Supreme Court - Daily Orders
The State Of Punjab vs Davinder Singh on 27 August, 2020
1
ITEM NO.1501 Court 3 (Video Conferencing) SECTION IV
S U P R E M E C O U R T O F I N D I A
RECORD OF PROCEEDINGS
Civil Appeal No(s). 2317/2011
THE STATE OF PUNJAB & ORS. Appellant(s)
VERSUS
DAVINDER SINGH & ORS. Respondent(s)
(HEARD BY HON'BLE ARUN MISHRA, HON'BLE INDIRA BANERJEE, HON'BLE
VINEET SARAN, HON'BLE M.R. SHAH AND HON'BLE ANIRUDDHA BOSE, JJ.
IA No. 15/2013 - Application for Impeadment IA No. 12/2013 - Application for Impeadment IA No. 11/2013 - Application for Impeadment IA No. 10/2012 - Application for Impeadment IA No. 18/2016 - Application for Impeadment IA No. 8/2011 - Application for Impleadment IA No. 9/2012 - Application for Impleadment IA No. 17/2014 - INTERVENTION APPLICATION IA No. 16/2014 - INTERVENTION APPLICATION IA No. 39670/2020 - INTERVENTION/IMPLEADMENT IA No. 37429/2020 - INTERVENTION/IMPLEADMENT IA No. 50151/2019 - INTERVENTION/IMPLEADMENT IA No. 7/2011 - VACATING STAY IA No. 6/2011 - VACATING STAY) WITH C.A. No. 5586/2010 (IV) C.A. No. 5597/2010 (IV) C.A. No. 5589/2010 (IV) C.A. No. 5593/2010 (IV) C.A. No. 5600/2010 (IV) C.A. No. 5598/2010 (IV) C.A. No. 5587/2010 (IV) C.A. No. 5595-5596/2010 (IV) C.A. No. 2324/2011 (IV) (FOR INTERVENTION APPLICATION ON IA /2010 (UNREGISTERED)) C.A. No. 6936/2015 (IV) SLP(C) No. 30766/2010 (IV-B) C.A. No. 2318/2011 (IV) SLP(C) No. 5454-5459/2011 (IV-B) SLP(C) No. 8701/2011 (IV-B) Signature Not Verified SLP(C) No. 36500-36501/2011 (IV-B) Digitally signed by Jayant Kumar Arora Date: 2020.08.27 T.C.(C) No. 37/2011 (XVI-A) 15:29:42 IST Reason:
T.C.(C) No. 38/2011 (XVI-A) C.A. No. 289/2014 (IV) T.P.(C) No. 464/2015 (XVI-A) W.P.(C) No. 1477/2019 (X) 2 IA No. 193565/2019 - EX-PARTE STAY) Date : 27-08-2020 These matters were called on for pronouncement of Judgment today.
Counsel for the parties Mr. Ranjit Kumar,Sr.Adv.
Ms. Uttara Babbar, AOR Ms. Bhavana Duhoon,Adv. Mr. Manan Bansal,Adv. Mr. Anshuman Singh,Adv. (Also for Respondent/State of Punjab in T.C.(C) NO.38/2011) Mr. Rakesh Kumar Khanna,Sr.Adv. Mr. O. P. Bhadani, AOR Mr. Aditya P. Khanna,Adv. Ramya Khanna,Adv.
(Also for respondent No.1 & 2 in C.A.5587/2020) Mr. Manoj Swarup,Sr.Adv. Mr. Ankit Swarup,Adv. Mr. Neelmani Pant,Adv. Ms. Vidisha Swarup,Adv. Mr. Rohit Kumar Singh, AOR Mr. M.S. Ganesh,Sr.Adv. Mr. K. Seshachari,Adv. Mr. Anant Kumar Vatsya,Adv. Mr. Vinay Kumar Misra,Adv. Mr. Devendra Singh, AOR Mr. Arun Bhardwaj,AAG, Haryana Dr. Monika Gusain,Adv. Mr. Sanjay Kumar Visen, AOR Mr. Gauraan Bhardwaj, Adv. Mr. Abhishek Sharma,Adv. (for State of Haryana) Mr. Anandh Kannan N., AOR Mr. Kamal Mohan Gupta, AOR Mr. Satyendra Kumar, AOR Mr. S.C. Paul,Adv.
Ms. Roopa Paul,Adv.
Mr. R.K. Singh,Adv.
Mrs. Neeraj Singh,Adv. Mr. Kumar Gaurav,Adv. Mr. Ritu Reniwal,Adv. Mr. P.S. Baghath Singh,Adv. Mr. V. Subramanian Maduri,Adv.3
Mr. B. N. Dubey, Adv.
Mr. Mahendra Kumawat, Adv. Mr. Robin Khokhar, AOR Mr. Kuldip Singh, AOR Mr. R.K. Kapoor,Adv. Mr. Gurbhajan Singh,Adv. Mr. Shoaib Ahmad Khan,Adv. Mr. Anis Ahmed Khan, AOR Mr. Rohit Sharma,Adv. Mr. Rounak Nayak,Adv. Mr. Atul Agrawal,Adv. Mr. Kumar Dushyant Singh,AOR Mr. Vikramjit Banerjee,ASG Mr. Anmol Chandan,Adv. Mr. Saurabh Mishra,Adv. Ms. Shruti Agarwal,Adv. Mr. Prashant Rawat,Adv. Mr. Raj Bahadur Yadav, AOR Mr. Gurmeet Singh Makker,Adv.
Mr. Shekhar Naphade,Sr.Adv. Mr. Jayant Muthraj,AAG Mr. Balaji Srinivasan,Adv. Mr. M. Yogesh Kanna, AOR Mr. Raja Rajeshwaran S. Adv.
Mr. Nidhesh Gupta,Sr.Adv. Ms. Japneet Kaur,Adv. Ms. S. Janani, AOR Mr. Colin Gonsalves,Sr.Adv. Mr. Siddharth Seem,Adv. Mr. P. Venkatesan,Adv. Ms. Jyoti Mendiratta, AOR Mr. R. Venkatramani,Sr.Adv. Mr. G. Balaji, AOR Mr. Bankey Bihari Sharma, AOR Mr. Parmanand Pandey, AOR Mr. Utkarsh Pandey, Adv.
Mr. Kuldip Singh, AOR Mr. R. V. Kameshwaran, AOR Mr. Vipin Kumar Jai, AOR 4 Mr. Sanjay Hegde,Sr.Adv. Mr. Tushar Bakshi, AOR Mr. Pranjal Kishore,Adv. Mr. Shovit Singh,Adv.
Mr. Shiva Pujan Singh, AOR Mr. Shekhar Kumar, AOR Dr. K.S. Chauhan, Advocate Mr. Ravi Prakash, AOR Mr. Ajit Kumar, Advocate Mr. Sandeep Malik, Advocate Mrs. Rekha Pandey, AOR Mr. Beno Bencigar, Adv. Mr. P. Soma Sundaram, AOR Dr. K.S. Chauhan,Adv. Mr. Ajit Kumar Ekka, AOR Mr. R.S.M. Kalky,Adv. Mr. Sunil Kumar,Adv. Mr. Abhishek Chauhan, Adv.
Mr. Rahul Gupta, AOR Mr. Naresh Bakshi, AOR Mr. Kamal Mohan Gupta, AOR Mr. Sanjay Kumar Visen, AOR Mr. Satyendra Kumar, AOR Mr. S.C. Paul,Adv.
Ms. Roopa Paul,Adv.
Mr. Aabhas Kshetarpal,Adv. Mr. Siddhartha Jha, AOR Mr. Rakesh Dahiya, AOR Mr. S. Gowthaman, AOR Mr. Anand Sanjay M. Nuli,Adv. Mr. Suraj Kaushik,Adv. Mr. Dharam Singh,Adv. Mr. Nanda Kumar, Adv. Mr. Agam Sharma, Adv. For M/s. Nuli & Nuli Mr. K. Paari Vendhan, AOR 5 Mr. A. Subba Rao,Adv. Mrs. Niranjana Singh, AOR Mr. Deepak Anand, AOR Mr. Sanjay Jain, AOR Mr. Brij Bhushan,Adv.
Ms. Uttara Babbar, AOR Mr. Kamal Mohan Gupta, AOR Mr. Satyendra Kumar, AOR Mr. Sanjay Kumar Visen, AOR Mr. Rohit Kumar Singh, AOR Mr. Robin Khokhar, AOR Mr. Kuldip Singh, AOR Mr. O. P. Bhadani, AOR Mr. Devendra Singh, AOR Mr. Anandh Kannan N., AOR Mr. M. Yogesh Kanna, AOR Mr. Anis Ahmed Khan, AOR Mr. Parmanand Pandey, AOR Mr. Bankey Bihari Sharma, AOR Ms. S. Janani, AOR Mr. Ravi Prakash, AOR Mrs. Rekha Pandey, AOR Mr. P. Soma Sundaram, AOR Mr. Ajit Kumar Ekka, AOR Mr. Rahul Gupta, AOR Mr. Naresh Bakshi, AOR Mr. Kamal Mohan Gupta, AOR Ms. Uttara Babbar, AOR Mr. G. Balaji, AOR Mr. Kuldip Singh, AOR Mr. R. V. Kameshwaran, AOR Mr. Vipin Kumar Jai, AOR Mr. Brij Bhushan, AOR Mr. Tushar Bakshi, AOR Mr. O. P. Bhadani, AOR Mr. Shiva Pujan Singh, AOR Mr. Shekhar Kumar, AOR Mr. Sanjay Kumar Visen, AOR Mr. Siddhartha Jha, AOR Mr. Satyendra Kumar, AOR Mr. Rakesh Dahiya, AOR Mr. K. Paari Vendhan, AOR Mrs. Niranjana Singh, AOR Mr. Deepak Anand, AOR Mr. Sanjay Jain, AOR Mr. Raj Bahadur Yadav, AOR Mr. S. Gowthaman, AOR Ms. Jyoti Mendiratta, AOR 6 M/S. Nuli & Nuli, AOR Hon’ble Mr. Justice Arun Mishra pronounced the reportable Judgment of the Bench comprising His Lordship, Hon’ble Ms. Justice Indira Banerjee, Hon’ble Mr. Justice Vineet Saran, Hon’ble Mr. Justice M. R. Shah and Hon’ble Mr. Justice Aniruddha Bose.
The operative portion of the Judgment is extracted hereunder :-
“51. The interpretation of Articles 14, 15, 16, 338, 341, 342, and 342A is a matter of immense public importance, and correct interpretation of binding precedents in Indra Sawhney and other decisions. Though we have full respect for the principle of stare decisis, at the same time, the Court cannot be a silent spectator and shut eyes to stark realities. The constitutional goal of social transformation cannot be achieved without taking into account changing social realities.
52. We endorse the opinion of a Bench of 3 Judges that E.V. Chinnaiah is required to be revisited by a larger Bench; more so, in view of further development and the amendment of the Constitution, which have taken place.
We cannot revisit E.V. Chinnaiah being Bench of coordinate strength. We request the Hon’ble Chief Justice to place the matters before a Bench 7 comprising of 7 Judges or more as considered appropriate.” (JAYANT KUMAR ARORA) (R. S. NARAYANAN) COURT MASTER COURT MASTER (Signed reportable Judgment is placed on the file)