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 2, Cited by 0]

Supreme Court - Daily Orders

In Re : T.N. Godavarman Thirumulpad vs Union Of India on 16 April, 2025

Author: B.R. Gavai

Bench: B.R. Gavai

     ITEM NO.13                   COURT NO.2                 SECTION PIL-W

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

     Writ Petition(s)(Civil)      No(s).    202/1995

     IN RE : T.N. GODAVARMAN THIRUMULPAD                      Petitioner(s)

                                           VERSUS

     UNION OF INDIA & ORS.                                    Respondent(s)

     INTERLOCUTORY APPLICATION FOR 16.04.2025 “ONLY” [ 1 ] I.A. NOS.
     269550, 269552 AND 269553 OF 2024 [Application for Impleadment,
     Directions and O.T. filed by Ms. Rani Mishra, Advocate] IN RE :
     JUMMA & ORS. AND [ 2 ] I.A. NO. 212089 OF 2024 [Application for
     Impleadment in I.A. Nos. 58031 & 58032 of 2024 filed by Ms. Aruna
     Gupta, Advocate] AND I.A. NOS. 212084 & 212086 OF 2024 [Application
     for Directions & Exemption from filing O.T. in I.A. Nos. 58031 &
     58032 of 2024 filed by Ms. Aruna Gupta, Advocate] AND [ 2 a ] CIVIL
     APPEAL DIARY NO. 12516 OF 2019 AND [ 2 b ] SUO-MOTU WRIT PETITION
     (C) NO. 1 OF 2023 IN RE : SARISKA TIGER RESERVE IN RE : PAVAN SINGH
     IN RE : CHAND KANWAR AND [ 3 ] I.A. NO. 5891 OF 2019 [Application
     For Directions] AND I.A. NOS. 259426, 259429 & 259431 OF 2024
     (Applications for Impleadment, Directions and Exemption from filing
     O.T. filed by Ms. Rani Mishra, Advocate) IN RE : COMPENSATORY
     AFFORESTATION MANAGEMENT AND PLANNING AUTHORITY (CAMPA) FUNDS
     ALONGWITH IN RE: STATUS OF FUNDS IN RE: VAISHALI RANA AND [ 4 ]
     I.A. NOS. 99457 AND 99462 OF 2024 [Applications for Intervention
     and Clarifications filed by Ms. Shalini Kaul, Advocate] WITH I.A.
     NO. 211469 OF 2024 [Applications for Intervention filed by Mr.
     Tarun Gupta, Advocate in I.A. 99457/2024] WITH I.A. NO. 256515 OF
     2024 [Applications for permission to place Additional documents on
     record filed by Mr. Tarun Gupta, Advocate in I.A. 211469/2024] IN
     RE : SUMITRA NEGI & ORS. IN RE : LIEUTENANT GENERAL SARVJIT SINGH
     CHAHAL (RETD.) & ORS. AND [4(a)] I.A. NO. 263809 OF 2023
     [Application for Intervention] WITH I.A. NOS. 263810, 263811 AND
     263812 OF 2023 [Applications seeking permission to file application
     for Directions, Directions and Exemption from filing O.T.] AND I.A.
     NO. 92980 OF 2024 [Applications for placing on record Additional
     Documents in I.A. No. 263809/2023 filed by Dr. Surender Singh
     Hooda, Advocate for the Applicant] AND I.A. NO. 141598 OF 2024
     [Applications for placing on record Additional Documents in I.A.
     No. 263809/2023 filed by Mr. Dinesh C. Pandey, Advocate for the
     Applicant No. 2] IN RE : ANUJ KAUSHAN & ANR. IN RE : SUKHNA LAKE
Signature Not Verified


     AND [4 (b)] SPECIAL LEAVE PETITION(C) NO. 26642 OF 2024 AND [ 5 ]
Digitally signed by
DEEPAK SINGH
Date: 2025.04.25
     I.A. NO. 268213 AND 268214 OF 20234 [Application for Impleadment
14:28:27 IST
Reason:

     and Directions filed by Mr. Rajeev Singh, Advocate] IN RE : ALL
     INDIAN KISAN SABHA ANDAMAN & NICOBAR STATE COMMITTEE AND GOURANGA

                                            1
CHANDRA MAJHI AND [ 6 ] SPECIAL LEAVE PETITION(C) No. 25047 OF 2018
AND [ 7 ] [ i ] I.A. NOS. 1424-1425 OF 2005 AND 2749 OF 2009
(Applications for Directions and Stay) IN RE : ALLEGED NON-FORESTRY
ACTIVITIES AND ENCROACHMENT BY BALCO AND [ ii ] I.A. NOS. 2211 OF
2008 (Applications for Clarification of Court’s Order dated
29.02.2008) In Re : BALCO AND [ iii ] I.A. NO. 3427 OF 2012
(Applications for Directions) WITH I.A. NOS. 167802 AND 167804 OF
2019 (Applications For Directions And Exemption From Filing O.T.)
WITH I.A. NOS. 187590 AND 187591 OF 2019 (Applications For
Directions And Exemption From Filing O.T.) IN RE : BALCO,
RESPONDENT NO. 7 IN I.A.NO. 1424-1425 WITH [ iv ] CONTEMPT PETITION
(C) No. 388 OF 2009 IN I.A. NOS. 1424-1425 IN WRIT PETITION(C) NO.
202 OF 1995 WITH SPECIAL LEAVE PETITION(C) NO. 37511 OF 2013 AND
WRIT PETITION (C) NO. 469 OF 2005 AND [ 8 ] I.A. NO. 41723 OF 2022
(DISPOSED OF ON 18.12.2024) [APPLICATION FOR DIRECTIONS] IN RE :
AMAN SINGH, RAJASTHAN IN RE : ORANS IN RAJASTHAN TO BE LISTED ONLY
FOR RECEIVING THE COMPLIANCE REPORT AND [ 9 ] CONTEMPT PETITION (C)
DIARY NO. 39857 OF 2024 WITH I.A. NO. 75416 OF 2025 (Application
for Intervention filed by Mr. Yash S. Vijay, Advocate) IN RE : K.
MRUTYUNJAYA RAO IN RE : ANDHRA PRADESH STATE FISH FARMERS
ASSOCIATION AND [ 10 ] I. A. NOS. 79569 AND 79576 OF 2019
[Applications for Intervention and Directions] WITH I. A. NOS.
159670 AND 159677 OF 2019 [Application for Exemption from filing
Official Translation] WITH I. A. D. NOS. 14261 AND 14262 OF 2021
[Applications for Urgent Listing of I.A. Nos. 79569 and 79576/2019
and Exemption from filing duly Attested Affidavit] AND I. A. NOS.
40599 AND 40624 OF 2023 [Applications for Intervention and
Modification of Court’s order dated 12.05.2022] AND I. A. NO.
220675 OF 2023 [Application for Direction in I.A. No. 79576/2019]
IN RE : SHRAMIK RICKSHAW CHALAK-MALAK SEVASANSTHA AND [ 11 ] SUO
MOTU WRIT PETITION(C) NO. 03 OF 2025 AND [ 12 ] I.A. NO. 254548 OF
2023 [Application for Impleadment filed by Mr. Ashutosh Dubey,
Advocate] WITH I.A. NOS. 254550 & 254551 OF 2023 [Applications for
Directions and Exemption from filing O.T. filed by Mr. Ashutosh
Dubey, Advocate] IN RE : GURPREET SINGH SONI AND [ 13 ] I. A. Nos.
118236 AND 129623 OF 2020 [Applications for Impleadment and
Directions] IN RE : M/O AGRICULTURE AND FARMERS WELFARE IN RE :
U.T. OF ANDAMAN AND NICOBAR ADMINISTRATION WITH I.A. No. 179389 OF
2018 [Application for Modification of Court’s order dated
07.05.2002 in I. A. No. 502] AND I.A. No. 69399 OF 2021
[Application for permission to file Additional Affidavit] AND I.A.
No. 144539 OF 2021 [Application for Intervention in I.A. No.
179389/2018] AND I.A. No. 13413 OF 2023 [CEC Report No. 2/2023 –
Note filed by Member Secretary, CEC in I.A. No. 179389/2018] AND
I.A. No. 217138 OF 2024 [Application seeking Extension of Time on
behalf of MoEF & CC in I.A. No. 179389/2018] IN RE : U.T. OF
ANDAMAN AND NICOBAR ADMINISTRATION AND [ 14 ] I.A. NOS. 172422,
172425, 172427, 172429 OF 2024 [Applications for Impleadment as
party Co-petitioner, Directions, Exemption from filing O.T.,
Seeking permission to Appear & Argue-in-person] WITH I.A. NO.
179359 OF 2024 [Applications for Ex Parte Ad-Interim Stay in I.A.
No. 172422/2024] AND I.A. NOS. 290215 AND 290217 OF 2024
(Application for Impleadment and Directions filed by Mr. E.C.

