Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Md. Khurshid vs Mustari Begum And Ors
2026 Latest Caselaw 1992 Cal/2

Citation : 2026 Latest Caselaw 1992 Cal/2
Judgement Date : 18 March, 2026

[Cites 0, Cited by 0]

Calcutta High Court

Md. Khurshid vs Mustari Begum And Ors on 18 March, 2026

Author: Shampa Sarkar
Bench: Shampa Sarkar
od-2
                              ORDER SHEET
                     IN THE HIGH COURT AT CALCUTTA
                      CIVIL APPELLATE JURISDICTION
                              ORIGINAL SIDE

                                     APOT/49/2026
                              IA NO: GA/1/2026, GA/2/2026
                                   MD. KHURSHID
                                          VS
                              MUSTARI BEGUM AND ORS.


  BEFORE:
  The HON'BLE JUSTICE SHAMPA SARKAR
  The HON'BLE JUSTICE AJAY KUMAR GUPTA
  Date: 18th March, 2026.

                                                                         Appearance:
                                                          Mr. Biswajit Muherjee, Adv.
                                                     Mr. Sounak Bhattacharyya, Adv.
                                                             Mr. S. Chakraborty, Adv.
                                                Ms. Satabdi Das, Adv. ...for petitioner.

                                                          Mr. Joyok Kumar Gupta, Adv.
                                                                     Mr. A. Rosul, Adv.
                                               Mr. S. S. Biswas, Adv. ...for respondent.

Mr. Debjit Mukherjee, Adv.

Ms. Priyanka Jana, Adv. ...for State.

Mr. Avirup Chatterjee, Adv. ...for respondent nos.9 & 10.

The Court: The applicant claims to be affected by the interim

order passed by the learned single Judge dated March 5, 2026 in

WPO/811/2025. By the order impugned, the learned court directed the State

to file an up-to-date status report as to the outcome of the proceedings

initiated pursuant to the notice/FIR dated July 25, 2023. The report was

directed to include steps taken by the police authority in relation to such FIR.

The police authorities were further directed to ensure that no construction

takes place at the locale.

The learned advocate for the writ petitioner submitted that, the

private respondents were illegally carrying on business at the locale without

any valid completion certificate.

Upon ascertaining from the learned advocate for the Municipality,

it was found by His Lordship that no occupation certificate had been issued.

Accordingly, the police authorities were directed to ensure that the premises

remained unoccupied and no business was permitted to be carried on.

According to Mr. Mukherjee, the applicant who has filed the

application for leave to appeal was not made a party in the proceeding. The

order was passed behind the back of such party, who is running a shop with

proper permission from the Corporation. The documents annexed to the stay

application indicate so.

GA/1/2026 is an application for special leave to appeal from the

order impugned before us.

Considering the documents annexed to the stay application and

the averments, we are inclined to allow the application for leave to appeal.

GA/1/2026 is allowed.

The police authorities have filed a report which indicates that the

order of the High Court was duly communicated to the occupants of the

premises but the occupants have been in possession since long and they are

carrying on their own business. Thus, in our prima facie view, police cannot

forcefully evict the occupants, neither can the police hold that the business

was being carried on illegally because the Corporation had granted trade

license and enlistment certificate. The matter requires further hearing before

His lordship.

Mr. Gupta, learned advocate for the writ petitioner submits that

writ petitioner is neither interested nor aggrieved by the activities of the

appellant. The writ petitioner only wants allotment of his assured allocation,

upon development of the building. Allegations are primarily against the owner

of the premises and the developer. We make no comment, as His Lordship is

in seisin of the matter. However, no further construction should be permitted

The Corporation is not present before us. Affidavit of service is on

record.

Under such circumstances, the appeal is disposed of by adding the

appellant as a respondent in the writ petition. The appellant shall be entitled

to make submissions before the learned Judge at the time of hearing of the

writ petition. A copy of the writ petition be served upon the advocate on

record for the appellant. Upon perusal of Annexures A and B of GA/2/2026,

we find that there is a valid licence and a certificate of enlistment in favour of

the appellant. In view of the festive season, we allow the appellant to continue

his business for a week from date or until disposal of the writ petition,

whichever is earlier.

The report filed by the police authorities is taken on record.

Both the appeal and the application are disposed of accordingly.

As no affidavits have been called for, the factual allegations are

deemed not to have been admitted.

The interim protection given to the appellant will not be construed

as an observation on his right, title and interest in respect of the shop room

and no equity will be claimed.

(SHAMPA SARKAR, J.)

(AJAY KUMAR GUPTA, J.)

pkd.

 
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