Supreme Court - Daily Orders
In Re : T.N. Godavarman Thirumulpad vs Union Of India on 29 May, 2025
ITEM NO.27 COURT NO.1 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 29.05.2025 (THROUGH SUPPLEMENTARY
LIST) “ONLY”
[ 1 ] I.A. NOS. 269550, 269552 AND 269553 OF 2024 [Application for
Impleadment, Directions and O.T. filed by Ms. Rani Mishra,
Advocate] WITH I.A. NO. 100529 OF 2025 [CEC REPORT NO. 17 OF 2025]
WITH I.A. NO. 137359 OF 2025 [CEC REPORT NO. 29 OF 2025- ADDENDUM
TO THE REPORT NO. 17 OF 2025 IN I.A. NO. 269550, 269552 AND 269553
OF 2024] IN RE : JUMMA & ORS. AND
[ 2 ] IN RE : CORBETT I.A. NO. 20650 OF 2023 (CEC REPORT NO. 3/2023
- REPORT OF CEC IN APPLN. NO. 1558/2021 FILED BEFORE IT BY GAURAV
KUMAR BANSAL) WITH I.A. NO. 75033 OF 2023 (Application For
Exemption From Filing O.T.) AND I.A. NO. 199355 OF 2024 (CEC REPORT
NO. 16/2024 – INTERIM REPORT OF THE CEC ON APPLN. NO. 1578/2024
FILED BY SHRI ABHIJAY NEGI IN I.A. NO. 20650/2023) IN RE : GAURAV
KUMAR BANSAL (FOR COMPLIANCE OF ORDER DATED 06.03.2024) AND
[ 3 ] I.A. NO. 285881 OF 2024 (Application for Impleadment as Co-
petitioners filed by Mr. Arun K. Sinha, Advocate) WITH I.A. NOS.
285829 & 285830 OF 2024 (Applications for Directions and Exemption
from filing O.T. filed by Mr. Arun K. Sinha, Advocate) AND I.A. NO.
300603 OF 2024 (Application seeking Impleadment of the owner of the
Land as Party Respondent filed by Mr. Arun K. Sinha, Advocate) IN
RE : UDIT NARAYAN SONAKIYA & ANR. AND
[ 4 ] 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] AND I. A. NO. 111336 OF 2025
[Application permission to file Additional documents in I.A. No.
79569 & 79576/2019 filed by Mr. Aaditya A. Pande, Advocate] AND I.
Signature Not Verified
A. NO. 137276 OF 2025 [Application permission to file Additional
Digitally signed by
NARENDRA PRASAD
Date: 2025.06.04
documents in I.A. No. 40599 & 40624/2021 filed by M/s. Karanjawala
14:11:11 IST
Reason:
& Co., Advocate] IN RE : SHRAMIK RICKSHAW CHALAK-MALAK SEVASANSTHA
IN RE : E-RICKSHAW IN MATHERAN AND
1
[ 5 ] I. A. NOS. 62990 & 62991 OF 2025 [Applications for
Impleadment and Directions filed by Ms. Rani Mishra, Advocate] WITH
I.A. NO. 138126 OF 2025 [CEC REPORT NO. 28 OF 2025] IN RE : SANJAY
KUMAR AND
[ 6 ] 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
[ 7 ] I.A. NOS. 122148 & 122149 of 2025 [Applications for
Impleadment and Directions] IN RE : MOHAN LAL & ORS. AND
[ 8 ] ISSUE REGARDING ORDER DATED 16.04.2025 PASSED IN W.P.(C)NO.
4677 OF 1985. AND
[ 9 ] I.A. NOS. 132289 AND 132290 of 2025 [Applications for
Intervention and Directions] WITH I. A. NO. 138819 OF 2025
[Applications for permission to file Additional documents in I.A.
132290/2025 filed by Ms. Swathi H. Prasad, Advocate] IN RE : KICHU
K. RAVI AND
[ 10 ] 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
[ 11 ] I.A. NO. 126582 OF 2025 (CEC REPORT NO. 25 OF 2025) AND I.A.
NOS. 135736 & 136040 OF 2025 (Applications for Intervention and
Directions in I.A. 126582/2025 filed by Ms. Tanya Srivastava,
Advocate) AND I.A. NO. 135654 OF 2025 (Applications for
Intervention in I.A. 126582/2025 filed by Ms. Ranu Purohit,
Advocate) AND I.A. NO. 138810 OF 2025 (Applications for permission
to file Additional documents in I.A. 136040/2025 in I.A.
126582/2025 filed by Ms. Tanya Srivastava, Advocate) AND I.A. NO.
138813 OF 2025 (Applications for permission to file Additional
documents in I.A. 136040/2025 in I.A. 126582/2025 filed by Ms.
