Citation : 2023 Latest Caselaw 18086 MP
Judgement Date : 30 October, 2023
IN THE HIGH COURT OF MADHYA PRADESH AT JABALPUR WP No. 19037 of 2013 (DR. SURENDRA KUMAR RAI Vs THE STATE OF MADHYA PRADESH AND OTHERS)
WP/00916/2012, WP/03424/2012, WP/03425/2012 Dated : 30-10-2023 Parties through their counsel.
Ms. Kritika Khare, learned P.L. for the State is directed to examine whether the stand of petitioners is correct that the matter is covered by the judgment of Supreme Court in (R.S. Sohane v. State of M.P.), (2019) 16 SCC 796. The State counsel may also examine whether all the connected
petitions are relating to aided institutions.
As agreed, list the case on Wednesday i.e. 01.11.2023 for further consideration / final disposal.
(SUJOY PAUL) JUDGE
sarathe
Signature Not Verified Signed by: NAVEEN KUMAR SARATHE Signing time: 10/31/2023 6:32:58 PM
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!