Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ashok Talmale vs State Of Chhattisgarh
2025 Latest Caselaw 1466 Chatt

Citation : 2025 Latest Caselaw 1466 Chatt
Judgement Date : 27 January, 2025

Chattisgarh High Court

Ashok Talmale vs State Of Chhattisgarh on 27 January, 2025

                                   1/1




             HIGH COURT OF CHHATTISGARH AT BILASPUR

                        WPC No. 455 of 2025

             AIVAJ DEWANGAN versus STATE OF CHHATTISGARH
                              alongwith

                    WPC/523/2025, WPC/456/2025

                            Order on Board


27/01/2025
                 Mr. Prateek Sharma, Advocate for the petitioners.

                 Mr. Prafull Bharat, Advocate General alongwith
              Mr. Praveen Das, Dy. Advocate General for the
              respondents/State.

Mr. R. S. Marhas, Advocate for the respondent/ Chhattisgarh State Election Commission.

Mr. Satish Gupta, Advocate and Ms. Ayushi Agrawal, Advocate on behalf of Mr. Vivek Sharma, Advocate for the respondent/Municipal Corporation.

Arguments heard.

Reserved for Judgment.

Sd/-

(BIBHU DATTA GURU) Judge $. Bhilwar

 
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