1 14 W.P. No. 9540(W) of 2001 12.06.2014
KC Sisir Kumar Mukherjee
Vs.
The CESC Limited & Ors.
Mr. Subrata Biswas.
… for the CESC Limited.
No one appears for the petitioner.
The writ petition is dismissed for default.
Interim order, if any, shall stand vacated.
There shall, however, be no order as to costs.
(Aniruddha Bose, J.)
2