Citation : 2026 Latest Caselaw 1702 Tri
Judgement Date : 18 March, 2026
Page 1 of 1
HIGH COURT OF TRIPURA
AGARTALA
WP(C)No.56 of 2026
Jaharlal Debnath and Another
---Petitioner(s)
Versus
The State of Tripura and 3 Others
----Respondent(s)
For Petitioner(s) : Ms. Aradhita Debbarma, Adv. For Respondent(s) : Mr. Sudipta Sekhar Debnath, Adv.
HON'BLE MR. JUSTICE BISWAJIT PALIT
Order
18/03/2026
Learned Counsel Ms. A. Debbarma is present for the
petitioners.
No step has yet been taken by the respondents No.1 and 4.
Notice upon the respondents No.2 and 3 have been duly
served.
However today Learned Counsel Mr. S. S. Debnath has
appeared and sought for an indulgence to file counter-affidavit.
List this matter on 21.05.2026.
In the meantime all the respondents may file their counter-
affidavit.
JUDGE
MOUMITA Digitally signed by MOUMITA DATTA
DATTA Date: 2026.03.19 11:19:35 +05'30' Moumita
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!