Citation : 2021 Latest Caselaw 1080 Tri
Judgement Date : 10 November, 2021
Page 1 of 1
HIGH COURT OF TRIPURA
AGARTALA
Cont.Cas(C)No.30 of 2021
For Petitioner(s) : Mr. K. Nath, Adv.
For Respondent(s) : Mr. D. Sharma, Adv.
HON'BLE MR. JUSTICE S. TALAPATRA
Order 10/11/2021
Mr. K. Nath, learned counsel appearing for the petitioner has submitted
that the judgment, violation of which has been complained of in this proceeding has
been complied by the respondents in the pendency and as such, the petitioner is not
inclined to pursue this matter further.
In view of the said statement, this proceeding stands closed. The notice
that was issued on the respondents stands recalled.
Mr. D. Sharma, learned counsel appears for the respondents.
JUDGE
Sabyasachi B
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!