Citation : 2022 Latest Caselaw 2009 Cal/2
Judgement Date : 20 July, 2022
ODC 35
ORDER SHEET
EC/199/2022
IN THE HIGH COURT AT CALCUTTA
ORDINARY ORIGINAL CIVIL JURISDICTION
COMMERCIAL DIVISION
KOTAK MAHINDRA BANK LIMITED
VS
C LALRENGLIANA AND ANR.
BEFORE:
The Hon'ble JUSTICE SHEKHAR B. SARAF
Date: 20th July, 2022.
Appearance:
Ms. Shrayashee Das, Adv.
Mr. Jishnujit Roy, Adv.
...for the decree-holder
The Court: This is an application for enforcement of an award dated 11th
December, 2012. The award is for a sum of Rs.42,75,705/-. It is submitted on
behalf of the decree-holder that the award has become final, binding and
enforceable and remained unsatisfied till date. By an order dated 21st April,
2022, the Department was directed to issue a notice under Order 21 Rule 22(1)
of the Code of Civil Procedure. It appears from the Report filed by the
Department that service has been effected on all the judgment-debtors.
In view of the aforesaid, let there be an order in terms of prayer (a) of the
Tabular Statement.
The judgment-debtors are directed to file their Affidavit of Assets within a
period of four weeks from date.
It is made clear that in default of filing of such Affidavit of Assets,
appropriate orders for issuance of warrant of arrest would be issued against the
judgment-debtors.
None appears on behalf of the judgment-debtors nor is any accommodation
sought for on their behalf.
The decree-holder is directed to effect service on the judgment-debtors and
file affidavit of service on the returnable date.
Let this matter appear eight weeks hence.
(SHEKHAR B. SARAF, J.) B.Pal
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!