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

Shree Shree Iswar Sitaram Jew And Ors vs Arkoprovo Ganguly And Ors
2025 Latest Caselaw 3267 Cal/2

Citation : 2025 Latest Caselaw 3267 Cal/2
Judgement Date : 9 December, 2025

[Cites 1, Cited by 0]

Calcutta High Court

Shree Shree Iswar Sitaram Jew And Ors vs Arkoprovo Ganguly And Ors on 9 December, 2025

Author: Arindam Mukherjee
Bench: Arindam Mukherjee
OD-7, 14 TO 23, 28 TO 31, 39 & 40



                             ORDER SHEET

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




                         IA No. GA/4/2025
                                 In
                            EOS/4/2025
              SHREE SHREE ISWAR SITARAM JEW AND ORS.
                              VERSUS
                   ARKOPROVO GANGULY AND ORS.

                         IA No. GA/1/2025
                                 In
                            EOS/6/2025
              SHREE SHREE ISWAR SITARAM JEW AND ANR.
                              VERSUS
                   SUBHODEEP GANGULY AND ORS.

                         IA No. GA/2/2025
                                 In
                            EOS/6/2025
              SHREE SHREE ISWAR SITARAM JEW AND ANR.
                              VERSUS
                   SUBHODEEP GANGULY AND ORS.

                         IA No. GA/3/2025
                                 In
                            EOS/6/2025
              SHREE SHREE ISWAR SITARAM JEW AND ANR.
                              VERSUS
                   2


     SUBHODEEP GANGULY AND ORS.




           IA No. GA/4/2025
                   In
              EOS/6/2025
SHREE SHREE ISWAR SITARAM JEW AND ANR.
                VERSUS
     SUBHODEEP GANGULY AND ORS.

           IA No. GA/5/2025
                   In
              EOS/6/2025
SHREE SHREE ISWAR SITARAM JEW AND ANR.
                VERSUS
     SUBHODEEP GANGULY AND ORS.

           IA No. GA/6/2025
                   In
              EOS/6/2025
SHREE SHREE ISWAR SITARAM JEW AND ANR.
                VERSUS
     SUBHODEEP GANGULY AND ORS.

           IA No. GA/7/2025
                   In
              EOS/6/2025
SHREE SHREE ISWAR SITARAM JEW AND ANR.
                VERSUS
     SUBHODEEP GANGULY AND ORS.

           IA No. GA/8/2025
                   In
              EOS/6/2025
SHREE SHREE ISWAR SITARAM JEW AND ANR.
                VERSUS
                   3


     SUBHODEEP GANGULY AND ORS.

           IA No. GA/9/2025
                   In
              EOS/6/2025
SHREE SHREE ISWAR SITARAM JEW AND ANR.
                VERSUS
     SUBHODEEP GANGULY AND ORS.

           IA No. GA/10/2025
                   In
              EOS/6/2025
SHREE SHREE ISWAR SITARAM JEW AND ANR.
                VERSUS
     SUBHODEEP GANGULY AND ORS.

           IA No. GA/1/2025
                   In
              CS/229/2024
SHREE SHREE ISWAR SITARAM JEW AND ANR.
                VERSUS
     ARKOPROVO GANGULY AND ORS.

           IA No. GA/3/2025
                   In
              CS/229/2024
SHREE SHREE ISWAR SITARAM JEW AND ORS.
                VERSUS
     ARKOPROVO GANGULY AND ORS.

           IA No. GA/1/2025
                   In
              EOS/4/2025
SHREE SHREE ISWAR SITARAM JEW AND ORS.
                VERSUS
     ARKOPROVO GANGULY AND ORS.
                                4


                       IA No. GA/2/2025
                               In
                          EOS/4/2025
            SHREE SHREE ISWAR SITARAM JEW AND ORS.
                            VERSUS
                 ARKOPROVO GANGULY AND ORS.




                       IA No. GA/2/2025
                               In
                          CS/229/2024
            SHREE SHREE ISWAR SITARAM JEW AND ANR.
                            VERSUS
                 ARKOPROVO GANGULY AND ORS.

                       IA No. GA/3/2025
                               In
                          EOS/4/2025
            SHREE SHREE ISWAR SITARAM JEW AND ORS.
                            VERSUS
                 ARKOPROVO GANGULY AND ORS.


BEFORE:
The Hon'ble JUSTICE ARINDAM MUKHERJEE
Date: 9th December, 2025


                                                              Appearance:
                                                    Mr. Shyak Mitra, Adv.
                                                 Ms. Antara Biswas, Adv.
                                           Ms. Akanksha Mukherjee, Adv.
                                               Ms. S. D. Chowdhury, Adv.
                                            For the plaintiffs/petitioners.

                                        Mr. Aniruddha Chatterjee, Sr. Adv.
                                             5


                                                                  Mr. Debabrata Roy, Adv.
                        For the defendant/respondent no.1 (on behalf of Arkoprovo Ganguly)

Mr. Haradhan Banerjee, Adv.

Mr. Kushal Chatterjee, Adv.

