Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Biswanath Das vs Swapan Sen
2021 Latest Caselaw 4267 Cal

Citation : 2021 Latest Caselaw 4267 Cal
Judgement Date : 16 August, 2021

Calcutta High Court (Appellete Side)
Biswanath Das vs Swapan Sen on 16 August, 2021
16.08.2021
Ct.42
Sl.3
KS                                 (Via Video Conference)
                                  C.R.M.S.P.L. 10 of 2021
                                           With
                                  IA No. C.R.A.N. 1 of 2021
                                      Biswanath Das
                                           -Vs.-
                                       Swapan Sen
                                Mr. Sourav Chatterjee
                                Ms. Subhasree Patel
                                Mr. Soham Banerjee
                                                  .....For the Appellant



                                   IA No. C.R.A.N. 1 of 2021




                   Affidavit of service filed in compliance of the Court's order

             appears to show that the item delivery has been confirmed and a copy

             of the application under Section 5 of the Limitation Act has been

             served upon the opposite party but none appeared.

                   Hence, upon hearing Mr. Sourav Chatterjee, learned counsel for

             the appellant, the application under Section 5 of the Limitation Act for

             condonation of 446 days delay in preferring appeal is taken up for

             hearing. Mr. Chatterjee refers to paragraph 9 of the application to

             submit that after the pronouncement of the impugned judgment and

             order dated 27.11.2019 the petitioner applied for the certified copy of

             the same on 05.12.2019 which was supplied on 07.12.2019 but due to

             an inadvertent mistake, the revisional application was filed against the
                                    2




said judgment and order of acquittal being C.R.R. No.688 of 2020 on

20.02.2020

. But, by an order dated 12.03.2020, the revisional

application was disposed of as not pressed, because the petitioner had

inadvertently chosen a wrong forum. Explanation for the delay of 446

days sought to be condoned is sufficient.

Accordingly, the delay of is hereby condoned in consideration

of Section 14 of Limitation Act.

The special leave to appeal against the judgment and order

dated 27.11.2019 whereby the learned Sessions Judge, in Criminal

Appeal No.6 of 2018 had acquitted the opposite party by setting aside

the judgment dated 30.12.2017 passed by the Additional Chief Judicial

Magistrate, Bidhannagar, North 24 Parganas in Complaint Case No.71

of 2016 is granted.

Thus, the application for condonation of delay being, IA No.

C.R.A.N. 1 of 2021 is hereby allowed and disposed of.

Accordingly, the application for grant of special leave to appeal

being, C.R.M.S.P.L. 10 of 2021 is also allowed and thus disposed of.

(Shivakant Prasad, J.)

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter