Calcutta High Court (Appellete Side)
W.P.No. 9342(W) Of 2016 (Maulik Saha vs State & Ors.) on 21 June, 2016
Author: Debangsu Basak
Bench: Debangsu Basak
1 IN THE HIGH COURT AT CALCUTTA CONSTITUTIONAL WRIT JURISDICTION APPELLATE SIDE Present:
The Hon'ble Mr. Justice Debangsu Basak W.P.No. 9342(W) of 2016 (Maulik Saha Vs. State & Ors.) W.P.No. 9343(W) of 2016 (Indrani Banerjee Vs. State & Ors.) W.P.No. 9345(W) of 2016 (Pinki Bhowmick Vs. State & Ors.) W.P.No. 9347(W) of 2016 (Somen Dutta Vs. State & Ors.) W.P.No. 9351(W) of 2016 (Arajit Barua Vs. State & Ors.) W.P.No. 9352(W) of 2016 (Pampa Das (Dey) Vs. State & Ors.) W.P.No. 9367(W) of 2016 (Sohail Ahmed Vs. State & Ors.) W.P.No. 9378(W) of 2016 (Anindita Joarder Vs. State & Ors.) W.P.No. 9380(W) of 2016 (Subrata Bhowmik Vs. State & Ors.) W.P.No. 9382(W) of 2016 (Satadal Ghosh Vs. State & Ors.) W.P.No. 9384(W) of 2016 (Moumita Dey (Das) Vs. State & Ors.) W.P.No. 9385(W) of 2016 (Nirjal Dey Vs. State & Ors.) W.P.No. 9386(W) of 2016 (Retina Kar Vs. State & Ors.) W.P.No. 9388(W) of 2016 (Pinaki Sarkar Vs. State & Ors.) W.P.No. 9389(W) of 2016 (Amitava Kundu Vs. State & Ors.) W.P.No. 9392(W) of 2016 (Anima Paul Vs. State & Ors.) W.P.No. 9393(W) of 2016 (Ranajoy Roy Vs. State & Ors.) W.P.No. 9394(W) of 2016 (Kasturi Datta Vs. State & Ors.) W.P.No. 9395(W) of 2016 (Ujjala Mondal Vs. State & Ors.) W.P.No. 9397(W) of 2016 (Tania Mitra Vs. State & Ors.) W.P.No. 9398(W) of 2016 (Rana Sarkar @ Rana Sarkar Vs. State & Ors.) W.P.No. 8956(W) of 2016 (Liakat Khan Vs. State & Ors.) W.P.No. 9030(W) of 2016 (Swarnali Maiti Bhunia Vs. State & Ors.) W.P.No. 9032(W) of 2016 (Sudip Das Adhikari Vs. State & Ors.) W.P.No. 9034(W) of 2016 (Abhijit Guchhait Vs. State & Ors.) W.P.No. 9035(W) of 2016 (Ashok Maity Vs. State & Ors.) W.P.No. 9036(W) of 2016 (Satyaranjan Das Vs. State & Ors.) W.P.No. 9037(W) of 2016 (Dilip Rout Vs. State & Ors.) W.P.No. 9038(W) of 2016 (Sanjay Kumar Pradhan Vs. State & Ors.) 1 2 For the Petitioners : Mr. Sujit Bhunia For the Council : Mr. Taraprasad Haldar Mr. B.B.Mallick Mr. K. Sarkar For the State : Mr. P.K.Das Mr. S. Ghosh Mr. P. Giri SM Samim Ullah Mr. Atarul Hoque Molla Mr.Shyamal Kumar Das Mr. Gausul Alam Mr. Jahar Dutta Mr. Swapan Kumar Chatterjee Mr. A. Chakraborty Mr. Sushil Kr. Pal Mr. S.S.Arefin Mr. S.K.Mitra Mr. Manas Kumar Ghosh Mr. M.K.Sanyal Mrs. Manika Pandit Mr. Anirudha Mohanta Mr. Tapas Kumar Kundu Mr. Moloy Roy Heard and Judgment on : June 21, 2016 Debangsu Basak, J:
The learned advocate for the petitioners submits that, the petitioners in all these writ petitions are similarly situated and circumstanced as that of the petitioner in W.P.No. 23994(W) of 2015 (Amina Khatun Vs. State of West Bengal & Ors.) and 283 writ petitions disposed of along with W.P.No. 23994(W) of 2015 by a common judgment and order dated April 12, 2016. In such circumstances, she prays for similar direction.
Some of the Council authorities are presented.
2 3 In such circumstances, since these writ petitions involve similar issues and the petitioners are similarly situated and circumstanced as that of the petitioners of W.P.No. 23994(W) of 2015 and 283 other writ petitions, the same direction as issued in Amina Khatun (Supra) by my judgment and order dated April 12, 2016 will apply to the petitioners here.
These writ petitions are disposed of accordingly without any order as to costs. Urgent certified website copies of this order, if applied for, be made available to the parties upon compliance of the requisite formalities.
(Debangsu Basak, J) 3