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

D.Hira Kashinath Bairagi vs The State Of West Bengal
2023 Latest Caselaw 716 Cal

Citation : 2023 Latest Caselaw 716 Cal
Judgement Date : 24 January, 2023

Calcutta High Court (Appellete Side)
D.Hira Kashinath Bairagi vs The State Of West Bengal on 24 January, 2023

24.01.2023

Court No.35 Item No. 77 CRA 100 of 2010

D.Hira Kashinath Bairagi Vs.

The State of West Bengal

Mr. Mit Guha Roy.

... for the amicus curiae

Mr. Bidyut Kumar Roy, Ms. Rita Dutta.

... for the State

Record reveals that the Trial Court passed a judgment and order of conviction on 15th January, 2010, against which this appeal is preferred. The appellant was sentenced to suffer rigorous imprisonment of seven (7) years period along with other orders.

It is learnt that bail prayer of the appellant has been rejected earlier by this Court.

Accordingly, for proper adjudication of the appeal, a report is being called for from the appropriate authority as to whether the appellant has completed the sentence period in custody or not.

Mr. Agarwala, learned Advocate for the State is requested to furnish such a report on the next date of hearing.

Let the matter be adjourned today and again appear in the list again on 21st February, 2023.

(Rai Chattopadhyay, 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