Supreme Court - Daily Orders
Narsingh Dewangan vs Isup Khan on 8 February, 2019
Bench: A.K. Sikri, S. Abdul Nazeer
ITEM NO.26 COURT NO.2 SECTION IV-A
S U P R E M E C O U R T O F I N D I A
RECORD OF PROCEEDINGS
Petition(s) for Special Leave to Appeal (C) No(s).2917/2019
(Arising out of impugned final judgment and order dated 14-12-2018
in CR No.10/2017 passed by the High Court Of Chhatisgarh At
Bilaspur)
NARSINGH DEWANGAN Petitioner(s)
VERSUS
ISUP KHAN & ORS. Respondent(s)
(FOR ADMISSION and I.R. and IA No.16715/2019-EXEMPTION FROM FILING
O.T.)
Date : 08-02-2019 This petition was called on for hearing today.
CORAM :
HON'BLE MR. JUSTICE A.K. SIKRI
HON'BLE MR. JUSTICE S. ABDUL NAZEER
For Petitioner(s) Mr. Ravindra Shrivastava, Sr. Adv.
Mr. Anshuman Shrivastava, Adv.
Mr. Abhijeet Shrivastava, Adv.
Ms. Garima Tiwari, Adv.
Mr. B. Ramana Murthy, AOR
For Respondent(s)
UPON hearing the counsel the Court made the following
O R D E R
The special leave petition is dismissed.
As a sequel to the above, pending interlocutory applications, if any, stand disposed of.
(SANJAY KUMAR-II) (INDU KUMARI POKHRIYAL) COURT MASTER (SH) ASSISTANT REGISTRAR Signature Not Verified Digitally signed by SANJAY KUMAR Date: 2019.02.08 17:45:30 IST Reason: