Citation : 2025 Latest Caselaw 1076 Cal/2
Judgement Date : 12 August, 2025
OIP-110
IN THE HIGH COURT AT CALCUTTA
ORIGINAL SIDE
(Ordinary Original Civil Jurisdiction)
EC/392/2019
IA NO: GA/1/2023
DIAMOND APARTMENTS PRIVATE LIMITED
VS
ABANAR MARKETING LIMITED AND 5 OTHERS
BEFORE:
The Hon'ble JUSTICE RAVI KRISHAN KAPUR
Date : 12th August, 2025.
The Court: None appears on behalf of either of the parties nor is any
adjournment prayed for even in the third call.
The matter has been adjourned on repeated occasions and was marked
as Heard-in-Part.
This is an application for enforcement of an award dated 15th September,
2016. By the award, the award-holder has been found to be entitled to recover
4200 sq.ft. space on the 8th floor of the premises no. 113, Part Street commonly
known as Poddar Point, Kolkata - 700016. The judgment-debtors have also
been directed to pay a sum of Rs.3 crores towards damages and mesne profits
for wrongful and illegal occupation in this suit premises.
At a prior stage of this proceeding, one Phoenix Asset Reconstruction
Company Limited had appear and submitted that the decree is fraudulent and
collusive and has been orchestrated to defeat the lawful rights of the true
owner in respect of the subject premises.
Thereafter, one Mr. Naresh Balodia, appearing on behalf of the award-
holder had stopped appearing in the matter.
This issue of the award having been obtained fraudulently and
collusively by the award-holder to defeat the lawful rights of the innocent and
bona fide third party remains to be adjudicated.
In view of the repeated non-appearance of the award-holder, it is evident
that the award-holder is not interested in pursuing this matter.
EC/392/2019 alongwith IA NO: GA/1/2023 stands dismissed for
default.
Interim orders, if any, stand vacated.
(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!