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 0, Cited by 1]

Supreme Court - Daily Orders

Sikander vs Ravindra Nath . on 7 April, 2014

|ITEM NO.12                        COURT NO.7                SECTION XIV


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

Petition(s) for Special Leave to Appeal (Civil) No(s).19378/2013
(From the judgment and order          dated 01/05/2013 in CMP
No.532/2013 in LPA No.169/2013 of the HIGH COURT OF       H.P AT
SHIMLA)

SIKANDER & ORS.                                                Petitioner(s)

                     VERSUS

RAVINDRA NATH & ORS.                             Respondent(s)
(With appln(s) for modification of Court’s Order and with prayer
for interim relief and office report)
       WITH

SLP(C) NO. 19292 of 2013
(With appln(s) for modification of Court’s Order and with prayer
for interim relief and office report)

SLP(C) NO. 27281 of 2013
(With prayer for interim relief and office report)

SLP(C) NO. 29326 of 2013
(With appln.(s) for exemption from filing c/c of the impugned
order and office report)


Date: 07/04/2014       These Petitions were called on for hearing
today.


CORAM :
           HON’BLE MR. JUSTICE SURINDER SINGH NIJJAR
           HON’BLE MR. JUSTICE A.K. SIKRI



For Parties :              Mr. Gaurab Banerji, ASG
                           Mr. Vyom Shah, Adv.
                           Mr. Puneet Taneja, Adv.

                           Mr. S.C. Birla, Adv.

                           Mr. Manoj K.Mishra, Adv.
                           Mr. Rajeev K. Dubey, Adv.




                                                                   Page No.1 of 3
UPON hearing counsel the Court made the following
                    O R D E R

We have heard learned counsel for the parties at length.

I.A. No.2 in Special Leave Petition (Civil) No.19378 of 2013 has been filed on behalf of respondents Nos. 2 to 5 for modification of status quo order dated 8th July, 2013, to the effect that the operational order of the learned single judge dated 11th March, 2013 shall remain stayed and the same shall be subject to the final orders of this Court.

Mr. Gaurab Banerji, learned ASG, appearing for applicants- respondents Nos. 2 to 5 in the Special Leave Petition (Civil) No.19378 of 2013, submits that Letters Patent Appeal (LPA) against the judgment of the learned single judge is still pending and the rights of the parties are yet to be adjudicated. In the meantime, the work of the respondent No.2 - NHPC has virtually come to a standstill as even the ad hoc promotions cannot be made.

Page No.2 of 3

In that view of the matter, we dispose of these special leave petitions and modify our order dated 8th July, 2013 and direct that respondents Nos. 2 to 5 shall be at liberty to make ad hoc promotions in accordance with the prevalent policy. However, ad hoc promotions, therefore, shall carry a specific endorsement that such promotions will not give rise to any equity in favour of the persons so promoted and will be subject to the outcome of the decision of the High Court in LPA. We also request the High Court to decide the LPA, if possible, within a period of six months from the date of receipt of a copy of this order.

The special leave petitions are disposed of in the above terms.




(VINOD LAKHINA)       (INDU BALA KAPUR)
  COURT MASTER          COURT MASTER




                                      Page No.3 of 3