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 1, Cited by 60]

Supreme Court - Daily Orders

Jai Narain vs The Land Acquisition Collector on 6 December, 2017

Bench: Ranjan Gogoi, R. Banumathi

                                                                              1


                                   IN THE SUPREME COURT OF INDIA
                                    CIVIL APPELLATE JURISDICTION

                               CIVIL APPEAL NO(S).21014-21016 OF 2017
                           [ARISING OUT OF SPECIAL LEAVE PETITION (CIVIL)
                                         NO.671-673 OF 2016]

                         PREMWATI & ORS. ETC. ETC.         ...APPELLANT(S)

                                            VERSUS

                         STATE OF HARYANA & ANR. ETC.      ...RESPONDENT(S)


                                                WITH
                          CIVIL APPEAL NO(S) 21149-21151 OF 2017 @ SLP(C)
                                        NO. 7669-7671/2016

                          CIVIL APPEAL NO(S) 21156-21158 OF 2017 @ SLP(C)
                                        NO. 7738-7740/2016

                          CIVIL APPEAL NO(S) 21147-21148 OF 2017 @ SLP(C)
                                        NO. 7218-7219/2016

                          CIVIL APPEAL NO(S) 21163-21165 OF 2017 @ SLP(C)
                                        NO. 8030-8032/2016

                          CIVIL APPEAL NO(S) 21171-21175 OF 2017 @ SLP(C)
                                        NO. 8074-8078/2016

                           CIVIL APPEAL NO(S) 21033 OF 2017 @ SLP(C) NO.
                                            2150/2016

                           CIVIL APPEAL NO(S) 21017 OF 2017 @ SLP(C) NO.
                                            1748/2016

                          CIVIL APPEAL NO(S) 21018 OF 2017 @ SLP(C) NO.
                                           1753/2016

                          CIVIL APPEAL NO(S) 21027 OF 2017 @ SLP(C) NO.
                                            1991/2016

                          CIVIL APPEAL NO(S) 21024 OF 2017 @ SLP(C) NO.
                                           1909/2016

                           CIVIL APPEAL NO(S) 21023 OF 2017 @ SLP(C) NO.
Signature Not Verified

Digitally signed by
VINOD LAKHINA
Date: 2017.12.15                            1876/2016
23:02:21 IST
Reason:
                                                      2


   CIVIL APPEAL NO(S) 21026 OF 2017 @ SLP(C) NO.
                     1988/2016

   CIVIL APPEAL NO(S) 21032 OF 2017 @ SLP(C) NO.
                     2074/2016

   CIVIL APPEAL NO(S) 21025 OF 2017 @ SLP(C) NO.
                     1984/2016

   CIVIL APPEAL NO(S) 21022 OF 2017 @ SLP(C) NO.
                     1773/2016

   CIVIL APPEAL NO(S) 21019 OF 2017 @ SLP(C) NO.
                     1757/2016

   CIVIL APPEAL NO(S) 21036 OF 2017 @ SLP(C) NO.
                     2199/2016

   CIVIL APPEAL NO(S) 21020 OF 2017 @ SLP(C) NO.
                     1764/2016

   CIVIL APPEAL NO(S) 21035 OF 2017 @ SLP(C) NO.
                     2197/2016

   CIVIL APPEAL NO(S) 21034 OF 2017 @ SLP(C) NO.
                     2196/2016

   CIVIL APPEAL NO(S) 21031 OF 2017 @ SLP(C) NO.
                     2060/2016

   CIVIL APPEAL NO(S) 21098 OF 2017 @ SLP(C) NO.
                     2698/2016

   CIVIL APPEAL NO(S) 21089 OF 2017 @ SLP(C) NO.
                     2651/2016

   CIVIL APPEAL NO(S) 21037 OF 2017 @ SLP(C) NO.
                     2271/2016

     CIVIL APPEAL NO(S) 21681-21693 OF 2017 @
 S.L.P.© 34807-34819/2017 @ CC NO. 3196-3208/2016

CIVIL APPEAL NO(S) 21102-21107 OF 2017 @ SLP(C) NO.
                  11344-11349/2017

CIVIL APPEAL NO(S) 21136-21141 OF 2017 @ SLP(C) NO.
                  25120-25125/2016
                                                      3


CIVIL APPEAL NO(S) 21092-21096 OF 2017 @ SLP(C) NO.
                  2668-2672/2016

CIVIL APPEAL NO(S) 21086-21087 OF 2017 @ SLP(C) NO.
                   2372-2373/2016

   CIVIL APPEAL NO(S) 21153 OF 2017 @ SLP(C) NO.
                     10530/2016

   CIVIL APPEAL NO(S) 21154 OF 2017 @ SLP(C) NO.
                     10404/2016

        CIVIL APPEAL NO(S) 21598 OF 2017 @
       S.L.P.© 34724/2017 @ CC NO. 2683/2016

       CIVIL APPEAL NO(S) 21580-21597 OF 2017 @
 S.L.P.© 34706-34723/2017 @ CC NO. 2625-2642/2016

   CIVIL APPEAL NO(S) 21108 OF 2017 @ SLP(C) NO.
                     4112/2016

        CIVIL APPEAL NO(S) 21559 OF 2017 @
       S.L.P.© 34683/2017 @ CC NO. 2357/2016

       CIVIL APPEAL NO(S) 21663-21680 OF 2017 @
 S.L.P.© 34789-34806/2017 @ CC NO. 3161-3178/2016

        CIVIL APPEAL NO(S) 21599 OF 2017 @
       S.L.P.© 34725/2017 @ CC NO. 2712/2016

   CIVIL APPEAL NO(S) 21122 OF 2017 @ SLP(C) NO.
                     4088/2016

   CIVIL APPEAL NO(S) 21100 OF 2017 @ SLP(C) NO.
                     4085/2016

   CIVIL APPEAL NO(S) 21038 OF 2017 @ SLP(C) NO.
                      7352/2016

   CIVIL APPEAL NO(S) 21101 OF 2017 @ SLP(C) NO.
                     3019/2016

     CIVIL APPEAL NO(S) 21694-21696 OF 2017 @
 S.L.P.© 34820-34822/2017 @ CC NO. 3595-3597/2016

   CIVIL APPEAL NO(S) 21097 OF 2017 @ SLP(C) NO.
                     2697/2016
                                                      4


   CIVIL APPEAL NO(S) 21124 OF 2017 @ SLP(C) NO.
                     3694/2016

CIVIL APPEAL NO(S) 21109-21120 OF 2017 @ SLP(C) NO.
                   4098-4109/2016

     CIVIL APPEAL NO(S) 21560-21575 OF 2017 @
 S.L.P.© 34684-34699/2017 @ CC NO. 2378-2393/2016

   CIVIL APPEAL NO(S) 21301 OF 2017 @ SLP(C) NO.
                     33773/2016

   CIVIL APPEAL NO(S) 21300 OF 2017 @ SLP(C) NO.
                    33944/2016

   CIVIL APPEAL NO(S) 21299 OF 2017 @ SLP(C) NO.
                     33940/2016

        CIVIL APPEAL NO(S) 21429 OF 2017 @
      S.L.P.© 34093/2017 @ CC NO. 10445/2016

   CIVIL APPEAL NO(S) 21297 OF 2017 @ SLP(C) NO.
                    34645/2016

   CIVIL APPEAL NO(S) 21296 OF 2017 @ SLP(C) NO.
                     9052/2017

   CIVIL APPEAL NO(S) 21298 OF 2017 @ SLP(C) NO.
                     33772/2016

   CIVIL APPEAL NO(S) 21307 OF 2017 @ SLP(C) NO.
                     5877/2017

   CIVIL APPEAL NO(S) 21306 OF 2017 @ SLP(C) NO.
                     22206/2016

   CIVIL APPEAL NO(S) 21315 OF 2017 @ SLP(C) NO.
                     1145/2017

   CIVIL APPEAL NO(S) 21125 OF 2017 @ SLP(C) NO.
                     3800/2016

        CIVIL APPEAL NO(S) 21578 OF 2017 @
       S.L.P.© 34704/2017 @ CC NO. 2523/2016

         CIVIL APPEAL NO(S) 21579 OF 2017 @
       S.L.P.© 34705/2017 @ CC NO. 2527/2016
                                                5


CIVIL APPEAL NO(S) 21121 OF 2017 @ SLP(C) NO.
                  4086/2016

CIVIL APPEAL NO(S) 21128 OF 2017 @ SLP(C) NO.
                  4177/2016

CIVIL APPEAL NO(S) 21099 OF 2017 @ SLP(C) NO.
                  2879/2016

CIVIL APPEAL NO(S) 21168 OF 2017 @ SLP(C) NO.
                  10246/2016

CIVIL APPEAL NO(S) 21166 OF 2017 @ SLP(C) NO.
                  10409/2016

CIVIL APPEAL NO(S) 21169 OF 2017 @ SLP(C) NO.
                  8037/2016

CIVIL APPEAL NO(S) 21123 OF 2017 @ SLP(C) NO.
                  3690/2016

    CIVIL APPEAL NO(S) 21577 OF 2017 @
   S.L.P.© 34703/2017 @ CC NO. 2487/2016

    CIVIL APPEAL NO(S) 21576 OF 2017 @
   S.L.P.© 34702/2017 @ CC NO. 2396/2016

CIVIL APPEAL NO(S) 21177 OF 2017 @ SLP(C) NO.
                  8581/2016

CIVIL APPEAL NO(S) 21133 OF 2017 @ SLP(C) NO.
                  6784/2016

CIVIL APPEAL NO(S) 21142 OF 2017 @ SLP(C) NO.
                  10540/2016

CIVIL APPEAL NO(S) 21182 OF 2017 @ SLP(C) NO.
                  10504/2016

CIVIL APPEAL NO(S) 21187 OF 2017 @ SLP(C) NO.
                  10042/2016

CIVIL APPEAL NO(S) 21178 OF 2017 @ SLP(C) NO.
                  8767/2016

CIVIL APPEAL NO(S) 21183 OF 2017 @ SLP(C) NO.
                  10041/2016
                                                6


CIVIL APPEAL NO(S) 21186 OF 2017 @ SLP(C) NO.
                  9461/2016

CIVIL APPEAL NO(S) 21181 OF 2017 @ SLP(C) NO.
                  8845/2016

    CIVIL APPEAL NO(S) 21726 OF 2017 @
   S.L.P.© 34853/2017 @ CC NO. 4457/2016

CIVIL APPEAL NO(S) 21126 OF 2017 @ SLP(C) NO.
                  3806/2016

     CIVIL APPEAL NO(S) 21725 OF 2017 @
    S.L.P.© 34852/2017 @ CC NO. 4317/2016


CIVIL APPEAL NO(S) 21127 OF 2017 @ SLP(C) NO.
                  3818/2016

CIVIL APPEAL NO(S) 21179 OF 2017 @ SLP(C) NO.
                  10419/2016

CIVIL APPEAL NO(S) 21180 OF 2017 @ SLP(C) NO.
                  10405/2016

CIVIL APPEAL NO(S) 21184 OF 2017 @ SLP(C) NO.
                  10043/2016

CIVIL APPEAL NO(S) 21185 OF 2017 @ SLP(C) NO.
                  9189/2016

CIVIL APPEAL NO(S) 21318 OF 2017 @ SLP(C) NO.
                  4979/2017

CIVIL APPEAL NO(S) 21167 OF 2017 @ SLP(C) NO.
                  10408/2016

    CIVIL APPEAL NO(S) 21702 OF 2017 @
   S.L.P.© 34828/2017 @ CC NO. 3948/2016

CIVIL APPEAL NO(S) 21132 OF 2017 @ SLP(C) NO.
                  6364/2016

CIVIL APPEAL NO(S) 21170 OF 2017 @ SLP(C) NO.
                  10364/2016

CIVIL APPEAL NO(S) 21134 OF 2017 @ SLP(C) NO.
                  7691/2016
                                                      7



   CIVIL APPEAL NO(S) 21143 OF 2017 @ SLP(C) NO.
                     10528/2016

   CIVIL APPEAL NO(S) 21131 OF 2017 @ SLP(C) NO.
                     5831/2016

   CIVIL APPEAL NO(S) 21152 OF 2017 @ SLP(C) NO.
                    10402/2016

   CIVIL APPEAL NO(S) 21145 OF 2017 @ SLP(C) NO.
                     10371/2016

       CIVIL APPEAL NO(S) 21706 OF 2017 @
      S.L.P.© 34832/2017 @ CC NO. 4148/2016

        CIVIL APPEAL NO(S) 21727 OF 2017 @
      S.L.P.© 34854/2017 @ CC NO. 4609/2016

        CIVIL APPEAL NO(S) 21697 OF 2017 @
      S.L.P.© 34823/2017 @ CC NO. 3672/2016

CIVIL APPEAL NO(S) 21159-21162 OF 2017 @ SLP(C) NO.
                   7967-7970/2016

CIVIL APPEAL NO(S) 21090-21091 OF 2017 @ SLP(C) NO.
                   4092-4093/2016

   CIVIL APPEAL NO(S) 21088 OF 2017 @ SLP(C) NO.
                     7372/2016

   CIVIL APPEAL NO(S) 21225 OF 2017 @ SLP(C) NO.
                     12468/2016

     CIVIL APPEAL NO(S) 21463-21475 OF 2017 @
S.L.P.© 34141-34153/2017 @ CC NO. 11737-11749/2016

CIVIL APPEAL NO(S) 21304-21305 OF 2017 @ SLP(C) NO.
                  22377-22378/2016

    CIVIL APPEAL NO(S) 21364-21370 OF 2017 @
S.L.P.© 33976-33982/2017 CC NO. 20392-20397/2016

CIVIL APPEAL NO(S) 21320-21321 OF 2017 @ SLP(C) NO.
                   6535-6536/2017

    CIVIL APPEAL NO(S) 21730-21744 OF 2017 @
     S.L.P.(C)34856-34870/2017 @ D 5302/2016
                                                      8



CIVIL APPEAL NO(S) 21322-21323 OF 2017 @ SLP(C) NO.
                   8613-8614/2017

    CIVIL APPEAL NO(S) 21707-21715 OF 2017 @
S.L.P.© 34833-34841/2017 @ CC NO. 4176-4184/2016

        CIVIL APPEAL NO(S) 21700 OF 2017 @
      S.L.P.© 34826/2017 @ CC NO. 3738/2016

        CIVIL APPEAL NO(S) 21701 OF 2017 @
      S.L.P.© 34827/2017 @ CC NO. 3740/2016

   CIVIL APPEAL NO(S) 21155 OF 2017 @ SLP(C) NO.
                    10413/2016

        CIVIL APPEAL NO(S) 21699 OF 2017 @
       S.L.P.© 34825/2017 @ CC NO. 3713/2016

        CIVIL APPEAL NO(S) 21698 OF 2017 @
      S.L.P.© 34824/2017 @ CC NO. 3700/2016

   CIVIL APPEAL NO(S) 21146 OF 2017 @ SLP(C) NO.
                    10525/2016

   CIVIL APPEAL NO(S) 21144 OF 2017 @ SLP(C) NO.
                     10251/2016

       CIVIL APPEAL NO(S) 21704 OF 2017 @
      S.L.P.© 34830/2017 @ CC NO. 4110/2016

         CIVIL APPEAL NO(S) 21705 OF 2017 @
       S.L.P.© 34831/2017 @ CC NO. 4111/2016

      CIVIL APPEAL NO(S) 21332-21334 OF 2017 @
S.L.P.© 33931-33933/2017 @ DIARY NO(S). 15619/2017

  CIVIL APPEAL NO(S) 21219 OF 2017 @ SLP(C) NO.
                    10024/2017

     CIVIL APPEAL NO(S) 21716-21718 OF 2017 @
 S.L.P.© 34842-34844/2017 @ CC NO. 4198-4200/2016

     CIVIL APPEAL NO(S) 21721-21724 OF 2017 @
 S.L.P.© 34848-34851/2017 @ CC NO. 4261-4264/2016
                                                       9



     CIVIL APPEAL NO(S) 21719-21720 OF 2017 @
 S.L.P.© 34845-34846/2017 @ CC NO. 4226-4227/2016

        CIVIL APPEAL NO(S) 21703 OF 2017 @
       S.L.P.© 34829/2017 @ CC NO. 4060/2016

    CIVIL APPEAL NO(S) 21324 OF 2017 @SLP(C) NO.
                     11263/2017

CIVIL APPEAL NO(S) 21247-21285 OF 2017 @ SLP(C) NO.
                  14074-14112/2016

CIVIL APPEAL NO(S) 21226-21246 OF 2017 @ SLP(C) NO.
                  14027-14047/2016

   CIVIL APPEAL NO(S) 21135 OF 2017 @ SLP(C) NO.
                     7091/2016

   CIVIL APPEAL NO(S) 21325 OF 2017 @ SLP(C) NO.
                     13393/2017

   CIVIL APPEAL NO(S) 21176 OF 2017 @ SLP(C) NO.
                     8502/2016

CIVIL APPEAL NO(S) 21220-21224 OF 2017 @ SLP(C) NO.
                   2898-2902/2017

     CIVIL APPEAL NO(S) 21217-21218 OF 2017 @
S.L.P.(C).34892-34893/2017 @ CC NO. 7052-7053/2016

    CIVIL APPEAL NO(S) 21326 OF 2017 @ SLP(C) NO.
                     15313/2017

 CIVIL APPEAL NO(S) 21286-21295 OF 2017 @ SLP(C) NO.
                  14893-14902/2016

     CIVIL APPEAL NO(S) 21371-21374 OF 2017 @
S.L.P.© 33984-33987/2017 @ CC NO. 17282-17285/2016

     CIVIL APPEAL NO(S) 21479-21532 OF 2017 @
 S.L.P.© 34188-34241/2017 @ CC NO. 9508-9561/2016

     CIVIL APPEAL NO(S) 21405-21417 OF 2017 @
S.L.P.© 34067-34079/2017 @ CC NO. 11774-11786/2016

        CIVIL APPEAL NO(S) 21363 OF 2017 @
      S.L.P.© 33975/2017 @ CC NO. 24342/2016
                                                       10



     CIVIL APPEAL NO(S) 21436-21440 OF 2017 @
S.L.P.© 34107-34111/2017 @ CC NO. 11213-11217/2016

     CIVIL APPEAL NO(S) 21427-21428 OF 2017 @
S.L.P.© 34091-34092/2017 @ CC NO. 11086-11087/2016

      CIVIL APPEAL NO(S) 21430-21435 OF 2017 @
S.L.P.(C)34099-34104/2017 @ CC NO. 10463-10468/2016

     CIVIL APPEAL NO(S) 21441-21460 OF 2017 @
S.L.P.© 34114-34133/2017 @ CC NO. 11139-11158/2016

        CIVIL APPEAL NO(S) 21478 OF 2017 @
      S.L.P.© 34179/2017 @ CC NO. 10980/2016

 CIVIL APPEAL NO(S) 21302-21303 OF 2017 @ SLP(C) NO.
                   2904-2905/2017

        CIVIL APPEAL NO(S) 21404 OF 2017 @
      S.L.P.© 34065/2017 @ CC NO. 10714/2016

     CIVIL APPEAL NO(S) 21476-21477 OF 2017 @
S.L.P.© 34176-34177/2017 @ CC NO. 12856-12857/2016

      CIVIL APPEAL NO(S) 21421-21426 OF 2017 @
   S.L.P.© 34084-34089 @ CC NO. 12212-12217/2016

     CIVIL APPEAL NO(S) 21418-21420 OF 2017 @
S.L.P.© 34081-34083/2017 @ CC NO. 12680-12682/2016

     CIVIL APPEAL NO(S) 21461-21462 OF 2017 @
S.L.P.© 34137-34138/2017 @ CC NO. 11906-11907/2016

 CIVIL APPEAL NO(S) 21310-21311 OF 2017 @ SLP(C) NO.
                  24168-24169/2016

CIVIL APPEAL NO(S) 21308-21309 OF 2017 @ SLP(C) NO.
                  24088-24089/2016

        CIVIL APPEAL NO(S) 21729 OF 2017 @
      S.L.P.© 34855/2017 @ CC NO. 14979/2016

    CIVIL APPEAL NO(S) 21312 OF 2017 @ SLP(C) NO.
                     26879/2016

     CIVIL APPEAL NO(S) 21358-21362 OF 2017 @
   S.L.P.© 33969-33973 @ CC NO. 20773-20777/2016
                                                      11



     CIVIL APPEAL NO(S) 21375-21378 OF 2017 @
S.L.P.© 33988-33991/2017 @ CC NO. 21910-21913/2016

        CIVIL APPEAL NO(S) 21351 OF 2017 @
      S.L.P.© 33958/2017 @ CC NO. 1139/2017

        CIVIL APPEAL NO(S) 21348 OF 2017 @
       S.L.P.© 33947/2017 @ CC NO. 787/2017

   CIVIL APPEAL NO(S) 21319 OF 2017 @ SLP(C) NO.
                     5413/2017

       CIVIL APPEAL NO(S) 21402 OF 2017 @
        S.L.P.© 34052/2017 @ D 41531/2016

        CIVIL APPEAL NO(S) 21403 OF 2017 @
         S.L.P.© 34053/2017 @ D 41533/2016

CIVIL APPEAL NO(S) 21028-21030 OF 2017 @ SLP(C) NO.
                   2006-2008/2016

CIVIL APPEAL NO(S) 21313-21314 OF 2017 @ SLP(C) NO.
                  1133-1134/2017

CIVIL APPEAL NO(S) 21188-21216 OF 2017 @ SLP(C) NO.
                  11211-11239/2016

CIVIL APPEAL NO(S) 21129-21130 OF 2017 @ SLP(C) NO.
                   5727-5728/2016

   CIVIL APPEAL NO(S) 21021 OF 2017 @ SLP(C) NO.
                     7369/2016

     CIVIL APPEAL NO(S) 21379-21401 OF 2017 @
S.L.P.© 34028-34050/2017 @ CC NO. 20358-20380/2016

CIVIL APPEAL NO(S) 21316-21317 OF 2017 @ SLP(C) NO.
                  4367-4368/2017

CIVIL APPEAL NO(S) 21039-21085 OF 2017 @ SLP(C) NO.
                   7385-7431/2016

    CIVIL APPEAL NO(S) 21600-21662 OF 2017 @
S.L.P.© 34726-34788/2017 @ CC NO. 2864-2926/2016

       CIVIL APPEAL NO(S) 21350 OF 2017 @
   S.L.P.© 33951/2017 @ DIARY NO(S). 9794/2017
                                                      12



        CIVIL APPEAL NO(S) 21336 OF 2017 @
   S.L.P.© 33935/2017 @ DIARY NO(S). 11495/2017

    CIVIL APPEAL NO(S) 21327 OF 2017 @ SLP(C) NO.
                     16078/2017

     CIVIL APPEAL NO(S) 21344-21347 OF 2017 @
S.L.P.© 33943-33946/2017 @ DIARY NO(S). 13630/2017

    CIVIL APPEAL NO(S) 21329 OF 2017 @ SLP(C) NO.
                     24679/2017

        CIVIL APPEAL NO(S) 21357 OF 2017 @
   S.L.P.© 33965/2017 @ DIARY NO(S). 14809/2017

        CIVIL APPEAL NO(S) 21349 OF 2017 @
    S.L.P.© 33949/2017 @ DIARY NO(S). 14810/2017

        CIVIL APPEAL NO(S) 21331 OF 2017 @
   S.L.P.© 33927/2017 @ DIARY NO(S). 15609/2017

     CIVIL APPEAL NO(S) 21337-21341 OF 2017 @
S.L.P.© 33936-33940/2017 @ DIARY NO(S). 15625/2017

        CIVIL APPEAL NO(S) 21335 OF 2017 @
   S.L.P.© 33934/2017 @ DIARY NO(S). 15623/2017

        CIVIL APPEAL NO(S) 21330 OF 2017 @
   S.L.P.© 33924/2017 @ DIARY NO(S). 15605/2017

      CIVIL APPEAL NO(S) 21342-21343 OF 2017 @
S.L.P.(C)33941-33942/2017 @ DIARY NO(S). 15628/2017

        CIVIL APPEAL NO(S) 21356 OF 2017 @
   S.L.P.© 33963/2017 @ DIARY NO(S). 19628/2017

    CIVIL APPEAL NO(S) 21328 OF 2017 @ SLP(C) NO.
                     24678/2017

        CIVIL APPEAL NO(S) 21355 OF 2017 @
   S.L.P.© 33962/2017 @ DIARY NO(S). 32455/2017

        CIVIL APPEAL NO(S) 21352 OF 2017 @
   S.L.P.© 33959/2017 @ DIARY NO(S). 32459/2017

     CIVIL APPEAL NO(S) 21353-21354 OF 2017 @
S.L.P.(C)33960-33961/2017 @ DIARY NO(S). 32454/2017
                                                                   13



   CIVIL APPEAL NO(S) 21758-21761 OF 2017 @
 S.L.P.© 33952-33955/2017 @ DIARY NO.28339/2017

                         ORDER

1. Permission to file Special Leave Petition(s) is granted.

2. Applications for substitution are allowed subject to all just exceptions by condoning the delay and setting aside abatement, if any.

3. Delay condoned in filing and refiling the Special Leave Petitions.

4. Applications for impleadment/intervention are allowed.

5. Leave granted in all the Special Leave Petitions.

6. The judgments and orders passed by the High Court of Punjab and Haryana in the land acquisition appeals filed before it by the claimants are under challenge before this Court.

7. The land acquired (subject matter of the present appeals) is covered by three Notifications issued under Section 4 of the Land Acquisition Act, 14 1894. The first notification is dated 1st May, 2006 and the villages covered therein are villages Baroli, Sihi, Murtezapur, Pehladpur, Bhatola. The second notification. The second notification is dated 7th February, 2008 and the villages covered therein are Villages Bhatola, Murtezpur, Fajjupur, Neemka, Faridpur and Baroli. The third notification is dated 14th August, 2008 covering villages therein are villages Murtezpur, Neemka, Faizpur, Bhatola, Badoli, Pehladpur, Budhena, Kherikhurd, Faridpur, Kheerikalan, Baselwa, Riwazpur, Badshahpur, Palwali, Wazirpur, Mawai, Bhupani.

8. Before the Reference Court as well as before the High Court the claimants had sought to sustain their claims for enhanced compensation on the basis of a large number of documents some of which find a mention in the impugned order(s) of the High Court. However, a reading of the order(s) of the High Court indicates that apart from making a reference to the documents relied upon by the claimants there is no discussion or finding with regard to the relevance or reliability of the same so as to sustain or deny the claim of higher 15 compensation. Instead, what the High Court appears to have done is to take note of its earlier judgment and order dated 3rd September, 2014 passed in the case of one Sohanlal vs. State of Haryana1 which pertains to villages Sotai, Nawada, Tigaon, Mujeri, Machgar, Chandawali. The acquisition Notification in the said case is dated 31st July, 2006 and the acquisition was made by HSIICL for development of an Industrial Model Township. The purpose of acquisition of the land by means of the three Notifications, referred to above (subject matter of the present appeals), was for development of residential and commercial areas.

9. The High Court, thereafter, recorded the finding that the land involved in the case of Sohanlal (supra) was in close proximity to the land covered by the Notification dated 1st May, 2006 and, on that basis, awarded compensation at the same rate as awarded in Sohanlal (supra). Insofar as the land acquired by Notifications dated 7th February, 2008 and 14th August, 2008 are concerned, the learned judge of the High Court found that the value of the land covered by the two Notifications 1 R.F.A. No.2075 of 2012 16 is relatable to the earlier acquisition made for the purpose mentioned in the Notification dated 1st May, 2006. In view of the time lag between the date of issuance of the Notifications the High Court thought it proper to enhance the compensation awarded in the first case (i.e. Notification dated 7th February, 2008) by 20% per annum over and above what was awarded for the land acquired by Notification dated 1st May, 2006. A similar exercise was followed in respect of the land covered by the Notification dated 14th August, 2008. In doing so, the High Court, it appears, was oblivious of the fact that its order had, in fact, resulted in reduction of the compensation awarded by the learned Reference Court in case of the landowners in some of the villages. No discussion with regard to any of the exemplars or the evidence relied upon in support of the claim of higher compensation appears to be made by the High Court.

10. In the aforesaid circumstances, we cannot sustain the order(s) of the High Court. Each of the cases, in fact, will have to be reconsidered by the High Court on its own merits and such consideration must necessarily be in the light of 17 the evidence adduced by both parties before it. We, therefore, request the High Court to act accordingly and re-do the exercise.

11. Before parting, we would like to say that clubbing of cases of different villages for disposal by one common judgment has the potential, as has been demonstrated in the present case, of overlooking the peculiar features of each case and the evidence adduced with regard to the location, condition, value, etc. of the land involved. The anxiety of any Court for efficacious disposal of cases pending before it is understandable but, at the same time, such anxiety must not be allowed to overrule the need of a fair and comprehensive consideration of the materials on record and recording of adequate reasons for accepting or discarding the evidence adduced. We hope and trust that the High Court of Punjab and Haryana in deciding the future litigations involving land acquisition compensation will keep the above principle in mind.

12. With the aforesaid observations and directions, all the appeals are allowed. The 18 impugned judgments and orders of the High Court are set aside and the matters are remanded to the High Court for fresh disposal in accordance with the directions and observations contained in the present order. The High Court is requested to decide the matters as expeditiously as its business would permit.

....................,J.

(RANJAN GOGOI) ...................,J.

                                      (R. BANUMATHI)
NEW DELHI
DECEMBER 06, 2017
                                                                    19


ITEM NO.9 & 10                 COURT NO.3                SECTION IV-B

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

PETITION(S) FOR SPECIAL LEAVE TO APPEAL (C) NO(S). 671-673/2016 (ARISING OUT OF IMPUGNED FINAL JUDGMENT AND ORDER DATED 16-09-2015 IN RFA NO. 7674/2014, RFA NO. 7675/2014 AND RFA NO. 7109/2012 PASSED BY THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH) PREMWATI & ORS. ETC. ETC. PETITIONER(S) VERSUS STATE OF HARYANA & ANR. ETC. RESPONDENT(S) WITH SLP(C) NO. 7669-7671/2016 (IV-B) SLP(C) NO. 7738-7740/2016 (IV-B) SLP(C) NO. 7218-7219/2016 (IV-B) SLP(C) NO. 8030-8032/2016 (IV-B) SLP(C) NO. 8074-8078/2016 (IV-B) SLP(C) NO. 2150/2016 (IV-B) SLP(C) NO. 1748/2016 (IV-B) SLP(C) NO. 1753/2016 (IV-B) SLP(C) NO. 1991/2016 (IV-B) SLP(C) NO. 1909/2016 (IV-B) SLP(C) NO. 1876/2016 (IV-B) SLP(C) NO. 1988/2016 (IV-B) SLP(C) NO. 2074/2016 (IV-B) SLP(C) NO. 1984/2016 (IV-B) SLP(C) NO. 1773/2016 (IV-B) (IA 1/2016 -FOR APPLICATION FOR SUBSTITUTION) 20 SLP(C) NO. 1757/2016 (IV-B) SLP(C) NO. 2199/2016 (IV-B) SLP(C) NO. 1764/2016 (IV-B) SLP(C) NO. 2197/2016 (IV-B) (IA 1/2017 -FOR APPLICATION FOR SUBSTITUTION ) SLP(C) NO. 2196/2016 (IV-B) SLP(C) NO. 2060/2016 (IV-B) SLP(C) NO. 2698/2016 (IV-B) SLP(C) NO. 2651/2016 (IV-B) (D.NO.15609/2017 HAS BEEN LINKED WITH D.NO.168/2016 ARISING OUT OF COMMON ORDER.D.NO.15625/2017 HAS BEEN LINKED WITH D.NO.168/2016 ARISING OUT OF COMMON ORDER.

D.NO.11495/2017 HAVE BEEN LINKED WITH D.NO.168/2016 ARISING OUT OF COMMON RELIED UPON ORDER.

DIARY NO. 15623/2017 HAS BEEN LINKED WITH DIARY NO. 168/2016 AS BOTH ARE ARISING OUT OF COMMON ORDER. FOR INTERVENTION/IMPLEADMENT ON IA 41678/2017 IN SLP 2651/2016 FILED BY ADV. NISCHAL KUMAR NEERAJ. FOR INTERVENTION/IMPLEADMENT ON IA 52150/2017 IN SLP 2651/2016 FILED BY ADV. NISCHAL KUMAR NEERAJ. AND IA NO./- AND IA NO.131060/2017-APPROPRIATE ORDERS/DIRECTIONS) SLP(C) NO. 2271/2016 (IV-B) S.L.P.(C)...CC NO. 3196-3208/2016 (IV-B) SLP(C) NO. 11344-11349/2017 (IV-B) SLP(C) NO. 25120-25125/2016 (IV-B) (FOR PERMISSION TO FILE SLP/TP -IA 1/2016, FOR APPLICATION FOR SUBSTITUTION -IA 12/2016 and FOR CONDONATION OF DELAY IN FILING SUBSTITUTION APPLN. -IA 15/2016) SLP(C) NO. 2668-2672/2016 (IV-B) SLP(C) NO. 2372-2373/2016 (IV-B) SLP(C) NO. 10530/2016 (IV-B) SLP(C) NO. 10404/2016 (IV-B) 21 S.L.P.(C)...CC NO. 2683/2016 (IV-B) S.L.P.(C)...CC NO. 2625-2642/2016 (IV-B) SLP(C) NO. 4112/2016 (IV-B) S.L.P.(C)...CC NO. 2357/2016 (IV-B) (FOR CONDONATION OF DELAY IN FILING -IA 1/2016 and FOR CONDONATION OF DELAY IN REFILING -IA 2/2016) S.L.P.(C)...CC NO. 3161-3178/2016 (IV-B) (IA NO.100733/2017-IMPLEADING PARTY AND IA NO.113956/2017- IMPLEADING PARTY) S.L.P.(C)...CC NO. 2712/2016 (IV-B) (FOR CONDONATION OF DELAY IN FILING -IA 1/2016 and FOR CONDONATION OF DELAY IN REFILING - IA 2/2016) SLP(C) NO. 4088/2016 (IV-B) SLP(C) NO. 4085/2016 (IV-B) SLP(C) NO. 7352/2016 (IV-B) SLP(C) NO. 3019/2016 (IV-B) S.L.P.(C)...CC NO. 3595-3597/2016 (IV-B) (FOR CONDONATION OF DELAY IN FILING -IA 1/2016 and FOR CONDONATION OF DELAY IN REFILING -IA 4/2016) SLP(C) NO. 2697/2016 (IV-B) SLP(C) NO. 3694/2016 (IV-B) SLP(C) NO. 4098-4109/2016 (IV-B) S.L.P.(C)...CC NO. 2378-2393/2016 (IV-B) SLP(C) NO. 33773/2016 (IV-B) SLP(C) NO. 33944/2016 (IV-B) SLP(C) NO. 33940/2016 (IV-B) S.L.P.(C)...CC NO. 10445/2016 (IV-B) (FOR CONDONATION OF DELAY IN FILING -IA 1/2016 and FOR CONDONATION OF DELAY IN REFILING -IA 2/2016) 22 SLP(C) NO. 34645/2016 (IV-B) SLP(C) NO. 9052/2017 (IV-B) SLP(C) NO. 33772/2016 (IV-B) SLP(C) NO. 5877/2017 (IV-B) SLP(C) NO. 22206/2016 (IV-B) SLP(C) NO. 1145/2017 (IV-B) SLP(C) NO. 3800/2016 (IV-B) S.L.P.(C)...CC NO. 2523/2016 (IV-B) (FOR CONDONATION OF DELAY IN FILING -IA 1/2016 and FOR CONDONATION OF DELAY IN REFILING -IA 2/2016) S.L.P.(C)...CC NO. 2527/2016 (IV-B) (FOR CONDONATION OF DELAY IN FILING -IA 1/2016 and FOR CONDONATION OF DELAY IN REFILING -IA 2/2016) SLP(C) NO. 4086/2016 (IV-B) SLP(C) NO. 4177/2016 (IV-B) SLP(C) NO. 2879/2016 (IV-B) SLP(C) NO. 10246/2016 (IV-B) SLP(C) NO. 10409/2016 (IV-B) SLP(C) NO. 8037/2016 (IV-B) SLP(C) NO. 3690/2016 (IV-B) S.L.P.(C)...CC NO. 2487/2016 (IV-B) (FOR CONDONATION OF DELAY IN FILING -IA 1/2016) S.L.P.(C)...CC NO. 2396/2016 (IV-B) (FOR CONDONATION OF DELAY IN FILING -ON IA 1/2016) SLP(C) NO. 8581/2016 (IV-B) SLP(C) NO. 6784/2016 (IV-B) SLP(C) NO. 10540/2016 (IV-B) 23 SLP(C) NO. 10504/2016 (IV-B) SLP(C) NO. 10042/2016 (IV-B) SLP(C) NO. 8767/2016 (IV-B) SLP(C) NO. 10041/2016 (IV-B) SLP(C) NO. 9461/2016 (IV-B) SLP(C) NO. 8845/2016 (IV-B) S.L.P.(C)...CC NO. 4457/2016 (IV-B) (FOR CONDONATION OF DELAY IN FILING -IA 1/2016 and FOR CONDONATION OF DELAY IN REFILING -IA 2/2016) SLP(C) NO. 3806/2016 (IV-B) S.L.P.(C)...CC NO. 4317/2016 (IV-B) (FOR CONDONATION OF DELAY IN FILING - IA 1/2016 and FOR CONDONATION OF DELAY IN REFILING - IA 2/2016) SLP(C) NO. 3818/2016 (IV-B) SLP(C) NO. 10419/2016 (IV-B) SLP(C) NO. 10405/2016 (IV-B) SLP(C) NO. 10043/2016 (IV-B) SLP(C) NO. 9189/2016 (IV-B) SLP(C) NO. 4979/2017 (IV-B) SLP(C) NO. 10408/2016 (IV-B) S.L.P.(C)...CC NO. 3948/2016 (IV-B) (FOR CONDONATION OF DELAY IN FILING -IA 1/2016 and FOR CONDONATION OF DELAY IN REFILING -IA 2/2016) SLP(C) NO. 6364/2016 (IV-B) SLP(C) NO. 10364/2016 (IV-B) SLP(C) NO. 7691/2016 (IV-B) SLP(C) NO. 10528/2016 (IV-B) 24 SLP(C) NO. 5831/2016 (IV-B) (FOR DELETION OF PETITIONER NO.43 -IA 30365/2017) SLP(C) NO. 10402/2016 (IV-B) SLP(C) NO. 10371/2016 (IV-B) S.L.P.(C)...CC NO. 4148/2016 (IV-B) (FOR CONDONATION OF DELAY IN FILING -IA 1/2016 and FOR CONDONATION OF DELAY IN REFILING - IA 2/2016) S.L.P.(C)...CC NO. 4609/2016 (IV-B) (FOR CONDONATION OF DELAY IN FILING -IA 1/2016 and FOR CONDONATION OF DELAY IN REFILING -IA 2/2016) S.L.P.(C)...CC NO. 3672/2016 (IV-B) SLP(C) NO. 7967-7970/2016 (IV-B) SLP(C) NO. 4092-4093/2016 (IV-B) SLP(C) NO. 7372/2016 (IV-B) SLP(C) NO. 12468/2016 (IV-B) (FOR CONDONATION OF DELAY IN REFILING - IA 1/2016) S.L.P.(C)...CC NO. 11737-11749/2016 (IV-B) SLP(C) NO. 22377-22378/2016 (IV-B) S.L.P.(C)...CC NO. 20392-20397/2016 (IV-B) SLP(C) NO. 6535-6536/2017 (IV-B) SLP(C) D 5302/2016 (IV-B) (IA NO.68067/2017-CONDONATION OF DELAY IN FILING AND IA NO.68066/2017-EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT AND IA NO.68069/2017-CONDONATION OF DELAY IN REFILING) SLP(C) NO. 8613-8614/2017 (IV-B) S.L.P.(C)...CC NO. 4176-4184/2016 (IV-B) (FOR CONDONATION OF DELAY IN FILING - IA 1/2016) S.L.P.(C)...CC NO. 3738/2016 (IV-B) (FOR CONDONATION OF DELAY IN FILING -IA 1/2016) 25 S.L.P.(C)...CC NO. 3740/2016 (IV-B) (FOR CONDONATION OF DELAY IN FILING -IA 1/2016) SLP(C) NO. 10413/2016 (IV-B) S.L.P.(C)...CC NO. 3713/2016 (IV-B) (FOR CONDONATION OF DELAY IN FILING -IA 1/2016) S.L.P.(C)...CC NO. 3700/2016 (IV-B) (FOR CONDONATION OF DELAY IN FILING -IA 1/2016) SLP(C) NO. 10525/2016 (IV-B) SLP(C) NO. 10251/2016 (IV-B) S.L.P.(C)...CC NO. 4110/2016 (IV-B) (FOR CONDONATION OF DELAY IN FILING -IA 1/2016) S.L.P.(C)...CC NO. 4111/2016 (IV-B) (FOR CONDONATION OF DELAY IN FILING -IA 1/2016) DIARY NO(S). 15619/2017 (IV-B) SLP(C) NO. 10024/2017 (IV-B) (INCOMPLETE) S.L.P.(C)...CC NO. 4198-4200/2016 (IV-B) (FOR CONDONATION OF DELAY IN FILING -IA 1/2016) S.L.P.(C)...CC NO. 4261-4264/2016 (IV-B) (FOR CONDONATION OF DELAY IN FILING -IA 1/2016) S.L.P.(C)...CC NO. 4226-4227/2016 (IV-B) (FOR CONDONATION OF DELAY IN FILING -IA 1/2016) S.L.P.(C)...CC NO. 4060/2016 (IV-B) (FOR CONDONATION OF DELAY IN FILING -IA 1/2016) SLP(C) NO. 11263/2017 (IV-B) SLP(C) NO. 14074-14112/2016 (IV-B) SLP(C) NO. 14027-14047/2016 (IV-B) SLP(C) NO. 7091/2016 (IV-B) SLP(C) NO. 13393/2017 (IV-B) SLP(C) NO. 8502/2016 (IV-B) 26 SLP(C) NO. 2898-2902/2017 (IV-B) S.L.P.(C)...CC NO. 7052-7053/2016 (IV-B) (FOR CONDONATION OF DELAY IN FILING -IA 1/2016) SLP(C) NO. 15313/2017 (IV-B) (FOR DELETING THE NAME OF RESPONDENT -IA 52392/2017) SLP(C) NO. 14893-14902/2016 (IV-B) S.L.P.(C)...CC NO. 17282-17285/2016 (IV-B) (FOR CONDONATION OF DELAY IN FILING -IA 1/2016 and FOR CONDONATION OF DELAY IN REFILING -IA 5/2016) S.L.P.(C)...CC NO. 9508-9561/2016 (IV-B) (FOR CONDONATION OF DELAY IN FILING -IA 1/2016) S.L.P.(C)...CC NO. 11774-11786/2016 (IV-B) (FOR CONDONATION OF DELAY IN FILING -IA 1/2016, FOR PERMISSION TO FILE ANNEXURES -IA 14/2016 and FOR EXEMPTION FROM FILING O.T. -IA 27/2016) S.L.P.(C)...CC NO. 24342/2016 (IV-B) (FOR PERMISSION TO FILE SLP/TP -IA 1/2016, FOR APPLICATION FOR SUBSTITUTION -IA 2/2016 and FOR CONDONATION OF DELAY IN FILING SUBSTITUTION APPLN. -IA 3/2016) S.L.P.(C)...CC NO. 11213-11217/2016 (IV-B) S.L.P.(C)...CC NO. 11086-11087/2016 (IV-B) (FOR CONDONATION OF DELAY IN FILING -IA 1/2016) S.L.P.(C)...CC NO. 10463-10468/2016 (IV-B) S.L.P.(C)...CC NO. 11139-11158/2016 (IV-B) (FOR CONDONATION OF DELAY IN FILING -IA 1/2016) S.L.P.(C)...CC NO. 10980/2016 (IV-B) (FOR CONDONATION OF DELAY IN FILING -IA 1/2016) SLP(C) NO. 2904-2905/2017 (IV-B) S.L.P.(C)...CC NO. 10714/2016 (IV-B) S.L.P.(C)...CC NO. 12856-12857/2016 (IV-B) (FOR CONDONATION OF DELAY IN FILING -IA 1/2016) 27 S.L.P.(C)...CC NO. 12212-12217/2016 (IV-B) (FOR CONDONATION OF DELAY IN FILING -IA 1/2016) S.L.P.(C)...CC NO. 12680-12682/2016 (IV-B) (FOR CONDONATION OF DELAY IN FILING -IA 1/2016) S.L.P.(C)...CC NO. 11906-11907/2016 (IV-B) (FOR CONDONATION OF DELAY IN FILING -IA 1/2016) SLP(C) NO. 24168-24169/2016 (IV-B) SLP(C) NO. 24088-24089/2016 (IV-B) S.L.P.(C)...CC NO. 14979/2016 (IV-B) (FOR CONDONATION OF DELAY IN FILING -IA 1/2016) SLP(C) NO. 26879/2016 (IV-B) SLP(C) NO. 7327-7351/2016 (IV-B) S.L.P.(C)...CC NO. 20773-20777/2016 (IV-B) (FOR CONDONATION OF DELAY IN FILING -IA 1/2016) S.L.P.(C)...CC NO. 21910-21913/2016 (IV-B) (FOR PERMISSION TO FILE SLP/TP -IA 1/2016, FOR APPLICATION FOR SUBSTITUTION -IA 4/2016 and FOR CONDONATION OF DELAY IN FILING SUBSTITUTION APPLN. -IA 5/2016) S.L.P.(C)...CC NO. 1139/2017 (IV-B) S.L.P.(C)...CC NO. 787/2017 (IV-B) SLP(C) NO. 5413/2017 (IV-B) SLP(C) D 41531/2016 (IV-B) (IA NO.89487/2017-CONDONATION OF DELAY IN FILING AND IA NO.89489/2017-CONDONATION OF DELAY IN REFILING) SLP(C) D 41533/2016 (IV-B) (IA NO.89586/2017-CONDONATION OF DELAY IN FILING AND IA NO.89590/2017-CONDONATION OF DELAY IN REFILING) SLP(C) NO. 2006-2008/2016 (IV-B) (FOR APP FOR PERMISSION TO FILE ADDITIONAL DOCUMENTS - IA 4/2016) SLP(C) NO. 1133-1134/2017 (IV-B) SLP(C) NO. 11211-11239/2016 (IV-B) 28 SLP(C) NO. 5727-5728/2016 (IV-B) (FOR CONDONATION OF DELAY IN REFILING -IA 1/2016 and FOR EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT -IA 3/2016) SLP(C) NO. 7369/2016 (IV-B) S.L.P.(C)...CC NO. 20358-20380/2016 (IV-B) (FOR PERMISSION TO FILE SLP/TP -IA 1/2016, FOR APPLICATION FOR SUBSTITUTION -IA 29/2016 and FOR CONDONATION OF DELAY IN FILING SUBSTITUTION APPLN. -IA 35/2016) SLP(C) NO. 4367-4368/2017 (IV-B) SLP(C) NO. 7385-7431/2016 (IV-B) S.L.P.(C)...CC NO. 2864-2926/2016 (IV-B) DIARY NO(S). 9794/2017 (IV-B) (IA NO.41814/2017-CONDONATION OF DELAY IN FILING AND IA NO.41811/2017-APPLICATION FOR SUBSTITUTION AND IA NO.41809/2017- PERMISSION TO FILE SLP AND IA NO.41813/2017-CONDONATION OF DELAY IN FILING SUBSTITUTION APPLN.) DIARY NO(S). 11495/2017 (IV-B) (FOR CONDONATION OF DELAY IN FILING -IA 47921/2017) SLP(C) NO. 16078/2017 (IV-B) (FOR DELETING THE NAME OF RESPONDENT -IA 52402/2017) DIARY NO(S). 13630/2017 (IV-B) (IA FOR CONDONATION OF DELAY IN FILING -IA 59081/2017) SLP(C) NO. 24679/2017 (IV-B) (IA NO.84881/2017-CONDONATION OF DELAY IN FILING AND IA NO.84882/2017-CONDONATION OF DELAY IN REFILING) DIARY NO(S). 14809/2017 (IV-B) (IA NO.101811/2017-CONDONATION OF DELAY IN FILING AND IA NO.101812/2017-CONDONATION OF DELAY IN REFILING) DIARY NO(S). 14810/2017 (IV-B) (IA NO.85951/2017-CONDONATION OF DELAY IN FILING AND IA NO.85953/2017-APPLICATION FOR SUBSTITUTION AND IA NO.85945/2017- 29 PERMISSION TO FILE SLP/TP AND IA NO.85954/2017-CONDONATION OF DELAY IN FILING SUBSTITUTION APPLN. AND IA NO.85948/2017- CONDONATION OF DELAY IN REFILING) DIARY NO(S). 15609/2017 (IV-B) (-FOR CONDONATION OF DELAY IN FILING -IA 46865/2017) DIARY NO(S). 15625/2017 (IV-B) (FOR CONDONATION OF DELAY IN FILING -IA 47240/2017) DIARY NO(S). 15623/2017 (IV-B) (FOR CONDONATION OF DELAY IN FILING -IA 47551/2017) DIARY NO(S). 15605/2017 (IV-B) (FOR ADMISSION) DIARY NO(S). 15628/2017 (IV-B) (FOR ADMISSION) DIARY NO(S). 19628/2017 (IV-B) (FOR CONDONATION OF DELAY IN FILING -IA 59601/2017) SLP(C) NO. 24678/2017 (IV-B) ( IA NO.83525/2017-CONDONATION OF DELAY IN FILING) DIARY NO(S). 32455/2017 (IV-B) (IA NO.108381/2017-CONDONATION OF DELAY IN FILING AND IA NO.108384/2017-EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT) DIARY NO(S). 32459/2017 (IV-B) (IA NO.108521/2017-CONDONATION OF DELAY IN FILING AND IA NO.108527/2017-EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT) DIARY NO(S). 32454/2017 (IV-B) (IA NO.109177/2017-CONDONATION OF DELAY IN FILING AND IA NO.109181/2017-EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT) DIARY NO.28339/2017 [WITH I.A. NO.124582/2017 – CONDONATION OF DELAY IN FILING AND I.A.NO.124586/2017 -CONDONATION OF DELAY IN REFILING] Date : 06-12-2017 These petitions were called on for hearing today. CORAM :

HON'BLE MR. JUSTICE RANJAN GOGOI HON'BLE MRS. JUSTICE R. BANUMATHI 30 For parties (s) Mr. Anil Kaushik,Adv.
Mr. Dhirender Parmar,Adv. Mr. Susheel Tomar,Adv. Mr. Rajinder Singh,Adv. Mr. Abhishek Mishra,Adv. Ms. Abha R. Sharma, AOR Mr. Mahes Kasana,Adv. Ms. Aparna Rohatgi Jain,Adv. Mr. S. K. Dhingra, AOR Mr. Sandeep Jindal, AOR Mr. Sandeep Kumar Dwivedi,Adv.
Mr. Aftab Ali Khan, AOR Mr. M.Z. Chaudhary,Adv. Mr. Bikas Chandra,Adv. Mr. Rashid Khan,Adv.
Mr. Ranbir Singh Yadav, AOR Mr. Puran Mal Saini,Adv. Ms. Anzu K. Varkey,Adv.
Ms. Rekha Chaudhary,Adv. Mr. Rohit Vats,Adv.
Ms. Monika Sharma,Adv. Mr. Rohit Vats,Adv.
Mr. Daya Krishan Sharma, AOR Mr. R. Venkataramani,Sr. Adv. Mr. Satya Mitra Garg, AOR Mrs. Manju Aggarwal,Adv.
Mr. Raj Kumar P.,Adv. Mr. Tejaswi Kumar Pradhan, AOR Mr. Somvir Singh Deshwal,Adv. Mr. Amit K. Saroha,Adv. Mr. Nischal Kumar Neeraj, AOR Mr. Satbir Pillania,Adv.
Mr. Prawan Gupta,Adv. Mr. Shubham Gupta,Adv. Ms. Prerna Gupta,Adv. Mr. Deepak Goel, AOR 31 Mr. Sarojanand Jha,Adv. Mr. Biswajit Choudhury,Adv. Mr. M. R. Shamshad, AOR Mr. Ram Bilas Gupta,Adv. Mr. Gaurav Mittal,Adv. Mr. Manohar Pratap,Adv. Mr. Adish Gupta,Adv. Ms. Manju Jetley, AOR Mr. Manoj Swarup,Adv. Mr. Ankit Swarup,Adv. Ms. Mansi Jain,Adv.
Mr. Mukul Kumar, AOR Mr. Vikram Singh Gulia,Adv. Mr. Nitin Singh,Adv. Mr. Vikrant Singh Bais,AOR Mr. Shree Pal Singh, AOR Mr. Yadav Narender Singh, AOR Mr. Reepak Kansal,Adv. Mr. Pravir Choudhary, AOR Mr. Rishi Malhotra, AOR Ms. Usha Nandini. V, AOR Mr. Jairaj Singh,Adv. Dr. Dinesh Rattan Bhardwaj, AOR Mr. Sanchar Anand,Adv. Mr. Apporv Singhal,Adv. Mr. Anant K. Vatsya,Adv. Mr. Rajiv Singhal,Adv. Mr. Devendra Singh, AOR Mr. Anjani Kumar Mishra, AOR Mr. Siddharth Mittal, AOR Mr. Nayan Nepal,Adv. Mrs. Usha Nandini,Adv.
Mr. Anzu. K. Varkey, AOR 32 Mr. S. Prasad, Sr. Adv. Mr. Rudreshwar Singh,Adv. Mr. Gautam Singh,Adv. Ms. Snehil Sonam,Adv. Mr. Pragayan Sharma,Adv. Mr. Aditya Sharma,Adv. Mr. Kaushik Poddar, AOR Mr. Devvrat, AOR Mr. R.K. Kapoor,Adv. Ms. Rekha Giri,Adv.
Ms. Kheyali,Adv.
Mr. Rajat Kapoor,Adv. Mr. Anis Ahmed Khan, AOR Ms. Gauri Neo Rampal,Adv. Mr. M. C. Dhingra, AOR Dr. Monika Gusain, AOR Mr. Govind Goel,Adv. Mr. Ankit Goel,Adv.
Mr. Alok Kumar Dwivedi,Adv. Ms. Aasita,Adv.
For Lex Apex, AOR Mr. Nidhesh Gupta,Sr. Adv. Mr. Tarun Gupta, AOR Mr. Puneet V. Adv.
Ms. U. Gujral,Adv.
Mr. Velaman Chili Shiva Santosh Kumar,Adv.
Mr. Rakesh Kumar-I, AOR Ms. Anu Gupta, AOR Mr. Sanjay Mani Tripathi,Adv. Mr. Kamal Kant Tripathi,Adv.
Ms. Urfee Haider,Adv. Mr. R. Panwar,Adv.
33
Mr. Alok Sangwan,Adv. Dr. Monika Gusain, AOR Mr. Sunny Kadiyan,Adv. Mr. Piyush Hans,Adv. Mr. Anil Grover,Adv. Mr. Abhinash Jain,Adv. Mr. Manpreet Kaur Bhalla,Adv.
Mr. A. N. Arora, AOR Mr. Sandeep Jindal, AOR UPON hearing the counsel the Court made the following O R D E R Permission to file Special Leave Petition(s) is granted.
Applications for substitution are allowed subject to all just exceptions by condoning the delay and setting aside abatement, if any.
Delay condoned in filing and refiling the Special Leave Petitions.
Applications for impleadment/intervention are allowed.
Leave granted in all the Special Leave Petitions except Special Leave Petition (Civil) No.7327-7351 of 2016.
The appeals are disposed of in terms of the signed order. Consequently, all pending applications therein are also disposed of.
List the Special Leave Petition (Civil) No.7327-7351 of 2016 on Tuesday next i.e. 12th December, 2017.
 [VINOD LAKHINA]                       [ASHA SONI]
    AR-cum-PS                         BRANCH OFFICER

[SIGNED ORDER IS PLACED ON THE FILE]