                                 2
Agrawala, Advocate) IN RE : MR. GAURAV KUMAR BANSAL (APPLICANT-IN-
PERSON) IN RE : INDIAN FOREST SERVICE ASSOCIATION (STATE UNIT) AND
[ 15 ] I.A. NO. 156703 OF 2024 [Application for Impleadment filed
by Mr. Shrey Kapoor, Advocate] AND I.A. NO. 156707 & 156710 OF 2024
[Application for Directions and Exemption from filing O.T. filed by
Mr. Shrey Kapoor, Advocate] WITH I.A. NOS. 182429 & 182432 OF 2024
[Application for permission to file Additional documents and
Exemption from filing O.T. filed by Mr. Shrey Kapoor, Advocate] AND
I. A. NOS. 211378 & 211725 OF 2024 [Applications for Directions and
Intervention in I.A. 58031, 58032 of 2024 filed by Ms. Parul
Shukla, Advocate] AND I. A. NO. 245699 OF 2024 [Applications for
Impleadment in I.A. 211378 & 211725 of 2024 in I.A. 58031 of 2024
filed by Ms. Aruna Gupta] AND I.A. NOS. 279970 & 279972 OF 2024
[Application for placing on record Addition Facts and documents and
Exemption from filing English translation filed by Mr. Shrey
Kapoor, Advocate] AND I.A. NO. 8102 OF 2025 [Application for
Directions in I.A. No. 211378, 211725/2024 in I.A. 58031/2024 filed
by Ms. Aruna Gupta, Advocate] MINING IN SARISKA IN RE : PAVAN SINGH
IN RE : CHAND KANWAR IN RE : ANIL JATAV IN RE : M/S. RADHE GOVIND
MARBLE AND [ 16 ] I. A. NOS. 153500 & 153501 OF 2024 [Applications
for Directions and Exemption from filing O.T. filed by Ms. Shibani
Ghosh, Advocate] WITH I. A. NO. 153502 OF 2024 [Applications for
Intervention filed by Ms. Shibani Ghosh, Advocate] IN RE : DR. DAYA
SHANKAR SRIVASTAVA (SARANDA GAME SANCTUARY) AND [ 17 ] CONTEMPT
PETITION (C) DIARY NO. 34292 OF 2024 WITH I.A. NO. 168256 OF 2024
(Application for Exemption from filing Typed copy) IN RE : BHAVREEN
KANDHARI AND [ 18 ] I. A. NOS. 62990 & 62991 OF 2025 [Applications
for Impleadment and Directions filed by Ms. Rani Mishra, Advocate]
IN RE : SANJAY KUMAR AND [ 19 ] I. A. NO. 280902 OF 2024
[Application for Directions filed by Mr. Sabarish Subramanian,
Advocate] IN RE : TAMIL NADU WATER SUPPLY DRAINAGE BOARD, THE
GOVERNMENT OF TAMIL NADU AND [ 20 ] I. A. NOS. 100352 & 100351 OF
2024 [Applications for Impleadment and Directions filed by Mr.
Rajeev Kumar Dubey, Advocate] AND I. A. NOS. 56927, 56928 & 56929
OF 2025 [Applications for Amendment of I.A. Nos. 100351 &
100352/2024 , Amended application for Directions and Exemption form
filing O.T. filed by Mr. Rajeev Kumar Dubey, Advocate] IN RE : SHRI
RAM KRISHNA PANDEY AND [ 21 ] I. A. NOS. 51877 & 51878 OF 2025
[Applications for Impleadment and Directions filed by Mr. Tarun
Johri, Advocate] AND I. A. NO. 255587 OF 2024 [CEC REPORT NO.
27/2024] IN RE : DELHI METRO RAIL CORPORATION LTD. AND [ 22 ] I. A.
NO. 34252 OF 2025 [Applications for Directions filed by Mr. Prakash
Kumar Singh, Advocate] AND I. A. NO. 45139 OF 2025 [Applications
for Intervention filed by Mr. Prakash Kumar Singh, Advocate] IN
RE : SUKHDEV SINGH, GEN. SECRETARY, SPECIAL TOURIST TAXI OPERATORS
UNION AND [ 23 ] I. A. NOS. 50686 & 50687 OF 2025 [Applications for
Impleadment and Exemption from filing O.T. filed by Ms. Supreeta
Sharanagouda, Advocate] IN RE : M. T. RANJITH AND [ 24 ] I. A. NOS.
227104 & 227108 OF 2023 [Applications for Directions and Exemption
from filing O.T. filed by Mr. Sanjeev Kumar, Advocate] AND I. A.
NO. 237508 OF 2023 [Application seeking permission to file
application for Directions filed by Mr. Sanjeev Kumar, Advocate] IN
RE : BHUWNESHWAR PRASAD MEHTA & ORS. AND [ 25 ] I. A. NOS. 89008 &

                                 3
89010 OF 2025 [Applications for Directions and Exemption from
filing O.T. in I.A. Nos. 2264-2267/2008 filed by Ms. Aruna Gupta,
Advocate] IN RE : OM PRAKASH GUPTA AND [ 26 ] ISSUE REGARDING ORDER
DATED 18.03.2025 PASSED IN W.P.(C)NO. 13381 OF 1984. IN WRIT
PETITION (CIVIL) NO. 202/1995 “ONLY” ARE LISTED IN W.P.(C) No.
202/1995 “ONLY” ON 16.04.2025 AND THE NAMES OF “ONLY” THE FOLLOWING
ADVOCATES MAY BE TREATED TO HAVE BEEN SHOWN AGAINST THESE I.As. MR.
HARISH N. SALVE, SR. ADV. [A.C.], MR. A.D.N. RAO, SR. ADVOCATE
[A.C.], MS. APARAJITA SINGH, SR. ADVOCATE [A.C.], MR. SIDDHARTHA
CHOWDHURY, ADVOCATE [A.C.] MR. K. PARAMESHWAR, SR. ADVOCATE [A.C.]
MR. G.S. MAKKER, ADVOCATE MR. S.N. TERDAL, ADVOCATE FOR S.NO. [ 1 ]
MR. K. PARAMESHWAR (A.C.), MS. RANI MISHRA FOR S.NO. [ 2 ], [ 2 a ]
& [ 2 b ] MR. K. PARAMESHWAR (A.C.), MS. PARUL SHUKLA, MR. MILIND
KUMAR, MR. SHREY KAPOOR, MS. ARUNA GUPTA, MS. NIDHI JASWAL (MR.
SHYAM D. NANDAN, ADV. IN C.A.(D)NO. 12516/2016) FOR S. NO. [ 3 ]
MR. K. PARAMESHWAR (A.C.), MR. G.S. MAKKER, MR. ARAVIND S.
(PUDUCHERRY), MR. SAMIR ALI KHAN (BIHAR), MR. AKSHAY AMRITANSHU
(HARYANA), MS. PURNIMA KRISHNA (TAMIL NADU), MR. PRASHANT KUMAR
(CHHATISGARH), MR. S.N. TERDAL (ANDAMAN & NICOBAR, CHANDIGARH,
LADAKH, LAKSHADWEEP), MR. V.N. RAGHUPATHY (KARNATAKA), MR. KARAN
SHARMA (PUNJAB), MS. ASTHA SHARMA (WEST BENGAL), MR. SUDEEP KUMAR
(UTTAR PRADESH), MR. SHOVAN MISHRA (ODISHA), MR. SHUVODEEP ROY
(ASSAM, TRIPURA), MS. SUGANDHA ANAND (HIMACHAL PRADESH), MR.
ABHISHEK ATREY (UTTARAKHAND), MR. NISHE RAJEN SHONKER (KERALA), MR.
AADITYA A. PANDE (MAHARASHTRA), MR. K. ENATOLI SEMA (NAGALAND), MR.
PASHUPATI NATH RAZDAN (JAMMU & KASHMIR), MR. ANANDO MUKHERJEE
(JHARKHAND, MIZORAM), MR. GUNTUR PRAMOD KUMAR (ANDHRA PRADESH), MS.
NIDHI JASWAL (RAJASTHAN), MR. CHIRAG M. SHROFF (NCT OF DELHI), MS.
SWATI GHILDIYAL (GUJRAT), MS. MRINAL GOPAL ELKER/MRINAL ELKER
MAZUMDAR (MADHYA PRADESH), MR. SAMEER ABHYANKAR (SIKKIM), MR.
SHISHIR DESHPANDE (GOA), MR. PUKHRAMBAM RAMESH KUMAR (MANIPUR), MR.
SRAVAN KUMAR KARANAM (TELANGANA), MR. AVIJIT MANI TRIPATHI (STATE
OF MEGHALAYA) MS. RANI MISHRA (FOR I.A. NOS. 259426, 259429 &
259431 OF 2024) FOR S. NO. [ 4 ], [4 (a)], [4 (b)] MR. K.
PARAMESHWAR (A.C.), MS. SHALINI KAUL, MR. TARUN GUPTA, MR. DINESH
C. PANDEY, DR. SURENDER SINGH HOODA, MR. RAJEEV SINGH FOR SLP(C)NO.
26642 OF 2024 MR. K. PARAMESHWAR (A.C.), MR. SURENDER SINGH HOODA,
MR. S.N. TERDAL, MR. APOORVA SINGHAL FOR S. NO. [ 5 ] MR. K.
PARAMESHWAR (A.C.), MR. RAJEEV SINGH FOR S. NO. [ 6 ] MR. K.
PARAMESHWAR (A.C.), MR. KUNAL CHATTERJI, MS. ASTHA SHARMA, MR.
NARESH KUMAR, MR. G.S. MAKKER, MR. ANANDO MUKHERJEE, MS. POOJA
DHAR, MR. S.N. TERDAL, MR. MOHIT D. RAM FOR S.NO. [ 7 ] MR. K.
PARAMESHWAR (A.C.), MR. PRANAV SACHDEVA, MR. P.S. SUDHEER, MR.
NISHANT PATIL, MR. ASWATHI M.K., MS. PRATHIBAH JAIN, MR. SUNIL
KUMAR JAIN, MR. SATISH KUMAR, MR. SHANKAR DIVATE, MS. BINU TAMTA,
MR. ROHIT K. SINGH, MR. RAJESH SRIVASTAVA, MR. RADHA SHYAM JENA,
MR. NISHANTH PATIL, MR. E.C. AGRAWALA, MR. FARUKH RASHEED FOR S.
NO. [ 8 ] MR. K. PARAMESHWAR (A.C.), MR. SIDDHARATHA JHA, MR.
SANDEEP KUMAR JHA (FOR STATE OF RAJASTHAN), MS. NIDHI JASWAL FOR
S.NO. [ 9 ] MR. K. PARAMESHWAR (A.C.), MR. MUKESH KUMAR, MR. YASH
S. VIJAY (INTERVENOR) FOR S.NO. [ 10 ] MR. K. PARAMESHWAR (A.C.),
MS. MISHA ROHATGI MOHTA, M/S. KARANJAWALA & CO., MR. KRISHNA
BALLABH THAKUR, MR. T.R.B. SIVAKUMAR, MR. AADITYA A . PANDE (STATE

                                 4
OF MAHARASHTRA) FOR S.NO. [ 11 ] MR. K. PARAMESHWAR (A.C.), MR.
SRAVAN KUMAR KARANAM (FOR STATE OF TELANGANA) FOR S.NO. [ 12 ] MR.
K. PARAMESHWAR (A.C.), MR. ASHUTOSH DUBEY FOR S.NO. [ 13 ] MR. K.
PARAMESHWAR (A.C.), MR. RAJ BAHADUR YADAV, MS. MRINAL ELKER
MAZUMDAR, MR. RAJAT ARORA, MR. P.K. MANOHAR, MR. G.S. MAKKER FOR
S.NO. [ 14 ] MR. K. PARAMESHWAR (A.C.), MR. GAURAV KUMAR BANSAL,
MS. MRINAL GOPAL ELKER, MR. E.C. AGRAWALA FOR S.NO. [ 15 ] MR. K.
PARAMESHWAR (A.C.), MS. PARUL SHUKLA, MR. MILIND KUMAR, MR. SHREY
KAPOOR, MS. ARUNA GUPTA, MS. NIDHI JASWAL FOR S.NO. [ 16 ] MR. K.
PARAMESHWAR (A.C.), MS. SHIBANI GHOSH, MS. PALLAVI LANGAR, MR. G.S.
MAKKER FOR S.NO. [ 17 ] MR. K. PARAMESHWAR (A.C.), MS. ASMITA SINGH
FOR S.NO. [ 18 ] MR. K. PARAMESHWAR (A.C.), MS. RANI MISHRA FOR
S.NO. [ 19 ] MR. K. PARAMESHWAR (A.C.), MR. SABARISH SUBRAMANIAN
FOR S.NO. [ 20 ] MR. K. PARAMESHWAR (A.C.), MR. RAJEEV KUMAR DUBEY
FOR S.NO. [ 21 ] MR. K. PARAMESHWAR (A.C.), MR. TARUN JOHRI FOR
S.NO. [ 22 ] MR. K. PARAMESHWAR (A.C.), MR. RAKESH KUMAR SINGH FOR
S.NO. [ 23 ] MR. K. PARAMESHWAR (A.C.), MS. SUPREETA SHARANAGOUDA
FOR S.NO. [ 24 ] MR. K. PARAMESHWAR (A.C.), MR. SANJEEV KUMAR FOR
S.NO. [ 25 ] MR. K. PARAMESHWAR (A.C.), MS. ARUNA GUPTA FOR S.NO. [
26 ] MR. K. PARAMESHWAR (A.C.)

WITH
Diary No(s). 39857/2024 (PIL-W)
(IA No. 75416/2025 – INTERVENTION/IMPLEADMENT

CONMT.PET.(C) No. 388/2009 In W.P.(C) No. 202/1995 (PIL-W)
(FOR ON IA 1/2017)

SLP(C) No. 25047/2018 (XVI)

Diary No(s). 12516/2019 (XVII)
[IA No. 68530/2019 - CONDONATION OF DELAY IN FILING, IA No.
68535/2019 - EX-PARTE STAY, IA No. 68538/2019 - EXEMPTION FROM
FILING C/C OF THE IMPUGNED JUDGMENT, IA No. 220462/2024 –
INTERVENTION/IMPLEADMENT, IA No. 68527/2019 - PERMISSION TO FILE
APPEAL)

SMW(C) No. 1/2023 (PIL-W)
[IA No. 282482/2024 - APPROPRIATE ORDERS/DIRECTIONS, IA No.
285430/2024 - EXEMPTION FROM FILING O.T., IA No. 227339/2024 –
INTERVENTION/IMPLEADMENT)

SLP(C) No. 26642/2024 (IV-B)
(IA No. 257198/2024 - EXEMPTION FROM FILING C/C OF THE IMPUGNED
JUDGMENT AND IA No. 33258/2025 - PERMISSION TO FILE APPLICATION FOR
DIRECTION)


Date : 16-04-2025 This petition was called on for hearing today.

CORAM :
          HON'BLE MR. JUSTICE B.R. GAVAI
          HON'BLE MR. JUSTICE AUGUSTINE GEORGE MASIH

                                  5
For Petitioner(s) :
                      Mr. K. Parameshwar, Sr. Adv.
                      Mr. M.V. Kunda, Adv.
                      Ms. Kanti, Adv.
                      Mr. Srinivas Patil, Adv.
                      Ms. Chitransha Singh Shikarwar, Adv.

                      Mr. Sudiep Shrivastava, Adv.
                      Mr. Pranav Sachdeva, AOR
                      Ms. Neha Rathi, Adv.
                      Mr. Abhay Nair, Adv.
                      Mr. Jatin Bhardwaj, Adv.

                      Mr. Kunal Chatterji, AOR
                      Ms. Maitrayee Banerjee, Adv.
                      Mr. Rohit Bansal, Adv.
                      Mr. Varij Mishra, Adv.

                      Mr. Shyam D. Nandan, AOR

                      Mr. Narender Hooda, Sr. Adv.
                      Mr. K. S. Rupal, Adv.
                      Ms. Pallvi Hooda, Adv.
                      Mr. Shiv Bhatnagar, Adv.
                      Mr. Yuvraj Nandal, Adv.
                      Ms. Tannu, Adv.
                      Dr. Surender Singh Hooda, AOR

                      Mr. Akshay Mann, Adv.
                      Mr. Mukesh Kumar, AOR

                      Mr. Chanchal Kumar Ganguli, AOR
                      M/S. PLR Chambers And Co., AOR
                      Mr. Syed Mehdi Imam, AOR
                      Mr. T. Harish Kumar, AOR
                      M/S. Mitter & Mitter Co., AOR
                      M/S. Lawyer S Knit & Co, AOR

For Respondent(s) :
                      Ms. Aishwarya Bhati, A.S.G.
                      Ms. Suhasini Sen, Adv.
                      Ms. Ruchi Kohli, Sr. Adv.
                      Mr. S. S. Rebello, Adv.
                      Mr. Raghav Sharma, Adv.
                      Mr. Gaurang Bhushan, Adv.
                      Mr. Gurmeet Singh Makker, AOR

                      Mr. Gaichangpou Gangmei, AOR
                      Mr. Raj Kishor Choudhary, AOR

                      Mr. Shuvodeep Roy, AOR


                                   6
Mr. Deepayan Dutta, Adv.
Mr. Saurabh Tripathi, Adv.

Mr. E. C. Vidya Sagar, AOR
M/S. M. V. Kini & Associates, AOR

Mr. Dama Seshadri Naidu, Sr. Adv.
Mr. Guntur Pramod Kumar, AOR
Ms. Prerna Singh, Adv.

Mr. Dama Seshadri Naidu, Sr. Adv.
Mr. Ashish J. Mathew, Adv.
Ms. Aruna Gupta, Adv.
Mr. Ramesh Allanki, Adv.

Ms. Meenakshi Arora, Sr. Adv.
Mr. Ramesh Allanki, Adv.
Ms. Aruna Gupta, AOR

Mrs. B. Sunita Rao, AOR

Mr. Rajeev Singh, AOR
Mr. Gopala Binnu Kumar, Adv.
Mr. Rohit Singh, Adv.

Mrs. Kanchan Kaur Dhodi, AOR
Mr. Surya Kant, AOR
Mr. P. Parmeswaran, AOR
Ms. Sujata Kurdukar, AOR
Mrs. Manik Karanjawala, AOR
Mr. Kamal Mohan Gupta, AOR
Mr. Prashant Kumar, AOR

Mr. Shyam Divan, Sr. Adv.
Mr. Nina Nariman, Adv.
Ms. Tahira Karanjawala, Adv.
Mr. Arjun Sharma, Adv.
Mr. Shreyas Maheshwari, Adv.
Mr. Sarah Ayreen Mir, Adv.
Mr. Sharanya Ghosh, Adv.
Mr. Anshula Laroiya, Adv.
Mr. Samarth Suri, Adv.
For M/s. Karanjawala & Co., AOR

Mr. Dharmendra Kumar Sinha, AOR

Mr. Vikrant Singh Bais, AOR
Mr. Shiva Pujan Singh, AOR
Ms. Charu Mathur, AOR

Mr. Bhavanishankar V.Gadnis, Adv.
Mr. A. Venayagam Balan, AOR


             7
Mr. Vishwanath Gadnis, Adv.

Mr. Sudarsh Menon, AOR
Mr. Ramesh Babu M. R., AOR
M/S. Corporate Law Group, AOR
Mr. Lakshmi Raman Singh, AOR
Ms. K. V. Bharathi Upadhyaya, AOR
Mr. Rajiv Mehta, AOR
Mr. Ejaz Maqbool, AOR
Mr. Rajesh, AOR
Ms. Abha R. Sharma, AOR
Mr. Abhishek Chaudhary, AOR
Mr. B V Deepak, AOR
Mr. T. N. Singh, AOR
Mr. C. L. Sahu, AOR
Ms. Sumita Hazarika, AOR

Mr. Neeraj Shekhar, AOR
Mr. Rajesh Kumar Maurya, Adv.

Ms. Asha Gopalan Nair, AOR
Mr. Rajesh Singh, AOR
Mrs. Rekha Pandey, AOR
Mr. Gopal Singh, AOR
Mr. T. V. George, AOR
Mr. Krishnanand Pandeya, AOR
Mr. Ratan Kumar Choudhuri, AOR
Mr. Sudhir Kulshreshtha, AOR

Mr. Himanshu Shekhar, AOR
Mr. Parth Shekhar, Adv.
Mr. Shubham Singh, Adv.
Mr. Youkteshwari Prasad, Adv.
Ms. Shalini Satyanaryan, Adv.
Mr. Mukesh Kumar Verma, Adv.
Mr. Mata Prasad Pathak, Adv.
Mr. Ayush Gupta, Adv.
Mr. Rajiv Ranjan, Adv.

Ms. Hemantika Wahi, AOR

Mr. Mohd. Irshad Hanif, AOR
Ms. Rifat Ara Butt, Adv.

Mr. Punit Dutt Tyagi, AOR
Mr. Rathin Das, AOR
Mr. Irshad Ahmad, AOR
Mr. G. Prakash, AOR
Mr. E. M. S. Anam, AOR
Ms. Sushma Suri, AOR
Mr. Sudhir Kumar Gupta, AOR
Mr. A. N. Arora, AOR


             8
Ms. Malini Poduval, AOR
Ms. C. K. Sucharita, AOR
Ms. Binu Tamta, AOR
Mrs. Bina Gupta, AOR
Mr. P. V. Yogeswaran, AOR
Mr. Jitendra Mohan Sharma, AOR
Ms. A. Sumathi, AOR
Mr. Jai Prakash Pandey, AOR
Mrs. Anjani Aiyagari, AOR
Mr. Shibashish Misra, AOR
Mr. K. L. Janjani, AOR
Mr. Naresh K. Sharma, AOR
Mr. Tarun Johri, AOR
Mr. Radha Shyam Jena, AOR
Mr. Ajit Pudussery, AOR
Mr. K. V. Vijayakumar, AOR
Mrs. Rani Chhabra, AOR
Ms. Divya Roy, AOR
Mr. S. C. Birla, AOR
Mr. Ram Swarup Sharma, AOR
Mr. Ashok Mathur, AOR
M/S. Parekh & Co., AOR

Mr. Amarjit Singh Bedi, Adv.
Ms. Surekha Raman, Adv.
Mr. Shreyash Kumar, Adv.
Mr. Harshit Singh, Adv.
Mr. Yashwant Sanjenbam, Adv.
M/S. K J John And Co, AOR

Mr. V. Balachandran, AOR
Ms. Baby Krishnan, AOR
Mr. P. R. Ramasesh, AOR
Mr. T. Mahipal, AOR
Mr. Umesh Bhagwat, AOR
Mrs. M. Qamaruddin, AOR
Mr. H. S. Parihar, AOR
Mr. Kuldip Singh, AOR
Ms. Bina Madhavan, AOR

Mr. Vivek Jain, D.A.G.
Mr. Karan Sharma, AOR

Ms. Adviteeya, Adv.
Mr. Rakesh K. Sharma, AOR

Mr. P. N. Gupta, AOR
Mr. Sarad Kumar Singhania, AOR

Mr. A.N.S. Nadkarni, Sr. Adv.
Mr. Mahesh Agarwal, Adv.
 Mr. Shivam Shukla, Adv.


              9
Mr. Nilay Gupta, Adv.
Ms. Deepti Arya, Adv.
Mr. Salvador Santosh, Adv.
Mr. E. C. Agrawala, AOR

Mr. S.. Udaya Kumar Sagar, AOR
Mr. Ranjan Mukherjee, AOR

Mr. Puneet Jain, Sr. Adv.
Mrs. Christi Jain, Adv.
Mr. Mann Arora, Adv.
Ms. Akriti Sharma, Adv.
Mr. Om Sudhir Vidyarthi, Adv.
Ms. Pratibha Jain, AOR

Mr. Rajat Joseph, AOR
Mr. Gopal Prasad, AOR
Ms. Jyoti Mendiratta, AOR
Mr. Raj Kumar Mehta, AOR
Ms. Madhu Moolchandani, AOR
Ms. Sharmila Upadhyay, AOR
Mr. Tejaswi Kumar Pradhan, AOR
M/S. Arputham Aruna And Co, AOR
Mrs. Nandini Gore, AOR
Mr. M. Yogesh Kanna, AOR
Mr. Naresh Kumar, AOR

Ms. Aishwarya Bhati, A.S.G.
Mr. Shiv Mangal Sharma, A.A.G.
Mr. Saurabh Rajpal, Adv.
Mr. Amogh Bansal, Adv.
Ms. Nidhi Jaswal, AOR

Mr. Kunal Mimani, AOR
Ms. Shraddha Chirania, Adv.

Mr. Sanchar Anand, Adv.
Mr. Apoorva Singhal, AOR
Mr. Shiv Kumar, Adv.
Mr. Aman Kumar Thakur, Adv.
Mr. Abhishek Bhardwaj, Adv.

Ms. Aishwarya Bhati, A.S.G.
Mr. K. M. Nataraj Ld. A.S.G.
Mr. Shyam Gopal, Adv.
Mr. Salvador Santosh Rebello, Adv.
Ms. Suhasini Sen, Adv.
Mr. Raghav Sharma, Adv.
Ms. Ruchi Kohli, Adv.
Mr. Harish Pandey, Adv.
Ms. Indira Bhakar, Adv.
Mr. Anuj Srinivas Udupa, Adv.


             10
Mr. Krishna Kant Dubey, Adv.
Mr. Piyush Beriwal, Adv.
Mr. Neeraj Kumar Sharma, Adv.
Ms. Mrinal Elker Mazumdar, Adv.
Mr. Shashwat Parihar, Adv.
Mr. Mukesh K Verma, Adv.
Mr. Vinayak Sharma, Adv.
Mr. Raman Yadav, Adv.
Mr. Shreekant Neelappa Terdal, AOR

Mr. Vikash Singh, AOR

Mr. Ajay Agarwal, A.A.G.
Mr. Rajeev Kumar Dubey, Adv.
Mr. Ashiwan Mishra, Adv.
Mr. Kamlendra Mishra, AOR

Mr. Somesh Chandra Jha, AOR
Ms. Ruchira Goel, AOR

Mr. Siddharth Dharmadhikari, Adv.
Mr. Aaditya Aniruddha Pande, AOR
Mr. Bharat Bagla, Adv.
Mr. Sourav Singh, Adv.
Ms. Aditya Krishna, Adv.
Mr. Adarsh Dubey, Adv.

Mr. Parth Awasthi, Adv.
Mr. Pashupathi Nath Razdan, AOR

Mr. Tarun Gupta, AOR

Mr. Sameer Abhyankar, AOR
Mr. Aakash Thakur, Adv.
Mr. Rahul Kumar, Adv.

Ms. Ranjeeta Rohatgi, AOR

Ms. Vibha Datta Makhija, Sr. Adv.
Mr. Sanjay Upadhyay, Sr. Adv.
Mr. Praveen Gaur, Adv.
Mr. N.v Sri, Adv.
Mr. Nehaol Venkateshwaran, Adv.
Mr. P. S. Sudheer, AOR
Mr. Rishi Maheshwari, Adv.
Ms. Anne Mathew, Adv.
Mr. Bharat Sood, Adv.
Mr. Jai Govind M J, Adv.

Mr. Sunny Choudhary, AOR
Mr. Siddhartha Jha, AOR



             11
Dr. Amardeep Gaur, Adv.
Mr. Rajinder Singh Kataria, Adv.
Ms. Twinkle Kataria, Adv.
Mr. Vaibhav Sharma, Adv.
Mr. Satyam Srivastava, Adv.
Mr. Vinay Kumar Sah, Adv.
Mr. Ayush Mittal, Adv.
Ms. Oshin Maggu, Adv.
M/S. V. Maheshwari & Co., AOR

Mr. Mayank Aggarwal, AOR

Mr. Huzefa A. Ahmadi, Sr. Adv.
Mr. Sanjeev Kumar, AOR
Mr. Vivek Kumar, Adv.
Mr. Ajit Singh, Adv.
Mr. Sanjay Kumar, Adv.

