Citation : 2021 Latest Caselaw 3453 Cal
Judgement Date : 28 June, 2021
39 28.06.2021
rrc
CRR 1033 of 2021 In re : An application under Section 482 of the Code of Criminal Procedure.
In the matter of : Navin Kumary Jain ..... petitioner
Mr. Ayan Bhattacharya .....For the petitioner
In this application, the petitioner has challenged a judgment
and order dated August 29, 2019, passed by the learned Judge,
Bench I, City Sessions Court at Calcutta in connection with
Criminal Revision No. 100 of 2017.
The learned Magistrate in the trial Court while allowing an
application under Section 205 of the Code of Criminal Procedure,
1973 imposed certain conditions. Learned Sessions Judge has
upheld the order.
Mr. Ayan Bhattacharya, learned advocate appears on behalf of
the petitioner and submits that those conditions cannot be
attached to an order dispensing appearance under Section 205 of
the Code of Criminal Procedure, 1973.
The petitioner shall serve a copy of this application upon the
opposite parties intimating that this matter shall be listed on Friday
(July 2, 2021) under the same heading and shall file an affidavit-of-
service on the next date.
List this matter on July 2, 2021 under the same heading.
(Kausik Chanda, 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!