Citation : 2021 Latest Caselaw 3542 Chatt
Judgement Date : 7 December, 2021
1
NAFR
HIGH COURT OF CHHATTISGARH, BILASPUR
Criminal Appeal No. 1174 of 2021
1. Dinkar Trayambak Ingol son of Trayambak Ingol age 32 years residence
Pranjali Nagar Mothi Umri Akola P.S. Civil Line Akola (Maharastra)
2. Ashok Adhar Koli son of Adhar Koli age about 29 years Residence
Saigavhan Police Station Kannad District Aourangabad (Maharastra)
---- Appellants
Versus
State of Chhattisgarh Through- Police Station Kondagoan District
Kondagoan (C.G.)
---- Respondent/State
For Appellants : Ms. Bulbul Agrawal, Advocate For Respondent/State : Shri Anand Verma, Dy.Govt. Advocate
And
Criminal Appeal No. 1513 of 2021
1. Dinkar Trayambak Ingole, son of Trayambak Ingole, aged about 32 years, resident of Pranjali Nagar Mothi Umri akola, Police Station Civil Line akola, District Akola (M.H.)
2. Ashok Aadhar Koli Son of Aadar Koli aged about 29 years, Resident of Saygvahan P.S. Kannad District- Aurangabad (M.H.)
---- Appellants Versus State of Chhattisgarh, Through : Station House Officer, Police Station Kondagaon, District Kondagaon (C.G.)
---- Respondent/State
For Appellants : Shri Syed Ishhadil Ali, Advocate For Respondent/State : Shri Anand Verma, Dy.Govt. Advocate
Hon'ble Shri Justice Gautam Chourdiya, J
Order on Board 07.12.2021
1. Both the appeals i.e. Cr.A. No. 1174 of 2021 and Cr.A. No. 1513 of 2021 are
arising out of the same judgment of conviction and order of sentence dated
29.07.2021 passed by the Special Judge, N.D.P.S. Act 1985, Kondagoan,
District Kondagoan (C.G.) in Special Criminal Case (NDPS Act 1985) No.
43/2018. Previously filed appeal i.e. Cr.A. No. 1174 of 2021 has been
preferred by appellants through their counsel Ms. Bulbul Agrawal whereas
subsequent filed appeal i.e. 1513 of 2021 has been preferred by appellants
through their counsel Shri Syed Ishhadil Ali. Since two appeals against the
same judgment of conviction and order of sentence is not maintainable, in
the facts and circumstances of the case, the appeal i.e. 1513 of 2021 is
disposed of as not maintainable.
2. Cr.A. No. 1174 of 2021 is admitted for hearing and post it for hearing after a
week.
3. State counsel is directed to file reply to I.A. No. 01/2021, application for
suspension of sentence and grant of bail in Cr.A. No. 1174 of 2021.
4. Registry is directed to publish the name of Shri Syed Ishhadil Ali alongwith
Ms. Bulbul Agrawal as counsel for the appellants in the cause-list in Cr.A.
No. 1174 of 2021.
Sd/-
(Gautam Chourdiya) Judge
vatti
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!