Citation : 2022 Latest Caselaw 2225 Cal/2
Judgement Date : 22 August, 2022
ORDER OD-3
WPO 2355 of 2022
IN THE HIGH COURT AT CALCUTTA
CONSTITUTIONAL WRIT JURISDICTION
SUBIR CHAKRABARTY
VERSUS
THE STATE OF WEST BENGAL & ORS.
BEFORE:
THE HON'BLE JUSTICE ARINDAM MUKHERJEE
DATE : 22nd August, 2022
APPEARANCE:
Mr. Debdutta Basu, Advocate
...for petitioner
Mr. Niladri Bhattacharjee, Advocate
Mr. Rohan Chatterjee, Advocate
. . . for WBTC Ltd
Mr. Tapan Kr. Mukherjee, Sr. Advocate
Mrs. Tuli Sinha, Advocate
. . . for the State.
The Court : On behalf of the petitioner a judgment reported in
AIR 2017 SC 5157 (National Insurance Co. Ltd. Vs. Pranay Sethi & Ors.) has
been cited to demonstrate the binding nature of precedence. On the other
hand, the respondents cited a judgment delivered by the Hon'ble Supreme
Court on 18th May, 2022 reported in 2022 SCC Online SC 641 (Rushibhai
Jagdishchandra Pathak Vs. Bhavnagar Municipal Corporation) to urge that
limitation point as applicable in civil suit is also applicable in case of money
claim made in a writ petition.
Let this matter appear on 31st August, 2022, for further
consideration.
(ARINDAM MUKHERJEE, J. )
pa
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!