1999 INSC 0816 SUPREME COURT OF INDIA Almitra H. Patel Vs. Union of India (UOI) (B.N.Kirpal and M.Srinivasan JJ.) 15.10.1999 ORDER The Text below is only a summarized version of the order pronounced Supreme Court directed State and Union territories to file all responses within stipulated time. In case responses had not been served on petitioner all copies of responses to be served within two weeks.