Calcutta High Court High Court

Sm.Mandira Saha And Ors vs Smt.Sananda Tarafdar And Ors on 16 May, 2011

Calcutta High Court
Sm.Mandira Saha And Ors vs Smt.Sananda Tarafdar And Ors on 16 May, 2011
Author: Sanjib Banerjee
                             ALP No. 21 of 2010

                       IN THE HIGH COURT AT CALCUTTA

                 Extra-Ordinary Original Civil Jurisdiction

                               ORIGINAL SIDE



                         SM.MANDIRA SAHA AND ORS.

                                   VERSUS

                       SMT.SANANDA TARAFDAR AND ORS.


  BEFORE:

  The Hon'ble JUSTICE SANJIB BANERJEE

  Date : 16th May, 2011.

                                        Appearance :
                                        Sk. Reazul Islam, Adv.,
                                        for the petitioner.

                                        Mr.S. Choudhury, Adv., for
                                        the respondent nos.1 and 2.

Mr.Anshuman Chakraborty,
Adv., for the respondent
nos.3,4, 5 and 7.

Mr.Jaytosh Majumder, Adv.,
for the respondent no.8.

The Court : This is an application by one of the

defendants in a partition suit seeking transfer of the suit

to this Court. Of the several grounds cited, it is said that

since the petitioners herein are ladies who ordinarily reside
2

in Calcutta it would be difficult for them to contest the

suit in Chinsurah.

It is also suggested that since there is a suit pending

in the City Civil Court relating to the business of the

family which is covered under schedule-B to the plaint

relating to the Chinsurah suit, it is desirable that the

Chinsurah suit should be transferred to Calcutta. The other

ground canvassed is that there is an application for grant of

probate pending in this Court since 2007 relating to the Will

of one Ratan Mala Saha and it is through Ratan Mala Saha that

the plaintiff in the Chinsurah suit has traced the alleged

joint properties.

None of the other parties to the suit support this

application. It is evident from the plaint relating to the

Chinsurah suit that a substantial part of the immovable

properties is in Chinsurah and Chinsurah was the natural

forum for the action. It is also evident that the scope of

the City Civil Court suit is restricted to the business

relating to the foreign liquor business and disputes in

connection therewith and may not have much of an impact on

the partition suit pending in Chinsurah. Further, one of the

petitioners as the propounder of the Will of Ratan Mala Saha
3

has not taken any meaningful steps since the year 2007 for

the grant of probate by this Court.

On an application under Clause 13 of the Letters Patent,

the convenience of the petitioners is not the sole criterion;

the convenience of the other parties also have to be

ascertained. In the present case, the other parties do not

support the application for transfer of the Chinsurah suit

and it appears from the plaint relating to the suit that the

plots of land which form the subject matter of the suit are

within the jurisdiction of the Chinsurah Court.

ALP No.21 of 2010 is dismissed. There will be no order

as to costs.

Urgent certified photocopies of this order, if applied

for, be supplied to the parties subject to compliance with

all requisite formalities.

(SANJIB BANERJEE, J.)

sd/