Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kuntal Samanta & Ors vs State Of West Bengal & Ors
2023 Latest Caselaw 7817 Cal

Citation : 2023 Latest Caselaw 7817 Cal
Judgement Date : 15 December, 2023

Calcutta High Court (Appellete Side)

Kuntal Samanta & Ors vs State Of West Bengal & Ors on 15 December, 2023

Author: Moushumi Bhattacharya

Bench: Moushumi Bhattacharya

                              1




             IN THE HIGH COURT AT CALCUTTA
              Constitutional Writ Jurisdiction
                     Appellate Side


Present :-
The Hon'ble Justice Moushumi Bhattacharya


                   IA No. CAN 1 of 2018 (Old No. CAN 748 of 2018)
                         CAN 2 of 2018 (Old No. CAN 4708 of 2018)
                         CAN 6 of 2020
                         CAN 7 of 2020
                         CAN 8 of 2021
                                   in
                      WPA 28890 of 2017
                     Kuntal Samanta & Ors.
                                vs
                   State of West Bengal & Ors..
                                  With

                      WPA 24309 of 2016
                       Indrajit Mistry & Anr.
                                 vs
                    State of West Bengal & Ors.

                                  With
                      WPA 25892 of 2016
                     Shri. Uttam Shee & Ors.
                                 vs
                    State of West Bengal & Ors.
                                  With

                      WPA 29181 of 2016
                   Swapan Kumar Sarkar & Ors.
                                 vs
                    State of West Bengal & Ors.
                                  With
                                     2




                             WPA 6957 of 2019
                             Prasanta Das & Ors.
                                       vs
                          State of West Bengal & Ors.


For the petitioners                         :   Mr. Subir Sanyal, Adv.
                                                Mr. K.M. Hossain, Adv.
                                                Mr. Golam Mostafa, Adv.
                                                Mr. Samirul Sardar, Adv.


For the State                           :       Mr. Tapan Kumar Mukherjee, Adv.
                                                Mr. B.P. Vaisya, Adv.
                                                Mr. Gourav Das, Adv.
                                                Mr. Somnath Naskar, Adv.


For the added                           :       Mr. Soumik Pramanik, Adv.
respondent/Para-Teachers



For the WBCSSC                          :       Dr. Sutanu Kumar Patra, Adv.
                                                Mr. K.K. Bandyopadhyay, Adv.
                                                Ms. Supriya Dubey, Adv.



Last Heard on                           :       18.10.2023


Delivered on                            :       15.12.2023


Moushumi Bhattacharya, J.

1. Several categories of persons have filed the present writ petitions

seeking Rule 8(4) of the West Bengal School Service Commission

(Selection for Appointment to the Posts of Teachers for Upper Primary

Level of Schools) Rules, 2016 to be declared ultra vires the Constitution

of India.

2. The petitioners' grievance is that the petitioners have been

excluded from the 10% reservation of the total number of declared

vacancies for the recruitment of "Para Teachers" under the "Sarba

Siksha Mission" of the State. The petitioners pray for a mandamus on

the respondents for grant of 10% reservation to the petitioners in the

selection for Assistant Teachers to Upper Primary Schools in the State

of West Bengal for the year 2016.

3. The petitioners are Special Educators and Samprasaraks.

4. The respondents are the School Education Department of the

Government of West Bengal, the Commissioner of School Education

and the West Bengal Central School Service Commission.

5. The case which the petitioners seek to make out is identical to

all the writ petitions, namely, that Rule 8(4) of the 2016 Rules is

un-constitutional and that the petitioners are entitled to 10%

reservation as given to the Para Teachers. The petitioners say that the

very foundation of the impugned Rule violates Article 14 of the

Constitution since the petitioners are similarly-situated to Para

Teachers and hence the State could not have classified Para Teachers

as a separate group for grant of the 10% reservation. The Court

proposes to pronounce judgment in all the writ petitions as they involve

the same issue.

6. It may be noted that the court passed an interim order on

30.11.2017 permitting the petitioners to participate in the ongoing

selection process and directing the authorities to treat the petitioners

on a similar footing to that of Para Teachers for the 10% reservation.

The interim order was extended on several occasions thereafter and

subsists as on date.

