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]

Delhi High Court - Orders

Alkem Laboratories Ltd vs Union Of India & Anr on 23 May, 2023

Author: Manmohan

Bench: Manmohan

                                          $~2, 3, 5 to 22, 24, 25, 27 to 35, 37 to 44, 46, 47, 59 to 64, 66 to 68, 70 to
                                          76, 78 to 80, 82 to 90, 92, 95, 102 to 105, 109 to 131, 133 to 135, 148, 156,
                                          171 to 175, 177, 179, 184 to 195 & 197 to 219
                                          *           IN THE HIGH COURT OF DELHI AT NEW DELHI
                                          +           W.P.(C) 9836/2018, CM APPLS. 38302/2018 & 42292/2018

                                                      ALKEM LABORATORIES LTD.                                                 ......Petitioner
                                                                                         Through:
                                                                                         versus

                                                      UNION OF INDIA & ANR.                                                ..... Respondents
                                                                       Through:
                                          +           W.P.(C) 9837/2018, CM APPLs. 38304/2018 & 42191/2018
                                          +           W.P.(C) 9857/2018, CM APPLs. 38412/2018 & 42287/2018
                                          +           W.P.(C) 9859/2018, CM APPL. 38417/2018 & 42289/2018
                                          +           W.P.(C) 10037/2018 & CM APPL. 39163/2018
                                          +           W.P.(C) 10038/2018, CM APPL. 39165/2018
                                          +           W.P.(C) 10040/2018, CM APPL. 39169/2018
                                          +           W.P.(C) 10045/2018, CM APPL. 39179/2018
                                          +           W.P.(C) 10048/2018, CM APPL. 39188/2018
                                          +           W.P.(C) 10049/2018, CM APPL. 39190/2018
                                          +           W.P.(C) 10053/2018, CM APPL. 39202/2018
                                          +           W.P.(C) 10102/2018, CM APPL. 39379/2018
                                          +           W.P.(C) 10104/2018, CM APPL. 39411/2018
                                          +           W.P.(C) 10105/2018, CM APPL. 39442/2018
                                          +           W.P.(C) 10125/2018, CM APPL. 39513/2018
                                          +           W.P.(C) 10130/2018, CM APPL. 39523/2018
                                          +           W.P.(C) 10131/2018, CM APPL. 39532/2018
                                          +           W.P.(C) 10224/2018, CM APPL. 39871/2018
                                          +           W.P.(C) 10738/2018, CM APPL. 41845/2018
                                          +           W.P.(C) 10228/2018, CM APPL. 39887/2018
                                          +           W.P.(C) 10310/2018, CM APPL. 40189/2018
                                          +           W.P.(C) 10318/2018, CM APPL. 40217/2018
                                          +           W.P.(C) 10356/2018, CM APPL. 40359/2018
                                          +           W.P.(C) 10366/2018, CM APPL. 40394/2018
                                          +           W.P.(C) 10419/2018, CM APPL. 40609/2018




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 24/09/2023 at 22:48:22
                                           +           W.P.(C) 10423/2018, CM APPL. 40615/2018
                                          +           W.P.(C) 10434/2018, CM APPL. 40656/2018
                                          +           W.P.(C) 10443/2018, CM APPL. 40737/2018
                                          +           W.P.(C) 10444/2018, CM APPL. 40739/2018
                                          +           W.P.(C) 10480/2018, CM APPL. 40884/2018
                                          +           W.P.(C) 10481/2018, CM APPL. 40886/2018
                                          +           W.P.(C) 10482/2018, CM APPL. 40889/2018
                                          +           W.P.(C) 10484/2018, CM APPL. 40893/2018
                                          +           W.P.(C) 10489/2018, CM APPL. 40901/2018
                                          +           W.P.(C) 10490/2018, CM APPL. 40903/2018
                                          +           W.P.(C) 10491/2018, CM APPL. 40905/2018
                                          +           W.P.(C) 10496/2018, CM APPL. 40929/2018
                                          +           W.P.(C) 10497/2018, CM APPL. 40932/2018
                                          +           W.P.(C) 10681/2018, CM APPL. 41646/2018
                                          +           W.P.(C) 10682/2018, CM APPL. 41648/2018
                                          +           W.P.(C) 10687/2018, CM APPLS. 41658/2018, 41659/2018 &
                                                      54849/2018
                                          +           W.P.(C) 10692/2018, CM APPLs. 41666/2018 & 54850/2018
                                          +           W.P.(C) 10697/2018, CM APPL. 41670/2018
                                          +           W.P.(C) 10713/2018, CM APPLs. 41747/2018 & 54852/2018
                                          +           W.P.(C) 10714/2018, CM APPLs. 41751/2018 & 54847/2018
                                          +           W.P.(C) 10719/2018, CM APPL. 41763/2018
                                          +           W.P.(C) 10721/2018, CM APPL. 41772/2018
                                          +           W.P.(C) 10723/2018, CM APPL. 41776/2018
                                          +           W.P.(C) 10730/2018, CM APPLs. 41822/2018 & 54853/2018
                                          +           W.P.(C) 10736/2018, CM APPL. 41838/2018
                                          +           W.P.(C) 10737/2018, CM APPL. 41841/2018
                                          +           W.P.(C) 10741/2018, CM APPLs. 41854/2018 & 54848/2018
                                          +           W.P.(C) 10744/2018, CM APPL. 41860/2018
                                          +           W.P.(C) 10745/2018, CM APPLs. 41862/2018 & 54846/2018
                                          +           W.P.(C) 10761/2018, CM APPL. 41985/2018
                                          +           W.P.(C) 10784/2018, CM APPL. 42035/2018
                                          +           W.P.(C) 10786/2018, CM APPL. 42040/2018
                                          +           W.P.(C) 10790/2018, CM APPL. 42047/2018
                                          +           W.P.(C) 10801/2018, CM APPLs. 42089/2018 & 39219/2019
                                          +           W.P.(C) 10805/2018, CM APPL. 42166/2018
                                          +           W.P.(C) 10806/2018, CM APPL. 42168/2018
                                          +           W.P.(C) 10817/2018, CM APPL. 42229/2018




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 24/09/2023 at 22:48:22
                                           +           W.P.(C) 10831/2018, CM APPL. 42261/2018
                                          +           W.P.(C) 10833/2018, CM APPL. 42263/2018
                                          +           W.P.(C) 10835/2018, CM APPL. 42271/2018
                                          +           W.P.(C) 10836/2018, CM APPL. 42275/2018
                                          +           W.P.(C) 10909/2018, CM APPL. 42539/2018
                                          +           W.P.(C) 10915/2018
                                          +           W.P.(C) 10934/2018, CM APPL. 42601/2018
                                          +           W.P.(C) 10942/2018, CM APPL. 42626/2018
                                          +           W.P.(C) 11007/2018, CM APPL. 42846/2018
                                          +           W.P.(C) 11008/2018, CM APPL. 42850/2018
                                          +           W.P.(C) 11013/2018, CM APPLs. 42865/2018 & 42866/2018
                                          +           W.P.(C) 11021/2018, CM APPL. 42881/2018
                                          +           W.P.(C) 11026/2018, CM APPL. 42925/201
                                          +           W.P.(C) 11044/2018, CM APPL. 42993/2018
                                          +           W.P.(C) 11056/2018, CM APPLs. 43018/2018 & 43019/2018
                                          +           W.P.(C) 11058/2018, CM APPLs. 43022/2018 & 43023/2018
                                          +           W.P.(C) 11059/2018, CM APPL. 43025/2018
                                          +           W.P.(C) 11060/2018, CM APPL. 43028/2018
                                          +           W.P.(C) 11061/2018, CM APPL. 43031/2018
                                          +           W.P.(C) 11071/2018, CM APPL. 43051/2018
                                          +           W.P.(C) 11074/2018, CM APPL. 43059/2018
                                          +           W.P.(C) 11081/2018, CM APPL. 43077/2018
                                          +           W.P.(C) 11083/2018, CM APPL. 43081/2018
                                          +           W.P.(C) 11096/2018, CM APPL. 43106/2018
                                          +           W.P.(C) 11098/2018, CM APPL. 43111/2018
                                          +           W.P.(C) 11099/2018, CM APPL. 43114/2018
                                          +           W.P.(C) 11175/2018, CM APPL. 43410/2018
                                          +           W.P.(C) 11324/2018, CM APPLs. 43916/2018 & 39402/2019
                                          +           W.P.(C) 11373/2018, CM APPL. 44040/2018
                                          +           W.P.(C) 11374/2018, CM APPL. 44042/2018
                                          +           W.P.(C) 11380/2018, CM APPL. 44078/2018
                                          +           W.P.(C) 11381/2018, CM APPL. 44054/2018
                                          +           W.P.(C) 11390/2018, CM APPL. 44071/2018
                                          +           W.P.(C) 11400/2018, CM APPL. 44092/2018
                                          +           W.P.(C) 11403/2018, CM APPL. 44100/2018
                                          +           W.P.(C) 11522/2018, CM APPL. 44542/2018
                                          +           W.P.(C) 11523/2018, CM APPL. 44544/2018
                                          +           W.P.(C) 11526/2018, CM APPL. 44553/2018




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 24/09/2023 at 22:48:22
                                           +           W.P.(C) 11527/2018, CM APPL. 44564/2018
                                          +           W.P.(C) 11536/2018, CM APPLs. 44645/2018, 44741/2018,
                                                      44846/2018 & 44847/2018
                                          +           W.P.(C) 11561/2018, CM APPL. 44733/2018
                                          +           W.P.(C) 11574/2018, CM APPL. 44784/2018
                                          +           W.P.(C) 11576/2018, CM APPL. 44786/2018
                                          +           W.P.(C) 11580/2018, CM APPL. 44796/2018
                                          +           W.P.(C) 11666/2018, CM APPL. 45044/2018
                                          +           W.P.(C) 11691/2018, CM APPL. 45162/2018
                                          +           W.P.(C) 11701/2018, CM APPL. 45283/2018
                                          +           W.P.(C) 11787/2018, CM APPL. 45627/2018
                                          +           W.P.(C) 11951/2018, CM APPL. 46326/2018
                                          +           W.P.(C) 11958/2018, CM APPL. 46363/2018
                                          +           W.P.(C) 11970/2018, CM APPL. 46385/2018
                                          +           W.P.(C) 11993/2018, CM APPL. 46450/2018
                                          +           W.P.(C) 11999/2018, CM APPL. 46501/2018
                                          +           W.P.(C) 12006/2018, CM APPL. 46524/2018
                                          +           W.P.(C) 12174/2018, CM APPL. 47223/2018
                                          +           W.P.(C) 12480/2018, CM APPL. 48424/2018
                                          +           W.P.(C) 12537/2018, CM APPL. 48655/2018
                                          +           W.P.(C) 12565/2018, CM APPL. 48891/2018
                                          +           W.P.(C) 12573/2018, CM APPL. 48914/2018
                                          +           W.P.(C) 12574/2018, CM APPL. 48917/2018
                                          +           W.P.(C) 12912/2018
                                          +           W.P.(C) 13072/2018, CM APPL. 50794/2018
                                          +           W.P.(C) 13084/2018, CM APPL. 50836/2018
                                          +           W.P.(C) 13085/2018, CM APPL. 50838/2018
                                          +           W.P.(C) 13331/2018, CM APPL. 51883/2018
                                          +           W.P.(C) 13469/2018, CM APPL. 52421/2018
                                          +           W.P.(C) 88/2019, CM APPL. 483/2019
                                          +           W.P.(C) 714/2019, CM APPL. 3140/2019
                                          +           W.P.(C) 9871/2018, CM APPL. 38469/2018
                                          +           W.P.(C) 10039/2018, CM APPL. 39168/2018
                                          +           W.P.(C) 10041/2018, CM APPL. 39171/2018
                                          +           W.P.(C) 10483/2018, CM APPL. 40891/2018
                                          +           W.P.(C) 10700/2018, CM APPL. 41676/2018
                                          +           W.P.(C) 10712/2018, CM APPL. 41737/2018 & 54851/2018
                                          +           W.P.(C) 10760/2018, CM APPL. 41983/2018




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 24/09/2023 at 22:48:23
                                           +           W.P.(C) 10792/2018, CM APPL. 42053/2018
                                          +           W.P.(C) 10813/2018, CM APPL. 42219/2018
                                          +           W.P.(C) 10918/2018, CM APPL. 42556/2018
                                          +           W.P.(C) 10958/2018, CM APPL. 42688/2018
                                          +           W.P.(C) 11029/2018, CM APPL. 42942/2018
                                          +           W.P.(C) 11076/2018, CM APPL. 43063/2018
                                          +           W.P.(C) 12023/2018, CM APPL. 46560/2018
                                          +           W.P.(C) 12575/2018, CM APPL. 48920/2018

                                          For petitioners: Ms. Archana Sahadeva, Advocate
                                          Mr. Sumit Rajput, Advocate
                                          Mr. Abhinav Chauhan, Proxy Counsel for Mr. Praveen Mahajan, Advocate
                                          Mr. Aman Saroha, Advocate
                                          Mr. Abhijeet, Ms. Richa Kapoor, Mr. Amresh Bind, Mr. Deepak Singh,
                                          Advocates Mr. Anil Soni, CGSC
                                          Mr. Ajay Bhargava, Mr. Aseem Chaturvedi, Mr. Arvind Kumar Ray and Mr.
                                          Karan Gupta, Advocates
                                          Mr. George Vithayathil, Advocate
                                          Mr. Binay Kumar and Mr. Aaditya, Advocates
                                          Mr. Arpan Behl with Mr. Abhishek Kumar Srivastava, Advocates
                                          Mr. Udit Chauhan and Mr. Khalid Ali, Advocates.

                                          For respondents:
                                          Mr. Kirtiman Singh, CGSC with Mr. Waize Ali Noor and Mr. Yash
                                          Viadhyay, Advocates
                                          Mr. Apoorv Kurup, Mr. Akhil Hasija and Ms. Swati Bhardwaj, Advocates
                                          Mr. Ripu Daman Bhardwaj, CGSC with Mr. Kushagra Kumar and Mr.
                                          Abhinav Bhardwaj, Advocates
                                          Mr. Chiranjiv Kumar and Mr. Dharam Deshna, Advocates
                                          Ms. Nidhi Raman, CGSC with Mr. Zubin Singh and Mr. Mayank
                                          Sansanwal, Advocates for UOI
                                          Mr. Rajesh Kumar, SPC for UOI with Ms. Ramneet Kaur, Advocate
                                          Mr. Dev P. Bhardwaj, Govt. Counsel with Ms. Anubha Bhardwaj and Mr.
                                          Sachin Singh, Advocates
                                          Mr. Subhash Tanwar, CGSC with Mr. Sandeep Mishra and Mr. Ashish
                                          Choudhary, Advocates
                                          Ms. Bharathi Raju, SPC with Mr. Rohit Singh, Advocate
                                          Mr. Vikram Jetly, CGSC with Ms. Shreya Jetly, Advocate




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 24/09/2023 at 22:48:23
                                           Mr. Ajay Digpaul, CGSC with Ms. Swati Kwatra and Mr. Kamal Digpaul,
                                          Advocates
                                          Mr. Anurag Ahluwalia, CGSC
                                          Mr. Rakesh Kumar, CGSC with Mr. Sunil, Advocate
                                          Mr. Gigi. C. George and Mr. Dheeraj Singh, Advocates
                                          Mr. Bhagwan Swarup Shukla, CGSC with Mr. Sarvan Kumar, GP
                                          CORAM:
                                          HON'BLE MR. JUSTICE MANMOHAN
                                          HON'BLE MR. JUSTICE SAURABH BANERJEE
                                                                                         ORDER

% 23.05.2023

1. After some arguments, Mr. Sagar Chandra, learned counsel for the petitioners prays for an adjournment to place on record additional documents.

2. Let needful be filed alongwith the supplementary affidavit within two weeks.

3. List on 17th July, 2023.

4. Matters to be treated as part-heard.

MANMOHAN, J SAURABH BANERJEE, J MAY 23, 2023/rr 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 24/09/2023 at 22:48:23