Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Of Tripura & Others vs Smt. Kalpita Sutradhar
2024 Latest Caselaw 111 Tri

Citation : 2024 Latest Caselaw 111 Tri
Judgement Date : 30 January, 2024

Tripura High Court

The State Of Tripura & Others vs Smt. Kalpita Sutradhar on 30 January, 2024

                                Page 1 of 5




                     HIGH COURT OF TRIPURA
                           AGARTALA
                            W.A. No.103/2023
The State of Tripura & others
                                                      ......... Appellant(s).
                                VERSUS
Smt. Kalpita Sutradhar
                                                    .........Respondent(s).

Along with

The State of Tripura & others ......... Appellant(s).

VERSUS Sri Snehashish Roy .........Respondent(s).

The State of Tripura & others ......... Appellant(s).

VERSUS Sri Raju Debnath .........Respondent(s).

For Appellant(s) : Mr. S.S. Dey, Advocate General, Mr. Dipankar Sarma, Addl. G.A., Ms. A. Chakraborty, Advocate.

For Respondent(s) : Mr. Somik Deb, Sr. Advocate, Mr. P. Chakraborty, Advocate.

Along with

Smt. Shrabani Ghosh & others ......... Petitioner(s).

VERSUS The State of Tripura & others .........Respondent(s).

For Petitioner(s) : Mr. P. Roy Barman, Sr. Advocate, Mr. Samarjit Bhattacharjee, Advocate, Mr. Kawsik Nath, Advocate.

For Respondent(s) : Mr. T.D. Majumder, Sr. Advocate, Ms. Rimi Debbarma, Advocate.

HON'BLE THE CHIEF JUSTICE MR. APARESH KUMAR SINGH HON'BLE MR. JUSTICE S.D. PURKAYASTHA

Order 30/01/2024

There are three writ appeals arising out of the impugned

judgments which rely upon the case of Pankaj Bhowmik vrs. The State of

Tripura and others [W.A. No.458 of 2020]. The other matter is a writ

petition which has been referred to the Division Bench by order dated

16.08.2023.

Learned Advocate General and learned senior counsel for the

writ petitioners have made preliminary submissions on this issue. Whether

the matter requires reconsideration by a larger Bench or not and whether

the learned Court in the case of Pankaj Bhowmik (supra) had accorded due

consideration to the interplay of the Amendment Act of 2005 of the Tripura

Scheduled Castes and Scheduled Tribes Reservation Act, 1991 and the

relevant sub-rule 8(c) of Rule 8 of the Tripura Scheduled Castes and

Scheduled Tribes Reservation Rules, 1992 in the context of the enabling

provision under Article 16(4-B) of the Constitution of India requires further

deliberation. Recruitments under the impugned advertisements have been

carried out by the parent department. The writ petitioners were primarily

aggrieved by the carry forward of the unfilled reserved vacancies for

subsequent 'year(s)' and not 'year' which is the import of the language

used in sub-rule 8 clause (c) of the 1992 Rules. The recruitments to the post

of teachers were being carried out by the parent departments.

Learned Advocate General submits that the following

departments need to be added as parties:-

(i) S.T. Welfare Department, Government of Tripura; and

(ii) S.C. Welfare Department, Government of Tripura.

Let them be impleaded in the respective appeals as

respondents.

Let the appellant-State serve notices upon the concerned

departments. The Public Service Commission is not involved in the

recruitment exercise but since it is the constitutional body to carry out

recruitment to the category of the Class-I and Class-II posts in the State, we

would like to have the assistance of the Public Service Commission also as

the issue cuts across recruitment exercises either being carried out by the

Public Service Commission or by the parent departments.

Mr. Raju Datta, learned Standing Counsel of the Tripura

Public Service Commission, is requested to assist the Court with proper

instructions during course of hearing of these matters. Let the name of Mr.

Raju Datta, learned counsel, appear in the cause list also. Let the pleadings

of all the matters be provided to him by the Registry by Friday, the 2nd

February, 2024.

Learned counsel for the parties would provide the compilation

of the relevant Acts and Rules, pari materia Acts and the Rules of the other

States, the circulars or office memorandums issued by the Department of

Personal and Training, Ministry of Personnel, Administrative Reforms and

Training, Government of India and any circulars issued by the General

Administration Department of the Government of Tripura.

Learned Advocate General submits that since these matters are

under deliberation before this Court, the impugned judgments may be

stayed as the concerned officials of the department are facing contempt

proceedings.

Having regard to the aforesaid facts and circumstances, the

impugned judgment dated 25.01.2023 rendered in WP(C) No.942 of 2022,

judgment dated 25.01.2023 rendered in WP(C) No.21 of 2023 and

judgment dated 21.02.2023 rendered in WP(C) No.22 of 2023 shall remain

stayed till further order(s).

Learned counsel for the parties would submit the compilation

at least a week before the next date of hearing.

List the matters on 04.03.2024.

(S.D. PURKAYASTHA), J (APARESH KUMAR SINGH), CJ

Pulak

PULAK BANIK Date: 2024.02.01 16:16:43 +05'30'

 
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