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 0]

Delhi High Court - Orders

Naresh Chander Anand vs State Of Nct Of Delhi & Ors on 10 February, 2025

Author: Rekha Palli

Bench: Rekha Palli

                                    $~1 to 3
                                    *           IN THE HIGH COURT OF DELHI AT NEW DELHI
                                    +           FAO(OS) 84/2018
                                                NARESH CHANDER ANAND                      .....Appellant
                                                            Through: Mr. Rajat Wadhwa and Mr. Gurpreet
                                                                     Singh, Advs

                                                                                      versus

                                                STATE OF NCT OF DELHI & ORS                 .....Respondents
                                                              Through: Counsel (appearance not given)

                                    2
                                                RFA(OS) 34/2018, CM APPL. 52168/2023-O 22 R 4
                                                MOHAN LAL ANAND (DECEASED) THR LRS        .....Appellant
                                                            Through: Mr. Rajat Wadhwa and Mr. Gurpreet
                                                                     Singh, Advs

                                                                                      versus

                                                PARMAJIT ANAND & ORS                       .....Respondents
                                                             Through: Mr. Ashim Vachher, Sr. Adv with
                                                                      Mr. Vaibhav Dabar and Mr. Kunal
                                                                      Lakra, Advs for LRs of R-1

                                    3
                                                RFA(OS) 35/2018
                                                MOHAN LAL ANAND (DECEASED) THR LRS        .....Appellant
                                                            Through: Mr. Rajat Wadhwa and Mr. Gurpreet
                                                                     Singh, Advs

                                                                                      versus

                                                PARMJIT ANAND & ORS                                                              .....Respondent
                                                             Through:                                         Mr. Ashim Vachher, Sr. Adv with
                                                                                                              Mr. Vaibhav Dabar and Mr. Kunal




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 11/02/2025 at 22:14:09
                                                                                                                Lakra, Advs for LR's of R-1
                                                CORAM:
                                                HON'BLE MS. JUSTICE REKHA PALLI
                                                HON'BLE MR. JUSTICE SAURABH BANERJEE
                                                                                      ORDER

% 10.02.2025

1. Even though the appeal was partly heard, learned counsel for the parties jointly submit that since the question arising in the present appeal has been referred to a larger Bench by the Apex Court on 09.12.2024 vide its order passed in Civil Appeal No. 6557/2022 titled Tej Bhan (D) Through Lr. & Ors vs. Ram Kishan (D) Through Lrs. & Ors, hearing in the appeal be deferred.

2. In the meanwhile, both parties will be at liberty to file/ bring on record any additional written submissions, not running into more than five pages each alongwith copies of decisions on which they wish to rely upon.

3. List on 07.05.2025.

REKHA PALLI, J SAURABH BANERJEE, J FEBRUARY 10, 2025/Ab 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 11/02/2025 at 22:14:09