Citation : 2024 Latest Caselaw 762 Tri
Judgement Date : 14 May, 2024
HIGH COURT OF TRIPURA
AGARTALA
WP(C) 686 OF 2023
Smt. Namita Paul Vs. Food Corporation of India & 3 Ors.
ALONG WITH
WP(C) 687 OF 2023
WP(C) 688 OF 2023
WP(C) 689 OF 2023
WP(C) 691 OF 2023
WP(C) 692 OF 2023
WP(C) 693 OF 2023
For the petitioner (s) : Mr. Raju Datta, Advocate.
For the respondent (s) : Mr. Ratan Datta, Advocate.
HON'BLE MR. JUSTICE ARINDAM LODH 14.05.2024 Order
All the above writ petitions are taken up together for hearing on consent of learned counsel appearing for the parties since common questions of facts and laws are involved in all the writ petitions.
Heard at length Mr. Raju Datta, learned counsel appearing for the petitioners and Mr. Ratan Datta, learned counsel appearing for the respondents-FCI.
Hearing concluded.
Judgment reserved.
JUDGE
SANJAY GHOSH Digitally signed by SANJAY GHOSH Date: 2024.05.15 10:21:02 +05'30'
sanjay
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!