Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Chhattisgarh vs Shri Kishan Chandrakar
2021 Latest Caselaw 3518 Chatt

Citation : 2021 Latest Caselaw 3518 Chatt
Judgement Date : 6 December, 2021

Chattisgarh High Court
State Of Chhattisgarh vs Shri Kishan Chandrakar on 6 December, 2021
                                             1


                     HIGH COURT OF CHHATTISGARH, BILASPUR

                                      Order Sheet

                              Writ Appeal No. 209 of 2021

                State of Chhattisgarh & Others Versus Arun Kumar Sharma

                                           alongwith

  WA/210/2021, WA/221/2021, WA/223/2021, WA/224/2021, WA/226/2021, WA/229/2021,
  WA/244/2021, WA/289/2021, WA/313/2021, WA/320/2021, WA/325/2021, WA/328/2021,
  WA/343/2021, WA/346/2021, WA/357/2021, WA/358/2021, WA/361/2021, WA/362/2021,
  WA/364/2021, WA/366/2021, WA/367/2021, WA/368/2021, WA/369/2021, WA/370/2021,
  WA/371/2021, WA/372/2021, WA/373/2021, WA/376/2021, WA/391/2021, WA/392/2021,
  WA/393/2021, WA/395/2021, WA/396/2021, WA/401/2021, WA/402/2021, WA/403/2021,
       WA/404/2021, WA/405/2021, WA/406/2021, WPC/1580/2021, WPC/83/2021,
             WPC/2041/2021, WPC/2474/2021, WPC/4805/2021 and WA/416/2021




06/12/2021           Heard Mr. Satish Chandra Verma, learned Advocate General alongwith

               Mr. Jitendra Pali, learned Deputy Advocate General as well as Mr. Siddharth

               Dubey,   learned   Deputy   Government    Advocate   for   the   appellants   in

               WA/209/2021,   WA/210/2021,       WA/221/2021,   WA/223/2021,    WA/224/2021,

               WA/226/2021,   WA/229/2021,       WA/244/2021,   WA/289/2021,    WA/313/2021,

               WA/320/2021,   WA/325/2021,       WA/328/2021,   WA/343/2021,    WA/346/2021,

               WA/357/2021,   WA/358/2021,       WA/361/2021,   WA/362/2021,    WA/364/2021,

               WA/366/2021,   WA/367/2021,       WA/368/2021,   WA/369/2021,    WA/370/2021,

               WA/371/2021,   WA/372/2021,       WA/373/2021,   WA/376/2021,    WA/391/2021,

               WA/392/2021,   WA/393/2021,       WA/395/2021,   WA/396/2021,    WA/401/2021,

               WA/402/2021, WA/403/2021, WA/404/2021, WA/405/2021, WA/406/2021 and

               WA/416/2021 as well as for respondents in WPC/1580/2021, WPC/83/2021,

WPC/2041/2021, WPC/2474/2021, WPC/4805/2021 and Mr. Mahendra Dubey,

learned counsel for the appellants in WPC/83/2021 as well as WPC/2474/2021.

Also heard Mr. Upendra Nath Awasthy, learned senior counsel alongwith

Ms. Supriya Upasne, learned counsel for the respondents in WA/209/2021, WA/

221/2021, WA/224/2021, WA/226/2021, WA/229/2021, WA/289/2021,

WA/325/2021, WA/328/2021, WA/346/2021, WA/357/2021, WA/358/2021,

WA/361/2021, WA/364/2021, WA/370/2021, WA/372/2021, WA/373/2021,

WA/376/2021, WA/391/2021, WA/395/2021, WA/396/2021, WA/401/2021,

WA/404/2021, WA/405/2021, WA/406/2021 and WA/416/2021, and for the

petitioners in WPC/1580/2021, WPC 2041/2021 and WPC/4805/2021, Mr. Amiya

Kant Tiwari, learned counsel for the respondent in WA/210/2021, Mr. Ranbir

Singh Marhas, learned counsel for the respondent in WA/223/2021 and

WA/371/2021, Mr. Abhishek Saraf, learned counsel for the respondent in

WA/244/2021, WA/313/2021, WA/362/2021, 366/2021, WA/369/2021,

WA/392/2021 and WA/402/2021, Mr. Anurag Jha, learned counsel for the

respondent in WA/320/2021, Mr. Yogesh Kumar Chandra, learned counsel for

the respondents in WA/343/2021 and WA/367/2021, Mr. Rakesh Pandey,

learned counsel for the respondent in WA/393/2021, Mr. Bharat Gulbani and Mr.

Galib Dwivedi, learned counsel for the respondent in WA/368/2021 and

WA/403/2021, Mr. Raj Kumar Gupta, learned counsel for the respondent-

Accountant General in WA/368/2021, WPC/83/2021, WPC/2474/2021.

Writ appeals are preferred against the order dated 26.05.2020 in WPC

No. 152/2020 and connected cases as well as against the orders of review,

passed by the learned Single Judge.

In WPC Nos. 1580/2021, 2041/2021 and 4805/2021 challenge is mounted

on notification dated 23.01.2020 as well as 29.07.2020, whereas, in WPC No.

83/2021 and WPC No. 2474/2021, challenge is made only to notification dated

29.07.2020.

Hearing concluded.

Judgment reserved.

                   Sd/-                                        Sd/-
          (Arup Kumar Goswami)                      (Narendra Kumar Vyas)
              Chief Justice                               Judge




Amit
 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter