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 1]

Supreme Court - Daily Orders

Delhi Development Authority vs Rajesh Saini on 27 July, 2018

Bench: Abhay Manohar Sapre, Uday Umesh Lalit

     ITEM NO.26                                COURT NO.11                     SECTION XIV

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

     SPECIAL LEAVE PETITION (CIVIL) Diary No(s). 24819/2018

     (Arising out of impugned final judgment and order dated 30-10-2017
     in WP(C) No. 8324/2014 passed by the High Court of Delhi at New
     Delhi)

     DELHI DEVELOPMENT AUTHORITY                                               Petitioner(s)

                                                       VERSUS

     RAJESH SAINI & ORS.                                                       Respondent(s)

     (FOR ADMISSION and I.R. and IA No.96119/2018-CONDONATION OF DELAY
     IN FILING and IA No.96120/2018-EXEMPTION FROM FILING C/C OF THE
     IMPUGNED JUDGMENT )

     Date : 27-07-2018 This petition was called on for hearing today.

     CORAM :
                             HON'BLE MR. JUSTICE ABHAY MANOHAR SAPRE
                             HON'BLE MR. JUSTICE UDAY UMESH LALIT

     For Petitioner(s)                   Ms. Binu Tamta, AOR

     For Respondent(s)

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

Delay condoned.

Issue notice.

In the meantime, operation of the impugned order shall remain stayed.

It is stated at the Bar that the issue which is the subject matter of this special leave petition is pending consideration before the larger Bench in S.L.P.(Civil) No.9036-9038 of 2016 – Indore Development Authority & Ors. Etc. v. Manoharlal & Ors. Etc. Signature Not Verified Let the matter be listed for orders as soon as the Digitally signed by ANITA MALHOTRA Date: 2018.07.28 12:36:26 IST Constitution Bench judgment is rendered.

Reason:




                         (ANITA MALHOTRA)                                  (CHANDER BALA)
                           COURT MASTER                                     COURT MASTER