2012 INSC 0173 Union Of India & Others v. Rafique Shaikh Bhikan & Another (Supreme Court Of India) HON'BLE MR. JUSTICE AFTAB ALAM HON'BLE MR. JUSTICE RANJANA PRAKASH DESAI Special Leave to Appeal (Civil) No. 28609 Of 2011 With Slp(C) No. 33190- 33217 Of 2011 | 17-02-2012 1. Private Tour Operators and their dispute with the Government of India relate only to a small part of the massive Haj operation undertaken by the Government every year. 2. We propose to treat this case as Public Interest Litigation and intend to examine the Haj Policy of the Government of India in all its aspects. We request the Attorney General to assist the Court in this matter. 3. As requested by the Attorney General, put up on February 24, 2012. 1 SpotLaw