Citation : 2021 Latest Caselaw 675 Tri
Judgement Date : 6 July, 2021
Page 1 of 1
HIGH COURT OF TRIPURA
_A_G_A_R_T_A_L_A_
IA No.01 of 2021 IN WA No.181 of 2021
For Applicant(s) : Mr. M. Debbarma, Addl. G.A.
For Respondent(s) : None.
HON'BLE THE CHIEF JUSTICE MR. AKIL KURESHI HON'BLE MR. JUSTICE S.G. CHATTOPADHYAY
_O_ R_ D_ E_ R_ 06/07/2021 (Akil kureshi, CJ)
In view of the fact that certified copy of the impugned
judgment has already been produced in the connected petition, request for
dispensing with the requirement of filing certified copy in this appeal is
granted.
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!