Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mr. T. Debbarma vs Mr. G.K. Name
2023 Latest Caselaw 242 Tri

Citation : 2023 Latest Caselaw 242 Tri
Judgement Date : 24 March, 2023

Tripura High Court
Mr. T. Debbarma vs Mr. G.K. Name on 24 March, 2023
                                     Page 1 of 1


                           HIGH COURT OF TRIPURA
                                 AGARTALA
                              IA NO.03 OF 2023
                        IN WP(C) NO.641 OF 2020(D/O)

                  HON'BLE THE CHIEF JUSTICE (ACTING)

Present:
For the Petitioner(s)           : Mr. T. Debbarma, Advocate.

For the Respondent(s)           : Mr. G.K. Name, Advocate.

24.03.2023

Order

This instant application has been filed under Article 215 of

the Constitution of India for grant of 6(six) months' time for placing

the case of the petitioners for sensitization & decision of the

Executive Council of Tripura University in compliance of Common

Judgment & Order dated 05.07.2022 passed in WP(C) No.639 of

2020.

Heard Mr. T. Debbarma, learned counsel appearing for the

petitioners as well as well as Mr. G.K. Nama, learned counsel

appearing for the respondent and perused the evidence on record.

For the reasons stated in Paras-4, 5 & 6 of affidavit

appended in this instant application, this instant interlocutory

application stands allowed and time is extended for 6(six) months

from today.

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