2021 INSC 0364 1 ITEM NO.1501 Court 5 (Video Conferencing) SECTION XI S U P R E M E C O U R T O F I N D I A RECORD OF PROCEEDINGS R.P.(C) Nos.1835-1836/2020 in SLP(C) Nos.31037-31038/2016 (Arising out of impugned final judgment and order dated 20-07-2020 in SLP(C) No.31037/2016 20-07-2020 in SLP(C)No.31038/2016 passed by the Supreme Court Of India) ABDUL AHAD & ORS. Petitioner(s) VERSUS UNION OF INDIA & ORS. Respondent(s) (exemption From Filing Affidavit, Intervention Application Intervention/ Impleadment) WITH R.P.(C) No. 1988-1989/2020 in SLP(C) Nos.31037-31038/2016 (Application for listing review petition in open court exemption from filing affidavit, exemption from filing c/c of the impugned judgment) Date : 17-08-2021 These matters were called on for pronouncement of judgment today. For the Parties Mr. Neeraj Kishan Kaul, Sr. Adv. Mr. Alakh Alok Srivastava, AOR Ms. Pritha Suri, Adv. Mr. Alakh Alok Srivastava, AOR Mr. Chandan Kumar Singh, Adv. Mr. Ankit Goel, AOR Mr. Abdhesh Chaudhary,adv. Mr. Ambrish Singh Yadav,adv. Ms. Manisha Suri, Adv. Mr. Nailendu Vatsyayan,adv. Mr. Nishi kant Singh,adv. Ms. Geetanjali Setia,adv. Mr. S. R. Setia, AOR 2 Dr. P. George Giri, AOR Ms. Jasmin Kurian Giri, Adv. Mr. Ravi Sagar, Adv. Mr. Linto K.B., Adv. Mr. Saratendu Kumar Bose, Adv. Mr. Naveen Kumar Dass, Adv. Mr. Anil Kumar Shukla, Adv. Ms. Aishwarya Bhati, ASG Mr. Gurmeet Singh Makkar, AOR Mr. Apoorva Kurup, Adv. Ms. Ruchi Kohli, Adv. Ms. Aakanksha Kaul, Adv. Mr. Shiv Mangal Sharma, Adv. Mr. B.V. Balaram Das, Adv. Mr. Pradeep Kumar Mittal Adv Ms. Mona K. Rajvanshi, AOR Mr. Anurag Kashyap, Adv Mr. Dhawal Mohan Adv Mr. Gaurav Sharma AOR Mr. Prateek Bhatia Adv. Hon’ble Mr. Justice B.R. Gavai pronounced the judgment of the Bench comprising Hon’ble Mr. Justice L. Nageswara Rao, His Lordship and Hon'ble Mr. Justice Krishna Murari. The Review Petitions are dismissed in terms of the signed report able judgment. Pending applications, if any shall also stand disposed of. (B.Parvathi) (Anand Prakash) Court Master Court Master (Signed reporta ble judgment is placed on the file)