Mr. Shovan Mishra, AOR
Mr. Ashutosh Kumar Sharma, AOR
Mr. Naveen Kumar, AOR
Mr. P. K. Manohar, AOR
Mr. Vinod Sharma, AOR
Ms. Surbhi Mehta, AOR

Mr. Rajeev Singh, AOR
Mr. Gopala Binnu Kumar, Adv.
Mr. Rohit Singh, Adv.

Mr. P.B. Suresh, Sr. Adv.
Ms. Parul Shukla, AOR
Ms. Shubhangi Pandey, Adv.
Mr. Saday Mondol, Adv.
Ms. Ramya Mb, Adv.

Mr. Abhishek Pandey, Adv.
Mr. Prashant Kumar Umrao, AOR

Mr. Arun K. Sinha, AOR
Ms. Pooja Dhar, AOR
Mr. B. K. Pal, AOR
Mr. James P. Thomas, AOR
Mr. S. Gowthaman, AOR
Mr. A. Karthik, AOR
Mr. Rajiv Kumar Choudhry , AOR

Mr. Anurag Tandon, AOR

Dr. Monika Gusain, Sr. Adv.
Mr. Akshay Amritanshu, AOR
Mr. Hariom Yaduvanshi, Adv.
Mr. Arjun Yaduvanshi, Adv.


             12
Ms. S. Harini, Adv.
Mr. Avi Dhankhar, Adv.
Mr. Vansmani Tripathi, Adv.
Ms. Drishti Rawal, Adv.
Ms. Drishti Saraf, Adv.
Ms. Pragya Upadhyay, Adv.

Mr. Omanakuttan K. K., AOR

Ms. Aishwarya Bhati, A.S.G.
Mr. K. M. Nataraj Ld. A.S.G.
Mr. Shyam Gopal, Adv.
Mr. Salvador Santosh Rebello, Adv.
Ms. Suhasini Sen, Adv.
Mr. Raghav Sharma, Adv.
Ms. Ruchi Kohli, Adv.
Mr. Harish Pandey, Adv.
Ms. Indira Bhakar, Adv.
Mr. Anuj Srinivas Udupa, Adv.
Mr. Krishna Kant Dubey, Adv.
Mr. Piyush Beriwal, Adv.
Mr. Neeraj Kumar Sharma, Adv.
Ms. Mrinal Elker Mazumdar, Adv.
Mr. Shashwat Parihar, Adv.
Mr. Mukesh K Verma, Adv.
Mr. Vinayak Sharma, Adv.
Mr. Raman Yadav, Adv.
Mr. Shreekant Neelappa Terdal, AOR

Ms. Shalini Kaul, AOR
Mr. Sunil Kumar Sharma, AOR

Ms. Swati Ghildiyal, AOR
Ms. Neha Singh, Adv.

Mr. Siddharth Sharma, AOR

Mrs. Aishwrya Bhati, A.S.G.
Mrs. Archana Pathak Dave, A.S.G.
Mr. Raj Bahadur Yadav, AOR
Mrs. Ruchi Kohli, Adv.
Mr. Uday Prakash Yadav, Adv.
Mr. Suhasini Sen, Adv.
Mr. S S Rebello, Adv.
Mr. Raghav Sharma, Adv.
Mr. Sughosh Subramanium, Adv.

Mr. Samir Ali Khan, AOR
Mr. Pranjal Sharma, Adv.

Mr. Mohit D. Ram, AOR
Mr. Shubhranshu Padhi, AOR


             13
Mr. Nishe Rajen Shonker, AOR
Mr. Alim Anvar, Adv.
Ms. Anu K Hoy, Adv.
Mr. Santhosh K, Adv.

Mr. Nishit Agrawal, AOR
Mr. Shrey Kapoor, Adv.
Ms. Kanishka Mittal, Adv.
Mr. Sankalp Suman, Adv.

Mr. Krishna Ballabh Thakur, AOR

 Mr. Dama Seshadri Naidu, Sr. Adv.
 Mrs. Meenakshi Arora, Sr. Adv.
 Ms. Aruna Gupta, AOR
Mr. Ramesh Allanki, Adv.
 Mr. Syed Ahmad Naqvi, Adv.
 Mr. Yash Gupta, Adv.
 Mrs. Suryakala Mummana, Adv.

Ms. K. Enatoli Sema, AOR
Mr. Amit Kumar Singh, Adv.
Ms. Chubalemla Chang, Adv.
Mr. Prang Newmai, Adv.

Mr. Shishir Deshpande, AOR
Mrs. Pragya Baghel, AOR

Ms. Deepanwita Priyanka, AOR

Mr. Raghvendra Kumar, AOR

Mr. Sravan Kumar Karanam, AOR
Ms. P. Geetanjali, Adv.
Mr. Aniket Singh, Adv.
Mr. Kumar Abhishek, Adv.

 Applicant-in-person, AOR

Ms. Kavita Jha, Sr. Adv.
Mr. Anant Mann, AOR

Mr. Ashok Gaur, Sr. Adv.
Ms. Sakshi Singh, Adv.
Ms. Megha Karnwal, AOR
Mr. Aaditya Thorat, Adv.
Ms. S Soorya Gayathry, Adv.
Mr. Avishal Singh, Adv.

Mr. Gopal Balwant Sathe, AOR



              14
Mr. Sarvam Ritam Khare, AOR
Mr. Kushagra Sharma, Adv.
Mr. Anuj Agarwal, Adv.
Mr. Akarsh Khare, Adv.

Ms. Aishwarya Bhati, A.S.G.
Mr. K. M. Nataraj Ld. A.S.G.
Mr. Shyam Gopal, Adv.
Mr. Salvador Santosh Rebello, Adv.
Ms. Suhasini Sen, Adv.
Mr. Raghav Sharma, Adv.
Ms. Ruchi Kohli, Adv.
Mr. Harish Pandey, Adv.
Ms. Indira Bhakar, Adv.
Mr. Anuj Srinivas Udupa, Adv.
Mr. Krishna Kant Dubey, Adv.
Mr. Piyush Beriwal, Adv.
Mr. Neeraj Kumar Sharma, Adv.
Ms. Mrinal Elker Mazumdar, Adv.
Mr. Shashwat Parihar, Adv.
Mr. Mukesh K Verma, Adv.
Mr. Vinayak Sharma, Adv.
Mr. Raman Yadav, Adv.
Mr. Shreekant Neelappa Terdal, AOR

Ms. Sunieta Ojha, AOR

Mr. Dushyant Dahiya, Adv.
Mr. Dinesh Chandra Pandey, AOR

Mr. Saurabh Rajpal, AOR
Mr. Vinay Kumar Singh, Adv.

Mr. Himinder Lal, AOR
Mr. Kaushik Choudhury, AOR
Mr. Aravindh S., AOR
Mrs. Kirti Renu Mishra, AOR
Mr. Atul Sharma, AOR

Mr. Anirudh Sanganeria, AOR
Mr. Chinmay Deshpande, Adv.

Mr. Shrey Kapoor , AOR
Mr. Nishit Agrawal, Adv.
Ms. Kanishka Mittal, Adv.

Ms. Anne Mathew, AOR

Mr. Ninad Laud, Adv.
Mr. Tadimalla Bhaskar G., Adv.
Mr. Yash S. Vijay, AOR
Ms. Ekta Swarup, Adv.


             15
Mr. Abhishek Atrey, AOR
Dr. Abhishek Atrey, Adv.
Ms. Ishita Bist, Adv.
Ms. Vidyottma Jha, Adv.
Mr. Brijesh Kumar, Adv.

Mr. Tushar Mehta, Solicitor General
Mr. K.m. Nataraj, A.S.G.
Ms. Mrinal Gopal Elker, AOR
Mr. Chinmoy Chaitanya, Adv.

Mr. Dhaval Mehrotra, AOR

Mr. Ravindra Kumar, Sr. Adv.
Mr. Binay Kumar Das, AOR
Ms. Neha Das, Adv.
Ms. Priyanka Das, Adv.
Mr. Shivam Saksena, Adv.
Mr. Vikas Bharti, Adv.

Ms. Lakshmi N. Kaimal, AOR
Mr. Subhasish Mohanty, AOR
Mr Rahul Jain, AOR
Mr. Sabarish Subramanian, AOR
Mr. Naveen Kumar, AOR

Mr. V. N. Raghupathy, AOR

M/S.   D.S.K. Legal, AOR

Ms. Shibani Ghosh, AOR
Mr. Rishad A Chowdhury, Adv.

Mr. Chandra Bhushan Prasad, AOR

Ms. Aishwarya Bhati, A.S.G.
Mr. Shiv Mangal Sharma, A.A.G.
Mr. Saurabh Rajpal, Adv.
Mr. Amogh Bansal, Adv.
Ms. Nidhi Jaswal, AOR

Mr. Arunabh Choudhary, Sr. Adv.
Ms. Pallavi Langar, AOR
Mr. Ashish Jha, Adv.
Mr. Sujeet Kumar Chaubey, Adv.

Mr. Pankaj Sharma, Adv.
Ms. Deveshi Chand, Adv.
Mr. Rajeev Kumar Dubey, AOR

M/S. Cyril Amarchand Mangaldas Aor, AOR


              16
Mr. Sandeep Kumar Jha, AOR
Mr. Shiv Mangal Sharma, A.A.G.
Ms. Nidhi Jaswal, Adv.

Mr. Milind Kumar, AOR
Mr. Mohit Paul, AOR
Ms. Rashmi Nandakumar, AOR
Ms. Manika Tripathy, AOR

Mr. Tushar Mehta, Solicitor General
Mr. Praphulla Kumar Bharat, Advocate General
Mr. Apoorv Kurup, A.A.G.
Ms. Ankita Sharma, AOR

Ms. Supreeta Sharanagouda, AOR
Mr. Sharanagouda Patil, Adv.
Mrs. Supreeta Sharanagouda (aor), Adv.
Mr. Jyotish Pandey, Adv.
Mr. Yash, Adv.

Ms. Adarsh Nain, AOR

Mr. Dama Seshadri Naidu, Sr. Adv.
Mr. Guntur Pramod Kumar, AOR
Ms. Prerna Singh, Adv.

Mr. Amrish Kumar, AOR

Mr. Amit Anand Tiwari, Sr. Advocate, A.A.G.
Ms. Purnima Krishna, AOR
Mr. M.f. Philip, Adv.
Mr. Karamveer Singh Yadav, Adv.
Mr. Togin M. Babichen, Adv.

Ms. Aishwarya Bhati, A.S.G.
Mrs. Ruchi Kohli, Sr. Adv.
Mr. Mukesh Kumar Maroria, AOR
Ms. Suhasini Sen, Adv.
Mr. S.s. Rebello, Adv.
Mr. Raghav Sharma, Adv.
Mr. Gaurang Bhushan, Adv.
Mr. Jagdish Chandra Solanki, Adv.

Mr. Narender Hooda, Sr. Adv.
Mr. K. S. Rupal, Adv.
Mr. Shiv Bhatnagar, Adv.
Mr. Yuvraj Nandal, Adv.
Ms. Pallvi Hooda, Adv.
Ms. Tannu, Adv.
Mr. Twinkle Kataria, Adv.
Mr. Rajinder Singh Kataria, Adv.


             17
Dr. Surender Singh Hooda, AOR

Mr. Sunil Kumar Verma, AOR
Mr. Saju Jakob, Adv.
Mr. Desam Sudhakara Reddy, Adv.

Mr. Prakash Kumar Singh, AOR
Mr. Mukesh Bhardwaj, Adv.
Ms. Pooja Singh, Adv.

Ms. Seita Vaidyalingam, AOR

Mr. Kumar Anurag Singh, Adv.
Mr. Anando Mukherjee, AOR
Mr. Shwetank Singh, Adv.

Ms. Anzu. K. Varkey, AOR

Ms. Astha Sharma, AOR
Ms. Mantika Haryani, Adv.
Mr. Bhanu Mishra, Adv.

Mr. T. R. B. Sivakumar, AOR
Mr. Sujit Kumar Mishra , AOR

Ms. Maheravish Rein, Adv.
Mr. Aldanish Rein, AOR

Mr. Kunal Mimani, AOR
Ms. Shraddha Chirania, Adv.

Mr. Nishanth Patil, AOR
M/S. Venkat Palwai Law Associates, AOR
Mr. Ajay Marwah, AOR

Mr. Ravindra S. Garia, AOR
Mr. Shashank Singh, Adv.

Mr. Vivek Jain, D.A.G.
Mr. Karan Sharma, AOR

Ms. Sugandha Anand , AOR

Mr. Avijit Mani Tripathi, AOR
Mr. Vikas Bansal, Adv.
Mr. T.k. Nayak, Adv.
Ms. Marbiang Khongwir, Adv.

Mr. Deeptakirti Verma, AOR
Ms. Vanshaja Shukla, AOR

Mr. Chirag M. Shroff, AOR


             18
                  Ms. Mayuri Raghuvanshi, AOR
                  Mr. Vivek Jain, AOR

                  Ms. Garima Prashad, Sr. A.A.G.
                  Mr. Sudeep Kumar, AOR
                  Ms. Manisha, Adv.

                  Mr. Gaurav Kumar Bansal, Adv.
                  Mr. Vishu Gupta, Adv.
                  Ms. Nandita Bansal, Adv.
                  Ms. Rani Mishra, AOR

                  Mr. Pukhrambam Ramesh Kumar, AOR
                  Mr. Karun Sharma, Adv.
                  Ms. Anupama Ngangom, Adv.
                  Ms. Rajkumari Divyasana, Adv.
                  Ms. Lunita Hijam, Adv.

                  Mr. Venkata Raghuvamsy D. , AOR


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

[1] I.A. NO.62990 & 62991 OF 2025

1. Issue notice, returnable on 29.04.2025.

2. Dasti, in addition, is permitted.

3. In addition to the usual mode, liberty is granted to the applicant to serve notice through the Standing Counsel for the respondent(s).

4. Mr. G.S. Makker, learned Advocate-on-Record waives and accepts notice on behalf of respondent No.1. [2] I.A. NO.280902 OF 2024 WITH I.A. NOS. 91650 & 91651 OF 2025

1. As prayed, four weeks’ time is granted to the Central Empowered Committee (for short “CEC”) to examine the issue and 19 submit its report before the next date of hearing.

2. List on 21.05.2025.

[3] I.A. NO.100351 & 100352 OF 2024 AND I.A. NOS. 56927, 56928 & 56929 OF 2025

1. Issue notice, returnable on 21.05.2025.

2. In addition to the usual mode, liberty is granted to the applicant to serve notice through the Standing Counsel for the respondent/State.

[4] I.A. NOS. 51877 & 51878 OF 2025 AND I. A. NO. 255587 OF 2024 (CEC REPORT NO. 24/2024) List on 29.04.2025.

[5] I.A. NOS. 34252 & 45139 OF 2025

1. The prayer(s) made in the application are within the domain of the policy of the State Government.

2. As such, we are not inclined to entertain these applications.

3. The applications are disposed of with liberty to the applicant(s) to make an appropriate application to the State, which will be considered on its own merits. [6] I.A. NO. 50686, 50687 OF 2025

1. Learned counsel for the applicant(s) seeks permission to withdraw these applications with liberty to file fresh applications with all the necessary particulars.

2. Permission is granted.

20

3. Hence, these applications are disposed of as withdrawn with liberty as prayed for.

[7] I.A. NOS. 227104, 227108 OF 2023 AND I.A. NO. 237508 OF 2023

1. Issue notice, returnable on 21.05.2025.

2. In addition to the usual mode, liberty is granted to the applicant to serve notice through the Standing Counsel for the respondent(s).

3. Mr. Gurmeet Singh Makker, learned Advocate-on-Record waives and accepts notice on behalf of respondent No.1 -Union of India.

[8] I.A. NOS. 89008 & 89010 OF 2025

1. Mr. K. Parameshwar, learned Amicus Curiae states that these applications pertain to the Aravalli Range and that it will be appropriate that all the applications/matters pertaining to the Aravalli Range are heard together.

2. List all these applications/matters pertaining to the Aravalli Range on 26.05.2025.

3. The list of all the applications shall be furnished by the learned Amicus Curiae to the Registry of this Court. [ 9 ] IA Nos. 89083 and 89084 of 2025

1. The present applications have been filed by the present applicant(s) praying for directions restraining the State of Punjab from giving effect to the proposal declaring 1 to 3 kms 21 ESZ area abutting the Sukhna Lake.

2. The notification of the Eco-Sensitive Zone(ESZ) is a statutory duty of the State and the Union of India. The State is required to submit a proposal for identifying the ESZ around the Wildlife Sanctuaries and National Parks. Thereafter, the proposal is required to be forwarded to the Union of India, which is then required to notify the ESZ area in accordance with the procedure prescribed under the Statute.

3. One of the essential requirements is the issuance of the preliminary notification and providing an opportunity of hearing to the affected parties.

4. The prayer in the present application(s) for restraining the State of Punjab from discharging its statutory functions cannot be granted.

5. The applications are, accordingly, rejected, reserving the liberty to the applicants to take objections on the preliminary notification, which would be considered in accordance with law.

[ 10 ] IA Nos. 82247, 82248 of 2025 and IA Nos. 82524 & 82525 of 2025

1. The present applications have been filed with the following prayers:

“a) Allow the present Application and direct the respondent/State to take immediate steps to obtain permission to the Hon’ble Court, in terms of order dated 09.05.2024, to extend the period of the mining lease so as to enable the Applicant to carry out 22 mining operations; and
b) Pass an ad-interim ex-parte direction permitting the Applicant to carry out the mining operations till such time the respondent/State seeks permission of this Hon’ble Court in terms of order dated 09.05.2024 and the issue is adjudicated upon by this Hon’ble court.”

2. It can thus be seen that the prayer is for a direction to the State to take immediate steps to obtain permission of this Court, to extend the period of the mining lease so as to enable the applicant(s) to carry out the mining operations.

3. An ex-parte ad-interim order has been sought so as to enable the applicant(s) to carry out mining operations till such time the respondent-State seeks permission of this Court in terms of order dated 09.05.2024.

4. Mr. Shiv Mangal Sharma, learned Additional Advocate General appearing for the State of Rajasthan submits that though the State is processing all such applications for grant/renewal of mining lease, it is not permitting the actual mining, unless this Court permits it.

5. In any case, the prayer clause (b) which seeks a direction to permit mining activities without the express permission of this Court is totally untenable.

6. The applications are, accordingly, rejected. [ 11 ] I. A. NOS. 90595 & 90596 OF 2025

1. Issue notice, returnable on 29.04.2025. 23

2. Dasti service, in addition, is granted.

3. In addition to the usual mode, liberty is granted to the petitioner(s) to serve notice through the Central Agency/Standing Counsel for the respondent(s). [ 12 ] I.A. NOS. 269550, 269552 AND 269553 OF 2024

1. This matter pertains to a new road being constructed connecting Village Basai in District Nooh to the State of Rajasthan. It is the contention of the applicants that the road is constructed in order to facilitate transport of illegal mining in the mine situated across the border in Rajasthan.

2. The report of the Central Empowered Committee (CEC) supports the stand of the applicants.

3. From the report it appears that neither the Revenue Authority nor the Chief Secretary of Haryana have responded to the request of the CEC to attend the joint survey.

4. Issue notice to the State of Haryana.

5. Mr. Akshay Amritanshu, learned counsel, appears and accepts notice for the State of Haryana.

6. The Collector, Nooh and Deputy Superintendent of Police, Nooh are directed to ensure that with immediate effect no work on the said road should be permitted to continue.

7. List on 29.04.2025.

24 [ 13 ] I.A. NO. 41723 OF 2022

1. From the record it is clear that on 08.01.2025 this Court, after perusing the compliance affidavit of the State of Rajasthan, had noted that the State had recommended to constitute a Committee. The terms and conditions were to be jointly finalized by the Union of India and the State of Rajasthan.

2. When the matter came up for hearing on 16.01.2025, the Court recorded that the State of Rajasthan had already recommended a Committee to be chaired by a retired Judge of the High Court of Rajasthan.

3. In the said order, this Court had observed that the Ministry of Environment, Forest and Climate Change (MoEF&CC) should address the issue at the earliest and take a final decision with regard to the constitution of Expert Committee. This Court had further directed that the MoEF&CC to take a decision prior to 19.03.2025 and report compliance to this Court. The matter was directed to be kept for hearing on 19.03.2025.

4. On 19.03.2025, learned counsel appearing on behalf of MoEF&CC sought time till today.

5. Today also when the matter is called out Ms. Archana Pathak Dave, learned Additional Solicitor General of India, 25 appearing on behalf of MoEF&CC is not in a position to inform the Court as to whether a Committee has been constituted or not.

6. From the perusal of the record, it appears that the MoEF&CC is taking the matter in a casual manner. When this Court, vide order dated 16.01.2025, had specifically directed a decision to be taken prior to 19.03.2025, the MoEF&CC ought to have taken a decision.

7. Issue notice to the Secretary, Ministry of Environment, Forest and Climate Change (MoEF&CC) directing him to remain personally present in this Court at 10.30 a.m. on 29.04.2025 and show cause as to why an action for committing contempt of the order of this Court dated 16.01.2025 be not taken against him.

8. List on 29.04.2025.

[ 15] I.A. NO. 172422, 172425, 172427, 172429, 179359 OF 2024 AND I.A. NO. 290215 & 290217 OF 2 024 At the request of Mr. Tushar Mehta, learned Solicitor General of India, list on 29.04.2025.

[16] CONTEMPT PETITION(C) DIARY NO. 39857 OF 2024 WITH I.A. NO. 81754 & 81576 OF 2025 IN W.P. (C) NO. 202 OF 1995

1. Mr. K. Parameshwar, learned Amicus Curiae has suggested 26 certain aspects pertaining to Kolleru Wildlife Sanctuary to be re-visited by the Central Empowered Committee (for short “CEC”).

2. We, therefore, request the CEC to inspect Kolleru Wildlife Sanctuary and submit its report on the following aspects:

a. Actual status of compliance of the judgement dated 10.04.2006 in T.N Godavarman Thirumalpad v Union of India, (2006) 5 SCC 47;

b. CEC shall examine the working of the Andhra Pradesh Wetland State Authority and whether the said authority continued to monitor the effective implementation of the Central Wetland Rules and especially the judgement of this Hon’ble Court; c. Examine the Status of the boundaries of the Kolleru Wildlife Sanctuary and the resolution of the Standing Committee of the National Wildlife Board in its meeting dated 08.08.2015 and the report of the working group chaired by Prof. R Sukumar dated 02.01.2017;

d. CEC shall specifically look into the settlement of private rights and as to whether the same was done in accordance with the provisions of the Wildlife Protection Act, 1972 before notifying the sanctuary.” 27

3. List these applications after 12 weeks. [17] ISSUE REGARDING ORDER DATED 18.03.2025 PASSED IN W.P. (C)NO. 13381 OF 1984.

1. A perusal of the order dated 18.03.2025 passed in Writ Petition (C) No. 13381 of 1984, would reveal that the State of Rajasthan has issued a notification dated 23.03.2021, whereby an area of 27.855 square kilometers has been de- notified which was earlier forming part of Badh Baraitha Wildlife Sanctuary.

2. Vide order dated 13.11.2000, this Court had specifically directed that pending further orders, no dereservation of forests/sanctuaries/national parks shall be effected.

3. Prima facie, the notification dated 23.03.2021 appears to be in contempt of order passed by this Court dated 13.11.2000.

4. Issue notice to the State of Rajasthan as well as MoEF&CC calling upon them to explain the situation.

5. Mr. Saurabh Rajpal, learned Advocate-on-Record waives and accepts notice on behalf of the respondent/State.

6. List this matter/application in the last week of May, 2025.

[18] I. A. NOS. 153500 & 153501 OF 2024 WITH I. A. NO. 153502 OF 2024

1. Vide our order dated 20.11.2024, we had recorded the 28 observations made by the learned National Green Tribunal (NGT) that the area wherein Saranda Wildlife Sanctuary is situated consists of pristine forest and it is a repository of some of the finest Sal trees in the country.

2. We had, therefore, directed the State Government to file an affidavit to explain as to why the State did not take steps to implement the directions issued by the learned NGT on 12.07.2022, though a period of two and half years had lapsed from the date of the said order.

3. When the matter was listed on 20.02.2025, we had considered the affidavit dated 02.12.2024 filed by the State.

4. We referred to the affidavit filed by one Mr. Aviroop Sinha, DFO Saranda, Van Bhawan, Chaibasa, wherein it was stated that the Principal Chief Conservator of Forest Wildlife (PCCF-WL)-cum-Chief Wildlife Warden (CWLW), Jharkhand vide his Memo dated 29.11.2024 had moved a proposal to the Government of Jharkhand for declaration of “Saranda Wildlife Sanctuary” and “Sasandaburu Conservation Reserve”.

5. We, therefore, expected that the State of Jharkhand would take a final decision in that regard expeditiously. The matter was, therefore, directed to be kept today.

6. Today, again an affidavit has filed by the State Government by the same officer that is Mr. Aviroop Sinha.

7. In this affidavit, it is stated that the proposal which 29 was received from PCCF-WL-cum-CMLW on 29.11.2024 has been sent back by the Department of Forest, Environment and Climate Change, Government of Jharkhand to the Principal Chief Conservator of Forests (HoFF) on 23.03.2025 for his examination and comments.

8. It was almost after a period of four months from the date on which the proposal was received by the State Government from PCCF-WL-cum-CMLW that the proposal has again been sent back to the Principal Chief Conservator of Forests for his comments.

9. We do not understand the propriety of keeping the matters pending almost for four months, particularly when an impression was given to this Court in the affidavit dated 02.12.2024 that the matter is being processed expeditiously by the State Government.

10. The Secretary, Department of Forest, Environment and Climate Change, Government of Jharkhand is, therefore, directed to remain present in this Court on 29.04.2025 at 10:30 a.m. and show cause as to why action should not be taken for dilly dallying the matter without any valid reasons.

11. List on 29.04.2025 at 10:30 a.m. [19] I.A. NO. 5891 OF 2019 AND I.A. NOS. 259426, 259429 & 259431 OF 2024

1. As prayed, list these applications in the last week of May, 2025.

30

2. In the meantime, rejoinder affidavit, if any, be filed. [20] I.A. NOS. 212089, 212084 & 212086 OF 2024, C.A. Diary No. 12516 of 2019 and SUO-MOTU WRIT PETITION (C) NO. 1 OF 2023 List these application(s)/matter(s) after 12 weeks. [21(a)] I.A. NO. 156703 OF 2024 and IA. Nos. 156707 & 156710 of 2024 with I.A. NO. 182429 & 182432 of 2024 and IA No. 279970 & 279972 of 2024 and I.A No. 8102 of 2025 List these application(s)/matter(s) after 12 weeks. [21(b)] IA No. 211378, 211725 and 245699 of 2024

1. The present applications have been filed seeking following reliefs:-

“(a) Direct the State of Rajasthan to forthwith stop all illegal Mining activities being conducted within 10 km. from the Sariska Wild Life Santuary without having obtained approval/permission of the National Board of Wildlife;

(b) Direct the State of Rajasthan to forthwith stop all mining activities which are being permitted, without taking consideration of NBWL, within 1-10 km of the Sariska Wildlife Sanctuary in violation of orders dated 3.6.2022 and 26.4.2023 passed by the Hon’ble Court.”

2. Vide our order dated 19.03.2025, we had directed the State of Rajasthan to appoint/nominate a Nodal Officer in the office of District Mining Office, Alwar. We had further directed that such officer, on receipt of a complaint/representation would take a decision on the 31 grievance of the person making it within a period of two weeks from making the complaint/representation.

