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

Smt. Yogeshwari Kumari And Ors. vs Lake Shore Palace Hotels Pvt. Ltd. And ... on 18 February, 2016

Bench: Ranjan Gogoi, Prafulla C. Pant

     ITEM NO.119 (MM)                                  COURT NO.7                        SECTION XV

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

                                    CIVIL APPEAL       NOS.   7416-7418/2012

     SMT. YOGESHWARI KUMARI AND ORS.                                             APPELLANT(S)

                                                        VERSUS

     LAKE SHORE PALACE HOTELS PVT. LTD. & ORS          RESPONDENT(S)
     (WITH APPLN. (S) FOR DIRECTIONS AND DIRECTIONS AND IMPLEADMENT AND
     DIRECTIONS AND OFFICE REPORT)
          WITH
     C.A. NO. 7419-7424/2012
     (WITH OFFICE REPORT)

     Date : 18/02/2016 These appeals were called on for hearing today.

     CORAM :
                          HON'BLE MR. JUSTICE RANJAN GOGOI
                          HON'BLE MR. JUSTICE PRAFULLA C. PANT

     For Appellant(s)                          Mr. Mrinal Kanti Mandal, Adv.
                                               For Mr. Parijat Sinha, Adv.

     For Respondent(s)
                                               Mr. Anil Kumar Mishra, Adv.

                                               Mr. E. C. Agrawala, Adv.

                                               Mr. Puneet Jain, Adv.
                                               Ms. Pratibha Jain, Adv.

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

Before rising of the Court Shri Mrinal Kanti Mandal, learned counsel appearing for the appellants sought to mention the present appeals listed at Item No.119 of the Cause List though at the end of the day the Court could Signature Not Verified Digitally signed by Vinod Lakhina Date: 2016.02.19 reach only upto Item No.110 of the list. Shri Mandal 17:22:42 IST Reason: Page No.1 of 2 persisted to his attempts to mention and with reference to certain photographs pointed out that this Bench should not hear the matter. We have perused the photographs wherein one member of this Bench (Ranjan Gogoi, J.) along with his family had visited City Palace Museum, Udaipur which is a center of tourist attraction. We do not see why the learned counsel should have pointed the said fact inasmuch as upon reading of the case record when the matter would have been called out in the normal course the learned judge, if he feels any incapacity or inconvenience to deal with the matter would have recused himself. The submission made by the learned counsel proceeds on certain presumptions that the learned judge who visited City Palace Museum, Udaipur was aware or made aware subsequently of the pending litigation; that the litigation is pending in his Court; and that the learned judge had been spoken to by the opposite party (the respondents). The conduct of the learned member(s) of the Bar cannot be appreciated. I (Ranjan Gogoi, J), therefore, refer the matter to the Bar Council of Delhi and the Bar Council of India for taking up appropriate action in respect of the above conduct of Shri Mrinal Kanti Mandal.

       [VINOD LAKHINA]                                   [ASHA SONI]
         COURT MASTER                                   COURT MASTER




                                                                    Page No.2 of 2