Citation : 2022 Latest Caselaw 83 Cal/2
Judgement Date : 11 January, 2022
ODC-41
EC/199/2021
IN THE HIGH COURT AT CALCUTTA
ORDINARY ORIGINAL CIVIL JURISDICTION
ORIGINAL SIDE
POONAWALLA FINCORP LIMITED
VS
SUVARNASING JAMSING BHOSALE AND ORS.
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 petitioner that
notwithstanding a 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 petitioner, the time to file
the Affidavit of Assets is extended by a period of four weeks from date.
In the meantime, the petitioner is also directed to effect service and file an
Affidavit of Service on the returnable date.
Let this matter appear on 17 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!