Supreme Court - Daily Orders
State Of Madhya Pradesh vs Jainarayan Chouksey . on 22 September, 2016
Bench: Anil R. Dave, A.K. Sikri, R.K. Agrawal, Adarsh Kumar Goel, R. Banumathi
1
OUT TODAY
ITEM NO.501 COURT NO.2 SECTION XVI
S U P R E M E C O U R T O F I N D I A
RECORD OF PROCEEDINGS
CONMT.PET.(C) No. 584/2016 In C.A. No. 4060/2009
STATE OF MADHYA PRADESH Petitioner(s)
VERSUS
JAINARAYAN CHOUKSEY AND ORS. Respondent(s)
WITH
I.A.NO.83 IN C.A. No. 4060/2009
(With appln.(s) for directions and Office Report)
W.P.(C) No. 750/2016
(With appln.(s) for stay and Office Report)
T.P.(C) No. 1535/2016
(Office Report)
T.P.(C) No. 1470/2016
(Office Report)
Date : 22/09/2016 These petitions were called on for hearing today.
CORAM :
HON'BLE MR. JUSTICE ANIL R. DAVE
HON'BLE MR. JUSTICE A.K. SIKRI
HON'BLE MR. JUSTICE R.K. AGRAWAL
HON'BLE MR. JUSTICE ADARSH KUMAR GOEL
HON'BLE MRS. JUSTICE R. BANUMATHI
For Petitioner(s)
Mr. P.S. Narsimha,Addl.Solicitor General(A.C.)
Ms. Madhavi Divan (A.C.),Adv.
Mr. P.S. Patwalia,ASG
Mr. Purushaindra, AAG (M.P.)
Mr. Mishra Saurabh,Adv.
Mr. Archit Upadhayay, Adv.
Mr. Dhruv Sheoran, Adv.
Signature Not Verified
Mr. Rajat Singh, Adv.
Ms. Natasha Vinayak, Adv.
Digitally signed by OM
PARKASH SHARMA
Date: 2016.09.22
17:03:00 IST
Reason:
Ms. Pratibha Jain,Adv.
2
Mr. Amit Kumar,Adv.
Mr. Shaurya Sahay, Adv.
Mr. Avijit Mani Tripathi, Adv.
Ms. Rekha Bakshi, Adv.
Mr. A. Sharan, Sr. Adv.
Mr. Amit Anand Tiwari,Adv.
Mr. Abhinav Raghuvanshi, Adv.
For Respondent(s)
UOI Mr. Mukul Rohtagi, AG
Mr. Ranjit Kumar, SG
Mr. R.K. Rathore, Adv.
Ms. Binu Tamta, Adv.
Ms. Rekha Pandey, Adv.
Mr. Ajay Sharma, Adv.
Dr. Rajeev Dhawan, Sr. Adv.
Mr. Jasbir Singh Malik, Adv.
Ms. Usha Nandini. V,Adv.
Mr. Amalpushp Shroti,Adv.
State of ChattisgarhMr. A.P. Mayee, Adv.
Mr. A. Selvin Raja, Adv.
Mr. Suryanarayana Singh, Adv.
Mr. Dharmendra Kumar Sinha,Adv.
Mr. Kapil Sibal, Sr. Adv.
Dr. A.M. Singhvi, Sr. Adv.
Mr. Ajay Gupta, Adv.
Mr. A. Shroti, Adv.
Ms. Pragati Neekhra,Adv.
Mr. Sumeer Sodhi, Adv.
Mr. Varun Chopra, Adv.
Mr. Arjun Nanda, Adv.
Mr. Praval Arora, Adv.
Mr. Sachin Pujari, Adv.
Mr. Rishabh Sancheti, Adv.
for M/s. M.V. Kini & Associates,Adv.
Ms. Pratibha Jain,Adv.
Ms. Manju Jetley,Adv.
Mr. R.C. Kohli,Adv.
Mr. Sunil Kumar Jain,Adv.
Mr. Amit Kumar,Adv.
3
Mr. Dharmendra Kumar Sinha,Adv.
Mr. Abhinav Mukerji,Adv.
Mr. Sanjay K. Agrawal,Adv.
Mr. Harish Pandy,Adv.
(MCI) Mr. Vikas Singh, Sr. Adv.
Mr. Gaurav Sharma, Adv.
Mr. Prateek Bhatia, Adv.
Mr. Dhawal Mohan, Adv.
Ms. Vara Gaur, Adv.
Ms. Amandeep Kaur, Adv.
Ms. Deepieka Kalia, Adv.
Mr. Pawanshree Agrawal,Adv.
Mr. T.R.B. Sivakumar,Adv.
(St. of Rajasthan) Mr. S.S. Shamshery, Adv.
Mr. Amit Sharma, Adv.
Mr. Prateek Yadav, Adv.
Mr. Ankit Raj, Adv.
Ms. Ruchi Kohli, Adv.
UPON hearing the counsel the Court made the following
O R D E R
CONMT.PET.(C) No. 584/2016 In C.A. No. 4060/2009 & I.A.NO.83 IN C.A. No. 4060/2009 The Contempt Petition (C)No.584/2016 in C.A.No.4060/2009 stands disposed of, in terms of the signed order.
I.A. No. 83 in C.A. No.4060/2009 also stands disposed of, in terms of the signed order.
W.P.(C) No.750/2016, T.P.(C) No. 1535/2016 & T.P.(C) No.1470/2016 De-tagged.
List the matters tomorrow the 23rd September, 2016 alongwith SLP(C)No.26558/2015 before the appropriate Bench.
[O.P. SHARMA] [SNEH BALA MEHRA]
AR-cum-PS ASSISTANT REGISTRAR
(Signed order is placed on the file) 4 IN THE SUPREME COURT OF INDIA CIVIL ORIGINAL/APPELLATE JURISDICTION CONTEMPT PETITION(C) NO. 584 OF 2016 IN CIVIL APPEAL NO(s). 4060 OF 2009 STATE OF MADHYA PRADESH Petitioner(s) VERSUS JAINARAYAN CHOUKSEY AND ORS. Respondent(s) WITH I.A. NO. 83 IN CIVIL APPEAL NO(s). 4060 OF 2009 O R D E R We have heard the learned counsel for the parties at length. We observe that mandate of our judgment was to hold centralised entrance test followed by centralised state counselling by the State to make it a one composite process. We, therefore, direct that admission to all medical seats shall be conducted by centralised counselling only by the State Government and none else.
If any counselling has been done by any College or University and any admission to any medical seat has been given so far, such admission shall stand cancelled forthwith and admission shall be given only as per centralised counselling done by the State Government.
We may note at this stage that the State Government has done the first counselling. However, the learned Additional Solicitor General has made a statement at the Bar that the State Government is ready to undertake the entire process afresh and assures that it would be completed by 30th September, 2016 which is the last date 5 for admission. We also feel that it is a proper course of action inasmuch as it will enable the private institutions to send their representatives at the place of counselling as per the information which may be displayed by the counselling authority forthwith at its website. We place on record an assurance given by the learned ASG that all seats, whether of Government Colleges or the private institutions, shall be filled up and no seat shall remain vacant. However, in so far as the prayer of the Applicant/State Government to take action against the contemnor (s) is concerned, we do not intend to proceed further and discharge the contempt notice.
The contempt petition stands disposed of on the aforesaid terms.
I.A. No. 83 in C.A. No.4060/2009 also stands disposed of accordingly.
….........................J. (ANIL R. DAVE) ….........................J. (A.K. SIKRI) …........................J. (R.K. AGRAWAL) …........................J. (ADARSH KUMAR GOEL) …........................J. (R. BANUMATHI) NEW DELHI SEPTEMBER 22, 2016.
6