Calcutta High Court High Court

Union Of India & Ors vs Ms. Ritu Singh on 16 May, 2011

Calcutta High Court
Union Of India & Ors vs Ms. Ritu Singh on 16 May, 2011
Author: Sengupta


IN THE HIGH COURT AT CALCUTTA
Civil Appellate Jurisdiction
Original Side

Present :

The Hon’ble Justice Sengupta
And
TheHon’ble Justice Syamal Kanti Chakrabarti
16.05.2011

GA 1406 of 2011
APO 169 of 2011
WP 1486 of 2010
Union of India & Ors.

Vs.

Ms. Ritu Singh

Mr. Saptarshi Roy, Advocate for the appellants

The Court :- This application is sought to be moved today with a Notice of Motion

mentioning today being the returnable date. The learned Advocate on record for the petitioners

submits that he does not want to press this application as it is not being prepared in accordance with

the rules, practice and procedure of the Original Side of this Court.

In view of the submission we dismiss the application as not being pressed. However,

liberty is given to file a fresh application in accordance with law, as may be advised.

All parties shall act on a xerox signed copy of this order on usual undertakings.

(Sengupta, J. )

(Syamal Kanti Chakrabarti, J.)

ANC.