Citation : 2022 Latest Caselaw 369 Tri
Judgement Date : 25 March, 2022
HIGH COURT OF TRIPURA
AGARTALA
WP(C) 927 of 2021
For the Appellant(s) : Mr. Mr. Raju Datta, Adv
For the respondent(s) : Mr. B Majumder, Asst. SG
Mr. B Majumder, CGC Mr. D Sarma, Addl. GA Mr. K De, Addl. GA Mr. M Debbarma, Addl. GA Mr. DC Saha, Adv.
Mr. Anujit Dey, Adv.
HON'BLE MR. JUSTICE S. TALAPATRA
Order
25.03.2022
In view of the common judgment and order passed today in WP(C)
859 of 2021, WP(C) 692 of 2021, WP(C) 47 of 2022, WP(C) 824 of 2021, WP(C)
924 of 2021, WP(C) 925 of 2021, WP(C) 926 of 2021, WP(C) 927 of 2021, WP(C)
928 of 2021, WP(C) 930 of 2021 and WP(C) 931 of 2021, this petition stands
disposed of.
The original judgment and order is kept in the file of WP(C) 859 of
2021.
JUDGE
lodh
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!