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 0, Cited by 0]

Supreme Court - Daily Orders

State Of Punjab And Ors. Etc. Etc. vs Kartar Singh And Ors. Etc. Etc. on 11 April, 2017

     ITEM NO.28                            REGISTRAR COURT. 1                     SECTION IVB

                                  S U P R E M E C O U R T O F           I N D I A
                                          RECORD OF PROCEEDINGS


                                  BEFORE THE REGISTRAR MR. RAJESH KUMAR GOEL

     Petition(s) for Special Leave to Appeal (C) No(s).
     31464-31485/2015

     STATE OF PUNJAB AND ORS. ETC. ETC.                                      Petitioner(s)

                                                      VERSUS

     KARTAR SINGH AND ORS. ETC. ETC.                                         Respondent(s)

     (with appln. (s) for stay and office report)


     Date : 11/04/2017 These petitions were called on for hearing today.



     For Petitioner(s)
                                           Mr K.K.Mahalik, Adv.
                                           Mr. Kuldip Singh,Adv.


     For Respondent(s)
                                           Mr Tripurari Ray, Adv.
                                           Ms. Shilpa Singh,Adv.



                             UPON hearing the counsel the Court made the following
                                                O R D E R

Opportunity to respondent Nos.1 to 4 in SLP(C) Nos.31464 and 31472/2015, sole respondent in SLP(C) No.31467, 31475, 31476 and 31477/2015, respondent No.1 in SLP(C) No.31471/2015, respondent Nos.1 to 4 in SLP(C) No.31465/2015, sole respondent in SLP(C) No.31466/2015, respondent No.1 in SLP(C) No.31471/2015, respondent Nos.1 to 4 in SLP(C) No.31472/2015, Signature Not Verified Digitally signed by RUPAM DHAMIJA Date: 2017.04.12 sole 16:52:27 IST Reason: respondent in SLP(C) No.31475 to 31477/2015 to file counter affidavit has already been declined. -2- Item No.28 Ld. Counsel for the petitioner to take fresh steps to effect service on respondent nos. 2 and 3 in SLP(C) Nos.31471/2015, respondent no.2 in SLP(C) Nos.31474/2015, sole respondent in SLP(C) Nos.31479,31480,31481, 31482 of 2015 within two weeks time. Notices thereafter be issued.

Despite last opportunity having been granted, application for substitution of deceased respondent No.5 in SLP(C) No.31464 and 31468/2015, sole respondent in SLP(C) No.31469, 31470, 31473, 31478 and 31483/2015 and respondent Nos.1 to 3 in SLP(C) No.31484/2015 and respondent Nos.1 and 2 in SLP(C) No.31485/2015 has not been filed, as such, let the matters be placed before the Hon'ble Judge in Chambers for further directions.

(RAJESH KUMAR GOEL) Registrar