Citation : 2026 Latest Caselaw 1132 Cal/2
Judgement Date : 18 February, 2026
ORDER SHEET OD-1-5
IN THE HIGH COURT AT CALCUTTA
ORDINARY ORIGINAL CIVIL JURISDICTION
ORIGINAL SIDE
IA NO. GA/14/2021
In
CS/283/2001
CHANDRA PRAKASH AGARWAL
Vs
BHAGIRATH AGARWAL
And
IA NO. GA/15/2021
In
CS/283/2001
CHANDRA PRAKASH AGARWAL
Vs
BHAGIRATH AGARWAL
And
IA NO. GA/16/2021
In
CS/283/2001
CHANDRA PRAKASH AGARWAL
Vs
BHAGIRATH AGARWAL
And
IA NO. GA/17/2021
In
CS/283/2001
CHANDRA PRAKASH AGARWAL
Vs
BHAGIRATH AGARWAL
And
IA NO. GA/18/2023
In
CS/283/2001
CHANDRA PRAKASH AGARWAL
Vs
BHAGIRATH AGARWAL
2
BEFORE:
The Hon'ble JUSTICE ANANYA BANDYOPADHYAY
Date: 18th February, 2026.
Appearance:
Mr. Sayantan Bose, Adv.
Ms. Priyanka Gope, Adv.
...for the plaintiff
Ms. Manali Bose, Adv.
Mr. Aditya Sarkar, Adv.
... for the Applicant/intervenor
Ms. Sormi Dutta, Adv.
...for the defendant no.1
Mr. Supratim Laha, Adv.
...for the defendant no. 2
The Court:- The Learned Advocate representing the
applicant/intervenor in IA NO. GA 14 OF 2021, IA NO. GA 15 OF 2021, IA
NO. GA 16 OF 2021, IA NO. GA 17 OF 2021 and IA NO. GA 18 OF 2023 and
the respondent in IA NO. GA 8 of 2023 in CS 228 of 2004 submitted to have
convened a meeting on 16th February, 2026 in compliance of the order dated
15th January, 2026, wherein the defendant no.2 participated online.
The Learned Advocates representing the plaintiff and defendant no.1
did not participate despite receipt of an email communication of the meeting
to be convened.
The Learned Advocate representing the applicant/intervenor as
aforesaid further submitted to have prepared a chart indicating the
properties belonging to the plaintiffs and the defendant nos. 1 and 2's father.
The Learned Advocate representing the defendant no.2 confronted the
chart to the extent that the properties mentioned in the schedule of the
plaint had not been described individually. The defendant no.2 being the
sister and the daughter of the father of the parties being married at an early
age was not aware of the exact extent and number of properties belonging to
the father.
The Learned Advocates representing the plaintiff and defendant no.1
are to convene a meeting with prior notice of seven days on 10th March,
2026, wherein the plaintiff and defendant no.1 along with the intervenor
should participate and the defendant no.2 being an octogenarian lady can
participate in the meeting in virtual mode. The chart in question should be
updated including the exact location of the properties and the extent of
interest in the properties to be borne by the respective parties.
Next date be fixed on 23rd March, 2026.
Interim order granted earlier by a Co-ordinate Bench of this Court on
18th January, 2024 and being extended thereafter from time to time be
extended till 23rd March, 2026.
(ANANYA BANDYOPADHYAY, J.)
JM
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!