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 1, Cited by 0]

Supreme Court - Daily Orders

Himanshu Singh vs Union Of India on 29 April, 2025

Author: Surya Kant

Bench: Surya Kant

     ITEM NOS. 45 + 40                  COURT NO.3                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 (C) No(s).7649/2023
     [Arising out of impugned final judgment and order dated 14-03-2023
     in WP(C) No. 1225/2021 passed by the High Court of Delhi at New
     Delhi]
     HIMANSHU SINGH & ORS.                                    Petitioner(s)
                                          VERSUS
     UNION OF INDIA & ORS.                                    Respondent(s)\

     Mr. Rajiv Jain, Advocate, appointed as Amicus Curiae
     (IA No. 281052/2024 - APPLICATION FOR EXEMPTION FROM FILING TYPED
     DOCUMENTS, IA No. 43060/2025 - APPLICATION FOR PERMISSION, IA
     No.1045/2025 - APPROPRIATE ORDERS/DIRECTIONS, IA No. 172318/2024 -
     APPROPRIATE ORDERS/DIRECTIONS, IA No. 196155/2023 - APPROPRIATE
     ORDERS/DIRECTIONS,      IA     No.     34113/2025      -     APPROPRIATE
     ORDERS/DIRECTIONS, IA No. 221580/2024 – CLARIFICATION/DIRECTION, IA
     No. 281053/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED
     JUDGMENT, IA No. 76275/2023 - EXEMPTION FROM FILING C/C OF THE
     IMPUGNED JUDGMENT, IA No. 1029/2025 - INTERVENTION APPLICATION, IA
     No. 295541/2024 - INTERVENTION APPLICATION, IA No. 281051/2024 -
     INTERVENTION    APPLICATION,    IA   No.   6732/2025    -   INTERVENTION
     APPLICATION, IA No. 253415/2024 – INTERVENTION/IMPLEADMENT, IA
     No.288900/2024 – INTERVENTION/IMPLEADMENT, IA No. 34110/2025 –
     INTERVENTION/IMPLEADMENT,         IA       No.       255501/2024       –
     INTERVENTION/IMPLEADMENT, IA No. 77466/2023 - PERMISSION TO FILE
     ADDITIONAL   DOCUMENTS/FACTS/ANNEXURES,      IA    No.    76271/2023   -
     PERMISSION   TO    FILE   ADDITIONAL    DOCUMENTS/FACTS/ANNEXURES,    IA
     NO.101667/2025 – APPLICATION FOR INTERVENTION/IMPLEADMENT, IA
     NO.94108/2025 – APPLICATION FOR INTERVENTION/IMPLEADMENT, IA
     NO.251716/2025 – APPLICATION FOR INTERVENTION/IMPLEADMENT, IA
     NO.106869/2025 – APPLICATION FOR INTERVENTION/IMPLEADMENT, IA
     NO.70073/2025 – APPLICATION FOR INTERVENTION/IMPLEADMENT, IA
     NO.81101/2025 – APPLICATION FOR INTERVENTION/IMPLEADMENT)
     WITH
     SLP(C) No. 7626/2023 (XIV)
     (FOR    INTERVENTION/IMPLEADMENT    ON     IA    113197/2023,    FOR
     INTERVENTION/IMPLEADMENT      ON       IA      138848/2023,      FOR
     INTERVENTION/IMPLEADMENT      ON       IA      232605/2023,      FOR
     INTERVENTION/IMPLEADMENT ON IA 239812/2023, FOR APPLICATION FOR
     SUBSTITUTION ON IA 183250/2024, FOR APPROPRIATE ORDERS/DIRECTIONS
     ON   IA    200301/2024,    IA  No.    200301/2024    -   APPROPRIATE
     ORDERS/DIRECTIONS, IA No. 76134/2023 - EXEMPTION FROM FILING C/C OF
     THE IMPUGNED JUDGMENT, IA No. 77194/2023 - PERMISSION TO FILE
     ADDITIONAL DOCU/FACTS/ANNEXURES)
Signature Not Verified

     SLP(C) No. 9409/2023 (XIV)
Digitally signed by
ARJUN BISHT
     (IA No. 92592/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED
Date: 2025.04.30
14:52:16 IST
Reason:
     JUDGMENT, IA No. 92593/2023 - PERMISSION TO PLACE ADDITIONAL FACTS
     AND GROUNDS)

                                           1
SLP(C) No. 9194/2023 (XIV)
(IA No. 91041/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED
JUDGMENT, IA No. 91034/2023 - PERMISSION TO FILE ADDITIONAL
DOCUMENTS/FACTS/ANNEXURES

SLP(C) No. 9313/2023 (XIV)
(IA No. 91768/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED
JUDGMENT, IA No. 91767/2023 - PERMISSION TO FILE ADDITIONAL
DOCUMENTS/FACTS/ANNEXURES)

SLP(C) No. 12043/2023 (XIV)
(IA No. 64022/2024 - ADDITION/DELETION/MODIFICATION PARTIES, IA
No.113601/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED
JUDGMENT)

SLP(C) No. 16532/2023 (XIV)
(IA No. 124801/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED
JUDGMENT)

SLP(C) No. 12453/2023 (XIV)
(IA   No.    198232/2023    -   PERMISSION   TO   FILE   ADDITIONAL
DOCUMENTS/FACTS/ANNEXURES)

SLP(C) No. 11223-11235/2023 (XIV)
(IA No. 106602/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED
JUDGMENT)

SLP(C) No. 10798-10799/2023 (XIV)
(IA No. 256516/2024 - CONDONATION OF DELAY IN FILING COUNTER
AFFIDAVIT, IA No. 104346/2023 - EXEMPTION FROM FILING C/C OF THE
IMPUGNED JUDGMENT, IA No. 104344/2023 - PERMISSION TO FILE
ADDITIONAL DOCUMENTS/FACTS/ANNEXURES)

SLP(C) No. 11650/2023 (XIV)
(IA No. 104765/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED
JUDGMENT)

SLP(C) No. 12668/2023 (XIV)
(IA No. 120258/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED
JUDGMENT)

SLP(C) No. 11307/2023 (XIV)
(IA No. 253511/2024 - APPLICATION FOR PERMISSION, IA No.107259/2023
- EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT)

SLP(C) No. 11931/2023 (XIV)
(IA   No.    113457/2023    -   PERMISSION   TO   FILE   ADDITIONAL
DOCUMENTS/FACTS/ANNEXURES)

SLP(C) No. 12435/2023 (XIV)
(IA No. 119478/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED
JUDGMENT, IA No. 119476/2023 - PERMISSION TO FILE ADDITIONAL
DOCUMENTS/FACTS/ANNEXURES)

                                 2
SLP(C) No. 12691/2023 (XIV)
(IA No. 120458/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED
JUDGMENT, IA No. 120456/2023 - PERMISSION TO FILE ADDITIONAL
DOCUMENTS/FACTS/ANNEXURES)

SLP(C) No. 14471-14477/2023 (XIV)
(IA   No.   14148/2024   -    APPLICATION    FOR  SUBSTITUTION,   IA
No.256487/2024 - CONDONATION OF DELAY IN FILING, IA No. 128065/2023
- EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT, IA
No.128064/2023     -      PERMISSION      TO     FILE     ADDITIONAL
DOCUMENTS/FACTS/ANNEXURES, IA No. 230316/2023 - WITHDRAWAL OF
CASE/APPLICATION)

SLP(C) No. 12309/2023 (XIV)
(IA No. 117440/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED
JUDGMENT)

SLP(C) No. 12321/2023 (XIV)
(IA No. 117613/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED
JUDGMENT, IA No. 117612/2023 - PERMISSION TO FILE ADDITIONAL
DOCUMENTS/FACTS/ANNEXURES)

SLP(C) No. 13164/2023 (XIV)
(IA No. 123215/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED
JUDGMENT, IA No. 123214/2023 - PERMISSION TO FILE ADDITIONAL
DOCUMENTS/FACTS/ANNEXURES)

SLP(C) No. 16133/2023 (XIV)
(IA No. 138574/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED
JUDGMENT)

SLP(C) No. 10173/2023 (XIV)
(IA No. 100994/2023 - EXEMPTION FROM FILING AFFIDAVIT AND IA No.
100998/2023 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/
ANNEXURES)

SLP(C) No. 22072/2023 (XIV)
(IA No. 154025/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED
JUDGMENT)

SLP(C) No. 20555/2023 (XIV)
(IA No. 162078/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED
JUDGMENT)

SLP(C) No. 12343/2023 (XIV)
(IA No. 117922/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED
JUDGMENT)

SLP(C) No. 12428/2023 (XIV)
(IA No. 119401/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED
JUDGMENT)



                                 3
SLP(C) No. 16136/2023 (XIV)
(IA No. 250137/2024 - DELETING THE NAME OF PETITIONER/RESPONDENT
AND IA No. 134439/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED
JUDGMENT)

SLP(C) No. 17384/2023 (XIV)
(IA No. 139892/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED
JUDGMENT)

SLP(C) No. 16131/2023 (XIV)
(IA No. 134381/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED
JUDGMENT)

SLP(C) No. 12923/2023 (XIV)
(IA No. 120562/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED
JUDGMENT)

SLP(C) No. 16132/2023 (XIV)
(IA No. 134484/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED
JUDGMENT)

SLP(C) No. 18592/2023 (XIV)
(IA No. 97971/2024 - ADDITION / DELETION / MODIFICATION    PARTIES
AND IA No. 151784/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED
JUDGMENT)

SLP(C) No. 13490/2023   (XIV)

SLP(C) No. 23485/2023 (XIV)
(FOR CONDONATION OF DELAY IN FILING THE SPARE COPIES ON IA
1594/2024 AND IA No. 194373/2023 - EXEMPTION FROM FILING C/C OF THE
IMPUGNED JUDGMENT)

SLP(C) No. 18595/2023 (XIV)
(FOR APPLICATION FOR SUBSTITUTION ON IA 201375/2023, IA No.
167247/2024 - ADDITION / DELETION / MODIFICATION PARTIES, IA No.
98357/2024 - ADDITION / DELETION / MODIFICATION PARTIES AND IA No.
139223/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT)

SLP(C) No. 15367/2023 (XIV)
(IA No. 134874/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED
JUDGMENT)

SLP(C) No. 18598/2023 (XIV)
(FOR   APPLICATION   FOR    PERMISSION   ON   IA   25261/2024,  FOR
INTERVENTION/IMPLEADMENT ON IA 25262/2024, FOR APPLICATION FOR
PERMISSION ON IA 217488/2024, FOR INTERVENTION/IMPLEADMENT ON IA
217494/2024, FOR INTERVENTION/IMPLEADMENT ON IA 217529/2024, FOR
ADDITION / DELETION / MODIFICATION PARTIES ON IA 226083/2024, FOR
APPLICATION FOR PERMISSION ON IA 226084/2024, IA NO. 217184/2024 -
ADDITION / DELETION / MODIFICATION     PARTIES, IA NO. 97908/2024 -
ADDITION / DELETION / MODIFICATION PARTIES, IA NO. 199921/2024 –
CLARIFICATION/DIRECTION AND IA NO. 153688/2023 - EXEMPTION FROM

                                 4
FILING C/C OF THE IMPUGNED JUDGMENT)

SLP(C) No. 17258/2024 (XIV)
(IA No. 130317/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED
JUDGMENT AND IA No. 192339/2023 - PERMISSION TO FILE ADDITIONAL
DOCUMENTS/FACTS/ANNEXURES)

SLP(C) No. 14330/2023 (XIV)
(IA No. 127363/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED
JUDGMENT AND IA No. 127351/2023 - PERMISSION TO FILE ADDITIONAL
DOCUMENTS/FACTS/ANNEXURES)

SLP(C) No. 14479/2023 (XIV)
(IA No. 256509/2024 - CONDONATION OF DELAY IN FILING, IA No.
128087/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT
AND   IA  No.   128086/2023 -   PERMISSION TO   FILE  ADDITIONAL
DOCUMENTS/FACTS/ANNEXURES)

SLP(C) No. 16509/2023 (XIV)
(IA No. 121048/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED
JUDGMENT AND IA No. 121049/2023 - PERMISSION TO FILE ADDITIONAL
DOCUMENTS/FACTS/ANNEXURES)

SLP(C) No. 26129/2023 (XIV)
(IA No. 233579/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED
JUDGMENT)

SLP(C) No. 14866/2023 (XIV)
(IA No. 132038/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED
JUDGMENT)

SLP(C) No. 14603/2023 (XIV)
(IA No. 128773/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED
JUDGMENT)

SLP(C) No. 16088/2023 (XIV)
(IA No. 143601/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED
JUDGMENT AND IA No. 282703/2024 - PERMISSION TO FILE ADDITIONAL
DOCUMENTS/FACTS/ ANNEXURES)

SLP(C) No. 15749/2023 (XIV)
(IA No. 281266/2024 - ADDITION / DELETION / MODIFICATION PARTIES,
IA No. 281269/2024 - DELETING THE NAME OF PETITIONER/RESPONDENT, IA
No. 139556/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED
JUDGMENT AND IA No. 281263/2024 - PERMISSION TO FILE ADDITIONAL
DOCUMENTS/FACTS/ANNEXURES)

SLP(C) No. 16733/2023 (XIV)
(FOR APPLICATION FOR PERMISSION ON IA 177132/2023, IA No.
150569/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT
AND   IA  No.   150570/2023 -   PERMISSION TO   FILE  ADDITIONAL
DOCUMENTS/FACTS/ANNEXURES)


                                 5
SLP(C) No. 16791/2023 (XIV)
(FOR   APPLICATION   FOR  SUBSTITUTION   ON   IA   15013/2024,  FOR
INTERVENTION/IMPLEADMENT ON IA 31726/2024, IA No. 59489/2024 -
DELETING THE NAME OF PETITIONER/RESPONDENT AND IA No. 151248/2023 -
EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT)

SLP(C) No. 21098/2024 (XIV)
(IA No. 177150/2023 - APPLICATION FOR PERMISSION
IA No. 158503/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED
JUDGMENT)

SLP(C) No. 14643/2023 (XIV)
(IA No. 129007/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED
JUDGMENT

IA No. 129008/2023 - EXEMPTION FROM FILING O.T.) SLP(C) No. 27480/2023 (XIV) (IA No. 245236/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT) SLP(C) No. 18601/2023 (XIV) (IA No. 148760/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT) SLP(C) No. 18602/2023 (XIV) (IA No. 155768/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT) SLP(C) No. 23467/2023 (XIV) (IA No. 201172/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT) SLP(C) No. 18594/2023 (XIV) (FOR APPLICATION FOR PERMISSION ON IA 177171/2023, IA No. 149879/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT AND IA No. 149878/2023 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES) SLP(C) No. 20556-20559/2023 (XIV) (FOR APPLICATION FOR SUBSTITUTION ON IA 15011/2024, IA No. 25645/2024 - APPLICATION FOR PERMISSION AND IA No. 170292/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT) SLP(C) No. 18605/2023 (XIV) (IA No. 59365/2024 - DELETING THE NAME OF PETITIONER/RESPONDENT IA No. 157647/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT) SLP(C) No. 20553/2023 (XIV) (IA No. 163509/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT) 6 SLP(C) No. 21789/2023 (XIV) (IA No. 179379/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT AND IA No. 179376/2023 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ ANNEXURES) SLP(C) No. 20525-20526/2023 (XIV) (IA No. 162116/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT AND IA No. 162117/2023 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ ANNEXURES) SLP(C) No. 21100/2024 (XIV) (IA No. 256506/2024 - CONDONATION OF DELAY IN FILING COUNTER AFFIDAVIT AND IA No. 171357/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT) SLP(C) No. 21792/2023 (XIV) (FOR INTERVENTION/IMPLEADMENT ON IA 178891/2024, IA No. 178926/2024

- APPLICATION FOR PERMISSION, IA No. 178924/2024 - APPROPRIATE ORDERS/DIRECTIONS AND IA No. 178234/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT) SLP(C) No. 21770/2023 (XIV) (IA No. 177268/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT AND IA No. 177270/2023 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES) SLP(C) No. 20527/2023 (XIV) (IA No. 165773/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT) SLP(C) No. 20561/2023 (XIV) (IA No. 171560/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT) SLP(C) No. 21778/2023 (XIV) (IA No. 177963/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT AND IA No. 177960/2023 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES) SLP(C) No. 23885/2023 (XIV) (IA No. 196446/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT) SLP(C) No. 22073/2023 (XIV) (IA No. 14938/2024 - APPLICATION FOR SUBSTITUTION AND IA No. 188173/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT) SLP(C) No. 23486/2023 (XIV) (IA No. 206130/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT) SLP(C) No. 6439/2024 (XIV) (IA No. 54942/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED 7 JUDGMENT AND IA No. 148975/2024 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES) SLP(C) No. 695/2024 (XIV) (IA No. 266175/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT) SLP(C) No. 26128/2023 (XIV) (IA No. 230460/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT) SLP(C) No. 23298/2023 (XIV) (IA No. 212994/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT, IA No. 237966/2024 – INTERVENTION/IMPLEADMENT AND IA No. 212993/2023 - PERMISSION TO FILE LENGTHY LIST OF DATES) SLP(C) No. 24571/2023 (XIV) SLP(C) No. 24572/2023 (XIV) SLP(C) No. 26389/2023 (XIV) (IA No. 234068/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT) W.P.(C) No. 1232/2023 (X) SLP(C) No. 27482/2023 (XIV) (IA No. 243181/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT AND IA No. 226069/2024 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES) SLP(C) No. 27484/2023 (XIV) (IA No. 248578/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT AND IA No. 225961/2024 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES) SLP(C) No. 694/2024 (XIV) (IA No. 264212/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT AND IA No. 264214/2023 - EXEMPTION FROM FILING O.T.) W.P.(C) No. 1216/2023 (X) SLP(C) No. 25407/2023 (XIV) (IA No. 235809/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT AND IA No. 225084/2024 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES) SLP(C) No. 27481/2023 (XIV) (IA No. 225414/2024 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES) SLP(C) No. 26752/2023 (XIV) 8 SLP(C) No. 27483/2023 (XIV) (IA No. 248516/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT AND IA No. 248513/2023 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES) SLP(C) No. 693/2024 (XIV) (IA No. 263545/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT, IA No. 24083/2024 – INTERVENTION/IMPLEADMENT AND IA No. 162974/2024 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ ANNEXURES) SLP(C) No. 692/2024 (XIV) (IA No. 243110/2024 - ADDITION / DELETION / MODIFICATION PARTIES, IA No. 259255/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT AND IA No. 259254/2023 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES) SLP(C) No. 15820/2024 (XIV) (IA No. 243120/2024 - ADDITION / DELETION / MODIFICATION PARTIES, IA No. 257413/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT, IA No. 115441/2024 – INTERVENTION/IMPLEADMENT AND IA No. 257407/2023 - PERMISSION TO PLACE ADDITIONAL FACTS AND GROUNDS) SLP(C) No. 2785/2024 (XIV) (IA No. 9054/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT) SLP(C) No. 16085/2024 (XIV) (IA No. 37396/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT) SLP(C) No. 3204/2024 (XIV) (IA No. 21364/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT) SLP(C) No. 16084/2024 (XIV) (IA No. 239201/2024 - CONDONATION OF DELAY IN FILING THE SPARE COPIES, IA No. 37182/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT AND IA No. 37183/2024 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES) SLP(C) No. 6440/2024 (XIV) (IA No. 57302/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT) SLP(C) No. 8744/2024 (XIV) (IA No. 81026/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT AND IA No. 81027/2024 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES) SLP(C) No. 9576/2024 (XIV) (IA No. 88403/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT) 9 SLP(C) No. 16095/2024 (XIV) (IA No. 97577/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT) SLP(C) No. 15822/2024 (XIV) (IA No. 230959/2024 - ADDITION / DELETION / MODIFICATION PARTIES, IA No. 119727/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT AND IA No. 119726/2024 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES) SLP(C) No. 15823/2024 (XIV) (IA No. 141152/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT AND IA No. 141150/2024 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES) SLP(C) No. 12077/2023 (XI) (IA No. 106721/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT AND IA No. 113108/2023 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES) SLP(C) No. 9577-9579/2023 (XIV) (IA No. 267563/2024 - DISCHARGE OF ADVOCATE ON RECORD, IA No. 94151/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT AND IA No. 94150/2023 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES) SLP(C) No. 8685-8686/2023 (XIV) (IA No. 129279/2023 - APPLICATION FOR TRANSPOSITION, IA No. 256503/2024 - CONDONATION OF DELAY IN FILING COUNTER AFFIDAVIT, IA No. 86614/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT, IA No. 87490/2023 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES AND IA No. 86615/2023 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES) SLP(C) No. 11907/2023 (XIV) (IA No. 113455/2023 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES) SLP(C) No. 14544/2024 (XIV) IA No. 119211/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT AND IA No. 148985/2024 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES) Diary No(s). 982/2024 (XIV) (IA No. 167240/2024 - CONDONATION OF DELAY IN FILING, IA No. 167244/2024 - CONDONATION OF DELAY IN REFILING / CURING THE DEFECTS AND IA No. 167245/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT) SLP(C) No. 14481/2024 (XIV) (IA No. 113428/2024 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES) 10 Diary No(s). 17404/2024 (XIV) (IA No. 166072/2024 - CONDONATION OF DELAY IN FILING, IA No. 194779/2024 - CONDONATION OF DELAY IN FILING THE SPARE COPIES, IA No. 166068/2024 - CONDONATION OF DELAY IN REFILING / CURING THE DEFECTS, IA No. 166065/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT, IA No. 166064/2024 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES AND IA No. 166066/2024 - PERMISSION TO FILE PETITION (SLP/TP/WP/..)) SLP(C) No. 23736/2024 (XIV) (IA No. 143640/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT AND IA No. 143638/2024 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES) Diary No(s). 19115/2024 (XIV) (FOR CONDONATION OF DELAY IN FILING ON IA 217793/2024, FOR INTERVENTION/IMPLEADMENT ON IA 217797/2024, IA No. 217795/2024 - CONDONATION OF DELAY IN REFILING / CURING THE DEFECTS, IA No. 217792/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT AND IA No. 217794/2024 - PERMISSION TO FILE PETITION (SLP/TP/WP/..)) Diary No(s). 23405/2024 (XIV) (IA No. 182200/2024 - CONDONATION OF DELAY IN FILING, IA No. 182197/2024 - CONDONATION OF DELAY IN REFILING / CURING THE DEFECTS, IA No. 182199/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT AND IA No. 182198/2024 - PERMISSION TO FILE PETITION (SLP/TP/WP/..)) Diary No(s). 28998/2024 (XIV) (IA No. 230992/2024 - ADDITION / DELETION / MODIFICATION PARTIES, IA No. 160975/2024 - CONDONATION OF DELAY IN FILING AND IA No. 160973/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT) W.P.(C) No. 476/2024 (X) (IA No. 164086/2024 - GRANT OF INTERIM RELIEF) Diary No(s). 34107/2024 (XIV) (FOR INTERVENTION/IMPLEADMENT ON IA 181743/2024, IA No. 181727/2024

- CONDONATION OF DELAY IN FILING AND IA No. 181731/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT) Diary No(s). 35780/2024 (XIV) (FOR PERMISSION TO FILE PETITION (SLP/TP/WP/..) ON IA 223514/2024, FOR ADDITION / DELETION / MODIFICATION PARTIES ON IA 223520/2024, IA No. 223521/2024 - CONDONATION OF DELAY IN FILING, IA No. 223524/2024 - CONDONATION OF DELAY IN REFILING / CURING THE DEFECTS AND IA No. 223523/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT) Diary No(s). 36647/2024 (XIV) (IA No. 201322/2024 - CONDONATION OF DELAY IN FILING, IA No. 11 201318/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT AND IA No. 201319/2024 - PERMISSION TO FILE PETITION (SLP/TP/WP/..)) Diary No(s). 36871/2024 (XIV) (FOR ADDITION / DELETION / MODIFICATION PARTIES ON IA 192926/2024, FOR INTERVENTION/IMPLEADMENT ON IA 194060/2024, IA No. 192923/2024

- CONDONATION OF DELAY IN FILING, IA No. 192922/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT, IA No. 192918/2024 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES AND IA No. 192921/2024 - PERMISSION TO FILE PETITION (SLP/TP/WP/..)) Diary No(s). 37832/2024 (XIV) (IA FOR EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT ON IA 210031/2024, IA No. 210035/2024 - CONDONATION OF DELAY IN FILING AND IA No. 210034/2024 - PERMISSION TO FILE PETITION (SLP/TP/WP/..)) Diary No(s). 37850/2024 (XIV) (IA No. 232862/2024 - CONDONATION OF DELAY IN FILING, IA No. 232871/2024 - CONDONATION OF DELAY IN REFILING / CURING THE DEFECTS, IA No. 232869/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT, IA No. 232867/2024 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES AND IA No. 232868/2024 - PERMISSION TO FILE PETITION (SLP/TP/WP/..)) Diary No(s). 37912/2024 (XIV) (IA No. 203258/2024 - CONDONATION OF DELAY IN FILING, IA No. 221314/2024 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ ANNEXURES AND IA No. 203256/2024 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES) Diary No(s). 39409/2024 (XIV) (IA No. 208258/2024 - CONDONATION OF DELAY IN FILING, IA No. 208257/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT, IA No. 208255/2024 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES AND IA No. 208256/2024 - PERMISSION TO FILE PETITION (SLP/TP/WP/..)) Diary No(s). 40352/2024 (XIV) Diary No(s). 41027/2024 (XIV) (IA No. 246501/2024 - CONDONATION OF DELAY IN FILING, IA No. 246503/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT, IA No. 250549/2024 – INTERVENTION/IMPLEADMENT, IA No. 246498/2024 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES AND IA No. 246500/2024 - PERMISSION TO FILE PETITION (SLP/TP/WP/..)) Diary No(s). 41028/2024 (XIV) (FOR INTERVENTION/IMPLEADMENT ON IA 221687/2024, IA No. 221534/2024

- CONDONATION OF DELAY IN FILING, IA No. 221538/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT, IA No. 221539/2024 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES AND IA No. 12 221533/2024 - PERMISSION TO FILE PETITION (SLP/TP/WP/..)) Diary No(s). 41150/2024 (XIV) (FOR INTERVENTION/IMPLEADMENT ON IA 214713/2024, IA No. 212880/2024

- CONDONATION OF DELAY IN FILING, IA No. 212876/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT AND IA No. 212875/2024 - PERMISSION TO FILE PETITION (SLP/TP/WP/..)) Diary No(s). 41151/2024 (XIV) (IA FOR PERMISSION TO FILE PETITION (SLP/TP/WP/..) ON IA 209647/2024, FOR INTERVENTION/IMPLEADMENT ON IA 209654/2024, IA No. 209648/2024 - CONDONATION OF DELAY IN FILING AND IA No. 209649/2024

- EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT) Diary No(s). 41154/2024 (XIV) (IA No. 223569/2024 - CONDONATION OF DELAY IN FILING AND IA No. 223570/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT) Diary No(s). 41162/2024 (XIV) (IA No. 214241/2024 - CONDONATION OF DELAY IN FILING AND IA No. 214242/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT) Diary No(s). 41648/2024 (XIV) (IA No. 261237/2024 - ADDITION / DELETION / MODIFICATION PARTIES, IA No. 214854/2024 - CONDONATION OF DELAY IN FILING, IA No. 214855/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT AND IA No. 215933/2024 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES) Diary No(s). 41984/2024 (XIV) (FOR INTERVENTION/IMPLEADMENT ON IA 234638/2024, IA No. 234636/2024

- CONDONATION OF DELAY IN FILING, IA No. 234637/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT, IA No. 238858/2024 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES AND IA No. 234635/2024 - PERMISSION TO FILE PETITION (SLP/TP/WP/..)) Diary No(s). 42295/2024 (XIV) (FOR PERMISSION TO FILE PETITION (SLP/TP/WP/..) ON IA 215908/2024, IA No. 215910/2024 - CONDONATION OF DELAY IN FILING APPEAL, IA No. 215909/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT, IA No. 215913/2024 - EXEMPTION FROM FILING O.T. AND IA No. 215907/2024 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES) Diary No(s). 42650/2024 (XIV) (IA FOR PERMISSION TO FILE PETITION (SLP/TP/WP/..) ON IA 216093/2024, IA No. 216097/2024 - CONDONATION OF DELAY IN FILING, IA No. 216095/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT, IA No. 216098/2024 - EXEMPTION FROM FILING O.T. AND IA No. 216092/2024 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES) 13 Diary No(s). 42771/2024 (XIV) (IA No. 229149/2024 - CONDONATION OF DELAY IN FILING, IA No. 229151/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT, IA No. 229156/2024 – INTERVENTION/IMPLEADMENT AND IA No. 229145/2024 - PERMISSION TO FILE PETITION (SLP/TP/WP/..)) Diary No(s). 43165/2024 (XIV) (FOR DELETING THE NAME OF PETITIONER/RESPONDENT ON IA 221023/2024, FOR INTERVENTION/IMPLEADMENT ON IA 221033/2024, IA No. 221021/2024

- CONDONATION OF DELAY IN FILING, IA No. 221025/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT, IA No. 221020/2024 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES AND IA No. 221009/2024 - PERMISSION TO FILE PETITION (SLP/TP/WP/..)) Diary No(s). 43411/2024 (XIV) (IA No. 251760/2024 - ADDITION / DELETION / MODIFICATION PARTIES, IA No. 251744/2024 - CONDONATION OF DELAY IN FILING, IA No. 251742/2024 - CONDONATION OF DELAY IN REFILING / CURING THE DEFECTS, IA No. 251749/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT, IA No. 251761/2024 – INTERVENTION/IMPLEADMENT, IA No. 251756/2024 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES AND IA No. 251747/2024 - PERMISSION TO FILE PETITION (SLP/TP/WP/..)) Diary No(s). 43452/2024 (XIV) (FOR ADDITION / DELETION / MODIFICATION PARTIES ON IA 222085/2024, FOR INTERVENTION/IMPLEADMENT ON IA 222089/2024, IA No. 222086/2024

