Citation : 2022 Latest Caselaw 5698 MP
Judgement Date : 19 April, 2022
IN THE HIGH COURT OF MADHYA PRADESH AT JABALPUR CR No. 145 of 2017 (NEW EDUCATION SOCIETY JABALPUR Vs K.M. SHRIVASTAVA)
Dated : 19-04-2022 None for the applicant.
On 29.03.2022 and 12.04.2022 also, none was present for the applicant. So, the interim stay order granted earlier by this Court vide order dated 27.03.2017 is hereby vacated in the light of judgment passed by Hon'ble Apex Court in the case o f Asian Resurfacing of Road Agency Pvt. Ltd. v. Central Bureau of Investigation, 2018 SCC OnLine SC 310.
Office is directed to send a copy of this order to the concerned trial court for information.
List the matter after four weeks.
(RAJEEV KUMAR DUBEY) JUDGE
(ra)
Signature Not Verified SAN
Digitally signed by RANJEET AHIRWAL Date: 2022.04.19 17:41:29 IST
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!