Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Tata Motors Finance Limited vs Sanjeev Singh & Anr
2023 Latest Caselaw 2220 Cal/2

Citation : 2023 Latest Caselaw 2220 Cal/2
Judgement Date : 22 August, 2023

Calcutta High Court
Tata Motors Finance Limited vs Sanjeev Singh & Anr on 22 August, 2023
OD-104

                    IN THE HIGH COURT AT CALCUTTA
                     Ordinary Original Civil Jurisdiction
                              ORIGINAL SIDE

                                 EC/60/2017

                     TATA MOTORS FINANCE LIMITED
                                 VS
                        SANJEEV SINGH & ANR.

  BEFORE:
  The Hon'ble JUSTICE RAVI KRISHAN KAPUR

Date : 22nd August, 2023.

The Court : At the instance of the award-holder, let this matter

appear in the Monthly List of September, 2023.

The award-holder is directed to serve a notice on the judgment-

debtors and file an Affidavit of Service of the returnable date.

In the absence of the judgment-debtors, appropriate orders for

warrants of arrest would be issued against the judgment-debtors.

It is submitted by the award-holder that the judgment-debtors have

filed their Affidavit of Assets and they ought to be examined.

(RAVI KRISHAN KAPUR, J.)

S.Bag

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter