Citation : 2025 Latest Caselaw 669 Tri
Judgement Date : 20 March, 2025
Page 1 of 1
HIGH COURT OF TRIPURA
AGARTALA
Crl.A(J) No.04 of 2022
Dr. Mrinmoy Barman
......Appellant(s)
Versus
The State of Tripura
......Respondent(s)
Crl.A(J) No.06 of 2022 Mrs. Rasmani Biswas legal heirs of deceased Lt. Krishnadhan Biswas ......Appellant(s) Versus The State of Tripura ......Respondent(s) Crl.A(J) No.07 of 2022 Sri Shiba Prasad Sengupta ......Appellant(s) Versus The State of Tripura ......Respondent(s) For Appellant(s) : Mr. P. Roy Barman, Sr. Adv.
: Mr. P. K. Biswas, Sr. Adv. : Mr. P. Majumder, Adv.
: Mr. K. Nath, Adv.
: Mr. R. Nath, Adv.
For Respondent(s) : Mr. Raju Datta, P.P.
HON'BLE MR. JUSTICE S. DATTA PURKAYASTHA
_O_R_D_E_R_ 20.03.2025
Heard Mr. P. Roy Barman, learned senior counsel assisted by Mr.
K. Nath, learned counsel and Mr. P. K. Biswas, learned senior counsel
assisted by Mr. P. Majumder, learned counsel and Mr. R. Nath, learned
counsel appearing for the appellants.
Also heard Mr. Raju Datta, learned P.P. appearing for the State-
respondent.
Judgment is reserved.
JUDGE
SATABDI DUTTA
DUTTA +05'00'
Riki
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!