Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Virendra Singh vs State Of M.P.
2023 Latest Caselaw 20961 MP

Citation : 2023 Latest Caselaw 20961 MP
Judgement Date : 11 December, 2023

Madhya Pradesh High Court

Virendra Singh vs State Of M.P. on 11 December, 2023

Author: Roopesh Chandra Varshney

Bench: Roopesh Chandra Varshney

IN THE HIGH COURT OF MADHYA PRADESH AT JABALPUR CRA No. 345 of 2003 (VIRENDRA SINGH Vs STATE OF M.P.)

Dated : 11-12-2023 This appeal is of the year 2003.

The dispute involved in this matter can be resolved with the assistance of the Mediator, therefore, matter be sent to the Principal District and Sessions Judge, Satna to take necessary steps to explore the possibility of compromise between the rival parties.

Principal District and Sessions Judge, Satna is directed to appoint a

Mediator, who shall call the parties and conduct the mediation proceedings.

Mediator is directed to submit its report as expeditiously as possible. Registry is directed to send copy of impugned judgment and other relevant documents to the Principal District and Sessions Judge, Satna.

List the matter alongwith Mediation report after four weeks. Meanwhile, learned counsel for the State is directed to call the custody period of appellant from the concerned jail.

(ROOPESH CHANDRA VARSHNEY) JUDGE

@s

 
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