Citation : 2023 Latest Caselaw 1721 Cal
Judgement Date : 15 March, 2023
15.03.2023 IN THE HIGH COURT AT CALCUTTA
DL-76 CONSTITUTIONAL WRIT JURISDICTION
(PP) APPELLATE SIDE
WPA 28246 of 2022
Alok Kumar Patra
Vs.
State of West Bengal & Ors.
Mr. Srinjay Sengupta,
Mr. Saurav Roy,
Mr. Narattam Acharyya,
Mr. Ankush Ghosh
....for the petitioner.
Mr. Niladri Bhattacharjee,
Ms. Deblina Chattaraj,
Ms. Angana Dutta
.....for WBTCL.
Mr. Shibnath Bhattacharyya
....for the respondent nos. 6 to 9.
Mr. Sengupta, learned counsel appearing on
behalf of the petitioner relies on a judgment reported
in (2005) 6 SCC 289 (Supriyo Basu and Others Vs.
W. B. Housing Board and Others) and a judgment
reported in (1999) 1 SCC 741 (U.P. State
Cooperative Land Development Bank Ltd. Vs.
Chandra Bhan Dubey and Others) and also a
judgment reported in Manupatra 2006 (K. Marappan
Vs. The Deputy Registrar of Co-operative Societies
and Ors.) in support of his contention that the
present writ petition is maintainable.
Mr. Bhattacharyya, learned counsel, appearing
on behalf of the respondent nos. 6 to 9 relies on a
judgment reported in (2014) 1 CHN 44 (Thalappalam
Service Cooperative Bank Limited & Ors. Vs. State
of Kerala & Ors.) in support of his contention that
the present writ petition is not maintainable being a
dispute between a member of a cooperative society
and the board of the said society.
Let this matter appear for further consideration
on March 29, 2023 marked as "For Orders".
All parties shall act on the server copies of this
order duly downloaded from the official website of
this Hon'ble Court.
(Lapita Banerji, 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!