Citation : 2024 Latest Caselaw 2811 Cal/2
Judgement Date : 3 September, 2024
OD - 10-15, 26
ORDER SHEET
IN THE HIGH COURT AT CALCUTTA
ORDINARY ORIGINAL CIVIL JURISDICTION
ORIGINAL SIDE
IA NO: GA/8/2024
In CS/189/2016
SRI SRI ISWAR MAHADEB & ORS
VS
PRADEEP KUMAR JAIN AND SONS (HUF)
IA NO. GA/8/2024
In CS/190/2016
SRI SRI ISWAR MAHADEB & ORS.
Vs
MS. SHRUTI JAIN
IA NO. GA/8/2024
In CS/191/2016
SRI SRI ISWAR MAHADEB & ORS.
Vs
MRS. KUSUM JAIN
IA NO. GA/8/2024
In CS/192/2016
SRI SRI ISWAR MAHADEB & ORS
Vs
RAAGINI SAREES PRIVATE LIMITED
IA NO. GA/8/2024
In CS/193/2016
SRI SRI ISWAR MAHADEB & ORS
Vs
DEEP KUMAR JAIN
IA NO. GA/8/2024
In CS/194/2016
2
SRI SRI ISWAR MAHADEB & ORS
Vs
PRADEEP KUMAR JAIN
IA NO: GA/2/2024
CS/46/2017
SRI SRI ISWAR MAHADEB & ORS.
VS
VISHAL KUMAR SINGH
BEFORE:
THE HON'BLE JUSTICE SUGATO MAJUMDAR
Date: 3rd September, 2024
Appearance:
Ms. Somali Mukhopadhyay, Adv.
Ms. Enakshi Saha, Adv.
...for the Plaintiffs
Mr. Shiv Ratan Kakrania, Adv.
Mr. Tanuj Kakrania, Adv.
Mr. Karanjeet Sharma, Adv.
...for the Defendant
Mr. Gaurav Purkayastha, Adv.
...for Mrinal Lal Seal and Suchandra Dutta
The Court: CS 189 of 2016, CS 190 of 2016, CS 191 of 2016, CS 192 of 2016, CS
193 of 2016, CS 194 of 2016 as well as CS 46 of 2017 are taken up together for hearing
of interlocutory applications in all the suits as mentioned in the cause title.
All these are suit for eviction.
Prayers in GA 8 of 2024 in CS 189 - 194 of 2016 as well as in GA 2 of 2024 in
CS 46 of 2017 are, inter alia, condonation of delay for filing the amendment
3
application, record of death of one of the shebaits Monoj Lal Seal on 28/08/2018,
permitting the legal heirs of the deceased being the present shebait to represent the
Plaintiff in the suit along with incidental and consequential prayers.
It is averred that on death of Monoj Lal Seal his heirs filed an Originating
Summons Suit being CSOS 2 of 2019 against the other shebait of the deceased
installed at 1C, Nalin Sarkar Street, Kolkata - 700004 for appointment of shebait.
The said Originating Summons Suit was allowed in terms of order dated 21st June,
2023 by this Court. By virtue of said order Sunita Seal, Mrinal Lal Seal and
Suchandra Dutta became shebaits. Because of pendency of the said Originating
Summons Suit filing of the instant applications are delayed. In fact, these
applications are filed on the basis of the judgment of the Originating Summons Suits.
Perusal of cause papers and hearing of the representative counsels reveal that
right to sue survives. Delay is explained. The Petitioners are entitled to represent
the estate. Accordingly, (a) to (e) Master Summons of all these applications are
allowed. The Department is directed to do the needful.
GA 8 of 2024 filed in CS 190 of 2016, CS 191 of 2016, CS 192 of 2016, CS 193 of
2016, CS 194 of 2016 and GA 2 of 2024 in CS 46 of 2017 are thus disposed of.
The suit appears in the list on 27th November, 2024 for further order.
Sugato Majumdar, J.
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!