Citation : 2024 Latest Caselaw 1508 Tri
Judgement Date : 9 September, 2024
Page 1 of 2
HIGH COURT OF TRIPURA
AGARTALA
IA No.01/2024 in WA No.144 of 2023(D/O)
The State of Tripura & others
.........Applicant(s);
Versus
Abani Shill, S.P.O. No.335 & others
.........Respondent(s).
IA No.01/2024 in WA No.145 of 2023(D/O) The State of Tripura & others .........Applicant(s);
Versus Pintu Malakar, SPO No-523 & others .........Respondent(s).
IA No.01/2024 in WA No.146 of 2023(D/O) The State of Tripura & others .........Applicant(s);
Versus Litan Das, SPO No.208 & others .........Respondent(s).
IA No.01/2024 in WA No.147 of 2023(D/O) The State of Tripura & others .........Applicant(s);
Versus Dipankar Das, SPO No.409 & others .........Respondent(s).
IA No.01/2024 in WA No.148 of 2023(D/O) The State of Tripura & others .........Applicant(s);
Versus Alak Chakraborty, SPO No.04 & others .........Respondent(s).
For Applicant(s) : Mr. P. Roy Barman, Sr. Advocate, Mr. Samarjit Bhattacharjee, Advocate, Mr. Kawsik Nath, Advocate.
For Respondent(s) : Mr. D. Sharma, Addl. G.A. HON'BLE THE CHIEF JUSTICE MR. APARESH KUMAR SINGH HON'BLE MR. JUSTICE S.D. PURKAYASTHA Order 09/09/2024
These interlocutory applications have been filed on the part of the
State seeking extension of time to comply with the directions passed in the writ
appeals which have been disposed of by common judgment dated 26.03.2024.
Learned Advocate General submits that the said judgment has already been
complied with and the honorarium of the Special Police Officers (SPOs) has
been increased. As such, these interlocutory applications have become
infructuous.
All interlocutory applications are accordingly disposed of.
(S.D. PURKAYASTHA), J (APARESH KUMAR SINGH), CJ
Pijush/ MUNNA SAHA Digitally signed by MUNNA SAHA Date: 2024.09.10 16:45:55 +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!