Citation : 2023 Latest Caselaw 7037 Cal
Judgement Date : 11 October, 2023
14 11.10.2023
Sc Ct. no.22
WPA 1928 OF 2020
-----------
Tapas Halder & Anr.
Vs.
The State of West Bengal & Ors.
Mr. Shantanu Maji ....For the Petitioners Dr. Sutanu Kumar Patra Ms. Supriya Dubey.
....For the WBCSSC
Mr. Shantanu Maji, learned counsel appears for the
petitioners.
Ms. Supriya Dubey, learned counsel led by Dr.
Sutanu Kumar Patra, learned counsel appears for the
West Bengal Central School Service Commission.
Learned counsel for the petitioners submits that,
the writ petition has already become infructuous in view
of the judgment dated December 11, 2020 rendered in
WPA 9597 of 2019.
None appears for the State respondents.
In view of the above, this writ petition, WPA 1928
of 2020 stands dismissed as infructuous.
Interim order, if any, stands vacated.
(Aniruddha Roy, 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!