Supreme Court - Daily Orders
Sri Atibal Singh vs Pramod Shankar Upadhyay on 21 August, 2019
Bench: Arun Mishra, M.R. Shah, B.R. Gavai
IN THE SUPREME COURT OF INDIA
CIVIL APPELLATE JURISDICTION
CIVIL APPEAL NO. 3695 OF 2007
SRI ATIBAL SINGH & ORS. ETC. … Appellants
VERSUS
PRAMOD SHANKAR UPADHYAY & ORS. ETC. … Respondents
WITH
CIIVL APPEAL NOS. 3704, 3705, 3706, 3688, 3686, 3685 & 3687 OF 2007
AND 3127 OF 2012
AND
CIVIL APPEAL NOS. 6569, 6570, 6571-6572, 6573, 6574, 6576, 6577,
6578-6579, 6575, 6580, 6581, 6582, 6583, 6584 AND 6585 OF 2019
(Arising out of SLP (C) Nos.28395, 28917,28535-28536 & 33760 of
2011, 3435 of 2012, 479, 13962 of 2016, 20618-20619 of 2017, 23856,
24083, 20259, 24084 & 21666 & 24071 of 2018 and 4574 of 2019)
AND
CIVIL APPEAL NO. OF 2019 @ SLP (C) NO.12631/2018
@ MA NO.1790 OF 2018 IN SLP (C) NO.12631 OF 2018
AND
CONTEMPT PETITION (C) NOS.1467/2018 IN SLP (C) NO.12631/2018,
2096/2018 IN SLP (C) NO.21666/2018 AND 430/2019 IN SLP (C)
NO.20259/2018
O R D E R
Applications for impleadment are allowed to the extent of intervention.
Signature Not Verified Digitally signed by GULSHAN KUMAR ARORA Date: 2019.09.06 15:22:50 ISTReason: Leave granted in all the special leave petitions.
Heard learned counsel for the parties.
2M.A. filed for recall of the order dated 4.5.2018 is allowed.
Order is recalled as other special leave petitions are pending.
All the special leave petitions are required to be heard together.
The special leave petition is taken on Board.
A peculiar situation has arisen in this case. The decision which has been overruled by the High Court was affirmed by this Court in Diploma Engineers Sangh v. State of U.P. [(2007) 13 SCC 300]. It was brought to the notice of the High Court that a special leave petition was pending consideration before this Court and judgment was reserved. Notwithstanding the said fact, the High Court has overruled the decision which was affirmed by this Court later on. Judicial propriety required that the High Court should have stayed its hands when the matter was heard and reserved by this Court and the High Court should not have proceeded with the hearing of the matter.
Apart from that, we find that certain reliefs have been granted by the High Court which were not even prayed for in the writ petition. The High Court ought to have confined consideration to the reliefs prayed in the writ petition and also considering the subject matter and parties before it.
We, therefore, set aside the impugned judgment and order and remit the matter to the High Court. We request the High Court to decide the matter afresh within six months after 3 hearing the parties afresh.
It is open to the parties to approach the Chief Justice for clubbing all the similar matters pending at Allahabad as well as before the Bench at Lucknow. As we have set aside the impugned judgment, the orders passed by the High Court following the same in other matters are also set aside. Let all the matters be decided by the High Court afresh.
All the appeals are allowed. Impugned judgment and orders are set aside. It is open to the incumbents who have filed contempt petitions to question the orders passed in accordance with law, in case any cause survives and they are still aggrieved by them before the appropriate forum. The contempt petitions are accordingly disposed of including the pending applications. No costs.
……………………………………………………,J.
(Arun Mishra) ……………………………………………………,J.
(M.R. Shah) ……………………………………………………,J.
(B.R. Gavai) New Delhi;
August 21, 2019 4 ITEM NO.102 COURT NO.4 SECTION III-A S U P R E M E C O U R T O F I N D I A RECORD OF PROCEEDINGS Civil Appeal No(s). 3695/2007 SRI ATIBAL SINGH & ORS. Appellant(s) VERSUS PRAMOD SHANKAR UPADHYAY & ORS. Respondent(s) (IA No. 9/2013 – CLARIFICATION/DIRECTION IA No. 166980/2018 – CLARIFICATION/DIRECTION IA No. 97761/2018 - CLARIFICATION/DIRECTION IA No. 3/2006 – IMPLEADMENT FILED BY H.S. PARIHAR IA No. 10/2016 - IMPLEADMENT FILED BY VARINDER KR. SHARMA IA No. 12/2016 - IMPLEADMENT FILED BY VARINDER KR. SHARMA IA No. 11/2016 - MPLEADMENT FILED BY VARINDER KR. SHARMA IA No. 166981/2018 - STAY APPLICATION) WITH C.A. No. 3704/2007 (III-A) (FOR FOR IMPLEADMENT ON IA 3/2006 IA No. 3/2006 - IMPLEADMENT) C.A. No. 3706/2007 (III-A) C.A. No. 3115-3127/2012 (III-A) (FOR STAY APPLICATION ON IA 101128/2018 IA No. 101128/2018 - STAY APPLICATION) C.A. No. 3705/2007 (III-A) (FOR STAY APPLICATION ON IA 101121/2018 IA No. 101121/2018 - STAY APPLICATION) C.A. No. 3688/2007 (III-A) (FOR Application for directions ON IA 2/2014 IA No. 2/2014 - Application for directions) C.A. No. 3686/2007 (III-A) C.A. No. 3685/2007 (III-A) C.A. No. 3687/2007 (III-A) SLP(C) No. 28395/2011 (XI) SLP(C) No. 28917/2011 (XI) SLP(C) No. 28535-28536/2011 (XI) (CONNECTED WITH CA NO. 3695/2007) SLP(C) No. 33760/2011 (XI) (FOR IMPLEADMENT I.A.NO.6/11) IN SC 33760/11) IA No. 113290/2017 - APPROPRIATE ORDERS/DIRECTIONS) SLP(C) No. 3435/2012 (XI) SLP(C) No. 23856/2018 (XI) SLP(C) No. 479/2016 (XI) (FOR VACATING STAY ON IA 5/2016 FOR INTERVENTION APPLICATION ON IA 6/2016 FOR EXEMPTION FROM FILING O.T. ON IA 7/2016 FOR ON IA 8/2016 FOR INTERVENTION APPLICATION ON IA 123317/2017 IA No. 7/2016 - EXEMPTION FROM FILING O.T. IA No. 6/2016 - INTERVENTION APPLICATION IA No. 123317/2017 - INTERVENTION APPLICATION IA No. 5 5/2016 - VACATING STAY IA No. 4/2016 - VACATING STAY) SLP(C) No. 13962/2016 (XI) (FOR ON IA 64004/2017 FOR VACATING STAY ON IA 85093/2017 IA No. 85093/2017 - VACATING STAY) SLP(C) No. 20618-20619/2017 (XI) MA 1790/2018 in SLP(C) No. 12631/2018 (XI) (FOR ADMISSION and IA No.77351/2018-INTERVENTION/IMPLEADMENT and IA No.77357/2018-RECALLING THE COURTS ORDER IA No. 77351/2018 – INTERVENTION/IMPLEADMENT IA No. 77357/2018 - RECALLING THE COURTS ORDER) SLP(C) No. 24083/2018 (XI) SLP(C) No. 20259/2018 (XI) (AS PER ROP DATED 8.7.2019 MATTER IS TO UPDATED UNDER FIXED DATED FOR 22.8.2019 IA No. 105405/2018 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT IA No. 105409/2018 - EXEMPTION FROM FILING O.T. IA No. 13127/2019 - EXEMPTION FROM FILING O.T. IA No. 116108/2018 - STAY APPLICATION IA No. 13125/2019 - STAY APPLICATION) SLP(C) No. 24084/2018 (XI) SLP(C) No. 21666/2018 (XI) CONMT.PET.(C) No. 1467/2018 in SLP(C) No. 12631/2018 (XI) (FOR ADMISSION TO BE LISTED ALONGWITH M.A. 1790 OF 2018 IA No. 144921/2018 - INTERVENTION/IMPLEADMENT) SLP(C) No. 24071/2018 (XI) SLP(C) No. 4574/2019 (XI) (IA No. 125501/2018 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT IA No. 125502/2018 - EXEMPTION FROM FILING O.T. IA No. 21097/2019 - EXEMPTION FROM FILING O.T. IA No. 21095/2019 - STAY APPLICATION) CONMT.PET.(C) No. 2096/2018 in SLP(C) No. 21666/2018 (XI) (FOR ADMISSION and IA No.151952/2018-EXEMPTION FROM FILING O.T.) CONMT.PET.(C) No. 430/2019 in SLP(C) No. 20259/2018 (XI) (FOR ADMISSION and IA No.32267/2019-EXEMPTION FROM FILING O.T.) Date : 21-08-2019 These matters were called on for hearing today.
CORAM : HON'BLE MR. JUSTICE ARUN MISHRA HON'BLE MR. JUSTICE M.R. SHAH HON'BLE MR. JUSTICE B.R. GAVAI For Appellant(s) Mr. Anil K. Jha, AOR Mr. Nikhil Majithia, AOR Mr. M. C. Dhingra, AOR Appellant-in-person, AOR Mr. P.N. Mishra, Sr. Adv.
Ms. Preetika Dwivedi, Adv.
Ms. Komal M., Adv.
Mr. Saurabh Agrawal, Adv.
Mr. Abhijit Sengupta, AOR Ms. Preetika Dwivedi, AOR Mr. Purushaindra Kaurav, Sr. Adv.
6Mr. B.N. Dubey, Adv.
Mr. Satyajeet Kumar, AOR Mr. Varun Thakur, Adv.
Mr. Brajesh Pandey, Adv.
Mr. S. Saran, Adv.
Mr. Varinder Kumar Sharma, AOR Mr. Yash Pal Dhingra, AOR Ms. Preeti Singh, AOR Mr. Vijay Kumar, AOR Mr. Ajay Kumar Mishra, (AAG) Sr. Adv. Mr. Ardhendumauli Kumar Prasad, AOR Mr. Gaurav Agarwal, Adv.
Ms. Priyanka, Adv.
Ms. Lhingneivah, Adv.
Petitioner-in-person Ms. Mahalakshmi Pavani, Sr. Adv. Mr. G. Balaji, AOR Ms. S. Vijayakumar, Adv.
Mr. Divyanshu, Adv.
For Respondent(s) Mr. Tara Chandra Sharma, AOR Ms. Neelam Sharma, Adv.
Mr. Rupesh Kumar, Adv.
Ms. Pankhuri Shrivastava, Adv. Mr. Pravesh Bahuguna, Adv.
Mr. Yadav Narender Singh, AOR Mr. M. C. Dhingra, AOR Mr. Pradeep Kumar Mathur, AOR Mr. P. V. Yogeswaran, AOR Mr. Rameshwar Prasad Goyal, AOR Mr. Kuldeep S. Parihar, Adv.
Mr. H. S. Parihar, AOR Ms. Aishwarya Bhati, Sr. Adv.
Ms. Lhingneivah, Adv.
Ms. Priyanka, Adv.
Mr. Ardhendumauli Kumar Prasad, AOR Mr. Chandra Shekhar Suman, Adv.
Mr. Puneet Taneja, AOR Ms. Pragati Neekhra, AOR Mr. Debasis Misra, AOR Mr. Mohd. Fuzail Khan, Adv.
Mr. Prakash K. Singh, Adv.
7Ms. Charu Aneja, Adv.
Mr. Rajeev Singh, AOR Mr. Satyajeet Kumar, AOR Mr. Shail Kumar Dwivedi, AOR Mr. Samir Ali Khan, AOR Mr. Adarsh Upadhyay, AOR Mr. Garvesh Kabra, AOR Mr. Shrish Kumar Misra, AOR Ms. Deepika Mishra, Adv.
Mr. Bimlesh Pandey, Adv.
Mr. Shashank Shekhar Singh, AOR Mr. Anil Kumar Jha, AOR Mr. V. N. Raghupathy, AOR Mr. Gaurav Dhingra, AOR Mr. Amit Sharma, AOR Mr. P.S. Patwalia, Sr. Adv.
Mr. Nikhil Majithia, AOR Mr. Dhruv Sheoran, Adv.
Mr. Akshay Chadha, Adv.
Mr. Anurag Kishore, AOR Mr. Dinesh Kumar Goswamy, Sr. Adv. Mr. Shiv Sagar Tiwari, AOR Mr. Rudra Vikram Singh, Adv.
Mr. Abhijit Sengupta, AOR Mr. Basva S. Prabhu Patil, Sr. Adv. Mr. Varun Thakur, Adv.
Mr. Brajesh Pandey, Adv.
Ms. Shradda Saran, Adv.
Mr. Varinder Kumar Sharma, AOR Mr. Kamini Jaiswal, AOR Ms. Kaveri Krishna Jha, Adv.
Mr. Hitesh Kumar Sharma, Adv.
Ms. Mamta Upadhyay, Adv.
UPON hearing the counsel the Court made the following O R D E R Applications for impleadment are allowed to the extent of intervention.
Leave granted in all the special leave petitions.
8Heard learned counsel for the parties.
M.A. filed for recall of the order dated 4.5.2018 is allowed.
Order is recalled as other special leave petitions are pending.
All the special leave petitions are required to be heard together.
The special leave petition is taken on Board.
All the appeals are allowed in terms of the signed order.
Impugned judgment and orders are set aside. It is open to the incumbents who have filed contempt petitions to question the orders passed in accordance with law, in case any cause survives and they are still aggrieved by them before the appropriate forum. The contempt petitions are accordingly disposed of including the pending applications in terms of the signed order. No costs.
(GULSHAN KUMAR ARORA) (JAGDISH CHANDER)
COURT MASTER COURT MASTER
(Signed order is placed on the file)