Citation : 2024 Latest Caselaw 246 Cal/2
Judgement Date : 24 January, 2024
OD-18 to 26
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
EC/32/2017
TATA MOTORS FINANCE LIMITED
VS
MOHAMMAD IQBAL KHAN & ANR
EC/33/2017
TATA MOTORS FINANCE LIMITED
VS
MOHAMMAD IQBAL KHAN & ANR
EC/34/2017
TATA MOTORS FINANCE LIMITED
VS
MOHAMMAD IQBAL KHAN & ANR
EC/36/2017
TATA MOTORS FINANCE LIMITED
VS
MD. SHAMIM KHAN & ANR.
EC/37/2017
TATA MOTORS FINANCE LIMITED
VS
MD. FIROJ KHAN & ANR.
EC/38/2017
TATA MOTORS FINANCE LIMITED
VS
MD. FIROJ KHAN & ANR.
EC/39/2017
TATA MOTORS FINANCE LIMITED
VS
MD. SHAMIM KHAN & ANR.
2
EC/40/2017
TATA MOTORS FINANCE LIMITED
VS
MD. FIROJ KHAN & ANR.
EC/41/2017
TATA MOTORS FINANCE LIMITED
VS
MD. SHAMIM KHAN & ANR.
BEFORE:
The Hon'ble JUSTICE RAVI KRISHAN KAPUR
Date : 24th January, 2024.
Appearance:
Mr. Saubhik Chowdhury, Adv.
The Court: As prayed for, the time to file the Affidavit of Service in terms
of an order dated 15th January, 2024 is extended till the returnable date.
Let this matter appear on 7th February, 2024.
None appears on behalf of the judgment-debtors nor is any
accommodation prayed for on their behalf.
Significantly, by an earlier order dated 15th January, 2024, the
judgment-debtors were directed to be present in Court.
It is submitted on behalf of the award-holder that the Advocates
appearing on behalf of the judgment-debtors are also refusing to accept service.
(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!