2011 INSC 0787 SUPREME COURT OF INDIA People's Union for Civil Liberties Vs. Union of India (UOI) (Dalveer Bhandari and Deepak Verma JJ.) 22.07.2011 JUDGMENT 1. Hon'ble Mr. Justice D.P. Wadhwa (retd.) has submitted his report today. Copies of the report have been given to learned Counsel for the Petitioner and learned Additional Solicitor General. Copies of the same be made available to us also. The report be made available on website. Since we are adjourning the matter, learned Counsel for the Planning Commission would be at liberty to file additional affidavit, if any, within two weeks with an advance copy to learned Counsel for the Petitioner and learned ASG and other learned Counsel for the parties. 2. The States/U.T.s may also file their objections, if any, within a week. In the previous order we have observed that the food grains allocated have not been lifted by respective States. We direct the Chief Secretaries/Administrators of all the State Governments/Union Territories to ensure that the food-grains made available to them be lifted and distributed to the needy without further loss of time. 3. List the matter on 18th August, 2011 as last item. I.A. No. 98: 4. Mr. Colin Gonsalves, learned senior counsel for the Petitioner prays for a short time to file his reply. Let the same be filed within three weeks with an advance copy to learned ASG. Rejoinder, if any, be filed before the next date of hearing. 5. List the I.A. along with the main matter on 18th August, 2011. Law Information Center 1 SpotLaw