Citation : 2025 Latest Caselaw 3531 Cal/2
Judgement Date : 17 December, 2025
OD-10 & 11
IN THE HIGH COURT AT CALCUTTA
ORDINARY ORIGINAL CIVIL JURISDICTION
ORIGINAL SIDE
EC/16/2024
IN CS/72/2006
APEEJAY HOUSE PRIVATE LIMITED
VS
COAL INDIA LIMITED
WITH
EC/13/2025
IA NO: GA/1/2025
APEEJAY HOUSE PVT LTD
VS
COAL INDIA LTD
BEFORE:
The Hon'ble JUSTICE ANANYA BANDYOPADHYAY
Date : 17th December, 2025.
APPEARANCE Mr. Debashis Saha, Adv.
...for SBI
Mr. Sanju Kumar Trivedi, Adv.
...for the Special Officer
Mr. Abhrajit Mitra, Sr. Adv.
Mr. Sanju Kumar Trivedi, Adv.
Mrs. Iram Hassan, Adv.
Mr. Aritra Basu, Adv.
Mr. Sanket Sarawgi, Adv.
Mr. Aman Agarwal, Adv.
Mr. Hinanshu Bhawsingka, Adv.
...for the decree holder
Mr. Pradipta Bose, Adv.
Ms. A. Mukherjee, Adv.
...for the judgment debtor
The Court:- In compliance with the order dated 2 nd December, 2025, the
concerned official from the State Bank of India has placed the relevant
documents and records before this Court.
The Learned Advocate representing the SBI Ms. Fransisca is to serve a
copy of the records to the sole Receiver appointed by this Court for
preparation of statement of accounts.
The Learned sole Receiver is to visit the concerned branch of SBI and
contact the Branch Manager for assessing the statement of accounts with
regard to both the execution cases being EC/16/2024 and EC/13/2025 and
file separate reports to that effect on the next date of hearing.
Let the matter be fixed on 9th January, 2026.
The representative of the SBI Ms. Fransisca appears before this Court
and her personal appearance is noted and dispensed with.
(ANANYA BANDYOPADHYAY, J.)
S.Mandi
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!