IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
GA No. 1476 of 2011
CS No. 84 of 2011
PRAMOD KUMAR JAIN
-Versus-
MANOHAR LALL JAIN & ORS.
GA No.1503 of 2011
CS No.84 of 2011
PRAMOD KUMAR JAIN
-Versus-
MAHOHAR LALL JAIN & ORS.
Appearance:
Mr. Tilak Bose, Sr. Adv.
...For the plaintiff.
Mr. Anindya Mitra, Sr. Adv.
Mr. Ranjan Deb, Sr. Adv.
Mr. Surojit Nath Mitra, Sr. Adv.
Mr. P. K. Ghosh, Sr. Adv.
Mr. Arindam Mukherjee, Adv.
Mr. Ranjan Bachawat, Adv.
...For the defendants.
BEFORE:
The Hon'ble JUSTICE SANJIB BANERJEE
Date :May 18, 2011.
The Court : The defendants are represented. The immediate
order that is made is for the Special Officer appointed in C.S.No.43 of 2011
to produce the original of whatever documents that may be with him when
the matter appears next on May 19, 2011.
It is submitted on behalf of the third defendant that the third
defendant is holidaying abroad and will return only on May 27, 2011.
Advocates representing the third defendant will enquire of the third
defendant whether he retains the original documents relating to the
2
matters pertaining to the purported reference between the parties and
report to Court when the matter appears next.
This order is made without prejudice to the first and second
defendants’ contention that the suit is not maintainable. The second
defendant has applied by way of G.A.No.1503 of 2011 that the plaint
relating to the suit should be rejected. Such matter will also be considered
on May 19, 2011. The first defendant supports the second defendant. The
defendant Nos.4 and 5 support the plaintiffs.
Urgent certified photocopies of this order, if applied for, be
given to the parties subject to compliance with all requisite formalities.
(Sanjib Banerjee, J.)
A/s.