Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mookherjee Port vs Lmj Shipping Pvt. Ltd
2025 Latest Caselaw 2581 Cal/2

Citation : 2025 Latest Caselaw 2581 Cal/2
Judgement Date : 15 September, 2025

Calcutta High Court

Mookherjee Port vs Lmj Shipping Pvt. Ltd on 15 September, 2025

OCD-6 to 10
                          ORDER SHEET
                 IN THE HIGH COURT AT CALCUTTA
                      COMMERCIAL DIVISION
                          ORIGINAL SIDE

                         EC/319/2021

      THE BOARD OF MAJOR PORT AUTHORITY FOR SYAMA PRASAD
                   MOOKHERJEE PORT, KOLKATA
                              VS
                     LMJ SHIPPING PVT. LTD.

                             AND

                         EC/320/2021

      THE BOARD OF MAJOR PORT AUTHORITY FOR SYAMA PRASAD
                   MOOKHERJEE PORT, KOLKATA
                              VS
                     LMJ SHIPPING PVT. LTD.

                             AND

                         EC/321/2021

      THE BOARD OF MAJOR PORT AUTHORITY FOR SYAMA PRASAD
                   MOOKHERJEE PORT, KOLKATA
                              VS
                     LMJ SHIPPING PVT. LTD.

                             AND

                         EC/322/2021

      THE BOARD OF MAJOR PORT AUTHORITY FOR SYAMA PRASAD
                   MOOKHERJEE PORT, KOLKATA
                              VS
                     LMJ SHIPPING PVT. LTD.

                             AND
                                          2



                                   EC/324/2021

      THE BOARD OF MAJOR PORT AUTHORITY FOR SYAMA PRASAD
                   MOOKHERJEE PORT, KOLKATA
                              VS
                     LMJ SHIPPING PVT. LTD.

  BEFORE:
  The Hon'ble JUSTICE KRISHNA RAO
  Date : September 15, 2025.


                                                                      Appearance:
                                                       Mr. Subhankar Nag, Adv.
                                                    Mr. Ashok Kumar Jena, Adv.
                                                         ... for the award-holder

                                                   Mr. Nirmalya Dasgupta, Adv.
                                     ... for the judgment-debtor in EC/319/2021

                                                       Ms. Rashhmi Singhee, Adv.
                       ...for the judgment-debtor in EC/320/2021, EC/321/2021,
                                                    EC/322/2021 & EC/324/2021


         1.

Learned Counsel for the Judgment debtor, namely, Pankaj Kumar

Jain has filed affidavit of asset in terms of the Order dated 19 th August, 2025

after serving the copy to the learned Counsel for the decree holder. Let the

same be kept with the record.

2. Counsel for the judgment debtor submits that Mr. Navneet Jain is

not traceable and as such she could not prepare the affidavit of asset on behalf

of the Navneet Jain.

3. In view of the above, let warrant be issued against Navneet Jain in

his address at Sherpur House, Jagatnnarayan Road, Phulwari, Patna, Bihar-

80003.

4. The petitioner/decree holder is directed to take appropriate steps

to file requisites in the department for issuance of warrant against Navneet

Jain within a week from date.

5. Let the matter appear on 4th November, 2025.

(KRISHNA RAO, J.)

S.De

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter