Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kamla Jindal (Dec.) -And- Karan Paul vs Rajiv Jindal
2025 Latest Caselaw 3455 Cal/2

Citation : 2025 Latest Caselaw 3455 Cal/2
Judgement Date : 16 December, 2025

[Cites 0, Cited by 0]

Calcutta High Court

Kamla Jindal (Dec.) -And- Karan Paul vs Rajiv Jindal on 16 December, 2025

Author: Debangsu Basak
Bench: Debangsu Basak
O-68
                    IN THE HIGH COURT AT CALCUTTA

                    COMMERCIAL APPELLATE DIVISION
                           ORIGINAL SIDE


                                     APO/6/2025
                                        WITH
                                    PLA/96/2020
                                  IA NO: GA/1/2024

                         IN THE GOODS OF :
                KAMLA JINDAL (DEC.) -AND- KARAN PAUL
                                 VS
                            RAJIV JINDAL

BEFORE:
The Hon'ble JUSTICE DEBANGSU BASAK
                  -AND-
The Hon'ble JUSTICE MD. SHABBAR RASHIDI



For the Appellant             :    Mr. Mr. Ranjan Bachawat, Sr. Adv.
                                   Mr. Jishnu Chowdhury, Sr. Adv.
                                   Mr. Debanjan Mandal, Adv.
                                   Mr. Sanjiv Kr. Trivedi, Adv.
                                   Ms. Iram Hassan, Adv.
                                   Mr. Aritra Basu, Adv.
                                   Mr. Satyaki Mukherjee, Adv.
                                   Mr. Sanket Saraogi, Adv.
                                   Ms. Yukti Agarwal, Adv.
                                   Mr. Himanshu Bhawsinghka, Adv.

For the Respondent        :        Mr. Soumalya Ganguli, Adv.
HEARD ON                  :        16.12.2025
DELIVERED ON              :        16.12.2025


DEBANGSU BASAK, J.:-

1. The appeal is directed against a judgment and order dated October

5, 2024 passed in GA/1/2022 in PLA/96/2020.

2. The appeal is at the behest of the executor of a Will.

3. By the impugned judgment and order, learned Single Judge,

extended the time for completion of administration of estate of the

testator, within a period of three months from the date of the

impugned judgment and order. Learned Single Judge required the

executor to submit a report of the true inventory within two weeks

thereafter. Learned Single Judge also directed the executor to bear

the cost and charges defending GA/1/2022. Learned Single Judge

also held the executor liable to return the money spent from the

estate of the testator on account of the legal charges, if any, to the

fund of the estate.

4. Learned Senior Advocate appearing for the appellant submits that,

the testator expired on November 21, 2018. The appellant was

named as the executor of the Will of the testator dated May 1,

2010. Application for grant of probate of the Will of the testator was

filed on March 20, 2020 and that, probate was granted on

February 19, 2021.

5. Learned Senior Advocate appearing for the appellant submits that,

the estate of the deceased, involved not only movable but also

immovable properties. There were bank accounts of the testator.

Since, death certificate of the testator was not available, banks

were refusing to pass on the accruals in the accounts of the

testator, in terms of the probate granted. Appellant as the executor,

filed a writ petition after which, the death certificate was obtained.

He points out that, the death certificate of the testator was

obtained in the end of May, 2022. Thereafter, the bank accounts

were operated.

6. Learned Senior Advocate appearing for the appellant submits that,

the application for removal was filed on June 29, 2022 resulting in

the impugned judgment and order. He submits that, subsequent to

June 29, 2022, various other steps were taken such as, realising

the amounts from the respondent herein on account of

compensation received by the respondent from National Highway

Authority of India, amongst others. He submits on instructions

that, the estate now stands fully administered with appropriate

reports being filed in the Department.

7. Respondent is represented.

8. We find from the records that, Kamla Jindal expired on November

21, 2018 after leaving behind the last Will and Testament dated

May 1, 2010.

9. The last Will and Testament of the testator, named two persons as

executors. One of the executors named in the Will, expired prior to

the expiry of the testator, leaving the appellant as the surviving

executor.

10. An application for Letters of Administration was filed before this

Hon'ble Court on March 20, 2020 which was allowed on February

19, 2021.

11. Materials on record suggest that, although, Letters of

Administration were granted on February 19, 2021, since, the

death certificate of the testator was not available, the banks were

refusing to allow operation of the bank accounts of the testator.

12. Materials on record establish that, a writ petition was required

to be filed for the purpose of obtaining the death certificate of the

testator. Death certificate of the testator was obtained towards the

end of May, 2022. Thereafter, the bank account of the testator was

allowed to be operated by the bank.

13. An application for removal of the appellant as the executor was

filed by the respondent on June 29, 2022. Such application gave

rise to the impugned judgment and order.

14. Materials on record establish that, subsequent to the appellant

as the executor obtaining the death certificate of the testator,

appellant took steps for the purpose of administration of the estate

of the deceased. The appellant obtained the proceeds of the bank

accounts after submission of the death certificate of the testator

with relevant banks. Appellant as the executor disbursed the

amount in terms of the Will, to the respective beneficiaries.

15. Materials on record also establish that, the respondent received

a quantum of sum belonging to the estate of the testator, from the

National Highway Authority of India. There is a slew of

correspondence exchanged between the appellant and the

respondent with regard to the sum received by the respondent in

respect of the estate of the testator, from National Highway

Authority of India.

16. Ultimately, the appellant was successful in administering the

estate of the testator and submit relevant reports before the

Department.

17. By the Impugned judgment and order, learned Single Judge, did

not remove the appellant as an executor. Rather, the learned Single

Judge, granted the appellant time to complete the administration

of the estate within three months from the date of the judgment

and order and to submit the report of true inventory within two

weeks thereafter. The appellant complied with such portion of the

impugned judgment and order. Administration of the estate is

presently complete and relevant reports are with the Department

filed by the appellant.

18. So far as the cost of defending GA/1/2022 which resulted in the

impugned judgment and order, is concerned, learned Single Judge

directed the appellant to bear such cost as also to return the

money spent from the estate of the testator on account of legal

charges, if any.

19. We are of the view that, the learned Single Judge did not find

that the appellant was guilty of the delay in administering the

estate. In any event, we find that, the appellant was impeded by

circumstances beyond his control, in administering the estate

effectively and expeditiously till such time, he was able to do so.

20. In such circumstances, the portion of the impugned and order,

which directs the appellant to bear the cost and charges in

defending GA/1/2022 and be made liable to return the money

spent from the estate of the testator on account of such legal

charges, to the estate, is set aside.

21. APO/6/2025 along with all other connected applications are

disposed of accordingly, without any order as to costs.

(DEBANGSU BASAK, J.)

22. I agree

(MD. SHABBAR RASHIDI, J.)

KB AR(CR)

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter