Supreme Court - Daily Orders
Union Of India vs M. Siddaraj on 19 May, 2023
Bench: Krishna Murari, Sanjay Kumar
1
IN THE SUPREME COURT OF INDIA
CIVIL APPELLATE JURISDICTION
CIVIL APPEAL NO. OF 2023
(@ SPECIAL LEAVE PETITION (C) No. 4722 of 2021)
UNION OF INDIA & ANR. …..APPELLANT(S)
VERSUS
M. SIDDARAJ … RESPONDENT(S)
WITH
CIVIL APPEAL NO(S). OF 2023
(@ SPECIAL LEAVE PETITION (C) No(s). of 2023
@Diary No. 40684/2022)
CIVIL APPEAL NO. OF 2023
(@ SPECIAL LEAVE PETITION (C) No. 5699 of 2023)
CIVIL APPEAL NO(S). OF 2023
@Diary No. 2853/2023)
CIVIL APPEAL NO. OF 2023
(@ SPECIAL LEAVE PETITION (C) No. 4129 of 2022)
CIVIL APPEAL NO. OF 2023
(@ SPECIAL LEAVE PETITION (C) No. 12190 of 2022)
CIVIL APPEAL NO. OF 2023
(@ SPECIAL LEAVE PETITION (C) No. 12439 of 2022)
CIVIL APPEAL NO. OF 2023
Signature Not Verified
(@ SPECIAL LEAVE PETITION (C) No. 3419 of 2023)
Digitally signed by
GEETA AHUJA
Date: 2023.05.23
16:17:34 IST
Reason:
CIVIL APPEAL NOS. OF 2023
(@ SPECIAL LEAVE PETITION (C) Nos. 6784-6785 of 2023)
CIVIL APPEAL NO. OF 2023
2
(@ SPECIAL LEAVE PETITION (C) No. 3420 of 2023)
CIVIL APPEAL NO. OF 2023
(@ SPECIAL LEAVE PETITION (C) No. 1001 of 2023)
AND
CIVIL APPEAL NO(S). OF 2023
@Diary No. 874/2023)
ORDER
Applications for leave to appeal in Diary No. 2853/2023 & Diary No. 874/2023 are allowed.
Delay condoned.
Leave granted.
The issue raised in these appeals is squarely covered by a judgment rendered in Civil Appeal No. 2471 of 2023 decided on 11.04.2023 titled as Director (Admn. And HR) KPTCL and Others Vs. C.P. Mundinamani and Others (2023) SCC Online SC 401.
The issue being same, the present civil appeals also stand disposed of in terms of the aforesaid judgment.
3All the intervention applications are allowed and the intervenors shall also be entitled to the same relief.
Pending application(s), if any, also stand disposed of.
….......…………....……….,J.
(KRISHNA MURARI) ….…..…....…................…,J.
(SANJAY KUMAR) NEW DELHI;
19TH MAY, 2023
4
ITEM NO.56 COURT NO.8 SECTION IV-A
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). 4722/2021
(Arising out of impugned final judgment and order dated 22-10-2020 in WP No. 146967/2020 passed by the High Court Of Karnataka Circuit Bench At Dharwad) UNION OF INDIA & ANR. Petitioner(s) VERSUS M. SIDDARAJ Respondent(s) (OFFICE REPORT FOR DIRECTION IA No. 155624/2021 - APPLICATION FOR PERMISSION IA No. 130658/2021 - APPROPRIATE ORDERS/DIRECTIONS IA No. 130647/2021 - APPROPRIATE ORDERS/DIRECTIONS IA No. 168502/2021 - INTERVENTION APPLICATION IA No. 126159/2021 - INTERVENTION/IMPLEADMENT IA No. 132377/2021 - INTERVENTION/IMPLEADMENT IA No. 130653/2021 - INTERVENTION/IMPLEADMENT IA No. 130642/2021 - INTERVENTION/IMPLEADMENT IA No. 66111/2023 - INTERVENTION/IMPLEADMENT IA No. 126161/2021 - PERMISSION TO APPEAR AND ARGUE IN PERSON) WITH Diary No(s). 40684/2022 (IX) ( IA No.14366/2023-CONDONATION OF DELAY IN FILING and IA No.14368/2023-EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT and IA No.14369/2023-CONDONATION OF DELAY IN REFILING / CURING THE DEFECTS) SLP(C) No. 5699/2023 (IX) (FOR ADMISSION and I.R. and IA No.40796/2023-CONDONATION OF DELAY IN FILING and IA No.40798/2023-EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT and IA No.40800/2023-CONDONATION OF DELAY IN REFILING / CURING THE DEFECTS) Diary No(s). 2853/2023 (XVII) ( IA No.32344/2023-CONDONATION OF DELAY IN FILING and IA No.32345/2023-EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT and IA No.32342/2023-EX-PARTE STAY and IA No.32347/2023-LEAVE TO APPEAL U/S 31(1) OF THE ARMED FORCES TRIBUNAL ACT, 2007) SLP(C) No. 4129/2022 (XI) (IA No.33692/2022-EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT IA No. 118510/2022 - APPLICATION FOR TRANSPOSITION IA No. 33692/2022 - EXEMPTION FROM FILING C/C OF THE IMPUGNED 5 JUDGMENT) SLP(C) No. 12190/2022 (XI) IA No. 94664/2022 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT) SLP(C) No. 12439/2022 (XI) SLP(C) No. 3419/2023 (IX) (FOR ADMISSION and I.R. and IA No.154490/2022-CONDONATION OF DELAY IN FILING and IA No.154492/2022-EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT and IA No.154493/2022-EXEMPTION FROM FILING O.T. and IA No.154489/2022-CONDONATION OF DELAY IN REFILING / CURING THE DEFECTS) SLP(C) No. 6784-6785/2023 (IX) (FOR ADMISSION and I.R. and IA No.145192/2022-CONDONATION OF DELAY IN FILING and IA No.145193/2022-EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT) SLP(C) No. 3420/2023 (IX) (IA No.189873/2022-EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT and IA No.189872/2022-CONDONATION OF DELAY IN REFILING / CURING THE DEFECTS) SLP(C) No. 1001/2023 (IX) (FOR ADMISSION and I.R. and IA No.189546/2022-CONDONATION OF DELAY IN FILING and IA No.189547/2022-EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT and IA No.189549/2022-EXEMPTION FROM FILING O.T.) Diary No(s). 874/2023 (XVII) (FOR ADMISSION and IA No.12727/2023-STAY APPLICATION and IA No.12731/2023-CONDONATION OF DELAY IN FILING APPEAL and IA No.12729/2023-LEAVE TO APPEAL U/S 31(1) OF THE ARMED FORCES TRIBUNAL ACT, 2007) Date : 19-05-2023 These matters were called on for hearing today.
CORAM :
HON'BLE MR. JUSTICE KRISHNA MURARI HON'BLE MR. JUSTICE SANJAY KUMAR For Petitioner(s) Ms. Madhvi Divan, A.S.G. Ms. Aishwarya Bhati, Ld. ASG Mr. Mukesh Kumar Maroria, AOR Ms. Anamika Agarwal, Adv. Mr. Amit Sharma B, Adv. Mr. Rajesh Kumar Singh, Adv. Ms. Swarupama Chaturvedi, Adv. Mr. Raghav Sharma, Adv.6
Ms. Vaishali Verma, Adv.
Mrs. Madhavi Divan, A.S.G. Mrs. Aishwarya Bhati, A.S.G. Mr. Nidhi Khanna, Adv. Ms. Ameyavikrama Thanvi, Adv. Ms. Nidhi Khanna, Adv. Mr. Anmol Chandan, Adv. Mr. Sanjay Kumar Tyagi, Adv. Mr. Ashok Panigrahi, Adv. Mr. Digvijay Dam, Adv. Mr. Ishaan Sharma, Adv. Ms. Priyanka Das, Adv. Mr. Nachiketa Joshi, Adv. Mr. Prashant Rawat, Adv. Ms. Preeti Rani, Adv.
