Citation : 2026 Latest Caselaw 1272 Cal/2
Judgement Date : 23 February, 2026
ORDER SHEET
OD-3-21
IN THE HIGH COURT AT CALCUTTA
ORDINARY ORIGINAL CIVIL JURISDICTION
ORIGINAL SIDE
IA NO. GA/9/2024
In CS/220/1868
BISWANATH MITRA
Vs
K. C. BASU
IA NO. GA/12/2025
In CS/220/1868
BISWANATH MITRA
Vs
K. C. BASU
IA NO. GA/13/2025
In CS/220/1868
BISWANATH MITRA
Vs
K. C. BASU
IA NO. GA/14/2025
In CS/220/1868
BISWANATH MITRA
Vs
K. C. BASU
IA NO. GA/15/2025
In CS/220/1868
BISWANATH MITRA
Vs
K. C. BASU
IA NO. GA/16/2025
In CS/220/1868
2
BISWANATH MITRA
Vs
K. C. BASU
IA NO. GA/17/2025
In CS/220/1868
BISWANATH MITRA
Vs
K. C. BASU
IA NO. GA/18/2025
In CS/220/1868
BISWANATH MITRA
Vs
K. C. BASU
IA NO. GA/19/2025
In CS/220/1868
BISWANATH MITRA
Vs
K. C. BASU
IA NO. GA/20/2025
In CS/220/1868
BISWANATH MITRA
Vs
K. C. BASU
IA NO. GA/21/2025
In CS/220/1868
BISWANATH MITRA
Vs
K. C. BASU
IA NO. GA/22/2025
In CS/220/1868
BISWANATH MITRA
Vs
K. C. BASU
3
IA NO. GA/23/2025
In CS/220/1868
BISWANATH MITRA
Vs
K. C. BASU
IA NO. GA/24/2025
In CS/220/1868
BISWANATH MITRA
Vs
K. C. BASU
IA NO. GA/25/2025
In CS/220/1868
BISWANATH MITRA
Vs
K. C. BASU
IA NO. GA/26/2025
In CS/220/1868
BISWANATH MITRA
Vs
K. C. BASU
IA NO. GA/27/2025
In CS/220/1868
BISWANATH MITRA
Vs
K. C. BASU
IA NO. GA/28/2025
In CS/220/1868
BISWANATH MITRA
Vs
K. C. BASU
IA NO. GA/29/2025
In CS/220/1868
4
BISWANATH MITRA
Vs
K. C. BASU
BEFORE :
HON'BLE JUSTICE ANANYA BANDYOPADHYAY
Dated: 23rd February, 2026 Appearance :
Mr. Souvick Mitra, Adv.
Ms. S. Ray, Adv.
...for the petitioner
Mr. Shyamal Chakraborty, Adv.
Mr. Nayan Ranjan Chakraborty, Adv.
...On behalf of Opp. No. 2 & 3 (in GA/25/2025)
Ms. Piyali Sengupta, Adv.
Ms. Manisha Nath, Adv.
Ms. Gulnaz Quraishi, Adv.
...for KMC (GA/12/2025 to GA/27/2025)
Mr. Rishav Deb Barman, Adv.
...for Sovabazar Byabsayi Samiti( in GA 9 of 2024)
Mr. Sreyasree Choudhury, Adv.
Special Officer (in Item nos.3 to 20)
The Court:- In compliance of the order dated 15th September, 2025
passed by the Co-ordinate Bench of this Court, the Learned Special Officer has
furnished a report delineating the names of the shebaits and their respective
addresses as mentioned by the Board of Trustees comprising of one Debraj
Mitra and Sanjib Mitra, Saibal Deb and Soumit Deb.
Let a copy of the compliance report as aforesaid be kept on record.
A copy of the same is to be circulated amongst the parties namely the
petitioner as well as the other applicants.
The Learned Advocate representing the petitioner is to serve notice upon
the individual trustees intimating the next date of hearing for their appropriate
representation before the Court.
None appeared to represent seven trustees as claimed by Learned
Advocate Mr. Ayan Kumar Boral on the earlier occasion.
Next date be fixed on 10th April, 2026.
In the meantime, Learned Advocate representing the petitioner is to take
steps in complying with the order of amendment as mentioned in the order
dated 15th September, 2025.
(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!