Citation : 2024 Latest Caselaw 270 Cal/2
Judgement Date : 24 January, 2024
OCD-7
IN THE HIGH COURT AT CALCUTTA
ORDINARY ORIGINAL CIVIL JURISDICTION
ORIGINAL SIDE
(COMMERCIAL DIVISION)
IA NO. GA 1 OF 2021
IN
CS 185 OF 2021
IN THE MATTER OF:
RAM NIRANJAN SAH
VS
BRAND ALLOYS PVT. LTD.
BEFORE:
The Hon'ble JUSTICE ARINDAM MUKHERJEE
Date : 24th January, 2024
Appearance:
Mr. Shaunak Ghosh, Adv.
Mr. Rajib Mullick, Adv.
Mr. Jyoti Mondal, Adv.
For plaintiff
The Court : The defendant/respondent remained unrepresented although,
this application has been called on several occasions. Even today defendant
remains unrepresented. This application is by the plaintiff for attachment before
judgment. The plaintiff apprehends that the defendant in order to delay and
defeat the plaintiff's claim will part with its properties and assets to render itself
into a shell company.
Let a notice be served on the learned advocates who represented the
defendant/respondent before this Court on 23rd September, 2021 when the
matter was effectively taken up for the last time.
Let this matter appear in the monthly list of February 2024.
(ARINDAM MUKHERJEE, J.)
sb/
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!