1 IN THE SUPREME COURT OF INDIA INHERENT JURISDICTION Contempt Petition (Civil) No 939 of 2021 in Civil Appeal No 6303 of 2019 Kundan Burnwal & Anr ... Petitioner(s) Versus Alok Jain & Ors ... Respondent(s) O R D E R 1 Mr Kapil Sibal and Mr Pinaki Misra, senior counsel appearing on behalf of the respondents, stated that though according to the respondents, there was no breach of the judgment of this Court dated 24 August 2020, in order to put an end to the dispute, the respondents shall pay compensation to the petitioners at the rate prescribed in the judgment of this Court and the amounts due (after adjusting any compensation that may have been paid) shall be paid over within a period of two weeks. 2 In view of the above statement, the contempt petition is disposed of. 3 Pending application, if any, stands disposed of. ………… ...…...….......………………........J. [Dr Dhananjaya Y Chandrachud] … ..…..…....…........……………….…........J. [Sanjiv Khanna] New Delhi; January 28, 2022 -S- 2 ITEM NO.40 Court 4 (Video Conferencing) SECTION XVII-A S U P R E M E C O U R T O F I N D I A RECORD OF PROCEEDINGS CONMT.PET.(C) No. 939/2021 in C.A. No. 6303/2019 KUNDAN BURNWAL & ANR. Petitioner(s) VERSUS ALOK JAIN & ORS. Respondent(s) (FOR ADMISSION) Date : 28-01-2022 This petition was called on for hearing today. CORAM : HON'BLE DR. JUSTICE D.Y. CHANDRACHUD HON'BLE MR. JUSTICE SANJIV KHANNA For Petitioner(s) Mr. Shankar Divate, AOR For Respondent(s) Mr. Kapil Sibal, Sr. Adv. Mr. Pinaki Misra, Sr. Adv. Mr. Gyanendra Kumar, Adv. Ms. Shikha Tandon, Adv. Mr. Robin Grover, Adv. Ms. Shree Sinha, Adv. Mr. Zaid Drabu, Adv. Mr. Sumit Attri, AOR for M/S. Cyril Amarchand Mangaldas Aor, AOR UPON hearing the counsel the Court made the following O R D E R 1 The contempt petition is disposed of in terms of the signed order. 2 Pending application, if any, stands disposed of. (SANJAY KUMAR-I) (SAROJ KUMARI GAUR) AR-CUM-PS COURT MASTER (Signed order is placed on the file)