Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Of Tripura vs Sri Jayanta Munda
2025 Latest Caselaw 1395 Tri

Citation : 2025 Latest Caselaw 1395 Tri
Judgement Date : 25 November, 2025

Tripura High Court

The State Of Tripura vs Sri Jayanta Munda on 25 November, 2025

Author: T. Amarnath Goud
Bench: T. Amarnath Goud
                                                              HIGH COURT OF TRIPURA
                                                                    AGARTALA

                                                           Crl.LP 19 of 2025 in Crl.A. 34 of 2025

                 The State of Tripura
                                                                                                        .........Petitioner(s)
                                                                              Versus
                 Sri Jayanta Munda
                                                                                                      ......... Respondent(s)

                 For Petitioner(s)                                  : Mr. Raju Datta, P.P.

                 For Respondent(s)                                  : None.


                                            HON'BLE JUSTICE DR. T. AMARNATH GOUD
                                           HON'BLE MR. JUSTICE S. DATTA PURKAYASTHA

                                                                           ORDER

25.11.2025

This present petition has been filed for granting special leave to appeal against the judgment dated 27.05.2025 passed by the learned Special Judge, South Tripura District, Belonia in case No. Special 24 (POCSO) of 2024.

It is seen from the note of the Registry dated 04.11.2025 that the notice issued upon the respondent has been served.

When the case is called, Mr. Raju Datta, learned P.P. appears on behalf of the petitioner. But, despite service of notice, there is no representation on behalf of the respondent.

Having heard the submissions made at the Bar and after going through

the averments made in the application, this Court is of the view that the matter

requires further examination. Accordingly, the present criminal leave petition is

hereby granted and the same stands disposed of.

S. Datta Purkayastha, J. Dr. T. Amarnath Goud, J.

Sabyasachi. G.

SABYASACHI GHOSH GHOSH Date: 2025.11.26 16:48:39 +05'30'

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter