Citation : 2025 Latest Caselaw 869 Tri
Judgement Date : 26 August, 2025
HIGH COURT OF TRIPURA
AGARTALA
Crl. A(J) 64 of 2025
For Appellant(s) : Mr. Subrata Sarkar, Sr. Advocate
Mr. K. D. Singha, Advocate
Ms. Ayesha Saha Hirawat, Advocate
Mr. Dhiman Gope, Advocate
Ms. Papiya Das, Advocate
Ms. Megha Sarkar, Advocate
For Respondent(s) : Mr. Raju Datta, P.P.
Mr. Rajib Saha, Addl. P.P.
HON'BLE JUSTICE DR. T. AMARNATH GOUD
HON'BLE MR JUSTICE BISWAJIT PALIT
ORDER
26.08.2025
Heard Ms. Megha Sarkar, learned counsel appearing for the appellant.
Also heard Mr. R. Saha, learned Addl. P.P. appearing for the State.
It is submitted by Ms. M. Sarkar, learned counsel for the appellant that
this present appeal has been filed under section 415(2) of the Bharatiya Nagarik
Suraksha Sanhita, 2023, against the Judgment and Order dated 24.07.2025 passed by
the learned Special Judge (NDPS), Sepahijala District, Sonamura, in connection with
Case No. Special (NDPS) 11 of 2025, against the present appellant whereby he was
convicted and was sentenced to undergo rigorous imprisonment for 10 years for the
commission of offence punishable under section 20(b)(ii) (C) of NDPS Act along
with fine of Rs. 1,00,000/- (Rupees One Lakh only) and in default of payment of
fine he was directed to undergo simple imprisonment for 06 (six) months. She
further submits that it is the case to be admitted as it is genuinely believed that the
appellant has a good case for succeeding and there are certain errors committed by
the learned trial Court which need to be set aside acquitting the appellant.
Heard the argument advanced on behalf of the appellant and prima
facie this Court is convinced and the present appeal is hereby admitted.
Issue post-admission notice.
Since, Mr. Rajib Saha, learned Addl. P.P. appears and waives service of
notice on behalf of the State respondent, no formal notice needs be issued upon the
said respondent.
Call for LCR and prepare the paper book accordingly.
List the matter for final hearing once the paper book is prepared and the
same is supplied to the learned counsel for the respective parties as per procedure.
Biswajit Palit, J. Dr. T. Amarnath Goud, J.
Sabyasachi. G.
SABYASACHI Digitally signed by SABYASACHI
GHOSH
GHOSH Date: 2025.08.27 16:59:38 +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!