Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pratik Sharma vs State Of West Bengal And Ors
2025 Latest Caselaw 2172 Cal/2

Citation : 2025 Latest Caselaw 2172 Cal/2
Judgement Date : 26 August, 2025

Calcutta High Court

Pratik Sharma vs State Of West Bengal And Ors on 26 August, 2025

Author: Debangsu Basak
Bench: Debangsu Basak
                                                                             2025:CHC-OS:159-DB

                  IN THE HIGH COURT AT CALCUTTA
                    CIVIL APPELLATE JURISDICTION
         AN APPEAL FROM JUDGMENT AND ORDER PASSED IN ITS
                 CONSTITUTIONAL WRIT JURISDICTION
                            ORIGINAL SIDE


                                APO/50/ 2025
                               IA No.GA/1/2025

                            PRATIK SHARMA
                                 Versus
                     STATE OF WEST BENGAL AND ORS.



Present :
The Hon'ble Justice Debangsu Basak
            -And-
The Hon'ble Justice Md. Shabbar Rashidi


For the Appellant        : Mr. Anirban Dutta, Adv.
                           Mr. Nilay Sengupta, Adv.
                           Mr. Sujit Banerjee, Adv.

For the Respondent       : Mr. Swapan Banerjee, Adv.

Mr. Diptendu Narayan Banerjee, Adv.

HEARD ON                 : 26.08.2025
DELIVERED ON             : 26.08.2025

DEBANGSU BASAK, J.:-

1. The appeal is directed against an order dated July 11, 2025 passed

in WPO/397/2025.

2. By the impugned order, learned Single Judge, disposed of the writ

petition, noting that taking the investigation with regard to a police

complaint commenced on May 18, 2025. Learned Single Judge

2025:CHC-OS:159-DB

expressed the view that police authority should put in efforts and

take the investigation of the case to its logical conclusion.

3. Supplementary affidavit filed in Court be taken on record.

4. Appellant is the writ petitioner before us.

5. Learned Advocate appearing for the appellant submits that, police

facilitated the private respondent to take possession of an immovable

property which is yet to be partitioned by metes and bounds. He

refers to various documents annexed to the writ petition and

submits that, the Court should call for the case diary and to find out

to the police over-action and take appropriate steps. He submits

that, the private respondent and the police ensured that the

appellant was dispossessed from an immovable property belonging to

the appellant.

6. The State is represented.

7. In response to the query of the Court, learned Advocate appearing for

the appellant draws the attention of the Court to the prayers made in

the writ petition. He submits that, although, there is a prayer for

quashing of the First Information Report, nonetheless, the Court

should atleast call for the case diary and look into the matter so as

to find out whether there was any police in-action or not.

8. Supplementary affidavit discloses that the police acting on the basis

of the written complaint received from the private respondent

2025:CHC-OS:159-DB

registered a First Information Report and that, the police submitted a

charge sheet before the jurisdiction of Court with regard thereto.

9. Materials in the stay petition disclose that, there was an incident of

assault on that particular date. In fact, appellant and persons

accompanying him also suffered injuries as well appear from the

medical documents annexed to the stay application.

10. Therefore, there was an incident of assault at that place and time,

in respect of which police registered a First Information Report on

the basis of a complaint made by the private respondent.

11. In reply to a query of the Court as to whether, appellant lodged any

complaint with the police with regard to the incident of assault or

not, the answer is in the affirmative.

12. As noted above, it is established that there was an incident of

assault at the premises at the material point of time.

13. Police registered the complaint of the private respondent

investigated thereon and submitted a charge sheet. It is for the

jurisdictional Court to frame charges, if the materials discloses

necessity of the appellant to stand trial. A writ Court need not

interfere in such scenario since prima facie we are not satisfied that

an incident of assault did take place.

14. Pendency of a civil dispute does not ipso facto grant immunity to

any of the parties to the civil suit to indulge in an incident of assault.

2025:CHC-OS:159-DB

15. Any incident of assault even if there are civil disputes pending

between the private parties is required to be investigated into and

appropriate steps taken thereon.

16. Initially, appellant approached the writ Court with the prayer for

quashing of First Information Report. Materials placed on record

does not suggest requirement to do so.

17. So far as, police over-action is concerned, we are not convinced on

the basis of the materials placed before us that the police acted in a

manner which can be termed to be over-action. In fact, materials

placed before us suggests that the police personnel also suffered

injuries. The uniforms were torn. Torn uniforms were also seized.

18. In such circumstances, we find no merit in the present appeal.

19. Accordingly, APO/50/2025 along with all connected applications

are dismissed without any order as to costs.

(DEBANGSU BASAK, J.)

I agree.

(MD. SHABBAR RASHIDI, J.)

mg

 
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