Citation : 2026 Latest Caselaw 2627 Cal/2
Judgement Date : 2 April, 2026
OD-12,13,14,15,17,21
ORDER SHEET
IN THE HIGH COURT AT CALCUTTA
CIVIL APPELLATE JURISDICTION
ORIGINAL SIDE
APOT/243/2025
SMT RAMPARAI @ RAMPARIA BHUIA AND ANR
-VS-
EASTERN COALFIELDS LIMITED AND ORS
---
APOT/55/2025 IN WPO/1177/2024 IA NO:GA/1/2025 M/S EASTERN COAL FIELDS LTD.
-VS-
SMT RAMPARIA ALIAS RAMPARIA BHUIA AND ORS
---
APOT/301/2025 IN WPO/804/2025 IA NO: IA NO:GA/1/2025, GA/2/2025,GA/3/2026 M/S. EASTERN COALFIELDS LIMITED
-VS-
NAGINA BOURI AND ORS
---
APOT/318/2025 IA NO: GA/1/2025,GA/2/2026, NAGINA BOURI
-VS-
M/S EASTERN COALFIELDS LIMITED AND ORS
---
APO/83/2025 IN WPO/316/2024 IA NO: GA/1/2025 M/S EASTERN COALFIELDS LIMITED
-VS-
TULUSHI @TULSI@TULASHI BOURI AND ORS.
---
APO/2/2026 IN WPO/140/2025 IA NO: GA/1/2026 EASTERN COALFIELDS LIMITED AND ORS.
-VS-
MUKESH BHUIA AND ORS.
BEFORE:
The Hon'ble JUSTICE MADHURESH PRASAD And The Hon'ble JUSTICE PRASENJIT BISWAS Date: 2nd April, 2026.
Appearance:
Mr. A.K. Datta, Adv.; Mr. P. Guin, Adv., for petitioner. Mr. M. Das, Adv., for respondents in items 14,15,17. Mr. K. Bhattacharya, Adv.; Ms. S. Chatterjee, Adv.; Ms. S. Ghosh, Adv., for respondent in item 12 & appellant in item 13.
1. The Court: Mr. Partha Ghosh, learned Advocate, is representing the writ
petitioner in these matters but is unable to attend the Court for some personal
difficulty.
2. Mr. Datta, learned Advocate, submits that he has been requested to seek an
adjournment for six weeks.
3. List the matters after six weeks, i.e. on 14.05.2026.
(MADHURESH PRASAD, J.)
(PRASENJIT BISWAS, J.) tk
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!