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

Somnath Chatterjee vs Sharmila Shetty And Ors
2026 Latest Caselaw 1405 Cal/2

Citation : 2026 Latest Caselaw 1405 Cal/2
Judgement Date : 25 February, 2026

[Cites 0, Cited by 0]

Calcutta High Court

Somnath Chatterjee vs Sharmila Shetty And Ors on 25 February, 2026

OD-9
                             ORDER SHEET
                    IN THE HIGH COURT AT CALCUTTA
                         COMMERCIAL DIVISION
                             ORIGINAL SIDE

                                 CC/30/2025
                              IA No. GA/1/2026

                         SOMNATH CHATTERJEE
                                  Vs
                       SHARMILA SHETTY AND ORS.



  BEFORE:
  The Hon'ble JUSTICE KRISHNA RAO
  Date : 25th February, 2026.
                                                                        Appearance:
                                                      Mr. Ratnanko Banerji, Sr. Adv.
                                                          Mr. D. N. Sharma, Sr. Adv.
                                                             Mr. Anunoy Basu, Adv.
                                                                 ...for the petitioner.

                                                   Mr. Aniruddha Bhattacharya, Adv.
                                                              Ms. Pallavi Gogoi, Adv.
                                                           Ms. Rashmi Singhee, Adv.
                                                                 Mr. Arnab Roy, Adv.
                                                           Ms. Sushreya Dutta, Adv.
                                                           ...for the respondent no.1.

1. The alleged contemnor no.3 is personally present in Court. The

alleged contemnor nos. 1 and 3 have filed their affidavits after serving the

copy to the learned Counsel for the petitioner. Let the same be kept with the

record.

2. As the alleged contemnor no.3 has filed the affidavit, for the

present the personal appearance of the alleged contemnor is dispensed with.

3. The petitioner is at liberty to file reply to the affidavit within two

weeks from date.

4. The interim order is extended till 20th March, 2026 or until

further order.

5. The Deputy Sheriff of Calcutta has submitted a reported dated 20th

February, 2026 wherein it reveals that the office of the Sheriff attempted

to serve the Rule upon the contemnor no.2 but the same could not be

served. Subsequently the soft copy of the Rule was served by way of

whatsapp message and the same was received but in spite of the receipt

of the soft copy of the Rule through whatsapp message the contemnor

no.2 failed to appear before this Court. Thus, this Court finds that this

is the fit case wherein the warrant of arrest can be issued against the

alleged contemnor no. 2. The petitioner is directed to take immediate

steps for issuance of warrant of arrest upon the alleged contemnor no. 2

within a week.

6. List the matter on 17th March, 2026.

(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