Supreme Court - Daily Orders
National Campaign Committee For ... vs Union Of India on 1 July, 2016
Bench: Chief Justice, A.M. Khanwilkar, D.Y. Chandrachud
1
ITEM NO.35 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). 318/2006
NATIONAL CAMPAIGN COMMTT., C.L., LABOUR Petitioner(s)
VERSUS
UNION OF INDIA & ORS Respondent(s)
(With appln. For impleadment and exem. From filing O.T. and
directions and exem. From filing O.T.)
WITH
CONMT.PET.(C) No. 52/2013 In W.P.(C) No. 318/2006
Date : 01/07/2016 These petitions were called on for hearing today.
CORAM :
HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE A.M. KHANWILKAR
HON'BLE DR. JUSTICE D.Y. CHANDRACHUD
Mr. Vivek Tankha, Sr. Adv. (A.C.)
Mr. Varun Chopra, Adv.
Mr. Sachin Pujari, Adv.
For Petitioner(s) Mr. Colin Gonsalves, Sr. Adv.
Ms. Meghali, Adv.
Ms. Jyoti Mendiratta,Adv.
For Respondent(s) Mr. Maninder Singh, ASG,
Mr. Yashank Andhiyaru, Sr. Adv.
Mr. R.Balasubramanian, Adv.
Mr. Nalin Kohli, Adv.
Mr. Amarjeet Singh, Adv.
Mr. Prabhas Bajaj, Adv.
Ms. Manita Verma, Adv.
Mr. G.S.Makker, Adv.
Mr. Santosh Kumar, Adv.
Mr. Harish Kumar Khinchi, Adv.
Mr. D. S. Mahra,Adv.
Signature Not Verified
Mr. Riku Sarma, Adv.
Digitally signed by
SHASHI SAREEN
Date: 2016.07.05
Mr. Navnit Kumar, Adv.
M/s Corporate Law Group,Adv.
12:41:11 IST
Reason:
2
Mr. K.Venkataramani, Sr. Adv.
Mr. B. Balaji,Adv.
Mr. Gopal Singh,Adv.
Mr. Rituraj Biswas, Adv.
Mr. Vijay Shukla, AAG,
Mr. Rajiv Dubey, Adv.
Mr. Ravi Prakash Mehrotra,Adv.
Mr. Sapam Biswajit Meitei, Adv.
Ms. L.Thongam, Adv.
Mr. Naresh Kumar Gaur, Adv.
Mr. Ashok Kumar Singh,Adv.
Mr. V. N. Raghupathy,Adv.
Mr. Lagnesh Mishra, Adv.
Mr. Parikshit P.Angadi, Adv.
Mr. C.U.Singh, Sr. Adv.
Mr. Chirag M. Shroff,Adv.
Ms. K. Enatoli Sema,Adv.
Mr. Edward Belho, Adv.
Mr. Amit Kumar Singh, Adv.
Mr. K.Luikang Michael, Adv.
Mr. Soumitra G.Chaudhari, Adv.
Mr. Parijat Sinha,Adv.
Mr. Sibo Sankar Mishra,Adv.
Mr. Umakant Mishra, Adv.
Mr. Raj Kumar Parashar, Adv.
Mr. Subhro Sanyal, Adv.
Mr. Ranjan Mukherjee,Adv.
Ms. Hemantika Wahi,Adv.
Ms. Puja Singh, Adv.
Ms. Aagam Kaur, Adv.
Mr. Anil Shrivastav,Adv.
Mr. Rituraj Biswas, Adv.
Ms. Aruna Mathur, Adv.
Mr. Yusuf Khan, Adv.
Mr. Avneesh Arputham, Adv.
MS. Anuradha Arputham, Adv.
M/s Arputham Aruna & Co.,Adv.
3
Mr. S.Shamshery, AAG,
Mr. Amit Sharma, Adv.
Mr. Prateek Yadav, Adv.
Mr. Ankit Raj, Adv.
MS. Ruchi Kohli, Adv.
Mr. Barun Kumar Sinha, Adv.
