1999 INSC 0893 SUPREME COURT OF INDIA Ranji Thomas Vs. Union of India (UOI) (Dr.A.S.Anand , C.J., G.T.Nanavati, K.T.Thomas, D.P.Wadhwa and S.Rajendra Babu JJ.) 17.11.1999 ORDER The Text below is only a summarized version of the order pronounced PIL filed seeking intervention of Court to restrain President of India to forcibly extract resignations from various Governors and Lt. GovernOrs. Whether petitioner can raise an issue when party affected does not wish to challenge. Supreme Court held that locus of petitioner in raising an issue cannot be denied.