Delhi High Court - Orders
Kashish Agarwal & Ors vs Dental Council Of India & Ors on 29 January, 2024
Author: C.Hari Shankar
Bench: C. Hari Shankar
$~32 to 35
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ W.P.(C) 2114/2019
KASHISH AGARWAL & ORS ..... Petitioners
Through: Mr. Siddharth R. Gupta, Ms.
Avinashi K. Bedi and Mr. Mrigank
Prabahakar, Advs.
versus
DENTAL COUNCIL OF INDIA & ORS ..... Respondents
Through: Mr. T. Singhdev, Mr. Abhijit
Chakravarthy and Ms. Tanishq Srivastava,
Advs. for R-1
Mr. Tapan Trivedi, Advocate for R-4. Mr.
Nishit Agrawal, Ms. Kanishka Mittal and
Ms. Vanya Agrawal, Advs. for R-5 & 6
+ W.P.(C) 2115/2019
NAGMA PARVEEN AND ORS. ..... Petitioners
Through: Mr. Siddharth R. Gupta, Ms.
Avinashi K. Bedi and Mr. Mrigank
Prabahakar, Advs.
versus
DENTAL COUNCIL OF INDIA AND ORS. ..... Respondents
Through: Mr. T. Singhdev, Mr. Abhijit
Chakravarthy and Ms. Tanishq Srivastava,
for R-1
Mr. Tapan Trivedi, Advocate for R-4. Mr.
Nishit Agrawal, Ms. Kanishka Mittal and
Ms. Vanya Agrawal, Advs. for R-5
+ W.P.(C) 2574/2019
SOHELSHAH AKHILSHAH PATHAN AND ANR.
..... Petitioners
Through: Mr. Siddharth R. Gupta, Ms.
Avinashi K. Bedi and Mr. Mrigank
W.P.(C) 2114/2019 Page 1 of 3
This is a digitally signed order.
The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above.
The Order is downloaded from the DHC Server on 01/02/2024 at 21:10:06
Prabahakar, Advs.
versus
DENTAL COUNCIL OF INDIA AND ORS. ....Respondents
Through: Mr. T. Singhdev, Mr. Abhijit
Chakravarthy and Ms. Tanishq Srivastava,
for R-1
Mr. Nishit Agrawal, Ms. Kanishka Mittal
and Ms. Vanya Agrawal, Advs. for R-5
+ W.P.(C) 3923/2019
MUKKA NILESH ..... Petitioner
Through: Mr. Siddharth R. Gupta, Ms.
Avinashi K. Bedi and Mr. Mrigank
Prabahakar, Advs.
versus
DENTAL COUNCIL OF INDIA AND ORS ...... Respondents
Through: Mr. T. Singhdev, Mr. Abhijit
Chakravarthy and Ms. Tanishq Srivastava,
for R-1
Mr. Tapan Trivedi, Advocate for R-4. Mr.
Nishit Agrawal, Ms. Kanishka Mittal and
Ms. Vanya Agrawal, Advs. for R-5
CORAM:
HON'BLE MR. JUSTICE C. HARI SHANKAR
ORDER
% 29.01.2024
1. Mr. Gupta, learned Counsel for the petitioner, submits that he does not seek to file any rejoinder to the counter affidavit of Respondents 5 and 6 and that he would prefer to file brief written submissions as the issue involved is purely a question of law.
W.P.(C) 2114/2019 Page 2 of 3This is a digitally signed order.
The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above. The Order is downloaded from the DHC Server on 01/02/2024 at 21:10:06
2. Accordingly, list for hearing and disposal on 13 February 2024.
3. Before that date, the Respondent 1 is at liberty to respond to the reply filed by Respondents 5 and 6, if it so chooses.
4. No extension of time shall be granted for the said purpose and the matters shall be taken up for hearing on the said date.
5. Interim order to continue till the next date of hearing.
C.HARI SHANKAR, J JANUARY 29, 2024 dsn Click here to check corrigendum, if any W.P.(C) 2114/2019 Page 3 of 3 This is a digitally signed order.
The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above. The Order is downloaded from the DHC Server on 01/02/2024 at 21:10:06