Citation : 2022 Latest Caselaw 798 Cal/2
Judgement Date : 7 March, 2022
ODC- 26
EC/168/2020
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
(Via Video Conference)
POONAWALLA HOUSING FINANCE LIMITED
VS
RAJ KUMAR AND ORS.
BEFORE:
The Hon'ble JUSTICE RAVI KRISHAN KAPUR
Date : 7th March, 2022.
Appearance:-
Mr. K.K.Pandey, Adv.
The Court: Affidavit of Service filed on behalf of the decree-holder be kept with the
records.
This is an application for an execution of an award dated 28 August 2019.
Notwithstanding earlier orders of Court, no Affidavit of Asset has yet been filed by the
judgment-debtors.
None appears on behalf of the judgment-debtors nor is any accommodation prayed
for on their behalf.
I am of the view that there have been repeated defaults committed by the judgment-
debtors and also there has been non-compliance with the earlier orders of Court.
In view of the aforesaid, there shall be an order in terms of prayer (e) of the Tabular
Statement directing issuance of Warrants of Arrest insofar as the judgment-debtor nos.1,
2 and 3 are concerned.
The jurisdictional Superintendent of Police and the Officer-in-Charge of the local
police station are directed to ensure due execution of the Warrants of Arrest and
production of the judgment-debtor nos.1, 2 and 3 before this Court on or before the
returnable date.
The matter is made returnable on 11 April 2022.
(RAVI KRISHAN KAPUR, J.)
D.Ghosh
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!