Citation : 2026 Latest Caselaw 2364 Cal/2
Judgement Date : 27 March, 2026
OD- 7 to 19
ORDER SHEET
IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
IA NO. GA/16/2022
In CS/338/2013
ANIL KUMAR PATODIA & ANR.
Vs
SUNIL KUMAR PATODIA AND ORS.
And
IA NO. GA/17/2022
In CS/338/2013
ANIL KUMAR PATODIA & ANR.
Vs
SUNIL KUMAR PATODIA AND ORS.
And
IA NO. GA/18/2023
In CS/338/2013
ANIL KUMAR PATODIA & ANR.
Vs
SUNIL KUMAR PATODIA AND ORS.
And
IA NO. GA/19/2023
In CS/338/2013
ANIL KUMAR PATODIA & ANR.
Vs
SUNIL KUMAR PATODIA AND ORS.
And
IA NO. GA/20/2023
In CS/338/2013
ANIL KUMAR PATODIA & ANR.
Vs
SUNIL KUMAR PATODIA AND ORS.
2
And
IA NO. GA/21/2023
In CS/338/2013
ANIL KUMAR PATODIA & ANR.
Vs
SUNIL KUMAR PATODIA AND ORS.
And
IA NO. GA/22/2023
In CS/338/2013
ANIL KUMAR PATODIA & ANR.
Vs
SUNIL KUMAR PATODIA AND ORS.
And
IA NO. GA/23/2023
In CS/338/2013
ANIL KUMAR PATODIA & ANR.
Vs
SUNIL KUMAR PATODIA AND ORS.
And
IA NO. GA/24/2023
In CS/338/2013
ANIL KUMAR PATODIA & ANR.
Vs
SUNIL KUMAR PATODIA AND ORS.
And
IA NO. GA/25/2023
In CS/338/2013
ANIL KUMAR PATODIA & ANR.
Vs
SUNIL KUMAR PATODIA AND ORS.
And
IA NO. GA/26/2024
3
In CS/338/2013
ANIL KUMAR PATODIA & ANR.
Vs
SUNIL KUMAR PATODIA AND ORS.
And
IA NO. GA/27/2024
In CS/338/2013
ANIL KUMAR PATODIA & ANR.
Vs
SUNIL KUMAR PATODIA AND ORS.
And
IA NO. GA/28/2025
In CS/338/2013
ANIL KUMAR PATODIA & ANR.
Vs
SUNIL KUMAR PATODIA AND ORS.
BEFORE:
THE HON'BLE JUSTICE ANANYA BANDYOPADHYAY
Date:27th March, 2026
Appearance:
Ms. Rajshree Kajaria, Adv.
Ms. Vrinda Kedia, Adv.
...for the plaintiffs
Mr. Nirmalya Dasgupta, Adv.
Mr. R.L. Mitra, Adv.
...for respondent nos. 1 -4, 43, 47, 48, 52, 55 & 56
Mr. Mainak Bose, Sr. Adv.
Ms. Aasia Hasan, Adv.
Ms. Ramyani Bhattacharya, Adv.
...for respondent nos. 5-9
Mr. Arindam Paul, Adv.
Mr. D. Das, Adv.
Mr. S.P. Ghosh, Adv.
...for the defendant nos. 12, 13, 15, 16 and 17
The Court: In compliance with the order dated 12th March, 2026,
Mr. Sunil Kumar Patodia, Mr. Sushil Kumar Patodia and Mr. Sudhir
Kumar Patodia are present before the Court.
The Learned Advocates representing the respective parties in order
to assist the Court are to place a chart to be prepared individually with
regard to the entitlements of their shares in the properties, movable and
immovable, to be partitioned amongst the respective co-sharers.
Next date be fixed on 30th April, 2026.
(ANANYA BANDYOPADHYAY, J.)
DB
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!