Citation : 2022 Latest Caselaw 3635 Chatt
Judgement Date : 13 May, 2022
1
HIGH COURT OF CHHATTISGARH, BILASPUR
Order Sheet
WA No. 81 of 2022
Bali Nagwanshi Versus State of Chhattisgarh & Others
alongwith
WA No. 83/2022, 115/2022, 64/2022, 77/2022, 119/2022, 144/2022 and
WA No.129/2022
13/05/2022 Heard Mr. Prashant Bhushan, learned senior counsel
(through video-conferencing) assisted by Mr. Amit Verma, learned
counsel, appearing for the appellant in WA No. 81/2022 and WA
No. 64/2022, Mr. Anurag Dayal Shrivastava, learned counsel,
appearing for the appellant, in WA No. 77/2022, 83/2022 and
129/2022, Mr. Siddharth Shukla, learned counsel, appearing for
the appellant in WA No. 115/2022, Mr. Arvind Shrivastava, learned
counsel, appearing for the appellant, in WA No. 119/2022, Mr.
Varun Sharma, learned counsel, appearing for the appellants, in
WA No. 144/2022.
Also heard Mr. Vikas Singh, learned senior counsel (through
video-conferencing), assisted by Mr. Vaibhav Shukla, Mr. Ujjwal
Choubey and Mr. Chandradeep Prasad, learned counsel,
appearing for the respondent-Bastar Railway Private Limited,
Ms. Astha Shukla, learned Government Advocate and Mr. Vikram
Sharma, learned Deputy Government Advocate for the State and
Mr. Ramakant Mishra, learned Assistant Solicitor General for the
Union of India.
Hearing concluded.
Judgment reserved.
Sd/- Sd/-
(Arup Kumar Goswami) (Rajendra Chandra Singh Samant)
Chief Justice Judge
Amit
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!