Citation : 2022 Latest Caselaw 35 Cal/2
Judgement Date : 7 January, 2022
OD-13
EC/390/2021
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
(Via Video Conference)
IDFC FIRST BANK LIMITED
Versus
M/S. G.P. GREEN ENERGY SYSTEMS PRIVATE LIMITED AND ORS.
BEFORE:
The Hon'ble JUSTICE RAVI KRISHAN KAPUR
Date : 7th January, 2022.
Appearance:
Ms.Pooja Set, Adv.
Mr.Ranjit Singh, Adv.
Mr.S.Banerjee, Adv.
Ms. S.Chakraborty, Adv.
The Court : This is an application for execution of an award dated 26th
February, 2021. The award is for a sum of Rs.20,28,377.06/-.
It is submitted on behalf of the petitioner that there has been no
challenge to the said award and the same has become final, binding and
enforceable.
In view of the aforesaid, the petitioner is directed to effect service on the
judgment-debtors and file an affidavit of service on the returnable date.
In the meantime, there shall be an order in terms of prayers (b) and (i) of
the Tabular Statement.
The matter is made returnable 7th February, 2022.
(RAVI KRISHAN KAPUR, J.)
SK.
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!