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

Rajnikant Shrivastava vs The State Of Madhya Pradesh
2023 Latest Caselaw 21078 MP

Citation : 2023 Latest Caselaw 21078 MP
Judgement Date : 12 December, 2023

Madhya Pradesh High Court

Rajnikant Shrivastava vs The State Of Madhya Pradesh on 12 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 12 th OF DECEMBER, 2023
                                             WRIT PETITION No. 30312 of 2023

                           BETWEEN:-
                           RAJNIKANT SHRIVASTAVA, S/O LATE BIHARI LAL,
                           AGED ABOUT 67 YEARS, OCCUPATION: RETIRED
                           COMPOUNDER R/O NEAR HANUMAN MANDIR,
                           CHAKRAGHAT,   GHANA,   KHAMARIA,   DISTRICT
                           JABALPUR (MADHYA PRADESH)

                                                                                       .....PETITIONER
                           (BY SHRI RAM PRASAD KHARE - ADVOCATE)

                           AND
                           1.    THE STATE OF MADHYA PRADESH THROUGH
                                 PRINCIPAL SECRETARY PUBLIC HEALTH AND
                                 FAMILY WELFARE DEPARTMENT VALLABH
                                 BHAWAN, BHOPAL, DISTRICT BHOPAL (MADHYA
                                 PRADESH)

                           2.    CHIEF MEDICAL AND HEALTH OFFICER
                                 VICTORIA    HOSPITAL DISTRICT JABALPUR
                                 (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









 
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