Citation : 2024 Latest Caselaw 5550 MP
Judgement Date : 22 February, 2024
1
IN THE HIGH COURT OF MADHYA PRADESH
AT JABALPUR
CONC No. 6176 of 2023
(MUKESH CHANDRA SONWANE AND OTHERS Vs SHRI MANOJ KUMAR PINGUA AND OTHERS)
Dated : 22-02-2024
Shri Ashok Kumar Gupta - Advocate for the petitioner.
Learned counsel for the petitioner contends that in view of the inaction on
behalf of the respondent in not awarding additional increment on first of the
month in view of the judgment of Hon'ble Apex Court in Civil Appeal No.2471/2023 titled The Director (Admn. and HR KPTCL and Ors.) Vs. C.P.
Mundinamani & Ors, the cause of action is recurring one and delay in filing the contempt petition is not attracted in view of Article 215 of the Constitution of India.
Issue notice to the respondents on payment of process fee within seven working days by RAD mode.
Notice be made returnable within four weeks
(RAJ MOHAN SINGH) JUDGE
tarun
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!