Citation : 2021 Latest Caselaw 6186 Cal
Judgement Date : 7 December, 2021
07.12.2021
(P.M.) WPA 2310 of 2020
Dinesh Mondal Vs The State of West Bengal & Ors. (Via Video Conference)
Mr. Ekramul Bari, Ms. Tanuja Basak, Mr. Siddhartha Sankar Mondal ... for the petitioner
Mr. Gourav Das ... for Council
Mr. Bhaskar Prasad Vaisya, Mr. Sagnik Chatterjee
... for the State
The learned advocate for the petitioner submits that
the issue in question has already been put at rest in the
judgment dated 28th May, 2021 passed by the Hon'ble
Division Bench of this Court in MAT No. 1917 of 2019 (The
State of West Bengal - vs - Rabindra Nath Ghosh).
It has further been submitted that the appeal number
as mentioned in order impugned i.e. MAT 927 of 2019 has
been withdrawn by the appellant/State and the same is
reflected in the order dated 24th September, 2021.
The learned advocate for the State seeks time for
taking necessary instruction in the matter.
Let the matter appear in the list on 16th December,
2021 as "For Orders".
(Amrita Sinha, J.)
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!