Citation : 2025 Latest Caselaw 945 Cal/2
Judgement Date : 24 January, 2025
OCD-2
EC-Com/471/2024 IN THE HIGH COURT AT CALCUTTA COMMERCIAL DIVISION ORIGINAL SIDE
PVR Inox Limited Versus Zaid Alam
Before:
The Hon'ble Justice PARTHA SARATHI SEN Date: 24th January 2025
Appearance:
Mr. Arnab Mukherjee, Advocate Mr. C. S. Sarkar, Advocate Mr. A. R. Tiwari, Advocate Ms. Shreyasi Manna, Advocate for the decree-holder Mr. R. A. Khan, Advocate for the judgment-debtor
The Court: At the outset, learned Advocate for the decree-
holder draws attention of this Court to the judgment and decree as
passed in CS/94/2017 on November 23, 2017 whereby and
whereunder a decree for a sum of Rs.47,23,852/- together with
interest at the rate of 7% was passed against the defendant who is the
judgment-debtor in the instant execution case. In his next fold of
submission, learned Advocate for the decree-holder draws attention of
this Court to the Tabular Statement of the application for execution. It
is submitted that in column 10 the decree-holder has made
appropriate prayers indicating the mode of execution of the said
decree. Drawing attention of this Court to paragraph nos. 13 and 14 of
the affidavit it is submitted on behalf of the decree-holder that in the
event the money lying with the bank account of the judgment-debtor,
particulars of which has been given in Annexure - D, is not secured
there will be nothing left for execution, since it is reasonably
apprehended by the decree-holder that the judgment-debtor may
siphon off the entire amount from the said account.
It is further submitted that from paragraph 14 of the affidavit
it would reveal that the judgment-debtor had kept the shop rooms,
particulars of which has been mentioned in paragraph 14 of the
instant affidavit, under lock and key and there is every apprehension
of the decree-holder that if the judgment-debtor creates any third
party interest over the said properties and/or transfer and/or assign
the said shop rooms to any third party, the decree as passed in favour
of the decree-holder would become infructuous. Learned Advocate for
the decree-holder thus prays for an interim protection.
Per contra, learned Advocate appearing on behalf of the
judgment debtor submits before this Court that he has not been
served with the execution application alongwith the supported
affidavit. It is further submitted that for setting aside the
aforementioned ex parte judgment and decree the judgment-debtor
has already preferred an application under Order IX Rule 13 of the
Code of Civil Procedure and the said is pending which is, however,
disputed by the learned Advocate for the decree-holder, since,
according to the learned Advocate for the decree-holder, he has not
been served with any such application for setting aside of the ex parte
judgment and decree as yet.
It is further submitted on behalf of the judgment-debtor that
apprehension as expressed by the learned Advocate for the decree-
holder has got no basis at all.
On a careful consideration of the materials on record and
giving due consideration over the submissions of the learned
Advocates for the contesting parties, this Court directs that the decree-
holder shall serve a copy of the execution application alongwith the
supported affidavit upon the learned Advocate for the judgment-debtor
within three days from today.
Considering the urgency of the situation and also considering
the fact that an interim protection is very much necessary for
realisation of the decretal dues, the judgment-debtor is hereby
restrained from dealing with the account no.0668050010292 lying
with the PNB (earstwhile United Bank of India) Jawahar Lal Nehru
Road, Kolkata 700087 except by keeping a sum of Rs.47,23,852/- till
the last date of March, 2025.
It is further ordered that the judgment-debtor is hereby
restrained from creating any third party interest and/or from
transferring, assigning the shop room no. N2-048 at the second floor of
the New Market, New Complex as well as shop room nos. N2-24 and
N2/136 at the second floor of the New Market, New Complex till March
31, 2025.
Let this matter be listed on February 21, 2025 under the
heading "Adjourned Motion".
Liberty is given to the decree-holder to communicate this
order to the Branch Manager, PNB, Jawahar Lal Nehru Road, Kolkata-
700087 for his information and necessary compliance.
(PARTHA SARATHI SEN, J.)
R. Bose
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!