Citation : 2024 Latest Caselaw 14614 MP
Judgement Date : 16 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 16 th OF MAY, 2024
WRIT PETITION No. 12648 of 2024
BETWEEN:-
MUKESH KUMAR BHALLA, S/O MOHAN LAL BHALLA,
AGED ABOUT 63 YEARS, OCCUPATION: RETIRED
ASSISTANT TEACHER, R/O WARD NO. 7, SHAHGARH,
DISTRICT SAGAR (MADHYA PRADESH)
.....PETITIONER
(BY SHRI R.B. TIWARI - ADVOCATE)
AND
1. THE STATE OF MADHYA PRADESH THROUGH
SECRETARY SCHOOL EDUCATION DEPARTMENT
VALLABH BHAVAN BHOPAL (MADHYA PRADESH)
2. THE DISTRICT EDUCATION OFFICER SAGAR
DISTRICT SAGAR (MADHYA PRADESH)
3. THE TREASURER, ACCOUNT AND PENSION
DISTRICT SAGAR (MADHYA PRADESH)
.....RESPONDENTS
(BY SHRI S.S. CHOUHAN - 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
psm
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!