Citation : 2023 Latest Caselaw 21071 MP
Judgement Date : 12 December, 2023
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 12 th OF DECEMBER, 2023
WRIT PETITION No. 29956 of 2023
BETWEEN:-
SHANDHYA CHOURE W/O LATE SHRI PRAMOD KUMAR
CHOURE, AGED ABOUT 65 YEARS, OCCUPATION:
RETIRED GOVT EMPLOYEE O/O DEVELOPMENT BLOCK
EDUCATION OFFICE KHANDWA R/O H NO 18 SATI
KRIPA SAROJANI NAGAR NEAR NAVCHANDI MANDIR
GATE KHANDWA DISTRICT KHANDWA (MADHYA
PRADESH)
.....PETITIONER
(BY SHRI RAHUL MISHRA - ADVOCATE)
AND
1. THE STATE OF MADHYA PRADESH THROUGH ITS
PRINCIPAL SECRETARY SCHOOL EDUCATION R/O
MANTRALYA VALALBH BHAWAN BHOPAL
(MADHYA PRADESH)
2. THE DISTRICT PENSION OFFICER KHANDWA
DISTRICT KHANDWA (MADHYA PRADESH)
3. THE DISTRICT EDUCATION OFFICER KHANDWA
DISTRICT KHANDWA (MADHYA PRADESH)
4. THE BLOCK DEVELOPMENT EDUCATION
O F F I C E R K H A N D WA DISTRICT KHANDWA
(MADHYA PRADESH)
.....RESPONDENTS
(BY SHRI S.S. CHAUHAN - GOVERNMENT ADVOCATE)
This petition coming on for orders this day, Hon'ble Shri Justice Ravi
Signature Not Verified
Signed by: MANVENDRA
SINGH PARIHAR
Signing time: 12/13/2023
1:05:59 PM
2
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
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!