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

Krishna Kanta Majhi & Ors. Vs. State of West Bengal and others [January 07, 2014]
2014 Latest Caselaw 14 SC

Citation : 2014 Latest Caselaw 14 SC
Judgement Date : Jan/2014

    

Krishna Kanta Majhi & Ors. Vs. State of West Bengal and others

[Special Leave Petition (Civil) No.27126 of 2013]

O R D E R

K.S. Radhakrishnan, J.

We may point out that when the matter camp up for hearing on03.12.2013, we were not inclined to disturb the admissions made in favour of the respondents, and passed an order on the said date directing the State of West Bengal to ascertain whether the seats are available so that the petitioners could be accommodated in the subject of their choice, without disturbing the admissions already made to the respondents. We are informed by the State counsel that it would not be possible to accommodate the petitioners, especially, in the subject of their choice, without disturbing the admissions already made to the respondents. In such circumstances, we find no reason to interfere with the judgment of the High Court. The Special Leave Petition is dismissed accordingly.

...................J. (K.S. Radhakrishnan)

...................J. (C. Nagappan)

New Delhi,

January 07, 2014.

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