Calcutta High Court
M/S Subinoy Karfa vs Shri Dilip Chakraborty on 20 May, 2011
CC No. 57 of 2011
IN THE HIGH COURT AT CALCUTTA
Special Jurisdiction (Contempt)
Original Side
M/S SUBINOY KARFA Applicant
Versus
SHRI DILIP CHAKRABORTY, DFO PCCF, W.B. Contemnor/Respondent
For Appellant : Mr. S.Samanta, Advocate
For Respondent :
BEFORE:
The Hon’ble JUSTICE BHATTACHARYA
The Hon’ble JUSTICE DR. SAMBUDDHA CHAKRABARTI
Date : 20th May, 2011.
THE COURT : Seen the report given by the office.
We direct the learned Advocate for the applicant to
correct the application for contempt.
Office will see that Rule is drawn up in course of
this day.
The returnable date is extended till fortnight
after Reopening.
Photostat certified copy of this order be made
available to the parties upon compliance of usual
formalities.
( BHATTACHARYA, J.)
( DR. SAMBUDDHA CHAKRABARTI, J.)
Rsg
AR(CR)