Citation : 2025 Latest Caselaw 199 Cal/2
Judgement Date : 15 May, 2025
OD-6
ORDER SHEET
IA NO. GA/5/2023
In
APO/504/1992
IN THE HIGH COURT AT CALCUTTA
Civil Appellate Jurisdiction
ORIGINAL SIDE
KUSUM AGARWALA AND ANR
Vs
BINOD KUMAR AGARWAL AND ORS
BEFORE:
The Hon'ble JUSTICE ARIJIT BANERJEE
AND
The Hon'ble JUSTICE OM NARAYAN RAI
Date : 15th May, 2025.
Appearance:
Mr. Sabyasachi Chowdhury, Sr. Adv.
Ms. Rituparna De Ghose, Adv.
Mr. Arnab Sardar, Adv.
..for the applicant
Mr. Moushumi Bhowal, Adv.
..for the respondent no.2
The Court: This application has been taken out by the decree-
holder for drawing up a judgment and decree dated May 22, 1997 passed by
a Co-ordinate Bench in APO/504/1992.
We are surprised that a decree which was passed about 28 years
ago is yet to be drawn up and completed.
As of now, let there be an order in terms of prayer (h) of the
application, which reads as follows:
"h) The records of the Learned Master being Reqn. No. 214 of 1997 in connection with Suit No.410 of 1992 be produced before this Hon'ble Court."
Insofar as the other prayers are concerned, adjournment is sought
for on behalf of the respondent no.2.
List this matter once again on May 21, 2025.
The Court Officer is directed to immediately communicate this
order to the Learned Master.
(ARIJIT BANERJEE, J.)
(OM NARAYAN RAI, J.)
bp
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!