Citation : 2022 Latest Caselaw 2248 Cal
Judgement Date : 20 April, 2022
20.04. 2022 item No.12 n.b.
ct. no. 34 CRR 256 of 2015
Rini Mukherjee(Bhattacharya) Vs.
Sumit Mukherjee
Mr. Shibaji Kumar Das, Ms. Rupsa Srimani .....for the petitioner
The order dated 29.11.2014 passed by the Learned Chief
Judicial Magistrate, Hooghly in M.C.(Ex) no.14 of 2013 is set aside.
The Learned Chief Judicial Magistrate, Hooghly is directed
to rely upon the Judgment of the Hon'ble Supreme Court in
Poongodi & Anr. Vs. Thangavel reported in (2013) 10 SCC 618 and
arrive at a fresh finding. So far as the reasons so assigned by the
Learned Court is concerned the same is against the settled
principle of law as interpreted by the Hon'ble Supreme Court of
India.
Accordingly, CRR 256 of 2015 is allowed.
All pending connected applications, if any, are
consequently disposed of.
All parties shall act on the server copy of this order duly
downloaded from the official website of this Court.
( Tirthankar Ghosh, 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!