- CONDONATION OF DELAY IN FILING, IA No. 222087/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT, IA No. 222083/2024 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES AND IA No. 222084/2024 - PERMISSION TO FILE PETITION (SLP/TP/WP/..)) Diary No(s). 43699/2024 (XIV) (IA No. 220879/2024 - CONDONATION OF DELAY IN FILING, IA No. 220873/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT, IA No. 220872/2024 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES AND IA No. 220876/2024 - PERMISSION TO FILE PETITION (SLP/TP/WP/..)) Diary No(s). 43814/2024 (XIV) (IA No. 251512/2024 - ADDITION / DELETION / MODIFICATION PARTIES, IA No. 251508/2024 - CONDONATION OF DELAY IN FILING, IA No. 251509/2024 - CONDONATION OF DELAY IN REFILING / CURING THE DEFECTS, IA No. 251514/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT, IA No. 251535/2024 – INTERVENTION/IMPLEADMENT, IA No. 251510/2024 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES AND IA No. 251507/2024 - PERMISSION TO FILE PETITION (SLP/TP/WP/..)) SLP(C) No. 22576/2024 (XIV) (IA No. 223305/2024 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES) 14 W.P.(C) No. 681/2024 (X) (IA No. 236900/2024 - STAY APPLICATION) Diary No(s). 44231/2024 (XI) (IA No. 244515/2024 - CONDONATION OF DELAY IN FILING, IA No. 244516/2024 - CONDONATION OF DELAY IN REFILING / CURING THE DEFECTS AND IA No. 244514/2024 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES) Diary No(s). 44328/2024 (XIV) (IA No. 232138/2024 - CONDONATION OF DELAY IN FILING AND IA No. 279432/2024 - PERMISSION TO FILE APPLICATION FOR DIRECTION) W.P.(C) No. 699/2024 (X) (IA No. 278905/2024 - CONDONATION OF DELAY IN FILING THE SPARE COPIES) Diary No(s). 45036/2024 (XIV) (IA No. 240598/2024 - CONDONATION OF DELAY IN FILING, IA No. 240596/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT, IA No. 240599/2024 – INTERVENTION/IMPLEADMENT AND IA No. 240595/2024 - PERMISSION TO FILE PETITION (SLP/TP/WP/..)) Diary No(s). 48091/2024 (XIV) (IA No. 247537/2024 - CONDONATION OF DELAY IN FILING AND IA No. 246525/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT) Diary No(s). 49573/2024 (XIV) (IA No. 264858/2024 - CONDONATION OF DELAY IN FILING, IA No. 264859/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT, IA No. 264860/2024 – INTERVENTION/IMPLEADMENT AND IA No. 264856/2024 - PERMISSION TO FILE PETITION (SLP/TP/WP/..)) Diary No(s). 49635/2024 (XIV) (IA No. 251795/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT) Diary No(s). 49642/2024 (XIV) (IA No. 290255/2024 - CONDONATION OF DELAY IN FILING, IA No. 290256/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT AND IA No. 290252/2024 - PERMISSION TO FILE PETITION (SLP/TP/WP/..)) Diary No(s). 252/2025 (XIV) (IA No. 20768/2025 - CONDONATION OF DELAY IN FILING, IA No. 20772/2025 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT, IA No. 20775/2025 – INTERVENTION/IMPLEADMENT AND IA No. 20766/2025 - PERMISSION TO FILE PETITION (SLP/TP/WP/..)) Diary No(s). 762/2025 (XIV) (IA No. 17558/2025 - CONDONATION OF DELAY IN FILING, IA No. 17560/2025 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT, IA No. 17563/2025 – INTERVENTION/IMPLEADMENT AND IA No. 17561/2025 -

15

PERMISSION TO FILE PETITION (SLP/TP/WP/..)) Diary No(s). 26273/2024 (XIV) (IA No.173372/2024-CONDONATION OF DELAY IN FILING, IA No.173374/2024-EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT AND IA No.173371/2024-CONDONATION OF DELAY IN REFILING / CURING THE DEFECTS) Diary No(s). 30849/2024 (XIV) (IA No. 277068/2024 - AMENDMENT OF APPEAL / PETITION / I.A., IA No. 275724/2024 - CONDONATION OF DELAY IN FILING, IA No. 275722/2024 - CONDONATION OF DELAY IN REFILING / CURING THE DEFECTS, IA No. 275725/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT AND IA No. 13633/2025 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES) Diary No(s). 38346/2024 (XIV) (IA No. 301825/2024 - CONDONATION OF DELAY IN FILING, IA No. 301826/2024 - CONDONATION OF DELAY IN REFILING / CURING THE DEFECTS, IA No. 301827/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT AND IA No. 301823/2024 - PERMISSION TO FILE PETITION (SLP/TP/WP/..) Diary No(s). 47722/2024 (XIV) (IA No. 34319/2025 - CONDONATION OF DELAY IN FILING, IA No. 34322/2025 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT AND IA No. 34318/2025 - PERMISSION TO FILE PETITION (SLP/TP/WP/..)) Diary No(s). 49569/2024 (XIV) (FOR ADMISSION AND I.R. AND IA NO.294770/2024-CONDONATION OF DELAY IN FILING AND IA NO.294773/2024-EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT AND IA NO.294783/2024-INTERVENTION/IMPLEADMENT AND IA NO.294769/2024-PERMISSION TO FILE PETITION (SLP/TP/WP/..) AND IA NO.294774/2024-CONDONATION OF DELAY IN REFILING / CURING THE DEFECTS) Diary No(s). 50528/2024 (IV-A) Diary No(s). 53484/2024 (XIV) (IA No.280549/2024-CONDONATION OF DELAY IN FILING and IA No.280548/2024-EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT AND IA No.280551/2024-INTERVENTION/IMPLEADMENT) Diary No(s). 54397/2024 (XIV) (IA No. 30993/2025 - CONDONATION OF DELAY IN FILING AND IA No. 30994/2025 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT) W.P.(C) No. 861/2024 (X) Diary No(s). 57951/2024 (XIV) (IA No. 302035/2024 - CONDONATION OF DELAY IN FILING AND IA No. 302034/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT) 16 W.P.(C) No. 104/2025 (X) Diary No(s). 261/2025 (XIV) (IA No. 36766/2025 - CONDONATION OF DELAY IN FILING, IA No. 36762/2025 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT, IA No. 36769/2025 – INTERVENTION/IMPLEADMENT AND IA No. 36759/2025 - PERMISSION TO FILE PETITION (SLP/TP/WP/..)) Diary No(s). 866/2025 (XIV) (IA No. 31759/2025 - CONDONATION OF DELAY IN FILING, IA No. 31763/2025 - DELETING THE NAME OF PETITIONER/RESPONDENT, IA No. 31764/2025 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT, IA No. 31766/2025 – INTERVENTION/IMPLEADMENT AND IA No. 31757/2025 - PERMISSION TO FILE PETITION (SLP/TP/WP/..)) Diary No(s). 1549/2025 (XIV) (IA No. 18858/2025 - CONDONATION OF DELAY IN FILING, IA No. 18862/2025 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT AND IA No. 18854/2025 - PERMISSION TO FILE PETITION (SLP/TP/WP/..)) Diary No(s). 1667/2025 (XIV) (IA No. 30073/2025 - CONDONATION OF DELAY IN FILING AND IA No. 30075/2025 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT) SLP(C) No. 2964/2025 (XI) Diary No(s). 5142/2025 (XIV) (FOR ADMISSION AND I.R., IA No. 30425/2025 - CONDONATION OF DELAY IN FILING AND IA No. 30424/2025 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT) Diary No(s). 5539/2025 (XIV) (IA No. 32231/2025 - ADDITION / DELETION / MODIFICATION PARTIES, IA No. 32230/2025 - CONDONATION OF DELAY IN FILING, IA No. 32233/2025 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT, IA No. 32237/2025 – INTERVENTION/IMPLEADMENT AND IA No. 32229/2025 - PERMISSION TO FILE PETITION (SLP/TP/WP/..)) Diary No(s). 7642/2025 (XIV) (IA No. 43863/2025 - CONDONATION OF DELAY IN FILING, IA No. 43860/2025 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT, IA No. 43865/2025 – INTERVENTION/IMPLEADMENT AND IA No. 43854/2025 - PERMISSION TO FILE PETITION (SLP/TP/WP/..)) Diary No(s). 8318/2025 (XIV) (IA No. 53604/2025 - CONDONATION OF DELAY IN FILING, IA No. 53605/2025 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT, IA No. 55781/2025 – INTERVENTION/IMPLEADMENT AND IA No. 53608/2025 - PERMISSION TO FILE PETITION (SLP/TP/WP/..)) Diary No(s). 8319/2025 (XIV) (FOR ADMISSION AND I.R., IA No. 52811/2025 - CONDONATION OF DELAY IN FILING, IA No. 52812/2025 - EXEMPTION FROM FILING C/C OF THE 17 IMPUGNED JUDGMENT AND IA No. 56182/2025 - INTERVENTION/IMPLEADMENT) Diary No(s). 8343/2025 (XIV) (FOR ADMISSION, I.R., IA No. 53462/2025 - CONDONATION OF DELAY IN FILING AND IA No. 53460/2025 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT) W.P.(C) No. 383/2025 (X) (FOR ADMISSION AND IA No. 90321/2025 - CONDONATION OF DELAY IN REFILING/CURING THE DEFECTS) SLP(C) No. 11253/2025 (XIV) (IA No. 89518/2025 - CONDONATION OF DELAY IN FILING, IA No. 89522/2025 - CONDONATION OF DELAY IN REFILING/CURING THE DEFECTS, IA No. 89519/2025 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT AND IA No. 89521/2025 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES) WITH ITEM NO.40 Petition(s) for Special Leave to Appeal (C) No(s).28795/2024 Date : 29-04-2025 These matters were called on for hearing today.

CORAM : HON'BLE MR. JUSTICE SURYA KANT HON'BLE MR. JUSTICE NONGMEIKAPAM KOTISWAR SINGH Mr. Rajiv Jain, Adv. (Amicus Curiae) For Petitioner(s) : Mr. Aditya Parolia, Adv.

Mr. Akshay Srivastava, AOR Mr. Piyush Singh, Adv.

Mr. Suryansh Vashisth, Adv.

Mr. Mohammed Imran Ahmed, Adv.

Ms. Avani Sharma, Adv.

Ms. Sakshi Arora, Adv.

Mr. Ranbir Singh Yadav, AOR Mr. Rakesh Dahiya, AOR Mr. Akshat Jain, Adv.

Mr. Praveen Kumar, Adv.

Mr. Raj Kishor Choudhary, AOR Mr. Shakeel Ahmed, Adv.

Ms. Pratibha Singh, Adv.

Mr. Vikram Patralekh, Adv.

Mr. Manish Kumar Gupta, AOR Mr. Saurabh Jain, AOR 18 Mr. P. K. Jain, Adv.

Mr. P. K. Goswami, Adv.

Mr. S. P. Singh Rathore, Adv.

Mr. Prashant Bhardwaj, AOR Mr. Rishi Bharadwaj, Adv.

Mr. Rahul Mehalwal, Adv.

Mr. Aditya Pratap Singh, Adv.

Mr. Avinash Sharma, AOR Ms. Akanksha Kapoor, Adv.

Ms. Damyanti Juneja, Adv.

Ms. Abhilasha Yadav, Adv.

Mr. Riju Mani Talukdar, AOR Mr. Vivek Jain, AOR Mr. Sanchit Garga, AOR Mr. Ashish Chauhan, Adv.

Mr. Vijay Kasana, AOR Mr. Shikhar Singhal, Adv.

Mr. Shourya Godara, Adv.

Mr. Vivek Kumar, Adv.

Ms. Neha Kumar, Adv.

Mr. Anantha Narayana M.G., AOR Mr. Sidhant Kumar, Adv.

Ms. Manyaa Chandok, Adv.

Ms. Ekssha Kashyap, Adv.

Mr. Sahil Tagotra, AOR Mr. Rajat Mittal, AOR Mr. Suprateek Neogi, Adv.

Ms. Pragya Bisraniya, Adv.

Mr. Kisalaya Shukla, AOR Mr. Krishna Kant Shukla, Adv.

Mr. Sandeep Kumar Dwivedi, Adv.

Mr. Satyam Pandey, Adv.

Mr. Amit Wadhwa, Adv.

Mr. Sanjay Kumar Hadala, Adv.

Dr. Nitin Sharma, Adv.

Mr. Rajesh Yadav, Adv.

Mr. Virendra Verma, Adv.

Mr. Jitesh Sharma, Adv.

Mr. Jagadish Kumar Jha, Adv.

Dr. Vinod Kumar Tewari, AOR Mr. Tushar Bhushan, AOR Mr. Dhananjai Jain, AOR 19 Mr. Rishi Kapoor, Adv.

Ms. Deboleena Datta, Adv.

Ms. Maitri Goal, Adv.

Mr. Ashish Kumar Upadhyay, AOR Mr. Rishi Kumar Singh Gautam, AOR Mr. Siddharth Mohan, Adv.

Mr. Sachin Bajpai, Adv.

Ms. Divya Singh, Adv.

Mr. Abid Ali Beeran P, AOR Mr. Kartik Rai, Adv.

Ms. Akanksha Rai, Adv.

Mr. Ibad Mushtaq, AOR Ms. Rushda Abdin, Adv.

Mr. Atul Kumar Singh, Adv.

Mr. Shantanu Jugtawat, Adv.

Mr. J S Maratha, Adv.

Mr. Jeetendra Kumar, Adv.

Mr. Rahul Maratta, Adv.

Mr. Ayush Tyagi, Adv.

Mr. Mukesh Kumar Singh, Adv.

Mr. C M Dwivedi, Adv.

Mr. Rahul Saini, Adv.

Mr. Narendra Kumar Goyal, Adv.

Mr. Surendra Singh Rana, Adv.

Mr. Suresh Prasad, Adv.

Mr. Ikshit Singhal, Adv.

Mr. Kunwar Siddharth Singh, Adv. Ms. Kajal Rani, Adv.

Mr. Subodh, Adv.

Mr. Divyanshu Sarswat, Adv.

Ms. Sujata K Muni, Adv.

M/s. Mukesh Kumar Singh And Co., AOR Mr. Abhinay, AOR Mr. Pooran Chand Roy, Adv.

Ms. Deeksha Prakash, Adv.

Mr. Chinmoy Khaladkar, Adv.

Mr. Abhinav Agnihotri, Adv.

Mr. B. K. Pal, AOR Ms. Paromita Majumdar, AOR Mr. Kamaljeet Singh, Adv.

Ms. Meenakshi Vimal, Adv.

Ms. Ankita Shrivastava, Adv.

Mr. Shashwat Parihar, Adv.

20

Mr. Shashwat Anand, AOR Mr. Dhruva Vig, Adv.

Mr. Deepanshu Badiwal, Adv.

Mr. Rishabh Kumar, Adv.

Mr. Amar Vivek Agarwal, Adv.

Mr. Rajat Bector, Adv.

Mr. Sai Anukaran, Adv.

Mr. Shivam Sharma, Adv.

Ms. Bhawana, Adv.

Mr. Lzafeer Ahmad B. F., AOR Mr. Milind Kumar, AOR Mr. Kishor Lambat, Adv.

Mr. Digant Mishra, Adv.

Ms. Kashmira Lambat, Adv.

Ms. Suja Joshi, Adv.

Mr. Abhinav Deshwal, Adv.

Mr. Prem S Mankani, Adv.

Mr. Yuvraj Nangia, Adv.

M/s. Lambat & Legiteam, AOR Mr. Ritesh Khare, Adv.

Mr. Pawan Kumar Ray, Adv.

Mr. Devendra Kumar Shukla, AOR Ms. Namrata Chandorkar, Adv.

Ms. Nikita Anand, Adv.

Mr. Rajat Dabas, Adv.

Mr. Krishnamohan K., AOR Ms. Dania Nayyar, Adv.

Ms. Priya, Adv.

Mr. Tejaswi Bhanu, Adv.

Mr. Ajay Marwah, AOR Mr. Swaroopanada Mishra, Adv.

Mr. Mrigank Bhardwaj, Adv.

Mr. Sanjay Shukla, Adv.

Mr. Abhishek Kumar Singh, AOR Mr. Abhinav Jaganathan, Adv.

Mr. Paresh Bihari Lal, Adv.

Mr. Aditya Bhattacharya, Adv.

Ms. Pallavi Singh, Adv.

Mr. Himanshu Tyagi, AOR Mrs. Poonam Sharma, Adv.

Mr. Kunal Tyagi, Adv.

Mr. Harsh Tyagi, Adv.

Mr. Anish Gupta, Adv.

21

Mr. Pradeep Dhingra, Adv.

Mr. Vritant Garg, Adv.

Mr. Kapil Paliwal, Adv.

Mr. Kapil Paliwal, Adv.

Mr. Prashant Singh, AOR Mr. Amit Verma, AOR Mr. Ajay Kumar Srivastava, Adv.

Mr. Akshay Srivastava, Adv.

Mr. Vivek Kumar, Adv.

Mr. Shreshth Nanda, Adv.

Mr. Gaurav Goel, AOR Mr. Devansh Srivastava, AOR Mr. Nitin Goel, Adv.

Mr. Mayank Goel, Adv.

Mr. Akhil Rana, Adv.

Mr. Mrinal Harsh Vardhan, Adv.

Mr. Rituparna Patra, Adv.

Ms. Akankrita Sinha, Adv.

Mr. Vijay Kumar, Adv.

Mr. Keshav Dev, Adv.

Mr. Chandan Kumar Mandal, Adv.

Mr. Aurangzeb Khan, Adv.

Mr. Govardhan Prasad Tiwari, Adv. Ms. Saima Anjum, Adv.

Mr. Chand Qureshi, AOR Mr. Rakesh Kumar, Adv.

Mr. Saurabh Mishra, AOR Mr. Ankit Sharma, Adv.

Ms. Preeti Kashyap, Adv.

Mr. Anshul Gupta, AOR Ms. Kirti Dua, Adv.

Mr. Shubham Kaushik, Adv.

Mr. Rishabh Darira, Adv.

Mr. Tainguriya, Adv.

Mr. Aditya Tainguriya, Adv.

Mr. Anant Rana, Adv.

Ms. Chaahat Khanna, Adv.

Mr. Nitesh Ranjan, AOR Mr. Anando Mukherjee, AOR Mr. Pradeep Khatana, Adv.

Mr. Abhay Mani Tripathi, Adv.

Mr. Bidya Nand Thakur, Adv.

Ms. Ruchi Gupta, AOR 22 Mr. Ankit Yadav, AOR Mr. Akshay Srivastava, Adv.

Mr. Shresth Nanda, Adv.

Mr. Manish Kr. Patni, Adv.

Ms. Shaoni Das, Adv.

Mr. Siddharth Goswami, Adv.

Ms. Priya Nagar, Adv.

Mr. Aakash Sharma, Adv.

Mr. Shivam Singh Tomar, Adv.

Mr. Shyamal Kumar, AOR Mr. Tom Joseph, AOR Mr. Mohit Bidhuri, Adv.

Mr. Pradeep Baisoya, Adv.

Mr. Duvvada Ramesh, Adv.

Ms. Eshna Kumar, Adv.

Ms. Vishakha, AOR Ms. Aditi Mohan, Adv.

Mr. Mudit Gupta, AOR Mr. Ardhendumauli Kumar Prasad Sr. Adv. Mr. Pashupathi Nath Razdan, AOR Ms. Maitreyee Jagat Joshi, Adv.

Mr. Astik Gupta, Adv.

Ms. Akanksha Tomar, Adv.

Mr. Akanksha Tomar, Adv.

Mr. Argha Roy, Adv.

Mr. Mohit Bidhuri, Adv.

Dr. Linto K.b., AOR Mr. Vijay K. Jain, AOR Mr. H. Pratap Singh, Adv.

Mr. Prashant Singh, Adv.

Ms. Vandya Singh, Adv.

Mr. Satyendra Kumar, AOR Ms. Roop Paul, Adv.

Mr. H L Chumber, Adv.

Mr. Parveen Paul, Adv.

Mr. Gaurav, Adv.

Mr. Mareesh Pravir Sahay, AOR Ms. Yaman Verma, Adv.

Mr. Kartik Jiindal, Adv.

Ms. Chitra Chanda, Adv.

Mr. Kartik Jindal, Adv.

Mr. Tushar Ranaut, Adv.

23

For Respondent(s) : Ms. Aishwarya Bhati, A.S.G. Ms. Chitrangda Rashtrawara, Adv. Mr. Jagdish Chandra, Adv.

Mr. Ishaan S. Sharma, Adv.

Mr. Annirudh Sharma-II, Adv.

Mr. Shubhendu Anand, Adv.

Mr. Saransh Kumar, Adv.

Mr. Aman Sharma, Adv.

Mr. Sachin Sharma, Adv.

Ms. Sushma Verma, Adv.

Ms. Sweksha, Adv.

Mr. Shashwat Parihar, Adv.

Mr. Sudarshan Lamba, AOR Mr. M.K. Maroria, AOR Mr. N Venkatraman, A.S.G. Mrs. Nisha Bagchi, Sr. Adv.

Mr. Raj Bahadur Yadav, AOR Mr. Shashank Bajpai, Adv.

Mrs. Sushma Verma, Adv.

Mr. Navanjay Mahapatra, Adv.

Mr. Anuj Srinivasan Udupa, Adv.

Mr. Kanu Aggarwal, Adv.

Mr. Annirudh Sharma Ii, Adv.

Mr. V Giri, Sr. Adv.

Mr. Ramesh Babu M. R., AOR Ms. Nisha Sharma, Adv.

Ms. Jagriti Bharti, Adv.

Mr. Nihar Dharmadhikari, Adv.

Mr. Ashish Batra, AOR Mr. Divyanshu Sahay, AOR Ms. Shradha Narayan, Adv.

Mr. Akshay Sahay, Adv.

Mr. Munawwar Naseem, Adv.

Mr. Jaskaran Singh Bhatia, Adv.

Mr. Khyati Khemka, Adv.

M/s. Dua Associates, AOR Mr. Brijesh Kumar Tamber, AOR Mr. Anurag Tandon, AOR Mr. Deep Bisht, Adv.

Mr. Ashish Makhija, Adv.

Mr. Rizwan Ahmad, AOR Mr. Himanshu Gupta, Adv.

Mr. Mohd Tauheed, Adv.

24

Mr. Mohd Adeel Siddiqui, Adv.

Ms. Ayshwarya Chandar, AOR Mr. Ritesh Agrawal, AOR Mr. Sunder Khatri, Adv.

Ms. Priyanshi Sharma, Adv.

Ms. Rukhsar Ansari, Adv.

Mr. Sandeep Gupta, AOR Mr. K. Parameshwar, Sr. Adv.

Ms. Pracheta Kar, AOR Ms. Mehaak Jaggi, AOR Mr. Shantanu Sagar, AOR Mr. Nikhil Narayan Arora, Adv.

