WP No. 208 of 2010
IN THE HIGH COURT AT CALCUTTA
Constitutional Writ Jurisdiction
ORIGINAL SIDE
ASSOCIATION OF SUPERIOR KEROSENE OIL DEA Petitioner
LER, (BULK SUPPLY)
Versus
STATE OF WEST BENGAL & ORS Respondent
For Plaintiff/Petitioner :Mr. D. Saha Roy, Advocate
For Defendant/Respondent : Mr. Sajal Kr. Ghosh, Advocate
BEFORE:
The Hon’ble JUSTICE TAPEN SEN
Date : 8th June, 2011.
The Court :- Affidavit-in-opposition
is filed in Court by Mr. Sajal Kr. Ghosh. The same is taken on
record. Learned Counsel is directed to serve a copy of the said
affidavit-in-opposition upon Mr. Debabrata Saha Roy within one week.
As prayed for by Mr. Saha Roy, time till 29th June, 2011 is
given to him to file the reply.
This matter shall appear under the appropriate heading on 6th
July, 2011. The interim order shall continue.
All parties to act on a photostat signed copy of this order on
the usual undertaking.
(TAPEN SEN, J.)
dg/