Citation : 2026 Latest Caselaw 2440 Cal/2
Judgement Date : 30 March, 2026
OD 9,12,14,15
IN THE HIGH COURT AT CALCUTTA
ORDINARY ORIGINAL CIVIL JURISDICTION
ORIGINAL SIDE
IA NO. GA/5/2026
In CS/244/2019
DALBIR KAUR KALRA
Vs
NEENA BHATIA
WITH
IA NO. GA/6/2026
In CS/244/2019
DALBIR KAUR KALRA
Vs
NEENA BHATIA
WITH
IA NO. GA/1/2019
(Old No: GA/2943/2019
In CS/244/2019
DALBIR KAUR KALRA
Vs
NEENA BHATIA
WITH
IA NO. GA/4/2024
In CS/244/2019
DALBIR KAUR KALRA
Vs
NEENA BHATIA
BEFORE:
The Hon'ble JUSTICE SUGATO MAJUMDAR
Date:30th March, 2026
APPEARANCE:
Mr. Ganesh Prasad Shaw,Adv.
Mr. Purnendu Modak,Adv.
...for the plaintiff.
Mr. Chayan Gupta,Adv.
Mr. Pourush Bandopadhyay,Adv.
Ms. Abhipiya Sarkar,Adv.
...for the defendant.
GA No. 6 of 2026 is an application filed by the Plaintiff praying for
deposit of occupational charges in a specific bank account standing in the
name of the daughter of the Plaintiff, particulars of which are given in
paragraph no. 6.
Mr. Gupta, learned Counsel for the Defendant did not raise any
objection. Liberty is given to the Defendant to deposit money in the said
account mentioned in paragraph 6.
It is made clear that the Plaintiff will be hereby restrained from raising
any dispute on propriety on such deposits in the said account. GA No. 6 of
2026 stands, accordingly, disposed of.
Re:GA/5/2026
Learned Counsel for the Plaintiff submitted that all the cheques shall be
returned to the Defendant for issuing fresh cheques in the name of the
daughter of the Plaintiff, as ordered above and/or shall be deposited in the said
account which will not prejudice interest of the parties. This prayer is allowed.
GA No. 5 of 2026 stands disposed of accordingly.
Mr. Gupta, learned Counsel submitted that cost has already been paid
by Order dated 25th March, 2026. Receipt is furnished herewith. Copy of the
receipt be kept on record.
Fix on 18th May, 2026 for framing of issues. Discovery, inspection and
disclosure of documents as well as admission and denial of documents shall be
complete in the meantime.
GA No. 1 of 2019 and GA No. 4 of 2024 shall be taken up on 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!