Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Anshuman Agarwal vs Ruby Ganguly & Ors
2026 Latest Caselaw 944 Cal/2

Citation : 2026 Latest Caselaw 944 Cal/2
Judgement Date : 13 February, 2026

[Cites 0, Cited by 0]

Calcutta High Court

Anshuman Agarwal vs Ruby Ganguly & Ors on 13 February, 2026

  ORDER                                                                   OD - 24
                      IN THE HIGH COURT AT CALCUTTA
                     SPECIAL JURISDICTION (CONTEMPT)
                              ORIGINAL SIDE

                                CC/90/2013
                             IA NO: GA/1/2014
                           (Old No:GA/800/2014)
                           ANSHUMAN AGARWAL
                                     VS
                          RUBY GANGULY & ORS.

BEFORE:
The Hon'ble JUSTICE ANANYA BANDYOPADHYAY
Date: 13th February, 2026.
                                                                        Appearance:-
                                                              Mr. Rishad Medora, Adv.
                                                                     Ms. S. Datta, Adv.
                                                              Ms. Antara Biswas, Adv.
                                                                       ...for petitioner.
                                                          Mr. Rajesh Upadhyay, Adv.
                                                                 Mr. Aritra Basu, Adv.
                                                          ...for respondent Nos. 1 & 2.

Mr. Rajiv Lal, Adv.

Mr. Rajarshi Rai Choudhury, Adv.

...for Joint Officers.

The Court:- The report of the Joint Special Officers filed in compliance

with the order dated 15.01.2026 be kept on record.

The learned Advocate representing the petitioner submitted the grievance

against contemnor/defendant nos. 1 and 2 has become infructuous on their

respective demise.

The department is to delete the names of the alleged

contemnor/defendant nos. 1 and 2 from the cause papers. The learned

Advocate representing the aforesaid alleged contemnors are released.

The learned Advocate representing the petitioner seeks time to file an

exception, if any, against the report filed by the Joint Special Officers and the

same is allowed.

The next date be fixed on 10th March, 2026.

[ANANYA BANDYOPADHYAY, J.]

R. D. Barua

 
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