Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Priyabrata Dasgupta vs The State Of West Bengal And Ors
2025 Latest Caselaw 2953 Cal/2

Citation : 2025 Latest Caselaw 2953 Cal/2
Judgement Date : 7 November, 2025

Calcutta High Court

Priyabrata Dasgupta vs The State Of West Bengal And Ors on 7 November, 2025

                 IN THE HIGH COURT AT CALCUTTA
                CONSTITUTIONAL WRIT JURISDICTION
                         (ORIGINAL SIDE)
Present:
The Hon'ble Justice Rai Chattopadhyay

                             RVWO 45 of 2024
                             in connection with
                             WPO 573 of 2019
                       IA No. GA/1/2024, GA/2/2024
                           Priyabrata Dasgupta
                                    Vs.
                     The State of West Bengal and Ors.


For the Petitioner                  : Mr. Sakti Pada Jana
                                    : Ms. Sudipta Pramanik

For the State                       : Mr. Sirsanya Bandopadhyay
                                    : Ms. Tapati Samanta


Judgment on                         : 07.11.2025

Rai Chattopadhyay, J. :-

  1.   This is an application to seek review of this Court's order dated

       August 20, 2024, passed in writ petition No. WPO 573 of 2019. By

       dint of the said order the Court has dismissed the writ petition as

       above, as was filed by the review applicant/writ petitioner.


  2.   The subject matter of the writ petition was related to the alleged

       illegal denial of approval of the applicant as a post graduate teacher,

       by the opposite party/respondent/District Inspector of Schools

(Secondary Education) Kolkata, vide its order dated February 1,

2011, which he says he is entitled to, in view of G.O.NO. 670 S.E.(S)

dated September 4, 1998 and G.O. No. 1691 S.E.(S) dated September

20, 2001.

3. In spite of service of notice, no one has appeared to oppose the said

application on behalf of the State. Hence, the matter is taken up for

adjudication in absence of the State/Opposite Party.

4. Before taking up the review application as above, for consideration, it

is necessary that the other application filed by the applicant, for

condonation of delay of 55 days in filing the memorandum of review,

be taken up and decided.

5. There is no apparent dispute as regards the prayer of the applicant as

above. Having perused the grounds as mentioned in the said

application and having found the same to be sufficient, the Court

hereby condones the delay of 55 days in filing the present review

application. Hence, GA No.1 of 2024 is allowed. The same is thus

disposed of.

6. Mr. Jana, learned advocate for the applicant submits that the order

of the Court as mentioned above suffers due to non-consideration of

the relevant fact and erroneous application of law. He insists that the

same may be reviewed on the ground that in case of a teacher in a

D.A. getting school, like the one in which the applicant is serving,

where the said applicant has not been appointed on the

recommendation of the West Bengal School Service Commission, the

statute namely the West Bengal Schools (Control of Expenditure) Act,

2005, as amended, particularly section 14 thereof, shall have no

manner of application, though the Court has proceeded thereupon,

which may be an improper application of law in case of the

applicant/writ petitioner. That, since the Court has made the said

provision of law applicable in case of the petitioner and ultimately

turned down the petitioner‟s prayer in the writ petition, for grant of

higher pay scale, the same has made the order of the Court amenable

to its review jurisdiction.

7. Mr. Jana learned advocate submits further by referring to the

amended provision of section 2 of the Act of 2005 [amendment vide

the West Bengal Schools (Control of Expenditure) (Amendment) Act

2016], that substitution of the word "pay", in Explanation-I of sub-

clause (ii) in clause (m) of section 2 thereof, instead and place of

"basic pay", would be applicable to the applicant/writ petitioner to

render him to be eligible for grant of higher pay scale, who has been

placed as against the permanent vacant post of a post graduate

category retired teacher. He says that according to the staff pattern

also, the petitioner would therefore, be eligible for such grant of

higher pay scale.

8. Mr. Jana, learned Advocate for the applicant/writ petitioner has

relied on a decision of the Hon‟ble Co-ordinate Bench of this Court in

Radha Bhattad Vs. Rashmi Cement Limited reported in (2023) SCC

OnLine Cal 2570 to buttress his argument as regards the scope and

power of review of this Court.

9. Before discussing the scope, extent and power of this Court under the

review jurisdiction, it is necessary that the relevant statutory

provision, as referred to by the applicant may once be looked into.

That is „Explanation-I‟ of Section 2(m) of the West Bengal Schools

(Control of Expenditure) Act, 2005, as follows :

"Explanation I. - "Aided with its grammatical variations, used with reference to a school, shall mean aided by the State Government in the shape of financial assistance towards the basic pay of the teachers and non-teaching staff of that school."

10. The amended provision is as written herein bellow:

"(2) in clause (m), in sub-clause (ii),-

(a) in Explanation I, for the words "basic pay", the word "pay" shall be substituted;"

11. The amendment expands the scope of the provision treating the

entire pay and not only the basic pay as the components of financial

assistance which renders a recognized non-government institution as

an „aided‟ school. This hardly has any bearing as to the pay scale

allowable to a teacher, on the basis of his qualifications at the time of

induction in service.

12. The scope of a review application in the context of a writ petition is

limited and well defined by constitutional provisions and judicial

precedents, primarily to prevent or correct errors apparent on the

face of the record or to address specific legal errors, rather than to re-

examine or reassess the merits of the original decision. Such a well

settled proposition of law is not required to be cited with reference,

though a few may be mentioned, as in the case of Kantaru

Rajeevara Vs. Indian Young Lawyers Association reported in

(2020) vol.9 SCC Pg.121, where it has been held that the power of

review is constitutionally rooted in Articles 137 and 145 of the

Constitution, with specific procedural limitations imposed by Order

XLVII, Rule 1 of the Civil Procedure Code; that judicial review is

confined to correcting errors of law or procedural irregularities, not to

reappraise factual findings or substitute the other opinion for that of

the original decision; the Court emphasizes that review is not an

opportunity for re-litigation or for the correction of errors based on

new facts or different interpretations of facts.

13. In M.M. Thomas Vs. State of Kerala reported in (2000) Vol. 1 SCC

page 666, the Supreme Court has come to the view that the High

Court is a Court of records as envisaged under Article 215 of the

Constitution and, therefore, as inherent power to correct the record;

that it is only proper that the plenary powers of the High Court would

include the power of review relating to errors apparent on the face of

records.

14. Similar proposition of law has been upheld in Sanjay Kumar

Agarwal Vs. State Tax Officer reported at (2024) 2 SCC 362 And

Arun Dev Upadhyaya Vs. Integrated Sales Service Ltd. reported

at (2023) 8 SCC 11, by the Supreme Court. A judgment is open to

review inter alia if there is a mistake or an error apparent on the face

of the record; a judgment pronounced by the court is final, and

departure from that principle is justified only when circumstances of

a substantial and compelling character make it necessary to do so;

an error which is not self-evident and has to be detected by a process

of reasoning, can hardly be said to be an error apparent on the face of

record justifying the court to exercise its power of review; in exercise

of the jurisdiction under Order 47 Rule 1CPC, it is not permissible for

an erroneous decision to be "reheard and corrected; a review petition

has a limited purpose and cannot be allowed to be an "appeal in

disguise"; under the guise of review, the petitioner cannot be

permitted to reagitate and reargue the questions which have already

been addressed and decided. From the above, it is evident that a

power to review cannot be exercised as an appellate power and has to

be strictly confined to the scope and ambit of Order 47 Rule 1 CPC.

An error on the face of record must be such an error which, mere

looking at the record should strike and it should not require any

long-drawn process of reasoning on the points where there may

conceivably be two opinions.

15. So far as the judgment referred to by the applicant in Radha

Bhattad's case (Supra), it is found that the same is not applicable

in so far as the same deals with the apparent error on the face of the

record of the Court and not any error based on the fact of the case

and with regard to application of law as emphasized by the applicant

in the instant review petition.

16. In the instant review application, the applicants endeavour is only

that, to insist and draw the Court to re-apprise the fact of the case

again and decide again whether its earlier decision has been right or

not. According to the applicant the earlier decision of the Court dated

August 20, 2024 has to be substituted in view of non-consideration of

the relevant law, whereas any such overlap is merely inconspicuous,

as discussed above.

17. For the reasons as discussed above, the Court finds no merits in the

grounds pleaded by the review applicant, in RVWO 45 of 2025.

18. The said review application No. RVWO 45 of 2025 is dismissed.

19. Urgent certified copy of this judgment, if applied for, be supplied to

the parties upon compliance with all requisite formalities.

(Rai Chattopadhyay, J.)

 
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 : MAIMS

 
 
Latestlaws Newsletter