Citation : 2025 Latest Caselaw 876 Cal/2
Judgement Date : 14 January, 2025
OC-8-10 IN THE HIGH COURT AT CALCUTTA ORIGINAL SIDE Ordinary Original Civil Jurisdiction
EC/61/2023 IA NO: GA-COM/1/2023
CELICA MOTOCORP PRIVATE LIMITED (FORMERLY KNOWN AS D. J. TRADECOM PRIVATE LIMITED) AND ANR.
VS SAMIRAN GAIN
AP-COM/31/2024
SAMIRAN GAIN VS CELICA MOTOCORP PVT LTD AND ANR
CC-COM/3/2024
CELICA MOTORCORP PRIVATE LIMITED (FORMERLY KNOWN AS D. J.
TRADECOM PRIVATE LIMITED) AND ANR.
VS SAMIRAN GAIN
Before:
The Hon'ble Justice RAVI KRISHAN KAPUR Date: 14th January 2025 Appearance:
Mr. Paritosh Sinha, Adv.
Ms. Shrayashee Das, Adv.
Mr. Rohon Kumar Thakur, Adv.
Mr. Tridibesh Dasgupta, Adv.
...for decree holder.
The Court: None appears on behalf of the judgment debtor nor is any
accommodation prayed for on their behalf.
The decree holder is represented.
In view of the repeated non-appearance of the judgment debtor, let
this matter appear on 10 February, 2025.
In the meantime, the petitioner is directed to serve a notice on the
judgment debtor. The judgment debtor no. 1 is directed to be present in
Court on the returnable date. In case none appears appropriate orders for
warrant of arrest would be issued against the judgment debtor.
(RAVI KRISHAN KAPUR, J.)
SK.
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!