Citation : 2025 Latest Caselaw 732 Cal/2
Judgement Date : 7 January, 2025
OCD-87
ORDER SHEET
EC-COM/479/2024
IN THE HIGH COURT AT CALCUTTA
ORDINARY ORIGINAL CIVIL JURISDICTION
COMMERCIAL DIVISION
ORIGINAL SIDE
M/S. CHOLAMANDALAM INVESTMENT AND FINANCE COMPANY LIMITED
VS
BIJOY SAREE HOUSE AND ANR.
BEFORE:
The Hon'ble JUSTICE SHAMPA SARKAR
Date: 7th January, 2025.
Appearance:
Mrs. Tutul Das Singh, Adv.
Mr. Amar Singh, Adv.
Mr. Ranjit Singh, Adv.
Ms. Pooja Sett, Adv.
Mr. Ratul Deb Banerjee, Adv.
Ms. Anuska Roy, Adv.
...for the award-holder
The Court: This matter appears for the first time. The execution
application has been filed within the statutory period of two years. Let service
be effected upon the respondent/judgment debtors. Affidavit of service be filed
on the next date. The judgment debtors shall file their affidavit of assets on the
returnable date.
Let the matter appear on 18th March, 2025 at 4 P.M.
(SHAMPA SARKAR, J.)
TR/
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!