Citation : 2026 Latest Caselaw 2130 Cal/2
Judgement Date : 20 March, 2026
OD-14
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
(COMMERCIAL DIVISION)
ORIGINAL SIDE
EC-COM/535/2025
M/S HDB FINANCIAL SERVICES LIMITED
VS
HAJRAT ALI AND ANR.
BEFORE:
The Hon'ble JUSTICE RAVI KRISHAN KAPUR
Date : 20th March, 2026 Appearance:
Mr. Ranjit Singh, Adv.
Mrs. Tutul Das Singh, Adv.
Mr. Amar Singh, Adv.
Ms. Sucharita Mukherjee, Adv.
Ms. Anusuya Thatoi, Adv.
...for the award-holder.
The Court: In view of the urgency pleaded on behalf of the award-
holder, the matter is taken up for hearing.
Affidavit of Service filed on behalf of the award-holder be kept with the
records.
It is submitted on behalf of the award-holder that despite an order
dated 17th September, 2025, no Affidavit of Assets have been filed till date.
This is an application for enforcement of an award dated 24th April,
2025, whereby the award-debtors have been directed to pay a sum of
Rs.18,23,235.03.
In view of the non-compliance with the order dated 17th September,
2025, let a warrant of arrest be issued against the award-debtor no.1.
The Jurisdictional Superintendent of Police and the Officer-in-Charge
of the local police station are directed to implement this order and ensure
due execution of the warrant of arrest and production of the aforesaid
award-debtor no.1 before this Court on or before the returnable date.
The matter is made returnable eight weeks hence before the
appropriate Bench having determination.
(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!