Citation : 2025 Latest Caselaw 1766 Cal/2
Judgement Date : 16 June, 2025
OCD-5
IN THE HIGH COURT AT CALCUTTA
Civil Appellate Jurisdiction
ORIGINAL SIDE
(COMMERCIAL DIVISION)
APOT/55/2025
WITH
CS/COM/538/2024
IA NO: GA-COM/1/2025
K.P CREDIT AND TRADERS PVT LTD.
VS
SABITA RUNGTA AND ORS
BEFORE:
The Hon'ble JUSTICE ARIJIT BANERJEE
AND
The Hon'ble JUSTICE RAI CHATTOPADHYAY
Date : June 16, 2025.
Appearance:
Mr. Jishnu Chowdhury, Sr. Adv.
Mr. Hemant Tiwari, Adv.
Ms. Anjana Banerjee, Adv.
...for the appellant.
Mr. Anupam Bhattacharya, Adv.
Mr. Sudhakar Thakur, Adv.
Mr. Syed Rahil Faraz, Adv.
Ms. Sana Sultana, Adv.
...for the respondents.
Dictated by Arijit Banerjee, J.
The Court: This appeal is directed against a judgment and order dated
January 31, 2025, whereby the appellant's application being GA No. 1 of 2023
has been dismissed.
We propose to hear out the appeal. We are told that all papers that were
available before the learned Single Judge have been annexed to the stay
petition. Since the respondents are represented, notice of appeal is deemed to
be waived. All formalities are dispensed with. We shall hear out the appeal
treating the stay petition as an informal paper book.
The stay application stands disposed of.
List the matter under the appropriate heading on June 30, 2025.
(ARIJIT BANERJEE, J.)
(RAI CHATTOPADHYAY, J.)
KB AR (CR)
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!