Citation : 2023 Latest Caselaw 892 Cal
Judgement Date : 2 February, 2023
02.02.2023
Item No.07
Court No.32
Avijit Mitra
FAT 609 of 2019
with
IA No. CAN 4 of 2022
The State of West Bengal
Versus
Pravat Roy Chowdhury & ors.
Mr. Rabindra Narayan Dutta,
Mr. Hare Krishna Halder,
Mr. Sutanu Chakraborty
....for the appellant
Mr. Debayan Bera,
Mr. Santi Prasad Chakraborty
...for the respondents
Mr. Dutta, learned advocate appearing for the
appellant/State submits that pursuant to the earlier order
passed by this Court on 18th January, 2023, the
appellant/State had paid the costs and the decreetal
amount within the time as stipulated. Let the receipts
towards payment of such costs and decreetal amount, as
produced, be kept on record.
The copies of the receipts have also been handed over
to Mr. Bera, learned advocate appearing for the
respondents.
Since our earlier order dated 18 th January, 2023 has
been complied with by the appellant/State, the interim
order of stay of operation of the judgment and decree dated
13th April, 2018, as passed earlier, is extended till the
disposal of the appeal.
The application being IA No. CAN 4 of 2022 is
disposed of.
(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!