Calcutta High Court
Family Credit Limited vs Avinesh Pushpakar on 7 June, 2011
EC No. 381 of 2010
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
FAMILY CREDIT LIMITED
Versus
AVINESH PUSHPAKAR
BEFORE:
The Hon'ble JUSTICE SANJIB BANERJEE
Date : 7th June, 2011.
Appearance:
Mr. Swarnendu Ghosh, Adv.
The Court : The decree-holder reports that the major portion of
the decretal debt has been discharged by the judgment-debtor and
only a small part remains outstanding.
At the decree-holder’s request, let the matter stand over for a
fortnight.
(SANJIB BANERJEE, J.)
bp.
A.R(C.R)