Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri Biplab Saha & 10 Ors. vs . The State Of Tripura & 4 Ors.
2024 Latest Caselaw 1086 Tri

Citation : 2024 Latest Caselaw 1086 Tri
Judgement Date : 5 July, 2024

Tripura High Court

Sri Biplab Saha & 10 Ors. vs . The State Of Tripura & 4 Ors. on 5 July, 2024

Author: Arindam Lodh

Bench: Arindam Lodh

                                      HIGH COURT OF TRIPURA
                                            AGARTALA
                          WP(C) 68 OF 2022
      Sri Biplab Saha & 10 Ors. Vs. The State of Tripura & 4 Ors.
                           ALONG WITH
                         WP(C) 968 OF 2022
 In WP(C) 68 OF 2022
          For the petitioner (s)                         : Mr. A. Bhaumik, Advocate.
          For the respondent (s)                         : Mr. S. S. Dey, Advocate General.

Mr. Kohinoor N. Bhattacharyya, G.A. Mr. D. Sarma, Addl. G.A. In WP(C) 968 OF 2022 For the petitioner (s) : Mr. P. Roy Barman, Sr. counsel.

Mr. K. Nath, Advocate.

For the respondent (s) : Mr. S. S. Dey, Advocate General.

Mr. Kohinoor N. Bhattacharyya, G.A. Mr. D. Sarma, Addl. G.A.

HON'BLE MR. JUSTICE ARINDAM LODH 05.07.2024 Order Heard Mr. A. Bhaumik, learned counsel appearing for the petitioners in WP(C) No.68 of 2022 and Mr. P. Roy Barman, learned senior counsel assisted by Mr. K. Nath, learned counsel appearing for the petitioners in WP(C) No. 968 of 2022.

At the time of hearing, Mr. Roy Barman, learned senior counsel appearing for the petitioners has drawn my attention to the Memorandum No.F.20(3)GA(P&T)/96, dated 15th December,2001 [Annexure-12 to the Writ Petition No. 968 of 2022].

Also heard Mr. S.S.Dey, learned Advocate General assisted by Mr. Kohinoor N. Bhattacharyya, learned G.A. and Mr. D. Sarma, learned Addl. G.A. at length.

Counter affidavit has been filed only in WP(C) No.68 of 2022 and Mr. Sarma, learned Addl.G.A. appearing in WP(C) No. 968 of 2022 has submitted that he has adopted the counter affidavit filed in connection with WP(C) 68 of 2022.

Mr. Bhattacharyya, learned G.A. has also prayed for submitting written notes in the instant writ petitions by tomorrow, i.e. 06.07.2024 which is allowed.

Hearing concluded.

Judgment reserved.

JUDGE sanjay

SANJAY GHOSH Digitally signed by SANJAY GHOSH Date: 2024.07.06 14:57:18 +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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter