Citation : 2026 Latest Caselaw 778 Tri
Judgement Date : 19 February, 2026
Page 1 of 1
HIGH COURT OF TRIPURA
AGARTALA
LA APP. NO.57 OF 2025
Present:-
For the Appellant(s) : Mr. B. Majumder, Deputy SGI
For the Respondent(s) : Mr. P. Gautam, Sr. G.A.
HON'BLE JUSTICE DR. T. AMARNATH GOUD Order 19.02.2026
Heard Mr. B. Majumder, learned Deputy SGI., appearing for the appellant as well as Mr. P. Gautam, learned Sr. G.A., appearing for the official-respondent.
Admit.
At the request of both the parties, list this matter on 26.02.2026. In the meanwhile, issue post admission notice upon the unofficial respondent.
Steps to be taken as expeditiously as possible. Registry to serve notice upon the unserved-respondent and file proof of service as per procedure. Learned counsel for the appellant is also at liberty to take out personal notice upon the unserved- respondent by way of RPAD or 'dasti' service and file proof of service.
Registry is directed to furnish the copy of process of 'dasti' service during the course of the day.
DR. T. AMARNATH GOUD, J
Suhanjit
RAJKUMAR SUHANJIT SINGHA
SUHANJIT SINGHA Date: 2026.02.19 16:23:26 +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!