Citation : 2025 Latest Caselaw 4109 Chatt
Judgement Date : 29 August, 2025
Digitally signed by AMIT PATEL HIGH COURT OF CHHATTISGARH AT BILASPUR CRA No. 962 of 2019 RADHA BAI versus STATE OF CHHATTISGARH CRA/1004/2019,CRA/1408/2019,CRA/988/2019,CRA/1038/2019,CRA/ 1007/2019,CRA/995/2019 Order Sheet
29.08.2025 Mr. Kishore Bhaduri, Sr. Advocate along with Mr. Sabhyasachi Bhaduri, Advocate for the appellant in CRA No. 1004/2019. Ms. Sharmila Singhai, Sr. Advocate along with Mr. Hrishabh Deo Shukla and Mr. Shashwat Rai, Advocates for the appellant in CRA No. 1007/2019.
Mr. Sumit Singh along with Ms. Vaishali Jaiswani, Advocates for the appellants in CRA No. 962/2019 and CRA No. 1038/2019. Mr. K. K. Pandey, Advocate for the appellant in CRA No. 988/2019.
Mr. Mirza Kaiser Baeg, Advocate for the appellants in CRA No. 995/2019 and CRA No. 1408/2019. Mr. Ashish Shukla, Additional A.G. for the State. Arguments heard.
Reserved for judgment.
Sd/- Sd/-
(Rajani Dubey) (Amitendra Kishore Prasad)
Judge Judge
AMIT PATEL
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!