Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Budhelal Bharti vs State Of Chhattisgarh
2022 Latest Caselaw 468 Chatt

Citation : 2022 Latest Caselaw 468 Chatt
Judgement Date : 25 January, 2022

Chattisgarh High Court
Budhelal Bharti vs State Of Chhattisgarh on 25 January, 2022
          HIGH COURT OF CHHATTISGARH, BILASPUR

                                 Order Sheet

                            CRA No. 893 of 2021

               Budhelal Bharti Versus State of Chhattisgarh




25/01/2022

Shri Nasimuddin Ansari, Advocate for the appellant.

Shri Soumya Rai, P.L. for the State.

Heard.

In view of the judgment of this Court in the case of Akash Chandrakar & Anr. vs. State of Chhattisgarh, in Criminal Appeal No. 101 of 2021, passed on 19th January, 2022, notice is required to be issued to the complainant.

Hence, issue notice to the complainant/ victim of this case. P.F. be paid, as per rules.

Learned State counsel also prays for time to file reply.

List this case on 28th February, 2022.

                          Sd/-                              Sd/-

               (R.C.S. Samant)                      (Arvind Singh Chandel)
                     Judge                                   Judge




  Nimmi
 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter