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 0, Cited by 1]

Calcutta High Court (Appellete Side)

Sukhendu Bera & Anr vs State Of West Bengal & Ors on 16 August, 2019

Author: Protik Prakash Banerjee

Bench: Protik Prakash Banerjee

                                                1


30

     16.8.2019
        jb.




                                  CAN 2550 of 2019
                                         +
                                  CAN 2551 of 2019
                                          in
                                  W.P. 14993(W) of 2018

                                     Sukhendu Bera & Anr.
                                              vs.
                                    State of West Bengal & Ors.

                         Mr. Satyajit Mondal
                         Mr. Ratul Ghosh
                                   .... For the Applicants-Petitioners




                     Affidavit of service filed in Court today is kept on record.

                 Copies have been served on the opposite parties.

                                     Re: CAN 2551 of 2019

                      This is an application for condonation of delay for taking out

                 the application for restoration being CAN 2550 of 2019 for

                 recalling the order dated December 3, 2018 by which the writ

                 petition was dismissed for default.



                     I have gone through the cause made out inter alia, at

                 paragraphs 3, 4, 7, 8 and 9 of the application for condonation of

                 delay and find that the cause for not taking out the application

                 within due time has been satisfactorily explained.
                            2




    None has appeared for the respondents despite service.

CAN 2551 of 2019 is allowed and the delay in making the application for restoration is condoned and the same shall be taken on file and registered, if otherwise in form.

Re: CAN 2550 of 2019 This is an application for restoration after recalling the order dated December 3, 2018 passed in W.P. 14993(W) of 2018. The cause shown is the same as that which caused the delay in taking out the application for condonation of delay which I have already held appears to be sufficient. Since none has appeared for the respondents to oppose this application, the application for restoration of the writ petition being W.P. 14993(W) of 2018 is allowed and the writ petition is restored to file in its original form and number.

Post the writ petition on August 27, 2019. 3 Learned advocate for the petitioner shall cause service of this order and intimate the date when the writ petition shall appear for hearing on all the respondents.

The matter shall appear in the supplementary list on August 27, 2019 as aforesaid as upgraded hearing.

(Protik Prakash Banerjee, J.)