Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Magma Housing Finance Limited vs Senthil Kumar S And Anr
2022 Latest Caselaw 57 Cal/2

Citation : 2022 Latest Caselaw 57 Cal/2
Judgement Date : 11 January, 2022

Calcutta High Court
Magma Housing Finance Limited vs Senthil Kumar S And Anr on 11 January, 2022
ODC-30
                                EC/192/2020
                      IN THE HIGH COURT AT CALCUTTA
                    ORDINARY ORIGINAL CIVIL JURISDICTION
                               ORIGINAL SIDE

                       MAGMA HOUSING FINANCE LIMITED
                                   Versus
                         SENTHIL KUMAR S AND ANR.


     BEFORE:
     The Hon'ble JUSTICE RAVI KRISHAN KAPUR

Date : 11th January, 2022.

Appearance:

Mr. Paritosh Sinha, Adv.

The Court : It is submitted on behalf of the decree-holder that

notwithstanding an earlier direction for filing of Affidavit of Assets, no Affidavit of

Assets has been filed till date by the judgment debtors.

In view of the submissions made on behalf of the decree-holder, the time to

file the Affidavit of Assets is extended by a period of four weeks from date.

In the meantime, the decree-holder is also directed to effect service of a

notice on the judgment-debtors and file an Affidavit of Service on the returnable

date.

Let this matter appear on 17 February, 2022.

(RAVI KRISHAN KAPUR, J.)

TO

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter