Citation : 2023 Latest Caselaw 4046 Cal
Judgement Date : 3 July, 2023
Dd 13 03.07.2023
MAT 176 of 2023
with
I.A NO: CAN 1 of 2023
Burdwan Development Authority & Anr.
Vs.
The State of West Bengal & Ors.
Mr. Tanmoy Mukherjee,
Mr. Falguni Majhi,
Mr. Arindam Chatterjee, Advocates
... ... For the Petitioner
Mr. Manik Roy, Advocate
... ... For the NHAI
Mr. Uttiya Ray, Advocate
... ... For the writ petitioner/respondent
Mr. A. Ray, Md. T. M. Siddiqui, Mr. A. Banerjee, Advocates ... ... For the State
In re : I.A NO: CAN 1 of 2023
The appeal is directed against the judgment and order dated September 30, 2022 by which, the learned Judge was pleased to find that the acquisition proceedings stood lapsed.
Learned advocate appearing for the appellants submits that, the appeal is required to be heard. He submits that during the pendency of the appeal, the parties should not change the nature and character of the properties under acquisition so as to cause any prejudice to any of the parties.
State, National Highway Authority of India and the private respondents are represented.
In the facts and circumstances of the present case, it would be appropriate to permit the appellants to file informal paper books in course of one week from date.
The Court is also informed that the State intends to prefer an independent appeal from the impugned order.
In such circumstances, list the appeal two weeks hence.
Apparently, acquisition proceedings were initiated in respect of immovable properties. It would be appropriate for the parties involved in the proceedings to maintain status quo with regard to the nature, character and title of the immovable properties involved in the acquisition proceedings till disposal of the appeal.
I.A NO: CAN 1 of 2023 is disposed of.
(Debangsu Basak, J.)
(Rai Chattopadhyay, 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!