Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 1]

Tripura High Court

Shyamal Kr. Paul vs The State Of Tripura & Ars on 27 March, 2019

Author: S. Talapatra

Bench: S. Talapatra

                      HIGH COURT OF TRIPURA
                            AGARTALA

                          WP (C) No. 436 of 2019



Shyamal Kr. Paul
                                                     ----Petitioner(s)
                                Versus

The State of Tripura & Ars.
                                                   ----Respondent(s)

For Petitioner(s) : Ms. S Chisim, Adv. For Respondent(s) : Mr. R Saha, Adv.

HON'BLE THE JUSTICE MR. S. TALAPATRA Order 27/03/2019 Heard Ms. S Chisim, learned counsel appearing for the petitioner.

Issue notice.

Notice is made returnable on 06.05.2019. Since Mr. R Saha, learned counsel appears and waives notice for the respondents, no formal notice is called for.

At the outset, Ms. Chisim, learned counsel has pointed out that the dispute raised in this petition is squarely covered by a previous decision of this court in Monoranjan Naha vs. State of Tripura & Anr., (the judgment and order dated 26.04.2017 delivered in WP(C) No. 255/2014).

While filing the reply the respondents should take care of the said decision and make their averments categorical whether the previous decision encompasses the controversy or not.

JUDGE satabdi