Citation : 2022 Latest Caselaw 4248 Chatt
Judgement Date : 6 July, 2022
1
HIGH COURT OF CHHATTISGARH, BILASPUR
Order Sheet
WPC No. 591 of 2012
Guru Ghasidas Sahitya Avam Sanskriti Academy
Versus
State of C.G. and Anr.
along with
WPS/4240/2014, WPS/4049/2018, WPC/592/2012, WPC/594/2012,
WPS/6083/2018, WPC/652/2012, WPC/1372/2012, WPS/5578/2012,
WPC/4665/2019, WPC/653/2012, WPC/1121/2012, WPS/5290/2021,
WPC/936/2012, WPC/2072/2014, WPC/1067/2012, WPC/1093/2012,
WPS/2091/2018, WPS/7100/2021 and WPC/593/2012
06/07/2022 Hearing of these cases had commenced on 13.06.2022 and the
cases were heard-in-part on that day. Thereafter, cases were heard
on 15.06.2022, 28.06.2022 and 04.07.2022.
An application, being I.A. No. 14 of 2022, is filed in WPC
No.591/2012 by the respondents/State on 05.07.2022, seeking leave
to produce certain documents. At paragraph 2 of the said I.A., it is
stated as follows :
"2. It is submitted that the answering
respondents have already filed its return on
28/04/2012. Thereafter, an additional return on
behalf of the State of Chhattisgarh was filed on
19/11/2012. Apart from the return to the writ
petition, the answering respondents/State have
also filed application for taking additional
submission on record and application for taking
documents on record on 03/05/2012 and
07/05/2015 respectfully to substantiate the
averments which were pleaded by the answering
respondents in the said return."
By this application, original note-sheets and records pertaining to
impugned amendments are sought to be produced.
On a query of the Court, Mr. Verma submits that there is no
pleading with regard to the note-sheets and records pertaining to the
impugned amendments.
In that view of the matter, we are not inclined to permit the
respondents to produce the records, as prayed for.
I.A. No. 14 of 2022 is dismissed.
Heard Mr. Satish Chandra Verma, learned Advocate General,
assisted by Mr. Vikram Sharma and Mr. Gagan Tiwari, learned Deputy
Government Advocates, appearing for the State/respondents, Dr. K.S.
Chauhan, Senior Advocate, assisted by Mr. Ajit Kumar Ekka, Mr. Lekh
Ram Dhruw and Mr. R.V. Rajwade, Advocates, appearing for the
intervenors in WPC No. 591/2012, Mr. Ashish Beck and Mr. Anand K.
Kujur, Advocates, appearing for the intervenors in WPC No. 591/2012,
Ms. Anmol Sharma, learned Central Government Counsel, appearing
for the UOI/respondent in WPC No. 936/2012, Mr. Abhishek Vinod
Deshmukh, learned counsel, appearing for respondent No.3 in WPS
No. 5578/2018, Ms. Surya Kawalkar Dangi, learned counsel,
appearing for respondent Nos.4 to 17 in WPS No. 5578/2018 and Mr.
Anand Mohan Tiwari, learned counsel, appearing for the
PSC/respondent in WPS Nos. 2091/2018, 4049/2018, 6083/2018,
5290/2021 and 7100/2021.
We have also heard the reply submission of Mr. Vinay Pandey,
learned counsel for the petitioners in WPC No.2072/2014 and WPS
Nos. 2091/2018, 4049/2018 & 6083/2018, Mr. Mateen Siddiqui,
learned counsel for the petitioners in WPC Nos. 1121/2012 &
1067/2012, Mr. N. Naha Roy, learned counsel for the petitioners in
WPS No. 5578/2012 and WPC No. 594/2012 and Mr. Sangharsh
Pandey, learned counsel for the petitioners in WPC No.4665/2019.
Hearing concluded.
Judgment reserved.
Sd/- Sd/-
(Arup Kumar Goswami) (Parth Prateem Sahu)
Chief Justice Judge
Chandra
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!