Citation : 2023 Latest Caselaw 5380 Cal
Judgement Date : 21 August, 2023
21.08.2023
Item No.58
Court No.11
Avijit Mitra
ML
WPCT 130 of 2023
In re: An application under Article 226 of the
Constitution of India;
And
Shantanu Roy
- Versus -
Union of India & ors.
Mr. Manish Kumar Das
...for the petitioner
Mr. Souvik Nandy,
Mr. Subrata Santra
...for the respondents
Affidavit of service filed by the petitioner be kept
on record.
Heard Mr. Das, learned advocate appearing for
the petitioner.
Mr. Nandy, learned advocate appearing for the
respondents submits that challenging the judgment
impugned in the present writ petition another writ
petition being WPCT No.104 of 2023 was preferred and
the same was disposed of by an order dated 21 st June,
2023. In the said order, the respondents prayed for
four months time for complying with the order as
directed by a co- ordinate Bench of this Court in a writ
petition being WPCT No. 74 of 2016 and stated that
they would follow the very same procedure for the
petitioners therein.
Mr. Nandy further submits, upon instruction,
that in respect of the petitioner in the present matter
similar steps are being taken.
In view thereof, the respondent no.3 is directed
to file a report in the form of an affidavit on the
returnable date detailing the steps taken by the
respondents on the basis of the undertaking given by
them in the earlier writ petition being WPCT 104 of
2023.
List the matter for further consideration in the
daily supplementary list of this Court on 18 th
September, 2023.
(Partha Sarathi Chatterjee, J.) (Tapabrata Chakraborty, 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!