Citation : 2023 Latest Caselaw 12841 MP
Judgement Date : 8 August, 2023
1
IN THE HIGH COURT OF MADHYA PRADESH
AT JABALPUR
CRR No. 2365 of 2019
(RAMNARESH Vs RAJENDA PRASAD TRIPATHI AND OTHERS)
CRR/01300/2017
Dated : 08-08-2023
Shri Pushpraj Singh Gaharwar - Advocate for applicant.
Shri Abhishek Ku. Mishra - Advocate for respondent No.1.
Shri Prasannajeet Chatterjee - Panel Lawyer for respondent no.2/State.
There is another criminal revision being Cr.R. No.1300/2017 linked with
this case, which has been filed by the opposite party.
Principal District Judge, District Court, Rewa is directed to appoint a trained Mediator placed at Rewa, who shall summon the parties and then conduct the mediation proceedings.
The concerned mediator is directed to file the report by the next date of hearing fixed in this case.
Registry is directed to send copy of impugned judgments and other relevant documents to Principal District Judge, Rewa for assistance in the process of mediation.
List thereafter along with mediation report .
(ANURADHA SHUKLA) JUDGE
rv
Signature Not Verified Signed by: NITESH PANDEY Signing time: 8/10/2023 7:09:58 PM
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!