Wednesday, 10, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Harihar Prasad Padarha Vs. M/S. Kanha Wilderness Ltd. [August 14, 2015]
2015 Latest Caselaw 529 SC

Citation : 2015 Latest Caselaw 529 SC
Judgement Date : Aug/2015

    

Harihar Prasad Padarha Vs. M/s. Kanha Wilderness Ltd.

[Civil Appeal No. 4905 of 2015]

ANIL R. DAVE, J.

1. Admit.

2. Upon hearing the learned counsel and upon perusal of the reply filed by the respondent we find that possibly the allegation made in the appeal with regard to appeal being heard by less number of Members, might be correct.

3. Be that as it may, the learned counsel for the respondent has no objection if the matter is remitted for hearing again.

4. In the circumstances, the impugned order is quashed with a direction that the appeal shall be heard within four weeks from today.

5. The appeal is disposed of as allowed with no order as to costs.

6. Pending application, if any, stands disposed of.

7. The learned counsel appearing for the appellant has assured this Court that the appellant shall not pray for adjournment unnecessarily.

..............J. [ANIL R. DAVE]

..............J. [V. GOPALA GOWDA]

New Delhi;

14th August, 2015.

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 : MAIMS

 
 
Latestlaws Newsletter