Citation : 2021 Latest Caselaw 201 Chatt
Judgement Date : 8 June, 2021
HIGH COURT OF CHHATTISGARH, BILASPUR
Order Sheet
Proceedings through Video Conferencing
Criminal Revision No.306 of 2021
Drupatlal Banjara Versus Mukesh Kumar Sahu
08.6.2021 Shri Priyank Rathi, counsel for the applicant.
Heard on admission.
Admit.
Issue notice to the respondent on payment of PF within seven days.
Notice be made returnable within four weeks.
Call for the record of the Court below.
Learned counsel for the applicant submits that he will file certified copy of the impugned order/judgment within two weeks.
In view of the above, IA No.02/2021 for exemption from filing certified copy of the impugned order/judgment stands disposed of.
Heard on IA No.01/2021 for grant of interim relief.
On due consideration, the direction passed by learned Court below/Additional Sessions Judge, Saraipali Distt. Mahasamund in its judgment dated 05.3.2021 passed in Criminal Appeal No.18/2019 (Druptlal Banjara vs. Mukesh Kumar Sahu) ordering the applicant to pay Rs. 1,25,000/- within a Bini period of 60 days from the date of judgment, is stayed till the next date of hearing.
List this case for final hearing in due course. Sd/-
(N.K. Chandravanshi)
Judge
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!