Citation : 2025 Latest Caselaw 2892 Cal/2
Judgement Date : 31 October, 2025
OD-7
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
(COMMERCIAL DIVISION)
ORIGINAL SIDE
EC-COM/570/2025
M/S UGRO CAPITAL LIMITED
VS
GURUNANAK DISTRIBUTORS AND CO.
BEFORE:
The Hon'ble JUSTICE RAVI KRISHAN KAPUR
Date : 31st October, 2025 Appearance:
Mr. P. Sinha, Adv.
Mr. K.K. Pandey, Adv.
Ms. Sonia Nandy, Adv.
Ms. Mallika Bothra, Adv.
...for the petitioner.
The Court: In view of the urgency pleaded, the matter is taken up for hearing.
This is an application for enforcement of an award dated 9 June, 2025. By the
award, the award-debtors have directed to pay a sum of Rs.44,26,396/-.
It is submitted on behalf of the award-holder that the award has become final,
binding and enforceable and there is no embargo in proceeding with this application.
In such circumstances, there shall be an order in terms of prayer (a) of the Tabular
Statement.
The judgment-debtors are directed to file their Affidavit of Assets on or before the
returnable date.
In the meantime, the award-holder is directed to forthwith serve a notice on the
award-debtors and file an Affidavit of Service on the returnable date.
Let this matter appear before the Regular Bench in the monthly list of December,
2025.
It is made clear that in default of filing of the Affidavit of Assets, appropriate orders
would be passed on the returnable date.
(RAVI KRISHAN KAPUR, 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!