Citation : 2023 Latest Caselaw 1990 Cal/2
Judgement Date : 10 August, 2023
OD-17
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
EC/465/2014
SARITA BATURA
VS
DOLPHIN EDI-OIL PVT. LTD.
BEFORE:
The Hon'ble JUSTICE RAVI KRISHAN KAPUR
Date : 10th August, 2023.
Appearance:
Mr. Pratik Bhattacharyya, Adv.
Mr. Suryasarathi Basu, Adv.
...for the decree-holder
Mr. Aritra Basu, Adv.
Mr. Arka Banerjee, Adv.
...for the judgment-debtor
The Court: The judgment-debtor is present in Court. It is submitted
on behalf of the decree-holder that the matter was at the stage of
examination.
Let this matter appear on 24th August, 2023 under the heading "For
Examination of the Judgment Debtor". The judgment-debtor is directed to
be present on the returnable date.
In the meantime, the offer for payment of Rs.1 lakh in cash by the
judgment-debtor is rejected in view of the fact that the decree is for an
amount in excess of Rs.1.5 crores.
The judgment-debtor is directed to come back with a revised proposal
on the returnable date.
In the meantime, the Advocate appearing on behalf of the judgment-
debtor is directed to positively give the correct address of the judgment-
debtor in the course of the day to the Advocates on behalf of the decree-
holder.
(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!