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]

Supreme Court - Daily Orders

Bikram Chatterji vs Union Of India on 26 August, 2019

Author: Uday Umesh Lalit

Bench: Arun Mishra, Uday Umesh Lalit

     WP (C) No. 940 of 2017
     Bikram Chatterji & Ors. vs. Union of India & Ors.
     with connected matters                                                           1


                                       IN THE SUPREME COURT OF INDIA

                                           CIVIL ORIGINAL JURISDICTION

                                   WRIT PETITION (CIVIL) NO.940 OF 2017


                   Bikram Chatterji & Ors.                            ….Petitioners

                                                       Versus

                   Union of India & Ors.                              …Respondents
                                                       WITH

                                              W.P.(C) No. 947/2017
                                              W.P.(C) No. 942/2017
                                              W.P.(C) No. 971/2017
                                              SLP(C) No. 1879/2018
                                              W.P.(C) No. 1041/2017
                                              W.P.(C) No. 1018/2017
                                              W.P.(C) No. 1116/2017
                                              W.P.(C) No. 1144/2017
                                              W.P.(C) No. 1156/2017
                                              W.P.(C) No. 1206/2017
                                              W.P.(C) No. 8/2018
                                              W.P.(C) No. 1242/2017
                                              W.P.(C) No. 58/2018
                                              W.P.(C) No. 21/2018
                                              W.P.(C) No. 52/2018
                                              W.P.(C) No. 56/2018
                                              W.P.(C) No. 91/2018
                                              W.P.(C) No. 57/2018
                                              W.P.(C) No. 74/2018
                                              W.P.(C) No. 134/2018
                                              W.P.(C) No. 131/2018
                                              W.P.(C) No. 160/2018
                                              W.P.(C) No. 164/2018
                                              W.P.(C) No. 182/2018
Signature Not Verified

Digitally signed by
                                              W.P.(C) No. 199/2018
                                              W.P.(C) No. 226/2018
JAYANT KUMAR ARORA
Date: 2019.08.26
19:45:51 IST
Reason:

                                              W.P.(C) No. 245/2018
                                              W.P.(C) No. 281/2018
                                              W.P.(C) No. 306/2018
                                              W.P.(C) No. 246/2018
WP (C) No. 940 of 2017
Bikram Chatterji & Ors. vs. Union of India & Ors.
with connected matters                                                            2

                                     W.P.(C) No. 298/2018
                                     W.P.(C) No. 267/2018
                                     W.P.(C) No. 288/2018
                                     W.P.(C) No. 460/2018
                                     W.P.(C) No. 353/2018
                                     W.P.(C) No. 378/2018
                                     W.P.(C) No. 742/2018
                                     W.P.(C) No. 829/2018
                                     SMC(Crl.) No. 4/2018
                                     W.P.(C) No. 1397/2018
                                     W.P.(C) No. 502/2019


                                               ORDER

Uday Umesh Lalit, J.

1. While passing Judgment dated 23.07.2019 in Writ Petition (Civil) No.940 of 2017 and other connected matters, some of the directions issued by this Court were:-

“(iv) We have appointed the NBCC to complete the various projects and handover the possession to the buyers. The percentage of commission of NBCC is fixed at 8 percent.
(v) The home buyers are directed to deposit the outstanding amount under the Agreement entered with the promoters within 3 months from today in the Bank account opened in UCO Bank in the Branch of this Court. The amount deposited by them shall be invested in the fixed deposit to be disbursed under the order of this Court on phase-wise completion of the projects/work by the NBCC.
(vi) In view of the finding recorded by the Forensic Auditors and fraud unearthed, indicating prima facie violation of the FEMA and other fraudulent activities, money laundering, we direct Enforcement Directorate and concerned authorities to investigate and fix liability on persons responsible for such violation and submit the progress report in the Court and let the police also submit the report of the investigation made by them so far.
WP (C) No. 940 of 2017

Bikram Chatterji & Ors. vs. Union of India & Ors.

with connected matters 3

(vii) We direct the Institute of Chartered Accountants of India to initiate the appropriate disciplinary action against Mr. Anil Mittal, CA for his conduct as reflected in various transactions and the findings recorded in the order and his overall conduct as found on Forensic Audit. Let appropriate proceedings are initiated and concluded as early as possible within 6 months and a report of action taken to be submitted to this Court.

(x) We appoint Shri R. Venkataramani, learned Senior Advocate, as the Court Receiver. The right of the lessee shall vest in the Court Receiver and he shall execute through authorized person on his behalf, the tripartite agreement and do all other acts as may be necessary and also to ensure that title is passed on to home buyers and possession is handed over to them.

(xi) We also direct Noida and Greater Noida Authorities to execute the tripartite agreement within one month concerning the projects where homebuyers are residing and issue completion certificate notwithstanding that the dues are to be recovered under this order by the sale of the other attached properties. Registered conveyance deed shall also be executed in favour of homebuyers, they are to be placed in the possession and they shall continue to do so in future on completion of projects or in part as the case may be. We direct the Noida and Greater Noida Authorities to take appropriate action to do the needful in the matter. The Water Works Department of the concerned area and the Electricity Supplier are directed to provide the connections for water and electricity to home buyers forthwith.”

2. The learned Receiver has since then filed a Note seeking certain directions and the relevant portion of the Note for the present purposes is as under:

“1. The Receiver will be facilitated in the discharge of his duties with the provision of a Secretariat for handling, receiving, and issuing responses, preparation and scrutiny of documents.
WP (C) No. 940 of 2017
Bikram Chatterji & Ors. vs. Union of India & Ors.
with connected matters 4
2. The remuneration/compensation for those engaged in the Secretariat need to be spelt out.
3. Both NOIDA and Greater NOIDA Authorities shall respectively nominate an officer of high rank as a dedicated officer exclusively to aid and assist the Receiver in the discharge of his duties, namely towards responding to queries, scrutiny and finalization of documents, presentation and acceptance of documents for registration in favour of the apartment owners.
4. The Forensic Auditors shall assist the Receiver in all aspects.
5. The monies secured on the sale of all the properties of the promoters shall also be deposited in UCO Bank for due appropriation by NBCC.
6. NBCC has prepared and shared a comprehensive set of suggestions in order that:
(a) The securing of funds, for the use, and accountability of expenditure etc. is streamlined and monitored.
(b) the various stages of execution of all works by NBCC, duly aided by NOIDA and Greater NOIDA, is facilitated, without placing undue burdens on them.
(c) the ‘committee’ proposed in the NBCC suggestions shall assume overall responsibility towards undertaking the construction of all categories of apartments and all authority towards securing funds, effecting sale, alienation or any other mode of transfer of all properties of Amrapali Group – attached, or unsold, or otherwise in order that, utmost transparency is maintained in all transactions.

7. The Receiver endorses the said set of suggestion made by NBCC. This Hon’ble Court may approve the same and direct that all steps, measures, works, decisions and executions shall be in terms of the framework submitted by NBCC and to be done in WP (C) No. 940 of 2017 Bikram Chatterji & Ors. vs. Union of India & Ors.

with connected matters 5

consultation with the Receiver (which can be treated as an appendix to the order). This will facilitate the ultimate talk of execution of tripartite documents and registration.

8. Immediate attention to be paid to securing funds, beyond the contribution of home buyers and/or the sale of properties. NBCC may not be left to handling the uncertainties in securing or channelizing the funds. Clarity may also be brought to channelizing the funds in order that NBCC is not called into question at every stage.”

3. IA No.98419 of 2019 in WP(Civil) No.940 of 2017 has been preferred by NBCC seeking release of funds. It is submitted that a sum of Rs.One Crore Fifty Lakhs has been made over to it but the expenditure incurred by the NBCC till June 2019 with respect to two of the projects of the Amrapali Group along with the proposed expenditure for the months of July and August, 2019 would be:-

Expenditure incurred/planning by NBCC (India) Limited towards Amrapali works:
Sl. Particulars Amount Remarks No (Rs. in lakh) .
1 Certified Contractors’ Bill for 335.99 Utilisation construction up to June 2019 Certificate attached 2 Projected Expenditure for July & 348.96 August - 2019 3 Initial DPR Preparation Cost 21.24 4 Legal/Due diligence cost 62.59 5 Cost of tender advertisement 83.46 Total (A) 852.24 PMC charges @ 9% on (A) 76.70 GST @18% on PMC charges 13.81 Grand total 942.75 Amount Received 150.00 WP (C) No. 940 of 2017 Bikram Chatterji & Ors. vs. Union of India & Ors.
with connected matters 6
Fund required 792.75 Directions are accordingly sought for release of funds to the tune of Rs.7.92 crores. According to the present status an amount of Rs.22.47 crores is presently lying in deposit with the account maintained by the Registry of this Court. Insofar as various heads detailed in the tabular chart appended to said interim application, there is no clarity about the PMC charges in the sum of Rs.76.70 lakhs. At this stage, therefore, it is directed that an amount of Rs.7.16 crores (7.92.75 lakhs less 76.17 lakhs) be released by the Registry of this Court in favour of NBCC within a week from today.

4. A request has been made by Mr. V. Banerjee, learned Additional Solicitor General for release of the Report of the Forensic Auditors to the Enforcement Directorate as well as to Delhi Police to facilitate their ongoing investigation.

We grant the request and direct that copies of the Report of the Forensic Auditors be given in sealed cover to the Director, Enforcement Directorate as well as to the Commissioner of Police, Delhi Police within seven days from today.

5. Mr. Pramod Dayal, learned Advocate appearing on behalf of the Institute of Chartered Accountants of India also prayed that a copy of the Forensic Auditors’ Report be given to his client so that appropriate steps in pursuance of Direction No.vii, as issued by this Court on 23.07.2019 could be initiated. Let a copy of the Report of the Forensic Auditors be sent to the Chair-Person, Institute WP (C) No. 940 of 2017 Bikram Chatterji & Ors. vs. Union of India & Ors.

with connected matters 7

of Chartered Accountants of India in sealed cover within seven days from today.

6. A compliance report has been filed on behalf of NOIDA stating as under:

“3. It is submitted that in compliance to the said directions, vide Office Order dated 02.08.2019, a Nodal Cell has been constituted for expediting the execution of the Tripartite Agreement. Since M/s. Amrapali never informed NOIDA about the particular of the Flat buyer, therefore, a list of flat buyers in whose favour the Tripartite Agreement is to be executed has been requested from the Ld. Receiver. The Authority is awaiting further instructions from the Ld. Receiver. It is further submitted that NOIDA has written two letters dated 08.08.2019 to the Ld. Receiver informing him of the procedural formalities for execution of the tripartite agreement in favour of the flat buyers concerned AND for issuance of the Completion Certificate as also the constitution of the Nodal Cell. Clearance of the outstanding dues is not part of these formalities, as already directed by this Hon’ble Court.
4. So far a water connection is concerned, it is submitted that there are a total of 9 nos. of Amrapali projects in NOIDA. In 5 nos. of projects the water connection was provided upto the project and the same is functional. In 2 nos. of projects the line has been provided upto the project but thereafter the line within the building upto the individual flat is to be connected by the developer. In the remaining 2 nos. of the projects there are no occupants as the construction is on-going. However, as soon as the construction is completed, water connection upto the project would immediately be provided. A status report in this regard is annexed hereto and marked as ANNEXURE A. The said Annexure is a true copy of its original.
5. As regards electricity connection it is submitted that the same is to be provided by the Paschimanchal Vidyut Vitran Nigam which is an independent body and is not under the administrative control of the NOIDA. However, vide letter dated 01.08.2019, NOIDA has informed the said Nigam for compliance regarding electricity connection.” WP (C) No. 940 of 2017 Bikram Chatterji & Ors. vs. Union of India & Ors.
with connected matters 8

7. We now turn to the Note submitted by the learned Receiver. A Nodal Cell has already been constituted in NOIDA. We direct constitution of similar Nodal Cell in respect of projects of Amrapali situated in Greater NOIDA. Both these Nodal Cells shall work under the directions of the learned Receiver. We also direct the Nodal Cells to nominate one officer each from NOIDA and Greater NOIDA of the rank of Deputy Manager, who shall be reporting to the learned Receiver regularly so as to aid and assist the learned Receiver in the discharge of his duties. In addition, the learned Receiver shall be entitled to requisition the services of such officers and Secretarial Staff from NOIDA/Greater NOIDA as he deems appropriate to facilitate discharge of his duties. We direct all such officers/Secretarial Staff to render complete assistance to the learned Receiver. The Forensic Auditors shall also render full assistance to the learned Receiver.

As regards para 6 of the Note submitted by the learned Receiver, we direct the NBCC to constitute a Committee which shall always keep the learned Receiver informed of the developments including the stages of construction and other related issues referred to in said paragraph. We see force in the submission in para 8 of the Note and have, therefore, directed making over of a sum of Rs.7.16 crores as stated above to the NBCC at the earliest.

8. In IA No.116755 of 2019 in WP(C) No.940 of 2017 directions are sought in terms of paragraphs 4 to 16 of the application. In paragraph 4 it is WP (C) No. 940 of 2017 Bikram Chatterji & Ors. vs. Union of India & Ors.

with connected matters 9

stated that funds amounting to more than Rs.2600 crores can be fetched in the shortest possible time. We, therefore, issue notice in said IA. The matter in that behalf shall be considered on the next occasion. In the meantime Mr. Lahoty, learned Advocate is directed to provide a list of persons, giving project wise details who are presently residing in various apartments of the projects of Amrapali Group. Let the details be furnished within three days.

9. List on 11.09.2019.

………………………………..J. [Arun Mishra] ………………………………..J. [Uday Umesh Lalit] New Delhi;

August 26, 2019.

WP (C) No. 940 of 2017

Bikram Chatterji & Ors. vs. Union of India & Ors.

with connected matters                                                               10

ITEM NO.301                          COURT NO.4                      SECTION X

                     S U P R E M E C O U R T O F                I N D I A
                             RECORD OF PROCEEDINGS

                   Writ Petition(s)(Civil)             No(s).   940/2017

BIKRAM CHATTERJI & ORS.                                              Petitioner(s)

                                              VERSUS

UNION OF INDIA & ORS.                                                Respondent(s)

(IA No. 54332/2019 - APPLICATION FOR PERMISSION IA No. 55290/2019 - APPROPRIATE ORDERS/DIRECTIONS IA No. 116711/2019 - APPROPRIATE ORDERS/DIRECTIONS IA No. 181365/2018 - APPROPRIATE ORDERS/DIRECTIONS IA No. 6282/2019 - APPROPRIATE ORDERS/DIRECTIONS IA No. 74001/2019 - APPROPRIATE ORDERS/DIRECTIONS IA No. 8260/2019 - APPROPRIATE ORDERS/DIRECTIONS IA No. 88895/2019 - APPROPRIATE ORDERS/DIRECTIONS IA No. 69987/2019 - APPROPRIATE ORDERS/DIRECTIONS IA No. 77230/2019 - APPROPRIATE ORDERS/DIRECTIONS IA No. 55926/2019 - APPROPRIATE ORDERS/DIRECTIONS IA No. 111769/2019 - APPROPRIATE ORDERS/DIRECTIONS IA No. 156505/2018 - APPROPRIATE ORDERS/DIRECTIONS IA No. 6286/2019 - APPROPRIATE ORDERS/DIRECTIONS IA No. 58648/2019 - APPROPRIATE ORDERS/DIRECTIONS IA No. 76633/2019 - APPROPRIATE ORDERS/DIRECTIONS IA No. 116755/2019 - APPROPRIATE ORDERS/DIRECTIONS IA No. 95273/2018 - CLARIFICATION/DIRECTION IA No. 138856/2018 - CLARIFICATION/DIRECTION IA No. 55922/2018 - CLARIFICATION/DIRECTION IA No. 137609/2018 - CLARIFICATION/DIRECTION IA No. 71035/2019 - CLARIFICATION/DIRECTION IA No. 98419/2019 - CLARIFICATION/DIRECTION IA No. 51806/2018 - CLARIFICATION/DIRECTION IA No. 137605/2018 - CLARIFICATION/DIRECTION IA No. 54336/2019 - CLARIFICATION/DIRECTION IA No. 152091/2018 - CLARIFICATION/DIRECTION IA No. 18595/2019 - CLARIFICATION/DIRECTION IA No. 114496/2019 - CLARIFICATION/DIRECTION IA No. 130673/2018 - CLARIFICATION/DIRECTION IA No. 146057/2018 - CLARIFICATION/DIRECTION IA No. 121625/2019 - CLARIFICATION/DIRECTION IA No. 6608/2018 - CLARIFICATION/DIRECTION IA No. 185514/2018 - CLARIFICATION/DIRECTION IA No. 125860/2018 - CLARIFICATION/DIRECTION IA No. 140746/2018 - CLARIFICATION/DIRECTION IA No. 58660/2019 - CLARIFICATION/DIRECTION IA No. 68982/2019 - CLARIFICATION/DIRECTION WP (C) No. 940 of 2017 Bikram Chatterji & Ors. vs. Union of India & Ors.

with connected matters 11

IA No. 96889/2018 - CLARIFICATION/DIRECTION IA No. 138861/2018 - CLARIFICATION/DIRECTION IA No. 13529/2019 - CLARIFICATION/DIRECTION IA No. 71649/2019 - CLARIFICATION/DIRECTION IA No. 55930/2019 - EX-PARTE AD-INTERIM RELIEF IA No. 128852/2018 - EXEMPTION FROM FILING O.T. IA No. 161945/2018 - EXEMPTION FROM FILING O.T. IA No. 58661/2019 - EXEMPTION FROM FILING O.T. IA No. 14369/2019 - EXEMPTION FROM FILING O.T. IA No. 7529/2019 - EXTENSION OF TIME IA No. 135815/2017 - I/A U/S 152 R/W SECTINO 151 OF THE CODE OF CIVIL PROCEDURE, 1908 SEEKING CLARIFICATIONS IN RESPECT O IA No. 6855/2018 - IA FOR GRANTING PERMISSION TO ACCESS THE PORTAL FACILITY IA No. 13528/2019 - INTERVENTION APPLICATION IA No. 71647/2019 - INTERVENTION APPLICATION IA No. 76585/2019 - INTERVENTION APPLICATION IA No. 168186/2018 - INTERVENTION APPLICATION IA No. 13175/2019 - INTERVENTION APPLICATION IA No. 21443/2019 - INTERVENTION APPLICATION IA No. 48140/2019 - INTERVENTION APPLICATION IA No. 116644/2019 - INTERVENTION APPLICATION IA No. 154433/2018 - INTERVENTION APPLICATION IA No. 48133/2019 - INTERVENTION APPLICATION IA No. 95349/2019 - INTERVENTION APPLICATION IA No. 116634/2019 - INTERVENTION APPLICATION IA No. 163675/2018 - INTERVENTION APPLICATION IA No. 179645/2018 - INTERVENTION APPLICATION IA No. 70637/2019 - INTERVENTION APPLICATION IA No. 73996/2019 - INTERVENTION APPLICATION IA No. 174865/2018 - INTERVENTION APPLICATION IA No. 8259/2019 - INTERVENTION APPLICATION IA No. 45717/2019 - INTERVENTION APPLICATION IA No. 60421/2019 - INTERVENTION APPLICATION IA No. 73680/2019 - INTERVENTION APPLICATION IA No. 114490/2019 - INTERVENTION APPLICATION IA No. 173033/2018 - INTERVENTION APPLICATION IA No. 16636/2019 - INTERVENTION APPLICATION IA No. 38101/2019 - INTERVENTION APPLICATION IA No. 127385/2019 - INTERVENTION APPLICATION IA No. 156964/2018 - INTERVENTION APPLICATION IA No. 185510/2018 - INTERVENTION APPLICATION IA No. 38092/2019 - INTERVENTION APPLICATION IA No. 77217/2019 - INTERVENTION APPLICATION IA No. 32985/2019 - INTERVENTION APPLICATION IA No. 126062/2019 - INTERVENTION APPLICATION IA No. 156503/2018 - INTERVENTION/IMPLEADMENT IA No. 169415/2018 - INTERVENTION/IMPLEADMENT IA No. 181491/2018 - INTERVENTION/IMPLEADMENT IA No. 6285/2019 - INTERVENTION/IMPLEADMENT IA No. 28758/2019 - INTERVENTION/IMPLEADMENT WP (C) No. 940 of 2017 Bikram Chatterji & Ors. vs. Union of India & Ors.

with connected matters 12

IA No. 50494/2019 - INTERVENTION/IMPLEADMENT IA No. 58642/2019 - INTERVENTION/IMPLEADMENT IA No. 108144/2019 - INTERVENTION/IMPLEADMENT IA No. 55240/2019 - INTERVENTION/IMPLEADMENT IA No. 58590/2019 - INTERVENTION/IMPLEADMENT IA No. 66978/2019 - INTERVENTION/IMPLEADMENT IA No. 74906/2019 - INTERVENTION/IMPLEADMENT IA No. 125844/2019 - INTERVENTION/IMPLEADMENT IA No. 165056/2018 - INTERVENTION/IMPLEADMENT IA No. 181362/2018 - INTERVENTION/IMPLEADMENT IA No. 6281/2019 - INTERVENTION/IMPLEADMENT IA No. 9802/2019 - INTERVENTION/IMPLEADMENT IA No. 21245/2019 - INTERVENTION/IMPLEADMENT IA No. 57916/2019 - INTERVENTION/IMPLEADMENT IA No. 63137/2019 - INTERVENTION/IMPLEADMENT IA No. 71032/2019 - INTERVENTION/IMPLEADMENT IA No. 124657/2019 - INTERVENTION/IMPLEADMENT IA No. 374/2019 - INTERVENTION/IMPLEADMENT IA No. 45892/2019 - INTERVENTION/IMPLEADMENT IA No. 57258/2019 - INTERVENTION/IMPLEADMENT IA No. 61391/2019 - INTERVENTION/IMPLEADMENT IA No. 122366/2019 - INTERVENTION/IMPLEADMENT IA No. 163248/2018 - INTERVENTION/IMPLEADMENT IA No. 185798/2018 - INTERVENTION/IMPLEADMENT IA No. 18593/2019 - INTERVENTION/IMPLEADMENT IA No. 56892/2019 - INTERVENTION/IMPLEADMENT IA No. 70159/2019 - INTERVENTION/IMPLEADMENT IA No. 88894/2019 - INTERVENTION/IMPLEADMENT IA No. 127468/2019 - INTERVENTION/IMPLEADMENT IA No. 53879/2019 - INTERVENTION/IMPLEADMENT IA No. 71865/2019 - INTERVENTION/IMPLEADMENT IA No. 112184/2019 - INTERVENTION/IMPLEADMENT IA No. 172228/2018 - INTERVENTION/IMPLEADMENT IA No. 7040/2019 - INTERVENTION/IMPLEADMENT IA No. 52105/2019 - INTERVENTION/IMPLEADMENT IA No. 71855/2019 - INTERVENTION/IMPLEADMENT IA No. 116985/2019 - INTERVENTION/IMPLEADMENT IA No. 181715/2018 - INTERVENTION/IMPLEADMENT IA No. 55921/2019 - INTERVENTION/IMPLEADMENT IA No. 68249/2019 - INTERVENTION/IMPLEADMENT IA No. 111762/2019 - INTERVENTION/IMPLEADMENT IA No. 125846/2019 - MODIFICATION IA No. 135446/2018 - MODIFICATION IA No. 126767/2019 - MODIFICATION IA No. 53880/2019 - MODIFICATION OF COURT ORDER IA No. 169613/2018 - MODIFICATION OF COURT ORDER IA No. 50673/2019 - MODIFICATION OF COURT ORDER IA No. 154749/2018 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES IA No. 118710/2019 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES WP (C) No. 940 of 2017 Bikram Chatterji & Ors. vs. Union of India & Ors.

with connected matters 13

IA No. 140269/2017 - PERMISSION TO FILE APPLICATION FOR DIRECTION IA No. 127793/2019 - RECALLING THE COURTS ORDER IA No. 127787/2019 - RECALLING THE COURTS ORDER IA No. 66979/2019 - STAY APPLICATION IA No. 50374/2018 - VACATING STAY IA No. 143227/2018 - WITHDRAWAL OF CASE / APPLICATION) WITH W.P.(C) No. 947/2017 (X) (FOR FOR APPROPRIATE ORDERS/DIRECTIONS ON IA 100453/2017 FOR CLARIFICATION/DIRECTION ON IA 6312/2018 IA No. 100453/2017 - APPROPRIATE ORDERS/DIRECTIONS IA No. 6312/2018 - CLARIFICATION/DIRECTION) W.P.(C) No. 971/2017 (X) (FOR FOR CLARIFICATION/DIRECTION ON IA 102714/2017 FOR APPLICATION FOR RECTIFICATION ON IA 138075/2018 FOR CLARIFICATION/DIRECTION ON IA 146553/2018 IA No. 138075/2018 - APPLICATION FOR RECTIFICATION IA No. 146553/2018 - CLARIFICATION/DIRECTION IA No. 102714/2017 - CLARIFICATION/DIRECTION) W.P.(C) No. 942/2017 (PIL-W) IA No. 53175/2018 - APPROPRIATE ORDERS/DIRECTIONS IA No. 70785/2019 - APPROPRIATE ORDERS/DIRECTIONS IA No. 100082/2017 - APPROPRIATE ORDERS/DIRECTIONS IA No. 152455/2018 - APPROPRIATE ORDERS/DIRECTIONS IA No. 82917/2018 - CLARIFICATION/DIRECTION IA No. 148953/2018 - CLARIFICATION/DIRECTION IA No. 55476/2018 - CLARIFICATION/DIRECTION IA No. 148819/2018 - CLARIFICATION/DIRECTION IA No. 136570/2018 - CLARIFICATION/DIRECTION IA No. 125675/2018 - CLARIFICATION/DIRECTION IA No. 35933/2018 - CLARIFICATION/DIRECTION IA No. 14915/2018 - CLARIFICATION/DIRECTION IA No. 112014/2018 - CLARIFICATION/DIRECTION IA No. 7366/2018 - CLARIFICATION/DIRECTION IA No. 92775/2018 - I.A. FOR TAKING ON RECORD PROPOSAL FOR PAYMENT IA No. 41987/2018 - I/A ON BEHALF OF RESP. NO 13 SEEKING PERMISSION TO PURSUE COMPANY APPLI. NO. 17(P.B) OF 2018 AND IA No. 73656/2019 - INTERVENTION APPLICATION IA No. 70784/2019 - INTERVENTION APPLICATION IA No. 28870/2019 - INTERVENTION APPLICATION IA No. 29745/2019 - INTERVENTION/IMPLEADMENT IA No. 174830/2018 - INTERVENTION/IMPLEADMENT IA No. 122810/2018 - MODIFICATION IA No. 101530/2018 - MODIFICATION) SLP(C) No. 1879/2018 (XVII) WP (C) No. 940 of 2017 Bikram Chatterji & Ors. vs. Union of India & Ors.

with connected matters 14

W.P.(C) No. 1041/2017 (X) (FOR FOR ON IA 109963/2017 FOR CLARIFICATION/DIRECTION ON IA 25742/2018 FOR CLARIFICATION/DIRECTION ON IA 35467/2018 FOR [I/A FOR TAKING THE JOINT INSPECTION REPORT DATED 20.03.2018 ON RECORD] ON IA 51140/2018 FOR PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES ON IA 60314/2018 FOR PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES ON IA 64019/2018 FOR APPROPRIATE ORDERS/DIRECTIONS ON IA 96101/2018 FOR CLARIFICATION/DIRECTION ON IA 117300/2018 FOR CLARIFICATION/DIRECTION ON IA 157309/2018 FOR APPROPRIATE ORDERS/DIRECTIONS ON IA 179445/2018 FOR APPROPRIATE ORDERS/DIRECTIONS ON IA 8308/2019 FOR impleading party ON IA 13503/2019 FOR INTERVENTION/IMPLEADMENT ON IA 13503/2019 FOR CLARIFICATION/DIRECTION ON IA 13505/2019 FOR impleading party ON IA 70679/2019 FOR INTERVENTION/IMPLEADMENT ON IA 70679/2019 FOR impleading party ON IA 70687/2019 FOR INTERVENTION/IMPLEADMENT ON IA 70687/2019 FOR impleading party ON IA 70691/2019 FOR INTERVENTION/IMPLEADMENT ON IA 70691/2019 FOR impleading party ON IA 70694/2019 FOR INTERVENTION/IMPLEADMENT ON IA 70694/2019 FOR impleading party ON IA 70699/2019 FOR INTERVENTION/IMPLEADMENT ON IA 70699/2019 FOR APPROPRIATE ORDERS/DIRECTIONS ON IA 71082/2019 IA No. 96101/2018 - APPROPRIATE ORDERS/DIRECTIONS IA No. 8308/2019 - APPROPRIATE ORDERS/DIRECTIONS IA No. 71082/2019 - APPROPRIATE ORDERS/DIRECTIONS IA No. 179445/2018 - APPROPRIATE ORDERS/DIRECTIONS IA No. 117300/2018 - CLARIFICATION/DIRECTION IA No. 13505/2019 - CLARIFICATION/DIRECTION IA No. 35467/2018 - CLARIFICATION/DIRECTION IA No. 25742/2018 - CLARIFICATION/DIRECTION IA No. 157309/2018 - CLARIFICATION/DIRECTION IA No. 51140/2018 - I/A FOR TAKING THE JOINT INSPECTION REPORT DATED 20.03.2018 ON RECORD IA No. 70691/2019 - INTERVENTION/IMPLEADMENT IA No. 70687/2019 - INTERVENTION/IMPLEADMENT IA No. 70679/2019 - INTERVENTION/IMPLEADMENT IA No. 13503/2019 - INTERVENTION/IMPLEADMENT IA No. 70699/2019 - INTERVENTION/IMPLEADMENT IA No. 70694/2019 - INTERVENTION/IMPLEADMENT IA No. 64019/2018 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES IA No. 60314/2018 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES) WP (C) No. 940 of 2017 Bikram Chatterji & Ors. vs. Union of India & Ors.

with connected matters 15

W.P.(C) No. 1018/2017 (X) (FOR FOR CLARIFICATION/DIRECTION ON IA 124195/2017 FOR CLARIFICATION/DIRECTION ON IA 7355/2018 FOR CLARIFICATION/DIRECTION ON IA 67845/2018 IA No. 67845/2018 - CLARIFICATION/DIRECTION IA No. 7355/2018 - CLARIFICATION/DIRECTION IA No. 124195/2017 - CLARIFICATION/DIRECTION) W.P.(C) No. 1116/2017 (X) ( FOR impleading party ON IA 64164/2018 FOR INTERVENTION APPLICATION ON IA 93273/2018 FOR INTERVENTION APPLICATION ON IA 95140/2018 FOR impleading party ON IA 18171/2019 FOR impleading party ON IA 23174/2019 IA No. 95140/2018 - INTERVENTION APPLICATION IA No. 93273/2018 - INTERVENTION APPLICATION IA No. 23174/2019 - INTERVENTION/IMPLEADMENT IA No. 18171/2019 - INTERVENTION/IMPLEADMENT IA No. 64164/2018 - INTERVENTION/IMPLEADMENT) W.P.(C) No. 1144/2017 (X) (IA FOR APPROPRIATE ORDERS/DIRECTIONS ON IA 124701/2017 IA No. 124701/2017 - APPROPRIATE ORDERS/DIRECTIONS) W.P.(C) No. 1156/2017 (X) (and FOR CLARIFICATION/DIRECTION ON IA 36571/2018 FOR impleading party ON IA 64349/2018 FOR INTERVENTION/IMPLEADMENT ON IA 64349/2018 FOR impleading party ON IA 102536/2018 FOR INTERVENTION/IMPLEADMENT ON IA 102536/2018 FOR impleading party ON IA 105239/2018 FOR MODIFICATION OF COURT ORDER ON IA 126890/2018 FOR impleading party ON IA 145001/2018 FOR CLARIFICATION/DIRECTION ON IA 145019/2018 FOR impleading party ON IA 159360/2018 FOR impleading party ON IA 34225/2019 FOR impleading party ON IA 34231/2019 FOR impleading party ON IA 70181/2019 FOR impleading party ON IA 70189/2019 IA No. 145019/2018 - CLARIFICATION/DIRECTION IA No. 36571/2018 - CLARIFICATION/DIRECTION IA No. 159360/2018 - INTERVENTION/IMPLEADMENT IA No. 145001/2018 - INTERVENTION/IMPLEADMENT IA No. 105239/2018 - INTERVENTION/IMPLEADMENT IA No. 70189/2019 - INTERVENTION/IMPLEADMENT IA No. 102536/2018 - INTERVENTION/IMPLEADMENT IA No. 70181/2019 - INTERVENTION/IMPLEADMENT IA No. 64349/2018 - INTERVENTION/IMPLEADMENT IA No. 34231/2019 - INTERVENTION/IMPLEADMENT IA No. 34225/2019 - INTERVENTION/IMPLEADMENT IA No. 126890/2018 - MODIFICATION OF COURT ORDER) WP (C) No. 940 of 2017 Bikram Chatterji & Ors. vs. Union of India & Ors.

with connected matters 16

W.P.(C) No. 1206/2017 (X) (FOR FOR APPROPRIATE ORDERS/DIRECTIONS ON IA 135678/2017 FOR impleading party ON IA 64361/2018 IA No. 135678/2017 - APPROPRIATE ORDERS/DIRECTIONS IA No. 64361/2018 - INTERVENTION/IMPLEADMENT) W.P.(C) No. 8/2018 (X) ( FOR APPROPRIATE ORDERS/DIRECTIONS ON IA 118548/2019 IA No. 118548/2019 - APPROPRIATE ORDERS/DIRECTIONS) W.P.(C) No. 1242/2017 (X) ) W.P.(C) No. 58/2018 (X) ( FOR CLARIFICATION/DIRECTION ON IA 113352/2018 FOR CLARIFICATION/DIRECTION ON IA 138706/2018 FOR impleading party ON IA 159369/2018 FOR impleading party ON IA 34234/2019 FOR impleading party ON IA 70203/2019 IA No. 138706/2018 - CLARIFICATION/DIRECTION IA No. 113352/2018 - CLARIFICATION/DIRECTION IA No. 70203/2019 - INTERVENTION/IMPLEADMENT IA No. 34234/2019 - INTERVENTION/IMPLEADMENT IA No. 159369/2018 - INTERVENTION/IMPLEADMENT) W.P.(C) No. 21/2018 (X) ( FOR CLARIFICATION/DIRECTION ON IA 152628/2018 FOR APPROPRIATE ORDERS/DIRECTIONS ON IA 35623/2019 FOR impleading party ON IA 50193/2019 FOR APPROPRIATE ORDERS/DIRECTIONS ON IA 50202/2019 IA No. 50202/2019 - APPROPRIATE ORDERS/DIRECTIONS IA No. 35623/2019 - APPROPRIATE ORDERS/DIRECTIONS IA No. 152628/2018 - CLARIFICATION/DIRECTION IA No. 50193/2019 - INTERVENTION/IMPLEADMENT) W.P.(C) No. 52/2018 (X) (FOR FOR APPROPRIATE ORDERS/DIRECTIONS ON IA 25842/2018 FOR APPROPRIATE ORDERS/DIRECTIONS ON IA 96112/2018 FOR APPROPRIATE ORDERS/DIRECTIONS ON IA 125396/2018 FOR impleading party ON IA 156249/2018 FOR CLARIFICATION/DIRECTION ON IA 171492/2018 FOR CLARIFICATION/DIRECTION ON IA 171497/2018 FOR CLARIFICATION/DIRECTION ON IA 174512/2018 FOR impleading party ON IA 183354/2018 FOR APPROPRIATE ORDERS/DIRECTIONS ON IA 183355/2018 FOR impleading party ON IA 2024/2019 FOR CLARIFICATION/DIRECTION ON IA 2048/2019 FOR impleading party ON IA 12715/2019 FOR CLARIFICATION/DIRECTION ON IA 12716/2019 FOR impleading party ON IA 34226/2019 FOR impleading party ON IA 70201/2019 FOR impleading party ON IA 70209/2019 FOR APPROPRIATE ORDERS/DIRECTIONS ON IA 71057/2019 FOR impleading party ON IA 71065/2019 WP (C) No. 940 of 2017 Bikram Chatterji & Ors. vs. Union of India & Ors.

with connected matters 17

FOR APPROPRIATE ORDERS/DIRECTIONS ON IA 71069/2019 FOR impleading party ON IA 71077/2019 FOR impleading party ON IA 71881/2019 IA No. 125396/2018 - APPROPRIATE ORDERS/DIRECTIONS IA No. 71069/2019 - APPROPRIATE ORDERS/DIRECTIONS IA No. 96112/2018 - APPROPRIATE ORDERS/DIRECTIONS IA No. 25842/2018 - APPROPRIATE ORDERS/DIRECTIONS IA No. 183355/2018 - APPROPRIATE ORDERS/DIRECTIONS IA No. 71057/2019 - APPROPRIATE ORDERS/DIRECTIONS IA No. 174512/2018 - CLARIFICATION/DIRECTION IA No. 171497/2018 - CLARIFICATION/DIRECTION IA No. 171492/2018 - CLARIFICATION/DIRECTION IA No. 12716/2019 - CLARIFICATION/DIRECTION IA No. 2048/2019 - CLARIFICATION/DIRECTION IA No. 183354/2018 - INTERVENTION/IMPLEADMENT IA No. 70209/2019 - INTERVENTION/IMPLEADMENT IA No. 70201/2019 - INTERVENTION/IMPLEADMENT IA No. 34226/2019 - INTERVENTION/IMPLEADMENT IA No. 71881/2019 - INTERVENTION/IMPLEADMENT IA No. 156249/2018 - INTERVENTION/IMPLEADMENT IA No. 12715/2019 - INTERVENTION/IMPLEADMENT IA No. 71077/2019 - INTERVENTION/IMPLEADMENT IA No. 2024/2019 - INTERVENTION/IMPLEADMENT IA No. 71065/2019 - INTERVENTION/IMPLEADMENT) W.P.(C) No. 91/2018 (X) (FOR CLARIFICATION/DIRECTION ON IA 94876/2018 FOR impleading party ON IA 153832/2018 FOR INTERVENTION/IMPLEADMENT ON IA 153832/2018 FOR impleading party ON IA 156025/2018 FOR INTERVENTION/IMPLEADMENT ON IA 156025/2018 FOR impleading party ON IA 159344/2018 FOR INTERVENTION/IMPLEADMENT ON IA 159344/2018 FOR impleading party ON IA 183565/2018 FOR INTERVENTION/IMPLEADMENT ON IA 183565/2018 FOR APPROPRIATE ORDERS/DIRECTIONS ON IA 183569/2018 FOR impleading party ON IA 34223/2019 FOR INTERVENTION/IMPLEADMENT ON IA 34223/2019 FOR impleading party ON IA 47139/2019 FOR INTERVENTION/IMPLEADMENT ON IA 47139/2019 FOR impleading party ON IA 54905/2019 FOR INTERVENTION/IMPLEADMENT ON IA 54905/2019 FOR impleading party ON IA 56147/2019 FOR INTERVENTION/IMPLEADMENT ON IA 56147/2019 FOR impleading party ON IA 56163/2019 FOR INTERVENTION/IMPLEADMENT ON IA 56163/2019 FOR impleading party ON IA 56169/2019 FOR INTERVENTION/IMPLEADMENT ON IA 56169/2019 FOR impleading party ON IA 58072/2019 FOR INTERVENTION/IMPLEADMENT ON IA 58072/2019 FOR impleading party ON IA 58080/2019 FOR INTERVENTION/IMPLEADMENT ON IA 58080/2019 WP (C) No. 940 of 2017 Bikram Chatterji & Ors. vs. Union of India & Ors.

with connected matters 18

FOR impleading party ON IA 58087/2019 FOR INTERVENTION/IMPLEADMENT ON IA 58087/2019 FOR impleading party ON IA 58094/2019 FOR INTERVENTION/IMPLEADMENT ON IA 58094/2019 FOR impleading party ON IA 58117/2019 FOR INTERVENTION/IMPLEADMENT ON IA 58117/2019 FOR impleading party ON IA 58125/2019 FOR INTERVENTION/IMPLEADMENT ON IA 58125/2019 FOR impleading party ON IA 64688/2019 FOR INTERVENTION/IMPLEADMENT ON IA 64688/2019 FOR impleading party ON IA 70228/2019 FOR INTERVENTION/IMPLEADMENT ON IA 70228/2019 FOR INTERVENTION APPLICATION ON IA 73678/2019 IA No. 183569/2018 - APPROPRIATE ORDERS/DIRECTIONS IA No. 94876/2018 - CLARIFICATION/DIRECTION IA No. 73678/2019 - INTERVENTION APPLICATION IA No. 47139/2019 - INTERVENTION/IMPLEADMENT IA No. 58094/2019 - INTERVENTION/IMPLEADMENT IA No. 34223/2019 - INTERVENTION/IMPLEADMENT IA No. 58087/2019 - INTERVENTION/IMPLEADMENT IA No. 58080/2019 - INTERVENTION/IMPLEADMENT IA No. 75203/2019 - INTERVENTION/IMPLEADMENT IA No. 183565/2018 - INTERVENTION/IMPLEADMENT IA No. 58072/2019 - INTERVENTION/IMPLEADMENT IA No. 159344/2018 - INTERVENTION/IMPLEADMENT IA No. 56169/2019 - INTERVENTION/IMPLEADMENT IA No. 70228/2019 - INTERVENTION/IMPLEADMENT IA No. 156025/2018 - INTERVENTION/IMPLEADMENT IA No. 56163/2019 - INTERVENTION/IMPLEADMENT IA No. 64688/2019 - INTERVENTION/IMPLEADMENT IA No. 153832/2018 - INTERVENTION/IMPLEADMENT IA No. 56147/2019 - INTERVENTION/IMPLEADMENT IA No. 58125/2019 - INTERVENTION/IMPLEADMENT IA No. 54905/2019 - INTERVENTION/IMPLEADMENT IA No. 58117/2019 - INTERVENTION/IMPLEADMENT) W.P.(C) No. 56/2018 (X) ( FOR impleading party ON IA 159391/2018 FOR impleading party ON IA 34222/2019 FOR impleading party ON IA 70171/2019 IA No. 70171/2019 - INTERVENTION/IMPLEADMENT IA No. 34222/2019 - INTERVENTION/IMPLEADMENT IA No. 159391/2018 - INTERVENTION/IMPLEADMENT) W.P.(C) No. 57/2018 (X) (FOR FOR CLARIFICATION/DIRECTION ON IA 64604/2018 IA No. 64604/2018 - CLARIFICATION/DIRECTION) W.P.(C) No. 74/2018 (X) ) W.P.(C) No. 134/2018 (X) (IA FOR PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES ON IA WP (C) No. 940 of 2017 Bikram Chatterji & Ors. vs. Union of India & Ors.

with connected matters 19

27092/2018 FOR MODIFICATION ON IA 124712/2018 FOR CLARIFICATION/DIRECTION ON IA 130714/2018 FOR MODIFICATION OF COURT ORDER ON IA 139175/2018 FOR CLARIFICATION/DIRECTION ON IA 6737/2019 FOR impleading party ON IA 47593/2019 FOR INTERVENTION/IMPLEADMENT ON IA 47593/2019 FOR CLARIFICATION/DIRECTION ON IA 58078/2019 IA No. 58078/2019 - CLARIFICATION/DIRECTION IA No. 6737/2019 - CLARIFICATION/DIRECTION IA No. 130714/2018 - CLARIFICATION/DIRECTION IA No. 47593/2019 - INTERVENTION/IMPLEADMENT IA No. 124712/2018 - MODIFICATION IA No. 139175/2018 - MODIFICATION OF COURT ORDER IA No. 27092/2018 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES) W.P.(C) No. 131/2018 (X) (IA FOR [APPLICATION FOR STAY/DIRECTIONS] ON IA 25109/2018 FOR CLARIFICATION/DIRECTION ON IA 144548/2018 IA No. 25109/2018 - APPLICATION FOR STAY/DIRECTIONS IA No. 144548/2018 - CLARIFICATION/DIRECTION) W.P.(C) No. 160/2018 (X) (FOR FOR [PERM TO FILE SUBSQUENT EVENTS ON RECORD] ON IA 56300/2018 FOR EXEMPTION FROM FILING O.T. ON IA 56301/2018 FOR MODIFICATION ON IA 92782/2018 FOR CLARIFICATION/DIRECTION ON IA 146516/2018 IA No. 146516/2018 - CLARIFICATION/DIRECTION IA No. 56301/2018 - EXEMPTION FROM FILING O.T. IA No. 92782/2018 - MODIFICATION IA No. 56300/2018 - PERM TO FILE SUBSQUENT EVENTS ON RECORD) W.P.(C) No. 164/2018 (X) ( FOR impleading party ON IA 54777/2018 FOR PERMISSION TO APPEAR AND ARGUE IN PERSON ON IA 54779/2018 FOR impleading party ON IA 69072/2018 FOR impleading party ON IA 112937/2018 IA No. 112937/2018 - INTERVENTION/IMPLEADMENT IA No. 69072/2018 - INTERVENTION/IMPLEADMENT IA No. 54777/2018 - INTERVENTION/IMPLEADMENT IA No. 54779/2018 - PERMISSION TO APPEAR AND ARGUE IN PERSON) W.P.(C) No. 182/2018 (X) ( FOR impleading party ON IA 68025/2018 FOR INTERVENTION/IMPLEADMENT ON IA 68025/2018 FOR CLARIFICATION/DIRECTION ON IA 68027/2018 FOR impleading party ON IA 67618/2019 FOR INTERVENTION/IMPLEADMENT ON IA 67618/2019 FOR CLARIFICATION/DIRECTION ON IA 67627/2019 IA No. 67627/2019 - CLARIFICATION/DIRECTION IA No. 68027/2018 - CLARIFICATION/DIRECTION IA No. 67618/2019 - INTERVENTION/IMPLEADMENT WP (C) No. 940 of 2017 Bikram Chatterji & Ors. vs. Union of India & Ors.

with connected matters 20

IA No. 68025/2018 - INTERVENTION/IMPLEADMENT) W.P.(C) No. 199/2018 (X) ) W.P.(C) No. 226/2018 (X) ) W.P.(C) No. 245/2018 (X) (FOR FOR INTERVENTION APPLICATION ON IA 89595/2018 FOR CLARIFICATION/DIRECTION ON IA 89596/2018 FOR impleading party ON IA 130699/2018 FOR INTERVENTION/IMPLEADMENT ON IA 130699/2018 FOR CLARIFICATION/DIRECTION ON IA 130704/2018 FOR impleading party ON IA 25011/2019 FOR INTERVENTION/IMPLEADMENT ON IA 25011/2019 IA No. 130704/2018 - CLARIFICATION/DIRECTION IA No. 89596/2018 - CLARIFICATION/DIRECTION IA No. 89595/2018 - INTERVENTION APPLICATION IA No. 25011/2019 - INTERVENTION/IMPLEADMENT IA No. 130699/2018 - INTERVENTION/IMPLEADMENT) W.P.(C) No. 281/2018 (X) (IA FOR STAY APPLICATION ON IA 48296/2018 IA No. 48296/2018 - STAY APPLICATION) W.P.(C) No. 306/2018 (X) IA No. 71092/2019 - APPROPRIATE ORDERS/DIRECTIONS IA No. 13338/2019 - APPROPRIATE ORDERS/DIRECTIONS IA No. 174316/2018 - CLARIFICATION/DIRECTION IA No. 110349/2018 - CLARIFICATION/DIRECTION IA No. 51120/2018 - EXEMPTION FROM FILING O.T. IA No. 126110/2019 - INTERVENTION/IMPLEADMENT IA No. 71089/2019 - INTERVENTION/IMPLEADMENT) W.P.(C) No. 298/2018 (X) ( FOR INTERVENTION/IMPLEADMENT ON IA 70197/2019 IA No. 70197/2019 - INTERVENTION/IMPLEADMENT) W.P.(C) No. 246/2018 (X) ( FOR impleading party ON IA 64608/2018 FOR INTERVENTION/IMPLEADMENT ON IA 64608/2018 FOR impleading party ON IA 128936/2018 FOR INTERVENTION/IMPLEADMENT ON IA 128936/2018 FOR impleading party ON IA 52940/2019 FOR INTERVENTION/IMPLEADMENT ON IA 52940/2019 IA No. 52940/2019 - INTERVENTION/IMPLEADMENT IA No. 128936/2018 - INTERVENTION/IMPLEADMENT IA No. 64608/2018 - INTERVENTION/IMPLEADMENT) W.P.(C) No. 267/2018 (X) (FOR FOR impleading party ON IA 88092/2018 FOR INTERVENTION/IMPLEADMENT ON IA 88092/2018 FOR APPROPRIATE ORDERS/DIRECTIONS ON IA 88108/2018 FOR PERMISSION TO APPEAR AND ARGUE IN PERSON ON IA 91055/2018 WP (C) No. 940 of 2017 Bikram Chatterji & Ors. vs. Union of India & Ors.

with connected matters 21

FOR impleading party ON IA 112924/2018 FOR INTERVENTION/IMPLEADMENT ON IA 112924/2018 FOR impleading party ON IA 8035/2019 FOR INTERVENTION/IMPLEADMENT ON IA 8035/2019 IA No. 88108/2018 - APPROPRIATE ORDERS/DIRECTIONS IA No. 8035/2019 - INTERVENTION/IMPLEADMENT IA No. 112924/2018 - INTERVENTION/IMPLEADMENT IA No. 88092/2018 - INTERVENTION/IMPLEADMENT IA No. 91055/2018 - PERMISSION TO APPEAR AND ARGUE IN PERSON) W.P.(C) No. 288/2018 (X) (FOR FOR impleading party ON IA 72685/2018 FOR INTERVENTION/IMPLEADMENT ON IA 72685/2018 FOR CLARIFICATION/DIRECTION ON IA 72686/2018 FOR impleading party ON IA 73759/2018 FOR INTERVENTION/IMPLEADMENT ON IA 73759/2018 FOR INTERVENTION APPLICATION ON IA 119574/2018 FOR impleading party ON IA 5585/2019 FOR INTERVENTION/IMPLEADMENT ON IA 5585/2019 FOR CLARIFICATION/DIRECTION ON IA 5615/2019 FOR impleading party ON IA 13161/2019 FOR INTERVENTION/IMPLEADMENT ON IA 13161/2019 FOR CLARIFICATION/DIRECTION ON IA 13163/2019 FOR impleading party ON IA 22094/2019 FOR INTERVENTION/IMPLEADMENT ON IA 22094/2019 FOR impleading party ON IA 39338/2019 FOR INTERVENTION/IMPLEADMENT ON IA 39338/2019 FOR INTERVENTION APPLICATION ON IA 69145/2019 FOR CLARIFICATION/DIRECTION ON IA 69146/2019 IA No. 13163/2019 - CLARIFICATION/DIRECTION IA No. 5615/2019 - CLARIFICATION/DIRECTION IA No. 69146/2019 - CLARIFICATION/DIRECTION IA No. 72686/2018 - CLARIFICATION/DIRECTION IA No. 119574/2018 - INTERVENTION APPLICATION IA No. 69145/2019 - INTERVENTION APPLICATION IA No. 13161/2019 - INTERVENTION/IMPLEADMENT IA No. 5585/2019 - INTERVENTION/IMPLEADMENT IA No. 73759/2018 - INTERVENTION/IMPLEADMENT IA No. 39338/2019 - INTERVENTION/IMPLEADMENT IA No. 72685/2018 - INTERVENTION/IMPLEADMENT IA No. 22094/2019 - INTERVENTION/IMPLEADMENT) W.P.(C) No. 460/2018 (X) ( FOR INTERVENTION APPLICATION ON IA 73572/2019 FOR INTERVENTION APPLICATION ON IA 73588/2019 FOR INTERVENTION APPLICATION ON IA 73659/2019 IA No. 73659/2019 - INTERVENTION APPLICATION IA No. 73588/2019 - INTERVENTION APPLICATION IA No. 73572/2019 - INTERVENTION APPLICATION) W.P.(C) No. 353/2018 (X) (FOR FOR STAY APPLICATION ON IA 57585/2018 WP (C) No. 940 of 2017 Bikram Chatterji & Ors. vs. Union of India & Ors.

