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

Madan Chandra Kola vs M/S Senco Jewellers Private Limited
2025 Latest Caselaw 622 Cal/2

Citation : 2025 Latest Caselaw 622 Cal/2
Judgement Date : 28 July, 2025

Calcutta High Court

Madan Chandra Kola vs M/S Senco Jewellers Private Limited on 28 July, 2025

OCD-26

                               ORDER SHEET

                    IN THE HIGH COURT AT CALCUTTA
                         COMMERCIAL DIVISION
                             ORIGINAL SIDE

                         EC-COM/181/2025
        IA NO: GA-COM/1/2025, GA-COM/2/2025, GA-COM/3/2025

                       MADAN CHANDRA KOLA
                                VS
                M/S SENCO JEWELLERS PRIVATE LIMITED


     BEFORE:
     The Hon'ble JUSTICE KRISHNA RAO
     Date: July 28, 2025.
                                                                      Appearance:
                                                     Mr. Sunil Kr. Singhania, Adv.
                                                      Mr. Shivam Singhania, Adv.
                                                           ... for the decree holder

                                              Mr. Siddhartha Shankar Sarkar, Adv.
                                                               Ms. Gargi Roy, Adv.
                                                        ... for the judgment debtor

1.

Learned Counsel for the judgment debtor prays for time to take

instruction. Accordingly, the case is adjourned.

2. Let the matter appear on 31st July, 2025.

(KRISHNA RAO, J.)

DB

 
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