Citation : 2025 Latest Caselaw 1980 Cal/2
Judgement Date : 25 June, 2025
OD- 4
IN THE HIGH COURT AT CALCUTTA
Civil Appellate Jurisdiction
ORIGINAL SIDE
APOT/92/2025
WITH
ATA/4/2023
IA NO: GA/1/2025
TRUST ESTATE MUTTY LALL SEAL
VS
JAYANTA LALL SEAL
BEFORE:
The Hon'ble JUSTICE ARIJIT BANERJEE
AND
The Hon'ble JUSTICE OM NARAYAN RAI
Date : June 25, 2025.
Appearance:
Mr. Sudarsan Roy, Adv.
Mr. Debayan Ghosh, Adv.
Mr. Aziz Amin, Adv.
Mr. Diptarka Majumder, Adv.
..for the appellant.
Mr. Debmalya Ghosal, Adv.
Mr. Arnab Dutt, Adv.
Mr. Dipanjan Mukhopadhyay, Adv.
Mrs. Labani Dey, Adv.
..for the respondent.
Dictated by Arijit Banerjee, J.
The Court: This appeal is directed against a judgment and order dated
February 19, 2025, whereby the respondent's application under Section 74 of
the Indian Trusts Act, 1882, for being appointed as a trustee of the concerned
trust, has been allowed by a learned Judge of this Court. Being aggrieved, the
trustees have come up in appeal.
We have 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 filed in this appeal. We propose to hear out the appeal treating the stay
petition as an informal paper book, dispensing with all formalities. Since the
sole respondent is represented through learned counsel, notice of appeal is
deemed to be waived.
List the appeal and the connected application for hearing, under the
appropriate heading on July 9, 2025.
(ARIJIT BANERJEE, J.)
(OM NARAYAN RAI, 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!