Mr. Avs Subramanyam, Adv.

Mr. T. R. B. Sivakumar, AOR Mr. Shekhar Raj Sharma, D.A.G. Mr. Lokesh Sinhal, Sr. A.A.G. Mr. Akshay Amritanshu, AOR Mr. Nikunj Gupta, Adv.

Ms. Nidhi Narwal, Adv.

Ms. Drishti Rawal, Adv.

Ms. Pragya Upadhyay, Adv.

Ms. Aakanksha, Adv.

Ms. Ishika Gupta, Adv.

Mr. Sarthak Arya, Adv.

Mr. Vishal Gupta, AOR Mr. Amar Dave, Sr. Adv.

Mr. Mukul Rohatgi, Sr. Adv.

Dr. A.M. Singhvi, Sr. Adv.

Ms. Neha Agarwal, Adv.

Mr. Mahesh Agarwal, Adv.

Mr. Ankur Saigal, Adv.

Mr. Divyanshu Srivastava, Adv.

Mr. Aryan Rachh, Adv.

Ms. Shivani Agarwal, Adv.

Mr. Siddhant Sahay, Adv.

Mr. E. C. Agrawala, AOR Ms. Megha Gaur, Adv.

Mr. Rajat Manchanda, Adv.

Ms. Aditi Singhal, Adv.

Mr. Parmanand Gaur, AOR Mr. Anant Gautam, AOR 25 Mr. Deepanjal Choudhary, Adv.

Mr. Dinesh Sharma, Adv.

Ms. Likivi Jakhalu, Adv.

Mr. Kushagra Nilesh Sahay, Adv.

Mr. Snehasish Mukherjee, AOR Mr. Ajay Uppal, Adv.

Mr. Bhaskar Malakar, Adv.

Mr. Bhaskar Malakar, Adv.

Mr. Krishan Mahajan, Adv.

Mr. Asit Kumar Roy, Adv.

Ms. Shally Bhasin, Adv.

Mr. Prateek Gupta, Adv.

Ms. Rachna Dubey, Adv.

Ms. Rachna D Dubey, Adv.

Mr. S. S. Shroff, AOR Mr. Chaitanya Safaya, Adv.

Mr. Himanshu Chaubey, AOR Ms. Usha Singh, Adv.

Mr. Himanshu Chaubey, Adv.

Mr. Siddharth Garg, Adv.

Mr. Srijan Sinha, Adv.

Ms. Lihzu Shiney Konyak, Adv.

Mr. Srajan Yadav, Adv.

Ms. Awantika Manohar, AOR Ms. Parul Dhurvey, Adv.

Mr. Sanjiv Sen, Sr. Adv.

Mr. Ujjal Banerjee, AOR Mr. Tanmaya Agarwal, AOR Mr. Wrick Chatterjee, Adv.

Mrs. Aditi Agarwal, Adv.

Mr. Manish Paliwal, AOR Mr. Pushkar Khanna, Adv.

Mr. Venancio D'Costa, Adv.

Ms. Gauri Goel, Adv.

Mr. Faisal Sherwani, AOR Ms. Amrita Singh, AOR Mr. Puneet Singh Bindra, AOR Mr. Shantanu Kumar, AOR Mr. Ashutosh Kumar, AOR Ms. Samriddhi Shukla, Adv.

26

Ms. Jasmine Damkewala, AOR Mr. Sameer Kumar, AOR Mr. Ramesh N. Keswani, Adv.

Mrs. Pranav Singal, Adv.

Mr. Pranav Singal, Adv.

Mr. Ravi Raghunath Vachher, Adv. Mr. Arjun Vachher, Adv.

Mr. R. N. Keswani, AOR Mr. Aditya Bakshi, Adv.

Mr. Ananta Prasad Mishra, AOR Mr. Raunaq Dalal, Adv.

Mr. Saurabh Sharma, Adv.

Mr. Deepkaran Dalal, AOR Mr. Anupam Singh, AOR Mr. Anmol Chandan, Adv.

Mr. Gaurav Prakash Pathak, Adv.

Mr. Ashutosh Anand, Adv.

Mr. Vineet Gupta, Adv.

Mr. Nishant Kumar, AOR Mr. Sanjeev Singh, Adv.

Mrs. Mudrakshi, Adv.

Ms. Mudrakshi, Adv.

Ms. Sandipa Bhattacharjee, Adv. Mr. Sudhansu Palo, AOR Ms. Anshita Argal, Adv.

Dr. Joginder Singh Berwal, Adv.

Ms. Naina Jacob, Adv.

Ms. Meenakshi S., Adv.

Mr. Vishal Sirawat, Adv.

Mr. Ashish Kumar Tiwari, AOR Mr. Anurag Tiwari, Adv.

Mr. Sahib Patel, Adv.

Mrs. Usha Singh, Adv.

Mr. Siddharth Mittal, AOR Mr. Rajesh Kumar Gautam, AOR Mr. Anant Gautam, Adv.

Mr. Deepanjal Choudhary, Adv.

Mr. Dinesh Sharma, Adv.

Ms. Likivi Jakhalu, Adv.

Mr. Kushagra Nilesh Sahay, Adv.

Mr. Manu Beri, Adv.

Mr. Ritin Rai, Sr. Adv.

27

Mr. Prateek Kasliwal, Adv.

Mrs. V. D. Khanna, AOR Mr. Akash Vashishtha, Adv.

Mr. Sidharth Jain, Adv.

Ms. Varnali Purohit, Adv.

Mr. Rajiv Shankar Dvivedi, AOR Mr. Sushant Sarkar, Adv.

Mr. Rishabh Jain, Adv.

Mrs. Sugandha Bhardwaj, Adv.

Mr. Bhushan, Adv.

Ms. Anuradha Dutt, Adv.

Mr. Kuber Dewan, Adv.

Mr. Neeharika Aggarwal, Adv.

Ms. Neeharika Aggarwal, Adv.

Mr. Kaushtubh Srivastava, Adv.

Mr. Kaustubh Srivastava, Adv.

Mr. Raghav Dutt, Adv.

Ms. B. Vijayalakshmi Menon, AOR Mr. Vikramaditya Singh, AOR Mr. Vijay Kaundal, Adv.

Mr. Nitish Kant Sharma, Adv.

Ms. Sapna Jha, Adv.

Mr. Sajal Singhai, Adv.

Ms. Yashika Gupta, Adv.

Mr. Ashesh Lal, Adv.

Ms. Rachna Lal, Adv.

Mr. Himanshu Singh, Adv.

Ms. Susmita Lal, AOR Mr. Rajiv Ranjan Dwivedi, AOR Mr. Vishal, Adv.

Mr. Kumar Amartya, Adv.

Mr. Navneet Pandey, Adv.

Mrs. Subhadra Dwivedi, Adv.

Mr. Rajesh P., AOR Mr. C. George Thomas, AOR Mr. Ashish Rana, AOR Mr. Pallav Saxena, Adv.

Mr. Nipun Sharma, Adv.

Mr. Mohd. Nausheen Samar, Adv.

Mr. Anoop Prakash Awasthi, AOR Ms. Shruti Vaibhav, Adv.

Mr. Shubham Dubey, Adv.

Mr. O. P. Gaggar, AOR Mr. Sachindra Karn, Adv.

28

Mr. Krishan Kumar, AOR Mr. Seemant K Garg, Adv.

Mr. Nitin Pal, Adv.

Ms. Ritika Gambhir Kohli, AOR Mr. Kartik Nayar, Adv.

Mr. Krish Kalra, Adv.

Ms. Kritika Khurana, Adv.

Mr. Tushar Mudgil, Adv.

Mr. Sanjay Kapur, AOR Mr. Devesh Dubey, Adv.

Mr. Arjun Bhatia, Adv.

Mr. Sanjiv Goyal, Adv.

Mr. Tishampati Sen, Adv.

Mr. Rajiv Nair, Adv.

Ms. Riddhi Sancheti, AOR Mr. Anurag Anand, Adv.

Ms. Gitika Makhija, Adv.

Mr. Mukul Kulhari, Adv.

Ms. Tarni Agarwal, Adv.

Mr. Ravi Chandra Prakash, Adv.

Mr. Himanshu Mahajan, Adv.

M/s. Ravi Chandra Prakash & Co., AOR Mr. Md. Ali, AOR Mr. Kishor Lambat, Adv.

Mr. Digant Mishra, Adv.

Ms. Kashmira Lambat, Adv.

Ms. Suja Joshi, Adv.

Mr. Yuvraj Nangia, Adv.

Mr. Abhinav Deshwal, Adv.

Mr. Prem S Mankani, Adv.

M/s. Lambat & Legiteam, AOR Mr. Ajay Marwah, AOR Mr. Sanjay Shukla, Adv.

Mr. Swaroopanada Mishra, Adv.

Mr. Mrigank Bhardwaj, Adv.

Mr. Gaurav Goel, AOR Mr. Kunal Malik, AOR Mr. Deepak Rikhari, Adv.

Mr. Sunando Raha, Adv.

Mr. Manish Awasthi, Adv.

Mr. Sk Sayan Uddin, Adv.

29

Mr. Manu Beri, Adv.

Mr. Ritin Rai, Sr. Adv.

Mr. Prateek Kasliwal, Adv.

Mrs. V. D. Khanna, AOR Mr. Akash Vashishtha, Adv.

Mr. Sidharth Jain, Adv.

Ms. Varnali Purohit, Adv.

Mr. Kailash Prashad Pandey, AOR Ms. Sunieta Ojha, AOR Ms. Vasudha Priyansha, Adv.

Ms. Divita Vashisht, Adv.

Mr. Milind Garg, Adv.

Mrs. Nikita Garg, Adv.

Mr. Yaksh Garg, Adv.

Ms. Atulika Ghawana, Adv.

Mr. Suvidutt M.S., AOR Mr. Kamal Mohan Gupta, AOR Ms. Mehraj, Adv.

Mr. Umang Tripathi, Adv.

Mr. Amber Shehbaz Ansari, Adv.

Mr. Gorakh Nath Yadav, Adv.

Dr. Sushil Balwada, AOR M/S. Axess Legal Corp, AOR Mr. Gaurav Malhotra, Adv.

Mr. Rajeev Mishra, Adv.

Mr. Sanand Ramakrishnan, Adv.

Mr. Abhishek, AOR Ms. Abiha Zaidi, AOR Ms. Khushi Gupta, Adv.

Mr. Sidharth Mohan, Adv.

Mr. Harsh Wadhwani, Adv.

Mr. Pushpinder Singh, AOR Mr. Suresh Chandra Tripathy, AOR Mr. Sunil Kumar Sharma, AOR Mr. Hitesh Singh, Adv.

Mr. Akshay Srivastava , AOR Mr. Mareesh Pravir Sahay, AOR Ms. S Janani, Sr. Adv.

