Citation : 2025 Latest Caselaw 509 Tri
Judgement Date : 5 February, 2025
Page 1 of 2
HIGH COURT OF TRIPURA
AGARTALA
Crl.Petn. No.44 of 2024
Shri Shakhyajit Choudhuri
.........Petitioner(s);
Versus
The State of Tripura & another
.........Respondent(s).
Crl.Petn. No.45 of 2024 Shri Panna Roy .........Petitioner(s); Versus The State of Tripura & another .........Respondent(s). Crl.Petn. No.46 of 2024 Shri Sudin Prakash Chattopadhyay .........Petitioner(s); Versus The State of Tripura & another .........Respondent(s).
Shri Manideep Das .........Petitioner(s); Versus The State of Tripura & another .........Respondent(s).
Shri Biswajit Bhattacharjee .........Petitioner(s); Versus The State of Tripura & another .........Respondent(s). For Petitioner(s) : Mr. Abhishek Puri, Advocate, Ms. Ayesha S. Hirawat, Advocate. For Respondent(s) : Mr. Raju Datta, Public Prosecutor, Mr. Rajib Saha, Addl. Public Prosecutor, Mrs. Rajasree Purkayastha, Advocate. HON'BLE THE CHIEF JUSTICE MR. APARESH KUMAR SINGH Order 05/02/2025
Mr. Abhishek Puri, learned counsel for the petitioners, seeks time
to submit a compilation of judgments on the subject for convenience of this
Court. He also submits that a Convenience Compilation containing the relevant
documents shall also be placed on record.
Learned PP submits that a short written note would be submitted
by him.
Let it be done at least 7(seven) days before the next date of
hearing.
As prayed for, let the matters be listed on 05.03.2025.
(APARESH KUMAR SINGH), CJ
Pijush/
MUNNA SAHA Digitally signed by MUNNA SAHA Date: 2025.02.06 14:42:30 +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!