Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Keshav Prasad Pandey vs The State Of Madhya Pradesh
2023 Latest Caselaw 16311 MP

Citation : 2023 Latest Caselaw 16311 MP
Judgement Date : 4 October, 2023

Madhya Pradesh High Court
Keshav Prasad Pandey vs The State Of Madhya Pradesh on 4 October, 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 4 th OF OCTOBER, 2023
                  WRIT PETITION No. 24769 of 2023

BETWEEN:-
KESHAV PRASAD PANDEY S/O SHRI JAGESHWAR
PRASAD   PANDEY,  AGED   ABOUT    69  YEARS,
OCCUPATION: RETIRED TIMEKEEPER R/O O VILLAGE
GHANAGHAT TEHSIL AND DISTRICT DINDORI
(MADHYA PRADESH)

                                                            .....PETITIONER
(BY SHRI R.P. MISHRA - ADVOCATE)

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

2.    ENGINEER     IN   CHIEF, PUBLIC   WORKS
      D EPA R TM EN T PLOT NO.  27-28, NIRMAN
      BHAWAN, GROUND FLOOR, ARERA HILLS,
      BHOPAL (MADHYA PRADESH)

3.    CHIEF ENGINEER, PUBLIC WORKS DEPARTMENT
      (B AND R), JABALPUR ZONE JABALPUR (MADHYA
      PRADESH)

4.    EXECUTIVE    ENGINEER,   PUBLIC   WORKS
      DEPARTMENT (B AND R) DIVISION DINDORI
      DISTRICT DINDORI (MADHYA PRADESH)

                                                         .....RESPONDENTS
(BY SHRI S.S. CHAUHAN - GOVERNMENT ADVOCATE )

      This petition coming on for orders this day, Hon'ble Shri Justice Ravi
                                            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




Digitally signed by
MANVENDRA SINGH PARIHAR
Date: 2023.10.05 15:42:26
+05'30'
 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter