Citation : 2022 Latest Caselaw 5418 Chatt
Judgement Date : 25 August, 2022
HIGH COURT OF CHHATTISGARH, BILASPUR
Order Sheet
CRA No. 937 of 2013
Laxminarayan and another Versus State of Chhattisgarh
WITH
ACQA-59-2013, CRA-947-2013, CRA-966-2013, CRA-969-2013, CRA-970-2013,
CRA-1029-2013 & CRA-1068-2013
Division Bench:
Hon'ble Shri Justice Sanjay K. Agrawal &
Hon'ble Shri Justice Sachin Singh Rajput
25/08/2022 Mr. Rajesh Jain and Ms. Kiran Jain, Advocates for the appellants in CRA-937-
2013, CRA-966-2013, CRA-969-2013, CRA-970-2013 and for respondent No.02 in
ACQA-59-2013.
Mr. Anil S. Pandey, Advocate on behalf of Mr. Vinay Pandey, Advocate for the appellant in ACQA-59-2013.
Mr. Ramsajivan, Advocate for the appellants in CRA-947-2013.
Mr. Manoj Paranjpe and Mr. Vaibahav A. Goverdhan, Advocates for the appellants in CRA-1029-2013.
Mrs. Indira Tripathi, Advocate for the appellants in CRA-1068-2013.
Ms. Ruchi Nagar, Deputy Government Advocate for the respondent-State.
Arguments heard.
Reserved for judgment.
Sd/- Sd/-
(Sanjay K. Agrawal) (Sachin Singh Rajput)
Judge Judge
[email protected]
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!