Citation : 2024 Latest Caselaw 400 Cal/2
Judgement Date : 2 February, 2024
O-216
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
EC/264/2019
CENTRAL INLAND WATER
TRANSPORT CORPORATION LIMITED
VS
MAEKSIN SHIPPING CO. PVT. LTD.
BEFORE:
The Hon'ble JUSTICE RAVI KRISHAN KAPUR
Date : 2nd February, 2024.
The Court: By an order dated 16th November, 2023, the judgment-debtor
was directed to be produced before this Court. There has been no compliance
with the orders of Court. Despite service on the Government Pleader, the Sate
also remains unrepresented.
As a last chance, let this matter appear on 12th February, 2024.
In the meantime, the award-holder is directed to serve a notice on Mr.
Paritosh Sinha who usually appears on behalf of the State of West Bengal and
is requested to appear in this matter.
The services of Mr. Paritosh Sinha be regularized by the Legal
Remembrancer.
(RAVI KRISHAN KAPUR, J.)
S.Bag
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!