Calcutta High Court High Court

Debi Prasad Chaudhuri vs The State Of West Bengal & Ors on 20 May, 2011

Calcutta High Court
Debi Prasad Chaudhuri vs The State Of West Bengal & Ors on 20 May, 2011
Author: Soumitra Pal
                              W.P.No.562 of 2011
                       IN THE HIGH COURT AT CALCUTTA
                      CONSTITUTIONAL WRIT JURISDICTION
                                ORIGINAL SIDE


                                  In the matter of:

                              Debi Prasad Chaudhuri
                                        Vs.
                          The State of West Bengal & Ors.


Before :
The Hon'ble Justice SOUMITRA PAL
20TH MAY, 2011.



                   Mr.Kishore Dutta,Advocate for petitioner.
                   Mr.Tapan Kumar Banerjee,Advocate with Mr.S.K.Pal, Advocate
                   for state.


             The Court: Let the matter appear as "Court Application" on 6th June,

2011.

        It is submitted by the learned advocate for the respondents on instruction

from the officers present in Court that garbage shall be removed within seven

days from date. So far as repair is concerned, as evident from the submission

advanced on behalf of the respondents as recorded in the order dated 2nd

December, 2010, since I find that the premises are in urgent need of

strengthening/repair for which notices have been issued by the Kolkata

Municipal Corporation and as it is submitted by the learned advocate for the

respondents that an inspection is necessary, the respondent authorities after
2

removing the garbage shall make inspection and shall apprise this Court on the

next date of hearing as to when repair shall be undertaken at the earliest.

The respondents are at liberty to file affidavit in opposition in the

meantime.

All parties concerned are to act on a signed photocopy of this order on the

usual undertakings.

(SOUMITRA PAL, J.)

ssaha
AR(CR)