Citation : 2025 Latest Caselaw 1878 Cal/2
Judgement Date : 20 June, 2025
OCD-9
ORDER SHEET
IN THE HIGH COURT AT CALCUTTA
COMMERCIAL DIVISION
ORIGINAL SIDE
EC/320/2021
THE BOARD OF MAJOR PORT AUTHORITIY FOR SYAMA PRASAD
MOOKHRTJEE PORT, KOLKATA
VS
LMJ SHIPPING PVT. LTD.
BEFORE:
The Hon'ble JUSTICE KRISHNA RAO
Date: June 20, 2025.
Appearance:
Mr. Subhankar Nag, Adv.
Mr. Ashok Kumar Jena, Adv.
... for the Award Holder
Ms. Anuj Singh, Adv.
Ms. Rashhmi Singhee, Adv.
Mr. Soumish Ghosh, Adv.
...for the Judgment Debtor
1.
Mr. Subhankar Nag, Learned Counsel, is appearing for the Award
Holder.
2. Ms. Anuj Singh, Learned Counsel, is appearing for the judgment
debtor.
3. Judgment debtor submits that though this Court has passed an
order directing the judgment debtor to deposit an amount of Rs.
36,86,836/- before the Registrar, Original Side of this Court by 17 th
June, 2025.
4. Learned Counsel for the judgment debtor submits that the judgment
debtor is not having any amount to deposit the same before the
Registrar, Original Side of this Court in terms of the order passed by
this Court. Accordingly, Judgment Debtor has filed affidavit of asset
after serving the copy to the Learned Counsel for the Award Holder.
5. Let the affidavit of assets be kept with the record.
6. Mr. Pankaj Jain, the judgment debtor is appearing in person and he
submits that he intend to examine himself in the instant case.
7. In view of the above, let the matter appear on 22nd July, 2025 at
12:30 pm for examination of the judgment debtor.
(KRISHNA RAO, J.)
DB
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!