Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Chairman vs Laxmichand
2021 Latest Caselaw 1395 Chatt

Citation : 2021 Latest Caselaw 1395 Chatt
Judgement Date : 27 July, 2021

Chattisgarh High Court
The Chairman vs Laxmichand on 27 July, 2021
                          HIGH COURT OF CHHATTISGARH, BILASPUR
                                           Order Sheet
                             Proceedings through Video Conferencing
                                         WA No. 41 of 2021
                                 The Chairman Versus Laxmichand

                                           WA/94/2021,




27.7.2021 Mr. Sanjay Patel, Counsel for the appellant in WA No.41/2021.

          Mr. Sudeep Agarwal, Dy. AG for the State/appellant in WA No.94/2021.

          Mr. VVS Murthy, Senior Advocate with Mr. KR Nair, Counsel for respondents 1 to 3.

Heard on IA No.5/2021, an application filed on behalf of the appellant in WA

No.41/2021, seeking permission to substitute the names of the legal representatives

of deceased- respondents 2 & 3

On due consideration, the application is allowed.

It is ordered as prayed for.

Let necessary amendment be carried out in WA No.41/2021 within a week.

Mr. VVS Murthy, learned Senior Advocate appearing along with Mr. KR Nair, Advocate,

would accept notice in WA No.41/2021, for the legal representatives of deceased -

respondents 2 & 3, therefore, notice need not go to them.

Since both the writ appeals are arising out of the same writ petition/same judgment

passed by the learned Single Judge, we allow Mr. Sudeep Agarwal, learned Dy. AG, to

correct the cause title within a week in WA No.94/2021 (an appeal preferred by the State) also by impleading the legal representatives of deceased -respondents 2 & 3.

Mr. VVS Murthy, learned Senior Advocate appearing along with Mr. K.R. Nair,

Advocate, would accept notice for the legal representatives of deceased -

respondents 2 & 3 in WA No.94/2021 also.

In view of the above, IA No.4/2021 and IA No.2/2021, applications for information of

death of respondents 2 & 3, filed in WA No.41/2021 and WA No.94/2021 respectively,

are disposed of.

Post the matter immediately after 4 weeks.

                   Sd/-                                          Sd/-

        ( Prashant Kumar Mishra)                           (Rajani Dubey)
            Acting Chief Justice                              Judge




Shyna
 

 
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