3. It has been further clarified that if such a grievance is not entertained, the aggrieved person can approach the jurisdictional High Court for raising their grievance.

3. In light of the aforesaid order, we do not find any reason to entertain the present application.

4. If the applicant(s) so desire, they can get the benefit of the order dated 19.03.2025 and make a representation to the Nodal Officer.

5. The applications are, accordingly, disposed of. [ 22 (a) & (b)] I.A. No. 263809 of 2023 with I.A. Nos. 263810, 263811 and 263812 of 2023 and I.A. No. 92980 of 2024 and .A. No. 141598 of 2024 List on 21.05.2025.

[22(c)] SLP(C) No. 26642 of 2024

1. This special leave petition challenges the order dated 21.10.2024 passed by the Division Bench of the High Court of Punjab and Haryana at Chandigarh in CWP no. 28459 of 2029. The said order reads as under:

“1. The grievance of the petitioners is that their proposal for grant of sanction to construct residential houses in Village Nada and Karoran, District Mohali, Punjab, which are situated close to the Sukhna Wildlife Sanctuary, are not being 32 processed by the concerned authorities.
2. Learned counsel for State of Punjab has drawn the attention of this Court to recent interlocutory order passed by Apex Court on 14.02.2024 in Writ Petition(s) (Civil) No.202 of 1995, titled as IN RE:
T.N. Godavarman Thirumulpad Vs. Union of India and others, whereby, I.A. No.263809 & 263810 of 2023, raising similar prayers as raised in this petition were kept pending and are under consideration, since the Apex Court appears to be seized of the matter.
3. Accordingly, the present petition stands disposed of with liberty to petitioner to approach the Apex Court.”
2. The limited grievance of the petitioners is with regard to the non-consideration of the proposal for grant of sanction to construct residential houses in Village Nada and Karoran, District Mohali, Punjab which are situated close to the Sukhna Wildlife Sanctuary.
3. It is their grievance that the proposal was not processed by the concerned authority.
4. When the matter was heard by the High Court, learned counsel for the State had drawn the attention of the Court towards the orders passed by this court in the present proceedings.
5. This Court in the present proceedings has passed the following order on 19.03.2025:
“1. Shri Gurminder Singh, learned Advocate General, 33 appearing on behalf of the State of Punjab states that the border abutting Sukhna Wildlife Sanctuary in the State of Punjab is about 13.2 kilometers. He states that in the said area there are certain thickly populated areas and the concern of the people residing in such areas shall also to be taken into consideration.
2. Learned Advocate General further submits that the State of Punjab proposes to have Eco-Sensitive Zone (ESZ) ranging for 11.2 kilometers from the 13.2 kilometers area. Insofar as the remaining two kilometers is concerned the learned Advocate General states that the State Government proposes to have two 100 meters buffer zones where no activities would be permitted.

3. Learned Advocate General states that the proposal to that effect would be approved by the Cabinet and thereafter be forwarded to the Ministry of Environment, Forest and Climate Change (MoEF&CC), within a period of four weeks from today.

4. Shri Narender Hooda, learned senior counsel, Ms. Shalini Kaul, learned counsel and Mr. Dinesh C. Pandey, appearing for the applicant(s) submit that the applicants have purchased residential plots in 34 the proposed ESZ areas. It is submitted that though the residential activity is a permitted activity within the ESZ areas, the applications for grant of permission to carry out constructions are not being considered by the competent authority.

5. Shri Gurminder Singh, learned Advocate General for the State of Punjab, states that the respective Municipal Committees within whose jurisdiction such plots are situated would consider such applications in accordance with law and if the plans submitted are permissible with the requisite height restrictions there should be no impediment in granting the same.

6. We take the statement of learned General for the State of Punjab on record.

7. List after four weeks.”

6. Perusal of the order would reveal that Shri Gurminder Singh, the then learned Advocate General had pointed out that border abutting Sukhna Wildlife Sanctuary in the State of Punjab is about 13.2 kilometers. It would further reveal that for an area abutting 11.2 kilometers, Eco-Sensitive Zone area would be between 1 to 3 kilometers.

7. He had further submitted that insofar as the remaining two kilometers are concerned, taking into consideration that the said area is a thickly populated area and a huge number of 35 people are residing therein, the State Government proposes to have two separate 100 meters buffer zones at two different places where no activities would be permitted.

8. Learned Advocate General had also stated that the proposal to that effect would soon be approved by the Cabinet and thereafter be forwarded to the Ministry of Environment, Forest and Climate Change (MoEF&CC).

9. We are informed by the learned counsel for the State of Punjab that the Cabinet has already approved the proposal and the matter has been forwarded to the MoEF&CC for necessary action.

10. It is pertinent to note that we had also recorded the statement of the then learned Advocate General for the State of Punjab, to the effect that the respective Municipal Committees within whose jurisdiction such plots are situated, would consider such applications in accordance with law and if the plans submitted are permissible and are conformant to the requisite height restrictions, there should be no impediment in granting the same.

11. We, therefore, direct the MoEF&CC to issue a final notification with regard to the ESZ for the Sukhna Wildlife area within a period of three months today after complying with all the statutory requirements.

36

12. On such ESZ notification being issued, we direct the State Government to instruct all the planning authorities within its jurisdiction abutting the Sukhna Lake to consider and decide all such applications for grant of permission to carry out construction and decide the same in accordance with the provisions made in the said ESZ notification. Such applications would be decided by the Municipal Committee within a period of three months from the date on which the final notification would be issued.

13. In that view of the matter, the special leave petition is disposed of.

14. Pending application(s), if any, stand disposed of. [23] IA. A. NOS. 79569 AND 79576 OF 2019 with I. A. Nos. 159670 and 159677 of 2019 with I. A. D. NOS. 14261 AND 14262 OF 2021, I. A. NOS. 40599 AND 40624 OF 2023, and I.A. NO. 220675 OF 2023

1. Learned counsel for the State to take instructions as to whether the National Environmental Engineering Research Institute (for short “NEERI) has submitted its report.

2. If it is submitted, the State may obtain a copy from the NEERI and file it in this Court.

3. Copies of the said report shall also be supplied to all the concerned parties.

4. List on 29.04.2025.

[24] SPECIAL LEAVE PETITION(C)No. 25047 of 2018 List this matter after 12 weeks.

37 [25] I.A. Nos. 268213 & 268214 of 2024

1. We had issued notice in the matter after noticing the contention of the applicant(s) that the land allotted to the applicants was not a ‘forest land’ and in spite of that they were sought to be evicted.

2. The perusal of the order passed by this Court dated 07.05.2022 would reveal that this Court had directed that all those families who had been identified as having encroached on forest land prior to 1978 shall be given one month’s notice to vacate their encroachments and shift to the allotted land.

3. Similarly, this Court had directed that those who had shifted to the allotted sites but have occupied more land than they were entitled to shall also be given one month’s notice to vacate the extra land occupied by them.

4. Learned counsel appearing on behalf of the Andaman and Nicobar Administration states that the Union Territory (for short “U.T.”) is not taking any steps for eviction of the allottees insofar as the original allotment of land to the extent of one hectare is concerned. It is stated that, however, only where encroachment is on an area of more than one hectare, the U.T. is taking steps to remove the encroachment so as to provide the said land to other eligible persons.

5. We take on record the statement made by learned counsel 38 for the Andaman & Nicobar Administration.

6. The applications are, accordingly, disposed of.

7. Needless to state that the allottees shall be entitled to protection only in respect of the area originally allotted to them and the Andaman & Nicobar Administration would be at liberty to take steps for removal of encroachment from the land held in excess of the original allotment. [26] IA Nos. 254548, 254550 and 254551 of 2023 List on 21.05.2025.

[27] Contempt Petition(C) D.NO. 34292 OF 2024 with I.A. NO. 168256 OF 2024 in W.P. (C) NO. 202 OF 1995 List on 29.04.2025.

[28]. I.A. Nos. 1424-1425 of 2005 and I.A. No. 2749 of 2009, I.A. No. 2211 of 2008, I.A. No. 3427 of 2012, I.A. Nos. 167802 AND 167804 of 2019 with I.A. Nos. 187590 AND 187591 of 2019 and I.A. NO. 67672 OF 2025 (CEC REPORT NO. 09/2025 IN I.A. NOS. 1424-1425 /2005) with I.A. NO. 92550 OF 2025 with CONTEMPT PETITION (C) No. 388 of 2009 IN I.A. Nos. 1424-1425 of 2005 IN W.P.(C) No. 202 of 1995 WITH SLP(C)No. 37511 of 2013 and W.P.(C) No. 469 of 2005 List on 26.05.2025.

[29] I.A. NO. 118236 & 129623 OF 2020, I.A. NO. 179389 OF 2018 (in I.A. 502), I.A. NO. 69399 OF 2021, I.A. NO. 144539 OF 2021 & I.A. NO. 13413 OF 2023 (CEC Report NO. 02/2023), I.A NO. 217138 OF 2024 List these applications after 12 weeks. [30] I.A. No. 82534 of 2025 List on 29.04.2025.

(DEEPAK SINGH)                                (ANJU KAPOOR)
ASTT. REGISTRAR-cum-PS                      ASSISTANT REGISTRAR


                              39