Citation : 2023 Latest Caselaw 5518 MP
Judgement Date : 3 April, 2023
1
IN THE HIGH COURT OF MADHYA PRADESH
AT JABALPUR
WP No. 3279 of 2021
(HAVITASHVA SHARMA AND OTHERS Vs THE STATE OF MADHYA PRADESH AND OTHERS)
WP/21085/2021, WP/21434/2021, WP/24515/2021
Dated : 03-04-2023
Shri K.C. Ghildiyal, Senior Advocate with Shri Ashish Acharya, Shri
Anoop Nair, Shri V.P. Shah and Shri Dinesh Koushal, Advocates for the
petitioners.
Shri Ritwik Parashar, Govt. Advocate for respondent State.
Shri Shreyash Pandit, Counsel for respondent Nos. 2 and 3.
The case is before this Court after the Full Bench has relegated the matter to the concerned Bench to adjudicate the difference of opinion based on the judgment of the Apex Court in the case of Jabalpur Bus Operators Association and others v. State of Madhya Pradesh and another (AIR 2003) MP 81 (FB).
The matter is now to be final heard.
The matter stands admitted.
List this matter in the final hearing list of May, 2023 with liberty to the Counsel to make out of turn prayer for hearing.
(SHEEL NAGU) (VIRENDER SINGH)
JUDGE JUDGE
vivek
Signature Not Verified
Signed by: VIVEK KUMAR
TRIPATHI
Signing time: 4/5/2023
10:22:53 AM
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!