Citation : 2023 Latest Caselaw 21074 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. 30420 of 2023
BETWEEN:-
SUKHLAL KURCHEY, S/O SHRI BABBULAL KURCHEY,
AGED ABOUT 65 YEARS, OCCUPATION: RETIRED GOVT.
EMPLOYEE, R/O VILLAGE DUARIYA WARD CHHAPARA,
DISTRICT SEONI (MADHYA PRADESH)
.....PETITIONER
(BY SHRI AKHILESH SINGH - ADVOCATE)
AND
1. THE STATE OF MADHYA PRADESH THROUGH
COLLECTOR OF DISTRICT SEONI (MADHYA
PRADESH)
2. THE TAHSILDAR OF GHANSAUR DISTRICT SEONI
(MADHYA PRADESH)
3. THE DISTRICT TREASURY OFFICER SEONI
DISTRICT SEONI (MADHYA PRADESH)
.....RESPONDENTS
(BY SHRI S.S. CHAUHAN - GOVERNMENT ADVOCATE)
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 and 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
psm
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!