Citation : 2022 Latest Caselaw 1946 Cal/2
Judgement Date : 14 July, 2022
OD-4
ORDER SHEET
EC/172/2018
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
CAPITAL FIRST LIMITED
VS
KAKALI MONDAL & ORS.
BEFORE:
The Hon'ble JUSTICE SHEKHAR B. SARAF
Date : 14th July, 2022
Appearance:
Mr. Ranjit Singh, Adv.
Ms. Pooja Sett, Adv.
Ms. Sayoni Chowdhury, Adv.
...for the petitioner
The Court: This is an application for execution of an award dated 27th
November, 2017. It is submitted on behalf of the decree-holder that the award
has become final, binding and enforceable. There was no challenge to the
same. The award is for a sum of Rs.9,11,451/-. In view of the fact that the
award has become final, binding and enforceable, the judgment-debtors are
directed to file their affidavit of assets in Form No.16A, Appendix-E of the Code
of Civil Procedure, 1908 within six weeks from the date of communication of
the order. In default of filing of such affidavit of assets, appropriate orders for
issuance of warrant of arrest would be issued against the judgment-debtors.
Let this matter appear after eight weeks.
The decree-holder is directed to forthwith serve a notice on the judgment-
debtors and inform them of the returnable date and file an affidavit of service
in Court.
(SHEKHAR B. SARAF, J.)
R.Bhar
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!