2011 INSC 0041 Bhopal Gas Peedith Mahila U. Sangat & Others v. U.O.I. & Others (Supreme Court Of India) ON'BLE CHIEF JUSTICE MR. S.H. KAPADIA HON'BLE MR. JUSTICE K.S. PANICKER RADHAKRISHNAN HON'BLE MR. JUSTICE SWATANTER KUMAR Writ Petition (Civil) No. 50 Of 1998 | 10-01-2011 1. I.A. filed on 7th January 2011 in I.A. 6 of 2004 stands allowed in terms of prayer (a), which reads as under: "a) The composition of the Monitoring committee constituted by this Hon'ble Court vide order dated 17.8.2004 may be reconstituted as follows: 1. Dr. H.H. Trivedi Ex. Professor of Medicine and Trustee of Sambhavana Trust : Chairman 2. Dr. M.H. Kanhere Former Professor of Surgery : Member 3. Dr. Nirbhay Shrivastav Principal Orthopedics and Incharge, MCI Cell, Medicine Education Deptt. : Member 4. Mr. Purnendu Shukla, Journalist : Member 5. Director of Medical Education : Member Convenor" 2. As far as empowering the Monitoring Committee is concerned, we are directing the newly constituted Monitoring Committee to submit its report within a period of eight weeks. 3. Stand over for eight weeks. 1 SpotLaw