Citation : 2026 Latest Caselaw 2588 Cal/2
Judgement Date : 2 April, 2026
OD-13
ORDER SHEET
IN THE HIGH COURT AT CALCUTTA
Civil Appellate Jurisdiction
ORIGINAL SIDE
APDT/7/2026
With TS/4/2022
IA No. GA/1/2026, GA/2/2026
MANASHI SENGUPTA BHADRA
-VS-
TAPATI SENGUPTA
BEFORE:
The Hon'ble JUSTICE DEBANGSU BASAK
-AND-
The Hon'ble JUSTICE MD. SHABBAR RASHIDI
Date: April 2, 2026.
Appearance:
Mr. Kallol Guha Thakurta, Adv.
...for the appellant
Ms. Suparna Mukherjee, Sr. Adv.
Mr. Sarvajit Mukherjee, Adv.
Mr. Abhikchitta Kundu, Adv.
...for the respondent
The Court : IA No. GA/1/2026 is an application for condonation of
delay of 61 days in preferring the appeal.
Respondent is represented.
Delay is explained on the ground that, initially, the appeal was filed
before a wrong forum and, thereafter, time was consumed in filing the
present appeal.
On the principle that, the wrong, if any, on the part of the advocate,
should not befall the litigant, we are minded to condone the delay of 61 days
in filing the appeal.
IA No. GA/1/2026 is disposed of.
Appellant seeks to prefer an appeal against the judgment and decree
dated November 11, 2025 passed in a Testamentary Suit No. 4/2022.
Appellant will prepare informal paper books incorporating all papers
used before the learned Trial Judge.
Informal paper book be prepared within three weeks from date and
served upon the respondent.
List the appeal in the monthly list of May, 2026.
Till July 31, 2026 or until further orders, respondent will not put on
decree into execution.
IA No. GA/2/2026 is disposed of accordingly.
(DEBANGSU BASAK, J.)
(MD. SHABBAR RASHIDI, J.)
sp3
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!