Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Siddhartha Mitra vs Harsh Vardhan Lodha And Ors
2026 Latest Caselaw 1045 Cal/2

Citation : 2026 Latest Caselaw 1045 Cal/2
Judgement Date : 17 February, 2026

[Cites 0, Cited by 0]

Calcutta High Court

Siddhartha Mitra vs Harsh Vardhan Lodha And Ors on 17 February, 2026

OD-2-3

                            ORDER SHEET
                  IN THE HIGH COURT AT CALCUTTA
                   Ordinary Original Civil Jurisdiction
                            ORIGINAL SIDE

                             CS/16/2024
         IA NO: GA/1/2024, GA/2/2024, GA/3/2024, GA/4/2024

                       SIDDHARTHA MITRA
                              VS
                 HARSH VARDHAN LODHA AND ORS.

                             CS/21/2024
                    IA NO: GA/1/2024, GA/2/2024

                 SOUTH POINT EDUCATION SOCIETY
                               VS
               KALPESH SATYENDRA JHAVERI AND ORS


  BEFORE:
  The Hon'ble JUSTICE KRISHNA RAO
  Date : 17TH February, 2026.

                                                                              Appearance :
                                                                  Mr. Anirban Ray, Sr. Adv.
                                                                Mr. Debdut Mukherjee, Adv.
                                                           Mr. Debartha Chakraborty, Adv.
                                                                     Mr. Shayak Mitra, Adv.
                                                                   Ms. Siddhi Agarwal, Adv.
                                 ...for the plaintiff item no. 1 and respondent in item no.2.

Mr. Ranjan Bachawat, Sr. Adv. Mr. Sayan Roy Chowdhury, Adv.

Mr. Shounak Mitra, Adv.

Mr. Paritosh Sinha, Adv.

Mr. Satyaki Mukherjee, Adv. Mr. Bhavesh Garodia, Adv. Mr. Saubhik Chowdhury, Adv. Ms. Sayantani Banerjee, Adv. Ms. Suchismita Mallick, Adv. ...for the defendant no.2 in CS/16/2024 and ...for the plaintiff in CS No.21/2024

Mr. D. N. Sharma, Adv.

... for the plaintiff.

Mr. Debdut Mukherjee, Adv.

1. Though the matter is specially fixed toady at 3.00 p.m. but due to

paucity of time the matter could not be taken up for hearing.

2. Accordingly, cases are adjourned.

3. Let the matter appear on 17th April, 20th April, 22nd April, 2026 at 3.00

p.m. for hearing.

(KRISHNA RAO, J.)

mg

 
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