Citation : 2025 Latest Caselaw 361 Cal/2
Judgement Date : 10 July, 2025
OD-4
IA No.GA/1/2025
CS/17/2025
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
SWITCHING AVO ELECTRO POWER
LTD.
-VERSUS-
MAHENDRA MADHUKAR
DESHMUKH AND ORS.
BEFORE:
The Hon'ble JUSTICE ARINDAM MUKHERJEE
Date : 10th July, 2025.
Appearance:
Mr. Jishnu Chowdhury, Sr. Adv.
Mr. M. S. Tiwari, Adv.
Mr. S. K. Tiwari, Adv.
Ms. Muskan Jalan, Adv.
...for the plaintiff.
The Court: Affidavit of service filed in Court today is taken on
record. Despite service the defendants remain unrepresented.
The plaintiff is seeking an order of attachment before judgment at
the ad interim stage in connection with a suit for recovery of money lent and
advanced wherein cheques issued by the defendant in discharge of its
liability, according to the plaintiff, has stood dishonoured. Although, non-
appearance of the defendants despite service at least twice gives rise to a
presumption that the defendants are avoiding the Court and/or is in an
attempt to remove themselves from the jurisdiction of this Court yet by way
of abundant caution and for the ends of justice a further opportunity is
granted to the defendants to represent themselves.
The plaintiff shall serve a further notice and file an affidavit of
service to that effect on the next date. It is made clear that in the event the
defendants remain unrepresented, despite service, this application shall be
taken up in the absence of the defendants and appropriate orders will be
passed.
Let this matter appear on 17th July, 2025.
(ARINDAM MUKHERJEE, J.)
A/s.
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!