2004 INSC 0501 SUPREME COURT OF INDIA Disabled Rights Group Vs. Chief Election Commissioner Writ Petn. (Civil) No. 187 of 2004 (V. N. Khare CJI., S. B. Sinha and S. H. Kapadia JJ.) 16.04.2004 ORDER 1. Let the letter dated 14th April, 2004 sent by Disabled Rights Group be treated as a public interest litigation. 2. Issue notice. 3. Mr. S. Muralidhar, Adv. accepts notice on behalf of the Election Commission and Mr. L. Nageswara Rao, learned Additional Solicitor, General accepts notice on behalf of the Union of India. 4. List this petition on 19th April, 2004. By that time, the Election Commission and the Union of India may file their response. 5. We appoint Shri Harish N. Salve, Sr. Advocate, as Amicus Curiae, to assist the Court. Order accordingly. 1 SpotLaw