Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ishwar Das Patel vs The State Of Madhya Pradesh
2024 Latest Caselaw 15388 MP

Citation : 2024 Latest Caselaw 15388 MP
Judgement Date : 22 May, 2024

Madhya Pradesh High Court

Ishwar Das Patel vs The State Of Madhya Pradesh on 22 May, 2024

Author: Chief Justice

Bench: Ravi Malimath, Vishal Mishra

                                                      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 22 nd OF MAY, 2024
                                          WRIT PETITION No. 13767 of 2024

                          BETWEEN:-
                          1.    ISHWAR DAS PATEL S/O LATE MAN SINGH PATEL,
                                AGED ABOUT 74 YEARS, OCCUPATION: RETIRED
                                AS HEADMASTER GOVERNMENT PRIMARY
                                SCHOOL BASARI SANKUL GOVT. SABULAL H.S.S.
                                GARHAKOTA BLOCK RAHALI DISTRICT SAGAR
                                (MADHYA PRADESH)

                          2.    GOVIND PRASAD SHRIVASTAVA S/O SHRI RAM
                                NARAYAN SHRIVASTAVA, AGED ABOUT 76
                                YEARS, OCCUPATION: RETIRED AS U.D.T. GOVT.
                                KRISHI EXCELLENCE H.S.S. RAHALI SANKUL
                                GOVT. KRISHI EXCELLENCE H.S.S. RAHALI,
                                BLOCK RAHALI DISTRICT SAGAR (MADHYA
                                PRADESH)

                                                                             .....PETITIONER
                          (BY SHRI UMA SHANKAR JAISWAL - ADVOCATE)

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

                          2.    THE JOINT DIRECTOR PUBLIC INSTRUCTION
                                DIVISION SAGAR (MADHYA PRADESH)

                          3.    THE DISTRICT EDUCATION OFFICER, SAGAR
                                DISTRICT SAGAR (MADHYA PRADESH)

                          4.    THE DISTRICT PENSION OFFICER , DISTRICT
                                SAGAR (MADHYA PRADESH)
Signature Not Verified
Signed by: ANINDYA
SUNDAR MUKHOPADHYAY
Signing time: 5/31/2024
12:49:50 PM
                                                        2
                          5.    THE BLOCK EDUCATION OFFICER, BLOCK
                                RAHALI DISTRICT SAGAR (MADHYA PRADESH)

                                                                                       .....RESPONDENTS
                          (BY SHRI SUYASH THAKUR - 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.

However, it is noticed that there are various defaults as pointed out by the Registry including non-payment of deficit court fees. In the larger interest of justice, the defaults except court fee are overruled.

The petitioners to submit the deficit court fees, as demanded by the Registry. Only after the deficit court fees has been paid, the certified copy be issued and the order will be uploaded and not until then.

                               (RAVI MALIMATH)                                        (VISHAL MISHRA)
                                 CHIEF JUSTICE                                             JUDGE
                          AM









 
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