Citation : 2023 Latest Caselaw 14902 MP
Judgement Date : 11 September, 2023
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 11 th OF SEPTEMBER, 2023
WRIT PETITION No. 21554 of 2023
BETWEEN:-
KRISHAN KUMAR BASANT S/O SHRI MUNNALAL
BASANT, AGED ABOUT 67 YEARS, OCCUPATION:
RETIRED EMPLOYEE RAIPUR ROAD NEAR PRATHMIK
SHALA KANHAI KHURD, MANDLA (MADHYA PRADESH)
.....PETITIONER
(BY SHRI ASHISH VISHWAKARMA - ADVOCATE)
AND
1. THE STATE OF MADHYA PRADESH THROUGH ITS
PRINCIPAL SECRETARY SCHOOL EDUCATION
DEPARTMENT MANTRALAYA VALLABH BHAWAN
BHOPAL (MADHYA PRADESH)
2. THE DISTRICT EDUCATION OFFICER DISTRICT
MANDLA (MADHYA PRADESH)
3. THE BLOCK EDUCATION OFFICER MANDLA
DISTRICT MANDLA (MADHYA PRADESH)
4. THE DISTRICT TREASURY OFFICER DISTRICT
MANDLA (MADHYA PRADESH)
5. THE DISTRICT PENSIONER OFFICER DISTRICT
MANDLA (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: SANTOSH
MASSEY
Signing time: 13-09-2023
14:40:27
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
SKM
Signature Not Verified
Signed by: SANTOSH
MASSEY
Signing time: 13-09-2023
14:40:27
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!