Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Uma Shankar Gupta vs The State Of Madhya Pradesh
2023 Latest Caselaw 20300 MP

Citation : 2023 Latest Caselaw 20300 MP
Judgement Date : 1 December, 2023

Madhya Pradesh High Court

Uma Shankar Gupta vs The State Of Madhya Pradesh on 1 December, 2023

Author: Chief Justice

Bench: Ravi Malimath, Vishal Mishra

                             1
 IN    THE     HIGH COURT OF MADHYA PRADESH
                    AT JABALPUR
                          BEFORE
            HON'BLE SHRI JUSTICE RAVI MALIMATH,
                       CHIEF JUSTICE
                             &
            HON'BLE SHRI JUSTICE VISHAL MISHRA
                 ON THE 1 st OF DECEMBER, 2023
                WRIT PETITION No. 28675 of 2023

BETWEEN:-
UMA SHANKAR GUPTA S/O SHRI JAGESHWAR DAYAL
GUPTA, AGED ABOUT 65 YEARS, OCCUPATION:
RETIRED UPPER DIVISION TEACHER R/O 315/3 PHUTI
BAARI PUSHPA NAGAR NEAR SANTOSHI MATA
MANDIR AISHBAGH CHANDBAD BHOPAL DISTRICT
BHOPAL (MADHYA PRADESH)

                                                      .....PETITIONER
(BY SHRI A.K. CHATURVEDI - ADVOCATE)

AND
1.    THE STATE OF MADHYA PRADESH THROUGH ITS
      PRINCIPAL SECRETARY DEPARTMENT OF
      SCHOOL    EDUCATION   VALLABH   BHAWAN
      BHOPAL (MADHYA PRADESH)

2.    THE PRINCIPAL, SECRETARY DEPARTMENT OF
      FI N AN CE, R/O VALLABH BHAWAN BHOPAL
      (MADHYA PRADESH)

3.    THE COMMISSIONER PUBLIC INSTRUCTION
      GAUTAM NAGAR BHOPAL (MADHYA PRADESH)

4.    THE      DISTRICT     EDUCATION    OFFICER,
      C H H I N D WA R A DISTRICT    CHHINDWARA
      (MADHYA PRADESH)

5.    THE DISTRICT PENSION OFFICER, CHHINDWARA
      DISTRICT CHHINDWARA (MADHYA PRADESH)

                                                    .....RESPONDENTS
(BY SHRI B.D. SINGH - DEPUTY ADVOCATE GENERAL)
                                        2
            This petition coming on for orders this day, Hon'ble Shri Justice Ravi
  Malimath, Chief Justice passed the following:
                                        ORDER

Learned counsels for the parties submit that the question of law that arises for consideration in this petition is covered by the judgment of the Hon'ble Supreme Court in SLP (C) No. 8219 of 2020 (Madhya Pradesh Power Transmission Company Limited and another vs. S.R. Ramchandran & others) dated 11.07.2023. Hence, they plead that this petition be also disposed off on the same terms.

In view of the submission made, the petition is disposed off in terms of

the aforesaid judgment of the Hon'ble Supreme Court.

         (RAVI MALIMATH)                                       (VISHAL MISHRA)
           CHIEF JUSTICE                                            JUDGE
  MSP








 
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 : MAIMS

 
 
Latestlaws Newsletter