Citation : 2025 Latest Caselaw 241 Tri
Judgement Date : 7 January, 2025
2
HIGH COURT OF TRIPURA
AGARTALA
Crl. L. P. No.19 of 2024
in
Crl. A. No.31 of 2024
The State of Tripura
---- Petitioner(s)
Versus
Jayanta Chandra Naha
----Respondent(s)
For Petitioner(s) : Mr. Raju Datta, P.P., Mr. Rajib Saha, Addl. P.P. For Respondent(s) : None.
HON'BLE MR. JUSTICE BISWAJIT PALIT Order
07/01/2025
Learned P.P., Mr. Raju Datta along with Learned Addl. P.P.,
Mr. Rajib Saha is present for the State.
This appeal is preferred challenging the judgment and order
of acquittal dated 12.09.2024 delivered by Learned Special Judge
(NDPS), Sepahijala District, Sonamura, in connection with case
No.Special(NDPS) 33 of 2024. Along with memo of appeal, the
petitioner has filed another application for granting special leave
to appeal.
Considered.
Necessary correction also requested to be made by the
State-petitioner in the connected memo of appeal and special
leave to appeal.
However, the petitioner is at liberty to take steps for service
of notice upon the respondent-accused in the I.A. and also in the
application for special leave to appeal within 7 days both by
normal process and also by registered A/D post and may file proof
of service.
List the matter on 14.02.2025.
JUDGE
MOUMITA MOUMITA DATTA
DATTA -08'00'
Deepshikha
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!