Citation : 2023 Latest Caselaw 1263 Cal/2
Judgement Date : 6 June, 2023
OCD-20
ORDER SHEET
EC/78/2023
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
(Commercial Division)
M/S. CHOLAMANDALAM INVESTMENT AND FINANCE COMPANY LIMITED
VS
G F S ENTERPRISEN AND ANR.
BEFORE:
The Hon'ble JUSTICE MOUSHUMI BHATTACHARYA
Date : 6th June, 2023
Appearance:
Mr. Pratip Mukherjee, Adv.
Mr. Ranjit Singh, Adv.
Ms. Pooja Chakraborty, Adv.
..for the petitioner
The Court: Learned counsel appearing for the petitioner submits that
the order passed by a learned Single Judge on 28th February, 2023 was served
on the award-debtors on 7th March, 2023. By the said order, the award-
debtors were directed to provide the whereabouts of the vehicle to the petitioner
within 14 weeks from the date of the order. Counsel submits that the award-
debtors have not complied with the direction.
Since the order was served on the judgment-debtors in March, 2023,
the judgment-debtors shall be given a final opportunity to comply with the
direction.
List this matter after four weeks, as prayed for.
(MOUSHUMI BHATTACHARYA, J.)
bp.
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!