Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bharat Das Mahant And Anr vs State Of Chhattisgarh
2025 Latest Caselaw 2762 Chatt

Citation : 2025 Latest Caselaw 2762 Chatt
Judgement Date : 18 August, 2025

Chattisgarh High Court

Bharat Das Mahant And Anr vs State Of Chhattisgarh on 18 August, 2025

HIGH COURT OF CHHATTISGARH AT BILASPUR

CRA No. 462 of 2015

Akshat Singh @ Solu versus State Of Chhattisgarh

CRA/598/2015,CRA/480/2015,CRA/463/2015,CRA/483/2015,CRA/

Order Sheet

Digitally signed by RAMAKANT 18/08/2025 Ms. Indira Tripathi and Mr. Sumit Shrivastava, NIRALA counsel for the respective appellants.

Mr. Afroj Khan, PL for the State. Arguments heard.

All the appeals stand allowed, however judgment has been passed separately.

The appellants are acquitted of the charges levelled against them. They be released forthwith, if they are not required to be detained in other offence.

Sd/-

                                                                     Rajani Dubey
              Nirala                                                     Judge
 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter