Citation : 2021 Latest Caselaw 3562 Chatt
Judgement Date : 8 December, 2021
T O HIGH COURT OF CHHATTISGARH, BILASPUR
Order Sheet
FA No. 93 of 2021
1. Shivnarayan S/o Shekhram Satnami Aged About 60 Years Profession Agriculturist
2. Ashwani S/o Garibat Satnami Aged About 50 Years Profession Agriculturist
3. Titra S/o Khekhau Satnami Aged About 62 Years Profession Agriculturist
4. Mulchand S/o Mangludas Satnami Aged About 55 Years Profession Agriculturist
5. Smt. Kanti Bai W/o Late Dharam Das Aged About 55 Years Profession Housewife
6. Chandrakant Banjara S/o Late Dharam Das Aged About 23 Years Profession Agriculturist
7. Indrajeet S/o Late Dharam Das Banjara Aged About 21 Years Profession Agriculturist
Appellants No.1 to 7 R/o Samrupara Ward No. 1 Pandariya, District Kabirdham,
Chhattisgarh.
8. Seema Bai W/o Sudiram Satnami Aged About 33 Years Profession Housewife R/o
Baihakanpa, Post Devari, P.S., Tahsil And District Mungeli, Chhattisgarh.
9. Pramila Bai W/o Rupesh Ratre Aged About 30 Years Profession Housewife, Village
Ghirghosa, Post Chachedi, P.S. Pipariya Tahsil Kawardha, District Kabirdham,
Chhattisgarh.
10.Reena Bai W/o Amar Satnami Aged About 26 Years Profession Housewife, Village
Sukhatal, Post Rabeli, P.S. Pipariya Tahsil Kawardha, District Kabirdham, Chhattisgarh.
11.Shyam Tandon S/o Ashwani Satnami Aged About 32 Years Profession Agriculturist
12.Rohit S/o Bhagaudas Satnami Aged About 40 Years Profession Agriculturist
13.Pardesi S/o Gayaram Satnami Aged About 45 Years Profession Agriculturist
14.Mohandas S/o Firtu Satnami Aged About 62 Years Profession Agriculturist
Appellants No.11 to 14 R/o Samrupara, Pandariya, District Kabirdham, Chhattisgarh.
---- Appellants
Versus
1. Ramkumar S/o Hemray Tandon Aged About 49 Years R/o Village Gopiband Para
Pandariya, Tahsil Pandariya, District Kabirdham, Chhattisgarh
2. State Of Chhattisgarh Through Collector Kabirdham, Chhattisgarh.
---- Respondents
FA No. 91 of 2021
1. Shivnarayan S/o Shekhram Satnami Aged About 60 Years Profession Agriculturist
2. Ashwani S/o Garibat Satnami Aged About 50 Years Profession Agriculturist
3. Titra S/o Khekhau Satnami Aged About 62 Years Profession Agriculturist
4. Mulchand S/o Mangludas Satnami Aged About 55 Years Profession Agriculturist,
5. Smt. Kanti Bai W/o Late Dharam Das Aged About 55 Years Profession Housewife
6. Chandrakant Banjara Late Dharam Das Aged About 23 Years Profession Agriculturist,
7. Indrajeet S/o Late Dharam Das Banjara Aged About 21 Years Profession Agriculturist, Appellants No.1 to 7 R/o Samrupara Ward No. 1,pandariya, District Kabirdham (C.G.)
8. Seema Bai W/o Sudiram Satnami Aged About 33 Years Profession Housewife, R/o Village Baihkanpa, Post Devari, P.S. Tahsil And District Mungeli (C.G.)
9. Pramila Bai W/o Rupesh Ratre Aged About 30 Years Profession Housewife, Village Ghirghosa, Post Chachedi, P.S. Pipariya Tahsil Kawardha District Kabirdham (C.G.)
10.Reena Bai W/o Amar Satnami Aged About 26 Years Profession Housewife, Village Sukhatal, Post Rabeli, P.S. Pipariya Tahsil Kawardha District Kabirdham (C.G.)
11.Shyam Tandon S/o Ashwani Satnami Aged About 32 Years Profession Agriculturist
12.Rohit S/o Bhagaudas Satnami Aged About 40 Years Profession Agriculturist
13.Pardesi S/o Gayaram Satnami Aged About 45 Years Profession Agriculturist
14.Mohandas S/o Firtu Satnami Aged About 62 Years Profession Agriculturist\ Appellants No.11 to 14 R/o Village Samrupara, Pandariya District Kabirdham (C.G.)
---- Appellants Versus
1. Balram S/o Tirathram Dhratlahre Aged About 40 Years R/o Village Gopiband Para Pandariya, Tahsil Pandariya District Kabirdham (C.G.)
2. State Of Chhattisgarh Through Collector Kabirdham (C.G.)
---- Respondents
08.12.2021 Mr. Ram Kumar Tiwari, Mr. F. S. Khare, Counsel for appellants.
Mr. Aditya Sharma, P. L. for the State.
FA No.91 of 2021 is admitted.
Mr. Sudhir Kumar Verma, Advocate has entered into apperance on
behalf of respondent No.1, therefore, no notice is required to be issued to
respondent No.1.
After hearing learned counsel for appellants and respondent No.1
on application for grant of interim relief, it is directed that status quo as it
exists today shall be maintained. However the appellants shall not create
any hindrance in ongoing demarcation proceeding which has been
initiated in pursuant of the judgment and decree passed by learned trial
Court but the demarcation proceeding shall not be finalized till the next
date of hearing.
List both the cases for further hearing in the month of March, 2022.
Sd/-
(Narendra Kumar Vyas)
Judge parul
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!