1982 INSC 0046 SUPREME COURT OF INDIA Upendra Baxi Vs State of Uttar Pradesh (P.N.Bhagwati and Baharul Islam, JJ.) 29.01.1982 ORDER P.N.Bhagwati, J. 1. The petitioners have filed a written submission before this court on November 23, 1981 setting out various directions given by this court from time to time which do not appear to have been carried out or at least in respect of which no affidavit on behalf of the respondents has been filed stating that they have been carried out. We would therefore direct the respondents to file an affidavit in this court on or before February 8, 1982 setting out in detail the steps taken by them with a view to complying with the directions given by us on various dates from April 27, 1981 up to date. these directions are embodied in various orders made by us from time to time and the time has now come when we must have some sort of audit of the action taken by the respondents in pursuance of the directions given by us have been implemented or not. The respondents will file an affidavit or affidavits giving detailed answer parawise to the written submissions of the petitions and particularly with reference to paragraph 17 of the written submissions. Two copies of such affidavits will be supplied to the petitioners by the evening of February 12, 1982. If the respondents require any documents for the purpose of preparing their affidavits and such documents are lying in the custody of this Court, it will be open to the representatives of the respondents to take inspection of such documents. The writ petition will now come up for hearing on February 12, 1982 when the Court will consider the written submissions field by the petitioners as also the affidavit or affidavits field by the respondents and decide whether the affidavit or affidavits field by the respondents and decide whether the directions given by the Court in the past have been implemented by the respondents. The District Judge, Agra will visit the Protective Home immediately and submit detailed report to us in regard to the present position of the girls lodged in the Protective Home as also in regard to the conditions prevailing there. This report will be submitted by the District Judge to this Court on or before February 10, 1982 and Writ Petition No. 1900 of 1981 SpotLaw 1 when the report is submitted, one copy of the report shall be given to the petitioners and one copy to Mr. R. K. Bhatt learned Advocate appearing on behalf of the respondents. One copy of the directions and orders made by the Court from time to time may also be supplied to Dr. Sodhi who has really brought this matter before the Court through the petitioners. Writ Petition No. 1900 of 1981 SpotLaw 2