Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajesh Sanei vs State Of West Bengal & Anr
2023 Latest Caselaw 113 Cal

Citation : 2023 Latest Caselaw 113 Cal
Judgement Date : 4 January, 2023

Calcutta High Court (Appellete Side)
Rajesh Sanei vs State Of West Bengal & Anr on 4 January, 2023

04.01.2023

Ct. 30 Amalranjan IN THE HIGH COURT AT CALCUTTA CRIMINAL REVISIONAL JURISDICTION APPELLATE SIDE

CRR 160 of 2020

Rajesh Sanei Vs.

State of West Bengal & Anr.

In Re: Rajesh Sanei ...Petitioner

None appears for the petitioner on repeated calls

since the date of listing.

This is a case of the year 2020. This revisional

application against a judgment of the learned Chief Judge,

City Sessions Court at Calcutta rejecting an application

under Section 5 of the Limitation Act.

Considering the conduct of the petitioner, the matter

stands dismissed for default. All connected applications

stand disposed of.

Interim order, if any, stands vacated.

Let a copy of this order be sent to the learned trial

court for necessary compliance.

Liberty is granted to all parties to act in terms of a

copy of the order downloaded from the official website of this

court.

( Shampa Dutt (Paul),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