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

Union Of India vs Sehdev Paswan on 4 September, 2015

     ITEM NO.21                            REGISTRAR COURT. 2                       SECTION IVB

                                     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 K HANJURA

     Petition(s) for Special Leave to Appeal (C)                           No(s).29030-29031/2012

     UNION OF INDIA & ORS.                                                         Petitioner(s)

                                                            VERSUS

     SEHDEV PASWAN & ORS.                                                          Respondent(s)



     (with office report)


     Date : 04/09/2015 These petitions were called on for hearing today.



     For Petitioner(s)                     Ms. Gunwant Dara,Adv.
                                           Ms. Sushma Suri,Adv.

                                           Mr. B. Krishna Prasad,Adv.


     For Respondent(s)
                                           Mr. Mishra Saurabh,Adv.

                                           Mr. Vinod Kapoor,Adv.
                                           Ms. Uttara Babbar,Adv.



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

Four weeks time, as last chance is given to the learned counsel for the petitioners for filing the affidavit in proof of dasti service of notice already issued to the respondent No. 63.

List again on 30.9.2015.

Signature Not Verified Digitally signed by Madhu Grover

(M K HANJURA) Date: 2015.09.07 14:11:17 SCT Reason: Registrar MG