Citation : 2024 Latest Caselaw 15395 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. 13726 of 2024
BETWEEN:-
1. KEWAL RAM BISEN S/O RAM CHARNDA BISEN,
AGED ABOUT 70 YEARS, OCCUPATION: RETIRED
AS RURAL AGRICULTURE EXTENTION OFFICER
SEONI RULAR AGRICULTURE EXTENTION
OFFICER SEONI DISTRICT SEONI (MADHYA
PRADESH)
2. JAIPRAKASH CHICHKHEDE S/O LAXMANJI
CHICHKHEDE, AGED ABOUT 66 YEARS, RETIRED
AS RURAL AGRICULTURE EXTENTION OFFICER
BLOCK KATANGI DISTRICT BALAGHAT
(MADHYA PRADESH)
3. BISRAM DESHMUKH S/O KHEENARAM
DESHMUKH, AGED ABOUT 68 YEARS, RETIRED AS
RURAL AGRICULTURE EXTENTION OFFICER
BLOCK WARASEONI DISTRICT BALAGHAT
(MADHYA PRADESH)
.....PETITIONERS
(BY SHRI RAHUL MISHRA - ADVOCATE)
AND
1. THE STATE OF MADHYA PRADESH THROUGH ITS
PRINCIPAL SECRETARY VALLABH BHAWAN
BHOPAL (MADHYA PRADESH)
2. THE DIRECTOR, DIRECTORATE FARMER
WELFARE AND AGRICULTURE DEVELOPMENT
DEPARTMENT VINDHYACHAL BHAWAN, BHOPAL
(MADHYA PRADESH)
3. THE JOINT DIRECTOR, FARMER WELFARE AND
Signature Not Verified
Signed by: SHALINI
LANDGE
Signing time: 5/31/2024
5:29:13 PM
2
AGRICULTURE DEVELOPMENT DEPARTMENT
JABALPUR DIVISION DISTRICT JABALPUR
(MADHYA PRADESH)
4. THE DEPUTY DIRECTOR, FARMER WELFARE AND
AGRICULTURE DEVELOPMENT DEPARTMENT
DISTRICT SEONI (MADHYA PRADESH)
5. THE DEPUTY DIRECTOR, FARMER WELFARE AND
AGRICULTURE DEVELOPMENT DEPARTMENT
DISTRICT BALAGHAT (MADHYA PRADESH)
6. THE SUB DIVISIONAL OFFICER, AGRICULTURE
SUB DIVISION SEONI DISTRICT SEONI (MADHYA
PRADESH)
7. THE SUB DIVISIONAL OFFICER, AGRICULTURE
SUB DIVISION KATANGI DISTRICT BALAGHAT
(MADHYA PRADESH)
8. THE DISTRICT PENSION OFFICER, DISTRICT
SEONI (MADHYA PRADESH)
9. THE DISTRICT PENSION OFFICER, DISTRICT
BALAGHAT (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
THK
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!