Tanya Srivastava, Advocate) IN RE: M/S. RR TEXKNIT LLP IN RE:
RAJEEV RANJAN IN RE: VASANT KUNJ RESIDENTS WELFARE ASSOCIATION AND
[ 12 ] I. A. NO. 82534 OF 2025 [Application for Clarification filed
by Mr. M.K. Maroria, Advocate in I.A. No. 47367/2019 (CEC Report
No. 08/2019)] IN RE : REFERAL AND RESEARCH (R AND R) ARMY HOSPITAL,
MINISTRY OF DEFENCE AND
[ 13 ] ISSUE REGARDING ORDER DATED 18.03.2025 PASSED IN W.P.(C)NO.
13381 OF 1984. AND
2
[ 14 ] I.A. NO. 218391 OF 2024 (CEC REPORT NO. 19 OF 2024) IN RE :
TO PREVENT THE CONSTRUCTION OF BAL-BHARATI PAUD PHATA (BBPP) ROAD,
BY PUNE MUNICIPAL CORPORATION (PMC)
Date : 29-05-2025 This matter was called on for hearing today.
CORAM : HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE AUGUSTINE GEORGE MASIH
(PARTIAL COURT WORKING DAYS BENCH)
Mr. Harish N. Salve, Sr. Adv. [A.C.] (NP)
Mr. A.D.N. Rao, Sr. Advocate [A.C.] (NP)
Ms. Aparajita Singh, Sr. Advocate [A.C.] (NP)
Mr. Siddhartha Chowdhury, Advocate [A.C.] (NP)
Mr. K. Parameshwar, Sr. Advocate [A.C.]
Ms. Kanti,Adv.
Mr. Mukunda,Adv.
Mr. Shreenivas Patil,Adv.
Ms. Chitransha Singh,Adv.
Mr. T. Harish Kumar, AOR
M/S. Mitter & Mitter Co., AOR
M/S. Lawyer S Knit & Co, AOR
M/S. Plr Chambers And Co., AOR
Mr. Chanchal Kumar Ganguli, AOR
Mr. Syed Mehdi Imam, AOR
Mr. Mohd Parvez Dabas, Adv.
Mr. Uzmi Jamil Husain, Adv.
Ms. Pooja Kumari, Adv.
Mr. Mukul Rohatgi,Sr.Adv.
Mr. Siddharth Bhatnagar,Sr.Adv.
Mr. Vivek Gupta,AOR
Mr. Ankit Verma,Adv.
Mr. Govind Gupta,Adv.
Mr. Gurmeet Singh Makker, AOR
Mr. Raj Kishor Choudhary, AOR
Mr. Shuvodeep Roy, AOR
Mr. Deepayan Dutta, Adv.
Mr. Saurabh Tripathi, Adv.
Mr. Gaichangpou Gangmei, AOR
Ms. Hemantika Wahi, AOR
Mr. Mohd. Irshad Hanif, AOR
Mr. Punit Dutt Tyagi, AOR
3
Mr. Rathin Das, AOR
Mr. Ratan Kumar Choudhuri, AOR
Mr. Sudhir Kulshreshtha, AOR
Mr. Himanshu Shekhar, AOR
Ms. Sushma Suri, AOR
Mr. Sudhir Kumar Gupta, AOR
Mr. A. N. Arora, AOR
Mr. Irshad Ahmad, AOR
Mr. G. Prakash, AOR
Mr. E. M. S. Anam, AOR
Mrs. Bina Gupta, AOR
Mr. P. V. Yogeswaran, AOR
Mr. Jitendra Mohan Sharma, AOR
Ms. Malini Poduval, AOR
Ms. C. K. Sucharita, AOR
Ms. Binu Tamta, AOR
Mr. Shibashish Misra, AOR
Mr. K. L. Janjani, AOR
Mr. Pankaj Kumar Singh, Adv.
Mr. Pawan Kumar Shukla, Adv.
Mr. Vijay Kumar Pandey, Adv.
