Calcutta High Court High Court

Traxpo Enterprises Pvt. Ltd vs Mereena Trading & Exports on 19 May, 2011

Calcutta High Court
Traxpo Enterprises Pvt. Ltd vs Mereena Trading & Exports on 19 May, 2011
Author: Sanjib Banerjee
                           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.