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

M/S. Cholamandalam Investment & ... vs Mohiuddin Mollah & Anr
2025 Latest Caselaw 746 Cal/2

Citation : 2025 Latest Caselaw 746 Cal/2
Judgement Date : 7 January, 2025

Calcutta High Court

M/S. Cholamandalam Investment & ... vs Mohiuddin Mollah & Anr on 7 January, 2025

Author: Shampa Sarkar
Bench: Shampa Sarkar
                                          1


OCD-40
                                 ORDER SHEET
                        IN THE HIGH COURT AT CALCUTTA
                              (Commercial Division)
                                 ORIGINAL SIDE

                          EC-COM/186/2024
         M/S. CHOLAMANDALAM INVESTMENT & FINANCE COMPANY LIMITED
                                 Vs
                      MOHIUDDIN MOLLAH & 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 petitioner

The Court : The execution application has been filed beyond the

statutory period of two years. The Department is directed to issue notice in

terms of Order XXI Rule 22(1) of the Code of Civil Procedure, 1908.

The Department shall file a report within the next returnable date.

Let the matter appear on 18th March, 2025 at 4:00 p.m.

The judgment debtors shall file their affidavit of asset on the returnable

date.

(SHAMPA SARKAR, J.)

SM/SN.

 
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