Citation : 2025 Latest Caselaw 131 Cal/2
Judgement Date : 7 May, 2025
OD-2 ORDER SHEET
RVWO/15/2025
IA NO: GA/1/2025, GA/2/2025
Arising out of
WPO/1202/2023
IN THE HIGH COURT AT CALCUTTA
Constitutional Writ Jurisdiction
ORIGINAL SIDE
MRS. AKANSHA AGARWAL
VS.
UNION OF INDIA & ORS.
BEFORE:
The Hon'ble JUSTICE AMRITA SINHA
Date : 7th May, 2025.
Appearance:
Mr. Soumava Mukherjee, Adv.
...for the Applicant.
Mr. Debrup Bhattacharjee, Adv.
Mr. Ritesh Kumar Ganguly, Adv.
...for the Respondent No.2.
1. The writ petitioner has filed an application for review of the judgment
delivered by this Court on 4th March, 2025.
2. There is a delay of twenty days in filing the application for review.
3. After hearing the submissions made on behalf of both the parties, the delay
in preferring the application for review is condoned.
4. Accordingly, application being GA/1/2025 stands disposed of.
5. The review applicant has also filed an application for stay.
6. The respondents may file an affidavit to the same by 13 th June, 2025. Reply
thereto, if any, be filed by 24th June, 2025.
7. List the review petition along with the stay application being GA/2/2025 on
26th June, 2025.
8. Affidavit of service filed in Court today is taken on record.
9. Urgent photostat certificate copy of this order, if applied for, be supplied to
the parties upon compliance of all legal formalities.
(AMRITA SINHA, J.)
nm
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!