EC No. 66 of 2011
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
L & T FINANCE LTD.
Versus
HARJIT SINGH & ANR.
BEFORE:
The Hon'ble JUSTICE SANJIB BANERJEE
Date : 7th June, 2011.
Appearance:
Mr. P. Sinha, Adv.
The Court : The balance decretal debt, according to the decree-
holder, is to the tune of Rs.16 lakh. The asset which was the subject-
matter of the agreement between the parties has been sold and the
proceeds adjusted against the decretal debt. Copies of a
supplementary affidavit filed in Court today have been served on the
judgment-debtors wherein the balance decretal debt has been
indicated.
2
The judgment-debtors should file their affidavits of assets in
appropriate form within four weeks from date failing which warrants of
arrest may issue. The judgment-debtors should appear on July 15,
2011 to be examined as to how the balance decretal debt will be
discharged. The decree-holder will forthwith communicate this order
to the judgment-debtors and file an affidavit of service.
Urgent certified photocopies of this order, if applied for, be
supplied to the parties subject to compliance with all requisite
formalities.
(SANJIB BANERJEE, J.)
bp.
A.R(C.R)