Mr. Arvind Kumar Sharma, AOR Mr. Suhaskumar Kadam, Adv. Mr. Prashant Kumar, Adv. Mr. Ganpatrao Katkar, Adv. M/S. Black & White Solicitors, AOR Mr. J.N. Singh, Adv.
Mr. Abhisek Singh, Adv. Mrs. Sadhana Singh, Adv. Mr. Shashwat Goel, AOR Mr. Chandra Prakash, AOR Mrs. Madhvi Divan, A.S.G. Mr. Amrish Kumar, AOR Mr. Nachiketa Joshi, Adv. Mr. Amit Sharma B, Adv. Mrs. Vaishali Verma, Adv. Mr. Akshay Amritanshu, Adv.
Mr. Yashwant Singh Yadav, Adv. Mr. Anubhav, Adv.
Mr. Vijay Pal, Adv.
Ms. Namrata Trivedi, ADv. Mr. Anil Kumar, Adv.
Mr. Umang Tripathi, Adv. Ms. Preeti Yadav, Adv. Mr. Amit Garg, Adv.
Mr. Rameshwar P. Goyal, AOR For Respondent(s) Mr. Amit Yadav, Adv.
Mr. Nilakanta Nayak, Adv. Mr. B.d. Das, Adv.7
Mr. Shishir Deshpande, AOR Mr. Shreeyash Uday Lalit, Adv. Mr. Ishaan George, AOR Mr. Abhinav Aggarwal, Adv. Mr. Krishnagopal Abhay, Adv. Ms. Runjhun Garg, Adv.
Mr. Pahlad Singh Sharma, AOR Ms. Manju Jetley, AOR Mr. Dinesh Kumar Gupta, AOR Mr. Arvind Kumar Shukla, Adv. Ms. Reetu Sharma, AOR Mr. Nihal Ahmad, Adv.
Mr. Shantanu Shukla, Adv. Mr. Tushar Swami, Adv.
Mr. Anand Sanjay M. Nuli, Adv. Mr. Suraj Kaushik, Adv. Ms. Nandini Pandey, Adv. Mr. Nanda Kumar K.B, Adv. Mr. Shiva Swaroop, Adv. M/S. Nuli & Nuli, AOR Mr. Rameshwar Prasad Goyal, AOR Mr. Pranay Dubey, Adv. Ms. Ratna Priya Pradhan, Adv. Mr. Rajat Kapoor, Adv. Ms. Sulekha Sharma, Adv. Mr. Navin Kumar, Adv.
Mr. Anand Dilip Landge, Adv. Mr. Siddharth Dharmadhikari, Adv. Mr. Aaditya Aniruddha Pande, AOR Mr. Bharat Bagla, Adv. Mr. Sourav Singh, Adv.
Applicant-in-person, AOR Mr. R. C. Kaushik, AOR Mr. Vidya Sagar, Adv.
Mr. Amolak, Adv.
Ms. Bano Deswal, Adv.
Mr. Venkita Subramoniam T.R, AOR Mr. Likhi Chand Bonsle, Adv. Mr. Rahat Bansal, Adv.
Ms. Shirin Khajuria, AOR Ms. Nayan Gupta, Adv.
Ms. Oshi Verma, Adv.8
Mr. Hrishikesh Chitaley, Adv. Mr. Vijay Kari Singh, Adv. Mr. Rajat Joseph, AOR Mr. Devesh Chauvia, Adv. Mr. Kumar Dushyant Singh, AOR Mr. Mukul Lather, Adv. Ms. Subasri Jaganathan, Adv.
Mr. Abhishek Kaushik, Adv. Mr. Gopal Singh, Adv.
Mr. Kumar Mihir, AOR UPON hearing the counsel the Court made the following O R D E R Permission to appear and argue in person is granted.
Applications for leave to appeal in Diary No. 2853/2023 & Diary No. 874/2023 are allowed.
Delay condoned.
Leave granted.
The civil appeals stand disposed of in terms of the signed order.
All the intervention applications are allowed and the intervenors shall also be entitled to the same relief.
Pending application(s), if any, also stand disposed of.
(SONIA GULATI) (BEENA JOLLY) SENIOR PERSONAL ASSISTANT COURT MASTER (NSH) (Signed order is placed on the file)