Citation : 2025 Latest Caselaw 877 Cal/2
Judgement Date : 14 January, 2025
OD -1 & 18
IN THE HIGH COURT AT CALCUTTA
Civil Appellate Jurisdiction
From its Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
OCOT/11/2024
with
APD/5/2024
CS/191/1997
SAGARMAL BOTHRA AND ORS.
-Versus-
THE STATE OF WEST BENGAL AND
ORS.
IA No. GA/1/2024
with
CS/191/1997
In APD/5/2024
SAGARMAL BOTHRA AND ORS.
-Versus-
THE STATE OF WEST BENGAL AND
ORS.
BEFORE :
THE HON'BLE JUSTICE HARISH TANDON
And
THE HON'BLE JUSTICE PRASENJIT BISWAS
Date : 14th January, 2025
Appearance :
Mr. Varun Kothari, Adv.
Mr. Jatan Mongra, Adv.
...for the appellant/plaintiff.
Mr. Pranit Bag, Adv.
Mr. Gopal Pahari, Adv.
Mr. Mandeep Kaur, Adv.
..for the defendant no.3.
Ms. Noelle Banerjee, Adv.
Ms. Nilanjana Adhya, Adv.
Mr. Paritosh Sinha, Adv.
..for the State.
The Court : This is a cross-objection at the behest of the defendant no.3
assailing a part of the findings returned in the judgment dated 13 th July, 2024
2
passed in CS/191/1997. The plaintiffs have also assailed the said judgment by
filing an independent appeal being APD/5/2024.
Let the cross-objection as well as the appeal be tagged together.
The state intends to file a cross-objection separately. Leave is granted to
file the same. A copy of the said cross-objection shall be served upon the plaintiff
immediately after filing the same in the department. In the event the cross-
objection is filed by the State, the principal defendant herein, the office is directed
to tag the said cross-objection with the existing file.
We are given to understand that the paper book is ready and, in fact, filed
in Court today prepared by the plaintiff in APD/5/2024. There is no necessity of
preparing a separate paper book for the cross-objection filed by the State as well
as the defendant no.3, as a copy thereof, if served upon the plaintiff, would suffice
the purpose.
Accordingly, the plaintiff/appellant is directed to serve a copy of the paper
book upon the Advocate-on-records of the appearing respondents in course of this
day.
By consent of the parties, the matter is fixed on 21st January, 2025 for
final disposal.
(HARISH TANDON, J.)
(PRASENJIT BISWAS, J.)
A/s.
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!