Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kolkata Municipal Corporation And Ors vs Rihan Sanyal And Ors
2025 Latest Caselaw 810 Cal/2

Citation : 2025 Latest Caselaw 810 Cal/2
Judgement Date : 4 August, 2025

Calcutta High Court

Kolkata Municipal Corporation And Ors vs Rihan Sanyal And Ors on 4 August, 2025

Author: Rajasekhar Mantha
Bench: Rajasekhar Mantha
OD-4,5,6

                                    ORDER SHEET
                           IN THE HIGH COURT AT CALCUTTA
                            CIVIL APPELLATE JURISDICTION
                                    ORIGINAL SIDE



                                  APOT/121/2025
                           IA NO:GA/1/2025; GA/2/2025
                     KOLKATA MUNICIPAL CORPORATION AND ORS
                                       -VS-
                              RIHAN SANYAL AND ORS
                                        ---

APOT/187/2025 IA NO:GA/1/2025; GA/2/2025 UJJWAL KUMAR SARKAR AND ORS

-VS-

SRI RIHAN SANYAL AND ORS

---

OCOT/5/2025 KOLKATA MUNICIPAL CORPORATION AND ORS

-VS-

SRI RIHAN SANYAL AND ORS

BEFORE:

The Hon'ble JUSTICE RAJASEKHAR MANTHA And The Hon'ble JUSTICE AJAY KUMAR GUPTA Date: August 4, 2025.

Mr. P.S. Bhattacharyya, Sr. Adv.; Mr. S. Panda, Adv.; Mr. R. Bhattacharyya, Adv.; Mr. S. Debnath, Adv., for KMC.

Mr. E. Bari, Adv.; Sk. Imtiajuddin, Adv.; Mr. A. Mondal, Adv., for appellant in item-5.

Mr. A.K., Guha, Adv.; Mr. R. Chaturvedi, Adv., for State in items-4,6. Mr. T. Mukherjee, Sr. Adv.; Ms.T. Sinha, Adv., for State in item-5.

1. The Court: Mr. Bari, learned counsel appearing for the appellant in

APOT/187/2025, submits that GA/1/2025 is defective and wishes to withdraw

the same with liberty to file the same afresh on the self same cause.

2. Hence, GA/1/2025, filed in APOT/187/2025, is dismissed as withdrawn with

liberty reserved with the appellant as prayed for.

3. Insofar as APOT/121/2025 and OCOT/5/2025 are concerned, let the Advocate-

on-Record of Mr. P.S. Bhattacharyya, Senior Advocate, prepare informal paper

books duly paginated with index including all the pleadings and documents filed

before the First Court and serve copies of the same before the returnable date.

4. The Advocate-on-Record in APOT/121/2025 and OCOT/5/2025 may also file a

compilation along with a list of dates including all the relevant documents and

judgments used before the Trial Court, as deemed fit and proper and serve copies

of the same before the returnable date.

5. List the matter three weeks hence, i.e. on August 25, 2025.

(RAJASEKHAR MANTHA, J.)

(AJAY KUMAR GUPTA, J.) tk

 
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