Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sanjay Mehta & Anr. vs Union Of India & Ors.
2010 Latest Caselaw 1730 Del

Citation : 2010 Latest Caselaw 1730 Del
Judgement Date : 26 March, 2010

Delhi High Court
Sanjay Mehta & Anr. vs Union Of India & Ors. on 26 March, 2010
Author: Sanjay Kishan Kaul
*        IN THE HIGH COURT OF DELHI AT NEW DELHI

                                        Reserved on        : 26.02.2010
%                                       Date of decision :26.03.2010

+                     WP (C) No.2449/2007

SANJAY MEHTA & ANR.                       ...     ...     ...PETITIONERS

                         Through :   Mr. Sumit Bansal and Mr.Manish
                                     Paliwal, Advocates.


                            -VERSUS-
UNION OF INDIA & ORS. ...      ...  ...    ...          ...     RESPONDENTS

                         Through :   Mr.Ajay Verma, Ms.Renuka Arora and
                                     Ms.Sangeeta Chandra, Advocates for
                                     the DDA.
                                     Mr. Sanjay Kumar Pathak, Advocate
                                     for Land & Building Department,
                                     Govt. of NCT of Delhi and LG of Delhi.

                                     Mr.Sanjay Poddar, Advocate for LAC.

                                     Ms.Rachna Shrivastava, Advocate for
                                     Govt. of NCT of Delhi.

                                     Mr.B.V.Niren,    Mr.Atul     Nanda,
                                     Ms.Rameeza    Hakeem,     Mr.Gaurav
                                     Gupta, Mr.Sumeer Sodhi, Ms.Malika
                                     Gahlot, Ms.Sugandha and Mr.Sanjay
                                     Bhardwaj, Advocates for UOI.

CORAM:

HON'BLE MR. JUSTICE SANJAY KISHAN KAUL
HON'BLE MS. JUSTICE VEENA BIRBAL

1.   Whether the Reporters of local papers
     may be allowed to see the judgment?              No

2.   To be referred to Reporter or not?               No

3.   Whether the judgment should be                   No
     reported in the Digest?

SANJAY KISHAN KAUL, J.

For orders, see WP(C) No.1692/2006.

SANJAY KISHAN KAUL, J.

MARCH 26, 2010 VEENA BIRBAL, J.

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter