Supreme Court - Daily Orders
Central Arecanut Marketing Co ... vs Union Of India on 20 January, 2016
Bench: M.Y. Eqbal, Arun Mishra
1
ITEM NO.105 COURT NO.9 SECTION XVIA
S U P R E M E C O U R T O F I N D I A
RECORD OF PROCEEDINGS
Transfer Case (Civil) No.1/2010
CENTRAL ARECANUT MARKETING COPN.& ORS. Petitioner(s)
VERSUS
UNION OF INDIA Respondent(s)
WITH
T.C.(C) No. 2/2010
(With T.C.(C) No. 3/2010
(With T.C.(C) No. 4/2010
(With T.C.(C) No. 5/2010
(With T.C.(C) No. 6/2010
(With T.C.(C) No. 25/2010
(With T.C.(C) No. 95/2012
(With W.P.(C) No. 572/2013
(With Office Report)
T.C.(C) No. 9/2014
(With Office Report)
T.C.(C) No. 10/2014
(With Office Report)
T.C.(C) No. 11/2014
(With Office Report)
T.C.(C) No. 12-14/2014
(With Office Report)
T.C.(C) No. 15/2014
(With Office Report)
T.C.(C) No. 16/2014
(With Office Report)
T.C.(C) No. 18/2014
(With Office Report)
T.C.(C) No. 20/2014
(With Office Report)
Signature Not Verified
Digitally signed by
Sanjay Kumar
Date: 2016.01.21
T.C.(C) No. 21/2014
16:31:23 IST
Reason:
(With Office Report)
T.C.(C) No. 22/2014
(With Office Report)
2
T.C.(C) No. 24/2014
(With Office Report)
T.C.(C) No. 25/2014
(With Office Report)
T.C.(C) No. 38/2014
(With Office Report)
T.C.(C) No. 36/2014
(With Office Report)
T.C.(C) No. 37/2014
(With Office Report)
T.C.(C) No. 19/2014
(With Office Report)
T.C.(C) No. 34/2014
(With Office Report)
T.C.(C) No. 33/2014
(With Office Report)
T.C.(C) No. 35/2014
(With Office Report)
SLP(C) No. 16308/2007
(With appln.(s) for directions and appln.(s) for interim directions
and appln.(s) for urging addl. grounds and appln.(s) for directions
and appln.(s) for intervention and appln.(s) for impleadment and
appln.(s) for directions and appln.(s) for directions and appln.(s)
for intervention and Interim Relief and Office Report)
W.P.(C) No. 141/2011
(With appln.(s) for permission to file additional documents and
Office Report)
SLP(C) No. 19467-19469/2007
(With Interim Relief and Office Report)
W.P.(C) No. 131/2011
(With Office Report)
W.P.(C) No. 344/2011
(With Office Report)
SLP(C) No. 16314/2007
(With Interim Relief and Office Report)
CONMT.PET.(C) No. 348/2011 In SLP(C) No. 19467-19469/2007
(With Interim Relief and Office Report)
3
SLP(C) No. 16317/2007
(With Interim Relief and Office Report)
SLP(C) No. 28716/2012
(With Interim Relief and Office Report)
W.P.(C) No. 289/2011
(With appln.(s) for directions and appln.(s) for directions and
appln.(s) for directions and appln.(s) for intervention and Office
Report)
W.P.(C) No. 69/2011
(With appln.(s) for impleadment and appln.(s) for directions and
appln.(s) for impleadment and Office Report)
CONMT.PET.(C) No. 37/2012 In SLP(C) No. 16308/2007
(With Office Report)
CONMT.PET.(C) No. 288/2011 In SLP(C) No. 16308/2007
(With Office Report)
CONMT.PET.(C) No. 236/2011 In SLP(C) No. 16308/2007
(With Office Report)
CONMT.PET.(C) No. 356/2011 In SLP(C) No. 16308/2007
(With Office Report)
SLP(C) No. 32162/2012
(With Interim Relief and Office Report)
W.P.(C) No. 182/2011
(With Office Report)
W.P.(C) No. 330/2011
(With Interim Relief and Office Report)
W.P.(C) No. 147/2013
(With appln.(s) for stay and Office Report)
SLP(C) No. 32163/2012
(With Office Report)
SLP(C) No. 4165-4166/2013
(With Office Report)
W.P.(C) No. 354/2011
(With appln.(s) for interim relief and Office Report)
W.P.(C) No. 304/2011
(With appln.(s) for amendment of the petition and Office Report)
T.P.(C) No. 77/2015
4
(With appln.(s) for ex-parte stay and Office Report)
T.P.(C) No. 91/2015
(With appln.(s) for ex-parte stay and Office Report)
T.P.(C) No. 143/2015
(With Office Report)
T.P.(C) No. 144/2015
(With Office Report)
T.P.(C) No. 98/2015
(With Office Report)
T.P.(C) No. 21/2015
(With Office Report)
T.P.(C) No. 1919/2014
(With appln.(s) for stay and Office Report)
T.P.(C) No. 76/2015
(With appln.(s) for stay and Office Report)
T.P.(C) No. 111/2015
(With appln.(s) for stay and Office Report)
T.P.(C) No. 1868/2015
(With appln.(s) for ex-parte stay and appln.(s) for ex-parte stay
and appln.(s) for stay and Office Report)
T.P.(C) No. 1857-1859/2015
(With appln.(s) for ex-parte stay and appln.(s) for ex-parte stay
and appln.(s) for stay and appln.(s) for ex-parte stay and Office
Report)
Date : 20/01/2016 This petition was called on for hearing today.
CORAM :
HON'BLE MR. JUSTICE M.Y. EQBAL
HON'BLE MR. JUSTICE ARUN MISHRA
For Petitioner(s) Mr. Basava Prabhu S. Patil, Sr.Adv.
Mr. Chinmoy Deshpande, Adv.
Mr. B. Subrahmanya Prasad,Adv.
Mr. Vikas Mehta,Adv.
Mr. S. K. Verma,Adv.
Ms. Bina Gupta,Adv.
5
Mr. S.C. Aggarwal, Sr.Adv.
Mr. Sanjai Kumar Pathak,Adv.
Mr. Prashant Kumar,Adv.
Mr. T. Mahipal,Adv.
Mr. Basava Prabhu S. Patil, Sr.Adv.
Mr. Chinmoy Deshpande, Adv.
Mr. B.S. Prasad, Adv.
Mr. Subramonium Prasad,.Sr.Adv.
Mr. Nalin Talwar, Adv.
Mr. Shwetank Tgripathi, Adv.
Mr. Chanchal Kumar Ganguli,Adv.
Ms. Ranjeeta Rohtagi,Adv.
Mr. K. Rajeev,Adv.
Mr. M. Shoeb Alam,Adv.
Mr. Siddhartha Chowdhury,Adv.
Mr. Arun K. Sinha,Adv.
Mr. K. C. Dua,Adv.
Mr. Anil Kumar Jha,Adv.
Mr. Nikhil Jain,Adv.
Mr. Jay Kishor Singh,Adv.
Mr. D. N. Goburdhan,Adv.
Mr. Shiv Prakash Pandey,Adv.
M/s. Temple Law Firm,Adv.
Ms. Aparna Jha,Adv.
Mr. R. Gopalakrishnan,Adv.
Mr. Rakesh Dahiya,Adv.
Mr. Samir Ali Khan,Adv.
Mr. Shadan Farasat,Adv.
Mr. Sanjay Kumar Visen,Adv.
6
Mr. Sajan Poovaayya, Sr.Adv.
Ms. Kanika Gomber, Adv.
Mr. Rajan Narain, Adv.
Dr. A.M. Singhvi, Sr.Adv.
Mr. Vivek Kohli, Adv.
Mr. Nalin Talwar, Adv.
Mr. V. Giri, Sr.Adv.
Mr. Nalin Talwar.Adv.
Ms. Anubha Singh, Adv.
Mr. P.H. Parekh, Sr.Adv.
Mr. Lalit Chauhan, Adv.
Mr. Sumit Goel, Adv.
Mr. Abhishek V. Deshmukh, Adv.for
M/s PH Parekh & C..
Mr. Jitendra Mohan Sharma, Adv.
Mr. Ajit Sharma, Adv.
Ms. Shweta Jain, Adv.
Mr. Kamesh Agnihotri, Adv.
Mr. Vikas Bansode, Adv.
Mr. Ranjit B.Raut, Adv.
Mr. Abhay A. Jena, Adv.
Ms. Bina Gupta, Adv.
For Respondent(s) Mr. R.S. Suri, Sr.Adv.
Mr. Ajay Baury, Adv.
Ms. Pallavi Tayal, Adv.
Mr. Chanchal Kumar Ganguli,Adv.
Ms. Madhavi Divan, Adv.
Nms. Nidhi Khanna, Adv.
Mr. D. S. Mahra,Adv.
Ms. Ruchi Kohli,Adv.
Mr. P. S. Sudheer,Adv.
Mr. Irshad Ahmad,Adv.
Mr. P. V. Yogeswaran,Adv.
Mr. Shreekant N. Terdal,Adv.
Mr. Nishant Ramakantrao Katneshwarkar,Adv.
Mr. Arpit Rai, Adv.
7
Mr. Pahlad Singh Sharma,Adv.
Mr. Ravi Kumar Tomar,Adv.
Mr. Rameshwar Prasad Goyal,Adv.
Mr.Alok Sangwan, AAG Haryana
Mr. Sanjay Kumar Visen, Adv.
Ms.Yogmaya Agnihotri, Adv.
Ms. Purnima Bhat, Adv.
Mr. TK. Ibohal Singh, AG
Mr. Sapam Biswajit Meiti, Adv.
Mr. Ashok Kumar Singh, Adv.
Mr. K.B. Rohtagi, Adv.
Mr. Mahesh Kasana, Adv.
Ms. Aparna Rohtagi, Adv.
Mr. Pradeep Misra, Adv.
Mr. Suraj Singh, Adv.
Mr.Kunhal Chaturvedi, Adv.
Mr. Dheeraj Nair, Adv.
Mr. Anand Sanjay M. Nuli, Adv.
Mr. Dharam Singh, Adv.
Ms. Aishwarya Bhati, Adv.
Gp. Captain KS Bhatti, Adv.
Mr. T. Gopal, Adv.
Mr. Varun K. Chopra, Adv.
Mr. Jitendra Kumar Bhatia, Adv.
Mr. Mukesh Verma, Adv.
Mr. Mukesh Verma, Adv.
Mr. Pawan Kumar Shukla, Adv.
Mr. Yash Pal Dhingra, Adv.
Mr. Sajan Poovayya Sr.Adv.
Mr. Praveen Sehrawat, Adv.
Mr. Priyadarshi Banerjee, Adv.
Mr. Vijay Panjwani, Adv.
Mr. R. Balasubramanian, Adv.
Mr. Santosh Kumar, Adv.
Ms. Sushma Suri, Adv.
8
Mr. Tushar Mehta, ASG
Ms. Madhavi Diwan, Adv.
Ms. Rashmi Malhotra, Adv.
Ms. Sunita Sharma, Adv.
Ms. Sadhana Sandhu, Adv.
Mr.Vibhu Shankar Mishra, Adv.
Mr. Edward Belho, Adv.
Mr.K. Enatoli Sema, Adv.
Mr. Amit Kumar Singh, Adv.
Mr. K.N. Bhat, Sr.Adv.
Mr. V.N., Raghupathy, Adv.
Mr. Parikshit P. Angadi, Adv.
Mr. Yogesh Kanna, Adv.
Mr.Jayant Patel, Adv.
Mr. Gaurav Dhingra, Adv.
Mr. Mukul Singh, Adv.
Mr. Vikrant Yadav, Adv.
Mr. Mohan Jain, Sr.Adv.
Mr. Deepak Jain, Adv.
Mr. D.K. Thakur, Adv.
Ms.A. Sumathi, Adv.
Ms. Shirin Khajuria, Adv.
Mr. A.P. Mayee, Adv.
Mr. A. Selvin Raja, Adv.
Mr. Goipal Singh, Adv.
Mr. Rituraj Biswas, Adv.
Ms. Varsha Poddar, Adv.
Mr. Ajay Arora, Adv.
Mr. Praveen Swarup, Adv.
Mr. Suresh Kumar, Adv.
Mr. K.V. Jagdishvaran, Adv.
Mrs.G. Indira, Adv.
Ms.Aruna Mathur, Adv.
Mr. Avneesh Arputham, Adv.
Mr. Yusf Khan, Adv.
Ms. Anuradha Arputham, Adv.
Mr. G. Prabhakar, Adv.
Ms. Prerma Singh, Adv.
Mr. Rudreshwar Singh, Adv.
9
Mr. Samir Ali Khan, Adv.
Mr. Vivek Vardhyan, Adv.
Mr. P.V. Shetty, Sr.Adv.
Mr. Shailesh Madiyal, Adv.
Mr. Gautam Prabhakar, Adv.
Mr. SSA Shamsherry, AAG Rajasthan,
Mr. Amit Sharma, Adv.
Mr.Ishu nPrayas, Adv.
Ms. S. Spandana Reddy, Adv.
Ms. Ruchi Kohli, Adv.
Mr. Tapesh Kr. Singh, Adv.
Mohd. Waquas, Adv.
Mr. Nitin S. Tambwelar, Adv.
Mr. Sesjata;[a Sai Bandaru, Adv.
UPON hearing the counsel the Court made the following
O R D E R
T.P.(C) No.1868/15 & T.P.(C)No.1857-1859/2015 are allowed in terms of the signed order.
As requested by the counsel appearing for the parties, let these matters be listed after four weeks.
(USHA BHARDWAJ) (INDU POKHRIYAL) AR-CUM-PS COURT MASTER
Two signed orders are placed on the file.
10IN THE SUPREME COURT OF INDIA CIVIL ORIGINAL JURISDICTION TRANSFER PETITION (C) NO. 1868 OF 2015 State of Haryana & Anr. ...Petitioner Versus Vishnu Tobacco Product ...Respondent O R D E R This Transfer Petition has been filed under Article 139 of the Constitution of India seeking transfer of C.W.P. No.24790 of 2015 titled as “Vishnu Tobacco Product vs. State of Haryana & Anr.”, pending before the High Court of Punjab and Haryana at Chandigarh to this Court.
Keeping in view the submissions made in the Court, we deem it appropriate to transfer C.W.P. No.24790 of 2015 titled as “Vishnu Tobacco Product vs. State of Haryana & Anr.”, pending before the High Court of Punjab and Haryana at Chandigarh to this Court.
The transfer petition is allowed accordingly.
...................J. (M.Y. EQBAL) ...................J. (ARUN MISHRA) New Delhi, JANUARY 20, 2016.
11IN THE SUPREME COURT OF INDIA CIVIL ORIGINAL JURISDICTION TRANSFER PETITION (C) NO.1857-1859 OF 2015 State of Haryana & Anr. ...Petitioner Versus M/s Dharam Pal Satyapal Ltd. ...Respondent O R D E R These Transfers Petitions have been filed under Article 139 of the Constitution of India seeking transfer of C.W.P. No.19771/2015, C.W.P. No.20351/2015 and C.W.P. No.20396/2015 titled as “M/s Dharam Pal Satyapal Ltd.& Ors. vs. State of Haryana, “Baweja Tobacco Enterprises Pvt. Ltd. vs. State of Haryana & Anr.” and “M/s Deep Trading Company vs. State of Haryana & Anr. respectively pending before the High Court of Punjab and Haryana at Chandigarh to this Court.
Keeping in view the submissions made in the Court, we deem it appropriate to transfer C.W.P. No.19771/2015, C.W.P. No.20351/2015 and C.W.P. No.20396/2015 titled as “M/s Dharam Pal Satyapal Ltd.& Ors. vs. State of Haryana, “Baweja Tobacco Enterprises Pvt. Ltd. vs. State of Haryana & Anr.” and “M/s Deep Trading Company vs. State of Haryana & Anr. respectively pending before the High Court of Punjab and Haryana at Chandigarh to this Court.
The transfer petitions are allowed accordingly.
...................J. (M.Y. EQBAL) ...................J. (ARUN MISHRA) New Delhi, JANUARY 20, 2016