Citation : 2025 Latest Caselaw 1122 Cal/2
Judgement Date : 14 August, 2025
2022:CHC-OS:8246
OD-2
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
IA No: GA/5/2024
EC/334/2019
SANJEEV MEHERA
VERSUS
STANDARD CHARTERED BANK AND ORS.
BEFORE:
The Hon'ble JUSTICE APURBA SINHA RAY
Date : 14TH AUGUST, 2025
Appearance:
Mr. Ishaan Saha, Advocate
Mr. Deepak Kripalani, Advocate
Ms. Sreeja Chakraborty, Advocate
...for the judgment debtors 1 and 2
Ms. Susrea Mitra, Advocate
Ms. Bhawna Tekriwal, Advocate
..for the proforma respondent no.3
Mr. Sushovit Dutta Majumder, Advocate Mr. Altamash Alim, Advocate Ms. Rajeshwari Prasad, Advocate ..for the proforma respondent nos. 4 to 8
The Court: The learned Advocate for the award-holder has submitted
that department is not accepting the compliance since there is no leave
granted to the award debtor by order dated 14th July, 2025.
In view of the materials on record, the learned Advocate for the
award-debtor is given liberty to comply with the order dated 9 th June, 2025.
On consent of the parties, list this matter on 27th October, 2025.
(APURBA SINHA RAY, J.)
akg/
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!