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

Shatruhan Sonker vs Government Of India
2022 Latest Caselaw 958 Chatt

Citation : 2022 Latest Caselaw 958 Chatt
Judgement Date : 22 February, 2022

Chattisgarh High Court
Shatruhan Sonker vs Government Of India on 22 February, 2022
           HIGH COURT OF CHHATTISGARH, BILASPUR

                                  Order Sheet

                            ARBA No. 43 of 2021

                  Bhagawat Sonker Versus Union Of India

ARBA/33/2021,ARBA/37/2021,ARBA/28/2021,ARBA/11/2021,ARBA/23/202
 1,ARBA/20/2021,ARBA/24/2021,ARBA/27/2021,ARBA/45/2021,ARBA/
     59/2021,ARBA/12/2021,ARBA/16/2021,ARBA/31/2021,ARBA/
     58/2021,ARBA/26/2021,ARBA/21/2021,ARBA/54/2021,ARBA/
     51/2021,ARBA/44/2021,ARBA/57/2021,ARBA/29/2021,ARBA/
     30/2021,ARBA/22/2021,ARBA/32/2021,ARBA/36/2021,ARBA/
     17/2021,ARBA/35/2021,ARBA/40/2021,ARBA/50/2021,ARBA/
     49/2021,ARBA/18/2021,ARBA/34/2021,ARBA/41/2021,ARBA/
     13/2021,ARBA/52/2021,ARBA/42/2021,ARBA/48/2021,ARBA/
     39/2021,ARBA/25/2021,ARBA/46/2021,ARBA/15/2021,ARBA/
                      53/2021,ARBA/9/2021,




     22/02/2022         Shri Dhiraj Kumar Wankhede, Standing Counsel
                  with Shri Shahil Singh, Counsel for National Highway
                  Authority of India.
                        Shri Sudeep Shrivastava and Shri Yogesh
                  Pandey, counsel for the private individuals/claimants.
                        Shri Samir Uraon, Govt. Advocate for the State.
                                       ARBA 20 of 2021
                        Shri Dhiraj Kumar Wankhede, Standing Counsel
                  for the appellant.
                        Shri Yogendra Pandey, counsel for the private
                  respondent.

Shri Samir Uraon, GA for the State. Heard on IA No.3/2022 for condonation of delay in compliance of this Court's order dated 24.1.2022.

On due consideration, the application is allowed and delay is condoned.

Also heard on IA No.02/2022 for amendment. On due consideration, the application is allowed and counsel for the appellant is permitted to carry out amendment within 2 days.

Arguments heard.

Reserved for judgment.

Sd/-

(Deepak Kumar Tiwari) Judge

Barve

 
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