Citation : 2026 Latest Caselaw 2889 Cal/2
Judgement Date : 10 April, 2026
OD-2 ORDER SHEET
IN THE HIGH COURT AT CALCUTTA
TESTAMENTARY AND INTESTATE JURISDICTION
TS 6 of 2004
IA No. GA/9/2005 (Old No. GA/3566/2005) IA NO. GA/15/2013(OLD NO. GA
3165/2013), GA/16/2014( OLD NO. GA/3278/2014), GA/19/2015(OLD NO.
GA/3332/2015), GA/20/2015 (OLD NO. GA/3619/2015), GA/22/2016( OLD
NO. GA/144/2016), GA/ 28/2016 (OLD NO. GA/1473/2016), GA/31/2018
(OLD NO.GA/1322/2018), GA/47/2019( OLD NO. GA/2007/2019),
GA/50/2019 (OLD NO.GA/2376/2019), GA/53/2019(OLD
NO.GA/2450/2019), GA/56/2019 (OLD NO. GA/2747/2019), GA/59/2020
(OLD NO.GA/93/2020), GA/61/2020 (OLD NO. GA/267/2020), GA/63/2020
(OLD NO. GA/793/2020), GA/64/2020 (OLD NO.GA/794/2020), GA/76/2020
(OLD NO. GA/1236/2020), GA/79/2021, GA/84/2025
IN THE GOODS OF :
PRIYAMVADA DEVI BIRLA, DECEASED
AND
HARSH VARDHAN LODHA & ORS.
VS.
AJAY KUMAR NEWAR & ORS.
BEFORE:
The Hon'ble JUSTICE ARINDAM MUKHERJEE
Date: 10th April, 2026.
APPEARANCE:
Mr. Anindya Kumar Mitra, Sr. Adv., Mr. Abhrajit Mitra, Sr.
Adv. Mr. Dhruba Ghosh, Sr. Adv., Mr. Jishnu Chowdhury, Sr.
Adv., Mr. Debanjan Mandal, Adv., Mr. Sanjiv Kr. Trivedi, Adv.,
Mr. Sarvapriya Mukherjee, Adv. Mr. Soumya Roy Chowdhury,
Adv. Mr. Satadeep Bhattacharyya, Adv., Mr. Shounak Mitra,
Adv., Mr. Aritra Basu, Adv. Mr. Sanket Sarawgi, Adv., Mr.
Deepan Sarkar, Adv., Mr. Amar Agarwal, Adv., Mr. Altamas
Alim, Adv., Mr. Samriddha Sen, Adv., Ms. Mahindra Cholera,
Adv., Mr. Rachit Lakhmani, Adv.
for the plaintiffs/petitioners.
2
Mr. S. N. Mookherjee, Sr. Advocate, Mr. Naman Choudhury, Adv., Mr. Subhrojyoti
Mookherji, Adv.,Mr. Shounak Mitra, Adv., Ms. Vaibhavi Pandey, Adv., Mr.
Saptarshi Mandal, Adv. Mr. Aman Khemka, Adv., for defendant nos.1(b) &
1(c).
Mr. Anuj Singh, Adv. Mr. Malay Kumar Seal, Adv. for defendant
no.1(d)
Ms. Vineeta Meharia, Sr. Adv., Mr. Saptarshi Mandal, Adv.
For the defendant/respondent
no.3(a).
THE COURT: Cross-Examination of the plaintiffs' first witness by the
defendant nos. 1(b) and 1(c) is concluded. The defendant nos. 1(d) and 3(a) who
are represented in the proceedings do not wish to cross-examine the plaintiffs'
first witness. The evidence of the plaintiffs' first witness is, therefore, closed at
this stage.
Let this matter appear on 7th May, 2026 for fixing a date for further
witness action as prayed for by the parties.
In view of the judgment delivered on 6 th March, 2026 in IA No.
GA/85/2026 in TS No. 6 of 2004, the joint affidavit shown to the PW-1 in
question no. 2572 is tendered and marked as Exhibit-14 with objection.
The said joint affidavit is directed to be sent for being kept in the safe
custody of the Registrar, Original Side of this Court along with other exhibits
and be placed before the Court along with the other exhibits on the date or
dates the suit is fixed for hearing.
(ARINDAM MUKHERJEE, J.)
Sb/snn.
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!