Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kotak Mahindra Bank Ltd vs Milendra Kumar And Anr
2023 Latest Caselaw 1037 Cal/2

Citation : 2023 Latest Caselaw 1037 Cal/2
Judgement Date : 24 April, 2023

Calcutta High Court
Kotak Mahindra Bank Ltd vs Milendra Kumar And Anr on 24 April, 2023
ODC-8
                                   ORDER SHEET

                                   EC/378/2022

                        IN THE HIGH COURT AT CALCUTTA
                         Ordinary Original Civil Jurisdiction
                                  ORIGINAL SIDE
                               (Commercial Division)

                          KOTAK MAHINDRA BANK LTD.
                                     VS
                          MILENDRA KUMAR AND ANR.


  BEFORE:
  The Hon'ble JUSTICE SHEKHAR B. SARAF
  Date : 24th April, 2023
                                                                         Appearance:
                                                            Ms. Shrayashee Das, Adv.
                                                               ...for the award-holder


        The Court: There was a direction for substituted service by an order

dated 25th January, 2023.

        The award-holder files the affidavit of service today which shows that

publication has been made in one vernacular newspaper and one in English

newspaper having wide circulation at the place where the respondent resides

and/or carries on business.

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 eight 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 an affidavit of service on the returnable date.

Let this matter appear eight weeks hence.

(SHEKHAR B. SARAF, J.)

R.Bhar

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter