Citation : 2022 Latest Caselaw 2628 Cal/2
Judgement Date : 30 September, 2022
OD-23
ORDER SHEET
IN THE HIGH COURT AT CALCUTTA
ORDINAY ORIGINAL CIVIL JURISDICTION
ORIGINAL SIDE
EC/168/2021
SMT. MADHU SURANA
VS
SMT. SUDHA KANKARIA
BEFORE:
The Hon'ble JUSTICE AJOY KUMAR MUKHERJEE
Date: 30th September, 2022.
Appearance :
Mr. R. Sarkar, Adv.
Mr. T. Saha, Adv.
Mr. J. K. Surana, Adv.
The Court: Copies of the affidavit-of-assets filed by the
judgment debtor as supplied by the decree holder is taken on record.
The decree holder seeks for an injunction. The judgment debtor
is hereby injuncted restraining them from encumbering and/or
alienating and/or disposing its assets as disclosed in the affidavit-of-
assets till the next date.
Let the matter appear three weeks after Puja Vacation.
(AJOY KUMAR MUKHERJEE, J.) mg
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!