Citation : 2025 Latest Caselaw 882 Chatt
Judgement Date : 31 July, 2025
HIGH COURT OF CHHATTISGARH AT BILASPUR
CRA No. 723 of 2004
SANTOSH KUMAR versus STATE OF CHHATTISGARH
CRA/969/2004 Digitally signed by AMARDEEP AMARDEEP CHOUBEY CHOUBEY Date:
2025.07.31 17:53:44
31/07/2025 Mr. Anurag Khatri, Advocate for the appellant in CRA +0530
No.723/2004.
Mr. Priyanshu Gupta, Advocate for the appellant in
Mr. U.K.S Chandel, Dy.A.G. for the State.
By order dated 07/05/2025, non-bailable warrant was
issued for production of the appellant before this Court
today.
The S.H.O. Lalpur, Mungeli submitted a report dated
30/31.07.2025 mentioning therein that the appellant was not
available in the given address and as such, the non-bailable
warrant could not be executed.
CRA/969/2004 and CRA/723/2004
Learned counsel appearing for the appellants
undertake to argue the matter finally.
In view of the above, with the consent of learned
counsel for the parties, both the appeals are heard finally.
Judgment passed separately.
SD/-
(Bibhu Datta Guru) Judge
Gowri/ Amardeep
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!