For the defendant/respondent no.2.

Mr. Arindam Banerjee, Sr. Adv.

Mr. Pranit Bag, Adv.

Mr. Raja Baliyal, Adv.

Mr. Rajarshi Ganguly, Adv.

For the defendant/respondent no.3.

Ms. Sucheta Mitra, Adv.

For the Applicant in IA No. GA/2/2025 in EOS/4/2025.

Mr. Sakya Sen, Sr. Adv.

Mr. Aditya Mondal, Adv.

For the defendant/respondent no.4 in EOS 4 of 2025 and plaintiff in CS 229 of 2024

Ms. Ranjana Seal, Adv.

For the defendant no.7 in CS 229 of 2024.

Mr. Suman Dutt, Sr. Adv.

Mr. Soumabho Ghose, Adv.

Mr. Arijeet Doss Mullick, Adv.

For the defendant no.4 in EOS 6 of 2025

Mr. Debasish Kundu, Sr. Adv.

Mr. Sukrit Mukherjee, Adv.

Mr. Piyush Jain, Adv.

For Gaurav Agarwal (Intervenor)

The Court:- Mr. Debasish Kundu learned senior advocate assisted by Mr.

Sukrit Mukherjee and Mr. Piyush Jain submits that his client namely, Gaurav

Agarwal who has an interest in the two companies namely, Milestone Mansions

Private Limited and Nextgen Realtors Private Limited having their respective

registered office at 6, Waterloo Street, Kolkata - 700069 intends to intervene in

this matter. He further submits that the said two companies have an

agreement to develop the immovable property situate and lying at 205A and

207A, Rashbehari Avenue measuring more than 300 cottahs. Mr. Kundu

submits that his client in 2015 after coming to know about the permission

granted by the learned District Judge 24 Parganas (South) under section 34 of

the Indian Trust Act, 1882 (in short 1882 Act) approached the Court for

recalling of the order granting permission under section 34 of the 1882 Act. In

an application so filed by an order dated 31 st July, 2015, the portion of the

order dated 16th June, 2015 by which the leave was granted under section 34

of the 1882 Act was directed to be stayed.

Mr. Kundu submits that the said order is still in subsistence.

Subsequently, the clients of Mr. Kundu have also filed a separate suit being

TS/235/2018 which is also pending before the Learned Court of the 10 th Civil

Judge, Senior Division at Alipore.

It is the specific case of Mr. Kundu that neither the order dated 31 st July,

2015 nor any subsequent order, through which the interim order passed on

31st July, 2015 was extended from time to time has been placed before the

Court. It has also not been informed to Court that a suit filed by his client is

also pending before the District Court at Alipore.

Mr. Kundu submits that the suit filed by his client is admittedly filed

prior to the three suits now pending before this Court, two of which are

extraordinary suits on being transferred from the District Court at Alipore. Mr.

Kundu further submits that either hearing of the three suits pending before

this Court has to be stayed as the issues which will fall for consideration in

this suit which is prior in time will include within its fold. Majority of the

issues that will fall for consideration in the three suits now pending before this

Court. Mr. Kundu also submits that to avoid conflicts of judgments the suit

filed by his client as also the miscellaneous application on which the order

dated 31st July, 2015 was passed be transferred to this Court and be heard

along with the other three suits.

On hearing Mr. Kundu, it prima facie appears that his client is not

shebait nor does he belong to the family of the settlor but is a third

party/outsider who has some interest in the two companies which allegedly

holds an agreement with two of the shebaits.

According to Mr. Kundu's client the two shebaits Satrajit Ganguly and

Rubi Ganguli were the only shebaits at the relevant point of time when his

client enter into the development agreement.

Since Mr.Kundu's client do not belong to the family of the settlers it will

be expedient and for the ends of justice to direct Mr. Kundu's client to make

appropriate application for either stay of proceedings in these three suits or for

the transfer of the proceedings filed by his clients to this Court.

The supplementary affidavit filed in GA/1/2025 by Arkoprovo Ganguly,

the defendant no.1 is taken on record by granting leave for filing the same.

Parties intend to use an affidavit to such supplementary affidavit.

Leave is granted to the plaintiffs and the defendant nos. 2 to 4 in EOS

No. 4 of 2025 to file rejoinder by 9 th January, 2026. The learned advocate for

the plaintiff no.2 has placed before this Court a letter issued by the Assistant

Assessment Collector, Kolkata Municipal Corporation (in short KMC). The

plaintiff no.2 will be at liberty to disclose this letter alongwith her rejoinder.

Reply, if any, shall be filed by 28 th January, 2026.

Let this matter appear in the monthly list of February 2026.

The plaintiffs submit that an interim protection should be granted in the

form of an order of injunction restraining the other defendants from dealing

with the immovable property and necessary order in aid of the relief for delivery

up and cancellation of the document. The plaintiff no.1 also says that without

there being any interim order passed at this stage the entire proceedings will

get vitiated. However, considering only the submissions made by the plaintiffs,

the interim order cannot be passed at this stage without hearing the

defendants.

(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