Citation : 2026 Latest Caselaw 2358 Cal/2
Judgement Date : 27 March, 2026
OD-7
IN THE HIGH COURT AT CALCUTTA
ORIGINAL SIDE
(Ordinary Original Civil Jurisdiction)
EC-COM/240/2026
M/S UGRO CAPITAL LIMITED
VS
SUBHASH YADAV AND ORS.
BEFORE:
The Hon'ble JUSTICE RAVI KRISHAN KAPUR
Date : 27th March, 2026
Appearance:
Mr. Paritosh Sinha, Adv.
Mr. K.K. Pandey, Adv.
Ms. Sonia Nandy, Adv.
Ms. Mallika Bothra, 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.
This is an application for enforcement of an award dated 29th
January, 2025, whereby the award-debtors have been directed to pay a sum
of Rs.12,61,048/-. It is submitted on behalf of the award-holder that the
award has become final, binding and enforceable and remains unsatisfied
till date.
In view of the above, there shall be an order in terms of prayer (a) of
the Tabular Statement.
The award-debtors are directed to file their Affidavit of Assets on the
returnable date.
It is made clear that in default of filing of such Affidavit of Assets,
appropriate orders for issuance of warrants of arrest would be issued
against the award-debtors.
The award-holder is directed to effect service on the award-debtors
and file an Affidavit of Service on the returnable date.
The matter is made returnable on 27 April, 2026 before the Regular
Bench having determination.
(RAVI KRISHAN KAPUR, J.)
S.Bag
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!