Citation : 2025 Latest Caselaw 510 Chatt
Judgement Date : 15 July, 2025
1/1
HIGH COURT OF CHHATTISGARH AT BILASPUR
MAC No. 90 of 2025
M/S A.W.X. CACON versus MANOJ PATEL
MAC/967/2023
Order Sheet
15/07/2025 Ms. Aparajita Pandey, Advocate on behalf of Mr.
Harshwardhan, counsel for the appellants in MAC No.90/2025
and for respondents in MAC No.967/2023.
Mr. PK Tulsyan, counsel for the respondent in MAC No.90/2025 and for appellant in MAC No.967/2023.
In compliance of order dated 08.7.2025, proprietor of the M/s. AWX Cacon is present in person. He submits that in compliance of impugned judgment dated 24.02.2023, he had deposited the amount of compensation through cheque, but the same has been dishonoured. However, he submits that he will deposit the entire amount of compensation in accordance with Digitally
law within a week.
signed by BINI PRADEEP BINI Date:
PRADEEP 2025.07.16 10:14:18 +0530 In view of the above, list this case on 22 July, 2025.
Sd/-
(Naresh Kumar Chandravanshi) Judge Bini
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!