Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Manish Agarwal And Ors vs Oswal Residential Buildings Llp And Anr
2025 Latest Caselaw 2126 Cal/2

Citation : 2025 Latest Caselaw 2126 Cal/2
Judgement Date : 16 April, 2025

Calcutta High Court

Manish Agarwal And Ors vs Oswal Residential Buildings Llp And Anr on 16 April, 2025

Author: Arindam Mukherjee
Bench: Arindam Mukherjee
OD-11                                                                ORDER SHEET



                      IN THE HIGH COURT AT CALCUTTA
                    ORDINARY ORIGINAL CIVIL JURISDICTION

                                  CS/93/2023
                    IA NO: GA/1/2024, GA/2/2024, GA/3/2024

                      MANISH AGARWAL AND ORS.
                                 VS
               OSWAL RESIDENTIAL BUILDINGS LLP AND ANR.

BEFORE:
The Hon'ble JUSTICE ARINDAM MUKHERJEE

Date: 16th April, 2025.

APPEARANCE:

Ms. Priyanka Agarwal, Adv.

For plaintiffs/petitioners in GA/1/2024 and GA/3/2024 And GA/2/2024 for the defendants/petitioners

Mr. Rishad Medora, Adv. Mrs. Ramya Hariharan, Adv.Mr. S. Rao, Adv.

For defendants

RE: GA/1/2024

This is an application inter alia for judgment upon admission under the

provisions of Order 12 Rule 6 of the Code of Civil Procedure, 1908.

Direction for filing of affidavits was given by order dated 5 th December,

2024. The affidavit-in-opposition was to be filed within one week after the

winter vacation and affidavit-in-reply thereto, if any, was to be filed within two

weeks thereafter.

The time to file affidavit-in-opposition has expired long back. None of the

defendants had prayed for extension of time to file the affidavit-in-opposition.

Today, the defendants pray for extension of time to file the affidavit-in-

opposition.

Time to file affidavit-in-opposition is peremptorily extended till 30 th April,

2025; reply, if any, thereto be filed by 20 th May, 2025.

Let the application being GA/1/2024 appear in the monthly list of June

2025.

It is made clear that no further extension of time to file affidavit-in-

opposition will be granted and if no affidavit-in-opposition is filed within the

extended time period, the matter will be heard without such affidavit.

RE: GA/3/2024

This is an application by the plaintiffs for summary judgment under the

provisions of Chapter XIIIA of the Original Side Rules of this Court.

Direction for filing of affidavits was given by order dated 5 th December,

2024. The affidavit-in-opposition was to be filed within one week after the

winter vacation and affidavit-in-reply thereto, if any, was to be within two

weeks thereafter.

The time to file affidavit-in-opposition has expired long back. None of the

defendants had prayed for extension of time to file the affidavit-in-opposition.

Today, the defendants pray for extension of time to file the affidavit-in-

opposition.

Time to file affidavit-in-opposition is peremptorily extended till 30 th April,

2025; reply, if any, thereto be filed by 20 th May, 2025.

Let the application being GA/3/2024 appear in the monthly list of June

2025.

It is made clear that no further extension of time to file affidavit-in-

opposition will be granted and if no affidavit-in-opposition is filed within the

extended time period, the matter will be heard without such affidavit.

RE: GA/2/2024

This is an application filed by the defendants for extension of time to file

written statement. The writ of summons was served on 4 th May, 2024 with a

direction to be filed the written statement within 28 days from the service of the

said writ of summons.

The time to file written statement had expired in the month of June,

2024.

This application for extension of time to file written statement has been

filed on 26th September, 2024.

The Master's Summons was taken out on 23 rd September, 2024.

After considering the grounds cited by the defendants in support of their

inability to file the written statement within the time frame provided, I find that

the same are not so convincing. However, for the ends of justice, the time to file

written statement is peremptorily extended till 30 th April, 2025 subject to

payment of costs assessed at 300Gms. Out of which 150GMs. shall be paid to

the plaintiffs. The rest 150GMs. to be paid to the State Legal Services Authority

for being kept earmarked for the benefit of the victims under POCSO case. The

cost has to be paid by 25th April, 2025, failing which the written statement

shall not be accepted by the department. The extension to file written

statement will, however, be without prejudice to the rights of the plaintiffs in

their application under Chapter XIIIA of the Original Side Rules of this Court as

also the application for judgment upon admission.

Nothing further remains to be adjudicated in this application, the

application being GA/2/2024 is thus disposed of.

RE: CS/93/2023

The suit is directed to go out of the list for the time being with liberty to

the parties to mention for inclusion of the suit as and when required.

(ARINDAM MUKHERJEE, J.)

Sb/

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter