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

Jitendra Agarwal & Ors vs Pulak Modi & Ors
2026 Latest Caselaw 1278 Cal/2

Citation : 2026 Latest Caselaw 1278 Cal/2
Judgement Date : 23 February, 2026

[Cites 2, Cited by 0]

Calcutta High Court

Jitendra Agarwal & Ors vs Pulak Modi & Ors on 23 February, 2026

Author: Rajasekhar Mantha
Bench: Rajasekhar Mantha
od-2
                                  ORDER SHEET
                        IN THE HIGH COURT AT CALCUTTA
                          CIVIL APPELLATE JURISDICTION
                                  ORIGINAL SIDE

                                 APOT/25/2026
                             IA NO: GA-COM/1/2026

                               JITENDRA AGARWAL & ORS.
                                      VS
                               PULAK MODI & ORS.


  BEFORE:
  The Hon'ble JUSTICE RAJASEKHAR MANTHA
  The Hon'ble JUSTICE MD. SHABBAR RASHIDI
  Date: 23rd February, 2026.

                                                                         Appearance:
                                                      Mr. Ranjan Bachawat, Sr.Adv.
                                                      Mr. Shuvasish Sengupta, Adv.
                                                         Mr. Bhavesh Garodia, Adv.
                                                           Mr. Orijit Chatterjee, Adv.
                                                             Ms. Swati Dalmia, Adv.
                                                            Ms. Safura Ahmed, Adv.
                                        Ms. Sabarni Mukherjee, Adv. ...for appellants.

                                                      Mr. Suman Kumar Dutt, Sr. Adv.
                                                    Mr. Sounak Mukhopadhyay, Adv.
                                                                  Mr. Anuj Singh, Adv.
                                                              Mr. Paritosh Sinha, Adv.
                                                            Ms. Shrayashee Das, Adv.
                                                         Mr. Tridibesh Dasgupta, Adv.
                                        Ms. Anukriti Agarwal, Adv. ...for respondents.

1. The appeal is directed against judgment and order dated 6th January,

2026 passed by a single Bench of this Court. By the said order two

applications being GA-COM/3/2024 and GA-COM/7/2025 filed by the

plaintiffs/defendants in CS-COM/728/2024 respectively were disposed

of after receiving affidavits.

2. GA-COM/3/2024 was filed in furtherance of an ad interim order dated

13th August, 2024 passed in GA-COM/1/2024 was filed by the

plaintiffs/respondents, under section 151 of the CPC. The pleadings and

prayers, however, indicate that the application was for attachment

before judgment.

3. By a detailed ad interim order dated 13th August, 2025 comprising of

24 pages the bank account of the appellants/defendants with the

Federal Bank, C.R. Avenue Branch was attached to the extent of Rs.6.94

crores approximately.

4. GA-COM/2/2024 was filed by the appellants/defendants, inter alia, for

revocation of leave under Section 12A of the Commercial Courts Act,

2015 and for rejection of plaint. The said GA-COM/2/2024 was

dismissed by the single Bench at the ad interim stage.

5. During the pendency of GA-COM/1/2024, the plaintiffs/respondents

filed GA-COM/3/2024 making a formal prayer for attachment before

judgment and for a direction on the appellant to disclose particulars of

all bank accounts operated by him. In essence, the single Bench was

desirous of ascertaining the net worth of the appellants/defendants to

ascertain as to whether it could satisfy the decree that may be passed it.

Yet another reason for filing GA-COM/3/2024 was that the bank had

refused to disclose any other particulars of bank account of the

defendants/appellants and a paltry sum compared to the claim of the

plaintiffs/respondents, was available in the bank account referred to in

the order dated 13th August, 2025.

6. By the impugned order, the single Bench disposed of GA-COM/3/2024,

allowing all prayers of the plaintiffs/respondents. GA-COM/7/2025 was

formally dismissed after the prayer for attachment made by the

defendants/appellants, was pro tanto adjusted in the interim reliefs for

attachment claimed by the plaintiffs/respondents.

7. There are some observations in the impugned judgment dated 6th

January, 2026 that may not be correct. The single Bench in the

impugned order observed that GA-COM/1/2024 disposed of and has

been upheld by a Division Bench in order dated 1st December, 2025

passed in AO-COM/32/2024. This court, however, notes that in the

order dated 1st December, 2025 (supra), a Co-ordinate Bench had left all

questions open to be argued by the parties in the pending GA-

COM/1/2024 where only an ad interim order was passed.

8. This court is of the view that GA-COM/3/2024 ought not to have been

considered by the single Bench or disposed of when GA-COM/1/2024,

the main application for attachment before judgment couched as an

application under section 151 of the CPC, was still pending. The

application after exchange of affidavits in its final hearing, could have

ramifications on GA-COM/3/2024. This court, is therefore, of the view

that GA-COM/3/2024 could not have been disposed of without GA-

COM/1/2024 being disposed of.

9. Having regard to the above and given the fact that both sides have

substantial money claims as well as claims for damages against one and

other, this court is inclined to keep in abeyance the impugned judgment

and order dated 6th January, 2026 passed in GA-COM/3/2025.

10. Since the affidavits are complete in GA-COM/1/2024, single Bench is

requested, subject to its business permitting, to take up GA-

COM/1/2024 and dispose of the same at the earliest and in accordance

with law.

11. It is thereafter that the parties would be entitled to re-argue GA-

COM/3/2024, with the observations in the impugned judgment dated

6th January, 2026 being deemed as prima facie and tentative.

12. It is made clear that this court has not decided any of the rival claims

on the merits or the interim reliefs sought by the parties. The Single

Judge shall proceed to deal with the matters on their own merits.

13. With the aforesaid observations, APOT/25/2026 stands disposed of.

(RAJASEKHAR MANTHA, J.)

(MD. SHABBAR RASHIDI, J.) pkd.

 
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