Citation : 2024 Latest Caselaw 133 Tri
Judgement Date : 1 February, 2024
HIGH COURT OF TRIPURA
AGARTALA
WP(C) No.57 of 2024
For Petitioner(s) : Mr. K. Nath, Advocate
For Respondent(s) : Mr. Kohinoor N. Bhattacharjee, G.A
HON'BLE MR. JUSTICE T. AMARNATH GOUD
ORDER
01.02.2024
Mr. K. Nath, learned counsel appearing for the petitioner
submits before this Court that the subject-matter involved in this Writ
Petition is squarely covered by the Judgments passed by this Court in WP(C)
No. 234 of 2020, dated 6th January, 2021 and WP(C) No. 1001 of 2022,
dated 27.06.2023.
In view of the said submissions, learned counsel for the
petitioner prays for allowing the present writ petition as it is covered by the
above mentioned judgments.
On the other hand, Mr. Kohinoor N. Bhattacharjee, learned
Government Advocate appearing for the respondents-State submits before
this Court that he needs to examine the above judgments to submit whether
it is covered by or not.
Request considered.
Accordingly, list this matter on 02.02.2024.
JUDGE
Paritosh
SABYASACHI GHOSH GHOSH
Date: 2024.02.01 17:17:31 +05'30'
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!