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

Khoob Chandra Katre vs The State Of Madhya Pradesh
2024 Latest Caselaw 15394 MP

Citation : 2024 Latest Caselaw 15394 MP
Judgement Date : 22 May, 2024

Madhya Pradesh High Court

Khoob Chandra Katre 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. 13739 of 2024

                          BETWEEN:-
                          1.    KHOOB CHANDRA KATRE S/O HARCHANDRA
                                KATRE, AGED ABOUT 68 YEARS, OCCUPATION:
                                PATWARI O/O TEHSILDAR TEHSIL KATANGI
                                DISTRICT BALAGHAT (MADHYA PRADESH)

                          2.    BABULAL SINGH S/O SHRI JAMUNA PRASAD
                                SINGH, AGED ABOUT 68 YEARS, OCCUPATION:
                                RETIRED AS PATWARI O/O TEHSILDAR TEHSIL
                                PANNA DISTRICT PANNA (MADHYA PRADESH)

                                                                           .....PETITIONERS
                          (BY SHRI RAHUL MISHRA - ADVOCATE)

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

                          2.    THE COLLECTOR LAND RECORD, DISTRICT
                                BALAGHAT (MADHYA PRADESH)

                          3.    THE COLLECTOR, LAND RECORDS, DISTRICT
                                PANNA (MADHYA PRADESH)

                          4.    THE DISTRICT PENSION OFFICER, BALAGHAT,
                                DISTRICT BALAGHAT (MADHYA PRADESH)

                          5.    THE DISTRICT PENSION OFFICER,     PANNA
                                DISTRICT PANNA (MADHYA PRADESH)

                                                                          .....RESPONDENTS
Signature Not Verified
Signed by: SUSHEEL
KUMAR JHARIYA
Signing time: 5/31/2024
10:58:13 AM
                                                       2
                          (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
                          THK









 
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