Citation : 2025 Latest Caselaw 706 Tri
Judgement Date : 18 August, 2025
Page 1 of 1
HIGH COURT OF TRIPURA
AGARTALA
WP(C) No.592 of 2024
Shri Bidhan Das and 8 Ors.
-----Petitioner(s)
Versus
The State of Tripura and 2 Ors.
....Respondent(s)
a/w
WP(C)No.699 of 2024
Subhash Sinha and 702 Ors.
.............Petitioner(s)
Versus
The State of Tripura and 2 Ors.
..........Respondent(s)
a/w
WP(C) No.57 of 2025
Santanu Bhattacharjee and 230 Ors.
-----Petitioner(s)
Versus
State of Tripura and 2 Ors.
....Respondent(s)
For Petitioner(s) : Mr. Amril Lal Saha, Advocate.
Mr. T.K.Nayak, Advocate.
Mr. Aditya Mishra, Advocate
Mr. Renjith Marak, Advocat
Mr. Saugata Datta, Advocate.
For Respondent(s) : Advocate General,
Mr. S. M. Chakraborty.
Mr. Dipankar Sharma, Addl.GA.
BEFORE
HON'BLE MR. JUSTICE S. DATTA PURKAYASTHA
ORDER
18.08.2025
Heard Ld. Counsel of both sides.
Judgment is reserved.
JUDGE
SUJAY GHOSH Digitally signed by SUJAY GHOSH Date: 2025.08.18 18:28:57 +05'30'
Saikat Sarma
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!