EC No. 145 of 2011
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
TRAXPO ENTERPRISES PVT. LTD.
-Versus-
MEREENA TRADING & EXPORTS
BEFORE:
The Hon'ble JUSTICE SANJIB BANERJEE
Date :May 19, 2011.
The Court : The decretal debt is in excess of Rs.21 lakh. The
decree has been passed by this Court on August 4, 2010. It does not
appear that the judgment-debtor has any assets or properties within
jurisdiction. The only relief that can be granted is for directing the
judgment-debtor to file its affidavit of assets indicating how the decretal
debt would be discharged. It should be evident from such affidavit as to
whether the judgment-debtor has any asset within jurisdiction. The
affidavit of assets should be filed by the judgment-debtor in appropriate
form, within eight weeks from date.
The matter will appear ten weeks hence.
2
Urgent certified photocopies of this order, if applied for, be
given to the parties subject to compliance with all requisite formalities.
(Sanjib Banerjee, J.)
A/s.