Citation : 2025 Latest Caselaw 195 Chatt
Judgement Date : 8 May, 2025
HIGH COURT OF CHHATTISGARH, BILASPUR Order Sheet
ACQA No. 82 of 2011 IBRAHIM MEMON versus BILAL MEMON and ORS.
(along with)
ACQA/124/2011, ACQA/15/2012,ACQA/168/2011,ACQA/167/2011,ACQA/16/2012
08/05/2025 Mr. Ashutosh Shukla, Mr. Siddhant Tiwari, Advocates and Mr. Shaleen Singh Baghel, Dy. Government Advocate appearing for the respective parties.
Mr. Siddhant Tiwari, Advocate submits that since the earlier counsel Mr. U.K.S. Chandel has come into Government Penal, therefore, he will file the power/memo of appearance and submits that he may be permitted to argue the case on behalf of Mr. U.K.S. Chandel.
Prayer is allowed.
With the consent of learned counsel for the parties, the matter is heard finally.
Judgment has been passed separately.
Sd/- Sd/-
(Arvind Kumar Verma) (Ramesh Sinha)
Judge Chief Justice
VASANT KUMAR
KUMAR 2025.05.12
11:04:14
+0530
Vasant
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!