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 1]

Supreme Court - Daily Orders

Baljeet Singh (D) Thr Lrs. vs Union Of India Through Land Acquisition ... on 13 May, 2015

     Item No. 107                             1

                                  REGISTRAR COURT. 2             SECTION XIV

                          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 M K HANJURA

     Civil Appeal        No(s).    5480-5486/2013

     BALJEET SINGH ETC.                                        Appellant(s)

                                             VERSUS

     UNION OF INDIA & ANR                                      Respondent(s)




     WITH
     C.A. No. 5518/2014
     (With appln.(s) for c/delay in filing SLP and Office Report)

     C.A. No. 6781-6782/2014
     (With Office Report)

      C.A. No. 3285-3300/2015
     (With Office Report)

      SLP(C) No. 12535/2015
     (With appln.(s) for c/delay in refiling SLP and appln.(s) for
     c/delay in filing SLP and Office Report)

      SLP(C) No. 12540/2015
     (With appln.(s) for c/delay in filing SLP and Office Report)

      SLP(C) No. 12542/2015
     (With appln.(s) for c/delay in filing SLP and Office Report)

      SLP(C) No. 12544/2015
     (With appln.(s) for c/delay in refiling SLP and appln.(s) for
     c/delay in filing SLP and Office Report)

      SLP(C) No. 12545/2015
     (With appln.(s) for c/delay in refiling SLP and appln.(s) for
     c/delay in filing SLP and Office Report)
Signature Not Verified


      SLP(C) No. 12547/2015
Digitally signed by
Madhu Grover
Date: 2015.05.14

     (With appln.(s) for c/delay in filing SLP and Office Report)
11:58:10 CEST
Reason:
Item No. 107                          2


 SLP(C) No. 12549/2015
(With appln.(s) for c/delay in refiling SLP and appln.(s) for
c/delay in filing SLP and Office Report)

 C.A. No. 4073/2015
(With Office Report)

 SLP(C) No. 12529/2015
(With appln.(s) for c/delay in filing SLP and Office Report)

 C.A. No. 4072/2015
(With Office Report)


Date : 13/05/2015 These appeals were called on for hearing today.


For Appellant(s)        Mr. L.B. Rai,Adv.
                        Mr. Shankar Divate,Adv.

                         Mr. Ghan Shyam Vasisht,Adv.
                         Mr. Chander Shekhar Ashri,Adv.
                         Ms. Malini Poduval,Adv.

For Respondent(s)       Ms. Gurmeet Kaur Kwatra,Adv.
                        Ms. Sushma Suri,Adv.

                         Mr. D. S. Mahra,Adv.
                         M/s Saharya & Co.,Adv.

                        Mr. A. Deb Kumar,Adv.
                        Mr. B.V. Balram Das,Adv.


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

C.A. Nos. 5480-5486/2013 and C.A. Nos. 5518, 6781-6782/2014 The office report indicates that the Ld. Counsel for the parties have failed to file the statement of case within the period stipulated under the rules. Therefore, all the matters numbered above shall be processed for listing before the Hon'ble Court under the rules.

C.A. Nos. 3285-3300, 4072 and 4073/2015 The office report indicates that the certificate of service of notice in so far as it relates to the unserved respondents has Item No. 107 3 not been received as yet from the concerned Court. A reminder shall be issued.

SLP(C) Nos. 12529,12535,12540,12542 and 12544/2015 Await the return of the service of notice already issued to the unserved respondents SLP(C) Nos. 12545,12547,12549/2015 The learned counsel for the petitioners shall within a weeks time file the spare copies of the Petition whereafter notice shall be issued to the respondents with utmost dispatch.

List again on 1.9.2015.

(M K HANJURA) Registrar MG