Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dr. Amitava Samanta & Ors vs Medinipur Samanway Sanstha & Ors
2025 Latest Caselaw 2031 Cal/2

Citation : 2025 Latest Caselaw 2031 Cal/2
Judgement Date : 25 August, 2025

Calcutta High Court

Dr. Amitava Samanta & Ors vs Medinipur Samanway Sanstha & Ors on 25 August, 2025

Author: Arindam Mukherjee
Bench: Arindam Mukherjee
OD-14, 32, 33, 34, & 44
                          ORDER SHEET

                 IN THE HIGH COURT AT CALCUTTA
               ORDINARY ORIGINAL CIVIL JURISDICTION
                          ORIGINAL SIDE

                            GA/6/2025
                                IN
                           CS/11/2024

                   DR. AMITAVA SAMANTA & ORS.
                               VS.
               MEDINIPUR SAMANWAY SANSTHA & ORS.

                            GA/1/2024
                                IN
                           CS/11/2024

                   DR. AMITAVA SAMANTA & ORS.
                               VS.
               MEDINIPUR SAMANWAY SANSTHA & ORS.

                            GA/3/2024
                                IN
                           CS/11/2024

                   DR. AMITAVA SAMANTA & ORS.
                               VS.
               MEDINIPUR SAMANWAY SANSTHA & ORS.

                            GA/4/2024
                                IN
                           CS/11/2024

                   DR. AMITAVA SAMANTA & ORS.
                               VS.
               MEDINIPUR SAMANWAY SANSTHA & ORS.

                            GA/2/2024
                                IN
                           CS/11/2024

                   DR. AMITAVA SAMANTA & ORS.
                               VS.
               MEDINIPUR SAMANWAY SANSTHA & ORS.
                                           2




BEFORE:
The Hon'ble JUSTICE ARINDAM MUKHERJEE

Date: 25th August, 2025.

Mr. Debnath Ghosh, Sr. Adv., Mr. Sourojit Dasgupta, Mr. Shomrik Das, Advocates for the plaintiffs.

Mr. Nirmalya Dasgupta, Mr. R. L. Mitra, Advocates for defendants.

The Court : Since the application for rejection and/or taking the

plaint off the file and dismissal of the suit has been heard and the judgment

wherein has been reserved, let these applications be directed to go out of the

list for the time being with liberty to mention.

(ARINDAM MUKHERJEE, J.)

pa

 
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