Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Calcutta High Court (Appellete Side)

M/S Gsb Froms Private Limited And Ors vs The State Of West Bengal & Anr on 20 August, 2025

Item    20.08.               IN THE HIGH COURT AT CALCUTTA
 No.     2025               CRIMINAL REVISIONAL JURISDICTION
 265                                 APPELLATE SIDE

Ct 32                                  CRR 498 of 2024
                                            With
rup                                 IA NO: CRAN 4 of 2025

                            M/s GSB Froms Private Limited and Ors.
                                              Vs.
                                The State of West Bengal & Anr.

                 Mr. Pritim Priya Das Gupta,
                 Mr. Trithankar De,
                 Ms. Arkita Singh.                   ... for the petitioners.


                 1.

Affidavit of service filed by the petitioners be taken on record.

2. Learned counsel appearing on behalf of the petitioners has filed one sealed envelope along with the service addressed to the opposite party No.2.

3. It is submitted that the notice was served to the correct address and that envelope returned with remarks WAD/RTO KF 068 dated 08.08.2025.

4. Learned counsel appearing on behalf of the petitioners has further submitted that the same address has been depicted in the written complaint filed by the opposite party no.2 under Section 200 of the Cr.P.C.

5. I have perused the address mentioned in the cause title.

6. After satisfying the service, let me come to the application with a prayer for restoration of the criminal revision being CRR 498 of 2024.

2

7. Learned counsel appearing on behalf of the petitioners has submitted that the revisional application was dismissed for default in the absence of the learned counsel on behalf of the petitioners on 16th July, 2025 and immediately thereafter the instant application was filed.

8. It is submitted that learned counsel on behalf of the petitioners could not appear before the Court at the relevant point of time, as he remained busy in pursuing the case before another Bench.

9. Considering all facts and circumstances as well as explanation delineated in the petition, the prayer for restoration stands allowed.

10. Thus, the revisional application being CRR 498 of 2024 be restored to its original file and number.

11. Accordingly, CRAN 4 of 2025 stands disposed of.

In re: CRR 498 of 2024

12. Learned counsel appearing on behalf of the petitioner also submits for restoring the existing interim order at the relevant point of time when the criminal revisional application was dismissed for default.

13. Let the interim order be reinstated and extended till last week of November, 2025 or until further order whichever is earlier.

14. Petitioner is directed to serve fresh notice, intimating the next date of hearing, upon the opposite party No.2 3 through speed post with A/D and to file affidavit of service on the returnable date.

15. Let the matter appear in the Combined Monthly List of November, 2025 under the heading "Contested Application".

(Bibhas Ranjan De, J.)