with connected matters 22

IA No. 57585/2018 - STAY APPLICATION) W.P.(C) No. 378/2018 (X) IA No. 108147/2019 - CLARIFICATION/DIRECTION) W.P.(C) No. 742/2018 (X) (HEARD & RESERVED VIDE COURT'S ORDER DATED 10.05.2019. IA No. 70367/2019 - CLARIFICATION/DIRECTION) W.P.(C) No. 829/2018 (X) (HEARD FOR GRANT OF INTERIM RELIEF ON IA 95096/2018 FOR impleading party ON IA 96559/2018 FOR INTERVENTION/IMPLEADMENT ON IA 96559/2018 FOR impleading party ON IA 105207/2018 FOR INTERVENTION/IMPLEADMENT ON IA 105207/2018 FOR impleading party ON IA 133899/2018 FOR INTERVENTION/IMPLEADMENT ON IA 133899/2018 FOR impleading party ON IA 133904/2018 FOR INTERVENTION/IMPLEADMENT ON IA 133904/2018 FOR impleading party ON IA 150545/2018 FOR INTERVENTION/IMPLEADMENT ON IA 150545/2018 FOR impleading party ON IA 10107/2019 FOR INTERVENTION/IMPLEADMENT ON IA 10107/2019 FOR impleading party ON IA 28747/2019 FOR INTERVENTION/IMPLEADMENT ON IA 28747/2019 FOR impleading party ON IA 86981/2019 FOR INTERVENTION/IMPLEADMENT ON IA 86981/2019 FOR impleading party ON IA 86986/2019 FOR INTERVENTION/IMPLEADMENT ON IA 86986/2019 IA No. 95096/2018 - GRANT OF INTERIM RELIEF IA No. 28747/2019 - INTERVENTION/IMPLEADMENT IA No. 10107/2019 - INTERVENTION/IMPLEADMENT IA No. 150545/2018 - INTERVENTION/IMPLEADMENT IA No. 133904/2018 - INTERVENTION/IMPLEADMENT IA No. 133899/2018 - INTERVENTION/IMPLEADMENT IA No. 105207/2018 - INTERVENTION/IMPLEADMENT IA No. 96559/2018 - INTERVENTION/IMPLEADMENT IA No. 86986/2019 - INTERVENTION/IMPLEADMENT IA No. 86981/2019 - INTERVENTION/IMPLEADMENT) SMC(Crl) No. 4/2018 (XVII) W.P.(C) No. 1397/2018 (X) IA No. 168712/2018 - EXEMPTION FROM FILING O.T.) W.P.(C) No. 502/2019 (X) (FOR STAY APPLICATION ON IA 63194/2019 IA No. 63194/2019 - STAY APPLICATION) Date : 26-08-2019 These matters were called on for orders today.

CORAM : HON'BLE MR. JUSTICE ARUN MISHRA WP (C) No. 940 of 2017 Bikram Chatterji & Ors. vs. Union of India & Ors.

with connected matters 23

HON'BLE MR. JUSTICE UDAY UMESH LALIT Counsel for parties Mr. Prashant Singh,Adv.

Mr. Mukul Singh,Adv.

Mr. B.K. Prasad,Adv Ms. Anil Katiar,AOR Mr. Arvind Kumar Sharma,Adv. Mr. Ayush Anand,Adv.

Mr. Raj Bahadur Yadav,Adv.

Mr. Vikrant Yadav,Adv.

Mr. Mukul Singh, Adv.

Mr. Tanvir Nayar, Adv.

Mr. Raj Bahadur, Adv.

Mr. Vibhu Shankar Mishra,Adv. Ms. Ankita Sharma,Adv.

Ms. Nikita Capoor,Adv.

Mr. B. V. Balram Das, Adv.

Mr. R. R. Rajesh, Adv.

Mr. Mahesh Jethmalani, Sr. Adv. Mr. Karan Kalia, Adv.

Mr. Somanadri Goud, Adv.

Ms. Anusha Gupta, Adv.

Mr. Manoj Singh,ADv.

Ms. Anjana Ahluwalia,Adv.

Mr. Pratee Yadav,Adv.

Mr. Gaurav Goel,AOR Mr. Rakesh Khanna, Sr. Adv.

Mr. Mahesh Jethmalani, Sr. Adv. Ms. Anubha Agrawal, AOR Mr. Atul Sharma, Adv.

Mr. Abhishek Agarwal, Adv.

Ms. Iti Agarwal, Adv.

Mr. Paritosh Goyal, Adv.

Mr. Chandr Prakash, Adv.

Mr. Ravi Prakash, Adv.

Ms. Saroj Bala, Adv.

for M/s DSK Legal Mr. Rakesh Munjal,Sr.Adv.

Mr. Ehraz Zafar,Adv.

Mr. Divyam Dhyani,Adv.

Mr. Vikram Narayan Sharma,Adv.

Dr. Manish Singhvi,Sr.Adv.

WP (C) No. 940 of 2017

Bikram Chatterji & Ors. vs. Union of India & Ors.

with connected matters 24

Mr. Shraman Sinha,Adv.

Mr. P.N. Mishra,Sr.Adv.

Mr. Rakesh Khanna,Adv.

Mrs. Anshu Gupta,Adv.

Mr. Niraj Gupta,AOR Mr. Gaurav Kumar,Adv.

Mr. Gudipati G. Kashyap,Adv. Mr. Apoorva Pandey,Adv.

Ms. T. Archana, AOR Mr. K.S. Namdar,Sr.Adv.

Mr. Hitesh Kumar Sharma,Adv. Mr. S.K. Rajora,Adv.

Mr. R.K. Sharma,Adv.

Mr. Rakesh Khanna,Sr.Adv.

Mr. Atul Sharma,Adv.

Mr. Abhishek Agarwal, AOR Mr. V.K. Shukla,Sr.Adv.

Mr. Rohit Pandey,Adv.

Mr. Balraj Dewan, AOR Mr. Gajanand Kirodhiwal, Adv. Ms. Anisha Mathur, Adv.

Ms. Manju Jetly,Adv.

Mr. M.L. Lahoty,Adv.

Mr. Sukant Vikram, Adv.

Mr. Anshumaan Sahni, Adv.

Mr. Paban K. Sharma,Adv.

Mr. Anchit Sripat,Adv.

Mr. Himanshu Shekhar, AOR Mr. Sukant Vikram, AOR Mr. Amit Pawan, AOR Mr. G.C. Tyagi,Adv.

Mr. Kailash Prashad Pandey, AOR Mr. Manish Kumar Saran, AOR Mr. Abdul Azeem Kalebudde, AOR M/S. Dharmaprabhas Law Associates, AOR Mr. A. P. Mohanty, AOR Mr. Shadan Farasat, AOR WP (C) No. 940 of 2017 Bikram Chatterji & Ors. vs. Union of India & Ors.

with connected matters 25

Mr. G. Balaji, AOR Mr. Gopal Jha, AOR Ms. E. R. Sumathy, AOR Ms. Savita Aggarwal,Adv.

Mr. Vijay Kumar,Adv.

Mr. Thomas Oommen,Adv.

Mr. Aniruddha P. Mayee, AOR Mr. Rameshwar Prasad Goyal, AOR Mr. Sandeep Jha,Adv.

Mr. Ram Ekbal Roy,Adv.

Mr. Binay Kumar Das, AOR Ms. Jasmine Damkewala, AOR Mr. Shaurya Vardhan, Adv.

Ms. Vaishali Sharma, Adv.

Mr. Prithvi Pal, AOR Mr. Manoj Jain, Adv.

Mr. Pramod Dayal,Adv.

Mr. Nikunj Dayal,Adv.

Ms. Payal Dayal,Adv.

Mr. Aseem Mehrotra,Adv.

Mr. Abhijat P. Medh,Adv.

Mr. J.K. Sethi,Adv.

Ms. Indra Sawhney,AOR Ms. Sangeeta Singh,Adv.

Mr. Prakash Ranjan Nayak, AOR Mr. Shovan Mishra, AOR Mr. Vivek Narayan Sharma, AOR Mr. Pragyan Mishra,Adv.

Mr. Shubham Mishra,Adv.

Mr. Akash Sharma,Adv.

Dr. Shesh Mani Pandey,Adv.

Dr. Alok K. Sharma,Adv.

Mr. Naresh Kumar, AOR Mr. Shishir Pinaki, AOR WP (C) No. 940 of 2017 Bikram Chatterji & Ors. vs. Union of India & Ors.

with connected matters 26

Ms. Sayaree Basu Mallik, AOR Ms. Neema, Adv.

Ms. Pallavi Pratap, AOR Mr. Abroaam C. Mathews,Adv.

Mr. Mohammed Sadique T.A., AOR Ms. Anu K. Joy,Adv.

Mr. Alim Anvar,Adv.

Ms. Reegan S. Bel,Adv.

Mr. Alok K. Agarwal,Adv.

Ms. Anushruti Sinha,Adv.

Ms. Pavni Poddar,Adv.

Mr. Kushagar Nigam,Adv.

Mr. Gaurav Goel,AOR Mr. Manoj Singh,Adv.

Mr. Anit Sinha,Adv.

Mr. Bishwajit Dubey, Adv.

Ms. Srideepa Bhattacharyya, Adv. Mr. Aditya Marwah, Adv.

M/s. Cyril Amarchand Mangaldas, AOR Mr. Akhilesh Kumar Pandey, AOR Mr. S. S. Ray, Adv.

Mr. Manmeet Singh,Adv.

Mr. Anugrah Robin,Adv.

Ms. Rakhi Ray, AOR Mr. Dharmendra Kumar Sinha, AOR Mr. Badri Prasad Singh, AOR Mr. Ravindra Kumar, AOR Mr. Balaji Srinivasan, AOR Mr. Rabin Majumder, AOR Mr. Rajesh Kumar Gupta, AOR Mr. Mukesh Kumar Maroria, AOR Mr. Abhijit Sengupta, AOR Mr. B.A. Sahakari,Adv.

Mr. Kumar Neeraj,Adv.

Mr. B.P. Yadav,Adv.

WP (C) No. 940 of 2017

Bikram Chatterji & Ors. vs. Union of India & Ors.

with connected matters 27

Mr. Sukant Vikram, AOR Mr. Kumar Kislay,Adv.

Ms. Vishrutyi Sahni,Adv.

Mr. Dheeraj Nair, AOR Mr. Sanjay Kumar Visen, AOR Ms. Ritu Rastogi, Adv.

Ms. Sasmita Tripathy, Adv.

Ms. Rashmi Singh, AOR M/S. D.S.K. Legal, AOR Mr. S. K. Verma, AOR Mr. Nitish Massey, AOR Mr. Aneesh Mittal, AOR Ms. Shreya Sharma, Adv.

Ms. Rachna Agarwal, Adv.

Mr. Arun K. Sinha, AOR Mr. Ritesh Agrawal, AOR Ms. Suruchii Aggarwal, AOR Mr. Vishnu Sharma, AOR Mr. Sarvam Ritam Khare, AOR Mr. Pawan Bhushan,Adv.