Mr. Naresh K. Sharma, AOR
Ms. A. Sumathi, AOR
Mr. Jai Prakash Pandey, AOR
Mrs. Anjani Aiyagari, AOR
Mr. K. V. Vijayakumar, AOR
Mrs. Rani Chhabra, AOR
Ms. Divya Roy, AOR
Mr. Tarun Johri, AOR
Mr. Radha Shyam Jena, AOR
Mr. Ajit Pudussery, AOR
Mr. Ashok Mathur, AOR
M/S. Parekh & Co., AOR
M/S. K J John And Co, AOR
Mr. V. Balachandran, AOR
Mr. S. C. Birla, AOR
Mr. Ram Swarup Sharma, AOR
Mr. T. Mahipal, AOR
Mr. Umesh Bhagwat, AOR
Mrs. M. Qamaruddin, AOR
Mr. H. S. Parihar, AOR
Ms. Baby Krishnan, AOR
Mr. P. R. Ramasesh, AOR
Mr. Rakesh K. Sharma, AOR
Mr. P. N. Gupta, AOR
Mr. Sarad Kumar Singhania, AOR
Mr. E. C. Agrawala, AOR
Mr. Kuldip Singh, AOR
Ms. Bina Madhavan, AOR
Ms. Pratibha Jain, AOR
4
Mr. Rajat Joseph, AOR
Mr. Gopal Prasad, AOR
Ms. Jyoti Mendiratta, AOR
Mr. S.. Udaya Kumar Sagar, AOR
Mr. Ranjan Mukherjee, AOR
Ms. Sharmila Upadhyay, AOR
Mr. Tejaswi Kumar Pradhan, AOR
M/S. Arputham Aruna And Co, AOR
Mrs. Nandini Gore, AOR
Mr. Raj Kumar Mehta, AOR
Ms. Madhu Moolchandani, AOR
Mrs. B. Sunita Rao, AOR
Mr. Rajeev Singh, AOR
Mrs. Kanchan Kaur Dhodi, AOR
Mr. Surya Kant, AOR
Mr. E. C. Vidya Sagar, AOR
M/S. M. V. Kini & Associates, AOR
Mrs. Manik Karanjawala, AOR
Mr. Kamal Mohan Gupta, AOR
Mr. Prashant Kumar, AOR
Mr. Dharmendra Kumar Sinha, AOR
Mr. P. Parmeswaran, AOR
Ms. Sujata Kurdukar, AOR
Ms. Charu Mathur, AOR
Mr. A. Venayagam Balan, AOR
Mr. Sudarsh Menon, AOR
Mr. Ramesh Babu M. R., AOR
Mr. Vikrant Singh Bais, AOR
Mr. Shiva Pujan Singh, AOR
Ms. K. V. Bharathi Upadhyaya, AOR
Mr. Rajiv Mehta, AOR
Mr. Ejaz Maqbool, AOR
Mr. Rajesh, AOR
M/S. Corporate Law Group, AOR
Mr. Lakshmi Raman Singh, AOR
Mr. B V Deepak, AOR
Mr. T. N. Singh, AOR
Mr. C. L. Sahu, AOR
Ms. Sumita Hazarika, AOR
Ms. Abha R. Sharma, AOR
Mr. Abhishek Chaudhary, AOR
Mrs. Rekha Pandey, AOR
Mr. Gopal Singh, AOR
Mr. T. V. George, AOR
Mr. Krishnanand Pandeya, AOR
Mr. Neeraj Shekhar, AOR
Ms. Asha Gopalan Nair, AOR
Mr. Rajesh Singh, AOR
Mr. Hitesh Kumar Sharma, Adv.
Mr. Amit Kumar Chawla, Adv.
Mr. Akhileshwar Jha, Adv.
5
Mr. Varun Varma, Adv.
Mr. Shiva Nand Sharma, Adv.
Mr. Narendra Pal Sharma, Adv.
Mr. Chaman Sharma, Adv.
Mr. Javed Raza, Adv.
Mr. Abhishek Sharma, Adv.
Mr. Shubham Rajhans, Adv.
Mr. Ishank Ranjan, Adv.
Ms. Swati Vishan, Adv.
Ms. Charanjeet Sidhu, Adv.
Ms. Manisha Chawla, Adv.
Ms. Niharika Dwivedi, Adv.
Ms. Yamini Sharma, Adv.
Ms. Kanchan Kumari, Adv.
Mr. M. Yogesh Kanna, AOR
Mr. Vikash Singh, AOR
Mrs. Pragya Baghel, AOR
Ms. Deepanwita Priyanka, AOR
Mr. Raghvendra Kumar, AOR
Mr. Sravan Kumar Karanam, AOR
Mr. Kumar Abhishek, Adv.
Ms. M. Harshini, Adv.
Applicant-in-person, AOR
Mr. Anant Mann, AOR
Mr. Lakshmeesh S. Kamath, AOR
Mr. Gopal Balwant Sathe, AOR
Mr. Sarvam Ritam Khare, AOR
Ms. Aishwarya Bhati, A.S.G.
Mr. K. M. Nataraj Ld. Asg, A.S.G.
Mr. Shyam Gopal, 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
6
Ms. Sunieta Ojha, AOR
Mr. Dinesh Chandra Pandey, AOR
Mr. Saurabh Rajpal, AOR
Mr. Himinder Lal, AOR
Ms. Shruti Jose, AOR
Mr. Kaushik Choudhury, AOR
Mr. Aravindh S., AOR
Mr. Aman Gautam, Adv.
Mr. S.N. Terdal, AOR
Ms. Rani Mishra, AOR
Dr. Abhishek Atrey, AOR
Mr. G.S. Makker, AOR
Mr. M.K. Maroria, AOR
Mr. Arun K. Sinha, AOR
Mr. Ashutosh Kumar Sharma, AOR
Mr. P.S. Sudheer, AOR
Mr. Colin H. Gonsalves,Sr.Adv.
Mr. Vivek V. Gautam,Adv.
Mr. Lalit Mohan,Adv.
Mr. V. Vaish,Adv.
Ms. Misha Rohatgi Mohta, AOR
Ms. Nina Nariman,Adv.
Mr. Tahira Karanjawala,Adv.
Mr. Arjun Sharma,Adv.
Ms. Sarah Ayreen Mir,Adv.
Mr. Sharanya Ghosh,Adv.
For M/s. Karanjawala & Co.
Mr. Krishna Ballabh Thakur, AOR
Mr. T.R.B. Sivakumar, AOR
Mr. Aaditya A . Pande, AOR
Ms. Rani Mishra, AOR
Mr. Akshay Amritanshu, AOR
Mr. G.S. Makker, AOR
Mr. Aravind S., AOR
Mr. Samir Ali Khan, AOR
Mr. Akshay Amritanshu, AOR
Ms. Purnima Krishna, AOR
Mr. Prashant Kumar, AOR
Mr. S.N. Terdal, AOR
Mr. V.N. Raghupathy, AOR
Mr. Karan Sharma, AOR
Ms. Astha Sharma, AOR
Mr. Sudeep Kumar, AOR
7
Mr. Shovan Mishra, AOR
Mr. Shuvodeep Roy, AOR
Ms. Sugandha Anand, AOR
Mr. Abhishek Atrey, AOR
Mr. Nishe Rajen Shonker, AOR
Mr. Aaditya A. Pande, AOR
Mr. K. Enatoli Sema, AOR
Mr. Pashupati Nath Razdan, AOR
Mr. Anando Mukherjee, AOR
Mr. Guntur Pramod Kumar, AOR
Ms. Nidhi Jaswal, AOR
Mr. Chirag M. Shroff, AOR
Ms. Swati Ghildiyal
Ms. Mrinal Gopal Elker/Mrinal Elker Mazumdar,
AOR
Mr. Sameer Abhyankar, AOR
Mr. Shishir Deshpande, AOR
Mr. Pukhrambam Ramesh Kumar, AOR
Mr. Sravan Kumar Karanam, AOR
Mr. Avijit Mani Tripathi, AOR
Mr. T.K. Nayak,Adv.
Ms. Rani Mishra, AOR
Mr. Syed Mehdi Imam, AOR
Ms. Swathi H. Prasad, AOR
Mr. Rajeev Kumar Dubey, AOR
Mr. Shoeb Alam,Sr.Adv.
Ms. Tanya Srivastava, AOR
Mr. Anmol Kheta,Adv.
Mr. Deb Saran,Adv.
Ms. Ranu Purohit, AOR
Mr. M.K. Maroria, AOR
Mr. G.S. Makker, AOR
Mrs. Kirti Renu Mishra, AOR
Mr. Atul Sharma, AOR
Mr. Anirudh Sanganeria, AOR
Mr. Chinmay Deshpande, Adv.
Mr. Shrey Kapoor , AOR
Ms. Anne Mathew, AOR
Mr. Yash S. Vijay, AOR
8
Mr. Abhishek Atrey, AOR
Dr. Abhishek Atrey, Adv.
Ms. Vidyottma Jha, Adv.
Mr. Brijesh Kumar, Adv.
Mr. Harmeet Singh Ruprah, D.A.G.
Ms. Mrinal Gopal Elker, AOR
Ms. Ila Shikhar Sheel, Adv.
Mr. Aditya Chaudhary, Adv.
Ms. Chhavi Khandelwal, Adv.
Mr. Dhaval Mehrotra, AOR
Mr. Binay Kumar Das, AOR
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. Chandra Bhushan Prasad, AOR
Mr. Shiv Mangal Sharma, A.A.G.
Mr. Saurabh Rajpal, Adv.
Mr. Amogh Bansal, Adv.
Ms. Nidhi Jaswal, AOR
Ms. Pallavi Langar, AOR
Mr. Pankaj Sharma,, Adv.
Mr. Saurabh Singh Chauhan, Adv.
Mr. Yatinder Choudhary, Adv.
Ms. Deveshi Chand, Adv.
Mr. Rajeev Kumar Dubey, AOR
Mr. Ashok Panigrahi, Sr. Adv.
Mr. Nilesh Kumar, Adv.
Mr. Rajeev Maheshwaranand Roy, AOR
M/S. Cyril Amarchand Mangaldas Aor, AOR
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
9
Ms. Manika Tripathy, AOR
Ms. Ankita Sharma, AOR
Mr. Arjun D Singh, Adv.
Ms. Supreeta Sharanagouda, AOR
Mr. Vaibhav Gaggar, Sr. Adv.
Ms. Ranu Purohit, AOR
Mr. Yashas Rk, Adv.
Ms. Adarsh Nain, AOR
Mr. Guntur Pramod Kumar, AOR
Mr. Amrish Kumar, AOR
Ms. Purnima Krishna, AOR
Ms. Aishwarya Bhati, A.S.G.
Mrs. Ruchi Kohli, Sr. Adv.
Mr. Mukesh Kumar Maroria, AOR
Mr. Raghav Sharma, Adv.
Mr. Jagdish Chandra Solanki, Adv.
Mr. Suhasini Sen, Adv.
Mr. Gaurang Bhushan, Adv.
Dr. Surender Singh Hooda, AOR
Mr. Sunil Kumar Verma, AOR
Mr. Prakash Kumar Singh, AOR
Ms. Tanya Srivastava, AOR
Ms. Seita Vaidyalingam, AOR
Mr. Anando Mukherjee, AOR
Ms. Anzu. K. Varkey, AOR
Ms. Astha Sharma, AOR
Mr. Shreyas Gacche, Adv.
Mr. T. R. B. Sivakumar, AOR
Mr. Sujit Kumar Mishra , AOR
Mr. Aldanish Rein, AOR
Mr. Kunal Mimani, AOR
Mr. Shantanu Kumar, AOR
Nishanth Patil, AOR
M/S. Venkat Palwai Law Associates, AOR
Mr. Ajay Marwah, AOR
Mr. Ravindra S. Garia, AOR
Mr. Vivek Jain, A.A.G.
Mr. Karan Sharma, AOR
Ms. Sugandha Anand , AOR
Mr. Avijit Mani Tripathi, AOR
10
Mr. Deeptakirti Verma, AOR
Ms. Usha Nandini V., AOR
Ms. Vanshaja Shukla, AOR
Mr. Chirag M. Shroff, AOR
Ms. Mayuri Raghuvanshi, AOR
Mr. Vivek Jain, AOR
Ms. Garima Prashad, Sr. A.A.G.
Mr. Sudeep Kumar, AOR
Ms. Manisha, Adv.
Ms. Rupali, Adv.
Ms. Rani Mishra, AOR
Mr. Pukhrambam Ramesh Kumar, AOR
Mr. Karun Sharma, Adv.
Ms. Anupama Ngangom, Adv.
Ms. Rajkumari Divyasana, Adv.
Mr. Venkata Raghuvamsy D. , AOR
Ms. Swathi H. Prasad, AOR
Mr. M K S Menon, Adv.
Mr. Matin Chacko, Adv.
Mr. Amit Mittel, 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.
Mr. Aditya Krishna, Adv.
Mr. Adarsh Dubey, Adv.
Mr. Parth Awasthi, Adv.
Mr. Pashupathi Nath Razdan, AOR
Ms. Richa Tiwari, Adv.
Mr. Tarun Gupta, AOR
Mr. Sameer Abhyankar, AOR
Mr. Rahul Kumar, Adv.
Mrs. Aakash Thakur, Adv.
Ms. Ranjeeta Rohatgi, AOR
Mr. Shubham Upadhyay, AOR
Mr. P. S. Sudheer, AOR
11
Mr. Sunny Choudhary, AOR
Mr. Siddhartha Jha, AOR
M/S. V. Maheshwari & Co., AOR
Mr. Naveen .n, Adv.
Mr. K. Nagan Pillai, Adv.
Mr. Mayank Aggarwal, AOR
Mr. Sanjeev Kumar, AOR
Mr. Shovan Mishra, AOR
Mr. J K Sethi, D.A.G.
Mr. Ashutosh Kumar Sharma, AOR
Ms. Sakshi Singh Rawat, Adv.
Ms. Suman Kukrety, AOR
Mr. Naveen Kumar, AOR
Mr. P. K. Manohar, AOR
Mr. Vinod Sharma, AOR
Ms. Surbhi Mehta, AOR
Mr. Rajeev Singh, AOR
Ms. Parul Shukla, AOR
Mr. Prashant Kumar Umrao, AOR
Mr. Arun K. Sinha, AOR
Ms. Sakshi Kakkar, 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
Ms. Dr. Monika Gusain, Sr. Adv.
Mr. Akshay Amritanshu, AOR
Mr. Hariom Yaduvanshi, Adv.
Mr. Arjun Yaduvanshi, Adv.
Ms. S. Harini, Adv.
Mr. Avi Dhankhar, Adv.
Mr. Vansmani Tripathi, Adv.
Ms. Aahana Jaiswal, Adv.
Ms. Drishti Rawal, Adv.
Ms. Drishti Saraf, Adv.
Mr. Omanakuttan K. K., AOR
Mr. Ajit Sharma, AOR
Mr. Kanchan Kumar,Adv.
Mr. Lareb Habin Ansari,Adv.
Mr. Yuvraj Singh C. Solanki,Adv.
Ms. Shalini Kaul, AOR
12
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
Mr. Uday Prakash Yadav, Adv.
Mr. Raghav Sharma, Adv.
Mr. Sughosh Subramanium, Adv.
Ms. Ruchi Kohli, Adv.
Ms. Suhasini Sen, Adv.
Mr. Samir Ali Khan, AOR
Mr. Sachin Patil, AOR
Mr. Shubhranshu Padhi, AOR
Mr. Nishe Rajen Shonker, AOR
Mr. Nishit Agrawal, AOR
Mr. Krishna Ballabh Thakur, AOR
Ms. Aruna Gupta, AOR
Ms. K. Enatoli Sema, AOR
Mr. Amit Kumar Singh, Adv.
Ms. Chubalemla Chang, Adv.
Mr. Prang Newmai, Adv.
Mr. Nalin Kohli, Sr. Adv.
Ms. Ruchira Gupta, Adv.
Mr. Shishir Deshpande, AOR
Ms. Pooja Tripathi, Adv.
Mr. Amit Kumar, Adv.
Mr. Abhishek Verma, Adv.
Mr. Yusuf, AOR
UPON hearing the counsel, the Court made the following
O R D E R
[ 1 ] I.A. NOS. 269550, 269552 AND 269553 OF 2024 WITH I.A. NO. 100529 of 2025 (CEC REPORT NO. 17 OF 2025) WITH I.A. NO. 137359 of 2025 (CEC REPORT NO. 29 OF 2025)- In Re:Jumma & Ors.
1. This matter pertains to the construction of road by cutting from an area falling within the State of Haryana to the mines in the State of Rajasthan, in order to facilitate illegal mining 13 activities undertaken by the mafia.
2. When the said issue was bought to the notice of this Court, vide order dated 19th March 2025, this Court requested CEC to investigate in the matter. Consequently, the CEC had filed its report on 15th April 2025. Pursuant thereto, the Chief Secretary, State of Haryana has filed an affidavit addressing the aforesaid issue.
3. A perusal of the affidavit dated 15th May 2025 filed by the Chief Secretary would clearly show that the construction of road has been orchestrated in collusion with the Sarpanch of the concerned village, the officials of the Revenue Department and the Police Department. It is only on account of the intervention of the CEC on the basis of the orders passed by this Court, on the applicant bringing it to the notice of this Court, that the things have moved.
4. A perusal of the affidavit would also reveal that the officers of the Revenue Department have acted with utmost laxity. Though notice dated 1st April 2025 was received by the office of the Chief Secretary on 3rd April 2025, informing him about the meeting with CEC scheduled on 9th April 2025 – neither the Collector nor the Chief Secretary nor their representatives were present before the CEC on the said date.
5. To pass the buck, the Chief Secretary in his affidavit states that he had forwarded a copy of the notice to the Additional Chief Secretary of Environment, Forest and Wildlife, Government of Haryana for taking his opinion. However, there is no explanation in the affidavit as why at least the Additional Chief Secretary was 14 not present in the said meeting. The affidavit further reveals that after the CEC noticed that the officers of the Revenue Department were not present, it issued another notice to the said officers calling upon them to remain present in the office of CEC on 11 th April 2025 at 15:30 hours.
6. Again, the game of passing the buck does not stop. The Chief Secretary in the affidavit blames it on the staff of his office and states that the notice was never presented before him. Furthermore, the affidavit does not state as to what action the Chief Secretary has taken against such an officer/official.
7. The Chief Secretary, further in the affidavit, comments on the proposal made by the Forest Department authorising DFO, Nuh to initiate the proceedings against the CEO, Zila Parishad, Nuh; DRO, Nuh; ACO, Nuh and Sarpanch Gram Panchayat, Basaimeo and further initiate disciplinary action against officials/officers of staff of several other departments like the development and Panchayat, officers of Revenue Department, Environmental Department and that of the Haryana State Pollution Control Board.
8. Thereafter, the Chief Secretary attempts to put the blame on the DFO by stating that the DFO should have been the first person to take action when a wide road had been constructed through a forest area, which had remained closed for last 55 years or so.
9. If that be the approach we may simply remind the learned Chief Secretary that he is not the Chief Secretary only of the Revenue Department but is the Chief Secretary heading all departments in the State. Rather than finding out when the illegal activities were carried out, the Chief Secretary attempted to put the blame on the 15 officers of the other departments.
10. The issue with regard to the possession of forest land with the Revenue Department and the Forest Department having no control over such land has been considered by us in the two recent judgments viz. In Re: Construction of Multi-Storeyed Buildings in Forest Land of Maharashtra [Judgment dated 15.05.2025 in W.P.(C) 202 of 1995] and In Re: Zudpi Jungle Lands [Judgment dated 22.05.2025 in the W.P.(C) 202 of 1995].
11. We have, in the aforesaid order, specifically directed the Chief Secretary of all the State Governments and Administrators of the Union Territories to take steps for handing over of the reserved forest land to the Forest Department which is in possession of the revenue land, for its management and conservation. Had the State of Haryana done it earlier, such an issue would not have arisen.
12. From the perusal of the affidavit of the Chief Secretary, it is not reflected as to what action has been taken against the concerned officers for such a gross violation which has resulted in disappearance of some of the hills entirely.
