Citation : 2025 Latest Caselaw 3329 Cal/2
Judgement Date : 10 December, 2025
OD-29 & 37
ORDER SHEET
IN THE HIGH COURT AT CALCUTTA
ORDINARY ORIGINAL CIVIL JURISDICTION
ORIGINAL SIDE
IA No.GA/1/2024
IN
CS/236/2023
ARADHANA INVESTMENTS LIMITED
VS.
VIVEK KUMAR KATHOTIA
IA No.GA/2/2025
IN
CS/236/2023
ARADHANA INVESTMENTS LIMITED
VS.
VIVEK KUMAR KATHOTIA
BEFORE:
The Hon'ble JUSTICE ARINDAM MUKHERJEE
Date: 10th December, 2025.
APPEARANCE:
Ms. Suchishmita Ghosh, Adv.
Ms. Debolina Dey, Adv.
. . .For the plaintiff.
The Court: These matters appeared in the list on 9 th December, 2025
when no one was there on behalf of the defendant. The hearing of the
application made by the defendant for rejection of plaint and the application for
judgment on admission filed by the plaintiff had been concluded but the
matters were left for any clarification and/or supplemental or additional
arguments. The matters were adjourned yesterday.
The plaintiff has served a notice upon the learned Advocate for the
defendant. A photocopy of the notice is taken on record. The defendant remains
unrepresented.
The hearing of the two applications stands concluded. Let these
applications appear on 19th January, 2026.
The interim order passed in GA 1 of 2024 which is in subsistence till 24 th
December, 2025 is extended until further orders.
(ARINDAM MUKHERJEE, J.)
pa
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!