Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri Manik Tripura vs The State Of Tripura & Others
2026 Latest Caselaw 927 Tri

Citation : 2026 Latest Caselaw 927 Tri
Judgement Date : 23 February, 2026

[Cites 0, Cited by 0]

Tripura High Court

Sri Manik Tripura vs The State Of Tripura & Others on 23 February, 2026

                                              HIGH COURT OF TRIPURA
                                                  AGARTALA

                                                   W.P.(C) No.06 of 2025
       Sri Manik Tripura
                                                                              ......... Petitioner(s)
                                                         -Versus-
       The State of Tripura & Others.
                                                                             ........Respondent(s)

                                                   W.P.(C) No.07 of 2025
       Sri Swapna Bal (Mahajan)
                                                                              ......... Petitioner(s)
                                                         -Versus-
       The State of Tripura & Others.
                                                                             ........Respondent(s)

                                                   W.P.(C) No.08 of 2025
       Sri Tejendra Baidya
                                                                              ......... Petitioner(s)
                                                         -Versus-
       The State of Tripura & Others.
                                                                             ........Respondent(s)

       For the Petitioner (s)                        :     Mr. K. Chakraborty, Adv.
       For the Respondent(s)                         :     Mr. D. Sarma, Addl. G.A.

                             HON'BLE MR. JUSTICE S. DATTA PURKAYASTHA
                                                           ORDER

23.02.2026

Heard Mr. K. Chakraborty, learned counsel appearing for the petitioners.

It is reported that Mr. M. Debbarma, learned Addl. G.A. appearing for the State-respondents in W.P.(C) No.06 of 2025 and W.P.(C) No.07 of 2025 has left the court due to some urgency.

Situated thus, adjournment is granted to the State-respondents. List these matters on 16.03.2026 for hearing as part-heard. Meanwhile, the parties are at liberty to submit a short note on the issues involved in these cases.

JUDGE SUJAY GHOSH Digitally signed by SUJAY GHOSH Date: 2026.02.23 18:23:16 +05'30'

Sujay

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter