Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Amit Newar And Anr vs Mohammed Islam
2025 Latest Caselaw 3460 Cal/2

Citation : 2025 Latest Caselaw 3460 Cal/2
Judgement Date : 16 December, 2025

[Cites 0, Cited by 0]

Calcutta High Court

Amit Newar And Anr vs Mohammed Islam on 16 December, 2025

Author: Aniruddha Roy
Bench: Aniruddha Roy
OCD-10

In The High Court at Calcutta [Commercial Division] Original Side

EC-COM/156/2025

AMIT NEWAR AND ANR. VS MOHAMMED ISLAM

BEFORE : THE HON'BLE JUSTICE ANIRUDDHA ROY Date : December 16, 2025.

Appearance : Mr. Krishnaraj Thaker, Sr. Adv. Mr. Kanishk Kejriwal, Adv. Mr. Ramendu Agarwal, Adv. ...for the decree holders

Mr. Abhishek Chakraborty, Adv. Mr. Uttiyo Mallick, Adv. ...for the Joint Receivers.

Mr. Arik Banerjee, Adv. Mr. Arijit Roy, Adv. Ms. Shreyashi Maity, Adv. ...for the judgment debtor.

The Court :- Pursuant to the direction made by this Court on

November 26, 2025 the joint receivers have made the inventory.

On the prayer of joint receivers, consolidated report filed in Court

today is taken on record.

The joint receivers, in Court today with the leave of this Court have

circulated their report upon Mr. Arik Banerjee, learned Advocate appearing

for the judgment debtor and Mr. Ramendu Agarwal, learned Advocate 2

appearing for the decree holders/plaintiffs led by Mr. Krishnaraj Thaker,

learned Senior Advocate(V/C).

In the last order shows that there was a direction upon the judgment

debtor to deposit the sum of Rs.30,00,000/- before the Registrar, Original

Side on or before December 9, 2025. Deposit has not been made.

Mr. Arik Banerjee, learned Advocate appearing for the judgment

debtor submits that the affidavit of assets already on record would show

there are other assets which can be proceeded with. The balance lying at the

various bank accounts of the judgment debtor have also been indicated in

the last order dated November 26, 2025 showing the miserable financial

condition of the judgment debtor and immovable properties have been

described in paragraph 6 to the affidavit of assets. The registered valuation

whereof in the year 2014 was Rs.1,15,000/, as submitted by Mr. Krishnaraj

Thaker, learned Senior Advocate appearing for the decree holders.

To counter this submission, Mr. Arik Banerjee, learned Counsel

submits that the property now worth about Rs.15,00,000/-.

After considering the rival submission of the parties and considering

the conduct of the judgment debtor, just on equitable ground one

opportunity is granted to the judgment debtor to deposit the said sum of

Rs.30,00,000/- by December 22, 2025 with the learned Registrar, Original

Side. In the event of such deposit being made, he shall carry out the

direction already there in the order dated November 26, 2025.

Failing which the joint receivers shall go and take possession of the

Shop-Room No. G4, ground floor, Parijat building No. 24A, Shakespeare

EC-COM/156/2025 A.R., J.

Sarani, Kolkata - 700017 positively on December 23, 2025 and shall file

report on December 24, 2025 before this Court when the matter shall

appear under the heading "New Chamber Application".

Learned Advocate on record for the plaintiff shall serve a copy of this

order upon the jurisdictional police station who shall render all necessary

assistance to the joint receivers, in the event such assistance is sought for.

The direction for taking possession by the learned Joint Receivers is

an ad interim and temporary measure, since despite opportunity being

granted, the defendant has failed to show his bona fide by depositing the

amount with this Court.

It is also made clear in the event the deposit is made by December

22, 2025, as directed above, the joint receivers shall not take any step in

the matter until further.

Further remuneration of the joint receivers shall be considered on

the next day.

In the event, the defendant opposes the report filed by the receivers,

such submissions shall be considered in due course.

(ANIRUDDHA ROY, J.)

Sbghosh

EC-COM/156/2025 A.R., J.

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter