Supreme Court - Daily Orders
Bikram Chatterji vs Union Of India on 29 March, 2023
Bench: Ajay Rastogi, Bela M. Trivedi
IN THE SUPREME COURT OF INDIA
CIVIL ORIGINAL JURISDICTION
I.A. No. 8259/2019, I.A. No.74385/2020,
I.A. No.90985/2020, I.A. No.13457/2023,
I.A. No.26325/2023, I.A. No.26348/2023,
I.A. No. 35111/2023, IA No. 35105/2023
and I.A. No. 47545/2023
IN
WRIT PETITION(CIVIL) NO(S). 940 OF 2017
BIKRAM CHATTERJI & ORS. ….PETITIONER(S)
VERSUS
UNION OF INDIA & ORS. ….RESPONDENT(S)
ORDER
These IAs have been filed seeking directions from this Court to the Noida/Greater Noida Authority respectively to sanction the building plans/layout plans with reference to unused FAR of the projects of which details will be referred later, originally sanctioned with FAR of 2.75 at the relevant time when the lease deed was executed but that stood later revised from 2.75 to 3.5 (addition of 0.75 FAR), according to their building regulations.
Signature Not Verified Digitally signed by Jayant Kumar Arora Date: 2023.03.29 17:29:42 IST Reason: 1It reveals from the record that in respect to unused/balance FAR of the present projects in question, which indeed was originally sanctioned by the Noida/Greater Noida Authority at the time when the lease was sanctioned with 2.75 FAR but since it could not have been utilized and remained unused, at one stage, I.A. Nos.141062 of 2019 and 155624 of 2019 were filed by the Noida/Greater Noida Authority seeking direction for release the unused/balance FAR to the respective authorities.
Both the applications came to be rejected by this Court, after detailed discussion by an order dated 10.06.2020 with the following directions :
(i) The sale of balance FAR shall be available within the Sanctioned Plan;
(ii) The sale of unused FAR shall be up to permissible limit @ 2.75 or more as available;
(iii) The sale of FAR beyond 2.75 up to 3.5 under the purchasable scheme or otherwise granted in Dream Valley Project, Plot No. GH09, Tech Zone IV, Greater Noida, and other projects or any increase in FAR beyond permissible/purchasable due to 17 whatever reasons such as the coming up of Metro project are to be sold & transferred under the Authority of Receiver and Committee appointed by this Court.
(iv) The above direction will be notwithstanding any previous dues of the Amrapali Group, their associate companies/ developers/ other contractors deployed by them, or any other previous/present outstanding.
(v) The Noida / Greater Noida Authorities or any other Development Authorities, where these projects are situated, will not take into account any cost consideration and will provide additional FAR as may be available due to existing/proposed 2 metro line and sanction their plans accordingly within a fixed time frame of 30 days after submission of the details and designs.
(vi) The Noida / Greater Noida Authorities / Public Authorities / Various Service Departments/Authorities like Water/ Power/ Sewage/Pollution etc. shall adhere to the advice/ request of the Receiver appointed by this Court and will consider the same as a direction issued by this Court.
(vii) With respect to purchasable FAR, if any amount is payable to Noida and Greater Noida Authorities it shall be paid after the sale of the FAR.
At one point of time, the Court Receiver after consultation with the Committee appointed by this Court was of the view that the unused FAR available with the Court Receiver in terms of judgment of this Court dated 23rd July, 2019 may be sold in the open market by public auction to generate funds with an object that the additional revenue received on account of public auction with reference to unused FAR of the project in question may be utilized for completion of the existing projects, but since that was found not feasible and after the scheme was revisited, it was prayed by the Court Receiver after due consultation with the Committee appointed by this Court that let the unused FAR which stood later revised to 3.5 (purchasable FAR of 0.75), be used in reference to the respective projects other than Princely Estate Project in regard to vacant land where the constructions are yet to be raised and their revised building plans/layout plans may meet out the present/existing requirement of 3 3.5 FAR be sanctioned in terms of the building regulations of the Noida/Greater Noida Authority.
On the last date of hearing, when the matter was taken up by this Court, a specific question was put to the counsel for the Noida/Greater Noida Authority that where the demand has been raised to grant sanction for additional 0.75 FAR in reference to the allotted plot where on property (duly demarcated), any construction has been raised, it is informed to this Court that in each of the projects to which additional FAR 0.75 has been prayed for, no construction has been raised so far and it is admissible (FAR) to the existing allottees as well, provided they fulfil all the necessary requirements under the building regulations of Noida/Greater Noida Authority. It goes without saying that while additional FAR is being claimed which is admissible and permissible FAR, it has to take into account the ground coverage, population density and open space as per the building regulations of the Noida/Greater Noida Authority.
Projects of Noida Authority
(i). Silicon City Project, Plot No.GH01A, Sector 76, Noida – Date of allotment 03.03.2010, date of execution of lease deed 30.07.2010, FAR admissible as per the lease deed 2.75, additional FAR 0.75 is admissible but is a purchasable FAR in terms of building regulations.
4At this stage, an objection was raised by Shri Neeraj Kishan Kaul, learned Senior Advocate, that since his clients, SBI Capital Venture Funds (Swamih Funds) has an interest in the project, at least they may be taken into confidence and be made aware of the progress not only at the stage of sanction of plans, but thereafter as well.
We consider it appropriate to observe that let the NBCC submit their revised building plans/layout plans through the Court Receiver, who holds rights of the lessee to the Noida Authority for the purpose of seeking approval/sanction of the plans with the advance copy to the Swamih Funds.
It is also brought to our notice that certain illegal encroachments have been made on part of the plot which have made the project unworkable. It reveals from the record that at least at the time when the allotment was made and the lease deed was executed on 30.07.2010, it was an unincumbered vacant land and who has permitted to make such an encroachment, if any, is not made known to this Court.
In the given facts and circumstances, we deem it appropriate to direct the Noida Authority to take assistance from the local district administration/Police Commissioner, District Gautam Budh Nagar, U.P. and get all the illegal encroachments removed and restore it to 5 the Court Receiver, free from all encumbrances, without any loss of time at least before the final decision is taken by the Noida Authority for sanction of the building plans/layout plans.
We further make it clear that since this Court is in seisin of the matter, no Court shall entertain any petition/suit in this regard and any person who has an objection, is at liberty to file an application in this Court.
(ii). Princely Estate Project, Plot No.GH02A, Sector 76, Noida – Date of allotment 26,02,2010, date of execution of lease deed 10.06.2010, FAR admissible as per the lease deed maximum 2.75, additional FAR 0.75 is admissible but is a purchasable FAR in terms of building regulations.
An application has been filed on behalf of Solid Properties Pvt.
Ltd. bringing to the notice of this Court that unused sanctioned FAR of Princely Estate Project was put to auction on 15.09.2021 with regard to the land admeasuring 8067.70 sq. meters and in the open auction, the applicant was declared the successful bidder and later on, allotment letter was issued under the signatures of the Court Receiver dated 18.09.2021.
Learned counsel submits that since the applicant has infused sufficient money in the project after participation in the open bidding 6 process which was held pursuant to the orders of this Court, at least he has a right and interest in the project and the building plans/layout plans furnished by the applicant may be sanctioned by the Noida Authority in a time bound manner.
Mr. Ravinder Kumar, counsel for the Noida Authority, submits that this Court has considered the auction which was held in reference to the unused FAR of Princely Estate Project, proceedings are noticed by this Court as it reveals from the order dated 12.07.2022 and the schedule of properties which were auctioned by the Court Receiver have been noticed are detailed as under:
Sl. Descriptio Auction Sale Value Amount Remarks No n of Asset Date (in Rs.) Received (in . Rs.)
1. xxx xxx xxx Xxx xxx
2. xxx xxx xxx Xxx Xxx
3. Unused Balance FAR of payment Princely 16.09.202 43,00,00,00 29,50,00,00 due Estate, because Sector 76, 1 0 0 of non Noida approval of plans by Noida Authorit y Counsel for the Noida Authority submits that the unutilized FAR pertaining to any piece of land or property has to be used on the vary same piece of land or property and cannot be sold in open market like 7 a tradable commodity to be utilized on some other piece of land or property and there is a reason for which this Court after noticing his submission has not ratified the auction held and it has to be examined by this Court independently on its own merits.
Counsel further submits that as per the lease deed, the sanction FAR is 2.75 and additional FAR of 0.75 is a purchasable FAR which has to be purchased for which payment has to be made and is not free. Additional FAR has not been purchased so far and the aforesaid is in addition to all other requirements including consent of the existing flat buyers as it would entail construction of larger numbers of flats which would result in shortening the common area, reduction in open area and greens etc. per flat for the existing flat buyers.
Counsel further submits that the demarcated area as claimed of 8,067.70 sq. is not available to the lease holders and that a part sub divided plot shall have an area of not less than 20,000 sq. meters, whereas the proposed area for sale was only 8067.70 sq. meters, which is less than the permissible area for subdivision and such sub division is not permissible.
Counsel further submits that FAR cannot be purchased for the entire undivided plot and then loaded on to the subdivided portion of the plot as prayed for by the applicant, which is not permissible in 8 terms of the building regulations.
After we have heard counsel for the parties, we are of the view that once the auction was held under the directions of this Court and auction bid stands finalized and letter of allotment has been issued by the Court Receiver on 18.09.2021 and sufficient funds have been infused by the auction bidder, we find sufficient material on record to ratify the auction which was held under the directions of this Court and so far as the objection raised by the Noida Authority, in the peculiar facts and circumstances of the case, stands overruled.
Accordingly, we direct the Noida Authority to examine the building plans/layout plans furnished by the applicant (M/s Solid Properties Pvt. Ltd.) on merits in terms of their building regulations expeditiously, as possible.
Projects of Greater Noida Authority
(i) Centurian Park Project, Plot No.GH05, Sector TechzoneIV, Greater Noida. Date of allotment 30.09.2010, date of execution of lease deed 17.02.2011, FAR admissible from lease deed maximum 2.75.
It is informed to this Court that SBI Capital Venture Funds (Swamih Funds) has an interest in the project. In the given facts and circumstances, we consider it appropriate let the NBCC submit 9 building plans/layout plans through the Court Receiver for the purpose of seeking approval/sanction of the Plans, with an advance copy to the Swamih Funds.
(ii) Golf Homes, Plot No.GH02, Sector 04, Greater Noida Date of allotment 23.04.2010, date of execution of lease deed 13.09.2010, FAR admissible from lease deed maximum 2.75.
(iii) Leisure Parks, Plot No.GH01, Sector TechzoneIV, Greater Noida. Date of allotment 23.04.2010, date of execution of lease deed 30.07.2010, FAR admissible from lease deed maximum 2.75.
(iv) Leisure Valley, Plot No.GH02, Sector TechzoneIV, Greater Noida. Date of allotment 06.05.2010, date of execution of lease deed 11.02.2010, FAR admissible from lease deed is maximum 2.75.
(v) Dream Valley, Plot No.GH09, Sector TechzoneIV, Greater Noida. Date of allotment 30.08.2010, date of execution of lease deed 25.02.2011, FAR admissible from lease deed maximum 2.75.
Additional 0.75 FAR is admissible in all the above projects, which is a purchasable FAR as per the building regulations.
Learned counsel appearing for the Greater Noida Authority submits that the additional FAR of 0.75 is although available to the existing allottees as well, but it is purchasable FAR, provided the project proponent fulfil all the terms and conditions of the building 10 regulations.
In addition, an objection is that for additional admissible FAR (0.75) for which the demand has been raised, it could not have been possible to sanction unless there is a consent from the apartment/owners’ association/home buyers.
Mr. M.L. Lahoty, appearing for the home buyers in his note has stated that they have no objection in reference to all the seven projects provided the constructions are raised in the area in terms of the building plans/layout plans to be approved/sanctioned by the Noida/Greater Noida Authority provided all the amenities/ facilities, including the ground area of existing home buyers is not disturbed.
This goes without saying that while utilizing 3.5 FAR, the amenities/facilities including the ground area available for the home buyers is always to be protected in terms of the building Regulations.
We consider it appropriate in the facts and circumstances that the NBCC through Court Receiver may submit their respective revised building plans/layout plans of the projects of which a reference has been made taking note of the FAR originally sanctioned 2.75 + additional FAR 0.75(3.50 FAR), for a part of the land (demarcated area) on which no construction so far has been raised within a period of two weeks in the office of Noida/Greater Noida Authority, who may 11 examine such building plans/layout plans in terms of their building regulations and submit their report to this Court positively within a further period of 15 days thereafter.
IAs are accordingly disposed of.
List the matter for further orders on 25th April, 2023.
.........................J. (AJAY RASTOGI) ..………................J. (BELA M. TRIVEDI) NEW DELHI;
MARCH 29, 2023.
12
ITEM NO.55 COURT NO.5 SECTION X
S U P R E M E C O U R T O F I N D I A
RECORD OF PROCEEDINGS
Writ Petition(s)(Civil) No(s). 940/2017
BIKRAM CHATTERJI & ORS. Petitioner(s)
VERSUS
UNION OF INDIA & ORS. Respondent(s)
IA No. 26348/2023 - APPROPRIATE ORDERS/DIRECTIONS IA No. 26325/2023 - APPROPRIATE ORDERS/DIRECTIONS IA No. 13457/2023 - APPROPRIATE ORDERS/DIRECTIONS IA No. 90985/2020 - APPROPRIATE ORDERS/DIRECTIONS IA No. 74385/2020 - APPROPRIATE ORDERS/DIRECTIONS IA No. 35111/2023 - CLARIFICATION/DIRECTION IA No. 90986/2020 - EXEMPTION FROM FILING AFFIDAVIT IA No. 8259/2019 - INTERVENTION APPLICATION IA No. 35105/2023 - INTERVENTION/IMPLEADMENT WITH W.P.(C) No. 306/2018 (X) SLP(C) No. 1879/2018 (XVII) W.P.(C) No. 226/2018 (X) W.P.(C) No. 245/2018 (X) W.P.(C) No. 246/2018 (X) W.P.(C) No. 298/2018 (X) W.P.(C) No. 267/2018 (X) W.P.(C) No. 288/2018 (X) W.P.(C) No. 460/2018 (X) W.P.(C) No. 353/2018 (X) W.P.(C) No. 378/2018 (X) SMC(Crl) No. 4/2018 (XVII) W.P.(C) No. 1397/2018 (X) Diary No(s). 36392/2019 (X) 13 CONMT.PET.(C) No. 483/2020 in W.P.(C) No. 940/2017 (X) MA 1197/2022 in MA 895/2022 in SLP(Crl) No. 614/2022 (II) IA No. 95112/2022 - CLARIFICATION/DIRECTION) W.P.(C) No. 1018/2017 (X) W.P.(C) No. 74/2018 (X) W.P.(C) No. 199/2018 (X) W.P.(C) No. 742/2018 (X) W.P.(C) No. 829/2018 (X) W.P.(C) No. 971/2017 (X) W.P.(C) No. 1041/2017 (X) (FOR APPROPRIATE ORDERS/DIRECTIONS ON IA 47545/2023 IA No. 47545/2023 - APPROPRIATE ORDERS/DIRECTIONS) W.P.(C) No. 1116/2017 (X) W.P.(C) No. 1144/2017 (X) W.P.(C) No. 1156/2017 (X) W.P.(C) No. 1206/2017 (X) W.P.(C) No. 164/2018 (X) W.P.(C) No. 281/2018 (X) W.P.(C) No. 947/2017 (X) W.P.(C) No. 942/2017 (PIL-W) W.P.(C) No. 8/2018 (X) W.P.(C) No. 1242/2017 (X) W.P.(C) No. 58/2018 (X) W.P.(C) No. 21/2018 (X) W.P.(C) No. 52/2018 (X) W.P.(C) No. 56/2018 (X) W.P.(C) No. 91/2018 (X) W.P.(C) No. 57/2018 (X) W.P.(C) No. 134/2018 (X) 14 W.P.(C) No. 131/2018 (X) W.P.(C) No. 160/2018 (X) W.P.(C) No. 182/2018 (X) Date : 29-03-2023 These matters were called on for pronouncement of orders today.
CORAM : HON'BLE MR. JUSTICE AJAY RASTOGI HON'BLE MS. JUSTICE BELA M. TRIVEDI Mr. R. Venkataramani, Court Receiver Mr. Praveen Vignesh, Adv. Mr. Abinaya G. K., Adv.
Ms. Ahalya T., Adv.
For Petitioner(s) Mr. M. L. Lahoty, Adv.
Mr. Parth Shekhar, Adv.
Mr. Subham Singh, Adv.
Mr. Shubham Singh, Adv.
Mr. Shubham Singh, Adv.
Mr. Paban Kumar Sharma, Adv. Mr. Anchit Sripat, Adv.
Mr. Md Sontu Mia, Adv.
Mr. Pranab Kumar Nayak, Adv. Mr. Arvind Kumar, Adv.
Mr. Himanshu Shekhar, AOR Mr. Kailash Prashad Pandey, AOR By Courts Motion, AOR Mr. Abdul Azeem Kalebudde, AOR Mrs. Taherabi Kalebudde, Adv.
Mr. Vivek Narayan Sharma, AOR Mrs. Mahima Bhardwaj, Adv. Ms. Laksha Bhavnani, Adv. Mr. Shubham Awasthi, Adv.
Petitioner-in-person Sayaree Basu Mallik, AOR Mr. G. Balaji, AOR Mr. Amit Pawan, AOR Mr. Manish Kumar Saran, AOR Mr. Binay Kumar Das, AOR M/S. Dharmaprabhas Law Associates, AOR Mr. S.k. Pandey, Adv.
Mr. Chandrashekhar A.chakalabbi, Adv.
15Mr. Awanish Kumar, Adv.
Mr. Prithvi Pal, AOR Mr. Shadan Farasat, AOR Mr. Shovan Mishra, AOR Ms. Bipasa Tripathy, Adv.
Ms. E. R. Sumathy, AOR Mrs. Savita Aggarwal, Adv. Mr. Nishant Bhardwaj, Adv.
Mr. Sanjay Kumar Visen, AOR Mr. Shishir Pinaki, AOR Mr. D. Mahesh Babu, Adv.
Mr. Dhanaeswar Gudapalli, Adv. Mr. Medi Yadaiah, Adv.
Mr. Vijendra Mishra, Adv.
Mr. Raj Kamal, AOR Mr. Aseem Atwal, Adv.
Mr. Anurag Chandra, Adv.
Ms. Nupur Kaushik, Adv.
Mr. Kartavya Batra, Adv.
Ms. Stuti, Adv.
Mr. Ashok Kumar Singh, AOR Mr. Sukant Vikram, AOR Ms. Jasmine Damkewala, AOR Ms. Vaishali Sharma, Adv.
Ms. Sangeeta Singh, AOR Mr. Gopal Jha, AOR Ms. Pallavi Pratap, AOR Mr. Rameshwar Prasad Goyal, AOR Mr. Kumar Mihir, AOR Mr. Mohammed Sadique T.a., AOR Mr. Abraham C. Mathew, Adv.
Mr. Rajivkumar, AOR Mr. Anuj Kapoor, AOR Mr. Gaurav Goel, AOR Mr. A. P. Mohanty, AOR Mr. H. S. Parihar, AOR M/S. Cyril Amarchand Mangaldas Aor, AOR 16 Mr. Ashwarya Sinha, AOR Ms. Shubhi Sharma, Adv.
Ms. Priyanka Sinha, Adv.
Mr. Aditya Malhotra, Adv.
Mr. Akhilesh Kumar Pandey, AOR Mr. Vishnu Sharma, AOR Mr. Mukul Singh, Adv.
Mohd. Akhil, Adv.
Mr. Sughosh Subramanyam, Adv. Ms. Nachiketa Joshi, Adv. Mr. Prashant Singh-(ii), Adv. Dr. N. Visakamurthy, Adv. Mr. Shreekant Neelappa Terdal, AOR Mr. Prashant Singh I, Adv. Mr. R R Rajesh, Adv.
Mr. Mukul Singh, Adv.
Mr. Sughosh Subramanium, Adv. Mr. Mohd Akhil, Adv.
Mr. Vikrant Yadav, Adv.
Mr. Raj Bahadur Yadav, AOR Mr. Nachiketa Joshi, Adv. Mr. Mukul Singh, Adv.
Mr. Prashant Singh I, Adv. Mr. Sughosh Subramanian, Adv. Ms. Rukhmini Bobde, Adv.
Mr. V Mohana, Adv.
Mr. Arvind Kumar Sharma, AOR Mr. Rajeev Kumar Dubey, Adv. Mr. Ashiwan Mishra, Adv.
Mr. Kamlendra Mishra, AOR Ms. Rakhi Ray, AOR Mr. Anil Gaur, Adv.
Ms. Nalini Singh, Adv.
Mr. Ambrish Kumar Rai, Adv. Mr. Badri Prasad Singh, AOR Mr. Dharmendra Kumar Sinha, AOR Mr. Rachit Mittal, Adv.
Mr. Paris Mishra, Adv.
Ms. Pooja Kapur, Adv.
Mr. Adarsh Srivastava, Adv. Mr. Sudhir Naagar, AOR 17 Mr. Gaurav Goel, AOR Mr. Ramesh Babu M. R., AOR Ms. Manisha Singh, Adv.
Ms. Nisha Sharama, Adv.
Ms. Jagrati Bharti, Adv.
Ms. Tanya Chowdhary, Adv. Mr. Rohan Srivastava, Adv. Mr. Pravav P, Adv.
Mr. Ravindra Kumar, Sr. Adv. Mr. Binay Kumar Das, AOR Ms. Priyanka Das, Adv.
Ms. Neha Das, Adv.
Ms. Ruchira Goel, AOR Mr. Balaji Srinivasan, AOR Mr. Rabin Majumder, AOR Ms. Rooh-e-hina Dua, AOR Mr. Harshit Khanduja, Adv.
Mr. Rajesh Kumar Gupta, AOR Mr. Aman Gupta, AOR Mr. Mukesh Kumar Maroria, AOR Mr. Raghav Sharma, Adv.
Mr. Madhav Sinhal, Adv.
Mr. Navanjay Mahapatra, Adv. Mr. Mukul Singh, Adv.
Mr. Vatsal Joshi, Adv.
Mr. Arkaj Kumar, Adv.
Ms. Preeti Rani, Adv.
Mr. Mohd. Akhil, Adv.
Mr. Harish Pandey, Adv.
Mr. Manish Kumar, Adv.
Mr. Anshuman Tiwari, Adv. Ms. Shweta Singh Verma, Adv. Ms. Puggal Renu Gupta, Adv. Ms. Varsha Rana, Adv.
Ms. Shweta Rajput, Adv.
Mrs. Anil Katiyar, AOR Mr. Chandra Prakash, AOR Mr. Manoj V George, Adv.
Ms. Shilpa Liza George, AOR Mr. Nasib Masih, Adv.
Mr. Km Vignesh Ram, Adv.
Ms. Sneha Kalita, AOR 18 Mr. Ranjit Kumar Sharma, AOR Mr. Kaushal Yadav, AOR Mr. Nandlal Kumar Mishra, Adv. Mr. Shafik Ahmed, Adv.
Mr. Pramod Kumar, Adv.
Ms. Yashoda Katiyar, Adv.
Mr. Ejaz Maqbool, AOR M/S. D.s.k. Legal, AOR Ms. Vandana Sehgal, AOR Mr. Aman Gupta, AOR Ms. Anindita Pujari, AOR Mr. Siddhartha Dave, Sr. Adv. Mr. Gudipati G. Kashyap, Adv. Ms. Approva Pandey, Adv.
Ms. T. Archana, AOR Mr. Rose Verma, Adv.
Ms. Srishti Aggarwal, Adv.
Mr. Krishna Vani Sharma, Adv. Mr. Hitesh Kumar Sharma, Adv. Mr. S. K. Rajora, Adv.
Mr. Akhileshwar Jha, Adv. Mr. Ravish Kumar Goyal, Adv. Mr. Nitin Sharma, Adv.
Ms. Sandhya Sharma, Adv.
Mr. Ranjit Kumar Sharma, Adv.
Ms. Mayuri Raghuvanshi, AOR Mr. Om Prakash Kharbanda, Adv. Ms. Rochak Kharbanda, Adv.
Mr. Anas Tanwir, AOR Mr. Vishal Gupta, AOR Mr. Alok Tripathi, AOR M/S. Pba Legal, AOR Mr. Tahir Ashraf Siddiqui, AOR Mr. Anoop Prakash Awasthi, AOR Dr. Sumant Bharadwaj, Adv. Mr. Vedant Bharadwaj, Adv. Ms. Mridula Ray Bharadwaj, AOR Mr. K. Paari Vendhan, AOR Mr. Rohit Amit Sthalekar, AOR 19 Mr. Avi Tandon, Adv.
Mr. Sumit Sinha, AOR Ms. Dharitry Phookan, AOR Mrs. Kirti Renu Mishra, AOR Mrs. Apurva Upmanyu, Adv.
Mr. Prashant Singh I, Adv. Mr. R R Rajesh, Adv.
Mr. Mukul Singh, Adv.
Mr. Sughosh Subramanium, Adv. Mr. Mohd Akhil, Adv.
Mr. Vikrant Yadav, Adv.
Mr. Deepak Prakash, AOR Mr. Raj Bahadur Yadav, AOR Mr. Vishal Ganda, Adv.
Mr. Satyajit A Desai, Adv. Mr. Siddharth Gautam, Adv. Mr. Abhinav K. Mutyalwar, Adv. Mr. Gajanan N Tirthkar, Adv. Ms. Anagha S. Desai, AOR Mr. Gautam Das, Adv.
Mr. Dhirendra Kumar Jha, Adv. Mr. U. K. Jena, Adv.
Mr. C. M. Gopal, Adv.
Mr. Sunil Kumar Sethi, Adv.
Ms. Deepali Tukaram, Adv. Ms. Yamini Sharma, Adv.
Ms. Niharika Dwivedi, Adv. Ms. Kajal Kumari, Adv.
Ms. Vijay Lakshmi, Adv.
Ms. Shweta Sand, Adv.
Mr. Amit Kumar Chawla, Adv. Mr. Narendra Pal Sharma, Adv. Ms. Manju Jetley, Adv.
Ms. Rashmi Singh, AOR Mr. Ravindra Kumar, Sr. Adv. Mr. Binay Kumar Das, AOR Ms. Priyanka Das, Adv.
Ms. Neha Das, Adv.
Mr. Kumar Mihir, AOR Mrs. Mona K. Rajvanshi, AOR 20 Mr. Divyakant Lahoti, AOR Mr. Parikshit Ahuja, Adv. Ms. Praveena Bisht, Adv.
Ms. Madhur Jhavar, Adv.
Ms. Vindhya Mehra, Adv.
Mr. Kartik Lahoti, Adv.
Ms. Garima Verma, Adv.
Ms. Indra Sawhney, AOR M/S. Kings And Alliance Llp , AOR Mr. B. K. Satija, AOR Mr. Pradhuman Gohil, Adv. Mrs. Taruna Singh Gohil, AOR Mr. Ashish Kabra, Adv.
Mr. Mohammad Kamran, Adv. Mr. Alapati Sahithya Krishna, Adv.
Ms. Jasmine Damkewala, AOR Ms. Vaishali Sharma, Adv.
Ms. Manisha Ambwani, AOR Mr. Siddhartha Jha, AOR Mr. Ajit Sharma, AOR Ms. Bharti Tyagi, AOR Mr. Akash Kakade, Adv.
Mr. Somanatha Padhan, AOR Mr. Swetab Kumar, Adv.
Mr. Pawan Kaushik, Adv.
Ms. Rajkumari Banju, AOR Mr. Anil Kumar Mishra-i, AOR Mr. B. K. Satija, AOR Mr. Sanjai Kumar Pathak, AOR Mr. Umesh Kumar Khaitan, AOR M/S. Devasa & Co., AOR Mr. Sonal Jain, AOR Mr. Sunil Fernandes, AOR Mr. Akhilesh Kumar Pandey, AOR Mr. Ravindra Kumar, Sr. Adv. Mr. Binay Kumar Das, AOR Ms. Priyanka Das, Adv.
Ms. Neha Das, Adv.
Mr. Abhinav Shrivastava, AOR Ms. Prerna Mehta, AOR Ms. Charu Mathur, AOR Mr. Vishnu Sharma, AOR Mr. Shashi Bhushan, Adv.
21Ms. Jyoti Chahar, Adv.
Mr. Karan Chahar, Adv.
Ms. Pooja Chahar, Adv.
Mr. Vinay Garg, Adv.
Mrs. Kirti Renu Mishra, AOR Mrs. Apurva Upmanyu, Adv.
Mr. Pramod Dayal, AOR Mr. Rishi Kumar Awasthi, Adv. Mr. Prashant Kumar, Adv.
Mr. Piyush Vatsa, Adv.
Ms. Ritu Arora, Adv.
Mr. Amit Vikram Awasthi, Adv. Mr. Usman Khan, Adv.
Mr. Avinash Ankit, Adv.
Mr. Rahul K Gupta, Adv.
Mr. Santosh Kumar - I, AOR M/S. Shakil Ahmad Syed, AOR Mr. Syed Ahmed Saud, Adv.
Mr. Daanish Ahmed Syed, Adv. Mr. Mohd. Parvez Dabas, Adv. Mr. Uzmi Jameel Husain, Adv. Mr. Aqib Baig, Adv.
Mr. Mohd. Shahib, Adv.
Mr. Mujeebuddin Khan, Adv.
Mr. Prateek K Chadha, AOR Ms. Indrani Mukherjee, Adv. Mr. Kumar Shashank, Adv.
Mr. Bharat J Joshi, Adv.
Ms. Tatini Basu, AOR Ms. Arti Singh, AOR Mr. Aakashdeep Singh Roda, Adv. Ms. Pooja Singh, Adv.
Mr. B P Singh, Adv.
Ms. Astha Sharma, AOR Ms. Kamakshi S. Mehlwal, AOR Ms. Shradha Agrawal, Adv. Mrs. Geetanjali Mehlwal, Adv. Mr. Sanveer Mehlwal, Adv.
Mr. Mishra Saurabh, AOR Mr. Arpit Rai, Adv.
22Mr. Aviral Kashyap, AOR Mr. Syed Mehdi Imam, AOR Mr. Niraj Gupta, AOR Mr. Niraj Gupta, Adv.
Mr. Fuzail Khan, Adv.
Mrs. Anshu Gupta, Adv.
Mr. Bibhuti Krishna, Adv. Mr. Narendra Kumar Mishra, Adv.
Ms. Amita Singh Kalkal, AOR Mr. Awanish Sinha, AOR Mr. Nikhil Nayyar, Sr. Adv. Mr. Sanjay Shandilya, Adv. Mr. Devashish Chauhan, Adv. Mr. Apoorva Agrawal, Adv. Mr. Abhishek Kumar Singh, Adv. Mr. Hemant Sharma, Adv.
Ms. Shambhavi Singh, Adv. Mr. Paras Mithal, Adv.
Mr. Vijay Kumar Sharma, Adv. Mr. Sunil Kumar Mishra, Adv. Ms. Charchika Yadav, Adv. Mr. Naveen Hegde, Adv.
Mr. Yadav Narender Singh, AOR Mr. Sukant Vikram, AOR Ms. Shobha Gupta, AOR Ms. Astha Sharma, AOR Ms. Sujata Kurdukar, AOR Mr. Abhigya Kushwah, AOR Mrs. Sunita Yadav, Adv.
Mr. Vineeth Varkalavila, Adv. Mr. Pradeep Kumar Dubey, Adv. Mr. Siddharth Rajkumar Murarka, Adv.
Mr. Christopher Dsouza, AOR Mr. Brijesh Kumar Tamber, AOR Mr. Saket Singh, Adv.
Mrs. Sangeeta Singh, Adv. Mrs. Niranjana Singh, AOR Mr. Uddyam Mukherjee, AOR Mr. Swapnil Pattanayak, Adv.
23Mr. Divyesh Pratap Singh, AOR Mr. Vikas Singh, Sr. Adv.
Mr. Prashant Shukla, Adv. Mrs. Anushree Shukla, Adv. Ms. Shubhi Bhardwaj, Adv. Mr. Ayush Kumar Yadav, Adv.
Mr. Satish Dabas, Adv.
Ms. Beena, Adv.
Mr. Buddha Deo Prasad, Adv. Mr. S S Bandyopadhyay, Adv. Mr. Prithvijoy Das, Adv.
Mr. Rahul Singh, Adv.
Mr. V K Shukla, Adv.
Mr. Navin Kumar, Adv.
Mr. Abhaya Nath Das, Adv.
Ms. Riya Soni, Adv.
Mrs. Archana Kumari, Adv. Mr. Ankit Verma, Adv.
Mr. Anand Kumar Singh, Adv. Mr. Satish Kumar, AOR Mr. Chandan Kumar, AOR Mr. Somiran Sharma, AOR Mr. Sukant Vikram, AOR Mr. Pawanshree Agrawal, AOR Mr. Somesh Chandra Jha, AOR Mr. Dharmendra Kumar Sinha, AOR Mr. Shubham Bhalla, AOR Mr. Ashok Mathur, AOR Mr. Jasmeet Singh, AOR Mr. Rishi Matoliya, AOR Mr. Vijendra Singh, Adv.
Mr. Deepak Goel, AOR Mr. Ajay Kumar Singh, Adv. Ms. Rubi Kumari, Adv.
Ms. Baby Devi Bonia, Adv.
Mr. Mithilesh Jaiswal, Adv. Mr. Girdhari Sngh, Adv.
Mrs. Priya Puri, AOR Mr. Ejaz Maqbool, AOR Mr. Sarvam Ritam Khare, AOR Gaurav, AOR Mr. Aakarshan Aditya, AOR Mr. Gaurav Goel, AOR Mr. T. Mahipal, AOR Mr. S. K. Verma, AOR Mr. Aditya Jain-1, AOR 24 Mr. Kedar Nath Tripathy, AOR Mr. Tushar Singh, AOR Mr. Pai Amit, AOR Ms. Komal Mundhra, Adv.
Mr. Saurabh Agrawal, Adv. Mr. Abhiyudaya Vats, Adv.
Mr. Sudhanshu Choudhari, Adv. Mr. Vatsalya Vigya, AOR Mr. Anil Gaur, Adv.
Ms. Nalini Singh, Adv.
Mr. Ambrish Kumar Rai, Adv. Mr. Badri Prasad Singh, AOR Mrs. Swarupama Chaturvedi, AOR Mr. Aneesh Mittal, AOR Ms. Bharti Tyagi, AOR Mr. Praveen Chaturvedi, AOR Mr. Amrish Kumar, AOR Ms. Aruna Gupta, AOR Ms. Chandan Ramamurthi, AOR Mr. Malak Manish Bhatt, AOR Mr. Sureshan P., AOR Mr. Bhupender Singh, Adv.
Mr. Sanjay Kumar Visen, AOR Mr. Manoj Singh, Adv.
Ms. Ritu Rastogi, Adv.
Ms. Himani Bhatnagar, Adv. Mr. Pulkit Deora, Adv.
Mr. Kaushik Choudhury, AOR Mr. B.B. Sawhney, Sr. Adv. Mr. Vipin Kumar Jai, AOR Mrs. Gurinder Jai, Adv.
Mrs. Sanjana Dua, Adv.
Mr. Shantwanu Singh, AOR Mr. Ashok Kumar Singh, Adv. Ms. Pragya Singh, Adv.
Mr. Akshay Singh, Adv.
Mr. Sunny Singh, Adv.
Mr. Nirmal Kumar Ambastha, AOR Ms. Ashmita Bisarya, Adv.
Mrs. Tanuj Bagga Sharma, AOR 25 Mr. Devendra Singh, AOR Mr. Nikhil Jaiswal, Adv.
Mr. Rajeev Kumar Jha, Adv. Mr. Ram Kumar, Adv.
Ms. Anisha Upadhyay, AOR Mr. Raj Kamal, AOR Mr. Aseem Atwal, Adv.
Mr. Anurag Chandra, Adv.
Ms. Nupur Kaushik, Adv.
Mr. Kartavya Batra, Adv.
Mr. Pradeep Misra, AOR Mr. Daleep Dhyani, Adv.
Mr. Suraj Singh, Adv.
Mr. Bhuwan Chandra, Adv.
Mr. Manoj Kumar Sharma, Adv.
Mr. Arpit Rai, Adv.
Mr. Aviral Kashyap, AOR Ms. Anubha Agrawal, AOR Mr. D. S. Chauhan, AOR Mr. Rahul Malhotra, Adv.
Ms. Himanshi Madan, Adv.
Mr. Rajesh P., AOR Mr. Bhuwan Raj, AOR Mr. Abhinav Agrawal, AOR Sayaree Basu Mallik, AOR Mr. Vishnu Sharma, AOR Applicant-in-person, AOR Ms. Charu Ambwani, AOR Mrs. Anil Katiyar, AOR Mr. Brijesh Kumar Tamber, AOR Mr. Rohit Kumar Singh, AOR Mr. Shubham V. Gawande, Adv. Mr. Rohit Khurana, Adv.
Ms. Shweta Priyadarshini, Adv. Ms. Jahanvi Worah, Adv.
Ms. Chandani Arora, Adv.
Mr. Sanjay Kapur, AOR Mr. Surya Prakash, Adv.
Mr. Arjun Bhatia, Adv.
Mr. Devesh Dubey, Adv.
Mr. Abhinav Ramkrishna, AOR 26 M/S. Karanjawala & Co., AOR Mr. Anuj Kapoor, AOR Mr. Udita Singh, AOR Mr. Vivek Sharma, AOR Mrs. Mona K. Rajvanshi, AOR Mr. Anil K. Chopra, AOR Mr. Dheeraj Nair, AOR Ms. Anannya Ghosh, AOR Mr. Sanchit Garga, AOR Mr. M. T. George, AOR Mrs. Susy Abraham, Adv.
Mr. Johns George, Adv.
Mr. Ramesh Babu M. R., AOR Ms. Manisha Singh, Adv.
Ms. Nisha Sharama, Adv.
Ms. Jagrati Bharti, Adv.
Ms. Tanya Chowdhary, Adv. Mr. Rohan Srivastava, Adv. Mr. Pravav P, Adv.
Ms. Divya Roy, AOR Mr. Mithu Jain, AOR Mr. Sumit Kumar, AOR Mr. Ravindra Sadanand Chingale, AOR Mr. E. C. Vidya Sagar, AOR Mr. Kabir Dixit, AOR Mr. Sanjay Kumar Dubey, AOR Ms. Shuchi Singh, Adv.
Mr. Krishna Kant Dubey, Adv. Mr. Vivek Kumar Pandey, Adv. Mr. Ujjwal Kumar Dubey, Adv. Mr. Rakesh Kumar Tewari, Adv. Mr. Aman Kumar, Adv.
Mr. Jainendra Kumar, Adv.
Mr. Dheeraj Nair, AOR Mr. Ashwarya Sinha, AOR Ms. Shubhi Sharma, Adv.
Ms. Priyanka Sinha, Adv.
Mr. Aditya Malhotra, Adv.
Mr. Sanchit Garga, AOR Mr. Devendra Kumar Singh, Adv. Mr. Karunakar Mahalik, AOR Mr. G. N. Reddy, AOR Mr. Alok Kumar, Adv.
27Ms. Garima Soni, Adv.
Mr. Abhinav Shukla, Av.
Mr. Manan Gupta, Adv.
Mr. Rajat Mittal, AOR M/S. V. Maheshwari & Co., AOR Mr. Vinay Kumar Sah, Adv.
Mr. Rahul Joshi, AOR Mr. Ritesh Agrawal, AOR Mr. Kedar Nath Tripathy, AOR Mr. Pradeep Misra, AOR Mr. Daleep Dhyani, Adv.
Mr. Suraj Singh, Adv.
Mr. Bhuwan Chandra, Adv.
Mr. Manoj Kumar Sharma, Adv.
Mr. Jay Kishor Singh, AOR Mr. Rameshwar Prasad Goyal, AOR Mr. Mishra Saurabh, AOR Mr. B. Krishna Prasad, AOR Ms. Richa Kapoor, AOR Ms. Tusharika Sharma, Adv. Mr. Kunal Anand, Adv.
Ms. Tusharika Sharma, Adv.
Mr. Raj Kamal, AOR Mr. Aseem Atwal, Adv.
Ms. Nupur Kaushik, Adv.
Mr. Arish Choudhary, Adv. Mr. Kartavya Batra, Adv.
Mr. Anurag Chandra, Adv.
Ms. Stuti, Adv.
Mr. Himanshu Shekhar, AOR Mr. M. L. Lahoty, Adv.
Mr. Paban Kumar Sharma, Adv. Mr. Anchit Sripat, Adv.
Mr. Pranab Kumar Nayak, Adv. Mr. Arvind Kumar, Adv.
Ms. Sangeeta Singh, AOR Mr. Shreekant Neelappa Terdal, AOR Mr. Mukul Singh, Adv.
Mr. Mohd.akhil, Adv.
Mr. Sughosh Subramanyam, Adv. Ms. Nachiketa Joshi, Adv. Mr. Prashant Singh-(ii), Adv.
28Dr. N. Visakamurthy, Adv.
Mr. Prashant Singh I, Adv. Mr. Mukul Singh, Adv.
Mr. Sughosh Subramanium, Adv. Mr. R R Rajesh, Adv.
Mr. Vikrant Yadav, Adv.
Mr. Mohd Akhil, Adv.
Mr. Raj Bahadur Yadav, AOR Mr. Prashant Singh I, Adv. Mr. Mukul Singh, Adv.
Mr. V Mohana, Adv.
Mr. Prashant Singh I, Adv. Ms. Rukhmini Bobde, Adv.
Mr. Sughosh Subramaniam, Adv. Mr. Nachiketa Joshi, Adv. Mr. Arvind Kumar Sharma, AOR Mr. Rajeev Kumar Dubey, Adv. Mr. Ashiwan Mishra, Adv.
Ms. Srujana Suman Mund, Adv. Ms. Priya Gaur, Adv.
Mr. Kamlendra Mishra, AOR Ms. Rakhi Ray, AOR Mr. Badri Prasad Singh, AOR Mr. Dharmendra Kumar Sinha, AOR Mr. Sudhir Naagar, AOR Mr. Gaurav Goel, AOR Mr. Ramesh Babu M. R., AOR Ms. Manisha Singh, Adv.
Ms. Nisha Sharma, Adv.
Ms. Jagriti Bharti, Adv.
Ms. Tanya Chowdhary, Adv. Mr. Rohan Srivastava, Adv. Mr. Pranav P, Adv.
Mr. Ravindra Kumar, Sr. Adv. Mr. Binay Kumar Das, AOR Ms. Priyanka Das, Adv.
Ms. Neha Das, Adv.
Ms. Ruchira Goel, AOR Mr. Balaji Srinivasan, AOR Mr. Rabin Majumder, AOR Ms. Rooh-e-hina Dua, AOR Mr. Rajesh Kumar Gupta, AOR Mr. Aman Gupta, AOR 29 Mr. Mukesh Kumar Maroria, AOR Mr. Madhav Sinhal, Adv.
Mr. Arkaj Kumar, Adv.
Mrs. Preeti Rani, Adv.
Mr. Mohd. Akhil, Adv.
Mr. Mukul Singh, Adv.
Mrs. Anil Katiyar, AOR Mr. Ranjit Kumar Sharma, AOR Mr. Kaushal Yadav, AOR Mr. Pramod Kumar, Adv.
Mr. Shafik Ahmed, Adv.
Mr. Nandlal Kumar Mishra, Adv. Ms. Yashoda Katiyar, Adv.
Mr. Ejaz Maqbool, AOR M/S. D.s.k. Legal, AOR Ms. Vandana Sehgal, AOR Mr. Aman Gupta, AOR Ms. Anindita Pujari, AOR Ms. T. Archana, AOR Ms. Mayuri Raghuvanshi, AOR Mr. Om Prakash Kharbanda, Adv. Ms. Rochak Kharbanda, Adv.
Mr. Chandra Prakash, AOR Ms. Shilpa Liza George, AOR Ms. Sneha Kalita, AOR Mr. Tahir Ashraf Siddiqui, AOR Mr. Anoop Prakash Awasthi, AOR Ms. Mridula Ray Bharadwaj, AOR Mr. K. Paari Vendhan, AOR Mr. Avi Tandon, Adv.
Mr. Rohit Amit Sthalekar, AOR Mr. Sumit Sinha, AOR Ms. Dharitry Phookan, AOR Mrs. Kirti Renu Mishra, AOR Mr. Anas Tanwir, AOR Mr. Vishal Gupta, AOR Mr. Alok Tripathi, AOR M/S. Pba Legal, AOR Ms. Rashmi Singh, AOR Mr. Ravindra Kumar, Sr. Adv.
30Mr. Binay Kumar Das, AOR Ms. Priyanka Das, Adv.
Ms. Neha Das, Adv.
Mr. Kumar Mihir, AOR Mrs. Mona K. Rajvanshi, AOR Mr. Divyakant Lahoti, AOR Mr. Parikshit Ahuja, Adv. Ms. Praveena Bisht, Adv.
Ms. Madhur Jhavar, Adv.
Ms. Vindhya Mehra, Adv.
Mr. Kartik Lahoti, Adv.
Ms. Garima Verma, Adv.
Ms. Shivangi Malhotra, Adv.
Ms. Indra Sawhney, AOR M/S. Kings And Alliance Llp , AOR Mr. B. K. Satija, AOR Mr. Prashant Singh I, Adv. Mr. Mukul Singh, Adv.
Mr. Sughosh Subramanium, Adv. Mr. R R Rajesh, Adv.
Mr. Vikrant Yadav, Adv.
Mr. Mohd Akhil, Adv.
Mr. Raj Bahadur Yadav, AOR Mr. Deepak Prakash, AOR Ms. Anagha S. Desai, AOR Mr. Siddhartha Jha, AOR Mr. Ajit Sharma, AOR Ms. Bharti Tyagi, AOR Mr. Akash Kakade, Adv.
Mr. Somanatha Padhan, AOR Mr. Swetab Kumar, Adv.
Mr. Pawan Kaushik, Adv.
Ms. Rajkumari Banju, AOR Mr. Anil Kumar Mishra-i, AOR Mr. B. K. Satija, AOR Mr. Sanjai Kumar Pathak, AOR Mr. Pradhuman Gohil, Adv. Mrs. Taruna Singh Gohil, AOR Mr. Ashish Kabra, Adv.
Mr. Mohammad Kamran, Adv. Ms. Ranu Purohit, Adv.
Mr. Alapati Sahithya Krishna, Adv.
Ms. Jasmine Damkewala, AOR 31 Ms. Manisha Ambwani, AOR Mr. Akhilesh Kumar Pandey, AOR Mr. Ravindra Kumar, Sr. Adv. Mr. Binay Kumar Das, AOR Ms. Priyanka Das, Adv.
Ms. Neha Das, Adv.
Mr. Abhinav Shrivastava, AOR Ms. Prerna Mehta, AOR Ms. Charu Mathur, AOR Mr. Vishnu Sharma, AOR Mrs. Kirti Renu Mishra, AOR Mr. Umesh Kumar Khaitan, AOR M/S. Devasa & Co., AOR Mr. Sonal Jain, AOR Mr. Sunil Fernandes, AOR Ms. Indrani Mukherjee, Adv. Mr. Kumar Shashank, Adv.
Mr. Bharat J Joshi, Adv.
Ms. Tatini Basu, AOR Ms. Arti Singh, AOR Mr. Aakashdeep Singh Roda, Adv. Ms. Pooja Singh, Adv.
Mr. B P Singh, Adv.
Ms. Astha Sharma, AOR Ms. Kamakshi S. Mehlwal, AOR Mr. Mishra Saurabh, AOR Mr. Arpit Rai, Adv.
Mr. Aviral Kashyap, AOR Mr. Pramod Dayal, AOR Mr. Santosh Kumar - I, AOR M/S. Shakil Ahmad Syed, AOR Mr. Syed Ahmed Saud, Adv.
Mr. Daanish Ahmed Syed, Adv. Mr. Mohd. Parvez Dabas, Adv. Mr. Uzmi Jameel Husain, Adv. Mr. Aqib Baig, Adv.
Mr. Mohd. Shahib, Adv.
Mr. Mujeebuddin Khan, Adv.
Mr. Prateek K Chadha, AOR Mr. Yadav Narender Singh, AOR Mr. Sukant Vikram, AOR 32 Ms. Shobha Gupta, AOR Ms. Astha Sharma, AOR Ms. Sujata Kurdukar, AOR Mr. Abhigya Kushwah, AOR Mr. Christopher Dsouza, AOR Mr. Syed Mehdi Imam, AOR Mr. Niraj Gupta, AOR Mr. Niraj Gupta, Adv.
