Citation : 2025 Latest Caselaw 1382 Cal/2
Judgement Date : 6 March, 2025
OD-1
ORDER SHEET
IN THE HIGH COURT AT CALCUTTA
(Ordinary Original Civil Jurisdiction)
ORIGINAL SIDE
EC/285/2018
S.K. SURANA (HUF) REPRESTED BY ITS KARTA SHANTI KUMAR SURANA
VS
PANKAJ SHAH
BEFORE:
The Hon'ble JUSTICE PARTHA SARATHI SEN
Date : 6th March, 2025.
Appearance:
Mr. Varun Kothari, Adv.
Mr. Jai Kumar Surana, Adv.
...for the decree-holder.
Mr. Prantik Garai, Adv.
Ms. Souma Bhattacharya, Adv.
Mr. Atanu Bhattacharya, Adv.
...for the judgment-debtor.
Mr. Rachit Lakhmani, Adv.
Ms. Pooja Sah, Adv.
...for the Intervenor.
1.
The decree-holder, the judgment-debtor and the Intervenor are
represented by their respective Counsel.
2. In course of hearing, learned Counsel appearing on behalf of the
decree-holder, at the very outset, draws attention of this Court to the
earlier order dated October 3, 2024 as passed by a Co-ordinate
Bench of this Court wherefrom it reveals that November 22, 2024
was the date fixed for examination of the judgment-debtor.
3. On being asked by this Court, learned Counsel appearing for the
judgment-debtor submits before this Court that the judgment-debtor
is not personally present.
4. At this stage, learned Counsel for the decree-holder submits before
this Court that an appropriate order may be passed for securing the
presence of the judgment-debtor to face examination.
5. On careful consideration of the entire materials as placed before this
Court, it reveals that the decree which is sought to be executed by
filing the instant execution case was passed by the learned decretal
Court on June 21, 2017. It reveals to this Court that the instant
execution case was filed on July 11, 2018. More than six and half
years have passed, but in considered view of this Court, the progress
of the instant execution case is very slow.
6. Considering the entire circumstances, this Court directs the
Registrar, Original Side of this Court to issue warrant of arrest in the
name of the judgment-debtor which is to be executed by the Deputy
Sheriff of this Court in accordance with law.
7. At this stage, learned Advocate appearing for the Intervenor submits
before this Court that pursuant to the leave granted by the Co-
ordinate Bench on October 3, 2024, the said Intervenor has already
filed an appropriate application being IA No.GA/1/2025.
8. Such being the position, on consent of the parties to the instant
execution case, the said application is treated as on today's list.
9. Let the said application being IA No.GA/1/2025 be listed along with
this execution case.
10. Liberty is given to the decree-holder as well as the judgment-debtor
to file affidavit-in-opposition against the said application within one
week from date; affidavit-in-reply thereto, if there be any, be filed
within one week thereafter.
11. Let the matter be listed on March 27, 2025 for production of the
judgment-debtor before this Court and his examination.
(PARTHA SARATHI SEN, J.)
spal
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!