Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mr. A. Bhowmik vs Mr. P.K. Dhar
2021 Latest Caselaw 1103 Tri

Citation : 2021 Latest Caselaw 1103 Tri
Judgement Date : 15 November, 2021

Tripura High Court
Mr. A. Bhowmik vs Mr. P.K. Dhar on 15 November, 2021
                                                   Page 1 of 1


                                       HIGH COURT OF TRIPURA
                                             AGARTALA
                                               WP(C)No.258 of 2021
               For Petitioner(s)           :      Mr. A. Bhowmik, Adv.
               For Respondent(s)           :      Mr. P.K. Dhar, Sr. G.A.

Mr. A. Dey, Adv.

HON'BLE MR. JUSTICE S. TALAPATRA

Order 15/11/2021

At the request of Mr. P.K. Dhar, learned Senior G.A. assisted by

Mr. A. Dey, learned counsel appearing for the petitioner, list the matter on

03.12.2021.

In the meanwhile, the respondents may file their reply, if any. In

addition, Mr. Dhar, learned Senior G.A. has submitted that the judgment which

is placed with this writ petition has been challenged by the state by filing a writ

appeal.

Be that as it may, on the next date, this Court would try to

dispose of this writ petition, as according to Mr. A. Bhowmik, learned counsel

appearing for the petitioner, this writ petition is wholly covered by the

judgment dated 16.03.2021 delivered in a series of writ petitions including

WP(C)No.1391 of 2019 titled as Dr. Manabendra Debnath versus The

State of Tripura and Others.

JUDGE

Sabyasachi B

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter