Citation : 2026 Latest Caselaw 1580 Tri
Judgement Date : 14 March, 2026
IN THE NATIONAL LOK ADALAT
HIGH COURT OF TRIPURA
AGARTALA
MAC App. No.4 of 2025
National Insurance Company Ltd.
...... Appellant(s)
VERSUS
Sri Gopal Chandra Ghosh and another
...... Respondent(s)
HON'BLE MR. JUSTICE S. DATTA PURKAYASTHA
ORDER
14/03/2026
On reference under Section 20(2) of the Legal Services
Authorities Act, 1987, the case is taken up today in the National Lok
Adalat held in the Court premises of High Court of Tripura.
The appellant is present.
The respondents are present.
The matter could not be settled.
Send back the case records for placing before the
concerned Court as per pervious order of this Court.
JUDGE
Munna MUNNA SAHA Digitally signed by MUNNA SAHA Date: 2026.03.17 18:54:30 +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!