Citation : 2021 Latest Caselaw 1578 Cal/2
Judgement Date : 10 December, 2021
ORDER OD - 4
APOT/200/2021
WITH
CC/67/2019
WPO/891/2016
IN THE HIGH COURT AT CALCUTTA
CIVIL APPELLATE JURISDICTION
ORIGINAL SIDE
SUSHIL KUMAR SHUKLA
VERSUS
RAGHUNATH KARFA (SPF NO.24519) & OTHERS
BEFORE:
THE HON'BLE CHIEF JUSTICE PRAKASH SHRIVASTAVA
AND
THE HON'BLE JUSTICE RAJARSHI BHARADWAJ
DATE : 10TH DECEMBER, 2021.
[Via Video Conference]
APPEARANCE:
Mr. Abhishek Banerjee, Advocate,
Ms. Parna Roy Choudhury, Advocate
......for the appellant.
Mr. Soumya Majumder, Advocate,
Mr. Mainak Ganguly, Advocate
......for respondent / writ petitioner.
The Court:- Learned counsel for the appellant has pointed out that against
the judgment impugned in this appeal, the other contemnor has filed APO No.133
of 2021 and the bank has also filed APO No.134 of 2021. He has pointed out that
in these matters, stay of the judgment under challenge has been granted subject
to deposit of Rs.30 lakh. He has also pointed out that the sum of Rs.30 lakh has
already been deposited.
In view of the above, the order in terms of prayer clause (b) of the stay
petition is granted. The hearing of the appeal is expedited dispensing with all the
formalities. Let informal paper books be filed by the advocate-on-record for the
appellant within two weeks serving a copy thereof upon the advocate-on-record
for the respondents at least one week before the date of hearing of the appeal.
List along with APO No.133 of 2021 and APO No.134 of 2021 on 17th
January 2022.
(PRAKASH SHRIVASTAVA, C.J.)
(RAJARSHI BHARADWAJ, J.) sm / s.kumar
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!