2010 INSC 0216 Dr. Sarita Parikh & Another v. Union of India & Others (Supreme Court Of India) HON'BLE MR. JUSTICE ALTAMAS KABIR HON'BLE MR. JUSTICE G.S. SINGHVI HON'BLE MR. JUSTICE H.L. DATTU Dr. Sarita Parikh & Another v. Union of India & Others Suo Moto Writ Petition (Criminal) No. 7 Of 2009 (Arising Out Of Writ Petition (C) No. D24187 Of 2009 With Suo Motu Cont.Pet.(Crl.) No. 3/08 In Writ Petition (Crl.) No. D.22040 Of 2008), (Arising Out Of Writ Petition (Crl.) No. D24281 Of 2008 & D25985 Of 08 Suo Motu Conmt.Pet.(C) No. 225 Of 2008 In Slp(C)8573 Of 2006 With Suo Motu Conmt.Pet.(C) No. 226 Of 2008 In Slp(C)9434 Of 2006 Suo Motu Conmt.Pet.(C) No. 228 Of 2008 In Slp(Crl.).Of 2007 With Crl.Mp No. 553 Of 2007 | 23-02-2010 1. Today, this matter has been listed in connection with the Rule issued on 20th August, 2009, in the Suo Motu Contempt Petition (Crl.) No. 7/09 against Dr. Sarita Parikh, Ms. Annette Kotian and Ms. Leila David. 2. From the Office Report dated 20th February, 2010, and the connected letter dated 4th February, 2010, received from the Joint Commissioner of Police (Crime), Mumbai, it appears that Ms. Pavithra Murali, who was the fourth contemnor in the earlier Contempt Petitions (Suo Motu Contempt Petition No. 3/08 and the Suo Motu Contempt Petition (C) No.226/08), could not be apprehended and that she had left for the United Kingdom and was staying at 10, Peacock Street, Kesgrave Ipswich, Suffolk, United Kingdom. 3. Necessary steps have been taken to inform all concerned authorities regarding the contempt proceedings and the order which had been passed against her therein. 4. However, as far as the other three alleged contemnors in Suo Motu Contempt Petition (Crl.) No. 7/09 are concerned, a letter has been addressed by them to the Registrar Judicial, indicating that they had contracted Chikungunya, and required 3 to 6 months' time for recovery and to appear in Court in connection with the said Contempt case. They have also prayed for dismissal of the same and in the alternative to extend the period for their personal appearance. 5. Having heard the learned Attorney General and having seen the Office Report and the letter concerned, we adjourn the matter till 13th July, 2010, when the three contemnors referred to hereinabove, are directed to be personally present in Court at 3.30 P.M. 1 SpotLaw 6. The Registry is directed to ensure that this order is communicated to the three alleged contemnors forthwith and return of service is received within one month from date. In the event service cannot be effected at the first attempt, fresh attempts should be made to cause service either through the High Court, local authorities or through the local police. ©2020 - LQ Global Services Private Limited. All rights reserved. Dr. Sarita Parikh & Another v. Union of India & Others 2 SpotLaw