Citation : 2023 Latest Caselaw 2413 Cal/2
Judgement Date : 31 August, 2023
OD-30
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
EC/178/2018
RADHIKA SHAH
VS
AMAN KHEMKA
BEFORE:
The Hon'ble JUSTICE RAVI KRISHAN KAPUR
Date : 31st August, 2023.
Appearance:
Mr. Aniket Chowdhury, Adv.
...for the decree-holder.
The Court: As prayed for, let this matter appear under the heading
'Examination of Judgment-debtor' in the Monthly List of October, 2023.
The judgment-debtor remains unrepresented.
The decree-holder is directed to serve a notice on the judgment-debtor who
is directed to be represented on the returnable date.
In default of appearance, appropriate orders for warrant of arrest would be
issued against the judgment-debtor.
The Department is directed to produce the records of this proceeding on
the returnable date.
(RAVI KRISHAN KAPUR, J.)
s.pal
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!