7. Learned counsel appearing for the petitioners urges that the

petitioners are working as Special Educators under the Paschim Banga

Samagra Siksha Mission and have been recorded as trained candidates

with a degree/diploma in B-Ed in Special Education and are eligible for

appointment as Assistant Teachers in Upper Primary Schools in West

Bengal. Counsel submits that additional posts were sanctioned by the

State Government by a Notification dated 21.12.2011 keeping aside

10% seats to be filled up by Para Teachers under the Sarba Siksha

Mission/ Samagra Shiksha Mission. The State Government issued

another Notification on 21.12.2011 amending the West Bengal School

Service Commission (Selection of Person for Appointment to the Posts of

Teachers) Rules, 2007 by inserting Rule 4(3) enabling the State

Government to declare 10% reservation of the total number of posts in

order to provide for adequate representation of candidates from various

categories without disturbing the 100-point roster. Counsel submits

that age relaxation and a maximum of 5 marks for each completed year

of experience was given to Special Educators equal to that of Para

Teachers for the State Level Selection Test (SLST) 2012. Counsel

submits that a few of the Special Educators were also considered for

recruitment against 10% vacancy in the 12th Regional Level Selection

Test (RLST).

8. Counsel says that after submission of online application for the

first SLST, the petitioners came to know about the 2016 Rules and the

earmarking of 10% of the total vacancies only for Para Teachers. It is

submitted that giving the benefit of reservation only to Para Teachers is

unconstitutional since the work done by Special Educators is

distinctive and indispensable to the education system. Counsel

submits that Special Educators deal with children with special needs

and are similarly-placed to Para Teachers in respect of qualifications,

method of recruitment and job-profile. Counsel submits that the

appointing authority for both Special Educators and Para Teachers is

also the same, namely the District Project Officer.

9. Learned counsel appearing for the Special Educators seeks to

make out the same case for the other petitioners namely Samprasarks.

The primary contention is that the Samprasaraks should also be

treated at an equal plane to that of the Para Teachers since the work

profile cannot be demarcated and the petitioners perform distinctive

functions in their respective areas which takes the object of the Sarba

Siksha Mission of the State forward.

10. The learned Advocate General appearing for the State

respondents submits that the State created additional posts for

teachers in accordance with the mandate of The Right of Children to

Free and Compulsory Education Act, 2009 in order to maintain the

correct pupil-teachers ratio as prescribed under the said Act. Additional

posts were created by the State by a Notification dated 21.12.2011

published on 28.12.2011 which provided for 10% reservation for Para

Teachers and Samprasaraks and the recruitment for such vacancies

was completed in 2012.

11. It is submitted that Rule 8(4) of the 2016 Rules does not violate

Articles 14 or 16 of the Constitution since Special Educators and

Samprasaraks cannot claim entitlement for the reservation earmarked

for Para Teachers. Counsel submits that the petitioners cannot be

equated to Para Teachers or claim to be within a single class since Para

Teachers are experienced in classroom teaching. Counsel submits that

the earmarking of 10% for Para Teachers under Rule 8(4) is a policy

decision of the State which has a rational basis, namely, recruitment of

Para Teachers as Assistant Teachers.

12. Learned counsel appearing for the West Bengal Central School

Service Commission adopts the arguments made by the learned

Advocate General.

13. Learned counsel appearing for the Para Teachers relies on an

order passed by this Court on 6.2.2022 in CAN 6657 of 2019 in WP

28890(W) of 2017 whereby Para Teachers were impleaded as party

respondents in WPA 28890 of 2017 and were given liberty to file a

supplementary affidavit and also be heard on the merits of the writ

petition.

14. Counsel submits that the work performed by the Special

Educators and the Samprasaraks is different to that of the Para

Teachers together with the procedure for their recruitment. Counsel

submits that Para Teachers were engaged in schools from 2004 and

were sanctioned work according to designated schools. The Para

Teachers were also sanctioned work according to the specific subjects

in accordance with the staff pattern in respect of distribution groups

and subjects. Counsel submits that as opposed to the mode of

recruitment of Para Teachers, Special Educators do not have any

specific method of selection and are appointed cluster-wise and also

work for different schools. Counsel submits that Para Teachers are

required to undergo training programmes as directed by the Joint

Secretary, School Education Department by the Government order

dated 26.2.2009 with regard to subject-wise orientation training

programmes.

