Citation : 2022 Latest Caselaw 640 Cal
Judgement Date : 17 February, 2022
17.02.2022 IN THE HIGH COURT AT CALCUTTA Item No.4 CRIMINAL REVISIONAL JURISDICTION Ct.No.34 dc.
C.R.R. 446 of 2020 with CRAN 1 of 2020 (Old No. CRAN 1138 of 2020) (Via Video Conference)
Amit Bapari versus The State of West Bengal
In Re: An Application under Section 482 of the Code of Criminal Procedure, 1973 filed for challenging the judgment and order dated 25.06.2019 passed by the learned Additional Sessions Judge, 2nd Court, Hooghly in Criminal Appeal No. 14 of 2018.
Mr. Aniket Mitra, Mr. Pradip Kumar Ghosh ... For the Petitioner.
Mr. S. G. Mukherjee, Ld. P.P., Mr. Arijit Ganguly ... For the State.
Report dated 14.02.2022 submitted by Mr. Mukherjee,
learned Public Prosecutor be kept on record.
List this matter under the heading "To Be Mentioned"
on 18.02.2022.
(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!