Calcutta High Court
Unknown vs State Of West Bengal & Ors on 18 May, 2011
WP No. 539 of 2011
IN THE HIGH COURT AT CALCUTTA
Constitutional Writ Jurisdiction
ORIGINAL SIDE
M/S. MAHABHARAT MOTORS MANUFACTURING COMPANY PVT LTD & ANR
.......................Petitioners
Versus
STATE OF WEST BENGAL & ORS .............Respondents
For Petitioners : MR.PRATAP CHATTERJEE, SR.ADVOCATE WITH
MR.R.BACHWAT AND MR.D.N.GHOSH,ADVOCATES.
For WBIDC : MR.BALAI CHANDRA ROY,ADVOCATE GENERAL WITH
MR.S.BASU,ADVOCATE.
BEFORE:
The Hon’ble JUSTICE JAYANTA KUMAR BISWAS
Date : 18th May, 2011.
The Court : To enable Mr. Advocate-General to obtain
instructions whether the petitioners can be accommodated once again, hearing is
adjourned until day after tomorrow.
List the matter as “New Motion” day after tomorrow.
In view of the request made by Mr.Advocate-General, the matter will be
taken up at 10.30 a.m. before the Appellate Side matters.
(JAYANTA KUMAR BISWAS, J.)
ssaha
AR(CR)