Citation : 2021 Latest Caselaw 12 Tri
Judgement Date : 4 January, 2021
Page 1 of 1
HIGH COURT OF TRIPURA
_A_G_A_R_T_A_L_A_
IA No.01 of 2020 IN WA No.06 of 2021
For Applicant(s) : Mr. Debalay Bhattacharya, G.A.
For Respondent(s) : Mr. C.S. Sinha, Advocate.
HON'BLE THE CHIEF JUSTICE MR. AKIL KURESHI HON'BLE MR. JUSTICE S.G. CHATTOPADHYAY
_O_ R_ D_ E_ R_ 04/01/2021 (Akil kureshi, CJ)
Rule.
Shri C.S. Sinha, learned counsel waived Rule on behalf of the
respondent original petitioner.
Though we notice that there is considerable delay in filing the
writ appeals by the Government, undisputedly number of writ appeals arising
out of the same judgment of the learned Single Judge are pending and are being
considered by the Court. A few writ petitions making similar prayers have also
been filed. These writ petitions are also being heard simultaneously with the
writ appeals. Since these writ appeals arise out of the same judgment of the
learned Single Judge which the Government has challenged in writ appeal
No.232 of 2019 and connected appeals which the Court is examining. Delay
filing the present writ appeal is therefore condoned.
IA disposed of accordingly.
(S.G. CHATTOPADHYAY), J (AKIL KURESHI), CJ
Dipesh
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!