Calcutta High Court (Appellete Side)
Parayan Sarkar vs The State Of West Bengal & Ors on 30 March, 2023
Author: Biswajit Basu
Bench: Biswajit Basu
30.03.2023
(S/L-1)
Ct.-18
(P.Jana)
W.P.A. 6903 of 2022
Parayan Sarkar
-Vs-
The State of West Bengal & Ors.
Mr. Abhik Sarkar,
.... For the Petitioner.
Mr. Mohan Kumar Sanyal,
.... For the Respondent No. 3.
Ms. Chaitali Bhattacharya, Sr. Adv. Mr. Kartik Chandra Kapas, .... For the State. Mr. Dwijadas Chakraborty, Mr. Abhishek Sikdar, .... For the Respondent No. 6.
The writ petition was dismissed by the order dated March 27, 2023.
The matter has been brought to the list for correction of some typographical errors of the said order and also for recording the appearance of learned advocates for the State-respondent nos. 1 to 3.
In the second line of the first paragraph at third page of the said order, the year '2003' be replaced with the year "2014" and in the third line of the same paragraph, the word 'twenty' be replaced with the word "eight".
The names of "Ms. Chatali Bhattacharya and Mr. Kartik Chandra Kapas" be recorded in the said order as the advocates for the State-respondent nos. 1 to 3.
The department is directed to carry out necessary corrections in the said order dated March 27, 2023 to the extent as indicated above and also in the certified copy of the said order, if already supplied to the parties. Other portion of the said order shall remain unaltered.
(Biswajit Basu, J.)