Citation : 2025 Latest Caselaw 412 Cal/2
Judgement Date : 15 July, 2025
OIP-156 & 157
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
EC/1071/2015
IA NO: GA/1/2016(Old No:GA/3661/2016), GA/2/2023, GA/3/2024
NPR FINANCE LIMITED
VS
SANJAY KHEMANI
&
EC/1072/2015
RANI LEASING AND FINANCE LIMITED
VS
SANJAY KHEMANI
BEFORE:
The Hon'ble JUSTICE RAVI KRISHAN KAPUR
Date : 15th July, 2025 Appearance:
Mr. Rudrajit Sarkar, Adv.
Ms. VanshikaNewar, Adv.
..for the petitioner
Mr. Meghajit Mukherjee, Adv. Mr. Debdut Mukherjee, Adv.
Mr. VivekBasu, Adv.
Ms. Sonia Das, Adv.
...for the judgment-debtor
The Court : - It is submitted by both parties that there are on-going
negotiations for settlement and intermittent payments are regularly being
made by the judgment-debtor.
In view of the above, let this matter appear in monthly list of
September, 2025.
In the meantime, the parties are directed to attempt to finally prepare
the formal Terms of Settlement.
(RAVI KRISHAN KAPUR, J.)
S. A.
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!