Citation : 2022 Latest Caselaw 681 Tri
Judgement Date : 19 July, 2022
Page 1 of 2
HIGH COURT OF TRIPURA
AGARTALA
W.A. No.168/2021
For Appellant(s) : Mr. Debalay Bhattacharjee, G.A.,
Mr. Partha Saha, Advocate.
For Respondent(s) : Mrs. Sujata Deb (Gupta), Advocate.
HON'BLE THE CHIEF JUSTICE MR. INDRAJIT MAHANTY HON'BLE MR. JUSTICE S.G. CHATTOPADHYAY
Order 19/07/2022 (Indrajit Mahanty, C.J.)
It is brought to our notice by Mr. Debalay Bhattacharjee,
learned Government Advocate, that final judgment and order dated
25.07.2018 in W.A. No.32 of 2016 passed by the High Court of Tripura is
the subject matter of challenge before the Hon'ble Supreme Court in Special
Leave to Appeal (C) No.8567/2019. The said judgment forms the basis for
passing of the impugned judgment by the Hon'ble Single Judge. It is stated
that in the main case the Hon'ble Supreme Court by order dated 17.09.2021
had admitted the matter and directed the State not to take out any
proceedings seeking recovery of the amount from the concerned employees
to whom arrears were made over by the State. In view of the aforesaid
situation, learned Government Advocate prays that this matter may be
suitably adjourned awaiting final outcome of the Special Leave to Appeal
pending before the Hon'ble Supreme Court.
Matter stands adjourned to 08.11.2022.
Tag this matter along with W.A. No.165 of 2021, W.A. No.167
of 2021 and W.A. No.169 of 2021.
In the meantime, liberty is granted to counsel of both sides to
seek early listing of the matter if the matter gets disposed of by the Hon'ble
Supreme Court.
(S.G. CHATTOPADHYAY), J (INDRAJIT MAHANTY), CJ
Pulak
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!