2005 INSC 0227 Bhopal Gas Peedith Mahila U. Sangat.& Others v. U.O.I. & Others (Supreme Court Of India) . R.C. LAHOTI HON'BLE MR. JUSTICE H.K. SEMA HON'BLE MR. JUSTICE B.N. SRIKRISHNA Writ Petition (Civil) No. 50 Of 1998 | 25-02-2005 I.A.No.7/2005 1. As all the learned counsel for the parties are agreeable to the following relief being granted to the applicant, it is directed that the following sentence occurring in paragraph B-3 in the Order dated 17.9.2004 shall stand deleted: "The Committee shall in addition monitor the functioning of hospital by Bhopal Hospital Trust, in this regard." 2. I.A.No.7 is disposed of accordingly. 3. I.A.No.8.Learned counsel for the State of M.P. Is allowed two weeks time as prayed for filing a reply. List after four weeks. Learned counsel assures that until further orders Bhopal Gas Tragedy Relief and Rehabilitation Department will not be merged with Public Health and Family Welfare Department. 4. I.A.No.6: To come up for hearing on the next date of hearing. 1 SpotLaw