Citation : 2024 Latest Caselaw 15389 MP
Judgement Date : 22 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 22 nd OF MAY, 2024
WRIT PETITION No. 13762 of 2024
BETWEEN:-
1. RAJESH KHARE S/O SHRI AWADH BIHARI
KHARE, AGED ABOUT 63 YEARS, OCCUPATION:
RETIRED AS PANCHAYAT CO ORDINATOR IN THE
O/O CHIEF EXECUTIVE OFFICER JANPAD
PANCHAYAT UNCHEHRA DISTRICT SATNA
(MADHYA PRADESH)
2. SHRI MANBHARAN PRASAD TRIPATHI S/O SHRI
VINDHESHWARI PRASAD TRIPATHI, AGED
ABOUT 63 YEARS, OCCUPATION: RETIRED AS
PANCHAYAT COORDINATOR IN THE O/O CHIEF
EXECUTIVE OFFICER, JANPAD PANCHAYAT
SOHAWAL DISTRICT SATNA (MADHYA PRADESH)
.....PETITIONERS
(BY SHRI RAHUL MISHRA - ADVOCATE)
AND
1. THE STATE OF MADHYA PRADESH THROUGH ITS
PRINCIPAL SECRETARY PANCHAYAT AND RURAL
DEVELOPMENT DEPARTMENT MANTRALAYA,
VALLABH BHAWAN, BHOPAL (MADHYA
PRADESH)
2. THE JILA PANCHAYAT THROUGH ITS CHIEF
EXECUTIVE OFFICER JILA PANCHAYAT, SATNA,
DISTRICT SATNA (MADHYA PRADESH)
3. THE JANPAD PANCHAYAT THROUGH ITS CHIEF
EXECUTIVE OFFICER JANPAD PANCHAYAT,
UNCHEHRA DISTRICT SATNA (MADHYA
PRADESH)
Signature Not Verified
Signed by: ANINDYA
SUNDAR MUKHOPADHYAY
Signing time: 5/31/2024
12:49:50 PM
2
4. THE JANPAD PANCHAYAT THROUGH ITS CHIEF
EXECUTIVE OFFICER JANPAD PANCHAYAT
SOHAWAL, DISTRICT SATNA (MADHYA PRADESH)
5. DISTRICT PENSION OFFICER, SATNA DISTRICT
SATNA (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
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!