Citation : 2026 Latest Caselaw 839 Cal/2
Judgement Date : 12 February, 2026
ORDER SHEET OD- 18 wt. 19
IN THE HIGH COURT AT CALCUTTA
ORDINARY ORIGINAL CIVIL JURISDICTION
ORIGINAL SIDE
CS/1166/1987
IA NO: GA/1/2005(Old No: GA/1467/2005),
GA/7/2025
CHANDRAKALA DEVI & ORS.
VS
DHARAM CHAND CHAUDHRY
WITH
CS/118/1987
CHANDRA KALA DEVI CHOUDHRY & ORS.
VS
DHARAM CHAND CHAUDHRY
BEFORE:
The Hon'ble JUSTICE ANANYA BANDYOPADHYAY
Date: 12th February, 2026.
Appearance:
Mr. Sourojit Dasgupta, Adv.
Mr. Joydeep Guha, Adv.
...For the Plaintiffs Mr. Mohit Gupta, Adv.
Mr. A.P. Agarwalla, Adv.
Ms. Suparna Das, Adv.
...For the Defendant no.1 & 4a
The Court:- The Learned Advocate representing the defendant no.1 has
filed the affidavit-in-reply to IA No. GA 7 of 2025. Let the same be kept on record.
A copy of the aforesaid affidavit-in-reply has been served upon the Learned
Advocate representing the plaintiffs.
The Learned Advocate representing the plaintiffs has filed the affidavit of
documents and the same has been served upon the Learned Advocate
representing the defendant nos. 1 and 4a.
Next date be fixed on 20th February, 2026, prior to which the process of
discovery and inspection of documents should be completed.
(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!