Citation : 2023 Latest Caselaw 1797 Cal/2
Judgement Date : 1 August, 2023
OD-24
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
EC/504/2015
MAGMA FINCORP LIMITED
VS
ERA INFRA ENGINEERING LTD.
BEFORE:
The Hon'ble JUSTICE RAVI KRISHAN KAPUR
Date : 1st August, 2023.
Appearance:
Mr. Paritosh Sinha, Adv.
Mr. K.K.Pandey, Adv.
Ms. E. Saha, Adv.
The Court:- It is submitted on behalf of the award holder upon
instructions that they do not want to proceed any further with this application.
The judgment debtors remain unrepresented.
In such circumstances, EC/504/2015 stands dismissed.
Interim orders, if any, stand vacated.
Liberty is granted to the decree holder to file a fresh execution application,
if the circumstances so warrant.
Liberty is also granted to take back the original copy of the award after
replacing the same with a photocopy thereof.
(RAVI KRISHAN KAPUR, J.)
S.Bag
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!