Citation : 2022 Latest Caselaw 7815 Cal
Judgement Date : 24 November, 2022
24.11.2022 S/L No.21 KS
C.R.R. 64 of 2021
Dipak Das
-Vs.-
State of West Bengal & Anr.
Mr. Abhirup Chakraborty .....For the Petitioner Md. Anwar Hossain Mr. Benajir Hasna .....For the State Ms. Aparna Banerjee Ms. Debjani Ghosal .....For the O.P.
Mr. Chakraborty, learned advocate appears on behalf of the petitioner.
Ms. Banerjee, learned advocate appears on behalf of the Provident
Fund authorities.
Learned advocate emphasizes that the present petitioner apart from
being the Director was in charge of the company at the relevant point of time
when the offence was committed. To that effect, learned advocate intends to
produce documents.
Learned advocate has also relied upon the judgment of the Hon'ble
Supreme Court reported in 1984 (4) SCC 222 to substantiate her submission
that the nature of the offence as complained of is a continuing offence in
paragraphs 11 and 19 as has been relied upon by the learned advocate.
List the revisional application under the same heading on 6 th December,
2022.
All parties are directed to act on the server copy of this order
downloaded from the official website of this Hon'ble 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!