Citation : 2026 Latest Caselaw 1182 Tri
Judgement Date : 27 February, 2026
HIGH COURT OF TRIPURA
AGARTALA
WP(C)No.288 of 2025
Md. Tauhid Alam
....Petitioner(s)
Versus
The State of Tripura and Ors.
....Respondent(s)
For Petitioner(s) : None.
For Respondent(s) : Mr.Mangal Debbarma, Addl.GA.
=B=E=F=O=R=E=
HON'BLE MR. JUSTICE S. DATTA PURKAYASTHA
=O=R=D=E=R=
27.02.2026
Ld. Addl.GA, Mr. Mangal Debbarma has sought for time.
Considered.
List the matter on 05.03.2026.
JUDGE
MUNNA Digitally signed by MUNNA SAHA
SAHA Date: 2026.02.27 18:27:15 +05'30'
Saikat Sarma
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!