Citation : 2026 Latest Caselaw 573 Tri
Judgement Date : 13 February, 2026
Page 1 of 1
HIGH COURT OF TRIPURA
AGARTALA
WP(C)No.92 of 2026
Sri Alok Saha
---Petitioner(s)
Versus
The State of Tripura and 4 Others
----Respondent(s)
For Petitioner(s) : Mr. Purusuttam Roy Barman, Sr. Adv.
Ms. Sutapa Deb Barman, Adv. For Respondent(s) : Mr. Mangal Debbarma, Addl. G.A.
HON'BLE MR. JUSTICE BISWAJIT PALIT
Order
13/02/2026 Learned Senior Counsel Mr. P. Roy Barman assisted by Ms.
S. Deb Barman, Learned Counsel is present for the petitioner.
Heard Learned Senior Counsel appearing for the petitioner.
Issue Notice.
Since Learned Addl. G.A. Mr. M. Debbarma appears and
accepts notice on behalf of all the respondents, issuance of formal
notice is thus waived.
Mr. Debbarma, Learned Addl. G.A. at this stage submitted
that he intends to take instruction and wants to file counter-
affidavit.
Request is considered.
List this matter on 10.04.2026.
JUDGE
MOUMITA Digitally signed by MOUMITA DATTA
DATTA Moumita Date: 2026.02.13 16:58:42 +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!