Supreme Court - Daily Orders
Sk. Md. Rafique vs Managing Committee, Contai Rahamania ... on 14 March, 2016
Bench: V. Gopala Gowda, Arun Mishra
1
REVISED
ITEM NO.35 COURT NO.9 SECTION XVI
S U P R E M E C O U R T O F I N D I A
RECORD OF PROCEEDINGS
Petition(s) for Special Leave to Appeal (C) No(s). 6661/2016
(Arising out of impugned final judgment and order dated 09/12/2015
in AST No. 192/2014 passed by the High Court Of Calcutta)
SK. MD. RAFIQUE Petitioner(s)
VERSUS
MANAGING COMMITTEE, CONTAI RAHAMANIA
HIGH MADRASAH & ORS. Respondent(s)
(with interim relief and office report)
Date : 14/03/2016 This petition was called on for hearing today.
CORAM :
HON'BLE MR. JUSTICE V. GOPALA GOWDA
HON'BLE MR. JUSTICE ARUN MISHRA
For Petitioner(s) Mr. Kalyan Bandopadhyay, Sr. Adv.
Mr. Dhruv Mehta, Sr. Adv.
Mr. Khairul Alam, Adv.
Mr. Rameshwar Prasad Goyal,Adv.
For Respondent(s) Mr. K.K. Venugopal, Sr.Adv.
Mr. Soumen Dutta, Adv.
Mr. Abu Souel, Adv.
Mr. B.P. Yadav, Adv.
Mrs Sarla Chandra,Adv.
Mr. Soumya Chakrabory, Adv.
Mr. Parijat Sinha, Adv.
UPON hearing the counsel the Court made the following
Signature Not Verified
O R D E R
Digitally signed by VINOD KUMAR Date: 2016.04.06 12:50:43 IST Reason: Issue notice, returnable by four weeks. Ms. Sarla Chandra, learned counsel accepts notice 2 for respondent nos. 1 and 2.
Mr. Parijat Sinha, standing counsel for the State of West Bengal accepts notice for respondent nos. 7 to 10.
Dasti, in addition, with respect to other respondents in respect of whom notice is not accepted, is also permitted.
There shall be stay of impugned final judgment and order during the pendency of this petition. Learned counsel for the parties are permitted to file additional documents, if any. List the matter after six weeks. In the meanwhile, counter affidavit shall be filed by all the respondents.
(VINOD KUMAR JHA) (MALA KUMARI SHARMA)
COURT MASTER COURT MASTER
3
ITEM NO.35 COURT NO.9 SECTION XVI
S U P R E M E C O U R T O F I N D I A
RECORD OF PROCEEDINGS
Petition(s) for Special Leave to Appeal (C) No(s). 6661/2016
(Arising out of impugned final judgment and order dated 09/12/2015 in AST No. 192/2014 passed by the High Court Of Calcutta) SK. MD. RAFIQUE Petitioner(s) VERSUS MANAGING COMMITTEE, CONTAI RAHAMANIA HIGH MADRASAH & ORS. Respondent(s) (with interim relief and office report) Date : 14/03/2016 This petition was called on for hearing today. CORAM :
HON'BLE MR. JUSTICE V. GOPALA GOWDA HON'BLE MR. JUSTICE ARUN MISHRA For Petitioner(s) Mr. Kalyan Bandopadhyay, Sr. Adv.
Mr. Dhruv Mehta, Sr. Adv.
Mr. Khairul Alam, Adv.
Mr. Rameshwar Prasad Goyal,Adv. For Respondent(s) Mr. K.K. Venugopal, Sr.Adv.
Mr. Soumen Dutta, Adv.
Mr. Abu Souel, Adv.
Mr. B.P. Yadav, Adv.
Mrs Sarla Chandra,Adv.
Mr. Soumya Chakrabory, Adv. Mr. Parijat Sinha, Adv.
UPON hearing the counsel the Court made the following O R D E R Issue notice, returnable by four weeks. Ms. Sarla Chandra, learned counsel for respondent 4 no. 1 accepts notice on behalf of respondent nos. 1 to 7.
Mr. Parijat Sinha, standing counsel for the State of West Bengal accepts notice for respondent nos. 7 to 10.
Dasti, in addition, with respect to other respondents in respect of whom notice is not accepted, is also permitted.
There shall be stay of impugned final judgment and order during the pendency of this petition. Learned counsel for the parties are permitted to file additional documents, if any. List the matter after six weeks. In the meanwhile, counter affidavit shall be filed by all the respondents.
(VINOD KUMAR) (MALA KUMARI SHARMA) COURT MASTER COURT MASTER