Citation : 2023 Latest Caselaw 1023 Cal/2
Judgement Date : 21 April, 2023
OCD 15
ORDER SHEET
EC/321/2021
IN THE HIGH COURT AT CALCUTTA
ORDINARY ORIGINAL CIVIL JURISDICTION
COMMERCIAL DIVISION
CENTRAL INLAND WATER TRANSPORT CORPORATION LIMITED
VS
LMJ SHIPPING PVT LTD.
BEFORE:
The Hon'ble JUSTICE SHEKHAR B. SARAF
Date: 21st April, 2023.
Appearance:
Mr. Ashok Kr. Jana, Adv.
. . .for the petitioner.
Ms. Rashmi Bathra, Adv.
. . .for the judgment debtor.
The Court: Counsel appearing on behalf of the award debtor submits that
Mr. Pankaj Kumar Jain has suffered a cardiac arrest and is, accordingly, unable
to travel Calcutta. She accordingly, prays that the award debtor be allowed to file
the affidavit of assets by having the same notarized in Jodhpur. Such leave is
granted. The affidavit of assets should be filed within a period of three weeks
from date.
The matter shall appear six weeks hence for Examination of the Judgment
Debtors.
(SHEKHAR B. SARAF, J.)
sp/
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!