Citation : 2024 Latest Caselaw 3051 Cal/2
Judgement Date : 1 October, 2024
OCD 1+2
IN THE HIGH COURT AT CALCUTTA
ORDINARY ORIGINAL CIVIL JURISDICTION
COMMERCIAL DIVISION
ORIGINAL SIDE
AP-COM/394/2024
[OLD CASE NO. AP/798/2023]
BHAGYALALAXMI ENGINEERING AND FABRICATION PRIVATE LIMITED
VS
ZENITH ERECTORS PRIVATE LIMITED
WITH
EC/17/2024
BHAGYALAXMI ENGINEERING AND FABRICATION PRIVATE LIMITED
VS
ZENITH ERECTORS PRIVATE LIMITED
BEFORE:
THE HON'BLE JUSTICE SUGATO MAJUMDAR
Date: 1st October, 2024.
APPEARANCE:
Mr. Satyaki Mukherjee,Adv.
Mr. Lalit Baid,Adv.
Mr. Akash Munshi,Adv.
Ms. Tamoghna Saha,Adv.
...for the plaintiff.
Mr. Meghnad Dutta,Adv.
Mr. S.Rudra,Adv.
...for the defendant.
The Court:- Re: AP-COM/394/2024
Exchange of affidavits is complete in AP-COM 394 of 2024.
Fix on 3rd December, 2024 for hearing of the application.
Ad interim order passed on November 23, 2023 is extended till the
returnable date.
Re: EC/17/2024
Mr. Dutta, learned Counsel for the judgment-debtor submitted that an
application under Section 34 of the Act of 1996 is pending. However, no stay
application is there. Execution Case No. 17 of 2024 stands adjourned to 3 rd
December, 2024.
Affidavit of asset shall be filed by the judgment-debtor in the meantime.
In the Order dated 2nd September, 2024 in the cause title after the
defendant, namely Zenith Erectors Private Limited, the names of learned
Advocates, namely Tamoghna Saha and Samit Rudra be deleted.
Let the above correction be incorporated in the earlier Order dated 2 nd
September, 2024 and server copy may be corrected accordingly.
(SUGATO MAJUMDAR, J.) s.chandra
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!