Mr. Deepak Goel, AOR 30 Mr. V. Singh, Adv.

Mr. K K Mishra, Adv.

Mr. Sahil Nagpal, Adv.

Ms. Alka Goyal, Adv.

Mr. Nitish Massey, AOR Mr. Akash B., Adv.

Mr. Kedar Nath Tripathy, AOR Mr. Aditya Narayan Tripathy, Adv.

Mr. Harshit Goyal, Adv.

Mr. Devansh Srivastava, AOR Miss Poornima Singh, AOR Mr. Vishnu Shankar Jain, AOR Ms. Mani Munjal, Adv.

Mr. Shaurya Krishna, Adv.

Mr. Ashish Kumar Dwivedi, Adv.

Mr. Parth Yadav, Adv.

Ms. Poornima Singh, AOR Mr. S.D. Mishra, Adv.

Mr. Pushkar Anand, AOR Mr. Chitranshull A., AOR Ms. Pallavi, Adv.

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

1. This batch of cases, comprising more than 170 petitions have been filed by over 1200 homebuyers/borrowers. They have raised an issue of paramount importance re: the systematic failure of statutory and government authorities to discharge their functions, circumvention of regulatory framework by Banks and Housing Financial Corporations, and the resultant illicit benefits said to have been drawn by builders/developers at the cost of the homebuyers, who are now bearing the brunt of such failures.

2. The common background of each of these matters, as noted by 31 this Court on 04.03.2025 also, is that the builders/developers advertised the ‘subvention schemes’ assuring payment of the EMI/pre-EMI(s) of the home-loans taken by the homebuyers to purchase the units in their projects till a specified cut-off date or till the date of delivery of possession. The scheme was implemented in most cases by taking loans through a tripartite agreement among the bank/financial institution, homebuyer(s), and the builder/developer. While these projects were launched in the years 2013-2015, most of the builder/developers started defaulting in payment of EMIs in the years 2018-2019. Resultantly, the banks began to demand payments from the homebuyers, and consequential failure to make the payments led to the coercive actions against the homebuyers, despite the units being incomplete and there being no occasion to offer possession.

3. Some of the aggrieved homebuyers approached the High Court of Delhi, and having failed to get the desired relief, they have approached this Court under Article 136, while some others have invoked the writ jurisdiction of this Court for similar reliefs.

4. When the matter came up for hearing on 05.11.2024, this Court directed the parties to furnish the detailed information relating to the following aspects:

“(i) The status and details of the payments made by the builder-cum-developers to the financial institutions or such payments made by the home-buyers to the financial institutions/builder-cum-developers.
(ii) The date of offering possession to the home-buyers, where the project is stated to have been completed. 32
(iii) The current status of completion of the project, including the details of the Completion Certificate and other statutory certificates granted by the prescribed authorities, along with details of the possession given or offered to the home-buyers.
(iv) The status of recovery from the home-buyers, namely, whether they have made EMI payments to the banks or not.
(v) The amenities advertised by the builder-cum-developers at the time of launching the project and the status re:
completion thereof.
(vi) The status as to whether the builder-cum-developers has undergone CIRP (under IBC) or any other coercive or non-

coercive recovery procedure, and the stage of such proceedings.

(vii) Whether the home-buyers have received any relief or remedial order from the statutory authorities like Real Estate Regulatory Authority (RERA). If so, the details of such orders be also furnished.”

5. On receipt of that information, this Court, on 04.03.2025, prima facie found that there was some unholy nexus between the banks/Housing Financial Corporations on one hand and the builder-

cum-developers on the other. It was in this context that the Central Bureau of Investigation was asked to be represented on the next date of hearing.

6. On 18.03.2025, learned Additional Solicitor General of India, along with some officers of the CBI, was present in Court. They were requested to suggest the manner in which the CBI would proceed 33 with the inquiry or investigation into the issues that were briefly formulated in our previous order. With a view to have qualitative assistance to unearth the truth behind the challenges laid by the homebuyers/borrowers, we also requested Mr. Rajiv Jain, adv.

(former Director, Intelligence Bureau and former member of the National Human Rights Commission) to assist this Court as an Amicus Curiae. He was also requested to submit a brief note with respect to the future course of action.

7. In deference to the order dated 18.03.2025, learned Amicus Curiae has after deep analysis, submitted a self-explanatory report identifying (i) the builder-cum-developers; (ii) the banks and HFCs; and the approximate loan amount secured by them through the subvention schemes. The aforesaid note reveals that; (a) one of the builder-cum-developers, Supertech Limited, has over 21 projects in six cities; (b) it entered into tripartite agreements under the subvention scheme with 19 different banks/HFCs, concerning approximately 800 aggrieved homebuyers before us; (c) of the 19 banks/HFCs, 8 institutions, namely, Indiabulls Housing Finance Limited, Punjab National Bank Housing Finance Limited, Dewan Housing Finance Limited, HDFC Housing Finance Limited, ICICI Bank Limited, India Infoline Housing Finance Limited, L&T Housing Finance Limited, and Aditya Birla Housing Finance Limited, figure in most of the 21 projects of Supertech Ltd.; and (d) the rest of 11 banks/HFCs and funding of some projects by them are also duly mentioned in the report. Learned Amicus Curie has further recommended that the underlying nexus between Supertech Ltd. and these 8 banks deserves to be investigated on priority.

34

8. The report further reveals that Supertech Ltd. alone has secured loans worth approximately Rs.5,157.86 crores since 1998. In this respect, the learned amicus has opined that the concerned agency should also examine the nexus of Supertech Ltd. with such other banks, namely, Corporation Bank, IDBI Bank, Punjab and Sind Bank, India Bank, and Punjab National Bank, who have extended separate loans of large amounts to the former.

9. The details of the other builder-cum-developers and the financial institutions with whom there were tripartite agreements, have been executed are also highlighted in the note submitted by the learned Amicus.

10. The learned Amicus Curiae has, in conclusion, made the following consolidated recommendations as to how to proceed further in the matter:

“39. In view of the above, it is imperative to reach a fair, just and equitable resolution; hence, an appropriate framework for this purpose needs to be evolved. To proceed further in the matter, this Hon’ble Court should consider thorough investigation in the matter. While some recommendations have been indicated in the contextual paragraphs above, following are the consolidated recommendations:-
a. The CBI be directed to initiate Preliminary Enquiries (PE) in this batch of cases to investigate the alleged collusion of Banks and builders/developers, etc. It has an all-India jurisdiction and the expertise to handle such cases.
b. Since a large number of Banks and builders/developers are involved in this batch of petitions, the CBI may initiate multiple PEs based on territorial and / or thematic considerations.
c. The PEs should be prioritised in the following order: on Supertech Ltd., on projects in the NCR region, on the remaining projects.
d. The CBI should immediately initiate a PE on the case 35 relating to Supertech Ltd. (refer para 32 above). The enquiry should encompass the alleged underlying nexus between Supertech Ltd. and the above mentioned 8 Banks / HFCs (who have extended subvention loans in most of the projects) should be investigated by the concerned agency in priority. In addition, the agency should also examine the nexus, if any, with the 3 other Banks and their relevant related entities who have extended large amounts of separate loans to Supertech Ltd., including Corporation Bank, IDBI Bank and Punjab & Sind Bank. The agreements of Supertech Ltd. with the Lessees and developers should also be examined.
e. The CBI should thoroughly investigate the functioning of builders, and a forensic audit may be directed for this purpose. (Refer para 24 above).
f. The CBI should also examine the Joint Development Agreements (between the Lessee and developer) so that the entity which is liable to carry out the obligations and commitments of the builder to the Banks is identified and the homebuyers can have protection from the financial duress they are being put into. Noticeably, the Tripartite Agreement of Axis Bank, referred to hereinabove, specifically reserves the right to proceed against the builder/developer. (Refer para 28 above).
g. In the light of the issues highlighted hereinabove, the lukewarm stand of RBI and the apparent disdain of Banks/HFCs for RBI/NHB Regulations, the CBI should also enquire into the following with respect to each Bank:-
i. Whether the Banks disbursed amounts to builders/developers in contravention of Directions/Guidelines of the RBI/NHB prohibiting upfront disbursal disconnected with stages of construction and also the construction linked payment plans and correlation, if any, between direct and upfront disbursals by the Banks (of loans sanctioned to homebuyers-borrowers) to builders/developers and the stages of construction of different projects.
ii. If such disbursals had been made, then under whose authorization and with whose involvement.
iii. Whether the amounts were in fact disbursed to the builder and not to any third party on their behalf. The said aspect may require a forensic audit of the Banks.
iv. The manner in which tripartite/quadripartite loan agreements (which appear to be in a standard 36 format for respective Banks) were formulated by different Banks and extended to customers, i.e., Board Resolutions/actions of key managerial personnel sanctioning it. Pertinently, the RBI has maintained that “innovative housing loans” are an instrument on the operational side of Banks who have independence on how to formulate them.
v. Some Banks also entered into separate bilateral agreements with builders/developers on the subvention scheme. These also need to be investigated.
vi. The policies formulated by Banks/HFCs on making customers aware of the risks associated with subvention plans and outright/bulk disbursals by Banks to builders may be directed to be produced. It needs to be inquired if the operational branches of Banks cautioned the borrowers accordingly.
vii. Further, information may also be called regarding steps, if any, taken by Banks to recover the loan amounts from the builders/developers. (Refer para 19 above).
h. Directions be issued to authorities like the RBI, NHB, NOIDA Authority, Greater Noida Authority, Yamuna Expressway Development Authority, to appoint a Nodal Officer each to respond to queries of the CBI and to coordinate accordingly.
i. The CBI will require additional resources to undertake this huge task. Hence, a team of officers headed by a Gazetted officer each from the concerned states like UP and Haryana should be sent on deputation by the state Police to the CBI. They will be involved in the PEs under the supervision of the CBI officers.
j. The CBI be directed to submit relevant information to the amicus curiae.
k. The RBI be directed to examine the case of a borrower each of a half a dozen different Banks who had opted for the subvention scheme to check whether the Banks complied with the provisions of extant RBI Guidelines/Circulars, particularly relating to disbursal of loan amounts based on stage of construction and suitable cautioning of borrowers by Banks about the potential pitfalls of innovative home loan schemes. (Refer para 14 above).
l. The NHB be directed to submit its report in the matter and also to examine the case of a borrower each of 37 a half a dozen different HFCs who had opted for the subvention scheme to check whether the Banks complied with the provisions of its extant Circulars, particularly relating to disbursal of loan amounts based on stage of construction, suitable cautioning of borrowers by Banks about the potential pitfalls of innovative home loan schemes, Board approval for the schemes, etc. (Refer para 17 above).

m. All the parties be reminded to submit their reports as ordered vide Order dated 5.11.2024 of this Hon’ble Court.

n. All the parties and the CBI be directed to send a copy of each of their reports being submitted to the court directly to the amicus curiae.

o. Since there are a large number of petitions, all the parties having common Banks as Respondents should appoint a Nodal Advocate who can coordinate the submissions.

p. Interim protection to homebuyers to continue as per earlier orders.”

11. Mr. Ram Singh, Superintendent of Police, Central Bureau of Investigation, EO-1, New Delhi has also submitted a proposal by way of an affidavit. It is pointed out that there are 174 petitions filed by 1205 homebuyers–petitioners, who had approached the Court with the following directions:

(i) The banks/financial institutions to charge EMI/pre-EMI from the builders-cum-developers and not from the homebuyers;
(ii) The banks/financial institutions to refund the already recovered amount to the homebuyer and recover it from the developers; and
(iii) the RBI to take strict action against the banks.

12. In his affidavit, the Superintendent of Police, CBI has explained that there are in total 40 builder-cum-developers who are involved in these matters, out of whom the largest number of 38 petitioners (799) pertain to Supertech Ltd.

13. The CBI has, thereafter, proposed that Preliminary Enquiries be undertaken, underlining that with the information available as of now being limited, commission of cognizable offence on the part of the builders and financial institutions is not clear. It is suggested that, with a view to arrive at a finding as to what actually transpired; what was the exact modus operandi of the builders; if and how they colluded with the financial institutions;

and what was the exact criminality on the part of the builders or the financial institutions, it is necessary that 7 Preliminary Enquiries are registered and taken forward. The affidavit explains the details of the proposed 7 Preliminary Enquiries as follows:

9. … … …
a) Since, out of 174 SLPs filed by 1205 petitioners, 84 SLPs filed by 799 petitioners pertain to one builder group i.e. M/s. Supertech Ltd. and there are multiple projects of M/s Supertech Ltd. located in 8 different cities. It is propsoed that 01 Preliminary Enquiry may be initiated against the builder M/s Supertech Ltd. projects which is impleaded in these 174 SLPs.

b) For rest of the builders, the maximum number of projects of the respondent builders are in NCR region i.e. Noida, Greater Noida, Gurugram, Yamuna Expressway and Ghaziabad. As, there would be separate development authority for each city, it is proposed to register 05 Prelimiary Enquiries, 1 each for the projects falling under one development authority i.e., Noida, Greater Noida, Yamuna Expressway, Gurugram and Ghaziabad.

c) For the projects of the respondent builders except M/s Supertech Ltd. falling outside NCR region i.e., Mumbai, Bangalore, Kolkata, Mohali and Allahabad, it is proposed that 01 Preliminary enquiry may be registered for all such projects.

10. That thus, in total 07 Preliminary Enquiries are being proposed to be registered with a prayer that 03 months’ time period may kindly be provided to submit the reports.” 39

14. The CBI has also requested to provide some staff on deputation. Keeping in view the fact that majority of the projects are in NCR, in the States of Uttar Pradesh and Haryana, a request has been made to deploy some police officials from both the States.

In addition, it is recommended to appoint a Nodal Officer in the rank of Deputy Secretary to Government of India by the Government Development Authorities in the cities of NOIDA and Gurugram so that the required documents can be provided to the Investigating Agency without any wastage of time. It is further recommended that Nodal Officers in the rank of Deputy Secretary should also be appointed by (i) the Ministry of Housing and Urban Affairs; (ii) RERA, U.P.;

and (iii) RERA, Haryana to secure the requisite assistance in the course of the Preliminary Enquiries, and further investigation. A similar suggestion has been made with respect to appointment of a Nodal Officer by the Reserve Bank of India for better coordination and providing the desired information.

15. The affidavit also rightly points out that three Chartered Accounts, well-conversant with the process of forensic auditing, as may be recommended by the Institute of Chartered Accountants of India, be also associated to assist the CBI in this matter.

16. We find that the consolidated recommendations made by learned Amicus Curiae and the suggestions given by CBI to commence with 7 Preliminary Enquiries for the time-being are in tandem.

17. While we propose to issue directions from time to time, pursuant to various recommendations made by the learned Amicus Curiae, as of now, we direct the Central Bureau of Investigation to 40 register seven Preliminary Enquiries, in the manner as suggested in the affidavit filed on its behalf. To be specific, the scope of these Preliminary Enquiries shall be as per paragraph 9 of the CBI’s affidavit (reproduced above), namely;

(i) One Preliminary Enquiry in respect of the projects launched by M/s Supertech Ltd;

(ii) One Preliminary Enquiry each (total five) in respect of projects in NCR in different areas, namely, NOIDA, Greater NOIDA, Yamuna Expressway, Gurugram, and Ghaziabad; and

(iii) One Preliminary Enquiry in respect of the projects outside of NCR, in which M/s Supertech Ltd. is not a builder/developer.

18. Keeping in view the requirement of staff as expressed by the CBI in its affidavit, we also deem it appropriate to issue the following directions:

(a) The Directors General of Police of the States of U.P. and Haryana are directed to shortlist at least 12 and 5 Deputy Superintendent of Police respectively, 20 and 7 Inspectors respectively of their State Police, and 30 and 10 Head Constables/Constables, including at least 10 and 3 women police constables, from their respective State police and forward the same to CBI within a week. The lists of these shortlisted police officers shall be forwarded to the Director, Central Bureau of Investigation, who shall, after making necessary enquiries, be free to shortlist the suitable police officers as per the requirement explained in paragraph 11 of the CBI’s affidavit.
41

(b) Thereupon, the Director, Central Bureau of Investigation will constitute the requisite Special Investigation Teams involving CBI Officials as well as those taken from the States’ police on deputation, besides the other experts.

(c) The Chief Executive Officer(s)/Chief Administrator(s)/Managing Director(s) of Greater NOIDA Authority, NOIDA Authority, Yamuna Expressway Industrial Development Authority, Ghaziabad Development Authority, Haryana Shahari Vikas Pradhikaran, and Haryana State Industrial and Infrastructural Corporation are directed to notify one Nodal Officer from amongst their senior most officers within one week and send their particulars to Director, CBI. The aforesaid Authorities are further directed to ensure that the requisite information and required documents are made available to the CBI/SIT for compliance with the directions issued hereinabove. These Nodal Officers shall remain available to provide the desired assistance during the course of enquiry/investigation.

(d) The Secretary, Ministry of Housing and Urban Affairs is directed to appoint a Nodal Officer in the rank of Deputy Secretary of the Ministry and forward his particulars to Director, CBI. The Nodal Officer shall, in turn, provide the requisite information and assistance to the CBI/SIT.

(e) A similar Nodal Officer is directed to be appointed by the Real Estate Regulatory Authority, U.P. and Real Estate Regulatory Authority, Haryana at Gurugram. The Chairpersons of these Authorities are directed to do the needful within one 42 week, and send the requisite information to the Director, CBI.

(f) The Reserve Bank of India is also directed to appoint a Nodal Officer from the Department of Supervision and inform the Director, CBI, who shall extend full assistance to the CBI/SIT during enquiry/investigation.

19. The President, Institute of Chartered Accountants of India is directed to deploy three Chartered Accountants, who are well conversant with the process of forensic audit, and place them at the disposal of CBI to assist the Bureau/SIT in the matter of subject enquiry/investigations. The details of the remuneration to be paid to these Chartered Accounts be forwarded to this Court so that an appropriate order in that regard can be passed on the next date of hearing.

20. There may, nevertheless, be some unforeseen circumstances warranting different kinds of logistical support to the Investigating Agencies by the concerned State Governments, especially the States of U.P. and Haryana. The Chief Secretaries and Directors General of Police of both the States are accordingly directed to extend full cooperation and provide any type of logistic support as may be required by CBI/SIT constituted above.

21. An interim status report shall be submitted by the CBI on the next date of hearing.

22. We acknowledge and place on record our appreciation for the outstanding assistance rendered by learned Amicus Curiae.

23. Knowing the fact that there are above 170 special leave petitions/writ petitions, involving so many builders-cum-developers and financial institutions and over 1200 homebuyers, besides half a 43 dozen government developmental authorities and other regulatory authorities, we, as of now, direct to provide the following honorarium and assistance to the learned Amicus Curiae:

(a) The learned Amicus Curiae may engage at least one AOR and one assisting counsel of his choice, who shall each be paid an honorarium of Rs.50,000/- per month;
(b) The learned Amicus Curiae may also engage a Law Clerk, who shall be paid an honorarium of Rs.40,000/- per month;
(c) The learned Amicus Curiae shall be entitled to an honorarium of Rs.5 lakhs per month, which shall be reviewed in due course of time; and
(d) The learned Amicus Curiae shall also be entitled to full secretarial assistance and office expenses.

24. We find from the record that the Corporation Bank, alone, has released a loan of Rs.2477.54 crores. Consequently, we direct the Corporation Bank to make payment of the honorarium and all other expenses and payments, as sanctioned above, to the learned Amicus Curiae and his staff, w.e.f. 01.03.2025. The payments shall be made on/before 7th day of the calendar month. The Corporation Bank shall, in this regard, create a separate corpus and submit a proposal for proportionate sharing of such expenses with other banks.

Appropriate directions in this regard will be issued on the next date of hearing.

25. We make it clear that the payments as directed above shall eventually be borne by the developer-cum-builders.

26. Post the matters on 22.07.2025.

27. The Registry is directed to provided soft copies of all the 44 petitions/I.A.s/M.A.s, filed so far in these matters, to the learned Additional Solicitor General of India for onward transmission to CBI. We request the learned Amicus Curiae also to give a soft copy of his note submitted in Court to Ms. Aishwarya Bhati, learned ASG.

28. The petitioners are directed to handover a soft copy of the petitions to Mr. Rajiv Jain, learned Amicus Curiae.

29. Issue notice in all such tagged matters in which notice has not been issued so far, returnable on 22.07.2025.

30. Issue notice on all impleadment/intervention applications, returnable on 22.07.2025.

31. Dasti, in addition, is permitted.

I.A. Nos.86336 & 86346/2025 in SLP(C) No.22576/2023

32. Issue notice on these IAs.

33. Meanwhile, the residential unit in the project in question shall be kept reserved for the applicant(s).

I.A. Nos.1029, 1045 & 81203/2025 in SLP(C) No.7649/2023

34. Let a show cause notice be issued as to why Contempt of Court proceedings be not initiated, keeping in view the averments made in the application, returnable on 13.05.2025.

SLP(C) No.11931/2023 & SLP(C) No.10173/2023

35. Learned counsel for the petitioners seek and are permitted to withdraw these special leave petitions. The special leave petitions, accordingly, dismissed as withdrawn.

(ARJUN BISHT)                                                       (PREETHI T.C.)
ASTT. REGISTRAR-cum-PS                                            ASSISTANT REGISTRAR


                                             45