2003 INSC 1012 SUPREME COURT OF INDIA N. Ravi Vs. Speaker, Legislative Assembly (Y.K. Sabharwal and S.B. Sinha JJ.) 10.11.2003 ORDER W.P. (Crl.) Nos. 206-210/2003: 1. Issue notice on the writ petition as also on the application for ad interim ex-parte stay, returnable after three weeks. 2. Meanwhile, there will be stay of warrant issued by the Speaker of the Legislative Assembly of Tamil Nadu against the petitioners and the Respondents, their officers, agents and counterparts in any State of India shall be restrained from executing the warrants issued by the Speaker of the Tamil Nadu Legislative Assembly. 3. Notice shall also issue to the Attorney General for India. W.P. (C) No. 508/2003: 4. Issue notice on the writ petition as also on the application for ad interim ex-parte stay, returnable after three weeks. 5. Meanwhile, there will be stay of execution of warrants of arrest against the petitioner issued pursuant to the resolution dated 7^th November, 2003. 6. Notice to issue to the Attorney General for India. 7. The Registry shall forthwith intimate about the order of stay to the Director General of Police, Tamil Nadu in both the matters. 1 SpotLaw