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 0]

Supreme Court - Daily Orders

The Assistant Commissioner (Ct Ii) ... vs Bharati Airtel Limited Rep. By Its Dy. ... on 12 August, 2016

     Item No.25                            1

                              REGISTRAR COURT. 2                  SECTION III

                         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. M V RAMESH

     Petition(s) for Special Leave to Appeal (C)         No(s).   13390/2013

     ASST.COMMR.(CT-II) & ORS.                             Petitioner(s)

                                          VERSUS

     BHARATI AIRTEL LTD. & ORS.                            Respondent(s)



     (with office report)


     WITH
     SLP(C) No. 33108/2013
     SLP(C) No. 39487/2013
     Office Report)

      SLP(C) No. 39492/2013
     Office Report)

      SLP(C) No. 39494/2013
     Office Report)

      SLP(C) No. 39497/2013
     Office Report)

      SLP(C) No. 2481/2014
     Office Report)

      SLP(C) No. 2939/2014
     Office Report)

      SLP(C) No. 2940/2014
     Office Report)

      SLP(C) No. 2943/2014
     Office Report)
Signature Not Verified


      SLP(C) No. 2944/2014
Digitally signed by
POOJA SHARMA
Date: 2016.08.12

     Office Report)
16:56:13 IST
Reason:




      SLP(C) No. 2945/2014
     Office Report)
Item No.25                       2

 SLP(C) No. 2949/2014
Office Report)

 SLP(C) No. 2950/2014
Office Report)

 SLP(C) No. 25462/2015
Office Report)

 SLP(C) No. 25468/2015
Office Report)

 SLP(C) No. 25461/2015
Office Report)

 SLP(C) No. 26814/2015
Interim Relief)

 SLP(C) No. 6163/2016
(With appln.(s) for exemption from filing c/c of the impugned
judgment and Interim Relief)

 C.A. No. 8774/2012
Office Report)

 SLP(C) No. 16557-16562/2012
Office Report)

 SLP(C) No. 23093/2012
Office Report)

 SLP(C) No. 23094/2012
Office Report)

 SLP(C) No. 23095/2012
Office Report)

 SLP(C) No. 23096/2012
Office Report)

 SLP(C) No. 23097/2012
Office Report)

 SLP(C) No. 30984/2012
Office Report)

 SLP(C) No. 30985/2012
Office Report)

 SLP(C) No. 33099/2012
Office Report)

 SLP(C) No. 33102/2012
Item No.25               3

Office Report)

 SLP(C) No. 40117/2012
Office Report)

 SLP(C) No. 5244/2013
Interim Relief)

 SLP(C) No. 5879/2013
Interim Relief)

 SLP(C) No. 5880/2013
Interim Relief)

 SLP(C) No. 10543/2013
Interim Relief)

 SLP(C) No. 10880/2013
Interim Relief)

 SLP(C) No. 11718/2013
Interim Relief)

 SLP(C) No. 13390/2013
Office Report)

 SLP(C) No. 39483/2013
Interim Relief)

 SLP(C) No. 39484/2013
Office Report)

 SLP(C) No. 39485/2013
Office Report)

 SLP(C) No. 39486/2013
Office Report)

 SLP(C) No. 39490/2013
Office Report)

 SLP(C) No. 39491/2013
Office Report)

 SLP(C) No. 39495/2013
Office Report)

 SLP(C) No. 39498/2013
Office Report)

 SLP(C) No. 39499/2013
Office Report)
Item No.25                          4

 SLP(C) No. 2479/2014
Office Report)

 SLP(C) No. 2941/2014
Office Report)

 SLP(C) No. 2942/2014
Office Report)

 SLP(C) No. 2946/2014
Office Report)

 SLP(C) No. 2947-2948/2014
Office Report)

 SLP(C) No. 25469/2015
Office Report)

 SLP(C) No. 24548/2015
Interim Relief)


Date : 12/08/2016 These petitions were called on for hearing today.



For Petitioner(s)
                        Mr. S. Udaya Kumar Sagar,Adv.

                        Mr. D. Mahesh Babu,Adv.
                        M/s. Venkat Palwai Law Associates,Adv.
                        Mr. G. N. Reddy,Adv.

                    Mr. Rajendra Prasad,Adv.
                    Mr. Rajiv Tyagi,Adv.



For Respondent(s)   Mr. Avinash Tripathi,Adv.
                    Mr. Praveen Kumar,Adv.

                    Mr. Abhilash Chaudhary,Adv.
                    Mr. Punit Dutt Tyagi,Adv.

                        Ms. T. Anamika,Adv.

                    Mr. Pravin Kumar,Adv.
                    Mr. B. Krishna Prasad,Adv.

                    Mr. Manu Nair,Adv.
                    Mr. S. S. Shroff,Adv.
Item No.25                          5

                       Ms. Neha Agarwal,Adv.
                       Mr. E. C. Agrawala,Adv.

                        Mr. R. Chandrachud,Adv.

                       Mr. Neeraj Kumar,Adv.
                       Mr. Mohit D. Ram,Adv.

                       Mr. Rajiv Tyagi,Adv.
                       Mr. Sibisankar Mishra,Adv.

                       Mr.R. Chandrachud,Adv.

                       Mr. Hitendra Nath Rath,Adv.


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

SLP(C) Nos. 16557-16562,23093,23094,23095,23096, 23097/2012 11718,39483,39484,39485/2013,2942,2946/2014, 24548 25469 and 25461/2015 Being complete matters, place all the matters before the Hon'ble Court.

SLP(C) No. 30984,30985 and 40117/2012, 5879,5880,10543,10880, 39490, 39495,39494,13390,33108, 39492,39498,39499/2013, SLP(C) No. 2481 and 2944,2479,2941,2947-2948/2014 and SLP(C) No. 6163/2016 Appearing respondents have failed to file the counter affidavit within the period stipulated under the rules. Service of notice is complete on the other respondents but no one has entered appearance on their behalf. Viewed, in that context, the matters shall be processed for listing before the Hon'ble Court, under the rules.

SLP(C) Nos. 33099,33102/2012 and 5244/2013 Respondent No.1 has already filed the counter affidavit. Other respondents have failed to file the counter affidavit within the period stipulated under the rules. Viewed thus, the matters shall be processed for listing before the Hon'ble Court under the rules.

Item No.25 6 SLP(C) No. 39486/2013

The Ld. Counsel for the respondent No.1 has failed to file the counter affidavit within the period stipulated under the rules. Respondent No.2 (Union of India) is common party in SLP(C) Nos. 39492, 39494 and 39497/2013 and is represented by Mr. B.K. Prasad, Ld. Counsel. Hence service is deemed as complete. Viewed, in that context, the matter shall be processed for listing before the Hon'ble Court, under the rules.

SLP(C) No. 39491/2013

The Ld. Counsel for the respondent No.1 has failed to file the counter affidavit within the period stipulated under the rules. Service of notice is complete on the respondent No.2 but no one has entered appearance on his behalf. Respondent No.3 (Union of India) is common party in SLP(C) Nos. 39492, 39494 and 39497/2013 and is represented by Mr. B.K. Prasad, Ld. Counsel. Hence service is deemed as complete. Viewed, in that context, the matters shall be processed for listing before the Hon'ble Court, under the rules.

SLP(C) No. 39487/2013

The Ld. Counsel for the respondent No.1 has failed to file the counter affidavit within the period stipulated under the rules. Respondent No.3 (Union of India) is common party in SLP(C) Nos. 39492, 39494 and 39497/2013 and is represented by Mrs. B.K. Prasad, Ld. Counsel. Hence service deemed as complete.

Await the return of the service of notice already issued to the respondent No.2.

SLP(C) No. 25462/2015

The Ld. Counsel for the respondent No.1 has failed to file the counter affidavit within the period stipulated under the rules.

Fresh steps for the service of notice by usual mode to the respondent No.2 shall be taken by the learned counsel for the petitioners within a period of four weeks, as last chance.

Item No.25 7

Ld. Counsel for the petitioners shall also within the same period file the I.A. for amendment of Cause Title as name of Respondent No.1 has been changed.

SLP(C) No. 25468 and 26814/2015, SLP(C) No. 2939,2949,2940, 2943 and 2945/2014 Served respondents have failed to file the counter affidavit within the period stipulated under the rules.

Fresh steps for the service of notice by usual mode to the unserved respondents shall be taken by the learned counsel for the petitioners within a period of four weeks, as last chance.

SLP(C) No. 39497/2013 and SLP(C) No. 2950/2014 The served respondents have failed to file the counter affidavit within the period stipulated under the rules.

Await the return of the service of notice already issued to the unserved respondents.

C.A. No. 8774/2012

Ld. Counsel for the appellants shall within a period of four weeks file deficit Court fee.

List again on 26.9.2016.

(M V RAMESH) Registrar MG