Supreme Court - Daily Orders
The Pharmacy Council Of India vs Dr.S.K.Toshniwal Educational Trusts ... on 5 August, 2019
ITEM NO.25 REGISTRAR COURT. 1 SECTION XVI-A
S U P R E M E C O U R T O F I N D I A
RECORD OF PROCEEDINGS
BEFORE THE REGISTRAR ANIL LAXMAN PANSARE
Transfer Petition(s)(Civil) No(s). 87-101/2014
THE PHARMACY COUNCIL OF INDIA Petitioner(s)
VERSUS
DR.S.K.TOSHNIWAL EDUCATIONAL TRUSTS VIDARBHA INSTITUTE OF PHARMACYY
AND ORS.ETC. Respondent(s)
(matters to be listed after decision in CA No.364/2005 only TP 87-
101/2014 SLP(C) 9546/18, 25160/17, 2648--83/17 and 36434/17 to be
listed
IA No. 1/2014 - STAY APPLICATION)
WITH
SLP(C) No. 25160/2017 (IX)
(tag with T.P (C) No. 87-101/2014)
SLP(C) No. 9546/2018 (IX)
IA No. 134580/2017 - EXEMPTION FROM FILING C/C OF THE IMPUGNED
JUDGMENT
IA No. 134579/2017 - EXEMPTION FROM FILING O.T.) SLP(C) No. 36434/2017 (IX) (IA No.131500/2017-EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT and IA No.131499/2017-EXEMPTION FROM FILING O.T. IA No. 131500/2017 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT IA No. 131499/2017 - EXEMPTION FROM FILING O.T.) SLP(C) No. 15328/2019 (XI) IA No. 79272/2019 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT IA No. 79275/2019 - EXEMPTION FROM FILING O.T. IA No. 79276/2019 - PERMISSION TO FILE LENGTHY LIST OF DATES) Date : 05-08-2019 These matters were called on for hearing today.
For Petitioner(s) Mr. Zoheb Hossain, AOR Mr. Mritunjay Kumar Sinha, AOR Mr. S.M. Vivekanandh, Adv.
Mr. Bijoy Kumar Jain, AOR Signature Not Verified Mr. Rajiv Ranjan Dwivedi, AOR Digitally signed by RUPAM DHAMIJA Date: 2019.08.07 For Respondent(s) 16:13:52 IST Reason:
Mr. Sudhanshu S. Choudhari, AOR Mr. Amol Nirmalkumar Suryawanshi, AOR Mr. S.M. Vivekanandh, Adv.
Mr. Bijoy Kumar Jain, AOR Item No.25 -2- Mr. Gaurav Agrawal, AOR Respondent-in-person Mr. Gaurav Sharma, AOR Mr. Mritunjay Kumar Sinha, AOR Mr. Seshatalpa Sai Bandaru, Adv.
Mr. Nishant Ramakantrao Katneshwarkar, AOR Mr. Harish Pandey, AOR Mr. Zoheb Hossain, AOR Ms. Shwetha Parihar, Adv.
Ms. Shiwani Tushir, Adv.
Ms. G. Usha Sri, Adv.
Mr. Sridhar Potaraju, AOR UPON hearing the counsel the Court made the following O R D E R SLP(C) No. 25160/2017 Opportunity to respondent No.1 to file counter affidavit has already been declined.
Service is complete on respondent Nos.3 and 4 but none has entered appearance.
Respondent Nos.2 and 5 have filed counter affidavit. SLP(C) No. 9546/2018 Opportunity to respondent No.1 to file counter affidavit has already been declined.
Service is complete on respondent Nos.2 to 5 but none has entered appearance.
SLP(C) No. 36434/2017
Despite last opportunity having been granted, respondent No.1 has not filed counter affidavit, as such, further opportunity to file counter affidavit stands declined.
Respondent Nos.2 and 5 have filed counter affidavit. Four weeks' time is granted to respondent No.3 for filing counter affidavit.
Service is complete on respondent No.4 but none has entered appearance.Item No.25 -3-
SLP(C) No. 15328/2019
Service is complete on respondent Nos.1 to 3 and 5 to 7 but none has entered appearance.
Four weeks' time is granted to respondent No.4 for filing counter affidavit.
T.P.(C)No.87-101/2014 T.P.(C)No.91/2014 None appeared for the petitioner when called. The status of service of notice of alternative arrangement of respondent No.4 viz, Nana Saheb in T.P.(C)No.91/2014 is not yet complete, though time granted to Ld. Counsel for the petitioner for furnishing fresh address of respondent No.4 on 29.3.2019.
On the previous date, i.e., 5.7.2019, Ld. Advocate-on- record, Mr.Harish Pandey appeared on behalf of respondent No.4 in all the matters and submitted that he has filed vakalatnama and counter affidavit. The record shows that Mr. Harish Pandey, Ld. Advocate-on-record has filed vakalatnama and counter affidavit for All India Council for Technical Education who is respondent No.4 in all the matters except T.P.(C) No.91/2014.
Thus, respondent No.4 in T.P.(C)No.91/2014 is not yet served. Transfer Petition is of the year 2014. Hence, it will be appropriate to list the matter before the Hon’ble Judge in Chamber for orders.
Later on, Ld. Counsel for the petitioner appeared.
ANIL LAXMAN PANSARE Registrar