15. Learned counsel appearing for the writ petitioners seeks to bring

a subsequent development on record. During pendency of the present

writ petitions, the State Government issued a Notification dated

18.12.2019 read with Memo No. 12/2019, for treating Sahayak,

Sahayika, Mukhya Sahayak, Mukhya Sahayika of SSKs and

Samprasarak, Samprasarika, Mukhya Samprasarak, Mukhya

Samprasarika of MSKs at par with Para Teachers under the School

Education Department. Counsel submits that the Notification of

18.12.2019 substantiates the claim of the petitioners for 10%

reservation to the posts of Teachers in Upper Primary Levels and the

writ petitions should accordingly be allowed.

16. The controversy in the writ petition revolves around the

legitimacy of the claim of the petitioners that Rule 8(4) of the West

Bengal School Service Commission (Selection for Appointment to the

Post of Teachers for the Upper-Primary Level of Schools) Rules, 2016 is

discriminatory and offends Articles 14 and 16 of the Constitution of

India. The basis of the contention is that the petitioners have been

excluded from the benefit of the 10% reservation in favor of Para

Teachers.

17. The question before the Court is whether the Para-Teachers

were wrongfully put in a separate class excluding the special-educators

/ Samprasaraks coupled with un-intelligible differentia without any

rational nexus to the object of the 2016 Rules.

18. Rule 8(4) was notified on 20.9.2016 by the School Education

Department, Secondary Branch, Government of West Bengal in

exercise of the powers conferred under section 17(1) read with section 8

and 17(2)(d) of the West Bengal School Service Commission Act, 1997.

Rule 8(4) of the 2016 Rules is set out below:

"8. (4) The State Government may, by notification, earmark upto 10% of the total vacant posts with a view to provide adequate representation of the Para Teachers without disturbing 100 point roster as maybe notified from time to time. If there is no notification to earmark the posts or if the posts remain vacant due to non- availability of suitable candidates, the earmarked posts shall be filled up as per general procedures as mentioned in these rules from the qualified eligible candidates."

19. Under the impugned Rule, 10% reservation on a horizontal basis

was made for Para Teachers without disturbing the 100-point roster of

vacancies. By a Notification dated 21.12.2011 published on 28.12.2011

10% of the posts for teachers were to be filled up by Para Teachers,

Sikshabandhus, Sikshamitras, Samprasaraks under the Sarba

Sikhsha Abhiyan in Shishu Shiksha Karmasuchis (SSKs) and

Madhyamik Shiksha Karmasuchis (MSKs) run by the Panchayats and

Rural Development Department. Recruitment for the vacancies which

was published in the Notification of 21.12.2011 was completed in 2012.

20. The sole point of adjudication is whether Rule 8(4) of the 2016

Rules is rendered unconstitutional by exclusion of special educators

and Samprasaraks from the reservation. Promulgation of the

impugned Rules makes it evident that the 10% reservation for

Para-Teachers is a policy decision of the State Government. The validity

of the policy decision however should be tested on the anvil of Articles

14 and 16 of the Constitution; namely whether the petitioners' right to

equality under the laws of the country and in matters of public

employment has been violated by Rule 8(4) of the 2016 Rules. The

grounding of the arguments is that the petitioners are

similarly-situated to the Para-Teachers and hence could not have been

excluded from the benefit of the 10% reservation under the impugned

Rule.

21. Article 14 of the Constitution guarantees equal treatment to all

without discrimination. Article 16 contemplates equality to all citizens

in matters of public employment. The underpinning of the

constitutional guarantees is that no person should face discriminatory

treatment by reason of a State action including in the form of creation of

classes for preferential treatment. The complaint of the petitioners is

that the Government of West Bengal classified Para-Teachers for

preferential treatment excluding the petitioners, disregarding the fact

that the petitioners are similarly-situated to the Para-Teachers.

22. In order to test the correctness of this contention, the factual

position relating to special educators / Samprasaraks as compared to

Para Teachers should hence be seen.

23. The services of Para Teachers was invited by the District Project

Director, SSK, Purba Medinipur by a Memo dated 27.7.2004. Para

Teachers were engaged in designated schools against sanctioned posts

from 2004. Posts were also sanctioned in schools according to specific

subjects. Para Teachers were also appointed with due consideration of

the staff pattern and distribution of subjects in these schools and were

selected by Committees which were formed by the Managing

Committees of the respective schools. The list prepared by the Selection

Committee was sent to the District Sub-Committee of the Sarba Siksha

Abhiyan for final approval.

24. Para teachers were assigned only to one school per Para Teacher

after an interview for that school only.

25. The Memo of the State Project Director, Paschimbanga Rajya

Prarambhik Siksha Unnayan Sanstha, dated 2.1.2006 contains

guidelines for Para Teachers both in the primary and the upper primary

including taking into account the number of working days and

allotment of weekly classes. In terms of a Memo issued by the District

Project Officer being number 737/SSA/510/2006, the number of

working days of Para-Teachers was increased from 4 to 6 days, out of

which 4 were allotted for regular teaching classes and 2 for supervisory

work.

26. Learned counsel appearing for the Para-Teachers has also relied

on Memos to show that the period of engagement of Para-Teachers was

extended till 60 years; Memo No. 1315 dated 20.12.2010. It also

appears that the engagement of Para-Teachers was clearly intended for

classroom teaching for upper primary level i.e. up to Class VIII and the

Para Teachers were also engaged subject wise against sufficient posts,

as stated above for specific work including conduct of examinations,

setting question papers and evaluating the performance of students.

27. The training programme for Para Teachers for taking formal

classes is also under the direction of Joint Secretary, School Education

Department as per a Government Order dated 26.2.2009 which

includes subject-wise orientation in training programmes. The Para

Teachers have to undergo B. Ed and D. Ed training programmes like

regular teachers.

28. Counsel appearing for the petitioners have not shown any

specific procedure for selection / engagement of special educators /

Samprasaraks. The Court was however informed that the petitioners,

particularly the special educators, are appointed cluster-wise and work

for different schools in respect of the particular circle / block level of the

Resource Center and identify and assess every CWSN (Child with

Special Needs).

29. The material placed before the Court makes it clear that the

work-profile of Para Teachers and special teachers / Samprasaraks

cannot be equated or brought under the same category. The affidavit in

opposition as well as the notice filed on behalf of the State respondents

show that while Para Teachers are involved in teaching in recognised,

aided schools (formal Schools under the School Education Department

of the Government of West Bengal) and are directly associated with

classroom teaching including remedial teaching of students who need

special efforts. Siksha Mitras / Siksha Bandhus/ Siksha Sebis do not

teach in recognised, aided schools under the School Education

Department. Siksha Bandhus are engaged by Circle Level Resource

Centers and essentially collect data for organising informal education

and innovative teaching methods.

30. The fact of the petitioners discharging duties which are

essentially different in nature, content and structure from those of Para

Teachers would also be evident from the submissions made by counsel

appearing for the petitioners. Counsel has vehemently urged that the

special educators / Samprasaraks are discharging functions which are

indispensable to differently-abled children / children with special needs.

While there is little doubt of the significance and worth of the role

played by special educators / Samprasaraks, it is also evident that the

work is specialized and in niche-areas and is different from that

performed by the Para-Teachers.

31. The petitioners' entire challenge to Rule 8(4) of the 2016 Rules is

based on the petitioners being deprived of the 10% reservation which

has been granted to Para Teachers. The complaint is based on the

petitioners performing the same work as that of the Para Teachers and

the consequence to the 10% reservation. The Court would have

accepted this argument if the petitioners were found to be

similarly-situated / circumstanced to the Para Teachers in respect of

the work performed. The argument that the petitioners perform work

which is more rigorous in nature or require longer hours is not the

same as the work-content being the same to that of the Para-Teachers.

32. Admittedly, while the Para Teachers are primarily engaged for

classroom teaching with subject orientation akin to regular teachers,

the petitioners (special educators / Samprasaraks) are engaged in a

non-classroom structure and a multiple school module. The petitioner's

work is concentrated to a cluster, namely, area wise allocation

depending on the number of children with special needs in the cluster.

There is also a stated difference in the mechanism for recruitment /

engagement of Para-Teachers and the petitioners which has been

mentioned in the earlier part of this judgment. These vital differences

cannot be discounted in the argument of distinction or intelligible

differentia for the classification of Para Teachers.

33. Any argument on intelligible differentia presumes an overall

homogeneity in the classification. In other words, the persons classified

are presumed to have certain distinctive and shared characteristics

which distinguish those within the class from those outside.

Classifications are made for according special benefits to the class for

the purpose of protecting the persons in the class from discriminatory

application of the laws. The ground rule is that unequals cannot be

treated as equals and vice versa. Hence, the logic is that people who are

similarly-circumstanced cannot be discriminated against and those

who are different should not be treated on an equal plane.

34. The petitioners cannot complain of violation of Articles 14 and

16 of the Constitution since the petitioners do not share the same

characteristics in terms of work-profile coupled with the dissimilarity in

the purpose of recruitment. Rule 8(4) of the 2016 Rules could have been

considered as discriminatory had the petitioners been on the same

plane as that of the Para Teachers in terms of the work performed and

the basis of their respective appointments.

35. It is well-settled that apart from the classification being

supported by intelligible differentia between those inside the group

compared to those who are excluded from the group, the classification

must also have a rational nexus to the object of the statute /

notification. In the present case, the rationale of earmarking 10% of the

seats for Para Teachers in Rule 8(4) is for the stated purpose of

increasing the workforce for classroom teaching and enhancing

efficiency in matters of assessment and evaluation. The object of the

2016 Rules is also to provide an incentive to Para Teachers and ensure

their participation in the recruitment as Assistant Teachers in the

Primary / Upper Primary levels for schools in West Bengal.

36. The principle of reasonable classification was laid down in

National Council for Teacher Education vs. Shri Shyam Shiksha

Prashikshan Sanstha; (2011) 3 SCC 238 wherein it was held that the

principle underlying the charter of equality in Article 14 of the

Constitution means that all persons similarly-circumstanced should be

treated alike as opposed to the same rules being made applicable to all

persons. The Court justified the necessity of classification to achieve the

Constitutional vision of equality. The Supreme Court in Transport and

Dock Workers Union vs. Mumbai Port Trust; (2011) 2 SCC 575 held that

classification is permissible when founded on intelligible differentia

with a reasonable relation to the object sought to be achieved. The

Court cautioned against a dogmatic interpretation of Article 14 and

frowned upon absolute and inflexible concepts as anathema to progress

and change. The decision in Rajneesh Kumar Pandey vs. Union of India;

WP(c) No. 132 of 2016, relied on by the petitioner, only takes the cause

of the petitioner forward to the extent that special educators should be

given recognition and regularisation in their duties. The issue in the

present facts is entirely different as the petitioners do not seek

recognition from the Government but equal treatment to that of Para

Teachers, specifically in the matter of the reservation granted under

Rule 8(4) of the 2016 Rules.

37. The Notification dated 18.12.2019 brought on record by the

petitioners in their supplementary affidavit filed on 11.9.2023, also

discloses a communication dated 20.12.2019from the Mission Director

& Joint Secretary, Govt. of West Bengal to the Additional Executive

Officer, Zilla Parishad and District Nodal Officer, SSK & MSK Cell. By

this communication, Paschimbanga Rajya Shishu Siksha Mission has

been transferred to the School Education Department of the

Government of West Bengal. The petitioners say that the Notifications

were brought into effect during the pendency of the writ petitions and

Sahayaks /Sahayikas and Mukhya Sahayaks/ Mukhya Sahayikas of

SSKs, Samprasaraks/ Samprasarikas and Mukhya Samprasaraks /

Mukhya Samprasarikas of MSKs are now to be treated at par with

Para-Teachers of Paschimbanga Samagra Shiksha Mission under the

School Education Department. The petitioners rely on these

Notifications for appropriate orders in the writ petitions.

38. Both these Notifications however have prospective effect. This

would be evident from the Notifications themselves. The relevant parts

of the Notification dated 18.12.2019 are set out.

"2. The Sahayaks/Sahayikas and Mukhya Sahayaks/Mukhya Sahayikas of SSKs, Samprasaraks/Saprasarikas and Mukhya Samprasaraks/Mukhya Samprasarikas of MSKs who are within the age of 60 years on the date 01.04.2020 shall be required to give their option in the format annexed herein, by 5 pm of 01/02/2020 to Mission Director of PBRSSM through the District Nodal Officer, SSK/MSK of the concerned district, for treating them at par with the Para Teachers of Paschim Banga Samagra Shiksha Mission under School Education Department, Govt. of West Bengal and engage them with similar terms and conditions as that of Para Teachers, to get similar benefits extended to the Para Teachers.

3. Those Sahayaks/Sahayikas and Mukhya Sahayaks/Mukhya Sahayikas of SSKs, Samprasaraks/Samprasarikas and Mukhya Samprasaraks/Mukhya Samprasarikas of MSKs who do not submit such option as mentioned above in para 2, shall not be considered for treating them at par with the Para Teachers and not be considered for any additional benefits and enjoyed by the Para Teachers now or in future"

39. The Notification dated 18.12.2019 transferred the

administrative control of SSKs and MSKs and the entire Administrative

set up of Paschimbanga Rajya Shishu Shiksha Mission from the

Panchayat and Rural Development Department to the School

Education Department. Sahayaks/Sahayikas and Mukhya Sahayaks/

Mukhya Sahayikas of SSKs, Samprasaraks/ Samprasarikas and

Mukhya Samprasaraks/ Mukhya Samprasarikas of MSKs who were

within the age of 60 years on 1.4.2020 were required to give their

options in the format provided within a designated date and time.

40. The Notification makes it clear that options given by candidates

would make them eligible for engagement on terms and conditions

similar to those of Para Teachers and also entitle them to benefits which

are extended to the Para-Teachers. Paragraph 3 of the said Notification

makes it clear that those who do not submit the option as mentioned in

the preceding paragraph will not be considered for being treated at par

with Para-Teachers or for the additional benefits enjoyed by the

Para-Teachers "... now or in future".

41. The communication dated 20.12.2019 pursuant to the

Notification of 18.12.2019 reiterates the contents of the latter in terms

of the willing Sahayaks/Sahayikas/ Mukhya Sahayaks/ Mukhya

Sahayikas of SSKs and Samprasaraks/ Samprasarikas and Mukhya

Samprasaraks/ Mukhya Samprasarikas of MSKs who are within the

age of 60 years to submit the requisite particulars (also mentioned in

the communication) within 1.2.2020 to the Mission Director through

the District Nodal Officer, SSK and MSK Cell.

42. The communication further reiterates that those who have given

their option will be treated at par with the Para-Teachers of PBSSM

under the School Education Department and get similar benefits as

that of Para-Teachers.

43. The petitioners' contention that these Notifications should be

given retrospective effect and made applicable to the 2016 selection

process is without substance. The Notifications do not suggest that they

would date back to 2016 and consequently re-open the recruitment

process which was completed in 2016. The effect of the Notification

dated 18.12.2019 cannot be used to reverse any event which has

already taken place before the said Notification or regularize any

inaction on the part of those candidates who did not follow the

procedure outlined in the Notifications.

44. The Court accordingly finds the classification of Para Teachers

and the petitioners to be based on intelligible differentia with a rational

nexus to the object of the 2016 Rules. The petitioners have not placed

any material, in fact or in law, to show that the reasonable link /

rational nexus between the classification and the object of the 2016

Rules is broken or is incomplete. The petitioners' entire case hinges on

special educators / Samprasaraks performing work which is similar to

that of Para Teachers. The other emphasis is on the special educators

imparting education to children with special needs and hence

performing work of value. The petitioners also say that the 10%

reservation for Para Teachers was not essential as the State has an

adequate number of teachers in the primary and Upper Primary levels.

45. None of these arguments however form a credible challenge to

the constitutionality of Rule 8(4) of the 2016 Rules. The Court does not

find the impugned Rule either to be arbitrary or unreasonable or

discriminatory. As stated above, the promulgation of the 2016 Rules

including the impugned Rule 8(4) was in the policy-making domain of

the State and a judicial review of such a decision can only succeed if the

policy is found to be violative of the fundamental rights guaranteed

under Part III of the Constitution of India.

46. The challenge to Rule 8(4) of the West Bengal School Service

Commission (Selection for Appointment to the Post of Teachers for the

Upper-Primary Level of Schools) Rules, 2016 is accordingly found to be

without basis. The impugned Rule does not transgress Articles 14 or 16

of the Constitution of India as being illegal, arbitrary or discriminatory.

47. WPA 28890 of 2017, WPA 29181 of 2016, WPA 25892 of 2016,

WPA 24309 of 2016 and WPA 6957 of 2019 are accordingly dismissed.

The interim order dated 30.11.2017 in WPA 28890 of 2017 is vacated.

All connected applications are disposed of. There shall be no order as to

costs.

Urgent photostat certified copies of this judgment, if applied for,

be supplied to the parties upon fulfillment of requisite formalities.

(Moushumi Bhattacharya, 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