Citation : 2026 Latest Caselaw 1070 Tri
Judgement Date : 25 February, 2026
Page 1 of 1
HIGH COURT OF TRIPURA
AGARTALA
I.A. No.01/2026 in WP(C)(PIL) No.02/2019 (DO)
Agartala Municipal Corporation, represented by its Municipal Commissioner,
P.O.-Agartala, P.S.-West Agartala, District-West Tripura.
......... Applicant/Petitioner(s).
VERSUS
1. Sri Ankan Tilak Paul.
2. The State of Tripura, represented by its Chief Secretary, Government of
Tripura, P.O.-Kunjaban, P.S.-New Capital Complex, District- West Tripura.
3. District Magistrate and Collector, West Tripura, Government of Tripura,
P.O.-Agartala, P.S.-West Agartala, District-West Tripura.
.........Respondent(s).
For Applicant/Petitioner(s) : None. For Respondent(s) : Mr. Rana Gopal Chakraborty, Advocate.
HON'BLE THE CHIEF JUSTICE MR. M.S. RAMACHANDRA RAO HON'BLE MR. JUSTICE BISWAJIT PALIT
Order 25/02/2026
This interlocutory application [I.A. No.01 of 2026] is allowed,
subject to the Deputy Commissioner of the Agartala Municipal Corporation
appearing before the Court on the next date of hearing to answer the queries of
this Court made on 28.01.2026. Affidavit be also filed by the said Deputy
Commissioner.
List the matter [WP(C)(PIL) No.02 of 2019] on 05.03.2026.
I.A. No.01 of 2026 stands disposed of.
(BISWAJIT PALIT, J) (M.S. RAMACHANDRA RAO, CJ)
Pulak
PULAK BANIK Digitally signed by PULAK BANIK Date: 2026.02.26 17:09:16 +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!