Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri Sri Iswar Gajalakshmi Mata ... vs Marshall Sons And Company (India) ...
2025 Latest Caselaw 137 Cal/2

Citation : 2025 Latest Caselaw 137 Cal/2
Judgement Date : 8 May, 2025

Calcutta High Court

Sri Sri Iswar Gajalakshmi Mata ... vs Marshall Sons And Company (India) ... on 8 May, 2025

OD-1 to 4
                          ORDER SHEET

                 IN THE HIGH COURT AT CALCUTTA
               ORDINARY ORIGINAL CIVIL JURISDICTION
                          ORIGINAL SIDE

                         IA NO. GA/16/2025
                                 In
                            EC/309/2019
        SRI SRI ISWAR GAJALAKSHMI MATA THAKURANI AND ORS.
                                 Vs
        MARSHALL SONS AND COMPANY (INDIA) LIMITED AND ORS

                        IA NO. GA/17/2025
                                In
                           EC/309/2019

        SRI SRI ISWAR GAJALAKSHMI MATA THAKURANI AND ORS.
                                Vs
        MARSHALL SONS AND COMPANY (INDIA) LIMITED AND ORS


                        IA NO. GA/18/2025
                                In
                           EC/309/2019

        SRI SRI ISWAR GAJALAKSHMI MATA THAKURANI AND ORS.
                                Vs
        MARSHALL SONS AND COMPANY (INDIA) LIMITED AND ORS

                        IA NO. GA/19/2025
                                In
                           EC/309/2019

        SRI SRI ISWAR GAJALAKSHMI MATA THAKURANI AND ORS.
                                Vs
        MARSHALL SONS AND COMPANY (INDIA) LIMITED AND ORS


   BEFORE:
  The Hon'ble JUSTICE BISWAROOP CHOWDHURY
  Date : MAY 08, 2025.
                                                                   Appearance:
                                                  Mr. Abhrajit Mitra, Sr. Adv.
                                                     Ms. Radhika Singh, Adv.
                                                  Mr. Sourojit Dasgupta, Adv.
                                                     Mr. Samriddha Sen, Adv
                                                      ...for the decree-holders
                                          2


                                                             Mr. Surajit Nath Mitra, Sr. Adv.
                                                         Ms. Nilanjan Bhattacharjee, Sr. Adv.
                                                                     Mr. Chayan Gupta, Adv.
                                                                       Mr. Brajesh Jha, Adv.
                                                                 Mr.Abhilash Chatterjee, Adv.
                                                                   Ms. Anushka Ghosh, Adv.
                                                                    Mr. Soumya Sarkar, Adv.
                                                                       Mr. Akash Adak, Adv.
                                                           For the Applicant in GA/19/2025

                                                                   Mr. Noelle Banerjee, Adv.
                                                                      Ms. Pritha Basu, Adv.
                                                              Ms. Bhawna Parasramka, Adv.
                                                                   Ms. Siddhi Agarwal, Adv.
                                                                          For the Applicant

                                                                 Mr. Sarosij Dasgupta, Adv.
                                                            Mr. Biswaroopo Mukherjee, Adv.
                                                                Mrs. Smita Mukherjee, Adv.
                                                                 ...for the judgment-debtors

                                                                  Mr. Sanjiv Kr. Trivedi, Adv.
                                                                      Mrs. Iram Hassan, Adv.
                                                                   Mr. Sanket Sarawgi, Adv.
                                                                         Ms. Y. Agarwal, Adv.
                                                                   ...for the respondent no.1

Mr. Sushil Kr. Mishra, Adv.

Mr. Shailendra Kr. Mishra, Adv.

Mrs. Sabnam Laskar, Adv.

...for the respondent no.2

Mr. Shubasish Sengupta, Adv.

Mr. Lalit Baid, Adv.

Mr. Akash Munshi, Adv.

Mr. S. Banerjee, Adv.

Mr. Tamoghna Saha, Adv.

Ms. Sanjana Shaw, Adv.

For the Intervenor

The Court:- Ms. Banerjee, learned Advocate for the applicant and learned

Advocate for the defendants are present.

Heard Ms. Banerjee. This issue involves several applicants of the suit

property and it is just and reasonable to hear all the applicants on a particular

date on the common points of law.

Learned Advocates for the decree holder is also present.

Heard learned Advocate for the decree holder but it is not possible to

conclude the hearing today. Although there is some urgency in this matter as

because there is a direction issued upon the Sheriff to visit the suit property for

execution and learned Advocate for the decree holder prays for early hearing

before vacation but considering the nature of the case and pendency of several

applications, this Court is of the view that it would be just and proper to fix the

case after vacation.

Although there is no bar to execute the decree with regard to those

portions of the suit property where application is not filed but considering the

nature of the property it is not possible to identify as to whose application is

pending.

Thus, in the interest of justice, no further proceeding be taken by the

Sheriff till 12th June, 2025.

Affidavit may be filed in the meantime.

Let this matter appear on 12th June, 2025 at 10.30 A. M.

(BISWAROOP CHOWDHURY, J.) A Dey

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter