Supreme Court - Daily Orders
Satender Kumar Antil vs Central Bureau Of Investigation on 21 January, 2025
Author: Rajesh Bindal
Bench: Rajesh Bindal
1
ITEM NO.2 COURT NO.9 SECTION II
S U P R E M E C O U R T O F I N D I A
RECORD OF PROCEEDINGS
Miscellaneous Application No. 2034/2022 in MA 1849/2021 in
SLP(Crl) No. 5191/2021
SATENDER KUMAR ANTIL Petitioner(s)
VERSUS
CENTRAL BUREAU OF INVESTIGATION & ANR. Respondent(s)
[ TO BE TAKEN UP AT 2:00 P.M. ]
Mr. V.N. Raghupathy, Advocate for High Court of Karnataka; Mr.
Tapesh Kumar Singh, Advocate for High Court of Jharkhand; Mr. P.I.
Jose, Advocate for Gauhati High Court; Mr. Arjun Garg, Advocate for
High Court of Madhya Pradesh; Mr. Amit Gupta, Advocate for High
Court of Delhi; Mr. Sanjai Kumar Pathak, Advocate for High Court of
Meghalaya; Mr. Sibo Sankar Mishra, Advocate for High Court of
Orissa,Mr. Abhimanyu Tewari, Advocate for State of Arunachal
Pradesh, Mr.Somanadri Gaud Katam, Advocate for High Court of
Telengana; Mr. Aaditya A. Pande, Advocate for the State of
Maharashtra; Mr. Ankur Prakash, Advocate for the State of
Uttarakhand; M/s Arputham Aruna, Mr. Debojit Borkakati, Advocate
for the State of Assam, Mr. S.N.Terdol, Advocate for the State of
Ladakh,Mr. Avijit Mani Tripathi, Advocate for the State of
Meghalaya, Mr. Manish Kumar, Advocate for the State of Bihar,Mr.
Mahfooz A.Nazki, Advocate for the State of Andhra Pradesh, Mr.
Maibam N.Singh, Advocate for the High Court of Manipur, Mr.
Prashant S.Kenjale, Advocate for the High Court of Bombay, Mr. Ajay
Pal, Advocate for the State of Punjab, Mr. Gagan Gupta, Advocate
for High Court of Andhra Pradesh, Mr. Nishe Rajen Shonker, Advocate
for the State of Kerala,Mr. Suvendu Suvasis Dash, Advocate for the
State of Orissa, Mr. Pradeep Mishra, Advocate for the State of
Uttar Pradesh, Mrs. Swati Ghildiyal,Advocate for the State of
Gujarat, Mr. Pukhrambam Ramesh Kumar,Advocate for the Government of
Manipur, Mr. Abhay Anil Anturkar, Advocate for the State of Goa,
Mr. Anupam Raina, Advocate for the High Court of Jammu,Mr. Sunny
Choudhary, Advocate for State of Madhya Pradesh, Mr. Varinder Kumar
Sharma, Advocate for High Court of Himachal Paradesh, Ms. K.Enatoli
Sem, Advocate for State of Nagalanad,Mr. R.Ayyam Perumal, Advocate
for State of Madras, Ms. Pallavi Langar, Advocate Govt. of Himachal
Signature Not Verified
Pradesh, Mr. Sameer Abhayankar, Advocate for Stae of Sikkim, Mr.
Digitally signed by
ASHA SUNDRIYAL
Date: 2025.01.27
Aravindh S.Advocate of U.T. Pudducherry, Ms. D.Bharthi Reddy,
15:02:52 IST
Reason:
Advocate for High Court of Uttrakhand,Mr. Tapesh Kumar Singh,
Advocate for High Court of Jharkhand, Mr. Gaurav Agarwal, Advocate
for High Court of Patna, Mr. Aproo Kurup, Advocate for High Court
of Chhatisgarh, Mr. Nikhil Goel, Advocate for High Court of
2
Gujarat, Mr. Amit Sharma, Advocate for High Court of Tripura,, Mr.
Sandeep Kumar Jha, Advocate for State of Rajasthan,, Mr. Shailesh
Mandiyal, Advocate for U.T. J and K, Ms. Surbhi Kapoor, Advocate
for state of Goa, Dr. Monika Gusain, Advocate for State of
Haryana,Mr. Shuvodeep Roy, Advocate for State of Tripura, Ms.
Manish Ambwani, Advocate for High Court of Rajasthan, Mr. Kunal
Chatterjee, Advocate for High Court of Calcutta, Mr. Rahul Gupta,
Advocate for High Court of Punjab and Haryana, Mr. Aproov Shukla,
Advocate for High Court of Allahabad, Mr. Nirnimesh Dubey, Advocate
for state of Mizoram, Mr. Joseph Aristotle S. Advocate for State of
Tamil Nadu, Mr. Vishal Prasad, Advocate for State of
Chhattisgarh,Ms. Astha Sharma, Advocate for State of West Bengal,
Mr. Raghuvendra Srivastava, Advocate for High Court of
Karnataka,Mr. Rajiv Kumar Choudhary, Advocate for State of
Telengana,Mr. S.N.Terdol,Advocate forState of Daman & Diu.Mr.
T.G.N.Nair, Advocate for High Court of Kerala,Mr. Nishe Rajen
Shonker, Advocate for State of Kerala, Mr. Arvind S.Advocate for
state of Pudducherry, Mr. Mudit Gupta, Advocate state of Himachal
Pradesh, Ms. Saroj Tripathi,Advocate,Ms. Enakshi Mukhopadhyay
Siddhanta, Advocate for High Court of Sikkim, Mr. Shibashish Misra,
Advocate for High Court of Orissa, Mr. Kumar Mihir, Advocate for
the High Court of Manipur.
WITH
MA 2035/2022 in SLP(Crl) No. 5191/2021 (II)
Date : 21-01-2025 These applications were called on for hearing
today.
CORAM :
HON'BLE MR. JUSTICE M.M. SUNDRESH
HON'BLE MR. JUSTICE RAJESH BINDAL
By Courts Motion
For Petitioner(s) Mr. Sidharth Luthra, Sr. Adv.(AC)
Mr. Akbar Siddique, AOR
Mr. Karl P Rustomkhan, Adv.
Mr. Suhail Ahmed, Adv.
Mr. Mohd Osama, Adv.
Mr. Mohammad Farman Ashraf, Adv.
Mr. Shahzar Qureshi, Adv.
For Respondent(s) Mr. Suryaprakash V Raju, A.S.G.
Mrs. Aishwariya Bahti, A.S.G.
Mrs. Shradha Deshmukh, Sr. Adv.
Mr. Mukesh Kumar Maroria, AOR
Ms. Sairica S Raju, Adv.
Mr. Ritwiz Rishabh, Adv.
Mr. Annam Venkatesh, Adv.
3
Ms. Priyanka Das, Adv.
Mr. Udai Khanna, Adv.
Mr. Mohd Akhil, Adv.
Mr. Padmesh Mishra, Adv.
Mr. Tacho Eru, Adv.
Mr. Vatsal Joshi, Adv.
Mr. Arvind Kumar Sharma, AOR
Mr. Pradeep Misra, AOR
Mr. Pai Amit, AOR
Ms. Pankhuri Bhardwaj, Adv.
Mr. Kushal Dube, Adv.
Mr. Abhiyudaya Vats, Adv.
Ms. Devina Sehgal, AOR
Mr. Mohd Ashaab, Adv.
Mr. Nikhil Jain, AOR
Mr. Arjun Garg, AOR
Ms. Kriti Gupta, Adv.
Ms. Sagun Srivastava, Adv.
Mr. Saaransh Shukla, Adv.
Mr. Suvendu Suvasis Dash, AOR
Mr. Srisatya Mohanty, Adv.
Ms. Swati Vaibhav, Adv.
Mr. Nabab Singh, Adv.
Mr. Ramesh Babu M. R., AOR
Mr. Avdhesh Singh, A.A.G.
Ms. Prerna Dhall, Adv.
Ms. Karishma Rajput, Adv.
Mr. Gopinadh Mr, Adv.
Mr. Rajyavardhan Mall, Adv.
Mr. Prashant Singh, AOR
Mr. P. I. Jose, AOR
Mrs. Mary Scaria, Adv.
Mr. Nishe Rajen Shonker, AOR
Mrs. Anu K Joy, Adv.
Mr. Alim Anvar, Adv.
Mr. Santhosh K, Adv.
Mr. Kunal Chatterji, AOR
Ms. Maitrayee Banerjee, Adv.
Mr. Rohit Bansal, Adv.
Ms. Mrinalini Mukherjee, Adv.
4
Mr. Rajiv Kumar Choudhry , AOR
Mr. V. N. Raghupathy, AOR
Ms. Mythili S, Adv.
Mr. Gagan Gupta, AOR
Mr. Ahanthem Henry, Adv.
Mr. Ahanthem Rohen Singh, Adv.
Mr. Mohan Singh, Adv.
Mr. Aniket Rajput, Adv.
Ms. Khoisnam Nirmala Devi, Adv.
Mr. Kumar Mihir, AOR
Ms. Astha Sharma, AOR
Mr. Simranjeet Singh Rekhi, Adv.
Ms. Muskan Surana, Adv.
Mr. Sanjai Kumar Pathak, AOR
Mrs. Shashi Pathak, Adv.
Mr. Arvind Kumar Tripathi, Adv.
Mr. Ajay Pal, AOR
Ms. Rashmi Nandakumar, AOR
Ms. Yashmita Pandey, Adv.
Mr. Vishal Prasad, AOR
Ms. Asmita Singh, AOR
Mr. Abheet Mangleek, Adv.
Mr. Tushar Nair, Adv.
Mr. Anirudh Anand, Adv.
Mr. Punishk Handa, Adv.
Mr. Abhay Anil Anturkar, Adv.
Mr. Dhruv Tank, Adv.
Mr. Aniruddha Awalgaonkar, Adv.
Ms. Surbhi Kapoor, AOR
Mr. Sarthak Mehrotra, Adv.
Mr. Bhagwant Deshpande, Adv.
Ms. Subhi Pastor, Adv.
Mr. Prashant Shrikant Kenjale, AOR
Ms. Srishty Pandey, Adv.
Ms. S. Soorya Gayathry, Adv.
Mr. Parth Awasthi, Adv.
Mr. Pashupathi Nath Razdan, AOR
Mr. Nirnimesh Dube, AOR
Mr. Mahfooz Ahsan Nazki, AOR
5
Mr. Manish Kumar, AOR
Mr. Ravi Shanker Jha, Adv.
Mr. Sameer Abhyankar, AOR
Mr. Rahul Kumar, Adv.
Mr. Aryan Srivastava, Adv.
Mr. Aakash Thakur, Adv.
Mr. Yashvardhan, Adv.
Mr. Apoorv Shukla, AOR
Mr. Aman Panwar, Adv.
Mr. Akash Panwar, Adv.
Mr. Shivansh Saxena, Adv.
Mr. Anuj Sehrawat, Adv.
Mr. Mudit Gupta, AOR
Mr. R.Basant, Sr. Adv.
Mr. T. G. Narayanan Nair, AOR
Mr. Manish Nair, Adv.
Ms. Samyuktha H Nair, Adv.
Mr. Maibam Nabaghanashyam Singh, AOR
Ms. Pallavi Langar, AOR
Ms. Pragya Bhagel, Adv.
Mr. Sujeet Kumar Chaubey, Adv.
Mr. Rahul Gupta, AOR
Mr. Sarthak Raizada Ga, Adv.
Mr. Sarad Kumar Singhania, AOR
Mr. Jitendra Kumar Tripathi, Adv.
Mr. Amit Sharma, AOR
Mr. Dipesh Sinha, Adv.
Ms. Pallavi Barua, Adv.
Ms. Aparna Singh, Adv.
Mr. R. Ayyam Perumal, AOR
Mr. A. Renganath, Adv.
Ms. Manisha Ambwani, AOR
Mr. Anjuman Tripathy, AOR
Mr. Ardhendu Pratap Swain, Adv.
Mr. Chandra Vardhan Singh, Adv.
Mr. Shishir Kumar Saxena, Adv.
Mr. R.n. Pareek, Adv.
Mr. Ankur Parihar, Adv.
6
Mr. Praveen Swarup, AOR
Mr. Amit Kumar, Adv. General, Sr. Adv.
Mr. T.k. Nayak, Adv.
Mr. Vikas Bansal, Adv.
Mr. Daniel Lyngdoh, Adv.
Mr. Avijit Mani Tripathi, AOR
Ms. K. Enatoli Sema, AOR
Ms. Limayinla Jamir, Adv.
Mr. Amit Kumar Singh, Adv.
Ms. Chubalemla Chang, Adv.
Mr. Prang Newmai, Adv.
Mr. Shuvodeep Roy, AOR
Mr. Deepayan Dutta, Adv.
Mr. Saurabh Tripathi, Adv.
Ms. Enakshi Mukhopadhyay Siddhanta, AOR
Mr. Govindarajan J, Adv.
Mr. Kaushik Choudhury, AOR
Mr. Debojit Borkakati, AOR
Mr. Varinder Kumar Sharma, AOR
Mr. Sandeep Kumar Jha, AOR
Mr. Shiv Mangal Sharma, A.A.G.
Ms. Nidhi Jaswal, Adv.
Mr. Saurabh Rajpal, Adv.
Mr. Anando Mukherjee, AOR
Mr. Shwetank Singh, Adv.
Mr. Somesh Chandra Jha, AOR
M/S. Arputham Aruna And Co, AOR
Mr. Sunny Choudhary, AOR
Mr. Apoorv Kurup, AOR
Mr. Lokesh Sinhal, Sr. A.A.G.
Mr. Akshay Amritanshu, AOR
Ms. Himanshi Shakya, Adv.
Mr. Nikunj Gupta, Adv.
Ms. Pragya Upadhyay, Adv.
Ms. Drishti Saraf, Adv.
Ms. Aakanksha, Adv.
Mr. Ashish Batra, AOR
Mr. Ankur Prakash, AOR
Mr. Anupam Raina, AOR
7
Mr. Nishant Kumar, Adv.
Mr. Aravindh S., AOR
Mr. Akshay Gupta, Adv.
Mr. Aadithya Aravindh, Adv.
Mr. Sabarish Subramanian, AOR
Mr. Vishnu Unnikrishnan, Adv.
Mr. Danish Saifi, Adv.
Ms. Rooh-e-hina Dua, AOR
Mr. Shrirang B. Varma, Adv.
Mr. Siddharth Dharmadhikari, Adv.
Mr. Aaditya Aniruddha Pande, AOR
Mr. Pukhrambam Ramesh Kumar, AOR
Mr. Karun Sharma, Adv.
Ms. Anupama Ngangom, Adv.
Ms. Rajkumari Divyasana, Adv.
Mr. Sudarshan Singh Rawat, AOR
Ms. Rachna Gandhi, Adv.
Mr. Guntur Pramod Kumar, AOR
Ms. Prerna Singh, Adv.
Mr. Dhruv Yadav, Adv.
Mr. Aditya Jain, AOR
Mr. Somanadri Goud Katam, AOR
Mr. Sirajuddin, Adv.
Ms. Swati Ghildiyal, AOR
Ms. Deepanwita Priyanka, Adv.
Ms. Devyani Bhatt, Adv.
Ms. Srujana Suman Mund, Adv.
Ms. Neha Singh, Adv.
Mr. Abhishek Singh, AOR
Mr. Tapesh Kumar Singh, Sr. Adv.
Mr. Akshat Choudhary, Adv.
Ms. Vishakha, AOR
Mr. Mahesh Agarwal, Adv.
Mr. Ankur Saigal, Adv.
Mr. Anshuman Srivastava, Adv.
Mr. Shashwat Singh, Adv.
Mr. E. C. Agrawala, AOR
Mr. Abhimanyu Tewari, AOR
8
Ms. Eliza Bar, Adv.
Ms. Garima Prasad, Sr Adv, A.A.G.
Mr. Shaurya Sahay, AOR
Mr. Aditya Kumar, Adv.
Ms. Ruchil Raj, Adv.
Mr. Karan Sharma, AOR
Ms. Aishwarya Bhati, A.S.G.
Mr. Vatsal Joshi, Adv.
Ms. Kanu Agrawal, Adv.
Mr. Varun Chugh, Adv.
Mr. Bhuvan Kapoor, Adv.
Mr. Krishna Kant Dubey, Adv.
Mr. Piyush Beriwal, Adv.
Ms. Indira Bhakar, Adv.
Mr. Harish Pandey, Adv.
Mr. Rajesh Singh Chauhan, Adv.
Mr. Shreekant Neelappa Terdal, AOR
Mr. Shashwat Parihar, Adv.
Ms. Indira Bhakar, Adv.
Mr. Vineet Singh, Adv.
Mr. S.N. Terdal, AOR
Mr. Malak Manish Bhatt, AOR
Mr. Amit Gupta, AOR
Mr. Kshitij Vaibhav, Adv.
Ms. Muskan Nagpal, Adv.
Ms. Vidushi Bajpai, AOR
Mr. Mohd. Yasin, Adv.
UPON hearing the counsel the Court made the following
O R D E R
We have heard the learned Amicus Curiae, Sh. Siddharth Luthra, and the learned counsel appearing for the respective parties.
The learned Amicus has filed the compliance report dtd. 20.01.2025 before this Court after a detailed analysis of the Affidavits/Reports filed by the States, Union Territories (for short “UTs”) and the High Courts, filed in pursuance of the directions 9 passed by this Court vide earlier orders dtd. 11.07.2022, 03.02.2023, 21.03.2023, 02.05.2023, 13.02.2024, 06.08.2024 and 15.10.2024.
Certain additional directions were also issued by this Court vide order dtd. 15.10.2024 to all the States, UTs and the High Courts to make use of the Model Affidavit filed by the High Court of Meghalaya to ensure compliance of earlier directions in Para. F of the order dtd. 06.08.2024, so that an ‘Institutional Monitoring Mechanism’ can be set in place to ensure full and complete compliance of not only the earlier directions passed, but also of those directions that may be passed by this Court in the future as well.
The learned Amicus submitted that in pursuance of this Court’s order dtd. 11.12.2024, all the concerned parties have reported either full or part compliance of the directions issued by this court, except for the State of Mizoram (which has filed its Compliance Affidavit way beyond the deadline given by this Court) and the UT of Lakshadweep (which has merely refiled its earlier Compliance Affidavit dtd. 21.05.2023).
The learned Amicus has flagged off three broad issues for our consideration. They are as follows :
(i) Release of Undertrial Prisoners (for short “UTPs”) on personal bond, based on verification of AADHAAR Card.
(ii) Service of Notice under Section 41-A of the Code of Criminal Procedure, 1973 (for short “CrPC, 1973”) and Section 35 of the Bharatiya Nagarik Suraksha Sanhita, 2023 (for short “BNSS, 2023”) is to be made in person, as 10 contemplated under the statutes, and not through WhatsApp or other electronic modes.
(iii) Whether sufficient steps have been taken by the High Courts to set in place an “Institutional Monitoring Mechanism” in pursuance of the order dtd.
06.08.2024 passed by this court?
SUBMISSIONS UNDER ISSUE (i) Under Issue (i), the learned Amicus submitted that in Para. 7 of its additional Compliance Affidavit dtd. 14.10.2024, the NALSA has accepted and recorded the suggestion of the Amicus regarding release of UTPs on personal bonds after verification of their AADHAAR Card details and depositing the same in the concerned Court, in cases where no application under Section 440 of CrPC, 1973 or Section 484 of BNSS, 2023 has been preferred by the UTP, despite being informed about their right to move such an application.
The learned Amicus also submitted that he seeks time to consult and deliberate with the learned counsel for the NALSA about the feasibility of coming up with an effective and efficient proposal for the release of UTPs on the aforementioned terms. Hence, the said issue may be taken up on the next date of hearing. SUBMISSIONS UNDER ISSUE (ii) Under Issue (ii), the learned Amicus submitted and flagged off instances where notice(s) under Section 41-A of CrPC, 1973 were sent to the accused through WhatsApp, but the accused did not appear before the Investigating Officer(s). No action was taken against such erring officer(s). He has brought to the attention of this 11 Court a Standing Order dtd. 26.01.2024 issued by the office of the DGP, Haryana which permits Police Officers to serve notices under Section 41-A of CrPC, 1973/Section 35 of BNSS, 2023 in person or through WhatsApp, e-mail, SMS or any other electronic mode.
He further submitted that this Court in Satender Kumar Antil v. CBI & Anr. (2022) 10 SCC 51, approved and upheld the judgment passed by the Delhi High Court in Rakesh Kumar v. Vijayanta Arya (DCP) & Ors. 2021 SCC Online Del 5629, wherein it was held that notice served through WhatsApp or other electronic modes is not contemplated as a mode of service under Section 41-A of CrPC, 1973 (which is now Section 35 of BNSS, 2023) since the same is not in accordance with Chapter VI of CrPC, 1973 (which is now Chapter VI of BNSS, 2023) and hence cannot be treated as a valid mode of serving notice under Section 41-A of CrPC, 1973/Section 35 of BNSS, 2023. Hence, the police machinery must not circumvent the mandate of Section 41-A of CrPC, 1973/Section 35 of BNSS, 2023 by serving notices through WhatsApp or other electronic modes, instead of following the normal mode of service. Reference is also made to Section 532 of BNSS, 2023 which states that all trials, inquiries and proceedings under BNSS, 2023 may be held in electronic mode, by use of electronic communication or use of audio-video electronic means. Even the aforesaid section does not permit notice under Section 35 of BNSS, 2023 to be served through WhatsApp or other electronic modes.
12SUBMISSIONS UNDER ISSUE (iii) Under Issue (iii), the learned Amicus submitted that in order to ensure full and complete compliance of not only the past, but also the future directions that will be issued by this court, the Committee for “Ensuring the Implementations of the Decisions of the Apex Court” of the respective High Courts will have to regularly hold meetings to ensure compliance at all levels, and also ensure that monthly compliance reports are being submitted by the concerned authorities. DIRECTIONS Having heard the parties and having deliberated upon the aforesaid submissions, this Court in furtherance of Paras. 100.2, 100.8 and 100.9 of Satender Kumar Antil v. CBI & Anr. (2022) 10 SCC 51, and its previous directions contained in earlier orders, deems it necessary to issue the following directions :
a) All the States/UTs must issue a Standing Order to their respective Police machinery to issue notices under Section 41-A of CrPC, 1973/Section 35 of BNSS, 2023 only through the mode of service as prescribed under the CrPC, 1973/BNSS, 2023. It is made amply clear that service of notice through WhatsApp or other electronic modes cannot be considered or recognised as an alternative or substitute to the mode of service recognised and prescribed under the CrPC, 1973/BNSS, 2023.
b) All the States/UTs while issuing Standing Orders to their respective Police machinery relating to Section 41-A of CrPC, 1973/Section 35 of BNSS, 2023 13 must be issued strictly in accordance with the guidelines issued by the Delhi High Court in Rakesh Kumar v. Vijayanta Arya (DCP) & Ors., 2021 SCC Online Del 5629 and Amandeep Singh Johar v. State (NCT Delhi), 2018 SCC Online Del 13448, both of which were upheld by this Court in Satender Kumar Antil v. CBI & Anr. (2022) 10 SCC 51.
c) All the States/UTs must issue an additional Standing Order to their respective Police machinery to issue notices under Section 160 of CrPC, 1973/Section 179 of BNSS, 2023 and Section 175 of CrPC, 1973/Section 195 of BNSS, 2023 to the accused persons or otherwise, only through the mode of service as prescribed under the CrPC, 1973/BNSS, 2023.
d) All the High Courts must hold meetings of their respective Committees for “Ensuring the Implementations of the Decisions of the Apex Court” on a monthly basis, in order to ensure compliance of both the past and future directions issued by this Court at all levels, and to also ensure that monthly compliance reports are being submitted by the concerned authorities.
e) We have taken note of the fact that the State of Mizoram has filed its Compliance Affidavit way beyond the deadline given by this Court and the UT of Lakshadweep has merely refiled its earlier Compliance Affidavit dtd.
21.05.2023. Hence, the UT of Lakshadweep must ensure compliance of the earlier directions issued by this court and file a fresh Compliance Affidavit within a period of 2 weeks from today.
14
We make it amply clear that this is the last and final opportunity being given to the UT of Lakshadweep to comply with the earlier directions, barring which the Chief Secretary of the UT of Lakshadweep will have to remain physically present before this Court on the next date of hearing, if the aforesaid compliance (i.e. Direction e) is not made.
The Registrar Generals of the respective High Courts and Chief Secretaries of all the States/UTs are directed to ensure that due compliance of the aforementioned directions (except Direction e) is made within a period of 3 weeks from today, and that the Compliance Affidavits be mailed within a period of 4 weeks from today to the dedicated email address for this purpose at [email protected].
Needless to state, though the outer limit of 4 weeks for filing the Compliance Affidavits has been granted, however the learned counsel appearing for the respective High Courts, States/UTs and the Union of India shall ensure that the Compliance Affidavits reach the learned Amicus Curiae well within the time granted by us. In case of non-compliance, appropriate consequences would follow and the requisite orders shall be passed on the next date of hearing.
Issue (i), as aforementioned, will be taken up on the next date of hearing.
List the matter on 18.03.2025 at 2 p.m.
(ASHA SUNDRIYAL) (POONAM VAID)
DEPUTY REGISTRAR ASSISTANT REGISTRAR