Citation : 2025 Latest Caselaw 4047 Chatt
Judgement Date : 29 April, 2025
1/1
HIGH COURT OF CHHATTISGARH AT BILASPUR
MAC No. 1228 of 2017
Kamal Panjwani versus Manoharlal Yadav & ors.
MAC/1378/2017,MAC/1346/2017,MAC/1234/2017,MAC/1235/2017,MAC/
1370/2017
29/04/2025 Mr. Ritesh Verma, counsel for appellant in MAC
Nos. 1228/2017, 1235/2017 and 1234/2017 and for
respondent No. 2 in MAC Nos. 1370/2017, 1346/2017
and 1378/2017.
Mr. Akash Shrivastava, Advocate on behalf of Mr. R.N. Pusty, counsel for respondent No.2 in MAC Nos. 1228/2017, 1234/2017 and 1235/2017 and for respondent No. 3 in MAC Nos. 1346/2017, 1370/2017 and 1378/2017.
Mr. Praveen Dhurandhar, counsel for appellant in MAC Nos. 1346/2017, 1370/2017 and 1378/2017 and for respondents No. 3 & in MAC No. 1228/2017, for respondents No. 3 to 5 in MAC No. 1234/2017 and for respondents No. 3 to 6 in MAC No. 1235/2017.
Arguments heard.
Reserved for judgment.
Sd/-
H.L. Sahu (Sanjay Kumar Jaiswal) Judge
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!