Citation : 2025 Latest Caselaw 306 Chatt
Judgement Date : 2 July, 2025
SOURABH
BHILWAR
Digitally signed by
SOURABH
1/3
BHILWAR
Date: 2025.07.03
10:14:28 +0530
HIGH COURT OF CHHATTISGARH AT BILASPUR
CRA No. 40 of 2025
MANJEET BOYAR @ MANBOYAR versus STATE OF CHHATTISGARH
alongwith
CRA/819/2025, CRA/817/2025, CRA/239/2025, CRA/382/2025
Order on Board
02/07/2025 Heard Mr. Goutam Khetrapal, Mr. Gendesh
Dadsena and Mr. Anil Pillai learned counsel for their
respective appellants. Also heard Mr. Sangharsh
Pandey, learned Govt. Advocate appearing for the
respondents/ State.
Ms. Rashmi Chaudhary, Assistant Jail
Superintendent, Central Jail, Durg alongwith the
accused Nikhil Sonwani is also appeared before this
Court through video conferencing. His presence be
marked.
On the last date of hearing, it has been pointed
out that there are six accused persons in Sessions Trial
No. 24/2021, out which, five accused persons have
preferred these appeals before this Court and one
Nikhil Sonwani/accused has not yet preferred an
appeal before this Court, for which this Court has
directed the Registrar General to make necessary
arrangement for taking up this matter today and to ask
the accused Nikhil Sonwani as to whether he wants to
engage a counsel of his own choice or this Court may
appoint an Amicus Curiae.
In compliance of the above order, the accused
has been produced before this Court through video
conferencing and he has been identified by the
Assistant Jail Superintendent, Central Jail, Durg.
On a pointed query being made, it has been
submitted that the accused Nikhil Sonwani has recently
been instructed that his family members have engaged
a counsel for filing an appeal against the impugned
judgment and order passed by the trial Court.
At this juncture, Mr. Devershi Thakur, Advocate
present in the Court appears and states that yesterday
he has received instruction from the family members of
Nikhil Sonwani for filing an appeal on his behalf and he
prays for some time.
In view of the above, two weeks' time is granted.
List these cases after two weeks.
Sd/- Sd/-
(Bibhu Datta Guru) (Ramesh Sinha)
Judge Chief Justice
S.Bhilwar/Jyoti
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!