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 0]

Supreme Court - Daily Orders

Ram Jethmalani And Ors. vs Union Of India And Ors on 20 January, 2015

Bench: Chief Justice, Madan B. Lokur, A.K. Sikri

                                                 1

  ITEM NO.301                             COURT NO.1                SECTION PIL

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

  I.A. 15/2014 in Writ Petition(s)(Civil)                No(s).   176/2009

  RAM JETHMALANI & ORS.                                             Petitioner(s)

                                                VERSUS

  UNION OF INDIA & ORS.                                             Respondent(s)

  (for directions)


  Date : 20/01/2015 This application was called on for hearing
  today.

  CORAM :
                         HON'BLE THE CHIEF JUSTICE
                         HON'BLE MR. JUSTICE MADAN B. LOKUR
                         HON'BLE MR. JUSTICE A.K. SIKRI

  For Petitioner(s)                 Mr.Anil Divan, Sr.Adv.
                                    Mr.Ram Jethmalani, In person
                                    Ms.Lata Krishnamurti, Adv.
                                    Mr.Ranvir Singh, Adv.
                                    Mr.Pranav Diesh, Adv.
                                    Mr. Balaji Srinivasan,Adv.
                                    Mr.Yesu Mishra, Adv.
                                    Ms.P.R.Mala, Adv.
                                    Mr.Mayank Kshirsagar, Adv.
                                    Ms.Srishti Govil, Adv.
                                    Mr.Karan Kalia, Adv.
                                    Mr.Tushar Singh, Adv.
                                    Mr.Udhaditya Banerjee, Adv.
                                    Ms.Vaishnavi Subrahmanyam, Adv.
                                    Ms.Vaishali Dixit, Adv.
                                    M/s. Karanjawala & Co.,Adv.


  For Respondent(s)                 Mr.Mukul Rohtagi, A.G.for India
                                    Mr.Guru Krishna Kumar, Sr.Adv.
Signature Not Verified
                                    Ms.Binu Tamta, Adv.
Digitally signed by
                                    Mrs.Anil Katiyar, Adv.
Ramana Venkata Ganti
Date: 2015.01.22
13:36:55 IST
                                    Mr.B.K.Prasad, Adv.
                                    Mr. B. V. Balaram Das,Adv.
Reason:
                                   2

For E.D.              Mr.N.K.Kaul, ASG
                      Mr.T.A.Khan, Adv.
                      Mr.Sanyat Lodha, Adv.
                      Mr.B.K.Prasad, Adv.

For SIT               Mr.Soli Sorabjee, Sr.Adv.
                      Mr.Shaunak Kashyap,Adv.

                      Mr.Shankar Chillarge, Addl.Govt.Adv.
                      Mr. Aniruddha P. Mayee,Adv.

                      Mr.Kuldeep S.Parihar, Adv.
                      Mr. H. S. Parihar,Adv.

                       Ms. Anagha S. Desai,Adv.

                       Ms. Anuradha Mutatkar,Adv.

                       Ms. Arti Singh,Adv.

                       M/s. K. J. John & Co.,Adv.

                      Mr.Prashant Bhushan, Adv.
                      Mr.Pranav Sachdeva, Adv.
                      Mr.Rohit Kumar Singh,Adv.


            UPON hearing the counsel the Court made the following
                               O R D E R

I.A.No.15 of 2014:

Rejoinder affidavit, if any, be filed to the reply affidavit, filed by the Union of India within three weeks' time from today.
I.A.No.17 of 2015:
Taken on board.
In this Interlocutory Application, the following prayer is made:
“Request the SIT headed by Chairman Hon'ble Mr.Justice M.B.Shah and Vice-Chairman Hon'ble Mr.Justice Arijit Pasayat, to consider various suggestions set out in this application and documents, and recommend/give their views on the way forward to bring back illegal black money stashed abroad.” 3 After going through the prayer made in the application, we are of the opinion, that, if the prayer is granted, it will not cause any prejudice to any of the parties to the present lis.
In view of the above, we permit all the parties who are before us, including the intervenor, to bring to the notice of the SIT, their suggestions within two weeks' time from today. If such suggestions are made within the time granted by this Court, we will request the SIT headed by Chairman Hon'ble Mr.Jusitce M.B.Shah (retd.) and the Vice-Chairman Hon'ble Mr.Justice Arijit Pasayat (retd.) to consider the same in accordance with law and send a copy of its Report to that effect to this Court in a sealed cover.
We clarify that we have not acceded to the suggestions made by the petitioners/applicants in I.A.No.17 of 2015 and it is only for the SIT to consider and take an appropriate decision thereon.
Ordered accordingly.
(G.V.Ramana)                                (Vinod Kulvi)
Court Master                                Asstt.Registrar