Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bahubali Estates Limited vs Taggas Industrial Development
2026 Latest Caselaw 2893 Cal/2

Citation : 2026 Latest Caselaw 2893 Cal/2
Judgement Date : 10 April, 2026

[Cites 1, Cited by 0]

Calcutta High Court

Bahubali Estates Limited vs Taggas Industrial Development on 10 April, 2026

Author: Debangsu Basak
Bench: Debangsu Basak
OD-8
                                 APOT/239/2025
                               WITH CS/218/2024
                                IA No.GA/1/2025

                        IN THE HIGH COURT AT CALCUTTA
                            Civil Appellate Jurisdiction
                                  ORIGINAL SIDE


                                      BAHUBALI ESTATES LIMITED
                                                -VERSUS-
                                      TAGGAS INDUSTRIAL DEVELOPMENT
                                      LIMITED AND ANR.

BEFORE:
The Hon'ble JUSTICE DEBANGSU BASAK
             -AND-
The Hon'ble JUSTICE MD. SHABBAR RASHIDI
Date: 10th April, 2026
                                                                        Appearance:
                                                              Mr. Sakya Sen, Sr. Adv.
                                                           Mr. Avirup Chatterjee, Adv.
                                                            Mr. Biswajib Ghosh, Adv.
                                                                 Mr. Rishov Das, Adv.
                                                                   ...for the appellant.

                                                           Mr. Mainak Bose, Sr. Adv.
                                                           Ms. Pallavi Sengupta, Adv.
                                                            Mr. Sabyasachi Sen, Adv.
                                                            ...for the respondent no.1.

Mr. Supratim Laha, Adv.

Mr. Avijit Dey, Adv.

...for the respondent no.2.

The Court :- In course of hearing of the appeal it is submitted on

behalf of the respondents/plaintiffs that the plaintiffs do not wish to proceed

with the suit itself.

Appeal is directed an order rejecting an application under Order VII

Rule 11 of the Code of Civil Procedure, 1908.

Since the plaintiffs are unwilling to proceed with the suit as

submitted today, no fruitful purpose would be subserved by keeping the appeal

pending. Court is informed that the plaintiffs mentioned the suit before the

learned Trial Judge for appropriate orders.

In view of such stand taken by the plaintiffs, APOT/239/2025 along

with connected application is disposed of.

Since we were not invited to decide on the issue raised by the

respective parties, the same are kept open.

(DEBANGSU BASAK, J.)

(MD. SHABBAR RASHIDI, J.)

A/s.

 
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