Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mookherjee Port vs Lmj Shipping Pvt Ltd
2025 Latest Caselaw 518 Cal/2

Citation : 2025 Latest Caselaw 518 Cal/2
Judgement Date : 22 July, 2025

Calcutta High Court

Mookherjee Port vs Lmj Shipping Pvt Ltd on 22 July, 2025

OCD- 66 TO 70

                        ORDER SHEET

                IN THE HIGH COURT AT CALCUTTA
                     COMMERCIAL DIVISION
                         ORIGINAL SIDE

                       EC/319/2021
    THE BOARD OF MAJOR PORT AUTHORITY FOR SYAMA PRASAD
                MOOKHERJEE PORT, KOLKATA
                            VS
                   LMJ SHIPPING PVT LTD

                             &

                        EC/320/2021
    THE BOARD OF MAJOR PORT AUTHORITY FOR SYAMA PRASAD
                 MOOKHERJEE PORT, KOLKATA
                             VS
                  LMJ SHIPPING PVT LIMITED

                             &

                        EC/321/2021
    THE BOARD OF MAJOR PORT AUTHORITY FOR SYAMA PRASAD
                MOOKHERJEE PORT, KOLKATA
                             VS
                    LMJ SHIPPING PVT LTD

                             &

                       EC/322/2021
    THE BOARD OF MAJOR PORT AUTHORITY FOR SYAMA PRASAD
                MOOKHERJEE PORT, KOLKATA
                            VS
                   LMJ SHIPPING PVT LTD

                             &

                        EC/324/2021
    THE BOARD OF MAJOR PORT AUTHORITY FOR SYAMA PRASAD
                MOOKHERJEE PORT, KOLKATA
                            VS
                   LMJ SHIPPING PVT LTD.
                                           2

BEFORE:
The Hon'ble JUSTICE KRISHNA RAO
Date: July 22, 2025.
                                                                         Appearance:
                                                             Mr. Subhankar Nag, Adv.
                                                             Mr. Ashok Kr. Jana, Adv.
                                                                  ... for Award-holder

                                                                 Mr. Anuj Singh, Adv.
                                                           Ms. Rashhmi Singhee, Adv.
                                                            Ms. Soumish Ghosh, Adv.
                                                           ... for the Judgment debtor


1.

Judgment Debtor is present in person.

2. The decree holder has started cross-examining the judgment debtor.

3. During cross-examination, this Court finds that the judgment debtor

is suppressing several things and hiding the actual persons who are

involved in the company and also suppressed material facts by

making false evidence before this Court. During the evidence it has

come to know that there are other persons involved in the company

who are running business at present. It has also come to know the

company is having five ships but all the things have not been

disclosed in the affidavit of assets before this Court.

4. In view of the above, the judgment debtor has given another chance to

file the accurate affidavit of assets stating all the assets and the

details of the persons who are involved in the business of the

judgment debtor company by 30th July, 2025 by serving copy to the

Learned Counsel for the decree holder.

5. Let these matters appear on 30th July, 2025 under the heading "For

Orders".

(KRISHNA RAO, J.)

JM/sp3

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter