Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Land Acquisition And Rehabilitaton ... vs Mangilal
2024 Latest Caselaw 6591 MP

Citation : 2024 Latest Caselaw 6591 MP
Judgement Date : 4 March, 2024

Madhya Pradesh High Court

Land Acquisition And Rehabilitaton ... vs Mangilal on 4 March, 2024

Author: Anil Verma

Bench: Anil Verma

IN THE HIGH COURT OF MADHYA PRADESH AT INDORE FA No. 461 of 2017 (LAND ACQUISITION AND REHABILITATON OFFICER AND OTHERS Vs MANGILAL AND OTHERS)

FA/00226/2017, FA/00240/2017, FA/00455/2017, FA/00898/2017 Dated : 04-03-2024 Parties through their counsel.

Counsel for the appellant submits that the similar first appeals have been decided by the coordinate bench of this Court vide judgment dated 17.4.2023 passed in FA No.703/2020 and other connected appeals.

At the request of counsel for both the parties, matter be listed before the

next Lok Adalat held on 9.3.2024.

(ANIL VERMA) JUDGE

trilok

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter