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

Ramesh Prasad Gupta vs The State Of Madhya Pradesh
2023 Latest Caselaw 12037 MP

Citation : 2023 Latest Caselaw 12037 MP
Judgement Date : 31 July, 2023

Madhya Pradesh High Court
Ramesh Prasad Gupta vs The State Of Madhya Pradesh on 31 July, 2023
Author: Chief Justice
                                                         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 31 st OF JULY, 2023
                                           WRIT PETITION No. 15829 of 2019

                         BETWEEN:-
                         RAMESH PRASAD GUPTA S/O SHRI BASORE LAL
                         GUPTA, AGED ABOUT 63 YEARS, OCCUPATION:
                         RETRIED ASSISTANT TEACHER R/O VILLAGE BASANI
                         TEH. SHAHNAGAR DISTRICT PANNA (MADHYA
                         PRADESH)

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

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

                         2.    DISTRICT    EDUCATION     OFFICER PANNA
                               DISTRICT PANNA (MADHYA PRADESH)

                         3.    DISTRICT TREASURY OFFICER PANNA DISTRICT
                               PANNA (MADHYA PRADESH)

                         4.    THE SANKUL PRINCIPAL PANNA GOVT. HIGHER
                               SECONDARY SCHOOL BISANI DISTRICT PANNA
                               (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:
Signature Not Verified
Signed by: MANVENDRA
SINGH PARIHAR
Signing time: 8/3/2023
10:30:40 AM
                                                            2
                                                            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




Signature Not Verified
Signed by: MANVENDRA
SINGH PARIHAR
Signing time: 8/3/2023
10:30:40 AM
 

 
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