Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shirajul Islam Molla vs The State Of West Bengal & Others
2022 Latest Caselaw 8274 Cal

Citation : 2022 Latest Caselaw 8274 Cal
Judgement Date : 13 December, 2022

Calcutta High Court (Appellete Side)
Shirajul Islam Molla vs The State Of West Bengal & Others on 13 December, 2022
13.12.2022
Item No.17
Court No.6.
   AB
                               M.A.T. 1749 of 2022
                                       With
                                IA CAN 1 of 2022

                              Shirajul Islam Molla
                                       Vs
                       The State of West Bengal & Others

                    Mr. Samim Ahammed,
                    Ms. Ambiya Khatun,
                    Mr. Sukchand Shaikh        ....for the Appellant.

                    Ms. Anwari Quraishi,
                    Ms. Zainab Tahur           ....for the State.

                    Mr. Sandip Ghose,
                    Mr. Sudarsan Roy,
                    Mr. Debayan Ghosh....for the Municipality.

                    Mr. Swagata Datta,
                    Mr. Nirupam Dhali
                                ...for the Respondent Nos.7 to 9.

This appeal is directed against a Judgment and

Order dated September 23, 2022, whereby the learned

Single Judge dismissed the appellant's writ petition

being WPA No.13191 of 2021 with costs assessed at

Rs.25,000/-.

The respondents including the Municipality and

the private respondents say that the order impugned is

fully justified since the writ petition was mala fide.

The writ petitioner had no locus standi to maintain the

writ petition.

Since the learned Judge dismissed the writ

petition without calling for affidavits, the stands of the

different respondents are not on record. We are of the

view that the respondents should file affidavits to bring

on record their respective stands.

Let affidavits-in-opposition be filed within two

weeks after reopening (16.01.2023). Replies thereto, if

any, be filed within two weeks thereafter (30.01.2023).

List the matter on 02.02.2023 under the

heading "Hearing".

(Apurba Sinha Ray, J.) (Arijit Banerjee, 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