Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Madhya Pradesh High Court

Satish Kumar Nayak vs State Of Madhaya Pradesh on 18 August, 2025

Author: Vishal Mishra

Bench: Vishal Mishra

                                                                1                               WP-32529-2025

                                          IN THE HIGH COURT OF MADHYA PRADESH
                                                       AT JABALPUR
                                                        WP No. 32529 of 2025
                                        (SATISH KUMAR NAYAK Vs STATE OF MADHAYA PRADESH AND OTHERS )



                           Dated : 18-08-2025
                                  Shri Sanjay Agrawal - Senior Advocate with Ms. Neerja Agrawal -
                           Advocate for the petitioner.
                                 Shri      V.S.Choudhary        -    Government       Advocate         for   the
                           respondents/State.

Issue notice to the respondents on payment of process fee within seven working days by RAD mode, returnable in four weeks, failing which this petition shall stand dismissed without further reference to the Court.

Heard on the question of interim relief.

Counsel appearing for the petitioner submits that he is the bonafide purchaser of the land in question. The initial Patta of the land in question is of the year 1971 and first sale deed was executed in the year 1986. The petitioner claims that he is still in possession of the property in question. He has placed reliance upon the order dated 08.08.2025 passed by this Court in the cases of Shailesh Kumar Verma Vs. The State of Madhya Pradesh and others (Writ Petition No.32008/2025) wherein in identical circumstances this Court has granted interim relief to the petitioner therein. It is submitted that the name of the petitioner was recorded in the revenue records.

Considering the aforesaid, status quo with respect to the property in question be maintained by the parties, till the next date of hearing.

Signature Not Verified Signed by: ANINDYA SUNDAR MUKHOPADHYAY Signing time: 19-08-2025 19:05:21

2 WP-32529-2025 List the matter after four weeks.

State counsel prays for and is granted four weeks' time to file a detailed response along with the stay vacating application.

Certified copy as per rules.

(VISHAL MISHRA) JUDGE AM Signature Not Verified Signed by: ANINDYA SUNDAR MUKHOPADHYAY Signing time: 19-08-2025 19:05:21