Citation : 2026 Latest Caselaw 1608 Cal/2
Judgement Date : 6 March, 2026
OD 11
IN THE HIGH COURT AT CALCUTTA
ORDINARY ORIGINAL CIVIL JURISDICTION
ORIGINAL SIDE
CS/993/1960
IA NO: GA/18/2023, GA/21/2024, GA/23/2024, GA/24/2024
PRATIK BARUA AND ORS.
VS
SM. ANUVA BARUA AND ORS.
BEFORE :
The Hon'ble JUSTICE SUGATO MAJUMDAR
Date:6th March, 2026
Appearance:
Mr. Rajiv Lall, Joint Commissioner of Partition.
Mr. P.C.Paul Chowdhury, Adv.
...for the plaintiff.
Mr. Apratim Bhattacharya, Adv.
Mr. Krishnendu Bera, Adv.
... for the defendant nos. 4(a) &4(b)
Mr. Saurav Chauduri, Adv.
...for the defendants.
The Court:- Heard in part. Report of the Learned Partition Commissioner
as well as supplementary report and the exception to the original report of the
Partition Commissioner filed by the Defendant Nos. 4(a) and 4(b) are taken up
for hearing today.
The Learned Counsel for the Defendant Nos. 4(a) and 4(b) alleged in
exception that the Partition Commissioner has acted in an improper way and
enquiry into the title is not appropriate.
Although submission is made and pleading is there, the allegation must
be substantiated by proper documents showing as to whether there is a lacuna
and whether any infirmity in enquiring into the title is there or not.
Liberty is given, therefore, to the Defendant Nos. 4(a) and 4(b) to file
supplementary affidavit. Parties are at liberty to file notes of argument and a
further supplementary affidavit or report if needed.
The matter will be taken up for hearing on 22 nd April, 2026. Exchange of
affidavits shall be complete on or before the returnable date.
(SUGATO MAJUMDAR, J.)
s.chandra
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!