Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

B P Poddar Hospital And Medical Research ... vs Uco Bank
2026 Latest Caselaw 56 Cal/2

Citation : 2026 Latest Caselaw 56 Cal/2
Judgement Date : 9 January, 2026

[Cites 0, Cited by 0]

Calcutta High Court

B P Poddar Hospital And Medical Research ... vs Uco Bank on 9 January, 2026

ORDER SHEET
                                                                             OD-8

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

                                EC/55/2024
                                    WITH
                                CS/185/2018
                             IA NO: GA/1/2024

           B P PODDAR HOSPITAL AND MEDICAL RESEARCH LTD
                                 VS
                             UCO BANK


  BEFORE:
  The Hon'ble JUSTICE ANANYA BANDYOPADHYAY

Date: 9th January, 2026.

Appearance:

Mr. Satadeep Bhattacharyya, Adv.

Mr. Samriddha Sen, Adv.

Mr. Surajit Biswas, Adv.

Mr. Arijeet Bera, Adv.

...for the Decree-holder Mr. Indradeep Basu, Adv.

...For the Judgment-debtor

The Court :- Learned Advocate representing the judgment-debtor has

placed certain documents with regard to the money receipt dated 8 th January,

2026, whereby the decree-holder stated to have received Rs.2,78,62,272.00/-(

Rupees Two Crore Seventy Eight Lakh Sixty Two Thousand Two Hundred

Seventy Two Only) in respect of principal amount through Demand Draft No.

1801050 against Reference No. COD/001/279876. A further money receipt of the

similar date had been issued by the decree-holder for receiving a sum of Rs.

1,58,14,916/-( Rupees One Crore Fifty Eight Lakh Fourteen Thousand Nine

Hundred Sixteen Only) in respect of the interest paid till 7 th January, 2026

through Demand Draft No. 1801049 against Reference No. COD/001/279875.

Let the said documents along with the copies of the demand drafts be kept

on record.

Copies of the same have been served upon the learned Advocate

representing the decree-holder who seeks a day's time to ascertain from the

decree-holder as to whether the amount of principal and the amount of interest

have been appropriately calculated.

The next date be fixed on 14th January, 2026.

The personal appearance of the bank official is noted and dispensed with.

(ANANYA BANDYOPADHYAY, J.)

JM

 
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