Mr. Fuzail Khan, Adv.
Mrs. Anshu Gupta, Adv.
Mr. Bibhuti Krishna, Adv. Mr. Narender Kumar Mishra, Adv.
Ms. Amita Singh Kalkal, AOR Mr. Awanish Sinha, AOR Mr. Satish Dabas, Adv.
Ms. Beena, Adv.
Mr. Harikesh Singh, Adv.
Mr. Abhaya Nath Das, Adv.
Mr. Prithvijoy Das, Adv.
Mr. S S Bandyopadhyay, Adv. Mr. Rahul Singh, Adv.
Mr. V K Shukla, Adv.
Ms. Riya Soni, Adv.
Mr. Navin Kumar, Adv.
Mrs. Archana Kumari, Adv. Mr. Ankit Verma, Adv.
Mr. Anand Kumar Singh, Adv. Mr. Rahul Gupta, Adv.
Mr. Shashank Sharma, Adv. Mr. Abhimanyu Singh, Adv. Mr. Satish Kumar, AOR Mr. Chandan Kumar, AOR Mr. Somiran Sharma, AOR Mr. Sukant Vikram, AOR Mr. Pawanshree Agrawal, AOR Mr. Somesh Chandra Jha, AOR Mr. Dharmendra Kumar Sinha, AOR Mr. Shubham Bhalla, AOR Mr. Brijesh Kumar Tamber, AOR Mr. Vinay Singh Bist, Adv. Mr. Prateek Kushwaha, Adv. Ms. Ayushi Mittal, Adv.
Mr. Saket Singh, Adv.
Mrs. Sangeeta Singh, Adv. Mrs. Niranjana Singh, AOR 33 Mr. Uddyam Mukherjee, AOR Mr. Swapnil Pattanayak, Adv.
Mr. Prashant Shukla, Adv. Mrs. Anushree Shukla, Adv. Ms. Shubhi Bhardwaj, Adv. Mr. Ayush Kumar Yadav, Adv. Mr. Divyesh Pratap Singh, AOR Mrs. Priya Puri, AOR Mr. Ejaz Maqbool, AOR Mr. Sarvam Ritam Khare, AOR Mr. Gaurav, AOR Mr. Prashant, Adv.
Mr. Saurabh Yadav, Adv.
Mr. Aakarshan Aditya, AOR Mr. Gaurav Goel, AOR Mr. T. Mahipal, AOR Mr. Ashok Mathur, AOR Mr. Jasmeet Singh, AOR Mr. Rishi Matoliya, AOR Mr. Vijendra Singh, Adv.
Ms. Pallavi Awasthi, Adv. Mr. Deepak Goel, AOR Ms. Aporva Singh, Adv.
Mr. Mahindra Singh, Adv.
Mr. Girdhari Singh, Adv.
Mr. Mithilesh Jaiswal, Adv.
Mr. Pai Amit, AOR Mr. Saurabh Agrawal, Adv. Ms. Komal Mundhra, Adv.
Mr. Sudhanshu Choudhari, Adv. Mr. Vatsalya Vigya, AOR Mr. Badri Prasad Singh, AOR Mrs. Swarupama Chaturvedi, AOR Mr. Aneesh Mittal, AOR Mr. S. K. Verma, AOR Mr. Aditya Jain-1, AOR Mr. Kedar Nath Tripathy, AOR Mr. Tushar Singh, AOR Ms. Aruna Gupta, AOR Ms. Chandan Ramamurthi, AOR Mr. Malak Manish Bhatt, AOR Mr. Sureshan P., AOR 34 Mr. Sanjay Kumar Visen, AOR Mr. Manoj Singh, Adv.
Ms. Himani Bhatnagar, Adv. Mr. Pulkit Deora, Adv.
Mr. Raj Kamal, AOR Mr. Aseem Atwal, Adv.
Mr. Anurag Chandra, Adv.
Ms. Nupur Kaushik, Adv.
Mr. Karatvya Batra, Adv.
Mr. Pradeep Misra, AOR Mr. Daleep Dhyani, Adv.
Mr. Suraj Singh, Adv.
Mr. Manoj Kumar Sharma, Adv.
Mr. Arpit Rai, Adv.
Mr. Aviral Kashyap, AOR Ms. Anubha Agrawal, AOR Mr. D. S. Chauhan, AOR Mr. Shantwanu Singh, AOR Mr. Nirmal Kumar Ambastha, AOR Ms. Ashmita Bisarya, Adv.
Mrs. Tanuj Bagga Sharma, AOR Dr. M. K Ravi, Adv.
Ms. Alka Goyal, Adv.
Mr. Brijesh Kumar Tamber, AOR Mr. Vinay Singh Bist, Adv. Mr. Prateek Kushwaha, Adv. Ms. Ayushi Mittal, Adv.
Mr. Rohit Kumar Singh, AOR Ms. Jahanvi Worah, Adv.
Ms. Chandani Arora, Adv.
Ms. Shweta Priyadarshini, Adv. Mr. Rohit Khurana, Adv.
Mr. Shubham V. Gawande, Adv.
Mr. Sanjay Kapur, AOR Ms. Megha Karnwal, Adv.
Mr. Surya Prakash, Adv.
Mr. Arjun Bhatia, Adv.
Mr. Devesh Dube, Adv.
Mr. Azizkamal Shukla, Adv.
Mr. Rahul Malhotra, Adv.
Ms. Himanshi Madan, Adv.
Mr. Rajesh P., AOR 35 Mr. Sanjay Kumar Dubey, AOR Ms. Shuchi Singh, Adv.
Mr. Krishna Kant Dubey, Adv. Mr. Vivek Kumar Pandey, Adv. Mr. Ujjwal Kumar Dubey, Adv. Mr. Rakesh Kumar Tewari, Adv. Mr. Aman Kumar, Adv.
Mr. Jainendra Kumar, Adv. Mr. Yash Joshi, Adv.
Mr. Ramesh Babu M. R., AOR Ms. Manisha Singh, Adv.
Ms. Nisha Sharma, Adv.
Ms. Jagriti Bharti, Adv.
Ms. Tanya Chowdhary, Adv. Mr. Rohan Srivastava, Adv. Mr. Pranav P, Adv.
Mr. Pradeep Misra, AOR Mr. Daleep Dhyani, Adv.
Mr. Suraj Singh, Adv.
Mr. Manoj Kumar Sharma, Adv.
Mr. Jay Kishor Singh, AOR UPON hearing the counsel the Court made the following O R D E R I.A. No. 8259/2019, I.A. No.74385/2020, I.A. No.90985/2020, I.A. No.13457/2023, I.A. No.26325/2023, I.A. No.26348/2023, I.A. No. 35111/2023, IA No. 35105/2023 and I.A. No. 47545/2023 IN WRIT PETITION(CIVIL) NO(S). 940 OF 2017 The applications are disposed of in terms of the signed order.
List the matter for further orders on 25th April, 2023.
(JAYANT KUMAR ARORA) (VIRENDER SINGH) ASTT. REGISTRAR-cum-PS BRANCH OFFICER (Signed order is placed on the file) 36