Calcutta High Court High Court

Tripuresh Mukherjee & Ors vs State Of West Bengal & Ors on 8 June, 2011

Calcutta High Court
Tripuresh Mukherjee & Ors vs State Of West Bengal & Ors on 8 June, 2011
Author: Indira Banerjee
                                 WP No. 401 of 2009
                            IN THE HIGH COURT AT CALCUTTA
                          Constitutional Writ Jurisdiction
                                    ORIGINAL SIDE



                             TRIPURESH MUKHERJEE & ORS.
                                       Versus
                            STATE OF WEST BENGAL & ORS.




      BEFORE:
      The Hon'ble JUSTICE INDIRA BANERJEE
      Date : 8th June, 2011.


                                The Court : The respondents are directed

to file supplementary affidavit giving the break up of the claim

towards charges for retention of unauthorized construction and

other charges as claimed in Annexure ‘P3’ to the writ petition.

Adjourned till June 21, 2011.

All parties are to act on a signed

photostat copy of this order on the usual undertakings.

(INDIRA BANERJEE, J.)

cs.