Citation : 2025 Latest Caselaw 368 Tri
Judgement Date : 21 January, 2025
Page 1 of 2
HIGH COURT OF TRIPURA
AGARTALA
WA No.97 of 2023
The State of Tripura & others
.........Appellant(s);
Versus
Sri Snehashish Roy & others
.........Respondent(s).
Along with WA No.103 of 2023 The State of Tripura & others .........Appellant(s);
Versus Smt. Kalpita Sutradhar & others .........Respondent(s).
WA No.106 of 2023 The State of Tripura & others .........Appellant(s);
Versus Sri Raju Debnath & others .........Respondent(s).
For Appellant(s) : Mr. S.M. Chakraborty, Advocate General, Mr. D. Sharma, Addl. G.A., Mr. Karnajit De, Addl. G.A., Mr. Raju Datta, Advocate, Ms. P. Chakraborty, Advocate.
For Respondent(s) : Mr. Somik Deb, Sr. Advocate, Mr. Pannalal Debbarma, Advocate. Along with
Smt. Shrabani Ghosh & others .........Petitioner(s);
Versus The State of Tripura & others .........Respondent(s).
For Petitioner(s) : Mr. P. Roy Barman, Sr. Advocate, Mr. Samarjit Bhattacharjee, Advocate. For Respondent(s): Mr. D. Sarma, Addl. G.A., Mr. Raju Datta, Advocate.
HON'BLE THE CHIEF JUSTICE MR. APARESH KUMAR SINGH HON'BLE MR. JUSTICE S.D. PURKAYASTHA
Order 21/01/2025
Mr. S.M. Chakraborty, learned Advocate General assisted by Mr.
D. Sharma, learned Additional Government Advocate has informed that special
leave petitions have been filed in the case of Pankaj Bhowmik v. The State of
Tripura & others (WA No.458/2020) and in the case of Sri Rajib Roy &
another v. The State of Tripura & others (WA No.460/2020) against the
common judgment dated 19.12.2022 rendered by learned Division Bench of
this Court. Earlier Special Leave Petition (Civil) Diary No.32678 of 2023 was
preferred against the same common judgment rendered by this Court in the case
of Dipankar Saha Roy v. The State of Tripura & others in WP(C)
No.736/2022 in which an interim order of status quo was granted on
22.04.2024. As such, the common judgment rendered in these cases is already
under challenge before the Apex Court and there is an interim order. Therefore,
these matters may be adjourned awaiting the outcome of the said special leave
petitions since the issues are common. It is submitted that the special leave
petitions are likely to be taken up in near future.
In that view of the matter, these matters be listed on 10.03.2025.
(S.D. PURKAYASTHA), J (APARESH KUMAR SINGH), CJ
Pijush/
DIPESH DEB Date: 2025.01.22 16:27:32
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!