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

Habib Mohd. vs Komal
2023 Latest Caselaw 5282 MP

Citation : 2023 Latest Caselaw 5282 MP
Judgement Date : 29 March, 2023

Madhya Pradesh High Court
Habib Mohd. vs Komal on 29 March, 2023
Author: Vishal Dhagat

IN THE HIGH COURT OF MADHYA PRADESH AT JABALPUR WP No. 12046 of 2017 (HABIB MOHAMMED AND OTHERS Vs RIYASAT KHAN AND OTHERS)

WP/14488/2017, WP/14532/2017, WP/14534/2017, WP/14538/2017 Dated : 29-03-2023 Shri Ishteyaq Husain - Advocate for petitioners.

Shri Ghanshyam Sharma - Advocate for caveators.

Counsel appearing for petitioners submitted that petitioners have filed civil revision for correction of khasra number in order, in judgment and decree. Said application is pending for consideration. Order passed in civil revision will

have direct hearing in the writ petitions.

Considering the aforesaid, Registry is directed to list the matters along with Civil Revision No.463/2013 in the week commencing 17.04.2023.

It is made clear that no further adjournment shall be granted in the case.

(VISHAL DHAGAT) JUDGE

sp/-

Signature Not Verified Signed by: SUNIL KUMAR PATEL Signing time: 3/31/2023 2:47:06 PM

 
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