Citation : 2026 Latest Caselaw 716 Tri
Judgement Date : 18 February, 2026
-1-
HIGH COURT OF TRIPURA
AGARTALA
WP(C)No. 21 of 2026
Shri Bijoy Kumar Lodh
....Petitioner(s)
Versus
The State of Tripura and Ors.
....Respondent(s)
For Petitioner(s) : Ms. Sujat Deb(Gupta), Advocate.
Mr. Ramprasad Gope, Advocate.
For Respondent(s) : Mr. Debalay Bhattacharya, Sr.Advocate.
Mr. Amrit Lal Saha, Advocate.
Mr. Dipankar Sarma, Addl.GA Mr. Agniva Chakraborty, Advocate.
=B=E=F=O=R=E=
HON'BLE MR. JUSTICE S. DATTA PURKAYASTHA
=O=R=D=E=R=
18.02.2026
Heard Ld. Counsel Smt. Sujata Deb(Gupta) for the petitioner who submits that the wife of the petitioner who was a retired government employee, died on 29.01.2025 and since then, the petitioner, despite he complied all the instructions and submitted all the documents, has been deprived of getting family pension till date.
Ld. Counsel also refers to the Advocate Notice issued on 01.07.2025 (Annexure-10) to the Branch Manager, SBI which has also not been responded to by them till date.
Ld. Addl. GA, Mr. D. Sarma for respondent no.1,2 & 3; Ld. Counsel Mr. Amti Lal Saha representing the respondent nos.4,5,6 and 7 and Ld. Sr. Counsel Mr. Debalay Bhattacharya assisted by Mr. A. Chakraborty representing the respondent no.8 have sought for 2 weeks' time to submit Counter Affidavit.
Considered the submissions.
2 weeks' time is granted. All the respondents should take initiative to submit the Counter Affidavit within that period positively, as the allegation is of non-payment of family pension for more than a period of one year.
List the matter on 09.03.2026.
JUDGE
MUNNA Digitally signed by
MUNNA SAHA
SAHA Date: 2026.02.18
18:28:38 +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!