Delhi High Court - Orders
Dr. Mahesh Prakash Shinde & Ors. & Ors vs Union Of India & Ors. & Ors on 11 September, 2023
Author: Manmohan
Bench: Manmohan
$~13 to 16
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ LPA 15/2023
DR. MAHESH PRAKASH SHINDE & ORS. & ORS...... Appellants
Through: Mr. Apoorve Karol with Ms. Mithu
Jain and Mr. Lakshay Sharma,
Advocates.
versus
UNION OF INDIA & ORS. & ORS. ..... Respondents
Through: Mr. T.P. Singh, Sr. Central Govt.
Counsel with Mr. Sunil Kumar Gupta,
Under Secretary, MoHFW for
respondent no. 1/UOI.
Mr. T. Singhdev, Mr. Abhijit
Chakravarty, Advocates for R2/NMC
Mr. Kirtiman Singh, Mr. Waize Ali
Noor, Mr. Varun Rajawat, Mr.
Madhav Bajaj, Ms. Taha Yasin,
Advocates for respondent no. 3/NBE
Mr. Akhil Sibal, Sr. Advocate with
Mr. Shivanshu Bhardwaj and Mr.
Archit Mudgal, Advocates for R-
4/CPS
14
+ LPA 16/2023
DR. RASHI SATYANARAYAN SONI & ORS. ..... Appellants
Through: Mr. Apoorve Karol with Ms. Mithu
Jain and Mr. Lakshay Sharma,
Advocates.
versus
UNION OF INDIA & ORS. ..... Respondents
Through: Ms. Nidhi Raman, CGSC with Mr.
Zubin Singh, Advocate for UOI
Mr. T. Singhdev, Mr. Abhijit
Chakravarty, Advocates for R2/NMC
Mr. Kirtiman Singh, Mr. Waize Ali
LPA 15/2023 & other connected matters Page 1 of 4
This is a digitally signed order.
The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above.
The Order is downloaded from the DHC Server on 16/09/2023 at 17:49:19
Noor, Mr. Varun Rajawat, Mr.
Madhav Bajaj, Ms. Taha Yasin,
Advocates for respondent no. 3/NBE
Mr. Akhil Sibal, Sr. Advocate with
Mr. Shivanshu Bhardwaj and Mr.
Archit Mudgal, Advocates for R-
4/CPS
15
+ LPA 87/2023
COLLEGE OF PHYSICIANS AND SURGEONS OF
MUMBAI ..... Appellant
Through: Mr. Akhil Sibal, Sr. Advocate with
Mr. Shivanshu Bhardwaj and Mr.
Archit Mudgal, Advocates
versus
UNION OF INDIA AND ORS ..... Respondents
Through: Mr. T.P. Singh, Sr. Central Govt.
Counsel with Mr. Sunil Kumar Gupta,
Under Secretary, MoHFW for
respondent no. 1/UOI.
Mr. T. Singhdev, Mr. Abhijit
Chakravarty, Advocates for R2/NMC
Mr. Kirtiman Singh, Mr. Waize Ali
Noor, Mr. Varun Rajawat, Mr.
Madhav Bajaj, Ms. Taha Yasin,
Advocates for respondent no. 3/NBE
16
+ LPA 149/2023 & CM APPLs. 9913/2023, 9914/2023, 9917/2023,
42078/2023, 44268/2023 & 44269/2023
DR SACHIN GAGAJIBHAI SHETA ..... Appellant
Through: Mr. Apoorve Karol with Ms. Mithu
Jain and Mr. Lakshay Sharma,
Advocates.
versus
LPA 15/2023 & other connected matters Page 2 of 4
This is a digitally signed order.
The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above.
The Order is downloaded from the DHC Server on 16/09/2023 at 17:49:19
UNION OF INDIA AND ORS ..... Respondents
Through: Ms. Nidhi Raman, CGSC with Mr.
Zubin Singh, Advocate for UOI
Mr. T. Singhdev, Mr. Abhijit
Chakravarty, Advocates for R2/NMC
Mr. Kirtiman Singh, Mr. Waize Ali
Noor, Mr. Varun Rajawat, Mr.
Madhav Bajaj, Ms. Taha Yasin,
Advocates for respondent no. 3/NBE
CORAM:
HON'BLE MR. JUSTICE MANMOHAN
HON'BLE MS. JUSTICE MINI PUSHKARNA
ORDER
% 11.09.2023
1. Mr. Akhil Sibal, learned senior counsel for College of Physicians and Surgeons of Mumbai (CPS) states that in view of the clarifications sought by this Court with regard to functioning of CPS Mumbai as well as the issues in the present appeals, his client will require at least three weeks' time to file a supplementary affidavit.
2. Mr. T.P. Singh, Senior Central Government Counsel states that he will also require some time to produce the entire file of CPS Mumbai before this Court.
3. Learned counsel for appellant states that he had agreed not to press his interim applications as he was conveyed an impression that all parties would conclude the final hearing within a week. He emphasises that the last date for filing of the DNB form is 20th September, 2023 and the first examination is scheduled for 12th October, 2023.
4. Keeping in view the aforesaid, this Court is of the view that it would not be possible to conclude the hearing and pronounce the final judgment prior to 12th October, 2023.
LPA 15/2023 & other connected matters Page 3 of 4This is a digitally signed order.
The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above. The Order is downloaded from the DHC Server on 16/09/2023 at 17:49:19
5. Accordingly, with the consent of parties, the applications for interim relief being CM APPL. 1090/2023 and CM APPL. 1095/2023 are restored and the order dated 28th August, 2023 is recalled to that extent.
6. List on 13th September, 2023.
MANMOHAN, J MINI PUSHKARNA, J SEPTEMBER 11, 2023 au LPA 15/2023 & other connected matters Page 4 of 4 This is a digitally signed order.
The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above. The Order is downloaded from the DHC Server on 16/09/2023 at 17:49:19