Citation : 2025 Latest Caselaw 481 Cal/2
Judgement Date : 21 July, 2025
OCD-39
ORDER SHEET
IN THE HIGH COURT AT CALCUTTA
COMMERCIAL DIVISION
ORIGINAL SIDE
EC-COM/156/2025
AMIT NEWAR AND ANR.
VS
MOHAMMED ISLAM
BEFORE:
The Hon'ble JUSTICE KRISHNA RAO
Date : July 21, 2025.
Appearance:
Mr. Kanishk Kejriwal, Adv.
Mr. Ramendu Agarwal, Adv.(VC) ...for the decree holder
Mr. Arik Banerjee, Adv.
Mr. Arijit Roy, Adv.
Ms. Shreyashi Maity, Adv.
...for the judgement debtor
The Court: The judgment debtor has filed affidavit of assets wherein
the judgment-debtor has stated that without prejudice to his rights and
contentious, the judgment-debtor will pay two months lease rent at a time from
10th July, 2025 to the plaintiff till the realization of the total decretal amount.
This Court finds that the total decretal amount is Rs.66,64,250/-. The
decree-holder also prayed for interest of Rs.2,18,500/-. The decree-holder is not
ready to accept the proposal given by the judgment-debtor.
Let the matter appear on 26th August, 2025 at 3:00 P.M. for
examination of judgment-debtor.
(KRISHNA RAO, J.)
gb/as
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!