Citation : 2022 Latest Caselaw 2468 Cal/2
Judgement Date : 16 September, 2022
OD-5
ORDER SHEET
EC/67/2016
IA NO: GA/1/2017(Old No:GA/2744/2017)
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
KOTAK MAHINDRA BANK LTD.
VS
MHA CONSTRUCTION & ORS
BEFORE:
The Hon'ble JUSTICE SHEKHAR B. SARAF
Date : 16th September, 2022 Appearance:
Ms. Shrayashee Das, Adv.
Mr. Jishnujit Roy, Adv.
The Court: The petitioner is represented. It is submitted on behalf of the
petitioner that the date for execution of the warrant of arrest be extended for a
period of 14 weeks from date
Let this matter appear after 14 weeks.
The jurisdictional Superintendent of Police and the Officer-in-Charge of
the local Police Station are directed to implement this order and ensure due
execution of the warrants of arrest and production of the judgment-debtors
before this Court on or before the returnable date.
The Superintendent of Police is directed to file a report as to why the
warrants of arrest have not been executed till date.
(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!