Supreme Court - Daily Orders
Council Of Architecture vs Indian Institute Of Architects on 11 September, 2017
Author: Chief Justice
Bench: Chief Justice, A.M. Khanwilkar, D.Y. Chandrachud
CA 12649/2017
1
IN THE SUPREME COURT OF INDIA
CIVIL APPELLATE JURISDICTION
CIVIL APPEAL NO.12649 OF 2017
(Arising out of S.L.P.(Crl.) No.24267 of 2017)
Council of Architecture Appellant(s)
Versus
Indian Institute of Architects Respondent(s)
and Others
O R D E R
Delay condoned.
Leave granted.
Heard Mr. Naveen R. Nath, learned counsel for the appellant and Mr. Tushar Mehta, learned Additional Solicitor General for the respondent Nos.2 and 3.
Having heard learned counsel for the parties and keeping in view the order dated 14th February, 2017, passed in Civil Appeal Nos.3346-3348 of 2005, we dispose of the present appeal in similar terms. To have clarity, we reproduce the relevant passage as under:-
“We are of the view that the High Court was in error in rejecting the contention of the Signature Not Verified appellant that practice under the Architects Act, Digitally signed by CHETAN KUMAR Date: 2017.09.15 1972, is not restricted only to the architects.16:54:51 IST
Reason: It is not correct to say that any one can practice as an architect even if he is not registered under the Architects Act, 1972.” CA 12649/2017 2 The appeal is disposed of in above terms. There shall be no order as to costs.
..................CJI.
[Dipak Misra] ....................J. [A.M. Khanwilkar] ....................J. [Dr. D.Y. Chandrachud] New Delhi September 11, 2017.
CA 12649/2017 3 ITEM NO.17 COURT NO.1 SECTION 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......./2017 Diary No.19089/2017 (Arising out of impugned final judgment and order dated 08-02-2017 in WP No. 8635/2016 passed by the High Court of Delhi at New Delhi) COUNCIL OF ARCHITECTURE Petitioner(s) VERSUS INDIAN INSTITUTE OF ARCHITECTS & ORS. Respondent(s) (With appln.(s) for c/delay in filing SLP and c/delay in refiling) Date : 11-09-2017 This petition was called on for hearing today.
CORAM :
HON'BLE THE CHIEF JUSTICE HON'BLE MR. JUSTICE A.M. KHANWILKAR HON'BLE DR. JUSTICE D.Y. CHANDRACHUD For Petitioner(s) Mr. Naveen R. Nath, AOR Mrs. Lalit Mohini Bhat, Adv.
For Respondent(s) Mr. Tushar Mehta, ASG Mr. Saket Sikri, Adv.
Ms. Ranjeeta Rohatgi, Adv.
UPON hearing the counsel the Court made the following O R D E R Delay condoned.
Leave granted.
The appeal is disposed of in terms of the signed order.
(Chetan Kumar) (Shakti Parkash Sharma) Court Master Assistant Registrar (Signed order is placed on the file)