Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pramila K. Baid vs Bijay Singh Baid And Ors
2026 Latest Caselaw 949 Cal/2

Citation : 2026 Latest Caselaw 949 Cal/2
Judgement Date : 13 February, 2026

[Cites 0, Cited by 0]

Calcutta High Court

Pramila K. Baid vs Bijay Singh Baid And Ors on 13 February, 2026

  OD-15 & 16


                               ORDER SHEET
                      IN THE HIGH COURT AT CALCUTTA
                    ORDINARY ORIGINAL CIVIL JURISDICTION
                               ORIGINAL SIDE

                                 CS/250/1987
                     IA NO: GA/3/2010(Old No:GA/845/2010)
                                  GA/8/2026

                               PRAMILA K. BAID
                                     VS
                          BIJAY SINGH BAID AND ORS.

                                      WITH

                                CS/489/1988
                    IA NO: GA/1/1996(Old No:GA/700/1996),
                        GA/2/1996(Old No:GA/701/1996),
                        GA/3/1996(Old No:GA/702/1996)

                           TEJ SINGH BAID AND ANR.
                                     VS
                          JAGAT SINGH BAID AND ORS.


  BEFORE:
  The Hon'ble JUSTICE ANANYA BANDYOPADHYAY

Date : 13TH FEBRUARY, 2026.

Appearance:

Ms. Anju Manot, Adv.

Ms. Manju Manot, Adv.

Ms. A. Pandey, Adv.

For the plaintiff

Mr. Chanchal Kr. Dutta, Adv.

Ms. K. Mullick, Adv.

For the defendant Nos. 3, 5 and 6

Mr. Rohit Banerjee, Adv.

Ms. S. Bhutoria, Adv.

For the defendant No.4

The Court : The Learned Advocate representing the Plaintiff filed an

application being GA/8/2026 for substitution of the legal heirs of Plaintiff No.3,

namely, Saroj Chauraria, Kanhaiyalal Parakh, Bijay Singh Baid, Chhater Singh

Baid and Rahul Baid, as mentioned in the Master Summons and in the

application.

The Learned Advocate representing the Plaintiff further filed the

supplementary affidavit stating the Plaintiff No.4 and the Plaintiff No.5 to have

attained the age of majority on 21 st April, 1997 and 11th August, 2001.

The Department is directed to notify the attainment of majority of the

aforesaid plaintiffs and carry out the necessary amendments in the cause title

as aforesaid.

GA/8/2026 is, accordingly, disposed of.

A Copy of the amended plaint has to be served upon the Learned

Advocate representing the Defendants.

Next date be fixed on 25th March, 2026 for hearing.

(ANANYA BANDYOPADHYAY, J.)

A Dey

 
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