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

Bimala Khanrah vs The State Of West Bengal & Ors
2022 Latest Caselaw 4854 Cal

Citation : 2022 Latest Caselaw 4854 Cal
Judgement Date : 28 July, 2022

Calcutta High Court (Appellete Side)
Bimala Khanrah vs The State Of West Bengal & Ors on 28 July, 2022
Court No. 22          IN THE HIGH COURT AT CALCUTTA
28.7.2022

Constitutional Writ Jurisdiction (Item No. 4) Appellate Side

(AB) WPA 26104 of 2015 + CAN 1 of 2022 Bimala Khanrah Vs.

The State of West Bengal & Ors.

Mr. Samim Ahmed Mr. Arka Maiti Ms. Gulsanwara Pervin Ms. Ambiya Khatun ...... for petitioner Ms. Chama Mookherji Ms. Paramita Pal ......For the State

The writ petition was taken up for hearing.

After hearing the counsel appearing for the parties, a

point has been raised that, the particular notification

which is under challenge in this writ petition was the

subject matter of a Division Bench decision, as

contended by the writ petitioner.

Ms. Mookherji, learned counsel appearing for

the State submits that there was an exception

provided in the said Division Bench judgment and

within such exception this notification comes.

The learned counsel appearing for the parties

are required to address on this point.

On the joint prayers of the parties, for the ends

of justice the writ petition shall appear for further

consideration on August 8, 2022 under the heading

"For Disposal".

(Aniruddha Roy, 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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter