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

Ashok Rajhans vs State Of Chhattisgarh
2025 Latest Caselaw 2822 Chatt

Citation : 2025 Latest Caselaw 2822 Chatt
Judgement Date : 21 August, 2025

Chattisgarh High Court

Ashok Rajhans vs State Of Chhattisgarh on 21 August, 2025

         HIGH COURT OF CHHATTISGARH AT BILASPUR

                        WPS No. 3497 of 2025

          PRATIMA PANDEY versus STATE OF CHHATTISGARH

WPS/6768/2025,WPS/6106/2025,WPS/6876/2025,WPS/6792/2025,
WPS/6878/2025,WPS/6898/2025,WPS/6872/2025,WPS/6449/2025,WPS/
   6355/2025,WPS/6783/2025,WPS/8240/2025,WPS/8234/2025,WPS/
   8256/2025,WPS/8287/2025,WPS/8259/2025,WPS/8330/2025,WPS/
   8158/2025,WPS/7941/2025,WPS/6673/2025,WPS/8364/2025,WPS/
   8340/2025,WPS/8017/2025,WPS/7912/2025,WPS/8412/2025,WPS/
   8528/2025,WPS/8569/2025,WPS/6845/2025,WPS/8088/2025,WPS/
   7850/2025,WPS/7843/2025,WPS/8628/2025,WPS/8615/2025,WPS/
   8606/2025,WPS/8557/2025,WPS/8596/2025,WPS/8668/2025,WPS/
   8608/2025,WPS/8666/2025,WPS/8702/2025,WPS/8511/2025,WPS/
   8669/2025,WPS/8678/2025,WPS/8691/2025,WPS/8651/2025,WPS/
   8640/2025,WPS/8306/2025,WPS/8526/2025,WPS/6082/2025,WPS/
   6252/2025,WPS/8517/2025,WPS/8317/2025,WPS/8647/2025,WPS/
   8294/2025,WPS/8293/2025,WPS/8855/2025,WPS/8613/2025,WPS/
   8846/2025,WPS/8887/2025,WPS/8797/2025,WPS/8877/2025,WPS/
   8867/2025,WPS/8467/2025,WPS/8767/2025,WPS/8891/2025,WPS/
   8828/2025,WPS/8718/2025,WPS/8878/2025,WPS/8693/2025,WPS/
   8881/2025,WPS/8783/2025,WPS/8862/2025,WPS/8852/2025,WPS/
   8771/2025,WPS/8782/2025,WPS/8847/2025,WPS/8827/2025,WPS/
   8807/2025,WPS/8869/2025,WPS/6079/2025,WPS/8779/2025,WPS/
   8859/2025,WPS/8479/2025,WPS/8769/2025,WPS/8802/2025,WPS/
   8822/2025,WPS/8829/2025,WPS/8839/2025,WPS/8430/2025,WPS/
                                     Wps 3497 of 2025 and connected cases
                             2
8849/2025,WPS/8819/2025,WPS/8332/2025,WPS/8366/2025,WPS/
9076/2025,WPS/9084/2025,WPS/9086/2025,WPS/9088/2025,WPS/
9096/2025,WPS/9091/2025,WPS/9121/2025,WPS/8757/2025,WPS/
8489/2025,WPS/8801/2025,WPS/8773/2025,WPS/9013/2025,WPS/
9093/2025,WPS/8014/2025,WPS/8759/2025,WPS/9024/2025,WPS/
9034/2025,WPS/8642/2025,WPS/9014/2025,WPS/9112/2025,WPS/
8740/2025,WPS/9115/2025,WPS/8112/2025,WPS/9007/2025,WPS/
9030/2025,WPS/9102/2025,WPS/9178/2025,WPS/9012/2025,WPS/
9179/2025,WPS/8988/2025,WPS/8339/2025,WPS/9213/2025,WPS/
9020/2025,WPS/9016/2025,WPS/8019/2025,WPS/9045/2025,WPS/
8994/2025,WPS/9025/2025,WPS/8454/2025,WPS/8450/2025,WPS/
9038/2025,WPS/9134/2025,WPS/9241/2025,WPS/9229/2025,WPS/
9238/2025,WPS/9260/2025,WPS/9232/2025,WPS/9242/2025,WPS/
9249/2025,WPS/9409/2025,WPS/9159/2025,WPS/9300/2025,WPS/
9452/2025,WPS/9198/2025,WPS/9546/2025,WPS/9537/2025,WPS/
9351/2025,WPS/9453/2025,WPS/9388/2025,WPS/8690/2025,WPS/
9530/2025,WPS/9243/2025,WPS/9246/2025,WPS/8856/2025,WPS/
9625/2025,WPS/9483/2025,WPS/9390/2025,WPS/9628/2025,WPS/
9481/2025,WPS/9439/2025,WPS/8680/2025,WPS/9534/2025,WPS/
9541/2025,WPS/9620/2025,WPS/9451/2025,WPS/8614/2025,WPS/
8990/2025,WPS/9529/2025,WPS/9484/2025,WPS/8145/2025,WPS/
9493/2025,WPS/8368/2025,WPS/9428/2025,WPS/9272/2025,WPS/
8656/2025,WPS/9307/2025,WPS/8350/2025,WPS/9274/2025,WPS/
9342/2025,WPS/9417/2025,WPS/9424/2025,WPS/9420/2025,WPS/
9450/2025,WPS/9341/2025,WPS/9553/2025,WPS/3911/2025,WPS/
3919/2025,WPS/3918/2025,WPS/3984/2025,WPS/4027/2025,WPS/
4021/2025,WPS/4125/2025,WPS/4126/2025,WPS/4216/2025,WPS/
3912/2025,WPS/3923/2025,WPS/3921/2025,WPS/3922/2025,WPS/
4139/2025,WPS/4028/2025,WPS/4229/2025,WPS/4004/2025,WPS/
4251/2025,WPS/3925/2025,WPS/4184/2025,WPS/4111/2025,WPS/
4114/2025,WPS/3929/2025,WPS/3934/2025,WPS/4266/2025,WPS/
                                                 Wps 3497 of 2025 and connected cases
                                       3
       3979/2025,WPS/3894/2025,WPS/4207/2025,WPS/3926/2025,WPS/
       4087/2025,WPS/3917/2025,WPS/4189/2025,WPS/4172/2025,WPS/
       3914/2025,WPS/4104/2025,WPS/4123/2025,WPS/3916/2025,WPS/
       4038/2025,WPS/4188/2025,WPS/4201/2025,WPS/4161/2025,WPS/
       3977/2025,WPS/4213/2025,WPS/4014/2025,WPS/4222/2025,WPS/
       4308/2025,WPS/4159/2025,WPS/4010/2025,WPS/3908/2025,WPS/
       4107/2025,WPS/3930/2025,WPS/4003/2025,WPS/4073/2025,WPS/
       4211/2025,WPS/4086/2025,WPS/4007/2025,WPS/4218/2025,WPS/
       4000/2025,WPS/4221/2025,WPS/4338/2025,WPS/4315/2025,WPS/
       4324/2025,WPS/4322/2025,WPS/4320/2025,WPS/4304/2025,WPS/
       3695/2025,WPS/4326/2025,WPS/3861/2025,WPS/4267/2025,WPS/
       4804/2025,WPS/4812/2025,WPS/4822/2025,WPS/4844/2025,WPS/
       4894/2025,WPS/4898/2025,WPS/4852/2025,WPS/4901/2025,WPS/
       4859/2025,WPS/4900/2025,WPS/4935/2025,WPS/5017/2025,WPS/
       5014/2025,WPS/4968/2025,WPS/5028/2025,WPS/4949/2025,WPS/
       5168/2025,WPS/5229/2025,WPS/5283/2025,WPS/4103/2025,WPS/
       4387/2025,WPS/4209/2025,WPS/4062/2025,WPS/4301/2025,WPS/
       3928/2025,WPS/4960/2025,WPS/4988/2025,WPS/4333/2025,WPS/
       4232/2025,WPS/5202/2025,WPS/6194/2025,WPS/5985/2025,WPS/
       6160/2025,WPS/6928/2025,WPS/6627/2025,WPS/6991/2025,WPS/
       6756/2025,WPS/7006/2025,WPS/6985/2025,WPS/6410/2025,WPS/
       5699/2025,WPS/6407/2025,WPS/6712/2025,WPS/4332/2025


                                  Order Sheet




21.08.2025        Shri Manoj Paranjpe, Senior Advocate along with Shri

             Devashish Tiwari, Shri Shiv Sewak, & Shri Ashok Patil, Ms Seema

             Verma, Shri Pramod Ramteke, Ms Shraddha Mishra, Shri RK Verma,
                                       Wps 3497 of 2025 and connected cases
                               4

and Shri Govind Dewangan, Advocates                 for the respective

petitioners.

      Shri YS Thakur, Addl AG, Shri Vinay Pandey, Dy AG, Shri S

Choubey, PL, Shri Animesh Tiwari, and Ms Priyanka Rai, on behalf

of Shri Shashank Thakur, Advocates for the respective respondents.

Shri YS Thakur, learned Addl AG would submit that there is

difficulty in the present petition for hearing by this Court, as the

petitioners rely upon the judgment passed by the Division Bench of

this Court in the matter of Smt Sona Sahu Vs State of

Chhattisgarh and others in WA-261 of 2023, in which, Hon'ble

Justice Shri Ravindra Agrawal is one of the member of the Bench,

and also in Review petition No.147 of 2024.

Learned Additional AG would also submit that in some of the

petitions, reply has been filed by the State, and in other petitions,

reply has not been filed yet, though the State required to file reply in

all the petitions. Therefore, he prays for 15 days' time to file reply in

all the matters.

When specific query has been made to the learned Additional

AG as to in how many matters reply is yet to be filed, he is unable to

give reply, as there is no data with him with respect to filing of reply Wps 3497 of 2025 and connected cases

in how many cases. It is very sorry state of affairs from the State

side, that there is no data available as to in how many files reply has

been filed, despite the matters are being listed regularly for clubbing

together with WPS-3497 of 2025, and such an objection has never

been raised by the State counsel, who are appearing regularly in the

writ petitions.

However, learned Additional AG appearing for the State

assures that within 15 days, they will file reply in all the matters,

which have been listed today.

Though this Court is willing to hear all these cases today, yet,

on the above request made by the learned State counsel, grant one

opportunity to file reply in all these matters listed today.

List this case along with connected cases in the week

commencing 15th September, 2025.

It is made clear that if reply has not been filed by the next date

of hearing, appropriate orders may be passed. It is also made clear

that after filing of reply by the State, respective petitioners may file

rejoinder, on or before the next date of hearing.

Sd/-

(Ravindra Kumar Agrawal) JUDGE padma

 
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