Citation : 2024 Latest Caselaw 13503 MP
Judgement Date : 9 May, 2024
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 9 th OF MAY, 2024
WRIT PETITION No. 12253 of 2024
BETWEEN:-
BHASHKAR BHUSHAN MISHRA S/O LATE SHRI
SITASHARAN MISHRA, AGED ABOUT 63 YEARS,
OCCUPATION: RETIRED ASSISTANT TEACHER
VILLAGE TAPA TAHSIL RAMPUR BAGHELAN DISTRICT
SATNA (MADHYA PRADESH)
.....PETITIONER
(BY SHRI ANOOP KUMAR SHUKLA - ADVOCATE)
AND
1. THE STATE OF MADHYA PRADESH THROUGH ITS
PRINCIPAL SECRETARY DEPARTMENT OF
SCHOOL EDUCATION VALLABH BHAWAN,
BHOPAL (MADHYA PRADESH)
2. DISTRICT EDUCATION OFFICER SATNA DISTRICT
SATNA (MADHYA PRADESH)
3. DISTRICT TREASURY / PENSION OFFICER SATNA
DISTRICT SATNA (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:
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
julie
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!