Citation : 2025 Latest Caselaw 645 Cal/2
Judgement Date : 29 July, 2025
OD-18 & 19
ORDER SHEET
IN THE HIGH COURT AT CALCUTTA
ORDINARY ORIGINAL CIVIL JURISDICTION
ORIGINAL SIDE
EC/363/2018
IN CS/128/2017
IA NO: GA/1/2023
PANKAJ KUMAR GOEL
VS
AJAY JAISWAL
AND
EC/364/2018
IN CS/134/2017
IA NO: GA/1/2023
ESKAY BROTHERS STEELS LIMITED
VS
AJAJY JAISWAL
BEFORE:
The Hon'ble JUSTICE BISWAROOP CHOWDHURY
Date : 29th July, 2025.
Appearance:
Mr. Arnab Chakraborty, Adv.
Mr. Sukalya Chakraborty, Adv.
Ms. Pragya Bhowmick, Adv.
For the decree-holder
Mr. Uday Sharma, Adv.
For the judgment debtor
1.
Learned Advocate for the decree-holder and the learned Advocate
for the judgment debtor are present.
2. It appears from the order dated 1 st May, 2025 that pendency of the
appeal shall not be construed as a stay of the execution proceedings.
3. As there is no stay of the execution proceedings, this Court is
bound to proceed with the execution case. However, inspite of today being fixed
for examination of the judgment debtor, the judgment debtor is not present
today.
4. Learned Advocate appearing for the judgment debtor submits that
he takes up the responsibility that his client will be present within one week
and requests to fix a date after one week.
5. Considering the submission made on behalf of the judgment
debtor, in the interest of justice, this Court is of the view that one more
opportunity should be granted to the judgment debtor to be present.
6. Thus, this matter is fixed on 7th August, 2025. The judgment
debtor shall be present on that date without any fail.
7. This direction is peremptory.
(BISWAROOP CHOWDHURY, J.)
gb
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!