Citation : 2026 Latest Caselaw 514 Cal/2
Judgement Date : 4 February, 2026
ORDER OD - 1& 2 2026:CHC-OS:14-DB
IN THE HIGH COURT AT CALCUTTA
CIVIL APPELLATE JURISDICTION
ORIGINAL SIDE
APO/184/2023
IN
AP/402/2020
C AND E LIMITED AND OTHERS
VS
FEATHER TOUCH LIMITED AND OTHERS
AND
APO/185/2023
IN
AP/364/2020
C AND E LIMITED AND OTHERS
VS
GOPAL DAS BAGRI AND OTHERS
BEFORE:
The Hon'ble JUSTICE SABYASACHI BHATTACHARYYA
The Hon'ble JUSTICE SUPRATIM BHATTACHARYA
Date: 4th February 2026.
Appearance:-
Mr. Ayush Singh, Advocate
... for the appellants.
Ms. Sulagna Mukherjee, Advocate
... forthe respondents.
1. It is rightly pointed out by learned counsel for the appellants that in the
judgment dated January 21, 2026, certain inadvertent errors cropped
up, which are as follows:-
(i) In paragraph No.49, the name of Mr. Bijay Kumar Bagri was
erroneously mentioned as 'Vijay Kumar Bagri'.
2026:CHC-OS:14-DB
(ii) In paragraph No.50, WP No.46471 of 2006 was wrongly
transcribed as 'WPA No.46471 of 2026'.
(iii) Again, in paragraph Nos.199 and 201 of the said judgment, EC
No.81 of 2022 was erroneously transcribed as 'EC No.81 of 2020'.
2. The above errors be deemed to stand corrected accordingly.
3. This order may be treated to be a part of the judgment dated January
21, 2026.
[SABYASACHI BHATTACHARYYA, J.]
[SUPRATIM BHATTACHARYA, J.]
S. Kumar
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!