1999 INSC 0659 SUPREME COURT OF INDIA Laxmi Kant Pandey Vs. Union of India (UOI) Crl.MP Nos.5969 of 1998 (Dr.A.S.Anand , C.J., M.Srinivasan and R.C.Lahoti JJ.) 30.08.1999 ORDER The Text below is only a summarized version of the order pronounced Matter related to inter-country adoptions. Attorney General of India demanded that period of three months permitted for biological parents to relinquish their child needs to be reduced because experience had shown that only 10-15 days period is generally taken by parents to make up their mind. Supreme Court reduced period from three to two months.