Citation : 2022 Latest Caselaw 1549 Chatt
Judgement Date : 24 March, 2022
1
HIGH COURT OF CHHATTISGARH, BILASPUR
Order Sheet
Writ Appeal No. 171 of 2017
Vishnu Prasad Chandrakar Versus State of Chhattisgarh & Others
alongwith
Writ Appeal Nos. 167 of 2017, 170 of 2017, 168 of 2017, 169 of 2017, 166 of 2017
and 173 of 2017
24/03/2022 Heard Dr. N.K. Shukla, learned senior counsel for the appellants
in these appeals assisted by Mr. Sourabh Sharma and Ms. Rashika
Soni. Also heard Mr. H.S. Ahluwalia, learned Deputy Advocate
General, appearing for respondents No. 1 to 3 in all these appeals,
Mr. Apurv Goyal, learned counsel for respondent No. 4 in Writ
Appeal Nos. 171 of 2017, 168 of 2017 & 169 of 2017, Mr. Rajnish
Singh Baghel, learned counsel for respondent No. 4 in Writ Appeal
No. 166 of 2017 and Mr. Pankaj Agrawal, learned counsel for
respondent No. 4 in Writ Appeal No. 173 of 2017.
Judgment reserved.
Sd/- Sd/-
(Arup Kumar Goswami) (Gautam Chourdiya)
Chief Justice Judge
Brijmohan
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!