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 2, Cited by 0]

Calcutta High Court (Appellete Side)

M/S. Promising Exports Ltd. & Anr vs The State Of West Bengal & Ors on 20 February, 2024

  12
20.02.2024
Ct. No. 654
  SB

                            In The High Court At Calcutta
                            Constitutional Writ Jurisdiction
                                    Appellate Side

                                  W.P.A. 3196 of 2024

                               M/s. Promising Exports Ltd. & Anr.
                                        -versus
                           The State of West Bengal & Ors.


                 Mr. Arijit Chakraborti
                 Mr. Nilotpal Chowdhury
                 Mr. Prabir Bera
                 Mr. Dipak Sharma                   ...For the Petitioners

                 Mr. Sirsanya Bandopadhyay,
                 Mr. Arka Kumar Nag                    ... For the State


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

                   Mr. Arijit Chakraborti, learned advocate appearing on behalf

              of the petitioners submits that the issues involved in the present

              writ petition are similar to the issues involved in the writ petition

              being W.P.A. 23724 of 2023. He seeks that this writ petition be

              heard along with the writ petition being W.P.A. 23724 of 2023.

                   Mr. Sirsanya Bandopadhyay, learned advocate appearing

              on behalf of the State respondent submits that by filing this

present writ petition, the petitioner has in a way challenged the order of the criminal court which is not permissible under Article 226 of the Constitution of India. To buttress his contention he relies upon in the decision of Indrani Chakraborty versus State of West Bengal reported in (2014) SCC online Calcutta 17573 [equivalent citation: (2015) 1 CHN page 44]. The present writ petition, is therefore, not maintainable. He seeks time to file affidavit-in-opposition to this writ petition. 2 Let affidavit-in-opposition be filed by State-respondents within two weeks from date. Reply thereto, if any, be filed within two weeks thereafter.

It is informed by learned advocate for the petitioner that affidavit-in-opposition is yet to be filed in WPA 23724 of 2023.

In such premise, after the affidavits are exchanged in the instant petition, the matter would appear along with WPA 23724 of 2023.

The point of maintainability is kept open to be decided at the time of final disposal of the writ petition.

Let the matter appear after four weeks under the heading 'Hearing (Group-VIII)'.

(Bivas Pattanayak, J.)