2011 INSC 0405 SUPREME COURT OF INDIA Dr. Sarita Parikh Vs. Union of India (UOI) (Altamas kabir,G.S.Singhvi and H.L.Dattu JJ.) 31.03.2011 ORDER 1. Despite our order of 23rd February, 2011, except for three perfunctory reports, nothing positive has been done to execute the non-bailable warrants, which had been issued pursuant to the said order against Ms. Leila Neil David, Dr. Sarita Kishor Parikh, Ms. Annette Kotian and Ms. Pavithra Murali. 2. In the report submitted by the S.H.O., P.S. Sector 20, NOIDA, Gautam Budh Nagar, U.P., a request has been made to provide further time for execution of the non-bailable warrants, since continuous efforts were being made to trace the aforesaid persons. It has also been indicated in the said communication that the police station at P.S. Sector 20, NOIDA, Gautam Budh Nagar, U.P., were in touch with the Faridabad and Delhi Police in this regard. As indicated above, the other two reports disclose that continuous efforts are being made to trace the above- noted persons, but without any success. 3. In view of the extended time prayed for, for execution of the non-bailable warrants, we adjourn this matter till 4th May, 2011, at 3.30 p.m. Let this Bench be re-constituted on the said date. 4. We make it clear that the Director Generals of Police of the three States and the Commissioner of Police of Delhi, shall personally ensure that the non-bailable warrants are executed on the next date. In the event the alleged contemnors are not produced on the next date, the Joint Commissioner of Police (Crimes), Mumbai, Deputy Commissioner of Police, Faridabad, and the Senior Superintendent of Police, Noida, Gautambudh Nagar, shall remain present in person, when the matter is taken up on the next date. As mentioned in our earlier orders, the Home Law Information Center 1 SpotLaw Secretaries of the different States shall also coordinate with the police authorities to see that this order is duly complied with. 5. We are informed that the Fixed Deposit Receipts, which had been deposited by Ms. Leila David and Ms. Annette Kotian, will be expiring on 22nd April, 2011. Let the same be renewed with a further period of one year for the present. 6. Let copies of this order be communicated expeditiously to the Director Generals of Police of Maharashtra, Uttar Pradesh and Haryana, the Commissioner of Police, Delhi, the Home Secretaries of the concerned States, the Joint Commissioner of Police (Crimes), Mumbai, the Deputy Commissioner of Police, Faridabad and the Senior Superintendent of Police, Noida. Law Information Center 2 SpotLaw