Mr. Talha Abdul Rahman, AOR Mr. Aviral Kashyap, AOR Mr. Akash Nagar,Adv.

Ms. Roopal Tripathi,Adv.

Mr. Siddhartha Jha, AOR Ms. Mridula Ray Bharadwaj, AOR Ms. Astha Sharma, AOR Ms. Payal Kakra,Adv.

Mr. Sushant Chaturvedi,Adv. Ms. Anindita Pujari, AOR Dr. Amardeep Gaur, Adv.

for M/s. V. Maheshwari & Co.

WP (C) No. 940 of 2017

Bikram Chatterji & Ors. vs. Union of India & Ors.

with connected matters 28

Mr. Abhitosh Pratap Singh,Adv. Ms. Garima Prasad Singh,Adv.

Mr. Arvind Kumar, AOR Mr. Kumar Sudeep,Adv.

Mr. Somesh Chandra Jha, AOR Mr. Mushtaq Ahmad, AOR Mr. Ram Lal Roy, AOR Mr. Brijesh Kumar Tamber, AOR Mr. Rahul Arya, Adv.

Mr. Dhruv Surana, Adv.

Ms. Bharti Tyagi, AOR Mr. Gajanand Kirdiwal,Adv.

Ms. Anisha Mathur,Adv.

Mr. Saarthak Bansal,Adv.

Ms. Manju Jetley, AOR Ms. Shobha Gupta, AOR Mr. Sanjay Kumar Dubey, AOR Mr. Aakarshan Aditya, AOR Ms. Misha Rohatgi, AOR Mr. Nikilesh Ramachandran, AOR Mr. D. K. Garg, Adv.

Mr. Abhishek Garg, Adv.

Mr. Dhananjay Garg, AOR Mr. Deepak Mishra, Adv.

Mr. R. P. Bansal, Adv.

Ms. Anannya Ghosh, AOR Mr. Satish Pandey, AOR Ms. Sangeeta Joshi, Adv.

Mr. Pawanshree Agrawal, AOR Mr. Ashwani Kumar Upadhyay,Adv. Mr. J.P. Tripathi,Adv.

Mr. Veer P. Singh,Adv.

Mr. R. D. Upadhyay, AOR WP (C) No. 940 of 2017 Bikram Chatterji & Ors. vs. Union of India & Ors.

with connected matters 29

Mr. T.K. Joseph,Adv.

Mr. P.K. Jayakrishnan, AOR Mr. E. C. Vidya Sagar, AOR Mr. Somiran Sharma, AOR Ms. Shalu Sharma, AOR Mr. Sureshan P., AOR Mr. Kamlesh Kumar,Adv.

Mr. Tejaswi Kumar Pradhan, AOR Mr. Joby P. Varghese, AOR Mr. Shekhar Kumar, AOR Mr. Siddharth Bansal, Adv.

Mr. Vijay Kumar, Adv.

Mr. Aman Gupta, AOR Mr. Ashwarya Sinha, AOR Mr. Ashok Kumar Singh, AOR Mr. Raj Kamal, AOR Mr. Prakash Kumar Singh, AOR Dr. Brij Bhushan K. Jauhari, Adv. Mr. Gopi Nagar, Adv.

Ms. Purnima Jauhari, Adv.

Mr. Rajol Shrivastav, Adv.

Ms. Monisha Handa, Adv.

Mr. Mohit D. Ram, AOR Mr. Dhruv Gandhi,Adv.

Ms. S. Tandan,Adv.

Mr. Ambhoj Kumar Sinha, AOR Mr. Kedar Nath Tripathy, AOR Mr. Kaushik Choudhury, AOR Mr. Avneesh Arputham, AOR Ms. Anuradha Arputham,Adv.

Mr. Amit Arora,Adv.

Mr. Sudhir Naagar, AOR WP (C) No. 940 of 2017 Bikram Chatterji & Ors. vs. Union of India & Ors.

with connected matters 30

Ms. Chandan Ramamurthi, AOR Mr. Krishnam Mishra,Adv.

Mr. Param Kr. Mishra,Adv.

Mr. Nishank Kumar,Adv.

Ms. Anisha Upadhyay, AOR Ms. Praveena Gautam, AOR Mr. Anoop Prakash Awasthi, AOR Mr. Sanchit Garga, AOR Mr. Pankaj Kumar Singh,Adv.

Mr. Raghunath Das Vishnoi,Adv. Mr. Anupam Dwivedi,Adv.

Mr. Raj Singh Rana, AOR Mr. Gaurav, AOR Mr. Mohit Chaudhary,Adv.

Ms. Puja Sharma,Adv.

Mr. Kunal Sachdeva,Adv.

Mr. Anup Kumar Mishra,Adv.

Mr. Balwinder Singh Suri,Adv. Ms. Garima Sharma, Adv.

Ms. Srishti Gupta, Adv.

For M/s. Kings and Alliance LLP Mr. Ejaz Maqbool, AOR Ms. Vandana Sehgal, AOR Ms. Gunjan Ahuja,Adv.

Ms. Pallavi Pratap, AOR Mr. Ravindra Sadanand Chingale, AOR Mr. Sanand Ramakrishnan, AOR Applicants-in-person Mr. Rohit Amit Sthalekar, AOR Mr. Abhimanue Shrestha, AOR Mr. B. Krishna Prasad, AOR Mr. Chetan Pridarshil, Adv.

Ms. Sujata Kurdukar, AOR WP (C) No. 940 of 2017 Bikram Chatterji & Ors. vs. Union of India & Ors.

with connected matters 31

Mr. Anil Kumar Mishra-I, AOR M/S Vibhu Shanker Mishra And Co., AOR Mr. Ajit Sharma, AOR Mr. K. Paari Vendhan, AOR Mr. Manu Nair,Adv.

Mr. Kuber Dewan,Adv.

Mr. S.S. Shroff, AOR Mr. Rishi Matoliya, AOR Ms. Veera Kaul Singh, AOR Mr. Divyakant Lahoti, AOR Mr. Anshuman Dwivedi, Adv.

Mr. Mishra Saurabh, AOR Mr. Prasenjit Keswani,Adv.

Mr. Kabir S. Bose,Adv.

Mr. Upmanyu Tewari,Adv.

Mr. Arvind Gupta, AOR Mr. Pankaj Kumar,Adv.

Ms. Muskan,Adv.

Mr. Madhurendra Kumar,Adv.

Ms. Tema Chowand, Adv.

Mr. Rajesh Mahale, AOR Ms. Charu Mathur, AOR Mr. Braj Kishore Mishra, AOR Atishi Dipankar, AOR Mr. Sumit Sinha, AOR Mr. Arunav Tewari, Adv.

Mr. Rakesh Kkumar Singh, Adv. Mrs. Mona K. Rajvanshi, AOR Mrs. Anil Katiyar, AOR Ms. Hima Lawrence, AOR Mr. Kaushal Yadav, AOR WP (C) No. 940 of 2017 Bikram Chatterji & Ors. vs. Union of India & Ors.

with connected matters 32

Mr. Shashank Singh,Adv.

Mr. Mohd. Qaquas,Adv.

Mr. Zeeshan Khan,Adv.

Mr. Siddhartha Dave, Sr. Adv. Mr. Shashank Singh, Adv.

Mohd. Waquas, Adv.

Mr. Zeeshan Khan, Adv.

Mr. Kabir Dixit, AOR Ms. Amita Singh Kalkal, AOR Mr. Ranjan Kumar Pandey, AOR Ms. Dharitry Phookan, AOR Mr. Gaichangpou Gangmei, AOR Ms. Charu Ambwani, AOR Ms. Kamakshi S. Mehlwal, AOR Mr. S.R. Setia, AOR Mr. T. Mahipal, AOR Mr. Kumar Mihir, AOR Ms. Shyaree Basu M.,Adv.

Mr. Somanatha Padhan, AOR Mr. Smarhar Singh, AOR Mr. Rajesh Kumar,Adv.

Mrs. Swarupama Chaturvedi, AOR Mr. Tahir Ashraf Siddiqui, AOR Mr. Binay Kumar Das, AOR Ms. Rajkumari Banju, AOR Mrs. Gargi Khanna, AOR Mr. Annam D. N. Rao, AOR Mr. Praveen Jain, AOR Mr. Neeraj Shekhar, AOR Mr. Gautam Das, AOR WP (C) No. 940 of 2017 Bikram Chatterji & Ors. vs. Union of India & Ors.

with connected matters 33

Mr. Rajinder Wali,Adv.

Mr. B. K. Satija, AOR Ms. Indrani Mukherjee, Adv.

Ms. Tatini Basu, AOR Mr. Naresh Kaushik,Adv.

Mr. Manoj Joshi,Adv.

Mr. Rahul Sharma,Adv.

Mrs. Lalita Kaushik, AOR Mr. Abhinav Shrivastava, AOR Mr. Rahul Gupta,Adv.

Ms. Sana Kamra,Adv.

Mr. Anurag Tandon,Adv.

Ms. Sonam Gupta, AOR Mr. Sanjeev Singh,Adv.

Ms. Amisha Agarwal,Adv.

Mr. Sudhansu Palo, AOR Mr. Ashwani Bhardwaj, AOR Mr. Pradeep Misra, AOR Mr. Rohit Kumar Singh,Adv.

Ms. Prerna Mehta, AOR Mr. Rohit Sharma,Adv.

Mr. Anshul Chowdhary,Adv.

Mr. Rounak Nayak,Adv.

Mr. Kumar Dushyant Singh, AOR Mr. Suchit Mohanty,Adv.

Ms. Vandana Mohanty,Adv.

Mr. Sibo Sankar Mishra, AOR Mr. Chandan Kumar, AOR Ms. Arti Singh, AOR Mr. Anil K. Chopra, AOR Mr. Roopansh Purohit, AOR Mr. Abhigya, AOR Ms. Sunita Yadav,Adv.

WP (C) No. 940 of 2017

Bikram Chatterji & Ors. vs. Union of India & Ors.

with connected matters 34

Mr. Pradeep Kr. Dubey,Adv.

Ms. Sakshi Banga, Adv.

Ms. Gauri Neo Rampal, AOR Mr. Abhimanyu Bhandari, Adv. Ms. Nattasha Garg, Adv.

Mr. Arav Pandit, Adv.

Mr. Naveen Kumar, AOR Mr. Anuj Bhandari,AOR Mr. Vinod Kumar, Adv.

Mr. Satyajeet Kumar, AOR Mr. Akash Nagar, Adv.

Mr. Dhananjay Singh Sehrawat, Adv. Mr. Siddhartha Jha, AOR M/S. Dharmaprabhas Law Associates, AOR Mr. A. P. Mohanty, AOR Mr. Shadan Farasat, AOR Mr. G. Balaji, AOR Mr. Gopal Jha, AOR Ms. E. R. Sumathy, AOR Mr. Aniruddha P. Mayee, AOR Mr. Rameshwar Prasad Goyal, AOR Mr. Ashok Kumar Singh, AOR Mr. Binay Kumar Das, AOR Ms. Jasmine Damkewala, AOR Mr. Prithvi Pal, AOR By Courts Motion, AOR Mr. Prakash Ranjan Nayak, AOR Mr. Shovan Mishra, AOR Mr. Vivek Narayan Sharma, AOR Mr. Naresh Kumar, AOR Mr. Shishir Pinaki, AOR Sayaree Basu Mallik, AOR Pallavi Pratap, AOR Mr. Raj Kamal, AOR Mr. Kumar Mihir, AOR Mr. Sukant Vikram, AOR Mr. Amit Pawan, AOR Mr. Kailash Prashad Pandey, AOR Mr. Himanshu Shekhar, AOR Mr. Manish Kumar Saran, AOR Mr. Abdul Azeem Kalebudde, AOR Mr. Gaurav Goel, AOR Mr. Mohammed Sadique T.a., AOR WP (C) No. 940 of 2017 Bikram Chatterji & Ors. vs. Union of India & Ors.

with connected matters 35

M/S. Cyril Amarchand Mangaldas Aor, AOR Mr. Akhilesh Kumar Pandey, AOR Ms. Rakhi Ray, AOR Mr. Dharmendra Kumar Sinha, AOR Mr. Badri Prasad Singh, AOR Mr. Gaurav Goel, AOR Mr. Ravindra Kumar, AOR Mr. Balaji Srinivasan, AOR Ms. Garima Prashad, AOR Mr. Rabin Majumder, AOR Mr. Rajesh Kumar Gupta, AOR Mr. Mukesh Kumar Maroria, AOR Sayaree Basu Mallik, AOR Mr. Pawanshree Agrawal, AOR Mr. R. D. Upadhyay, AOR M/S. V. Maheshwari & Co., AOR Atishi Dipankar, AOR Mr. Somiran Sharma, AOR Ms. Shalu Sharma, AOR Mr. Sureshan P., AOR Mr. Tejaswi Kumar Pradhan, AOR Mr. Kaushal Yadav, AOR Mr. Shekhar Kumar, AOR Mr. Aman Gupta, AOR Mr. Ashwarya Sinha, AOR Ms. Jasmine Damkewala, AOR Mr. Raj Kamal, AOR Mr. Prakash Kumar Singh, AOR Mr. Mohit D. Ram, AOR Mr. Abhishek Agarwal, AOR Mr. T. Mahipal, AOR Mr. Balraj Dewan, AOR Mr. Kaushik Choudhury, AOR Mr. Avneesh Arputham, AOR Mr. Sudhir Naagar, AOR Mr. Tahir Ashraf Siddiqui, AOR Ms. Anisha Upadhyay, AOR Ms. Praveena Gautam, AOR Mr. Anoop Prakash Awasthi, AOR Mr. Satish Pandey, AOR Mr. Raj Singh Rana, AOR Gaurav, AOR Ms. Indra Sawhney, AOR Mr. Ambhoj Kumar Sinha, AOR Ms. Tatini Basu, AOR Ms. Vandana Sehgal, AOR Pallavi Pratap, AOR Mr. Ravindra Sadanand Chingale, AOR Mr. Ashwani Bhardwaj, AOR Applicant-in-person, AOR Mr. Rohit Amit Sthalekar, AOR WP (C) No. 940 of 2017 Bikram Chatterji & Ors. vs. Union of India & Ors.

with connected matters 36

Mr. Abhimanue Shrestha, AOR Mr. Ashok Kumar Singh, AOR Mr. Chandan Kumar, AOR Ms. Sujata Kurdukar, AOR Mr. Anil Kumar Mishra-i, AOR M/S. Kings And Alliance Llp , AOR Mr. Naveen Kumar, AOR Mr. Sumit Sinha, AOR Mr. K. Paari Vendhan, AOR Mr. S. S. Shroff, AOR Mr. Rishi Matoliya, AOR Ms. Rashmi Singh, AOR Mr. Divyakant Lahoti, AOR Mr. Mishra Saurabh, AOR Mr. Sanchit Garga, AOR Mr. Aneesh Mittal, AOR Mr. Arvind Gupta, AOR Mr. Rajesh Mahale, AOR Ms. Charu Mathur, AOR Mr. Braj Kishore Mishra, AOR Mr. Kumar Mihir, AOR Mrs. Mona K. Rajvanshi, AOR Mrs. Anil Katiyar, AOR Ms. Hima Lawrence, AOR Mr. Kabir Dixit, AOR Ms. Amita Singh Kalkal, AOR Mr. Ranjan Kumar Pandey, AOR Mr. B. Krishna Prasad, AOR Shri. Gaichangpou Gangmei, AOR Ms. Charu Ambwani, AOR Ms. Kamakshi S. Mehlwal, AOR Mr. S. R. Setia, AOR Mr. Somanatha Padhan, AOR Mr. Smarhar Singh, AOR Mrs. Swarupama Chaturvedi, AOR Mr. Binay Kumar Das, AOR Ms. Rajkumari Banju, AOR Mrs. Gargi Khanna, AOR Ms. T. Archana, AOR Mr. Praveen Jain, AOR Mr. Neeraj Shekhar, AOR Mr. Gautam Das, AOR Mr. B. K. Satija, AOR Mr. Nikilesh Ramachandran, AOR Mrs. Lalita Kaushik, AOR Mr. Abhinav Shrivastava, AOR Ms. Sonam Gupta, AOR Mr. Sudhansu Palo, AOR Mr. Arup Banerjee, AOR WP (C) No. 940 of 2017 Bikram Chatterji & Ors. vs. Union of India & Ors.

with connected matters 37

Mr. Pradeep Misra, AOR Ms. Prerna Mehta, AOR Mr. Kumar Dushyant Singh, AOR Ms. Dharitry Phookan, AOR Mr. E. C. Vidya Sagar, AOR Ms. Arti Singh, AOR Mr. Anil K. Chopra, AOR Mr. Roopansh Purohit, AOR Abhigya, AOR Mr. Joby P. Varghese, AOR Mr. Abhijit Sengupta, AOR Mr. Sukant Vikram, AOR Mr. Dheeraj Nair, AOR Mr. Sanjay Kumar Visen, AOR M/S. D.s.k. Legal, AOR Mr. S. K. Verma, AOR Mr. Niraj Gupta, AOR Mr. Annam D. N. Rao, AOR Mr. Kedar Nath Tripathy, AOR Mr. Arun K. Sinha, AOR Mr. Abdul Azeem Kalebudde, AOR Mr. Ritesh Agrawal, AOR Ms. Suruchii Aggarwal, AOR Ms. Chandan Ramamurthi, AOR Mr. Vishnu Sharma, AOR Mr. Sarvam Ritam Khare, AOR Mr. Talha Abdul Rahman, AOR Mr. Aviral Kashyap, AOR Ms. Mridula Ray Bharadwaj, AOR Ms. Astha Sharma, AOR Ms. Anindita Pujari, AOR Mr. Sibo Sankar Mishra, AOR Mr. Ejaz Maqbool, AOR Mr. Himanshu Shekhar, AOR Mr. Arvind Kumar, AOR Mr. Somesh Chandra Jha, AOR Mr. Mushtaq Ahmad, AOR Mr. Sanand Ramakrishnan, AOR Mr. Ram Lal Roy, AOR Mr. Rameshwar Prasad Goyal, AOR Mr. Brijesh Kumar Tamber, AOR Mr. Rohit Kumar Singh, AOR Ms. Bharti Tyagi, AOR WP (C) No. 940 of 2017 Bikram Chatterji & Ors. vs. Union of India & Ors.

with connected matters 38

Ms. Manju Jetley, AOR Mr. Nitish Massey, AOR Mr. Ajit Sharma, AOR Ms. Shobha Gupta, AOR Mr. Sanjay Kumar Dubey, AOR Mr. Aakarshan Aditya, AOR Ms. Misha Rohatgi, AOR Ms. Veera Kaul Singh, AOR Mr. Dhananjay Garg, AOR Ms. Anannya Ghosh, AOR Mr. Abhijit Sengupta, Adv.

                            Mr.    Kumar Neeraj, Adv.
                            Mr.    Soumya Kundu, Adv.
                            Ms.    Sweta Thakur, Adv.
                            Mr.    Debendra Kumar Sabat, Adv.

Hon’ble Sh. Justice Uday Umesh Lalit pronounced the order of the Bench comprising Hon’ble Sh. Justice Arun Mishra and His Lordship.

The operative portion of the order is extracted hereunder :-

“7. We now turn to the Note submitted by the learned Receiver. A Nodal Cell has already been constituted in NOIDA. We direct constitution of similar Nodal Cell in respect of projects of Amrapali situated in Greater NOIDA. Both these Nodal Cells shall work under the directions of the learned Receiver. We also direct the Nodal Cells to nominate one officer each from NOIDA and Greater NOIDA of the rank of Deputy Manager, who shall be reporting to the learned Receiver regularly so as to aid and assist the learned Receiver in the discharge of his duties. In addition, the learned Receiver shall be entitled to requisition the services of such officers and Secretarial Staff from NOIDA/Greater NOIDA as he deems appropriate to facilitate discharge of his duties. We direct all such officers/Secretarial Staff to render complete WP (C) No. 940 of 2017 Bikram Chatterji & Ors. vs. Union of India & Ors.
with connected matters 39
assistance to the learned Receiver. The Forensic Auditors shall also render full assistance to the learned Receiver.
As regards para 6 of the Note submitted by the learned Receiver, we direct the NBCC to constitute a Committee which shall always keep the learned Receiver informed of the developments including the stages of construction and other related issues referred to in said paragraph. We see force in the submission in para 8 of the Note and have, therefore, directed making over of a sum of Rs.7.16 crores as stated above to the NBCC at the earliest.
8. In IA No.116755 of 2019 in WP(C) No.940 of 2017 directions are sought in terms of paragraphs 4 to 16 of the application. In paragraph 4 it is stated that funds amounting to more than Rs.2600 crores can be fetched in the shortest possible time.

We, therefore, issue notice in said IA. The matter in that behalf shall be considered on the next occasion. In the meantime Mr. Lahoty, learned Advocate is directed to provide a list of persons, giving project wise details who are presently residing in various apartments of the projects of Amrapali Group. Let the details be furnished within three days.

9. List on 11.09.2019.” (JAYANT KUMAR ARORA) (JAGDISH CHANDER) COURT MASTER BRANCH OFFICER (Signed order is placed on the file)