Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kamlesh Kumar Soni vs The State Of Madhya Pradesh
2023 Latest Caselaw 16007 MP

Citation : 2023 Latest Caselaw 16007 MP
Judgement Date : 26 September, 2023

Madhya Pradesh High Court
Kamlesh Kumar Soni vs The State Of Madhya Pradesh on 26 September, 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 26 th OF SEPTEMBER, 2023
                  WRIT PETITION No. 24456 of 2023

BETWEEN:-
KAMLESH KUMAR SONI, S/O SHRI HANUMAN DEEN
SONI, AGED ABOUT 64 YEARS, OCCUPATION: RETIRED
EMPLOYEE, R/O HOUSE NO 1273/2, WARD NO. 12,
BRASHPATI BAZAR ROAD, KACHHIYANA MOHALLA,
AJAYGARH, DISTRICT PANNA (MP)

                                                            .....PETITIONER
(BY MS. SUDHA GOUTAM - ADVOCATE)

AND
1.    THE STATE OF MADHYA PRADESH THROUGH
      PRINCIPAL SECRETARY SCHOOL EDUCATION
      DEPARTMENT VALLABH BHAWAN, BHOPAL (MP)

2.    DISTRICT   EDUCATION          OFFICER,    PANNA
      DISTRICT PANNA (MP)

3.    BLOCK    EDUCATION       OFFICER     AJAYGARH
      DISTRICT PANNA (MP)

4.    DISTRICT TREASURY OFFICER PANNA DISTRICT
      PANNA (MP)

5.    DISTRICT PENISON OFFICER, PANNA DISTRICT
      PANNA (MP)

                                                         .....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:
                                                  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 and 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
      psm
Digitally signed by
PREMSHANKAR
MISHRA
Date: 2023.09.29
16:52:55 +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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter