2012 INSC 0257 Budhadev Karmaskar v. State of West Bengal (Supreme Court Of India) HON'BLE MR. JUSTICE ALTAMAS KABIR HON'BLE MR. JUSTICE GYAN SUDHA MISRA Criminal Appeal No. 135 Of 2010 | 23-03-2012 1. We have seen the Sixth Interim Report which has been filed by the Committee appointed by this Court, for looking into the various questions involving sex workers and their rehabilitation. 2. The said Report contains various ideas which need to be translated into action, for which the support of the various Ministries involved is required, and it may also be useful to involve the State Legal Services Authorities and the National Legal Services Authority in the exercise, so that a composite plan may be made ready for the purposes for which the Committee has been appointed. 3. Accordingly, let this matter stand over till 18th April, 2012, at 2.30 p.m. and let this Bench be reconstituted on the said date for the said purpose. 4. On the said date, the Joint Secretaries in the Department of Women and Child Development, Social Welfare Department, as also Ms. Aditi S. Ray, Senior Economic Advisor in the Ministry of Women and Child Development, are requested to be present to assist the Court. Dr. Charu Wali Khanna, Member, National Commission for Women, Ms. Amita Agnihotri, Member Secretary, National Commission for Women, Mr. U. Sarathchandran, Member Secretary of the National Legal Services Authority and Ms. Asha Menon, Member Secretary of the Delhi Legal Services Authority, are also requested to be present for the said purpose. If it is not otherwise inconvenient, Prof. Shanta Sinha, Chairperson of the National Commission for Protection of Child Rights, is also requested to be present. 1 SpotLaw 5. Leave is given to Mr. Anand Grover, learned senior counsel, to file an additional affidavit in the matter to bring on record the facts relating to the running of educational institutions, as also response to the Sixth Interim Report. The other parties would also be at liberty to file their response to the Sixth Interim Report by the next date. 2 SpotLaw