13. It appears that the mafia is strong enough to protect not only its members but also the errant officers of the State Government who have acted in collusion to benefit the members of such mafia.
14. Ms. Monica Gosain, learned Senior Counsel appearing for the State of Haryana states that a meeting is scheduled by the Chief Secretary for 30th May 2025 so as to discuss the issue with regard to taking action against the erring officers of all the departments.
16
15. We have no hesitation to observe that the Chief Secretary as well as the Deputy Commissioner, Nuh have acted with utmost laxity in such an important matter pertaining to ecology and environment. It is only after the orders passed by this Court and the visits conducted by the CEC that the State Government woke up from its deep slumber.
16. We, therefore, direct the Chief Secretary to take immediate action against all the erring officers and file a detailed affidavit in this Court on or before 15th July 2025. We clarify that if we find that the State Government is not paying due attention to the issue involved, we will be constrained to take steps as are permissible in law against the Chief Secretary as well as other erring officers.
17. We fail to understand as to why, in spite of the requests made by the concerned DFO, the First Information Reports have not been registered, or investigation / consequential action have not been initiated against either the members of the mafia or the erring officers. The Chief Secretary, State of Haryana would also call an explanation from the District Superintendent of Police, Nuh with regard to the aforesaid.
18. List on 16th July 2025.
[ 2 ] N RE : CORBETT I.A. NO. 20650 OF 2023 (CEC REPORT NO. 3/2023
- REPORT OF CEC IN APPLN. NO. 1558/2021 WITH I.A. NO. 75033 OF 2023 AND I.A. NO. 199355 OF 2024 (CEC REPORT NO. 16/2024 – INTERIM REPORT OF THE CEC ON APPLN. NO. 1578/2024 IN I.A. NO. 20650/2023) IN RE : GAURAV KUMAR BANSAL
1. This Court, vide judgment dated 06.03.2024 passed in I.A. No. 20650 of 2023 in the present proceedings 1, had directed 1 . 2024 SCC Online SC 243 17 the Central Bureau of Investigation (CBI) to conduct an investigation and submit a report to this Court.
2. The CBI had from time to time submitted its status report and this Court was satisfied with the progress of the investigation.
3. It is now informed that the field investigation of case is complete and the chargesheet/final report under Section 173(2) of the Criminal Procedure Code, 1973 for the commission of offences under Sections 120-B, 218, 409, 467, 471 of Indian Penal Code, 1860; Section 13(2) read with 13(1)(a) of the Prevention and Corruption Act, 1988; Section 26-1(f) & (h) of the Indian Forest Act, 1927; Section 2(iv) (read with Section 3A & 3B) of the Forest Conservation Act,1980 and Sections 27(2)(a), 27(4) & 35(6) read with Section 51 of the Wildlife (Protection) Act, 1972 has been filed against the following accused public servants, namely;
(i) Shri Kishan Chand, the then Deputy Conservator of Forest/Divisional Forest Officer, Kalagarh Tiger Reserve Division, Lansdowne.
(ii) Shri Brij Bihari Sharma, the then Forest Range Officer, Sonanadi & Pakhro Range, Kalagarh Tiger Reserve Division, Lansdowne.
(iii) Shri Rahul, the then Director, Corbett Tiger Reserve, Ramnagar, Nainital.
18
(iv) Shri Akhilesh Tiwari, the then Dy Conservator of Forest/Divisional Forest Officer, Kalagarh Tiger Reserve Division, Lansdowne.
(v) Shri Mathura Singh Mavdi, Deputy Ranger, Pakhro Range, Kalagarh Tiger Reserve Division, Lansdowne.
(vi) Shri Surendra Singh, the then Forester/Van Daroga, Pakhro Range, Kalagarh Tiger Reserve Division, Lansdowne.
(vii) Shri Sandeep Arya, the then Forest Guard, Sonanadi Range, Kalagarh Tiger Reserve Division, Lansdowne.
(viii) Shri Rajesh Rawat, the then Wireless Operator (Daily wages), Pakhro Range, Kalagarh Tiger Reserve Division, Lansdowne.
4. Since the CBI has brought the matter to its logical end, these applications shall stand disposed of insofar as the directions issued to the CBI are concerned.
5. List on 30.05.2025.
[ 3 ] I.A. NO. 285881 OF 2024 WITH I.A. NO. 285829, 285830 OF 2024 AND I.A. NO. 300603 OF 2024 List in the month of July, 2025.
[ 4 ] I. 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, I.A. NO. 220675 OF 2023 AND I. A. NO. 111336 OF 2025 WITH I.A. NO. 137276 OF 2025 List in the month of July, 2025.
19 [ 5 ] I.A. NO.62990 & 62991 OF 2025 WITH I.A. NO. 138126 OF 2025 (CEC REPORT NO. 28 OF 2025) List on 30.07.2025 [ 6 ] I.A. NO. 5891 OF 2019 AND I.A. NOS. 259426, 259429 & 259431 OF 2024
1. List in July, 2025.
2. Rejoinder, if any, be filed in the meantime. [ 7 ] I.A. NOS. 122148 & 122149 of 2025
1. Issue notice, returnable in eight weeks.
2. Dasti service, in addition, is granted.
3. In addition to the usual mode, liberty is granted to the applicant(s) to serve notice through the Standing Counsel for the respondent(s)/non-applicant(s).
[ 8 ] ISSUE REGARDING ORDER DATED 16.04.2025 PASSED IN W.P.(C)NO. 4677 OF 1985 List after partial court working days.
[ 9 ] I.A. Nos. 132289 & 132290 of 2025 WITH I.A. NO. 138819 OF 2025
1. The applicant(s) has approached this Court , inter-alia, seeking the following relief:-
“(a) Declare that the area delineated in the MoEF draft notification shall be treated as ESZ until the final notification is issued, specifically in the context of the State of Kerala.
20
(b) Permit the Applicant to continue operations of his quarry, located 7.5 km from the PeechiVazhani Wildlife Sanctuary, in compliance with the applicable regulatory framework.
(c) Pass such other or further orders as this Hon’ble Court may deem fit and proper, in the interest of justice.”
2. Learned counsel for the applicant submits that the main grievance of the applicant is with regard to condition no.5 of the Environment Clearance imposed by the State Level Environment Impact Assessment Authority, Kerala, Thiruvananthapuarm, which reads thus:-
“5. Since, the project is located within 10 km of Peechi Vazhani Wildlife Sanctuary, the Project Proponent has to obtain Wildlife Clearance from the SCNBWL, as per the OM dated 17.05.2022 of MoEF&CC as per the directions in the Hon’ble Supreme Court Judgment dated 26.04.2023 in IA.12177 OF 2022 before the commencement of mining.”
3. Learned counsel for the respondent/State justifies the said condition by submitting that the said condition is in tune with the judgment and order of this Court dated 26 th April, 2023 and particularly paragraph 50 thereof.
4. It is to be noted that in the I.A. No.138819/2025 (Application for permission to file additional documents) the applicant has 21 placed on record a copy of the inspection report conducted by the Wildlife Wardon, Wildlife Division, Peechi. It will be relevant to refer to the following observations in the said inspection report:-
“The area mentioned in Part I or it’s near
neighboring forest area is not part of any
National Park, Elephant Corridor and Tiger
Reserve. Considering the facts above and hardly
have any ecological impact on wildlife of Peechi- Vazhani Wildlife Sanctuary, which is 8.54 km aerially separated, due to the functioning of the above mining unit is found to be insignificant.”
5. It could thus be seen that the area where the applicant is purportedly conducting mining activities is at an aerial distance of 8.54 kms., from the border of the wildlife sanctuary. Insofar as the contention of the respondent/State in the paragraph 51 of the judgment of this Court dated 26th April, 2023, we find the same to be misplaced.
5. Vide an earlier judgment dated 03rd June, 2022, this Court had prohibited mining activities within an area of 10 kms., from the boundaries of the Wildlife Sanctuary and National Park.
6. Subsequently, vide judgment and order dated 26th April, 2023, this Court had reduced the same to 1 km., from such boundaries or ESZ.
7. In that view of the matter, we are inclined to allow the present application. Application for direction being IA No. 132290 of 2025 is allowed in terms of prayer clause (a) and (b), which are extracted below:-
22
“(a) Declare that the area delineated in the MoEF draft notification shall be treated as ESZ until the final notification is issued, specifically in the context of the State of Kerala.
(b) Permit the Applicant to continue operations of his quarry, located 7.5 km from the PeechiVazhani Wildlife Sanctuary, in compliance with the applicable regulatory framework.”
8. In view of the above, rest of the applications are disposed of.
[ 10 ] I.A. NO.100351 & 100352 OF 2024 AND I.A. NOS. 56927, 56928 & 56929 OF 2025 List in July, 2025.
[ 11 ] I.A. NO. 126582 OF 2025 (CEC REPORT NO. 25 OF 2025) WITH I.A. NOS. 135736, 136040 OF 2025 WITH I.A. NO. 135954 OF 2025 WITH I.A. NO. 138810 OF 2025 WITH I.A. NO. 138813 OF 2025 List in July, 2025.
REST OF THE MATTERS List in July, 2025.
I.A. NOS.128159, 127240 AND 127241 OF 2025 (MM)
1. Learned counsel for the State submits that these applications would be treated as a representation and the same will be 23 considered by the Rationalization Committee on its own merits.
2. The application are, accordingly, disposed of. (NARENDRA PRASAD) (DEEPAK SINGH) (ANJU KAPOOR) DEPUTY REGISTRAR AR-CUM-P.S ASSISTANT REGISTRAR 24