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

Tania Ganguly vs The State Of West Bengal & Ors
2021 Latest Caselaw 943 Cal

Citation : 2021 Latest Caselaw 943 Cal
Judgement Date : 4 February, 2021

Calcutta High Court (Appellete Side)
Tania Ganguly vs The State Of West Bengal & Ors on 4 February, 2021

04.02.2021 ss W.P.A. 18035 of 2019 (Through Video Conference) , Tania Ganguly Vs.

The State of West Bengal & ors.

Mr. Sirajul Haque Mondal .... for the petitioner

Dr. S. K. Patra Mr. K. K. Bandopadhyay Ms. Supriya Dubey Chakraborty ... for the Commission

The learned advocate appearing for the petitioner submits that

the present writ petition has been preferred challenging the selection

process pertaining to the 1st State Level Selection Test, 2016 for

recruitment to the post of assistant teachers in Upper Primary Schools

in the State of West Bengal.

By a judgment delivered on 11th December, 2020 in similar

matters, a coordinate Bench of this Court has set aside and cancelled

the selection process for appointment of candidates to the post of

assistant teachers of Upper Primary Schools in the State of West

Bengal pursuant to the notification published for the said posts on 23rd

September, 2016.

In view thereof, no further order is required to be passed in the

present writ petition and the same is, accordingly, disposed of.

Since no affidavit-in-opposition is called for, allegations made

in the writ petition are deemed not to have been admitted.

All parties are to act on website copy of this order.

(Shekhar B. Saraf, 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