Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri Arun Kumar Dey vs The State Of Tripura And Ors
2022 Latest Caselaw 1137 Tri

Citation : 2022 Latest Caselaw 1137 Tri
Judgement Date : 21 December, 2022

Tripura High Court
Sri Arun Kumar Dey vs The State Of Tripura And Ors on 21 December, 2022
                                 Page 1 of 2


                        HIGH COURT OF TRIPURA
                             AGARTALA
                        WP(C) NO.692 OF 2022

   Sri Arun Kumar Dey
                                                ......... Petitioner(s)

                      Vs.

   The State of Tripura and ors.

                                                ....... Respondent(s)

For the Petitioner(s) : Mr. A. Sengupta, Advocate.

For the Respondent(s) : Mr. D. Bhattcharjee, G.A.

Mr. S. Saha, Advocate

Date of hearing and delivery of Judgment & Order : 21.12.2022.

Whether fit for reporting : YES/NO.

HON'BLE THE CHIEF JUSTICE(ACTING)

JUDGMENT AND ORDER(ORAL)

This instant writ petition has been filed under

Article 226 of the Constitution of India seeking the following

reliefs:-

" i) Admit the instant writ petition;

ii) Call for the records relevant from the custody of the respondents;

iii) Issue Rule calling upon the respondent to show cause as to why a Writ of Mandamus and/or in the nature thereof, shall not be issued directing the respondents to refund the admitted security deposit and final bill after deducting the amount of levy of compensation as determined by respondent No.3 to the petitioner within a time as may be specified by your Lordship;

iv) After hearing the parties, be pleased to make the Rule absolute, issuing direction to the respondent and;

v) Pass such further order and/or direction as Your Lordships may deed fit and proper for the ends and in the interest of justice;"

2) Heard learned counsel appearing for both parties

and perused the evidence on record.

3) The learned counsel appearing for the

respondents fairly submits before this Court that the petitioner

is entitled to the reliefs sought. But because of certain

administrative exigencies, the said reliefs could not be

considered and now they are on the verge of considering the

same and accepting the demand of the petitioner.

4) In view of the above submission, this instant writ

petition is disposed of directing the respondents to consider the

case of the petitioner with regard to the returning of the

admitted security deposit and final bill after deducting the

amount of levy of compensation within a period of 4(four)

months from the date of receipt of the copy of this order.

5) Consequently, pending application(s), if any, also

stands closed.

CHIEF JUSTICE (ACTING)

suhanjit

 
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