Citation : 2025 Latest Caselaw 3564 Jhar
Judgement Date : 28 March, 2025
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal (D.B.) No. 1517 of 2024
------
Amit Agarwal @ Sonu Agarwal .... .... .... Appellant Versus Union of India through National Investigating Agency .... .... .... Respondent With Cr. Appeal (D.B.) No. 1516 of 2024
------
Shree Balaji Transport and Roadways Pvt. Ltd.
.... .... .... Appellant Versus National Investigating Agency .... .... .... Respondent With Cr. Appeal (D.B.) No. 1554 of 2024
------
Jaishree Steels Pvt. Ltd. .... .... .... Appellant Versus National Investigating Agency .... .... .... Respondent
CORAM: HON'BLE MR. JUSTICE SUJIT NARAYAN PRASAD HON'BLE MR. JUSTICE GAUTAM KUMAR CHOUDHARY
For the Appellants : Mr. Indrajit Sinha, Advocate Mr. Rishav Kumar, Advocate For the Respondent : Mr. Amit Kumar Das, Advocate Mr. Saurav Kumar, Advocate Mr. Nilesh Sarkar, Advocate
------
Order No.08 / Dated : 28.03.2025
1. Heard, Mr. Indrajit Sinha, learned counsel appearing for the appellants
and Mr. Amit Kumar Das, learned counsel appearing for the
Respondent-National Investigating Agency.
2. Hearing concluded.
3. Judgment is reserved.
(Sujit Narayan Prasad, J.)
(Gautam Kumar Choudhary, J.) Pawan/-
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!