2016 INSC 0547 SUPREME COURT OF INDIA Ms. X Vs. Union of India & Ors. W.P.(Civil) No.593/2016 (Jagdish Singh Khehar and Arun Mishra,JJ.,) 22.07.2016 ORDER Upon hearing the counsel the Court made the following 1. Mr. Ranjit Kumar, learned Solicitor General for India, has entered appearance on behalf of respondent nos. 1 and 3. Mr. Nishat Katneshwarkar, Advocate has entered appearance on behalf of respondent no. 2. Learned counsel for the respondents state, that it would Sign atyfe-Not Verified the fitne- ss of the matter if a Medical Board at KEM Hospital and Medical College, Mumbai is ord- ered to be constituted, so as to submit a report with reference to the petitioner, and only thereafter to consider the matter on merits. 3. Accepting the suggestion of the learned Solicitor General for India, and learned counsel for the State of Maharashtra, we direct respondent no.2 - State of Maharashtra, to constitute a Medical Board at KEM Hospital and Medical College, Mumbai, so as to medically examine the petitioner. Learned counsel for respondent no.2 undertakes to ensure, that the medical examination of the petitioner shall be conducted by the Medical Board on 23.07.2016. 4. The petitioner undertakes to appear before the Medical Board at the premises of the KEM Hospital and Medical College, Mumbai at 10.00 a.m. on 23.07.2016 for medical examination. The report of the Medical Board shall be placed for the consideration of this Court on 25.07.2016 in a sealed cover. Post for further consideration on 25.07.2016. 5. Copy of the order be given Out-Today 1 SpotLaw