Citation : 2026 Latest Caselaw 2863 Cal/2
Judgement Date : 9 April, 2026
OD-1
IN THE HIGH COURT AT CALCUTTA
CIVIL APPELLATE JURISDICTION
ORIGINAL SIDE
APOT/316/2025
IN WPO/569/2025
IA NO: GA/1/2025, GA/2/2025
BIDYUT KUMAR ROY
VS
REGISTRAR GENERAL, HIGH COURT AT CALCUTTA AND ANR
BEFORE:
The Hon'ble JUSTICE TAPABRATA CHAKRABORTY
And The Hon'ble JUSTICE PARTHA SARATHI CHATTERJEE Date: 9th April, 2026
Appearance:
Mr. Anindya Lahiri, Sr. Adv.
Ms. Pranati Das, Adv.
Mr. Ahish Chakraborty, Adv.
Mr. Anirban Basak,Adv.
... for Petitioner
Mr. Ranjay De, Sr. Adv.
Mr. Victor Chatterjee,Adv.
...for the High Court Administration
Mr. Asish Kumar Guha, Adv.
Mr. Joyak Kumar Gupta, Adv.
... for State
The Court:- We have been informed by the Learned Advocates
appearing for the respective parties that the order under appeal has been
acted upon and a decision has already been taken on the representation
submitted by the writ petitioner/appellant.
In view thereof, the appeal and the connected application are
dismissed as infructuous.
It is made clear that the dismissal of appeal shall not prevent the
appellant to challenge the said decision by preferring appropriate application
before the competent forum, in accordance with law.
(TAPABRATA CHAKRABORTY, J.)
(PARTHA SARATHI CHATTERJEE, J.)
s.chandra
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!