Citation : 2023 Latest Caselaw 7379 Cal
Judgement Date : 16 November, 2023
26 16.11.2023
Ct. No.10 b.das
WPA 2231 of 2020
Mr. Pulak Ranjan Mondal Ms. Bandana Mondal ...for the petitioner.
Mr. Soumitra Bandyopadhyay Mr. P. Batabyal ...for the State.
Mr. Satyajit Talukdar ...for KMDA.
Learned counsel for the KMDA challenges the
maintainability of the writ petition on the ground of
suppression of material facts by the petitioner. Copies of
earlier judgments passed by this Court is made over to the
learned counsel for the petitioner in Court this day.
By consent of the parties, let the matter appear
under the same heading on 1st December, 2023.
(Suvra Ghosh, 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!