Citation : 2023 Latest Caselaw 16956 MP
Judgement Date : 11 October, 2023
1
IN THE HIGH COURT OF MADHYA PRADESH
AT JABALPUR
WP No. 14589 of 2018
(ATUL DWIVEDI AND OTHERS Vs THE STATE OF MADHYA PRADESH AND OTHERS)
WP/15563/2018, WP/20276/2018, WP/20277/2018, WP/24627/2018, WP/26464/2018
Dated : 11-10-2023
Shri Sanjay Ram Tamrakar - Advocate for the petitioners.
Ms. Sikha Sharma - Panel Lawyer for the respondent-State of M.P.
Learned counsel for the petitioners submits that one of the arguments of the petitioners was based on the judgment of Supreme Court in Ram Naresh
Rawat. Recently the judgment of Ram Naresh Rawat is referred to a Larger Bench and awaiting the said decision, the matter may be adjourned.
The prayer is allowed.
The matters are adjourned sine die with the liberty to mention the matters after the decision of the Larger Bench.
(SUJOY PAUL) JUDGE
bks
Signature Not Verified Signed by: BASANT KUMAR SHRIVAS Signing time: 10/12/2023 10:55:00 AM
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!