Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Supreme Court - Daily Orders

R. Sreenivasa Sethupathi vs Kr. Periakaruppan on 13 May, 2026

Author: Vikram Nath

Bench: Vikram Nath

     ITEM NO.39                         COURT NO.2                 SECTION XII

                              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).   17415/2026

     [Arising out of impugned order dated     12-05-2026 in WP No.
     19287/2026 passed by the High Court of Judicature at Madras at
     Chennai]

     R. SREENIVASA SETHUPATHI                                       Petitioner(s)

                                                VERSUS

     KR. PERIAKARUPPAN & ORS.                                       Respondent(s)


     IA No. 149214/2026 - EXEMPTION FROM FILING C/C OF THE IMPUGNED
     JUDGMENT

IA No. 149213/2026 - EXEMPTION FROM FILING O.T. IA No. 149212/2026 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES Date : 13-05-2026 This matter was called on for hearing today.

CORAM :

HON'BLE MR. JUSTICE VIKRAM NATH HON'BLE MR. JUSTICE SANDEEP MEHTA HON'BLE MR. JUSTICE VIJAY BISHNOI For Petitioner(s) :Dr. Abhishek Manu Singhvi, Sr. Adv.
Ms. Rupali Francesca Samuel, Adv. Ms. Dixita Gohil, Adv.
Mr. Yash S. Vijay, AOR Mr. Pranjal Agarwal, Adv.
Ms. Priyansha Sharma, Adv. Mr. T Mahendran, Adv.
Mr. Shikhar Aggarwal, Adv. Mr. Joshua Tom Thomas, Adv. Ms. Aditi Soni, Adv.
For Respondent(s) :Mr. Mukul Rohatgi, Sr. Adv.
Mr. Nr Elango, Sr. Adv.
Ms. Devyani Gupta, AOR Mr. Muthu Thangathurai, Adv. Ms. Tanvi Anand, Adv.
Signature Not Verified
Mr. Agilesh Kumar S, Adv.
Digitally signed by SONIA BHASIN Date: 2026.05.13
Mr. Aswin Prasanna As, Adv. 12:15:55 IST Reason: Mr. Pranjal Mishra, Adv.
Ms. Sommya Kashyap, Adv.
1
Mr. Dama Seshadri Naidu, Sr. Adv.
Mr. Prateek Kumar, Adv.
Mr. Devansh Rai, Adv.
Mr. Abhinav Thakur, Adv.
Ms. Simran Parmar, Adv.
Ms. Ananya Mishra, Adv.
UPON hearing the counsel the Court made the following O R D E R Issue notice.
Learned senior counsel appearing for respondents are present in the Court hence, no notice need to be sent.
Heard Dr. Abhishek Manu Singhvi, learned senior counsel appearing for the petitioner and Mr. Mukul Rohatgi, learned senior counsel appearing for respondent no. 1 and Mr. Dama Seshadri Naidu, learned senior counsel appearing for the rest of the respondents (2-6). They pray for and are granted two weeks’ time to file counter affidavits. Rejoinder affidavit be filed within two weeks thereto. List thereafter.
In the meantime, the effect and operation of the impugned order shall remain stayed and further proceedings before the High Court in pending writ petition shall also remain stayed.
(SONIA BHASIN) (RANJANA SHAILEY) ASSISTANT REGISTRAR-CUM-PS ASSISTANT REGISTRAR 2