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 1, Cited by 1]

Supreme Court - Daily Orders

Sanjeet Jaiswal vs The State Of Uttar Pradesh on 10 April, 2023

Bench: M.R. Shah, C.T. Ravikumar

                                                 1

     ITEM NO.53+54                          COURT NO.4               SECTION II

                              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 (CRIMINAL) ……………..Diary No(s).8718/2023

     (Arising out of impugned final judgment and order dated 13-10-2022
     in A482 No.72/2020 passed by the High Court of Judicature at
     Allahabad, Lucknow Bench, Lucknow)

     SANJEET JAISWAL                                                Petitioner(s)

                                                VERSUS


     THE STATE OF UTTAR PRADESH & ORS.                              Respondent(s)

     ([TO BE TAKEN UP ALONG WITH Diary No. 9557/2023.]
     IA No.66562/2023 - CONDONATION OF DELAY IN FILING
     IA No.66564/2023 - EXEMPTION FROM FILING C/C OF THE IMPUGNED
     JUDGMENT

IA No.68614/2023 - EXEMPTION FROM FILING O.T. IA No.68461/2023 - EXEMPTION FROM FILING O.T. IA No.66565/2023 - EXEMPTION FROM FILING O.T. IA No.68613/2023 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES IA No.68460/2023 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES) With S.L.P.(Crl.) ………………..Diary No(s).9557/2023 (FOR ADMISSION and I.R. and IA No.62791/2023-CONDONATION OF DELAY IN FILING and IA No.62792/2023-EXEMPTION FROM FILING O.T.) Date : 10-04-2023 These matters were called on for hearing today.

CORAM :

HON'BLE MR. JUSTICE M.R. SHAH HON'BLE MR. JUSTICE C.T. RAVIKUMAR For Petitioner(s) Mr. Sidharth Luthra, Sr. Adv.
Mr. Talha Abdul Rahman, AOR Mr. Mohd Shaz Khan, Adv.
Mr. Sheezan Hashmi, Adv.
Ms. Gayatri Dahiya, Adv.
Mr. Kaustabh Seth, Adv.
Signature Not Verified
For Respondent(s) Mr. Neeraj Kishan Kaul, Sr.Adv.
Digitally signed by satish kumar yadav Date: 2023.04.11
For R.No.2 in 18:55:35 IST Reason: Mr. Siddharth Dave, Sr.Adv.
D.No.8718/23 & Mr. Ashish Bhan, Adv. For R.No.10 in Mr. Aayush Mitruka, Adv. D.No.9557/23 Mr. Lisa Mishra, Adv.
Mr. Abhinav Srivastav, Adv.
2
Mr. Ketan Gaur, Adv.
Mr. Kaustub Narendran, Adv.
Mr. Mahfooz Ahsan Nazki, AOR Mrs. Garima Prashad, A.A.G. Mr. Adarsh Upadhyay, AOR Mr. Aman Pathak, Adv.
Ms. Pallavi Kumari, Adv.
UPON hearing the counsel the Court made the following O R D E R Delay condoned.
Mr. Neeraj Kishan Kaul, learned Senior Counsel, has stated at the Bar that he has instructions to appear on behalf of respondent No.2 – Govind Iyengar in D.No.8718/2023, who is also respondent No.10 in D.No.9557/2023, only. Learned Senior Counsel further submits that he is not appearing on behalf of the other respondents against whom also the criminal proceedings are quashed by the High Court.
Having heard Mr. Sidharth Luthra, learned Senior Counsel appearing on behalf of the petitioner/original complainant as well as Ms. Garima Prashad, learned Additional Advocate General appearing on behalf of the State of Uttar Pradesh and taking into consideration the relevant materials on record, which suggest that many of the respondents against whom the criminal proceedings are quashed by the High Court were even part of the many important committees and even respondent No.2 – Govind Iyengar in D.No.8718/2023, who is also respondent No.10 in D.No.9557/2023, was the Vice-President and even was the authorised officer of the company under the Companies Act.
Issue notice for final disposal, returnable on 24.04.2023.

Mr. Neeraj Kishan Kaul, learned Senior Counsel, accepts notice on behalf of respondent No.2 – Govind Iyengar in D.No.8718/2023 and respondent No.10 in D.No.9557/2023.

For rest of the respondents, dasti, in addition, is permitted. The concerned respondents be served within a period of four days from today.

3

It will be open for the concerned respondents to file the counter affidavit on or before the next date of hearing.

(SATISH KUMAR YADAV) (NISHA TRIPATHI) DEPUTY REGISTRAR ASSISTANT REGISTRAR