Citation : 2025 Latest Caselaw 2179 Cal/2
Judgement Date : 26 August, 2025
OIPD-24
IN THE HIGH COURT AT CALCUTTA
ORIGINAL SIDE
(Constitutional Writ Jurisdiction)
WPO/520/2025
CHANDAN GUPTA
VS
THE KOLKATA MUNICIPAL CORPORATION AND ORS
BEFORE:
The Hon'ble JUSTICE RAVI KRISHAN KAPUR
Date : 26th August, 2025.
Appearance:
Mr. Raghunath Chakraborty, Adv.
Ms. Amrita De, Adv.
Mr. Sabnan Sultana, Adv.
...for the petitioner
Mr. Aloke Ghosh, Adv.
...for the respondents
The Court: Supplementary Affidavit filed on behalf of the petitioner be
kept with the records.
The grievance of the petitioner is directed against a gradation list for the
post of Assistant Engineers dated 5th July, 2021. The petitioner inter-alia seeks
reliefs in respect of the above gradation list and for recasting and setting aside
and for creation of a fresh gradation list.
In view of the urgency, the matter is taken up for hearing.
Upon a perusal of the record it appears that this writ petition has been
actuated in view of the decision passed by the Hon'ble Division Bench of this
Court in APOT/183/2024 (Ashoke Kumar Roy & Ors. vs. Prasenjit Roy & Ors).
By the impugned judgment the Hon'ble Division Bench had found no fault with
the impugned gradation list published on 5th July, 2021 read along with the
resolution adopted by the Board of the Administrators of KMC at its meeting
dated 29th June, 2021.
It is submitted on behalf of the petitioner that the impugned
communication dated 14th January 2025 is contrary to law, illegal and perverse
and is liable to be set aside. In support of such contention the petitioner relies
on the decisions in State of Uttar Pradesh & Ors. vs. Arvind Kumar Srivastava &
Ors. (2015) 1 SCC 347 para 22.3 and Pohla Singh alias Pohla Ram (D) by LRS &
Ors. vs. State of Punjab & Ors. (2004) 6 SCC 126 para 18.1and 19.
On behalf of the respondent Corporation, it is submitted that the
impugned order has been issued as a consequence of the above decision of the
Hon'ble Division Bench. In any event, the instant writ petition is not
maintainable and is liable to be dismissed.
Prima facie, there is no scope for passing any ad interim order of
restraint at this stage of the proceedings. The fact that the writ petitioner was
not eo nomine a party to the judgment dated 25th February, 2025 passed by the
Hon'ble Division Bench is not a reason as to why the respondent Corporation
should not implement the order passed by the Hon'ble Division Bench.
It is submitted on behalf of the respondent Corporation that the
impugned order had been passed in conformity with the decision of the Hon'ble
Division Bench and having failed in repeated attempts both directly and
indirectly to set aside the order of the Division Bench, the writ petitioner now
taken a circuitous route by filing this writ petition.
In view of the above, there is no prima facie case nor balance of
convenience nor equity which would warrant any interim order being passed at
this stage of this proceeding.
In view of the prayer made on behalf of the respondent Corporation the
parties are directed to exchange affidavits.
Let Affidavit-in-Opposition be filed within two weeks from date. Reply, if
any, by one week thereafter.
Liberty is granted to the parties to mention this matter before the
Regular Bench after completion of affidavits.
(RAVI KRISHAN KAPUR, J.)
S.Bag
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!