2021 INSC 0117 ITEM NO.1503 Court 7 (Video Conferencing) SECTION X SUPREME COURT OF INDIA RECORD OF PROCEEDINGS Petition(s) for Special Leave to Appeal (C) No(s). 18118- 18119/2019 (Arising out of impugned final judgment and order dated 13-12-2018 in WPMS No. 418/2008 24-05-2019 in MCC No. 437/2019 passed by the High Court of Uttarakhand at Nainital) SUBODH KUMAR Petitioner(s) VERSUS SHAMIM AHMED Respondent(s) ([ HEARD BY: HON. ASHOK BHUSHAN AND HON. R. SUBHASH REDDY, JJ. ] ) Date : 03-03-2021 These petitions were called on for pronouncement of judgment today. For Appellant(s) Mr. Gagan Sanghi, Adv. Mr. Anupam Mishra, AOR For Respondent(s) Dr. Sumant Bharadwaj, Adv. Mr. Vedant Bharadwaj, Adv. Ms. Mridula Ray Bharadwaj, AOR ***** Hon'ble Mr. Justice Ashok Bhushan pronounced the reportable judgment of the Bench comprising His Lordship and Hon'ble Mr. R. Subhash Reddy. Leave granted. The appeals are allowed in terms of the signed reportable judgment. Pending applications, if any, stand disposed of. (SWETA DHYANI) (RENU KAPOOR) COURT MASTER (SH) BRANCH OFFICER (Signed reportable judgment is placed on the file) Signature Not Verified Digitally signed by R Natarajan Date: 2021.03.03 17:04:31 IST Reason: