Citation : 2025 Latest Caselaw 3110 Cal/2
Judgement Date : 19 November, 2025
OD 21
IN THE HIGH COURT AT CALCUTTA
ORDINARY ORIGINAL CIVIL JURISDICTION
ORIGINAL SIDE
EC/285/2018
WITH CS/53/2016
IA NO: GA/1/2025
S.K. SURANA (HUF) REPRESENTED BY ITS KARTA
SHANTI KUMAR SURANA
VS
PANKAJ SHAH
BEFORE :
HON'BLE JUSTICE ANANYA BANDYOPADHYAY
DATED: 19th November, 2025.
Appearance :-
Mr. Varun Kothari, Adv.
Mr. Jai Kumar Surana, Adv.
Mr. Abhimonyu Roy, Adv.
...for decree holder Mr. Rachit Lakmani, Adv.
Mr. Piyush Kumar, Adv.
...for intervenors Mr. Gautam muklherji, Adv.
Ms. Hasi Saha, Adv.
...Joint Special Officers
The Court: - The learned Joint Receivers are to file a fresh report
indicating the plan of the building along with balance lying in the account of
the Judgment Debtor Pankaj Shah jointly held with one Juhi Shah being No.
21840100012219 in Chakrabaria Branch, Bank of Baroda by 16 th December,
2025.
The Registrar, Original Side is to serve notice upon the judgment debtor
through the concerned police station to intimate the next date of hearing for
his presence before the Court and file a compliance report to that effect.
(ANANYA BANDYOPADHYAY, J.) GH.
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!