2010 INSC 0619 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 With Ia No. ¦.In Suo Motu Cont.Pet.(Crl.) No. 7 Of 2009, Ia No. ¦ In Wp (C) No. D24187 Of 2009, Suo Motu Cont.Pet.(C) No. 228 Of 2008 In Slp (Crl.) No. ¦ Of 2007, Crlmp No. 553 Of 2007 & Suo Motu Cont.Pet.(Crl.) 7 Of 2009 | 13-07-2010 1. Pursuant to the order passed on 23rd February, 2010, notices in the Suo Motu Contempt proceedings(Crl.)No.7/2009 were sent to the alleged contemnors and duly served on them. Pursuant to service of such notice, Ms. Annette Kotian is personally present in Court today. However, Dr. Sarita Parikh and Smt. Leela Neil David, the other two alleged contemnors, have chosen not to appear. 2. As far as Ms. Kotian is concerned, she is given liberty to file her affidavit to the Suo Motu Notice of Contempt, within 12 weeks from date (26th October, 2010). As far as Dr. Sarita Parikh and Smt. Leela Neil David are concerned, let bailable warrants of arrest issue against them, returnable on 26th October, 2010. Let the Contempt proceedings be listed for further consideration on the next date. 3. Apart from the above, we have also seen a communication sent by the Joint Commissioner of Police(Crime), Mumbai, to the Assistant Registrar of this Court, indicating that in connection with the earlier Contempt Rule, Ms. Pavitra Murali could not be traced till date. However, the warrant of commitment of contempt against her has been kept on record, with provision to execute the same, whenever she is traced. Let the said communication be kept on the records. 4. Separate applications filed by Dr. Sarita Parikh and Ms. David in the Suo Motu Conmt.Pet.(Crl.)No.7 of 2009, in the disposed of Writ Petition(C)No.D24187 of 2009, be listed for consideration on the next date. 5. The personal appearance of Ms. Annette Kotian is dispensed with for the day and she is directed to be present on the next date. 1 SpotLaw