Citation : 2023 Latest Caselaw 3079 Cal/2
Judgement Date : 19 October, 2023
OCD-11
ORDER SHEET
EC/455/2023
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
(COMMERCIAL DIVISION)
UGRO CAPITAL LIMITED
Versus
SHREE PADMAVATI MEDICAL AND GENERAL STORES AND ORS.
BEFORE:
The Hon'ble JUSTICE MOUSHUMI BHATTACHARYA
Date : 19th October, 2023.
Appearance:
Ms. Shrayashee Das, Adv.
Mr. Himanshu Bhawsinghka, Adv.
Mr. Rohan Kumar Thakur, Adv.
The Court: This is an application for execution of an Award dated
25th February, 2023. The advocate-on-record appearing for the award-holder
submits that the time for filing of the application for setting aside the Award
under Section 34 of the Act has expired and no such application has been
made to the best of the knowledge of the award-holder. It is also submitted
that the award-holder is not aware of the assets of the award-debtors and
hence, a direction is required for the judgment-debtors to file their respective
affidavits of assets.
The award-debtors are, hence, directed to file their affidavits of
assets in the prescribed format of Appendix-E of Form No.16A of The Code of
Civil Procedure, 1908. The award-debtors shall file their respective affidavits of
assets within 16 weeks from date.
This order shall be communicated on the award-debtors within 72
hours.
List this matter in the monthly list of December, 2023.
(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!