Citation : 2023 Latest Caselaw 1772 Cal/2
Judgement Date : 31 July, 2023
OD-21
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
EC/171/2015
MAGMA FINCORP LIMITED
VS
ARVINDA KUMAR TRIPATHI & ORS.
BEFORE:
The Hon'ble JUSTICE RAVI KRISHAN KAPUR
Date : 31st July, 2023 Appearance:
Mr. Paritosh Sinha, Adv.
Mr. K.K. Pandey, Adv.
Ms. Enakshi Saha, Adv.
...for the award-holder.
The Court: The award-holder is represented. It is submitted on their behalf
that they do not want to proceed with this execution application.
None appears on the behalf of the judgment-debtors nor is any adjournment
prayed for on their behalf.
The matter had been appearing in the Warning List and the judgment-debtors
had sufficient notice that the matter would be taken up for hearing today.
In such circumstances, EC/171/2015 stands dismissed.
Liberty is granted to the award-holder to file an appropriate application if the
circumstances so warrant in accordance with law.
Liberty is also granted to the award-holder to take back the original copy of the
award filed and replace the same with photocopy thereof.
Interim orders, if any, stand vacated.
(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!