Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Gouripore Co. Ltd. (In Liqn.) vs Ashray Vyapaar Pvt. Ltd
2026 Latest Caselaw 2832 Cal/2

Citation : 2026 Latest Caselaw 2832 Cal/2
Judgement Date : 9 April, 2026

[Cites 0, Cited by 0]

Calcutta High Court

The Gouripore Co. Ltd. (In Liqn.) vs Ashray Vyapaar Pvt. Ltd on 9 April, 2026

Author: Shampa Sarkar
Bench: Shampa Sarkar
OD-1 to 8

                IN THE HIGH COURT AT CALCUTTA
                       Original Jurisdiction
                         ORIGINAL SIDE

              IA NO. CA/58/2020 (Old No:CA/44/2020)
                               In
                          CP/355/1997

                       IN THE MATTER OF:
                THE GOURIPORE CO. LTD. (IN LIQN.)
                              AND
                   ASHRAY VYAPAAR PVT. LTD.
                               VS
                    THE OFFICIAL LIQUIDATOR

                              AND

                       IA NO. CA/74/2022
                               In
                          CP/355/1997

                       IN THE MATTER OF:
                THE GOURIPORE CO. LTD. (IN LIQN.)
                              AND
                         SWAPAN BISWAS
                               VS
                    THE OFFICIAL LIQUIDATOR

                              AND

                       IA NO. CA/76/2023
                               In
                          CP/355/1997
                THE GOURIPORE CO. LTD. (IN LIQN.)
                              AND
            SOHANLAL CHANDANMULL AND CO. AND ANR.
                               VS
                    THE OFFICIAL LIQUIDATOR

                              AND

                       IA NO. CA/77/2023
                               In
                          CP/355/1997
                 2


       IN THE MATTER OF:
 THE GOURIPORE CO. LTD. (IN LIQN.)
              AND
DOLPHIN VINTRADE PRIVATE LIMITED

               AND

        IA NO. CA/79/2023
                In
           CP/355/1997

       IN THE MATTER OF:
THE GOURIPORE CO. LTD. (IN LIQN.)
              AND
NATIONAL UNION OF JUTE WORKERS
               VS
    THE OFFICIAL LIQUIDATOR

               AND

        IA NO. CA/81/2024
                In
           CP/355/1997
 THE GOURIPORE CO. LTD. (IN LIQN.)
               AND
DOLPHIN VINTRADE PRIVATE LIMITED

               AND

       IA NO. CA/82/2025
                In
          CP/355/1997
THE GOURIPORE CO. LTD. (IN LIQN.)
              AND
SUNBEAM VANIJYA PRIVATE LIMITED
               -VS-
    THE OFFICIAL LIQUIDATOR

               AND

           CC/18/2024
              WITH
           CP/355/1997

DOLPHIN VINTRADE PRIVATE LIMITED
              VS
  SAMPAT MAL JHAWAR AND ORS.
                               3




BEFORE:
The Hon'ble JUSTICE SHAMPA SARKAR

Date : 9th April, 2026.

Appearance:

Mr. Debrup Bhattacharjee, Adv.

Mr. Vivek Basu, Adv.

Mr. Pradeep Kumar Tulsyan, Adv. .... for the petitioning creditor in CP/355/1997.

Mr. Abhrajit Mitra, Sr. Adv.

Mr. Aritra Basu, Adv.

Mr. Patita Paban Bishwal, Adv. ...for the applicant in CA/58/2020.

Mr. Jaydip Kar, Sr. Adv.

Ms. Namrata Basu, Adv.

Ms. Anushka Dhar, Adv.

...for the applicant in CA/76/2023.

Mr. Ratnanko Banerji, Sr. Adv. Mr. Saurodip Banerjee, Adv.

Mr. Anurag Dey, Adv.

Ms. Swastika Ray, Adv.

...for the applicant in CA/79/2023.

Mr. Krishnaraj Thaker, Sr. Adv. Mr. Sudhasatva Banerjee, Adv. Mr. Debangshu Dinda, Adv. Mr. Rabindra Kumar Mitra, Adv. ...for the applicant in CA/77/2023.

Mr. Anirban Ray, Sr. Adv.

Mr. Tamoghna Saha, Adv.

...for the applicant in CA 82 of 2025

Ms. Debjani Mitra Neogy, Adv.

Mr. Sattwik Kundu, Adv.

...for the Official Liquidator.

Mr. Agnidipta Tarafdar, Adv.

...for intervener

Mr. Aniruddha Chatterjee, Adv. Mr. Abhidipta Tarafder, Adv. Mr. Nikhil Kumar Roy, Adv. Mr. Abhik Chitta Kundu, Adv. ...for the applicant in CA No.55 of 2017

Ms. Manju Agarwal, Adv.

Ms. Anju Manot, Adv.

...For the unsecured creditor.

Mr. Dhruba Ghosh Sr. Adv.

Mr. Abhishek Halder, Adv, Mr. Swadesh Misra, Adv.

...for the applicant in CA 74 of 2022

The Court: Heard Mr. Thaker and Mr. Anirban Ray learned senior

advocates who oppose the transfer applications.

Learned advocate for the Official Liquidator shall come back with the

relevant records relating to the notice inviting claims and the fate of the claims.

The information will also include the names of the creditors who had filed their

claims.

List these matters on 23rd April, 2026.

(SHAMPA SARKAR, J.)

SP/b.pal.

 
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