IN THE HIGH CTOURT OF K:\l3§$,*~\Té\K.A AT .Bx'\NGAL-ORE
Daied this {he E81" day 0fI)e{:e11'1l)er, 2009
B C R} re
TII1EI1()N'i3LI£MR JUSTICE Iilfi,-L?V{;'} [)1 G.--ie;aiM2;s1§'V.: - _ 1'
Crin-zirml I’etiti(m 6546:=./ 2(’09 ? 4
Between :
NI/s Ca1uvc.1’y BLtiIde1’s’
By Sri S R Uday SI1z1t’1.¥\:a11′
S/0 Ra11nuc11a1nc11’z1p;)2:
Door# 80, 1″ Main Road _ V _ _ _ M _
C!1;1n1z11’ajpc1. Bzmg;1l01’C I8 A . * »E?§:l’i.[ione1′
(By Sri K RE1I]1C.%h. A(f.’vL:)
And:
E. State (ff K:11’f1at1;1}’;1 A “I’£1_v’a’111.r.)I’-(ere Poficc
Ba11g;’:ig>r’c –_RLm_1I Di.’§’L’¥T,iCl’ _ ” ‘ ‘
Taimildz-:1’ .A .
Bz-mg_z1lm’e S(mI.}1V”3′:11u’}: RcSp0n(1cI1ts
IN)
Sn I3,E5:u3§:_rjs:zn;.1, (3?) ‘ ———- ~ ”
_ ‘TI1_iS’ f,T17’i’:’1_1iA11~:1VIA’ .l?cii§io11 is filed u11dc1′ 8.4182 of the CLPC przlyinfg E0
_ Vquzlsll the. p2’M(3ccé.iii–fi;’;-H ‘if’-1u(.TC..’ 2(u7/2.007 before {he JMFC. Mzlfgudi.
This Cri1fi.i1121l Petition con’1.ing on for Ad:”r1iss’i011 this day. the CGLIETI
–. _ t”f1¢!(I<:, tA!1éL'-fg')llowi:1g: Jf/c'/
gn% JUDGE
L}
(}RDI:7R
Pcti1'i011e1' [ms smlghl for c[uas[1ing the p1'()L:ccdings in CC 26"?/2(}()7
pending be.i'm'e the J E\E'II-"(".. -Ma-;gz1d E.
Allegizlg e1'1c1'0u<:[11ner11 ofg(1\=e1'1m1e11£ land, case [ms bce:1..~I§7i.§.egi .:1_;_'za:'V.i;s;IA'
the pcliticmer.
Accortféng to the peiilionefs e0unseL as p;;:r..s’.he ratio [z1ii’1″ceice’:1 issuecf and. no wet] noiice
;.)r0ceedit1g_s, slm\x–=’~e–:1;z$’«j:: :1()1EL3.g;”:_>u’g–h>1To []Li\-”
has been issL1cCi=, .’ V .
In View ofghe .sj:11m-:._._[‘>etition it-;__;1’i’ioWc<_!. hnpugzicd proceedings algailmi
the pet'iE'ione:'– is (;uu.<;h'e;Lwi:h'libei"ty to the respondem aL1£hori£ies to p1'0Ccr:('il
in acf'c-n1'([a.i'n-Ce xx%,i't'l1 flier' due. notice to the p'.1rEie.s.
Sd/«