Calcutta High Court High Court

Shyamlal Hembram vs Union Of India & Ors on 9 June, 2011

Calcutta High Court
Shyamlal Hembram vs Union Of India & Ors on 9 June, 2011
Author: Indira Banerjee
                                WP No. 358 of 2010
                           IN THE HIGH COURT AT CALCUTTA
                         Constitutional Writ Jurisdiction
                                   ORIGINAL SIDE




                                 SHYAMLAL HEMBRAM

                                        Versus

                              UNION OF INDIA & ORS.



     BEFORE:
     The Hon'ble JUSTICE INDIRA BANERJEE

Date : 9th June, 2011.

The Court :- Since I do not have determination to take

up writ applications relating to essential commodities, the writ application is

released from my list and directed to be placed before the appropriate Bench.

All parties are to act on a signed photostat copy of

this order on the usual undertakings.

(INDIRA BANERJEE, J.)

cs.

A.R.(CR).