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

Naveen Jindal vs Central Bureau Of Investigation . on 6 January, 2017

Bench: Madan B. Lokur, Prafulla C. Pant

                                             1

     ITEM NO.54                      COURT NO.5               SECTION IIC

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

               Petition(s) for Special Leave to Appeal (Crl.) No(s).8392/2016

     (Arising out of impugned final judgment and order dated 29/04/2016
     in CCN No. 03/2015 in RC No. 219/2013 passed by the Special Judge,
     CBI, Patiala House)

     NAVEEN JINDAL                                             Petitioner(s)

                                            VERSUS

     CENTRAL BUREAU OF INVESTIGATION AND ORS.                  Respondent(s)

     (with interim relief and office report)

     WITH
     SLP(Crl) No. 8391/2016
     (With appln.(s) for exemption from filing c/c of the impugned
     judgment and Interim Relief and Office Report)

     SLP(Crl) No. 8393/2016
     (With appln.(s) for exemption from filing c/c of the impugned
     judgment and appln.(s) for c/delay in refiling SLP and Interim
     Relief and Office Report)

     SLP(Crl) No. 8703/2016
     (With appln.(s) for permission to file lengthy list of dates and
     appln.(s) for c/delay in refiling SLP and Interim Relief and Office
     Report)

     SLP(Crl) No. 9503/2016
     (With appln.(s) for exemption from filing c/c              of   the   impugned
     judgment and Interim Relief and Office Report)

     SLP(Crl.)...CRLMP No. 20298/2016
     (With appln.(s) for c/delay in filing SLP and Office Report)

     SLP(Crl.) No.9621-9622/2016
     (With appln.(s) for permission to file additional documents and
     permission to file lengthy list of dates and interim relief and
     office report)

     SLP(Crl.) No.9826/2016
Signature Not Verified


     (With appln.(s) for exemption from filing C/C
Digitally signed by
SANJAY KUMAR
Date: 2017.01.06
                                                                of   the   impugned
     judgment and interim relief and office report)
16:54:18 IST
Reason:
                                   2

Date : 06/01/2017 These petitions were called on for hearing today.

CORAM :
          HON'BLE MR. JUSTICE MADAN B. LOKUR
          HON'BLE MR. JUSTICE PRAFULLA C. PANT

For Petitioner(s)   Mr.   Harish N. Salve, Sr. Adv.
                    Mr.   Atul Shanker Mathur, Adv.
                    Ms.   Priya Singh, Adv.
                    Mr.   Gurpreet Parwanda, Adv.
                    Mr.   Rajeev Goel, Adv.
                    Mr.   Vivek Mathur, Adv.
                    for   M/s. Khaitan & Co.

                    Md. Shahid Anwar, AOR

                    Mr.   Parag P. Tripathi, Sr. Adv.
                    Mr.   A. V. Rangam, AOR
                    Mr.   Buddy A. Ranganadhan, Adv.
                    Mr.   D.V. Raghu Vamsy, Adv.

                    Mr.   Arvind Verma, Sr. Adv.
                    Mr.   Ashwarya Sinha, AOR
                    Ms.   Priyanka Sinha, Adv.
                    Mr.   Srijan Sinha, Adv.
                    Ms.   Chandni Ghei, Adv.
                    Ms.   Stuti Chopra, Adv.

                    Mr.   Harish N. Salve, Sr. Adv.
                    Mr.   Shyam Divan, Sr. Adv.
                    Mr.   Siddharth Aggarwal, Adv.
                    Mr.   Arshdeep Singh, Adv.
                    Mr.   Faraz Maqbool, Adv.
                    Mr.   Akshat Gupta, Adv.
                    Mr.   Senthil Jagadeesan, AOR

                    Mr.   K.V. Vishwanathan, Sr. Adv.
                    Mr.   Shri Singh, Adv.
                    Mr.   Yogesh Raavi, Adv.
                    Mr.   Abhinav Sikhri, Adv.
                    Mr.   Vijay Kumar, AOR

For Respondent(s)   Mr.   A. Sharan, Sr. Adv.
                    Mr.   R.S. Cheema, Sr. Adv.
                    Mr.   Amit Anand Tiwari, Adv.
                    Mr.   Sanchit Guru, Adv.
                    Ms.   Tarannum Cheema, Adv.
                    Ms.   Hiral Gupta, Adv.
                    Mr.   Manvendra Singh, Adv.
                    Ms.   Vishakha, Adv.
                               3

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

It will be more appropriate if these matters are listed before a 3-Judge Bench dealing with the matters pertaining to the coal allocation allotments, subject to orders of Hon'ble the Chief Justice of India.



 (SANJAY KUMAR-I)                              (JASWINDER KAUR)
    AR-CUM-PS                                    COURT MASTER