Citation : 2026 Latest Caselaw 26 Tri
Judgement Date : 9 January, 2026
Page 1 of 2
HIGH COURT OF TRIPURA
_A_G_A_R_T_A_L_A_
Cont.Cas (C) 35 of 2023
Sri Sudhangshu Kumar Ghosh
...... Petitioner(s)
VERSUS
Sri Apurba Roy & others
...... Respondent(s)
Cont.Cas (C) 36 of 2023
Sri Churamani Malakar ...... Petitioner(s)
VERSUS Sri Apurba Roy & others ...... Respondent(s)
Cont.Cas (C) 37 of 2023
Sri Amar Ch. Saha ...... Petitioner(s) VERSUS Sri Apurba Roy & others ...... Respondent(s)
Cont.Cas (C) 38 of 2023
Sri Sachindra Majumder ...... Petitioner(s)
VERSUS Sri Apurba Roy & others ...... Respondent(s)
Cont.Cas (C) 39 of 2023 Sri Phani Bhusan Roy ...... Petitioner(s) VERSUS Sri Apurba Roy & others
Cont.Cas (C) 121 of 2023 Sri Bikash Roy ...... Petitioner(s)
VERSUS
Sri Apurba Roy & others ...... Respondent(s)
For Petitioner(s) : Mr. P Roy Barman, Sr. Advocate., Mr. Kawsik Nath, Advocate, Ms. A Debbarma, Advocate. For Respondent(s) : Mr. D Sharma, Addl G.A.
HON'BLE THE CHIEF JUSTICE MR. M.S. RAMACHANDRA RAO
=O=R=D=E=R=
09.01.2026 List these matters on 11.02.2026.
Counsel for the respondent shall report about the fate of the
SLPs preferred against the judgment of the Division Bench in these matters
on that date.
(M.S. RAMACHANDRA RAO, CJ)
Manti D/B
PULAK BANIK Digitally signed by PULAK BANIK Date: 2026.01.09 04:25:06 -08'00'
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!