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 12, Cited by 2]

Calcutta High Court (Appellete Side)

Narayan Singh @ Narayan Singha Roy And ... vs The State Of West Bengal on 6 August, 2018

Author: Joymalya Bagchi

Bench: Joymalya Bagchi

Form No. J(1)

                  IN THE HIGH COURT AT CALCUTTA

                         CRIMINAL APPELLATE JURISDICTION
                                 APPELLATE SIDE

Present:

The Hon'ble Justice Joymalya Bagchi
                    and
 The Hon'ble Justice Ravi Krishan Kapur


                                C.R.A. 545 of 2014

                Narayan Singh @ Narayan Singha Roy and Ors.
                                    -vs-
                          The State of West Bengal


For the appellants no.            : Mr. Sekhar Basu, Sr. Adv.
1, 2,3,5,7 and 8                    Mr. Rajdeep Majumder, Adv.
                                    Mr. Danish Haque, Adv.
                                    Mrs. Arushi Rathore, Adv.
                                    Mr. Soumya Paul, Adv.

For the appellants no.4 and 10 : Ms. Suman Snehanabis, Adv.

For the appellants no.6 and 9     : Mr. Mohinoor Rahaman, Adv.


For the State                     : Mr. Saibal Bapuli, Adv.


Heard on                          : 06.08.2018

Judgment on                       : 06.08.2018


Joymalya Bagchi, J.:

The appeal is directed against the judgment and order dated 17.07.2014 passed by the learned Sessions Judge, Cooch Behar, in Sessions Trial No.11(1)/ 2008 arising out of Sessions Case No.376 of 2007 convicting the appellants for commission of offences punishable under Sections 304(Part II), 149, 436/149 and 323/149 IPC and sentencing the appellants to suffer rigorous imprisonment for 10 years each and to pay a fine of Rs.5000/- each, in default to suffer further rigorous imprisonment for 6 months for commission of offence punishable under Section 304 (Part-II)/149 IPC and to suffer rigorous imprisonment for 10 years each and pay a fine of Rs.5000/- each, in default to suffer further rigorous imprisonment of 6 months for commission of offence under Section 436/149 IPC and to suffer rigorous imprisonment for 1 year each for commission of offence under Section 323/149 of the Indian Penal Code. All the sentences to run concurrently.

Prosecution case as alleged against the appellants is to the effect that on 07.05.2001 there was an altercation between Kamal Ghosh, the victim and one Ranjit Karmakar (juvenile in conflict of law), son of Makhan Karmakar (since deceased) over the issue of playing cards. On the next date i.e. 08.05.2001 at 7.00 AM in the morning the appellants along with Makhar Karmakar (since deceased) came armed with weapons to the house of Kamal Ghosh being and assaulted the victim on various parts of his body. As a result he suffered bleeding injuries. Hearing his shout, P.W. 1 Smt. Usha Ghosh, mother of the victim, came out and found the victim being assaulted by the appellants resulting in grievous injuries on his body. The appellants also smeared the eyes and mouth of the victim with lime. She was also assaulted. Thereafter, the appellants set the house on fire by pouring kerosene oil. She informed the matter to Kotwali Police Station. Soon thereafter police and fire brigade came to the place of occurrence and extinguished the fire. The victim was taken to Cooch Behar Sadar M.J.N. Hospital where he was declared dead. On the written complaint of Usha Ghosh (P.W. 1), Kotwali PS Case No.151/2001 dated 09.05.2001 under Section 448/324/326/436/304 IPC was registered for investigation against the appellants. In conclusion of investigation charge sheet was filed. It appears that Makhan Karmakar had been hospitalized on the self- same date and had subsequently died. Charge sheet was filed against the appellants and Ranjit Karmakar in the instant case. The case of Ranjit, who was juvenile at the time of occurrence, was separated and tried before the Juvenile Justice Board. Charges were framed under Sections 149/323/302/436 IPC against the appellants. They appellants pleaded not guilty and claimed to be tried.

In conclusion of trial, the trial judge by judgment and order dated 17.07.2014 convicted and sentenced the appellants, as aforesaid.

It was the specific defense of the appellants that Makhan Karmakar, one of the co-accused persons, had been assaulted by the victim Kamal on his head and as a result had died. Over the incident his son Sankar Karmakar had lodged FIR being Kotwali PS Case No.155 of 2001 dated 14.05.2001 under Section 341/326/304 IPC.

In order to prove its case, prosecution examined 14 witnesses and exhibited a number of documents. The appellants in order to probabilise their defence examined Sankar Karmakar as D.W. 1 and exhibited the aforesaid FIR relating to murder of his father Makhan Karmakar.

In conclusion of trial, the trial Judge by judgment and order convicted and sentenced the appellants, as aforesaid.

Mr. Basu, learned Senior Counsel appearing for the appellant nos.1,2,3,5,7 and 8 argued that the manner and course in which the incident occurred has not been truthfully stated by the prosecution witnesses. They have suppressed the murder of co-accused Makhan Karmakar by the victim. Place of occurrence has also not been fixed beyond reasonable doubt. In view of the aforesaid facts, it was unsafe to rely on the version of the prosecution witnesses to bring home the guilt against the appellants. He also submitted that there is enmity between the parties and therefore the evidence of the prosecution witnesses who were inimical to the appellants ought not to be believed in the absence of independent corroboration. He, accordingly, prayed for acquittal of the aforesaid appellants.

Mr. Rahaman, learned Counsel appearing for the appellants no. 6 and 9 adopted the submission of Mr. Basu, learned senior Counsel. In addition, he submitted that the evidence of prosecution witnesses particularly P.W. 2 established that one Mahendra Roy was present at the place of occurrence and not the appellant no. 9 viz. Mahendra Barman. He also drew my attention to the evidence of P.W. 1 to show that Mahendra Roy and appellant no. 9, Mahendra Barman were not the same and identical person. He submitted that the identification of appellant no. 9 in the Court is, therefore, doubtful and the appellant nos. 6 and 9 may be acquitted from the charges levelled against them.

Ms. Sehanab is, learned Counsel appearing for the appellants no. 4 and 10 also adopted the submissions of Mr. Basu and submitted that her clients may be acquitted from the charges levelled against them.

Per contra, Mr. Bapuli, learned A.P.P. argued that the evidence of the prosecution witnesses particularly P.W.s 1, 2 and 4 unequivocally disclosed the role of the appellants in the assault on the victim resulting in his death. Assault on the victim began in front of the house and thereafter he was dragged nearby a bamboo grove. In view of the manner in which he was assaulted and dragged by the appellants it cannot be said that the prosecution has not been able to prove the place of occurrence in the instant case. He relied on the evidence of P.W. 7 and P.W. 12, police officers who arrived at the spot immediately after the incident and claimed that at the earliest opportunity names of the appellants had been disclosed by P.W. 1 ruling out the possibility of false implication. He, however, admitted that Makhan Karmakar, a co-accused, had died due to injuries in the hospital and in the light of the aforesaid fact the trial court had recorded the conviction of the appellants under Section 304 of IPC instead of Section 302 IPC. Hence, no interference is called for and the appeal is liable to be dismissed.

P.W.s 1, 2 and 4 claimed to be eye-witnesses of the alleged incident. P.W. 1, Smt. Usha Ghosh, is the mother of the victim and informant of the instant case. She deposed that her son was murdered seven years and three months ago. On the previous day there was an altercation between the appellants and his son Kamal over the issue of playing cards. On the following day at 8 AM the accused persons came there and trespassed into their house. They dragged out her son and took him to a nearby place and assaulted him with lathi, bamboo batons. His left arm was fractured and he also suffered injuries on his head. After the assault, Mani Barman brought a drum of kerosene oil and Tejen Sutradhan set the house on fire. One Partha Mallick reported the incident to the police over telephone. Police came to the spot. Her son was lying about 2 bighas away in an injured condition. Doctor declared her son death. The F.I.R. was written by Samim, a Mohorar of the Court. She put her signature on the F.I.R. She proved the signature as Ext-1. In cross-examination, she stated that there was one bamboo grove belonging to Haren Barman in the western side of her house about 200 metres away from her house. The house of Mahendra Roy, Panchayet Samity member was situated in the northern side of her house. The house of Mahendra Barman was about 15 minutes walkable distance from her house. She narrated the incident to police. Her son was admitted in the hospital where he died. She stated that the accused persons dragged the victim and took him towards the western side of her house about two bighas away and assaulted him.

P.W. 2, Mahendra Barman, deposed that he was standing on the bank of pond about 2½ bighas away from the house of Usha Ghosh. The appellants armed with lathi, dao, ballam etc. came to the house of Usha. When Kamal Ghosh came out of the house he was assaulted and taken about two bighas away from the house of Usha Ghosh and again assaulted. Usha Ghosh was also assaulted by the accused persons. Amal Sarkar, Bimal Barman, Ramesh Roy and Mahendra Barman tried to obstruct but failed. Kamal Ghosh sustained injuries on his left arm and also on his head. He was also assaulted on his private parts. After the incident the miscreants set the house on fire. Usha Ghosh ran towards Khagrabari. He identified the accused persons in Court. Police came to the spot and took Kamal Ghosh to the hospital where he succumbed to his injuries. In cross-examination, he stated that his house is 10 to 15 bighas to the north of the house of Usha Ghosh. He also admitted that he and his brother Ranjit Barman were accused in a murder case of Charu Ch. Roy about one year before the alleged incident.

P.W. 4, Amal Sarkar, deposed that at the time of incident he was in the jute field which was located about one bigha away from the house of Usha Ghosh. Kamal Ghosh was dragged by the accused persons and was taken to the western side of the house. The accused persons assaulted Kamal Ghosh. His left arm was fractured and he suffered injuries on his head. Accused Pabitra Karmakar poured acid in his mouth. Rabi Karmakar poured lime and khaini on the eyes of Kamal Ghosh. After that Mani Barman brought one drum of kerosene oil to the house of Usha Ghose and Tejendra Sutradhar set her house on fire. In cross examination, he stated that Mahendra Barman was not present there at the time of incident but Mahendra Roy was present there. He was working in the jute field of Tejendra Sutradhar. Accused Makhan Karmakar had expired in the hospital. He suffered injuries in the alleged incident and expired after 7/8 days at hospital.

These are the eye-witnesses to the incident.

P.W.s 7, 8 and 12 are the police officers who came to the spot immediately after receiving telephonic communication about the incident.

P.W. 7, Kabul Ch. Singha, deposed that he was an A.S.I. of police and was attached with Kotwali Police Station at the time of occurence. On 08.05.2001 at around 7.50 AM he along with sub-inspector Amitava Das and others went to the house of Usha Ghosh at Mahishabathan. They found that the house of Usha Ghosh was ablaze. Usha narrated that the accused persons came to her house and had started abusing her. Thereafter when Kamal Ghosh came out they assaulted him. Subsequently they heard cries of Kamal Ghosh and then they went near a bamboo grove in the back side of Usha Ghosh's house. He was in injured condition and his whole body was pasted with lime. They took Kamal Ghosh to M.J.N. hospital for medical treatment. In cross-examination, he stated that one General Diary was registered regarding their visit to Usha Ghosh's house. He did not know the contents of the General Diary.

P.W. 12, Amitava Das, was S.I. of police who was posted at Kotwali Police Station, Cooch Behar on 08.05.2001. On that date at 07.50 AM he received one telephone call and thereafter along with police personnel he went to Mahishbathan and found the house belonging to Kamal Ghosh was burning. They met the mother of Kamal Ghosh who stated that the accused persons had assaulted Kamal Ghosh with deadly weapons and as a result he suffered injuries all over his body. She further stated that the accused persons put lime in the mouth and eyes of Kamal Ghosh and thereafter they set the house on fire. Fire brigade came subsequently. They saw a person coming out from the bamboo grove in injured condition. Mother of the victim identified him as Kamal Ghosh. Thereafter the injured was taken to M.J.N. hospital in police vehicle. He remained at the place of occurrence for some time. He conducted raid to arrest the accused persons but failed. In cross-examination, he stated that one General Diary was recorded in connection with telephonic message. Usha Ghosh was standing in front of her house and when they arrived there she narrated the incident at the place of occurrence. He did not record her statement then.

P.W. 8, Mr. Nilkanta Subuddi, was attached to Kotwali Police Station. He came to the spot along with some force after P.W. 7. He deposed that Kamal Ghosh was taken to the hospital for medical treatment.

P.W. 5, Bimal Ghosh, and P.W. 13, Raju Ghosh are the brothers of the deceased Kamal Ghosh. P.W. 5 is a post occurrence witness, while P.W. 13 corroborated the evidence of P.W.s. 1, 2 and 4.

P.W. 10, Dr. Pinaki Tarafdar, was a medical officer attached to M.J.N. hospital. He examined Usha Ghosh and found multiple abrasions all over her body. He proved the injury report as Ext.-5.

P.W. 11, Dr. Amal Basak, conducted post mortem over the body of the victim. He found the following injuries :

On examination I found multiple lineal ecchymosis and abrasion mark caused by lathi in various directions about 12 in number on anterior chest wall. A similar mark of lathi on the posterior wall about 10 in number in various directions. One sharp cut injury over forehead measuring 2"x 1/4" x 1/4". One cut injury over the left parietal region measuring 1"
x 1/4" x 1/4" with surrounding subcutaneous haematoma. I also found fracture in the left parietal bone with subdural haematoma compressing the brain.
Right lung was ruptured.
Death, according to his opinion, was due to above stated injuries which were antemortem and homicidal in nature. He proved the post-mortem report marked as Ext.-6.
P.W. 14, Jaydev Ghosh, is the investigating officer in the instant case. He deposed that on 09.05.2001 he was posted at Kotwali Police Station as probationer S.I. of police. At that time Shri Satyabrata Chakraborty was the I.C. of Kotwali Polilce Station. He knew his hand-writing and signature. On 09.05.2001 one written complaint of Smt. Usha Ghosh was received at Kotwali Police Station and criminal case was started. He proved the endorsement and formal F.I.R. written by I.C. Mr. Satyabrata Chakraborty. He took up investigation of the case. He examined the complainant at the Police Station. Prior to initiation of the case there was telephonic information. He went to the place of occurrence along with photographer, prepared rough sketch map with index and seized some burnt articles from the place of occurrence under seizure lists marked as Exts.-8 and 8/1. The seizure list relating to seizure of one burnt cycle, one burnt wooden baton, burnt rice and wheat, burnt bamboo fencing , burnt clothes which was marked as Ext-9. He identified the burnt articles in Court. He identified the burnt saree. He filed charge-sheet. In cross- examination he stated that information which was received at the police station prior to receipt of complaint was diarised as General Diary entry no. 384 dated 08.05.2001. He did not examine the Partha Mallick during investigation. He had no idea about the distance of Khagrabari Chowpathy from the place of occurrence. One criminal case was started against the deceased Kamal Ghosh. He could not say that the criminal case was started on the basis of complaint of one Sankar Karmakar, son of Mahendra Karmakar. The criminal case related to the incident of the same date. The case ended in F.R.T as the accused had expired. He had submitted xerox copy of the post mortem report of Makhan Karmakar while he submitted charge-sheet of this case.
D.W. 1, Sankar Karmakar, deposed that on 08.05.2001 at about 7.00/7.30a.m while his father was going to the shop and had come in front of the house of Kamal Ghosh, the latter assaulted his father with 'ram daa' on his head. As a result, he fell down on the ground unconscious and was admitted to the hospital by the para people. Laltu Karmakar, Rabi Karmakar, Nani Barman, Shyamal Barman and others had admitted his father to the hospital. He lodged F.I.R. at Kotwali Police Station against Kamal Ghosh. He proved the copy of the said F.I.R. marked as Ext.-A. In cross-examination he admitted that Kamal Ghosh had died on 08.05.2001. He could not say the cause of death of Kamal Ghosh.
From the evidence of record, it appears that on 08.05.2001 the victim Kamal Ghosh and one Makhan Karmakar, the co-accused in the instant case, had suffered injuries and were admitted to the hospital. That day Kamal Ghosh died while Makhan expired on 14.05.2001. Over the death of Kamal the instant case was registered, while one Sankar Karmkar, son of Makhan Karmakar, (D.W.
1), lodged F.I.R. at Kotwali Police Station on 14.05.2001 over the death of Makhan Karmakar. The subsequent case ended in a final report as the sole accused viz. Kamal Ghosh had already died. Even prosecution witnesses admitted that Makhan Karmakar had been injured on the date of incident and had been admitted to hospital. P.W. 4 deposed that Makhan suffered several injuries in the alleged incident and was admitted to hospital and finally expired.

Hence, the assault on Makhan Karmakar on the date of incident resulting in his admission to the hospital and ultimate death is borne out not only from the defence evidence but also from the evidence of the prosecution witnesses viz. P.W.s 1,4 and the I.O., P.W. 14.

How Makhan Karmakar was assaulted on the date of the incident resulting in his hospitalisation have not been stated by P.W.s 1, 2 and 4 who claimed to be eyewitnesses to the incident of assault on the victim, Kamal ghosh. While narrating the assault on the victim the said witnesses are completely silent as to the circumstances in which Makhan Karmakar had suffered injuries and had died. Presence of Makhan at the place of occurrence is, however, admitted by the prosecution as he is cited as one of the accused persons in the FIR itself. Hence, there is no escape from the conclusion that the prosecution witnesses, who claim to have seen the incident, have not come out with the unvarnished truth as to the manner and circumstance in which the incident occurred as they had suppressed the assault on Makhan in the course of the incident.

The moot question is: does one throw out the version of the prosecution witnesses in toto on account of their suppression of the assault on Makhan Karmakar?

It is trite law that when the evidence of a witness does not appear to be wholly truthful, it is the duty of the court to subject the deposition of such witness to a deeper scrutiny and as a rule of prudence to seek for independent corroboration. I have, therefore, sought to subject the depositions of P.W.s 1, 2 and 4 to such analysis and evaluation. I note that the presence of P.W. 1 at the place of occurrence is most natural and probable at the time of the incident. She is the mother of the victim and it has come out from her version that she was in the house when the appellants had come in front of their house and assaulted the victim and dragged him away to a nearby bamboo grove. P.W. 1 also sustained injuries in the course of the incident which has been duly corroborated by P.W. 10, Medical Officer. Her deposition finds further credence from the fact that she had spelt out the names of the appellants as the assailants of her son to the police personnel namely, P.W.s 7 and 8 who had come to the place of occurrence within an hour of the incident. Hence, the version of P.W. 1, an injured witness, regarding the assault on Kamal by the appellants received corroboration from the evidence of the police officers (P.W.s 7 and 12) who admitted when they arrived at the spot at 7:50 AM the said witness was present at the place of occurrence and had given out the names of the appellants as the assailants of her son. Similarly, P.W.s 2 and 4 have deposed that they were present near the place of occurrence. P.W. 2 was standing by the bank of the pond and P.W.4 was in the jute field adjoining the house of Kamal. Their presence at the place of occurrence has been duly established and their deposition remained unshaken during cross-examination. Their version with regard to the assault on the victim by the appellants also lends corroboration to the evidence of P.W. 1, the injured witness and bolsters the prosecution case.

However, it cannot be lost sight of that the said witnesses are family members and/or close associates of Kamal and have inimical relationship with the appellants including Makhan Karmakar, the co-accused. Accordingly, the witnesses were prompted to suppress the assault perpetrated by Kamal upon Makhan which resulted in a retaliatory attack upon the latter at the behest of the appellants. When the evidence of the witnesses are examined from the aforesaid perspective, the circumstances leading to assault on Kamal, on one hand, and on Makhan, on the other hand, are clearly explained.

Indian courts have not applied the principle "falsus in uno, falsus in omnibus" while appreciating evidence. If the version of a witness not wholly truthful but suffers from some suppression or embellishments, it is the duty of the court to see whether such deviance vitiates the evidence in totality or it is possible to separate the grain from the chaff. Analysing the evidence on record from this angle, I am of the view, mere non-disclosure of assault on Makhan by the witnesses does not tarnish the evidence of P.W.s 1, 2 and 4 in its entirety with regard to the assault on the victim as the same is corroborated by other attending facts and circumstances of the case. Hence, I am inclined to rely on the evidence of P.W.s 1, 2 and 4 with regard to the assault on Kamal by the appellants which appears to be a sequel to the attack by the latter upon one of the accused persons namely, Makhan Karmakar. In fact the trial Judge had rightly analysed their evidence in the aforesaid perspective and recorded the conviction of the appellants underSection 304 Part II of the Indian Penal Code read with Section 149 IPC instead of Section 302 read with Section 149 of the Code.

It has also been argued that the prosecution evidence ought to be disbelieved as the place of occurrence had not been established. Learned senior advocate appearing for the appellants drawing my attention to the sketch map prepared by P.W. 14 showed that the place of occurrence is on the eastern side of the house whereas the evidence of the prosecution witnesses show that the victim was dragged to a bamboo grove to the west of the house and was assaulted.

I am unable to accept such contention on the premise that a sketch map prepared by the Investigating Officer is not substantive evidence. On the other hand, evidence of eyewitnesses unequivocally show that the victim-Kamal was assaulted and dragged from the front of his house towards the bamboo grove where he was again assaulted and left to die. It is true the said incident of assault was preceded by an act of aggression by Kamal on Makhan Karmakar (a co-accused) who also suffered severe injuries.

The analysis of the evidence on record shows that the incident which begun in front of the house of Kamal had continued to the bamboo grove to the west of the house. In the backdrop of the continuity of the transaction it cannot be said that place of occurrence in the instant case is a singular spot or that the same has shifted.

I am, however, in agreement with the learned advocate appearing for the appellant no.9 namely, Mahendra Barman that there is confusion as to his participation in the assault of the victim. P.W.s 1, 2 and 4 have not named the said appellant in court as a member of the unlawful assembly. In fact, P.W. 4 deposed during cross-examination that appellant no. 9, Mahendra Barman was not present at the place of occurrence but Mahendra Roy (not sent up for trial) was present at the place of occurrence. Evidence of P.W. 1 shows that Mahendra Roy, a Panchayat Samity member is a different person whose house is on the northern side of her house whereas the house of appellant no .9, Mahendra Barman is fifteen minutes walking distance from her house.

In view of the aforesaid evidence on record, I consider it unsafe to conclude that appellant no. 9, Mahendra Barman was a member of the unlawful assembly which committed murder of Kamal and set his house on fire. Hence, I am inclined to extend the benefit of doubt to the said appellant no.9 and acquit him of the charges levelled against him.

In the light of the aforesaid discussion, I uphold the conviction of appellant nos.1 to 8 and 10 namely, (1) Narayan Singh @ Narayan Singha Roy, (2) Laltu Karmakar @ Pabitra Karmakar, (3) Rabi Karmakar @ Kanai Karmakar, (4) Shyamal Barman, (5) Tezu @ Tezandra Sutradhar, (6) Batai Roy @ Nirmal Roy, (7) Nani Barman, (8) Manindra Barman and (10) Bishnu Barman @ Bishnu Roy recorded by the trial court.

Coming to the issue of sentence imposed upon the appellant nos.1 to 8 and 10, I note that the prosecution witnesses have suppressed the genesis of the incident namely, assault upon the co-accused, Makhan Barman by the victim- Kamal. Although such suppression, for reasons as stated out hereinbefore, does not justify throwing out the prosecution case in toto, the said circumstance can certainly be taken into consideration as a mitigating factor which may have provoked the violence unleashed by the appellants resulting in the death of, Kamal and in setting his house on fire.

Under such circumstances, I am inclined to modify the sentence imposed upon the appellant nos.1 to 8 and 10 and I direct that they shall suffer rigorous imprisonment for five years each and to pay fine of Rs.5,000/ each, in default, to suffer rigorous imprisonment for six months for the offence punishable under Section 304 Part II and Section 149 of the Indian Penal Code and to suffer rigorous imprisonment for five years each and to pay fine of Rs.5,000/- each, in default, to suffer rigorous imprisonment for six months for the offence punishable under Sections 436/149 IPC and to suffer rigorous imprisonment for one year each for the offence punishable under Sections 323/149 IPC; all the sentences shall run concurrently.

Conviction and sentence of appellant no. 9 namely, Mahendra Barman is however, set aside.

Accordingly, the appeal is allowed in part.

The period of detention, if any, undergone by the appellant nos.1 to 8 and 10 during investigation, enquiry and trial shall be set off against the substantive sentence imposed upon him in terms of Section 428 of the Code of Criminal Procedure.

The appellant no.9 shall be forthwith released from custody upon executing a bond to the satisfaction of the trial court for a period of six months in terms of Section 437A of the Code of Criminal Procedure.

The lower court records along with a copy of this judgment be sent down at once to the learned trial court for necessary action.

Photostat certified copy of this order, if applied for, be given to the parties on priority basis on compliance of all formalities.

(Joymalya Bagchi, J.) I agree.

(Ravi Krishan Kapur, J.) rp/sdas/akdandPA