1
14. 3.2011.
ap W.P. 3062 (W) of 2011.
Mr. Amitabrata Ray
Mr. Shaharaya Alam
... For the petitioner.
Sk. Kamaluddin
... For the Council.
Mr. Taraprasad Halder
... For the Board.
By consent of the parties, let this matter be treated as on day’s list.
After considering the submissions made by the learned advocates for the parties and
upon perusing the instant application, it appears that this matter cannot be disposed of
finally without calling for affidavits.
Accordingly, let affidavit in opposition be filed within a period of three weeks from
date. Reply, if any, within a fortnight thereafter.
Let this matter appear under the heading, ‘For Final Disposal’ in the monthly
combined list to be published for the month of April 2011.
Any step taken by the District Primary School Council, Hooghly, during the
pendency of the instant writ petition, shall not cause any prejudice to the rights of the writ
petitioner, should he succeed finally.
(Biswanath Somadder, J.)
2
3
4