Citation : 2024 Latest Caselaw 1542 Tri
Judgement Date : 11 September, 2024
Page 1 of 1
HIGH COURT OF TRIPURA
AGARTALA
LA APP No.64 of 2024
Shri Arun Chandra Das
---Appellant(s)
Versus
Land Acquisition Collector and Anr.
----Respondent(s)
For Appellant(s) : Mr. S. Bhattacharjee, Adv.
For Respondent(s) : None
HON'BLE MR. JUSTICE BISWAJIT PALIT
Order 11/09/2024
Learned counsel Mr. S. Bhattacharjee is present for the
appellant.
This appeal is preferred challenging the judgment and award
dated 16.03.2024 delivered by Learned L.A. Judge, South Tripura,
Sabroom in connection with CM (LA) 4 of 2023.
Heard Learned counsel for the appellant.
Considered.
Let the appeal be admitted for hearing.
Call for the LCRs.
It is submitted by the Learned counsel for the appellant that
the copy of the memo of appeal is already served to Learned
DSGI, so no need to issue any fresh notice upon the respondent
No.2. However, the appellant may take steps for service of notice
upon the respondent No.1 by normal process and also by
registered A/D post and file proof of service.
The Registry is asked to prepare the paper book and supply
the same to the Learned counsels as per procedure.
List this matter on 21.11.2024.
JUDGE
MOUMITA Digitally signed by MOUMITA DATTA
DATTA Date: 2024.09.12 11:57:53 +05'30' Moumita
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!