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

Gokal Prasad Dubey vs The State Of Madhya Pradesh
2025 Latest Caselaw 5290 MP

Citation : 2025 Latest Caselaw 5290 MP
Judgement Date : 8 March, 2025

Madhya Pradesh High Court

Gokal Prasad Dubey vs The State Of Madhya Pradesh on 8 March, 2025

Author: Vivek Agarwal
Bench: Vivek Agarwal
         NEUTRAL CITATION NO. 2025:MPHC-JBP:11462




                                                                      1                                WP-6246-2025
                                    IN     THE       HIGH COURT OF MADHYA PRADESH
                                                           AT JABALPUR
                                                         BEFORE LOK ADALAT
                                                 HON'BLE SHRI JUSTICE VIVEK AGARWAL
                                                                  &
                                                 SHRI ADITYA ADHIKARI, SR. ADVOCATE
                                                          ON THE 8 th OF MARCH, 2025
                                                        WRIT PETITION No. 6246 of 2025
                                                      GOKAL PRASAD DUBEY
                                                             Versus
                                            THE STATE OF MADHYA PRADESH AND OTHERS
                          Appearance:
                               Shri Shakti Kumar Soni - Advocate for petitioner.
                               Shri Manas Mani Verma - Government Advocate for the State.

                                                                          ORDER

The petitioner only contention is that representation is required to be decided in terms of the judgment of Hon'ble Division Bench in W.P. No.8569/2018 (s) (Smt. Hari Sahu Vs. The State of Madhya Pradesh and others), whereby the Hon'ble Division Bench has directed the respondents to complete the exercise of consideration of cases by 31.12.2024 in the light of Full Bench Judgment of this Court in case of State of M.P. and Others Vs. Jagdish Prasad Dubey) passed in W.A. No.815/2017.

2. The respondents are directed to consider the representation within period of three months from the date of receipt of certified copy of order.

3. With the aforesaid, petition is disposed of.

                                    (VIVEK AGARWAL)                                         (ADITYA ADHIKARI)
                                        MEMBER                                                   MEMBER
                          pn

 
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