Citation : 2025 Latest Caselaw 2719 Chatt
Judgement Date : 28 March, 2025
1
2025:CGHC:15035
NAFR
HIGH COURT OF CHHATTISGARH AT BILASPUR
CRMP No. 972 of 2025
• Kashmir Singh S/o Pritpal Singh Aged About 66 Years Occupation
Transporter, R/o Sai Dham Colony, Qu. No. C-04 Near Urdana, Tah
And District Raigarh (C.G.) (Died) Through His Legal
Representative Servjeet Singh S/o Late Kashmir Singh, Aged About
50 Years Presently R/o Shastri Nagar, Bhilai Nagar District Durg
(C.G.)
... Appellant
versus
• Eid Mohammad S/o Abdul Ajeej, Aged About 53 Years Occupation
Proprietor Sai Road Lines, R/o Nandni Town Ship (Wrongly Mention
Nandini), Tah Dhamdha District Durg (C.G.)
... Respondent
For Appellant : Mr. Rajendra Tripathi, Advocate
For Respondent(s) : None
Hon'ble Shri Justice Narendra Kumar Vyas Order on Board 28.03.2025
1. Heard on admission.
2. The present application filed under Section 419(4) of Bhartiya
Nagrik Suraksha Sanhita, 2023 for grant of leave to appeal on
behalf of victim.
3. Application being arguable is admitted for hearing.
Digitally signed by MANISH MANISH YADAV YADAV Date:
2025.03.29 12:20:52 +0530
4. Perused the impugned judgment and gone through the other
material available on record.
5. On due consideration, application for grant of leave to appeal is
allowed. Registry is directed to register the case as regular
Acquittal Appeal.
6. Notice be issued to the respondent by ordinary course as well as
by registered mode within two weeks on payment of process fee
after registration of acquittal appeal.
7. In view of the above, present CRMP stand disposed of.
8. The acquittal appeal be listed on 21st July, 2025 for final disposal
in motion hearing stage.
Sd/-
(Narendra Kumar Vyas) Judge
Manish
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!