2008 INSC 0958 SUPREME COURT OF INDIA B.S.N.L. Vs. Rajesh Kumar Saxena C.A.No.1980 of 2008 (Tarun Chatterjee and Harjit Singh Bedi JJ.) 02.04.2008 ORDER 1. Heard Mr. K.C. Kaushik, learned counsel for the appellants and Mr. Manoj Swarup, learned counsel for the respondent. We direct that the enquiry contemplated in our Judgment dated 13.3.2008 shall be completed positively within six months from today, for which learned counsel appearing for the respondent submits, on instruction that the respondent undertakes to cooperate with the authorities. The enquiry will be completed without asking for any adjournment. We also make it clear that the word 'appellant' appearing twice on page 2 (paragraph 3) of the Judgment be read as 'respondent`. This order may be read along with the judgment delivered by us on 13.3.2008. Law Information Center 1 SpotLaw