Mr. N.R.Katneshwarkar, Adv.
Mr. K.V.Jagdishwavaran, adv.
Ms. G.Indira, Adv.
Mr. Sunil Fernadese, Adv.
Ms. Astha Sharma, Adv.
Ms. Mithu Jain, Adv.
Mr. Puneeth K.G., Adv.
Mr. Suryanarayan Singh, Sr. AAG,
Ms. Pragati Neekhra, Adv.
Ms. Sakshi Kakkar, Adv.
Mr. Apoorv Kurup, Adv.
Mr. C.D.Singh, Adv.
Mr. Naresh K. Sharma,Adv.
Mr. Guntur Prabhakar, Adv.
Mr. Prerna Singh, Adv.
Ms. Radha Rangaswamy,Adv.
Mr. Anil K. Jha,Adv.
Ms. Alka Jha, Adv.
Mr. R.K.Ojha, Adv.
Mr. Gopal Singh, Adv.
Mr. Manish Kumar, Adv.
Mr. Shivam Singh, Adv.
Mr. T.L.V.Ramachari, Adv.
Mr. Hitesh Kumar Sharma, Adv.
Mr. K.V.L.Raghavn, Adv.
Mr. Pragyan Sharma, Adv.
Mr. Ravi Kant Pal, Adv.
Mr. P. V. Yogeswaran,Adv.
Mr. Ajay Bansal, Adv.
Mr. Gaurav Yadav, Adv.
Mr. Kuldip Singh, Adv.
Mr. V. G. Pragasam,Adv.
Mr. Prabu Ramasubramaanian, Adv.
4
Mr. S.Udaya Kumar Sagar, Adv.
Mr. Jagjit Singh Chhabra,Adv.
Mr. Tara Chandra Sharma,Adv.
Mr. Shrish Kumar Misra,Adv.
Ms. Kamini Jaiswal,Adv.
Mr. T. Harish Kumar,Adv.
Mr. Milind Kumar,Adv.
Mr. Balaji Srinivasan,Adv.
Mr. Shreekant N. Terdal,Adv.
Mr. Dharmendra Kumar Sinha,Adv.
Mr. Abhijit Sengupta,Adv.
Ms. Bina Madhavan,Adv.
Mr. Avijit Bhattacharjee,Adv.
Mr. Arun K. Sinha,Adv.
Mrs. Nandini Gore,Adv.
Mr. B. S. Banthia,Adv.
Mr. Jatinder Kumar Bhatia,Adv.
Mr. T. V. George,Adv.
Mrs. D. Bharathi Reddy,Adv.
Ms. Asha Gopalan Nair,Adv.
Mr. Varinder Kumar Sharma,Adv.
Mr. Khwairakpam Nobin Singh,Adv.
UPON hearing the counsel the Court made the following
O R D E R
The petitioner has filed I.A. No. 17 of 2016 seeking certain further directions in the matter. Mr. Maninder Singh, 5 learned ASG seeks a short adjournment to respond to the same. He may file his reply within ten days from today.
In the meantime, we implead Member Secretary, National Legal Services Authority (NALSA) as a party respondent to these proceedings. Cause-title shall be amended accordingly. The Member Secretary shall before the next date of hearing file a status report after due and proper consideration and discussion with the Secretary, Labour Department, Government of India and other stake holders including the petitioners and Mr. V.K.Tankha, Amicus Curiae as to the progress made in the implementation of the schemes formulated for the benefit of construction workers and the utilisation of the amount of cess collected by the authorities concerned. Deficiencies, if any, in the implementation of the schemes and the steps that need to be taken as also the way forward may be indicated by the Member Secretary in the affidavit. Needless to say that Secretary to the Government of India and all other concerned shall lend necessary assistance and provide the information demanded by the Member Secretary, NALSA to enable him to file the status report. M/s. Colin Gonsalves and Vivek Tankha are also free to assist the Member Secretary if so advised.
Post on Tuesday i.e. 12.07.2016.
(Shashi Sareen) (Veena Khera) AR-cum-PS Court Master