Citation : 2026 Latest Caselaw 759 Tri
Judgement Date : 18 February, 2026
Page 1 of 1
HIGH COURT OF TRIPURA
AGARTALA
WP(C)No.266 of 2025
Sri Manab De
---Petitioner(s)
Versus
The State of Tripura and 3 Others
----Respondent(s)
For Petitioner(s) : Mr. Arijit Bhaumik, Adv. For Respondent(s) : Mr. Mangal Debbarma, Addl. G.A.
HON'BLE MR. JUSTICE BISWAJIT PALIT
Order
18/02/2026
Learned Counsel, Mr. A. Bhaumik is present on behalf of the
petitioner.
Learned Addl. G.A. Mr. M. Debbarma is present for the
respondents.
The case is to be referred to the National Lok Adalat.
So, let the case be referred to the National Lok Adalat,
scheduled to be held on 14.03.2026.
Registry is to act accordingly.
JUDGE
MOUMITA Digitally signed by MOUMITA DATTA
DATTA Date: 2026.02.19 10:08:42 +05'30' Moumita
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!