Citation : 2026 Latest Caselaw 966 Tri
Judgement Date : 24 February, 2026
Page 1 of 1
HIGH COURT OF TRIPURA
_A_G_A_R_T_A_L_A_
WP(C)No.238 of 2025
M/S Tripura State Electricity Corporation Limited
..........Petitioner(s)
Versus
Union of India and Ors.
..........Respondent(s)
WP(C)No.240 of 2025 M/S Tripura State Electricity Corporation Limited ..........Petitioner(s) Versus Union of India and Ors.
..........Respondent(s)
M/S Tripura State Electricity Corporation Limited ..........Petitioner(s) Versus Union of India and Ors.
..........Respondent(s) For Petitioner(s) : Dr. Ashike Saraf, Sr. Advocate.
Mr. Kousik Roy, Advocate. Mr. Udai Sankar Singha, Advocate. For Respondent(s) : Mr. Pradyumna Gautam, Sr. G.A. Mr. Bidyut Majumder, Dy.SGI. Mr. B. Roy, Advocate.
HON'BLE THE CHIEF JUSTICE MR. M.S. RAMACHANDRA RAO HON'BLE MR. JUSTICE BISWAJIT PALIT =O=R=D=E=R= 24/02/2026
Counsel for the respondents shall read the judgment of the Supreme Court of India in Armour Security(India) Ltd. Versus Commissioner, CGST, Delhi East Commissionerate & Another : (2025) 145 GSTR 385(SC) and come prepared before this Court on the next date of hearing.
List the matters on 03.03.2026.
(BISWAJIT PALIT, J) (M.S. RAMACHANDRA RAO, CJ) SABYASACHI Digitally signed by SABYASACHI BHATTACHARJE BHATTACHARJEE Date: 2026.02.26 15:07:03 E +05'30'
Sabyasachi B
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!