Citation : 2023 Latest Caselaw 560 Chatt
Judgement Date : 27 January, 2023
HIGH COURT OF CHHATTISGARH, BILASPUR
Order Sheet
CRR No. 818 of 2021
Smt. Ahilya Devi Versus Rampukar
CRR/925/2021
27/01/2023 Mr. Krishna Tandon, Counsel for the Applicant in CRR No.
818/2021 and for respondent in CRR No. 925/2021.
Mr. Roop Ram Naik, Counsel for the Applicant in CRR No. 925/2021 and for respondent in CRR No. 818/2021.
Heard.
Both the parties are directed to file their affidavits mentioning their movable and immovable properties in the light of the judgment passed by the Hon'ble Supreme Court in the case of Rajnesh Vs. Neha & Another reported in (2021) 2 SCC 324.
List this case in the week commencing 20th February, 2023.
Sd/-
(Rajani Dubey) Judge
Ruchi
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!