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 0, Cited by 1]

Tripura High Court

Party Name : Biswajit Chakraborty vs The State Of Tripura & Ors on 22 February, 2017

Author: S.C.Das

Bench: S.C.Das

Case No :WP(C) 0000155/2017


Party Name : BISWAJIT CHAKRABORTY Vs THE STATE OF TRIPURA & ORS


THE HONBLE MR. JUSTICE S.C.DAS



Heard learned counsel, Ms. R. Purukayastha for the petitioner.
 Issue notice returnable on 20.04.2017.
 Learned counsel, Mr. N. Majumder appears and wavies service of notice on behalf of
respondent Nos.1 & 2 and learned counsel, Mr. P. Dutta along with learned counsel, Mr. T.

Debbarma appear and waive service of notice on behalf of respondent Nos.3 & 4. So, no further notice need be issued.

List it on 20.04.2017.

Download Date: 8-05-2017 15:05 1/1