Citation : 2026 Latest Caselaw 905 Cal/2
Judgement Date : 13 February, 2026
OD-4
IN THE HIGH COURT AT CALCUTTA
CIVIL APPELLATE JURISDICTION
ORIGINAL SIDE
APOT/17/2026
IA NO: GA/1/2026
WOODLAND MANUFACTURES LIMITED
VS
SANKAR PROSAD GARGA ANR
BEFORE:
The Hon'ble JUSTICE DEBANGSU BASAK
AND
The Hon'ble JUSTICE MD. SHABBAR RASHIDI
Date : February 13, 2026.
Appearance:
Mr. Rudradeb Choudhuri, Adv.
Mr. Shashwat Nayak, Adv.
Mr. Vishwarup Acharyya, Adv.
...for appellant.
Mr. Javed K. Sanwarwala, Adv.
Mr. Sarosij Dasgupta, Adv.
Mr. S. A. Sanwarwala, Adv.
...for respondent no. 1.
Mr. Chayan Gupta, Adv.
Mr. Avijit Dey, Adv.
Mr. Aurin Chakraborty, Adv.
...for Jawed Akhtar.
The Court: On the prayer made on behalf of Mr. Jawed Akhtar, list the
appeal on March 16, 2026.
We clarify that, this order will not be construed to mean that we allow Mr.
Jawed Akhtar to intervene in this appeal.
Learned Advocate appearing for Mr. Jawed Akhtar, on instructions, submits
that, his client will not proceed with the pending application before the learned
Single Judge in the meantime. He submits that, his client is negotiating with the
defendant no. 1 in the suit.
(DEBANGSU BASAK, J.)
(MD. SHABBAR RASHIDI, J.)
KB AR (CR)
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!