Citation : 2025 Latest Caselaw 306 Tri
Judgement Date : 2 August, 2025
Page 1 of 1
HIGH COURT OF TRIPURA
AGARTALA
WP(C) No.52 of 2022
Mani Kanchan Ghosh
.....Petitioner(s)
Versus
The State of Tripura and 4 Ors.
.....Respondent(s)
Along with WP(C) No.53 of 2022, WP(C) No.54 of 2022 WP(C) No.55 of 2022, WP(C) No.56 of 2022 WP(C) No.57 of 2022, WP(C) No.58 of 2022 WP(C) No.59 of 2022, WP(C) No.60 of 2022 WP(C) No.61 of 2022, WP(C) No.62 of 2022 WP(C) No.63 of 2022, WP(C) No.64 of 2022 WP(C) No.65 of 2022, WP(C) No.99 of 2022 WP(C) No.451 of 2022, WP(C) No.955 of 2022 WP(C) No.956 of 2022 WP(C) No.957 of 2022
For Petitioner (s) : Mr. Purusuttam Roy Barman, Senior Advocate.
Mr. Samarjit Bhattacharjee, Advocate. For Respondent(s) : Mr. Saktimoy Chakraborty, Advocate General.
Mr. Pradyumna Gautam, Senior G.A. Mr. Dulal Chandra Saha, Advocate. Mrs. Pinki Chakraborty, Advocate.
HON'BLE MR. JUSTICE S. DATTA PURKAYASTHA
_O_R_D_E_R_
02.08.2025
Heard Mr. Purusuttam Roy Barman, learned senior counsel
appearing for the petitioners. Also heard Mr. Saktimoy Chakraborty,
learned Advocate General appearing for the State-respondents.
Judgment is reserved.
JUDGE
SATABD byDUTTA
I DUTTA Date: 2025.08.02 16:37:25 +05'30'
Dinashree
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!