Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 4]

Supreme Court - Daily Orders

A V Baby Girija vs A V Rajan on 6 February, 2018

      ITEM NO.65                        REGISTRAR COURT. 2                 SECTION XI -A

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


                                        BEFORE THE REGISTRAR MR. SANJAY PARIHAR

      Petition(s) for Special Leave to Appeal (C)                 No(s).   19915/2017

      A V BABY GIRIJA & ORS.                                            Petitioner(s)

                                                    VERSUS

      A V RAJAN & ORS.                                                  Respondent(s)

      (FOR ADMISSION and I.R. and IA No.68693/2017-DELETING THE NAME OF
      RESPONDENT and IA No.17421/2018-SUBSTITUTED SERVICE)


      Date : 06-02-2018 This petition was called on for hearing today.


      For Petitioner(s)                Mr.Jaimon Andrews,Adv.
                                       Mr. Naresh Kumar, AOR

      For Respondent(s)                Mr.Boby Augustine,Adv.
                                       Ms. Reshmi Rea Sinha, AOR

                                       Mr.Anubhav Anand Pandey,Adv.
                                       Mr. Renjith. B, AOR

                                       Mr.Anubhav Anand Pandey,Adv.
                                       Ms. Lakshmi N. Kaimal, AOR

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

Service of notice is complete on the respondent Nos.1 & 9, but no one has entered appearance on their behalf.

Four weeks time as last chance is given to the respondent Nos.2-7 to file the counter affidavit. The respondent Nos.11, 12 & 13 shall also be at liberty to file the counter affidavit within a period of four weeks.

Ld.counsel for the petitioner has filed an application for Signature Not Verified substituted service in respect of the respondent No.8 and the same Digitally signed by SUSHMA KUMARI BAJAJ Date: 2018.02.07 is allowed. Registry shall issue proclamation for publication as 10:19:03 IST Reason:

per rules/guidelines.
…......2 ITEM NO.65 -2- In respect of respondent No.10, Ld.counsel for the petitioner has filed the requisites which is barred by time by 29 days. Delay in filing the same is condoned. Registry to issue notice urgently.
As per postal tracking report in respect of respondent No.14, the remarks shows that “deceased”. Ld.counsel for the petitioner submits that he has filed an application for deletion of respondent No.14 from the array of parties. If it is so, Registry to verify and list the same before the Hon'ble Judge in Chambers for orders.
SANJAY PARIHAR Registrar SB