Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Of Madhya Pradesh vs Niranjan Prasad Tiwari
2021 Latest Caselaw 881 MP

Citation : 2021 Latest Caselaw 881 MP
Judgement Date : 18 March, 2021

Madhya Pradesh High Court
The State Of Madhya Pradesh vs Niranjan Prasad Tiwari on 18 March, 2021
Author: Chief Justice
                                                                          1                                    WA-706-2020
                                              The High Court Of Madhya Pradesh
                                                         WA-2013-2019
                                                    (THE STATE OF MADHYA PRADESH AND OTHERS Vs RAJENDRA SEN)

                                       WA/00736/2019, WA/01854/2019, WA/02036/2019, WA/00153/2020, WA/00195/2020,
                                       WA/00226/2020, WA/00252/2020, WA/00253/2020, WA/00254/2020, WA/00258/2020,
                                       WA/00259/2020, WA/00321/2020, WA/00637/2020, WA/00702/2020, WA/00704/2020,
                                       WA/00705/2020, WA/00706/2020, WA/00707/2020, WA/00710/2020, WA/00712/2020,
                                       WA/00733/2020, WA/00734/2020, WA/00735/2020, WA/00736/2020, WA/00737/2020,
                                                      WA/00738/2020, WA/00739/2020, WA/00829/2020
                                      5
                                      Jabalpur, Dated : 18-03-2021
                                            Parties through their respective counsel.
                                            Learned counsel for the respondents have relied on the judgment of

this Court in W.A.No.72/2021 dated 19.02.2021 delivered at the principal seat Jabalpur and contended that the sequence of law raised in this matter is fairly covered by the aforesaid judgment.

Shri Ankit Agrawal, learned Government Advocate submits that some of the cases are distinguishable, therefore, he may be granted a week's time to prepare the list of such cases which need to be segregated and heard separately.

List on 07.04.2021.




                                            (MOHAMMAD RAFIQ)                               (VIJAY KUMAR SHUKLA)
                                             CHIEF JUSTICE                                            JUDGE


                                      anu




Signature Not Verified
  SAN




Digitally signed by ANUPRIYA SHARMA CHOUBEY Date: 2021.03.22 16:18:41 IST

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter