Saturday, 25, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ajayinder Sangwan and Ors. Vs. K.K. Mohan [FEBRUARY 5, 2018]
2018 Latest Caselaw 68 SC

Citation : 2018 Latest Caselaw 68 SC
Judgement Date : Feb/2018

    

Ajayinder Sangwan and Ors. Vs. K.K. Mohan

[Contempt Petition (C) No. 565 of 2018 in Transferred Case (Civil) No. 126 of 2015]

O R D E R

R.K. Agrawal, J.

1. This petition has been filed by the present applicants seeking initiation of proceedings under the Contempt of Courts Act 1971, for alleged willful disobedience of this Court's order dated 14.12.2017 along with orders dated 23.08.2017 and 24.11.2017 passed in Transferred Case (C) No. 126 of 2015.

2. In the application for directions filed on behalf of the Bar Council of India (BCI) on 23.01.2018, we find that the BCI has finalized the schedule for election in respective State Bar Councils. Further, we are of the opinion that the election schedule as finalized by the BCI is just and proper.

3. In view of the above, we are of the considered opinion that no case has been made out to initiate contempt proceeding against the BCI.

The contempt petition is hereby dismissed.

..............................................J. (R.K. AGRAWAL)

...............................................J. (ABHAY MANOHAR SAPRE)

NEW DELHI;

FEBRUARY 5, 2018.

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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter