Citation : 2024 Latest Caselaw 185 Cal/2
Judgement Date : 19 January, 2024
O-75
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
EC/216/2019
KOTAK MAHINDRA BANK LIMITED
VS
ISHAN CLOTHES PVT. LTD. AND ORS.
BEFORE:
The Hon'ble JUSTICE RAVI KRISHAN KAPUR
Date : 19th January, 2024 Appearance:
Mr. Himanshu Bhawsinghka, Adv.
Mr. Rohan Kumar Thakur, Adv.
The Court:- It is submitted on behalf of the award holder that they do not
want to proceed any further in this proceeding in view of the failure to ascertain
the exact whereabouts of the judgment debtor.
In such circumstances, EC/216/2019 stands dismissed. All interim orders
stand vacated.
Liberty is granted to the award holder to file a fresh execution application
if the circumstances so warrant in accordance with law.
Liberty is also granted to the award holder to take back a copy of the
original award after replacing of the same with a photocopy thereof.
(RAVI KRISHAN KAPUR, J.) SK.
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!