Citation : 2025 Latest Caselaw 3716 Chatt
Judgement Date : 25 August, 2025
1/2
Digitally
signed by
BABLU
BABLU
RAJENDRA
HIGH COURT OF CHHATTISGARH AT BILASPUR
RAJENDRA BHANARKAR
BHANARKAR Date:
2025.08.25
17:45:02
+0530
CRA No. 419 of 2025
SOYEB AHAMAD @ SAIF versus STATE OF CHHATTISGARH
Order Sheet
25/08/2025 None appears on behalf of appellant-Soyeb
Ahamad @ Saif to press this appeal. However,
Mr.Shashank Thakur, learned Deputy Advocate
General appearing for the respondent/State.
It transpires from the record that there were two
accused persons involved in the present case, out of
which, one namely Soyeb Ahamad @ Saif has
present the present appeal. However, accused Gulam
Mustafa @ Kali Bhancha has not yet preferred his
appeal against the impugned judgment passed by the
trial Court convicting and sentencing them.
Let the matter be listed tomorrow i.e. 26.08.2025.
The Superintendent of Central Jail, Raipur is
directed to cause appearance of accused Gulam
Mustafa @ Kali Bhancha through video conferencing
tomorrow at 12 noon.
The Registrar (Judicial) shall make necessary
arrangements for taking up this matter at 12 noon
through video conferencing.
Sd/- Sd/-
(Bibhu Datta Guru) (Ramesh Sinha)
Judge Chief Justice
Bablu
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!