Citation : 2025 Latest Caselaw 1399 Tri
Judgement Date : 25 November, 2025
Page 1 of 1
HIGH COURT OF TRIPURA
AGARTALA
WP(C)(PIL) No.12 of 2022
Court on its own motion
Versus
The State of Tripura
.........Respondent(s).
For Court on its own motion : Mr. Arijit Bhaumik, Amicus Curiae. For Respondent(s) : Mr. Saktimoy Chakraborti, Advocate General, Mrs. Pinki Chakraborty, Advocate.
HON'BLE THE CHIEF JUSTICE MR. M.S. RAMACHANDRA RAO HON'BLE MR. JUSTICE BISWAJIT PALIT
Order 25/11/2025
Report of the DLSAs of the districts mentioned in Annexure-R/1
i.e. Dhalai, Sepahijala, Unakoti, North Tripura, Gomati, South Tripura and
Khowai as to steps taken as per the judgment of Satender Kumar Antil v.
Central Bureau of Investigation & another dt. 13.02.2024 is directed to be
submitted to this Court since as per the affidavit filed by the Deputy Secretary
to the Government of Tripura in the Home (Jail) Department, there are 260
prisoners who were granted bail, but have not been released from jails.
List on 16.12.2025.
Order be communicated to all Secretaries of DLSAs mentioned at
Annexure-R/1.
(BISWAJIT PALIT, J) (M.S. RAMACHANDRA RAO, CJ)
Pijush/ PULAK BANIK Digitally signed by PULAK BANIK Date: 2025.11.25 15:20:33 +05'30'
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!