Calcutta High Court
Shyamlal Hembram vs Union Of India & Ors on 9 June, 2011
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).