Citation : 2026 Latest Caselaw 621 Tri
Judgement Date : 16 February, 2026
HIGH COURT OF TRIPURA
AGARTALA
WP(C) No.97 of 2026
Sri Suresh Dhanuk
---- Petitioner(s)
Versus
The State of Tripura & 3 Ors.
----Respondent(s)
For Petitioner(s) : Mr. Purusuttam Roy Barman, Sr. Adv.
Ms. Sutapa Deb Barman, Adv.
For Respondent(s) : Mr. Mangal Debbarma, Addl. GA
HON'BLE MR. JUSTICE BISWAJIT PALIT Order 16/02/2026
Heard Learned Senior Counsel, Mr. Purusuttam Roy Barman
assisted by Learned Counsel, Ms. Sutapa Deb Barman appearing on behalf of
the petitioner. Also heard Learned Addl. GA, Mr. Mangal Debbarma
appearing on behalf of all the respondents.
Issue notice upon the respondents.
Since Learned Addl. GA, Mr. Mangal Debbarma appears and
accepts notice on behalf of all the respondents, issuance of formal notice is
waived.
Learned Addl. GA for the respondents, at this stage, sought for
some accommodation to file counter affidavit.
Request is considered.
List the matter on 24.04.2026.
JUDGE
Snigdha
SNIGDH Digitally signed by SNIGDHA DAS
A DAS Date: 2026.02.16 17:47:21 +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!