Citation : 2026 Latest Caselaw 948 Cal/2
Judgement Date : 13 February, 2026
OD-19, 20 & 21
ORDER SHEET
IN THE HIGH COURT AT CALCUTTA
ORDINARY ORIGINAL CIVIL JURISDICTION
ORIGINAL SIDE
IA NO. GA/11/2016 (Old No:
GA/902/2016)
In CS/37/1998
KANAK PROJECT LTD.
Vs
AMRITA BAZAR PATRIKA PVT.LTD. & ORS.
&
IA NO. GA/12/2023
In CS/37/1998
KANAK PROJECT LTD.
Vs
AMRITA BAZAR PATRIKA PVT.LTD. AND ORS.
&
IA NO. GA/14/2025
In CS/37/1998
KANAK PROJECT LTD.
Vs
AMRITA BAZAR PATRIKA PVT.LTD. AND ORS.
BEFORE:
The Hon'ble JUSTICE ANANYA BANDYOPADHYAY
Date : 13TH FEBRUARY, 2026.
Appearance:
Mr. Sankarsan Sarkar, Adv.
Mr. Arijit Basu, Adv.
For the plaintiff
Mr. S. Dasgupta, Adv.
Mr. P. Ghose, Adv.
For the defendant No.1
Mr. R. Sarkar, Adv.
Mr. Sanjay Jhunjhunwala, Adv.
Ms. A. Chowdhury, Adv.
For the defendant no.2
The Court : In compliance with the Order dated 8 th January, 2026, the
Learned Advocate representing the Defendant No.1 in GA/12/2023 has placed
the copies of the orders passed by DRT as stated in the aforesaid order. Let the
same be kept on record.
The Learned Advocate representing the Plaintiff seeks a week's time to
file the affidavit-in-reply and the same is allowed as a last chance.
Next date be fixed on 26th February, 2026.
(ANANYA BANDYOPADHYAY, J.)
A Dey
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!