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 2, Cited by 0]

Rajasthan High Court - Jaipur

St Wilfred Education And Anr vs Union Of India And Ors on 1 August, 2018

      HIGH COURT OF JUDICATURE FOR RAJASTHAN
                  BENCH AT JAIPUR

                     S.B. Civil Writs No. 11948/2018

St Wilfred Education And Anr
                                                            ----Petitioner
                                  Versus
Union Of India And Ors
                                                          ----Respondent

For Petitioner(s) : Mr. Gunjan Pathak, Adv. For Respondent(s) : Mr.Nikhil Simlote, Adv. HON'BLE MR. JUSTICE SANJEEV PRAKASH SHARMA Order 01/08/2018 The Division Bench in D.B.Special Appeal (Writ) No.533/2018 has passed the following order: -

"In view of the order passed by the learned Single Judge on 6.7.2018 which reads as under:-
"Learned Senior Counsel submits that the issue involved in the present cases is identical to the issue inovlved in SB Civil Writ Petition No.15978/2017 and the interim order passed in the said case be made applicable in the present cases also.
Faced with the information that the Division Bench has directed that the interim order passed by this Court shall not be treated as a precedent, learned senior counsel submits that the very purpose of filing these writ petitions would be rendered otiose if the adjudicating authority passes and order on the reference made by the competent authority. It is submitted that the competent authority has sent the proceedings to the adjudicating authority after the respondents were served with copy of the writ petition. It is submitted that the amended Benami Act does not have a retrospective operation as Section 3 of the Act prohibits Benami Transactions have not been given retrospectively under the Act.
The matter requires consideration.
Taking into consideration the order passed by the Division Bench not to treat the earlier order as a precedent and also taking into consideration that this Court has to examine the issue finally and keeping in (2 of 2) [CW-11948/2018] view that if any final order is passed by the Adjudicating Authority, the subject matter before this Court would be rendered otiose, it is deemed appropriate to direct that the proceedings before the Adjudicating Authority may continue, however, no final order shall be passed in the cases."

It will be open for counsel for the appellant Mr. R.B.Mathur to request the learned Single Judge not to take up the matter finally. We hope that pending this appeal, learned Single Judge will accept his request.

List on 7.8.2018."

Today, before this Court the matter relating to Banami transactions Act is listed.

In view of the order passed by the Division Bench, it would be appropriate to place the case before Hon'ble the Chief Justice to pass appropriate orders for listing either before the Division Bench alongwith D.B.Special Appeal (Writ) No.533/2018 or appropriate orders as His Lordship may so order.

(SANJEEV PRAKASH SHARMA),J N.Gandhi/131 Powered by TCPDF (www.tcpdf.org)