Citation : 2021 Latest Caselaw 3685 Cal
Judgement Date : 9 July, 2021
19
09.07.2021.
d.p.
W.P.A 17271 of 2019
(Via Video Conference)
Ashok Kumar Ghosh
-versus
State of West Bengal & Ors.
Ms. Tapati Samanta.
...For the State.
None appears on behalf of the petitioner at the
time of call.
The learned advocate appearing for the State
respondents submits that the writ petition has become
infructuous in view of the judgment delivered by the Hon'ble Division Bench of this Court on 4th May, 2018 in the matter of Pradip Kumar Karak & Ors -vs- The State of West Bengal & Ors. in M.A.T. No. 36 of 2001 with C.O.A. No. 384 of 2006.
Let the matter appear in the list once again on 16th July, 2021 under the heading "For Orders".
The learned advocate for the State respondents shall communicate this order to the learned advocate for the petitioner.
It is made clear that in the event the learned advocate for the petitioner is not present on the next date of hearing, the matter will be dealt in his absence.
( 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!