2016 INSC 0585 SUPREME COURT OF INDIA Ved Prakash Tyagi Vs. Union of India & Ors. SLP.(Civil)No.19476-19477/2016 (Jagdish Singh Khehar and Arun Mishra,JJ.,) 08.08.2016 ORDER 1. We have heard learned counsel for the rival parties, on merits. However, during the course of hearing, learned counsel jointly agreed to the disposal of these petitions by holding the election of member of the Central Council of Indian Medicine from Ayurveda System in the State of Uttarakhand by 26.08.2016. This proposal was based on the fact, that the Returning Officer for the above election has already been appointed by the Ministry of Ayurveda, Yoga & Naturopathy, Unani, Siddha and Homeopathy (Ayush) of the Government of India, on 20.07.2016. Keeping in mind the above factual position, that the commencement of the process of the election has already begun, and the Returning Officer has already been appointed, we consider it just and appropriate to direct the competent authority to hold the election of member of the Central Council of Indian Medicine from Ayurveda System in the State of Uttarakhand, and declare the result thereof, by 27.08.2016. Interim order dated 05.08.2016 shall continue upto 27.08.2016. 2. The special leave petitions stand disposed of in the above terms. As a sequel to the above, all pending interlocutory applications also stand disposed of. 1 SpotLaw