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 3, Cited by 4]

Supreme Court - Daily Orders

Jarnail Singh vs Lachhmi Narain Gupta . on 11 July, 2018

Bench: Chief Justice, A.M. Khanwilkar, D.Y. Chandrachud

     SLP(C) 30621/2011 etc.
                                                    1

     ITEM NO.1                                COURT NO.1                  SECTION IV-B

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

                         Petition for Special Leave to Appeal (C) No. 30621/2011

     (Arising out of impugned final judgment and order dated 15-07-2011
     in CWP No. 13218/2009 passed by the High Court Of Punjab & Haryana
     At Chandigarh)

     JARNAIL SINGH & ORS.                                             Petitioners

                                                  VERSUS

     LACHHMI NARAIN GUPTA & ORS.                                      Respondents

     WITH
     SLP(C) No. 31735/2011 (IV-B)
     SLP(C) No. 35000/2011 (IV-B)
     SLP(C) No. 4831/2012 (XV)
     (FOR ON IA 5/2016, FOR DIRECTION ON IA No. 9, FOR EXEMPTION FROM
     FILING O.T. ON IA 42764/2017, FOR      ON IA 2/2015 and IA 3/2015
     (Application for impleadment and intervention), FOR EXEMPTION FROM
     FILING O.T. ON IA 4/2015, FOR DIRECTION ON IA 42763/2017)
     SLP(C) No. 2839/2012 (IX)
     SLP(C) No. 5860/2012 (IX)
     SLP(C) No. 5859/2012 (IX)
     SLP(C) No. 30841/2012 (IX)
     SLP(C) No. 8327/2014 (IV-B)
     SLP(C) No. 6915/2014 (IV-B)
     SLP(C) No. 16710-16711/2014 (IV-B)
     SLP(C) No. 33163/2014 (IV-B)
     SLP(C) No. 23344/2014 (IV-B)
     SLP(C) No. 23339-23340/2014 (IV-B)
     SLP(C) No. 21343/2015 (XIV)
     SLP(C) No. 33688/2015 (XI)
     CONMT.PET.(C) No. 314/2016 In SLP(C) No. 4831/2012 (XV)
     T.P.(C) No. 608-609/2017 (XVI-A)
     SLP(C) No. 10638/2017 (XIV)
     S.L.P.(C)...CC No. 6821/2017 (IV-A)
     SLP(C) No. 17491/2017 (IV-B)
     SLP(C) No. 18844/2017 (IV-B)
     (FOR ADMISSION and I.R. and IA No.50433/2017-CONDONATION OF DELAY
     IN FILING)
     SLP(C) No. 19422-19423/2017 (IV-B)
Signature Not Verified


     (FOR ADMISSION and I.R. and IA No.48144/2017-CONDONATION OF DELAY
Digitally signed by
DEEPAK GUGLANI
Date: 2018.07.12
     IN FILING)
16:19:26 IST
Reason:

     SLP(C) No. 24681/2017 (IV-B)
     Diary No(s). 28776/2017 (XIV)
     (FOR ADMISSION and I.R. and IA No.101068/2017-EXEMPTION FROM FILING
     C/C OF THE IMPUGNED JUDGMENT and IA No.101064/2017-PERMISSION TO
SLP(C) 30621/2011 etc.
                                 2

FILE SLP/TP and IA No.112655/2017-PERMISSION TO FILE ADDITIONAL
DOCUMENTS)
Diary No(s). 29066/2017 (XIV)
Diary No(s). 30189/2017 (IX)
(FOR ADMISSION and I.R. and IA No.108620/2017-EXEMPTION FROM FILING
C/C OF THE IMPUGNED JUDGMENT and IA No.108623/2017-EXEMPTION FROM
FILING O.T. and IA No.108613/2017-PERMISSION TO FILE SLP/TP and IA
No.108619/2017-PERMISSION TO FILE LENGTHY LIST OF DATES)
SLP(C) No. 28446-28447/2017 (IX)
(FOR ADMISSION and I.R. and IA No.108765/2017-EXEMPTION FROM FILING
O.T. and IA No.108766/2017-PERMISSION TO FILE LENGTHY LIST OF DATES
and IA No.117968/2017-PERMISSION TO FILE ADDITIONAL DOCUMENTS and
IA No.117972/2017-EXEMPTION FROM FILING O.T.)
SLP(C) No. 28306/2017 (IX)
(FOR ADMISSION and I.R. and IA No.108178/2017-EXEMPTION FROM FILING
C/C OF THE IMPUGNED JUDGMENT and IA No.108183/2017-EXEMPTION FROM
FILING O.T. and IA No.108180/2017-PERMISSION TO FILE LENGTHY LIST
OF DATES and IA No.117758/2017-PERMISSION TO FILE ADDITIONAL
DOCUMENTS and IA No.138253/2017-INTERVENTION APPLICATION)
Diary No(s). 33481/2017 (IX)
(FOR ADMISSION and I.R. and IA No.108493/2017-CONDONATION OF DELAY
IN FILING and IA No.108495/2017-EXEMPTION FROM FILING C/C OF THE
IMPUGNED JUDGMENT and IA No.108499/2017-EXEMPTION FROM FILING O.T.)
SLP(C) No. 30942/2017 (IX)
(FOR ADMISSION and I.R. and IA No.119346/2017-EXEMPTION FROM FILING
C/C OF THE IMPUGNED JUDGMENT and IA No.119344/2017-EXEMPTION FROM
FILING O.T.)
Diary No(s). 33488/2017 (IX)
(FOR ADMISSION and I.R. and IA No.109200/2017-EXEMPTION FROM FILING
O.T. and IA No.109198/2017-PERMISSION TO FILE SLP/TP )
Diary No(s). 34271/2017 (IX)
Diary No(s). 34520/2017 (IX)
Diary No(s). 35324/2017 (IX)
Diary No(s). 35577/2017 (IX)
Diary No(s). 35818/2017 (XIV)
Diary No(s). 36305/2017 (IX)
(FOR ADMISSION and I.R. and IA No.123509/2017-CONDONATION OF DELAY
IN FILING and IA No.123510/2017-EXEMPTION FROM FILING O.T. and IA
No.123506/2017-PERMISSION TO FILE SLP/TP )
Diary No(s). 36377/2017 (IX)
(IA   No.120283/2017-CONDONATION   OF  DELAY    IN   FILING and   IA
No.120294/2017-EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT
and   IA   No.120281/2017-PERMISSION  TO   FILE    SLP/TP   and  IA
No.120292/2017-PERMISSION TO FILE LENGTHY LIST OF DATES and IA
No.120298/2017-PERMISSION TO FILE ADDITIONAL DOCUMENTS)
SLP(C) No. 31288/2017 (XIV)
(FOR PERMISSION TO FILE ADDITIONAL DOCUMENTS ON IA 120779/2017)
Diary No(s). 38895/2017 (IX)
Diary No(s). 619/2018 (IX)
Diary No(s). 969/2018 (IX)
Diary No(s). 971/2018 (IX)
Diary No(s). 1042/2018 (IX)
SLP(C) 30621/2011 etc.
                                        3

Diary No(s). 1046/2018 (IX)
Diary No(s). 1584/2018 (IX)
Diary No(s). 2677/2018 (IX)
Diary No(s). 7243/2018 (IX)
SLP(C) No. 16469/2018 (XIV)
(FOR ADMISSION and I.R. and IA No.72147/2018-CONDONATION OF DELAY
IN FILING)

Date : 11-07-2018 This matter was 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

For Petitioners
                         Mr.   Rajeev Dhavan, Sr. Adv.
                         Mr.   Gurjyot Sethi, Adv.
                         Ms.   Shivangi Khanna, Adv.
                         Mr.   Abhijat P. Medh, AOR
                         Ms.   Priyanshi Jaiswal, Adv.

                         Mr.   Tushar Mehta, ASG
                         Mr.   Nishant Ramakantrao Katneshwarkar, AOR
                         Mr.   Shriram P. Pingle, Adv.
                         Mr.   Pratik Gaurav, Adv.

                         Mr.   M.R. Calla, Sr. Adv.
                         Mr.   Udai Gupta, Adv.
                         Mr.   Gaurav Dave, Adv.
                         Mr.   Mohan Pandey, AOR

                         Ms.   Indira Jaising, Sr. Adv.
                         Ms.   Ajita Sharma, Adv.
                         Mr.   Pradip S. Wathore, Adv.
                         Mr.   Pratik R. Bombarde, AOR

                         Mr. Colin Gonsalves, Sr. Adv.
                         Ms. Olivia Bang, Adv.
                         Mr. Satya Mitra, AOR

                         Mr. B.H. Marlapalle, Sr. Adv.
                         Mr. Ashok K. Mahajan, AOR

                         Mr.   M.L. Lahoty, Adv.
                         Mr.   Shobhit Tiwari, Adv.
                         Mr.   Umesh Pratap Singh, Adv.
                         Mr.   Karan Khanna, Adv.
                         Mr.   Paban K. Sharma, Adv.
                         Mr.   Anchit Sripat, Adv.
                         Ms.   Ruchi Kohli, AOR

                         Mr. Manoj Gorkela, Adv.
SLP(C) 30621/2011 etc.
                                        4

                         Ms. Prakrati Raj, Adv.
                         Mr. Prakash Sharma, Adv.
                         Mr. Alok Maheshwari, Adv.
                         M/s. Gorkela Law Office, AOR

                         Mr. Sushil Karanjkar, Adv.
                         Mr. K.N. Rai, AOR

                         Mr. Dinesh P. Rajbhar, Adv.
                         Mr. Anzu. K. Varkey, AOR

                         Mr. Anant Prakash, Adv.
                         Mr. Shantanu Krishna, AOR

                         Mr. Prashant R. Dahat, Adv.
                         Mr. Shreyas G., Adv.
                         Mr. T.R.B. Sivakumar, AOR

                         Dr.   K.S. Chauhan, Adv.
                         Mr.   M. Vijaya Bhaskar, AOR
                         Mr.   Murari Lal, Adv.
                         Mr.   R.S.M. Kalky, Adv.

                         Mr. Santi Ranjan Das, Adv.
                         Mr. Anindo Mukherjee, Adv.

                         Dr.   Gunratan Sadavarte, Adv.
                         Mr.   Pankaj Kumar Singh, Adv.
                         Mr.   Pawan Kumar Shukla, Adv.
                         Mr.   Raj Singh Rana, AOR

                         Dr.   K.S. Chauhan, AOR
                         Mr.   Ajit Kumar Ekka, Adv.
                         Mr.   Ravi Prakash, Adv.
                         Mr.   Murari Lal, Adv.
                         Mr.   R.S.M. Kalky, Adv.

                         Dr.   K.S. Chauhan, Adv.
                         Mr.   P.K. Jayakrishnan, AOR
                         Mr.   Murari Lal, Adv.
                         Mr.   R.S.M. Kalky, Adv.

                         Ms. Priya Hingorani, Adv.
                         Mr. Chandra Bhushan Prasad, AOR

                         Mrs. Anil Katiyar, AOR
                         Mr. Shreekant N. Terdal, AOR
                         Mr. Mukesh Kumar Maroria, AOR
                         Mr. Chandra Bhushan Prasad, AOR
                         Mr. B. Krishna Prasad, AOR
SLP(C) 30621/2011 etc.
                                        5

                         M/s. S.M. Jadhav And Company, AOR
                         Mr. Arvind S. Avhad, AOR
For Respondents/
Applicants
                         Mr. K.K. Venugopal, AG
                         Mr. Tushar Mehta, ASG
                         Mr. Vikramjit Banerjee, ASG
                         Mr. K. Radhakrishnan, Sr. Adv.
                         Mr. A.K. Sanghi, Sr. Adv.
                         Ms. Niranjana Singh, Adv.
                         Mr. P.K. Mullick, Adv.
                         Ms. Sadhana Sandhu, Adv.
                         Mr. R. Balasubramanian, Adv.
                         Ms. Aarti Sharma, Adv.
                         Ms. S. Usha Reddy, Adv.
                         Mrs. Anil Katiyar, AOR
                         Mr. Mohd. Hussain, Adv.
                         Mr. Rajesh Ranjan, Adv.
                         Mr. Rohit Bhat, Adv.
                         Mr. G.S. Makker, Adv.
                         Mr. B.K. Prasad, Adv.
                         Mr. Raj Bahadur, Adv.

                         Ms.   Soumya Chakraborty, Sr. Adv.
                         Mr.   Pradeep Aggarwal, Adv.
                         Mr,   Lal Pratap Singh, Adv.
                         Mr.   Umesh Pratap Singh, Adv.
                         Mr.   Karan Khanna, Adv.
                         Ms.   N. Annapoorani, AOR

                         Mr.   Soumya Chakraborty, Sr. Adv.
                         Mr.   Lal Pratap Singh, Adv.
                         Ms.   Ruchi Kohli, AOR
                         Mr.   Pankaj Sharma, Adv.

                         Mr.   Shekhar Naphade, Sr. Adv.
                         Mr.   Sanjay Kharde, Adv.
                         Mr.   Samrat Shinde, Adv.
                         Mr.   Sunil Kumar Verma, AOR

                         Mr.   Rajiv Dhavan, Sr. Adv.
                         Mr.   Gurjyot Sethi, Adv.
                         Ms.   Shivangi Khanna, Adv.
                         Mr.   Abhijat P. Medh, AOR

                         Mr.   Rajeev Dhavan, Sr. Adv.
                         Ms.   Kiran Suri, Sr. Adv.
                         Mr.   Kumar Parimal, Adv.
                         Mr.   Smarhar Singh, AOR

                         Ms. Priya Sharma, Adv.
SLP(C) 30621/2011 etc.
                                        6

                         Mr. Prathvi Raj Chauhan, Adv.
                         Mr. Anirudha P. Mayee, Adv.
                         Mr. Samrahar Singh, AOR

                         Mr. Ravindra Keshavrao Adsure, AOR
                         Ms. Himansi Gupta, Adv.
                         Mr. Sagar N. Patil, Adv.

                         Mr. Prashant R. Dahat, Adv.
                         Mr. Shreyas G., Adv.
                         Mr. Venkateswara Rao Anumolu, Adv.

                         Mr. M. Vijaya Bhaskar, AOR
                         Mr. Chand Kiran, Adv.

                         Mr.   Arun Bhardwaj, Adv.
                         Mr.   Ashish Pandey, Adv.
                         Mr.   Prateek Rai, Adv.
                         Ms.   Gauraan Bhardwaj, Adv.
                         Mr.   Shrutanjaya Bhardwaj, Adv.
                         Mr.   Vishwa Pal Singh, AOR

                         Mr.   Puneet Jain, Adv.
                         Mr.   Abhinav Gupta, Adv.
                         Mr.   Harsh Jain, Adv.
                         Mr.   Ankita Gupta, Adv.
                         Ms.   Pratibha Jain, Adv.
                         Ms.   Christi Jain, AOR

                         Dr.   K.S. Chauhan, AOR
                         Mr.   Ajit Kumar Ekka, Adv.
                         Mr.   Ravi Prakash, Adv.
                         Mr.   Chand Kiran, Adv.

                         Mr. A. Subba Rao, AOR
                         Mr. K.L.D.S. Vinober, Adv.

                         Mr. Mukesh Kumar Maroria, AOR
                         Mr. B. Krishna Prasad, AOR
                         Mr. K.N. Rai, AOR
                         Mr. Suhaas Ratna Joshi, AOR
                         Mr. Gaurav Kejriwal, AOR
                         Mr. Kuldip Singh, AOR
                         Respondent-in-person
                         Ms. Amita Singh Kalkal, AOR
                         Mr. Smarhar Singh, AOR
                         Mr. Nikilesh Ramachandran, AOR
SLP(C) 30621/2011 etc.
                                             7

                         Mrs. Suchitra Atul Chitale, AOR
                         Ms. Chandan Ramamurthi, AOR
                         Mr. D. Kumanan, Adv.
                         Mr. Pulkit Tare, Adv.
                         Mr. Satya Mitra Garg, Adv.

  I.A. 5/2016            Mr.   Amrendra Sharan, Sr. Adv.
                         Mr.   Amit Anand Tiwari, AOR
                         Ms.   Mary Mitzy, Adv.
                         Mr.   Shashwat Singh, Adv.

IA 80533 & 86780/2018    Mr. Sumit Pachkhande, Adv.
                         Mr. Nagesh Gajghate, Adv.
                         Mr. Shashi Kiran, Adv.

  I.A. 138253            Mr. Nitin Deorao Meshram, Adv.
                         Mr. Ranbir Singh Yadav, Adv.

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

I.A. No. 5/2016 in SLP(C) No. 4831/2012 for impleadment is allowed.

This Court in SLP(C) No. 28306/2017 and connected matters, keeping in view the order passed in Civil Appeal Nos. 4562-4564/2017 (The State of Tripura & Ors. vs. Jayanta Chakraborty & Ors.) and connected matters, referred the matters to the Constitution Bench. The Court on 15.11.2017 had passed a long order, the relevant part of which reads as follows:-

“Having heard learned counsel for the parties in the present case, we do not intend to get into the arena whether the two-Judge Bench could have directly referred the matter to a larger Bench under Article 145(3) of the Constitution of India, when there is already a decision by the Constitution Bench and, therefore, it is thought appropriate to constitute a Constitution Bench, only to examine the issue whether the decision in M. Nagaraj and others vs. Union of India and others (supra) requires reconsideration or not.
We may hasten to clarify that we have not expressed any opinion on the correctness of the said judgment. We are only passing this order, SLP(C) 30621/2011 etc. 8 as there is an order passed by a two-Judge Bench of this Court to place the matter before a Constitution Bench. Learned counsel for the parties, though cited the authorities, yet very fairly stated that it can be heard by a Constitution Bench to be constituted by the Chief Justice of India.
Regard being had to the nature of the lis that has arisen, we think it appropriate to fix the time schedule for arguments. Mr. K.K. Venugopal, learned Attorney General for India accepts that his arguments shall not go beyond two hours. However, on our request, he accepted to finish his arguments within a span of one hour. All other learned counsel, supporting the stand of learned Attorney General, may conclude their arguments in 45 minutes. As far as the other side is concerned, they shall divide their arguments and also conclude the same within two hours. Learned counsel for the parties are requested to file their written submissions on the date the Constitution Bench assembles.
The matters be placed before the learned Chief Justice of India on the administrative side for constitution of a Constitution Bench on an appropriate date.” In view of the aforesaid, let the matters be listed alongwith SLP(C) No. 28306/2017 and batch, at

2.00 p.m. on 3.8.2018.

In the meantime, learned counsel for the parties shall exchange their written notes, focusing on the issues which would be required to be answered by the Constitution Bench, within 10 days hence. The same be filed before the Central Agency, which shall serve on the counsel for the other side. The name of the counsel, shall be mentioned in the written notes.

Let Diary No. 42413/2017 be tagged with the present batch of petitions.

          (Deepak Guglani)                                     (H.S. Parasher)
            Court Master                                     Assistant Registrar