Citation : 2025 Latest Caselaw 266 Tri
Judgement Date : 9 January, 2025
Page 1 of 2
HIGH COURT OF TRIPURA
AGARTALA
WP(C) No. 52 of 2022
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. 265 of 2022, WP(C) No. 267 of 2022
WP(C) No. 268 of 2022, WP(C) No. 378 of 2022
WP(C) No. 451 of 2022, WP(C) No. 543 of 2022
WP(C) No. 547 of 2022, WP(C) No. 551 of 2022
WP(C) No. 650 of 2022, WP(C) No. 805 of 2022
WP(C) No. 810 of 2022, WP(C) No. 955 of 2022
WP(C) No. 956 of 2022, WP(C) No. 957 of 2022
Manu Kanchan Ghosh
.......Petitioner(s)
Vs.
The State of Tripura & 4 Ors.
......Respondent(s)
For Petitioner (s) : Mr. S Bhattacharjee, Adv.
For Respondent(s) : Mr. S.M. Chakraborty, Adv. Gen. Mrs. P Chakraborty, Adv.
Mr. DC Saha, Adv.
HON'BLE MR. JUSTICE S. DATTA PURKAYASTHA
Order 09.01.2025
Heard Mr. S Bhattacharjee, learned counsel appearing for
the petitioner as well as Mr. S M Chakraborty, learned Adv. General
assisted by Mrs. P Chakraborty, learned counsel and Mr. D C Saha,
learned counsel appearing for the State-respondents.
Registry has given a note that the concerned writ appeal
has been disposed by the judgment dated 16.07.2024 by the Division
Bench of the High Court.
In view of above all the learned counsel submit that these
batch matters may be heard finally on merit.
Considered the submission.
Heard-in-part.
List the matter on 20.01.2025 for further hearing.
JUDGE
SATABDI DUTTA Date: 2025.01.09 16:41:27 +05'30'
Satabdi
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!