Citation : 2025 Latest Caselaw 311 Cal/2
Judgement Date : 8 July, 2025
ORDER OD 18
IN THE HIGH COURT AT CALCUTTA
ORDINARY ORIGINAL CIVIL JURISDICTION
ORIGINAL SIDE
EC/41/2024
MITA SURANA
VS
SURENDRA SINGH BANGANI
BEFORE :
The Hon'ble JUSTICE BISWAROOP CHOWDHURY
Date: 8th July, 2025.
Appearance:
Mr. Jai Kumar Surana, Adv.
Mr. Abhimonyu Roy, Adv.
... for the decree-holder/plaintiff Mr. Virendra Singh. Bengani, Adv.
... for the judgment debtor.
The Court:- Learned Advocates for the parties are present.
The judgment-debtor is not present as directed by order dated June 12,
2025. Learned Advocate for the judgment-debtor submits that his client is a
senior citizen and unable to come before this Court, so some time be granted.
In the facts and circumstances, this Court is of the view that instead of
directing the judgment debtor to come to this Court, there may be an
appointment of an Advocate Commissioner for examination of the judgment
debtor.
Thus, Md. Farhauddin, Learned Advocate, Mobile no.9831091970,
7003605832 is appointed as the Commissioner for examination of the
judgment debtor.
Learned Commissioner shall upon notice visit the residence of the
judgment debtor and there the examination of the judgment debtor shall be
done.
The remuneration of the Commissioner is fixed at 1000 GMs. to be paid by
the decree-holder. The necessary cost shall also be borne by the decree-holder,
with regard to visitation by Interpreter and AR and Commissioner. Interpreter
and AR will also be entitled to allowance if admissible under Rules to be borne
by decree-holder.
Such examination shall be done on or before 31 st July, 2025 and a report
shall be submitted by learned the Commissioner on 6 th August, 2025.
Let this matter appear on 6th August, 2025.
(BISWAROOP CHOWDHURY, J.)
JM
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!