Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sanjay Choudhary vs Dewki Nandan Choudhary
2026 Latest Caselaw 959 Cal/2

Citation : 2026 Latest Caselaw 959 Cal/2
Judgement Date : 16 February, 2026

[Cites 0, Cited by 0]

Calcutta High Court

Sanjay Choudhary vs Dewki Nandan Choudhary on 16 February, 2026

                                            1

OD-3 & 4

                              ORDER SHEET
                     IN THE HIGH COURT AT CALCUTTA
                    SPECIAL JURISDICTION (CONTEMPT)
                              ORIGINAL SIDE

                                   CC/27/2025

                           SANJAY CHOUDHARY
                                  -VS-
                        DEWKI NANDAN CHOUDHARY

                                            &

                                   CC/65/2025

                           SANJAY CHOUDHARY
                                  -VS-
                        DEWKI NANDAN CHOUDHARY

  BEFORE:
  The Hon'ble JUSTICE KRISHNA RAO
  Date: 16th February, 2026.

                                                                                    Appearance :
                                                                      Mr. Rajarshi Dutta, Adv.
                                                                      Mr. Sayantan Bose, Adv.
                                                             Mr. Shounak Mukhopadhyay, Adv.
                                                                      Ms. Piryanka Gope, Adv.
                                                                           ... for the petitioner

                                                                 Mr. Suddhasatva Banerjee, Adv.
                                                                        Mr. Altamash Alim, Adv.
                                                                         Mr. Sumit Biswas, Adv.
                                                                  Mr. Rajashree Bhowmick, Adv.
                                                                          ... for defendant no.1.




      1.

The petitioner has filed two contempt applications being

CC/27/2025 and CC/65/2025 on the allegation that the alleged

contemnor has violated the order passed by this Court dated 9 th

January, 2025. The petitioner submits that this Court has passed

ad-interim order in terms of prayers (a), (c), (d), (e) and (g) of

GA/1/2025. The petitioner has communicated the said order and

the order was duly received by the alleged contemnor but having the

knowledge of the interim order passed by this Court, the alleged

contemnor has issued a certificate under the heading 'To

Whomsoever it may concerned' dated 8 th January, 2025 which was

alleged to have been notarized on 10th January, 2025 wherein the

alleged contemnor has appointed Niranjan Dev Sharma, as

Vyavasthapak of Kanahaiya Lal Ramkumar Memorial Trust. In other

contempt application the petitioner alleged that the alleged

contemnor has violated the order passed by this Court dated 9 th

January, 2025 by verifying the e-filing of the Income Tax Return of

the trust on 29th January, 2025. The alleged contemnor has filed

affidavit-in-opposition as well as supplementary affidavit. In the

affidavit-in-opposition of CC/27/2025, the alleged contemnor has

stated that Niranjan Dev Sharma was appointed on 1 st January,

2025 by the trust as Vyavasthapak for proper maintenance of the

properties of the trust. It is further mentioned that the Niranjan Dev

Sharma was authorized by the trust for various acts on behalf of the

trust and in the absence of the alleged contemnor. On 8 th January,

2025 he has issued certificate in favour of Niranjan Dev Sharma. He

submits that the order passed by this Court was received by the

alleged contemnor on 13th January, 2025 and the certificate issued

by the alleged contemnor in favour of Niranjan Dev Sharma on 10 th

January, 2025 and as such the petitioner had no knowledge about

the order on or before 13th January, 2025, thus the alleged

contemnor has not violated the order passed by this Court.

2. Learned Counsel appearing for the petitioner has prayed for

unconditional apology if the alleged contemnor has committed any

violation of the order dated 9th January, 2025.

3. Learned Counsel for the petitioner submits that in the affidavit-in-

opposition at paragraph 19(a) the alleged contemnor stated that

Niranjan Dev Sharma was appointed on 1 st January, 2025 as

Vyavasthapak of the trust but there is no document is disclosed to

prove that the trust has appointed Shri Niranjan Dev Sharma as

Vyavasthapak on 1st January, 2025. He submits that alleged

contemnor had knowledge that this Court has passed an order and

only to save himself from the contempt proceeding had backdated

the document as 8th January, 2025 and 10th January, 2025.

4. The alleged contemnor also filed a supplementary affidavit and

disclosed whatsapp message of 10 th January, 2025 wherein it reveals

that the certificate which was executed by the alleged contemnor on

8th January, 2025 was forwarded on 10th January, 2025.

Considered the submissions made by the Counsel for the respective

parties, perused the materials on record, this Court find that

admittedly the alleged contemnor had received the order passed by

this Court on 13th January, 2025. The document on the basis of

which the petitioner filed the contempt application is of 8 th January,

2025 and 10th January, 2025.

5. Thus, this Court did not find any materials on record that the alleged

contemnor has antedated the said document to save himself from

the contempt proceeding.

6. Accordingly, this Court did not find any willful and deliberate

violation of the order of this Court with respect to CC/27/2025 and

accordingly the same is dismissed.

7. As regards CC/65/2025, the alleged contemnor has verified the

income tax return on 29th January, 2025 after having knowledge of

the order passed by this Court dated 9th January, 2025. Counsel for

the alleged contemnor has submitted that the alleged contemnor

filed income tax return to the income tax department on 29 th

November, 2023 for the financial year 2023-24. After filing of the

return, the income tax department has made the demand on 20 th

December, 2024 and after receipt of the said demand from the

income tax department, the alleged contemnor has informed his

chartered accountant with regard to the same and had given proper

instruction to the chartered accountant and the chartered

accountant has taken appropriate steps and informed the

department that the trust is entitled to get back an amount of

Rs.31,56,930/- back and thus the chartered accountant by using

the digital signature of the alleged contemnor has submitted the

revised return to the income tax department. He submits that by

submitting the revised return to the income tax department, the

alleged contemnor has saved Rs.31,56,930/- of the trust. He

submits that the petitioner has not committed any contempt. The

document which the petitioner has relied upon is the digital

signature of the alleged contemnor which was used by chartered

accountant only to submit the revised return to the income tax

department as per querry raised by income tax department.

8. Learned Counsel for the petitioner submits that the alleged

contemnor had the knowledge with regard to the interim order dated

9th January, 2025. He could have been filed the application before

this Court for modification and/or clarification of the order or to

obtain leave from this Court before authorizing the chartered

accountant to use his digital signature.

9. Considering the submissions made by the respective parties, though

the alleged contemnor has filed the income tax return in the month

of November, 2023 for the annual year 2023-24 but in the month of

December, 2024 the income tax department has raised querry on

20th December, 2024. The chartered accountant's of the alleged

contemnor has filed revised claim to the income tax department on

29th January, 2025 that is after the interim order passed by this

Court by using the digital signature of the alleged contemnor. The

alleged contemnor ought to have brought to the notice of this Court

and after taking leave from this Court ought to have used digital

signature with regard to the assets of the trust but the alleged

contemnor failed to take any leave from this Court. Thus the alleged

contemnor is directed to be cautioned in future.

10. CC/65/2025 is disposed of.

11. Rule, if any, issued against the alleged contemnor is discharged.

(KRISHNA RAO, J.) mg

 
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