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

Anirban Roychoudhury And Ors vs The State Of West Bengal And Ors
2024 Latest Caselaw 134 Cal/2

Citation : 2024 Latest Caselaw 134 Cal/2
Judgement Date : 17 January, 2024

Calcutta High Court

Anirban Roychoudhury And Ors vs The State Of West Bengal And Ors on 17 January, 2024

Author: Sabyasachi Bhattacharyya

Bench: Sabyasachi Bhattacharyya

OD 2 & 3
                 IN THE HIGH COURT AT CALCUTTA
                CONSTITUTIONAL WRIT JURISDICTION
                          ORIGINAL SIDE

                         WPO/1700/2023
                ANIRBAN ROYCHOUDHURY AND ORS
                              VS
               THE STATE OF WEST BENGAL AND ORS

                                AND

                         WPO/1755/2023
                        RAM KUMAR JHA
                              VS
               THE STATE OF WEST BENGAL AND ORS

  BEFORE:
  The Hon'ble JUSTICE SABYASACHI BHATTACHARYYA
  Date: 17th January, 2024.


                                                                     Appearance:
                                             Mr. Biswaroop Bhattacharya, Adv.
                                                             Mr. Raja Saha, Adv.
                                                    Ms. Sharmistha Ghosh, Adv.
                                                            Mr. Amit Ghosh, Adv.
                                               Mr. Subhrojyoti Mookherjee, Adv.
                                        ...for the petitioners in WPO/1700/2023
                       and for the respondent nos. 3, 4 & 5 in WPO/1755/2023.

Md. T.M. Siddiqui, Adv.

Mr. Suddhadev Adak, Adv.

Mr. Debangshu Dinda, Adv.

...for the State in WPO/1700/2023.

Mr. Somnath Ganguli, AGP.

Mr. Sukalpa Seal, Adv.

. . .for the State in WPO/1755/2023.

Mr. Krishnaraj Thaker, Adv.

Mr. Soumavo Mukherjee, Adv.

Mr. Indranil Munshi, Adv.

Mr. Vinayak Chaubey, Adv.

Ms. Vedika Bhotika, Adv.

Mr. Subhankar Chatterjee, Adv. . . .for the respondent in WPO/1700/2023 and for the petitioner in WPO/1755/2023.

Mr. Jishnu Chowdhury, Adv.

Mr. Ritoban Sarkar, Adv.

Mr. Souradeep Banerjee, Adv.

Ms.Sanjana Sinha, Adv.

. .. for the respondent no.6.

The Court: In view of the fate of WPO/1700/2023 being, in the opinion of

the Court, dependent on the outcome of WPO/1755/2023, since in the latter writ

petition, the removal of the Board of Managers has been challenged,

WPO/1755/2023 is taken up for hearing first. Hearing is concluded and

judgment is reserved.

The matter shall be listed for judgment on January 30, 2024 along with

WPO/1700/2023 for hearing.

Needless to say, the tenure of the Administrator stands extended till

disposal of WPO/1755/2023.

(SABYASACHI BHATTACHARYYA, J.)

sp/

 
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