Citation : 2025 Latest Caselaw 1742 Chatt
Judgement Date : 4 February, 2025
1/2
MANPREET
KAUR
HIGH COURT OF CHHATTISGARH AT BILASPUR
Digitally signed
by MANPREET CRA No. 1137 of 2021
KAUR
Om Prakash @ Chotu Ratre Versus State Of Chhattisgarh
Date: 2025.02.07
10:31:42 +0530
CRA/1464/2021,CRA/1089/2024
Order Sheet
04.02.2025
Heard Mr. Pawan Kesharwani, Mr. Nilkanth
Malviya and Mr. Shivendu Pandya, learned counsel for
the appellants. Also heard Mr. Shashank Thakur,
learned Deputy Advocate General for respondent /
State.
Criminal appeal No. 1137/2021 has already been
admitted vide order dated 06.10.2021 and Criminal
Appeal No. 1464/2021 was also admitted vide order
dated 13.01.2022. CRA No.1089 /2024 is listed today
for orders on admission and I.A. No. 02/2024 i.e.
application for condonation of delay in preferring the
appeal. For the reasons stated therein, the I.A. No.
02/2024 is allowed and the appeal is admitted. With the
consent of learned counsel appearing for the parties,
these appeals are being heard finally as though two of
the appellants, namely, Naresh Banjare @ Bada @
Bau and Smt. Dropati are on bail, however, so far as
other appellants are concerned, they are languishing in
jail since 2017.
Judgment has been passed separately.
In view of the same, I.A. No. 02/2024, stands
disposed of.
Sd/- Sd/-
(Ravindra Kumar Agrawal) (Ramesh Sinha)
Judge Chief Justice
Manpreet
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!