2017 INSC 0128 SUPREME COURT OF INDIA Suo Motu Conmt.Pet.(Civil)No.1 of 2017 Vs. ... (Jagdish Singh Khehar,CJI., Dipak Misra and Jasti ChelameswarJJ., Ranjan Gogoi and Madan B.Lokur,JJ., Pinaki Chandra Ghose and Kurian Joseph,JJ.,) 08.02.2017 ORDER 1. Issue notice to Shri Justice C.S.Karnan, returnable on 13.02.2017. 2. The Registry is directed to ensure, that a copy of this order, and the letters taken note of while issuing notice, are furnished to Shri Justice C.S.Karnan, during the course of the day, through the Registrar General of the Calcutta High Court. 3. Shri Justice C.S.Karnan, shall forthwith refrain from handling any judicial or administrative work, as may have been assigned to him, in furtherance of the office held by him. He is also directed to return, all judicial and administrative files in his possession, to the Registrar General of the High Court immediately. 4. Shri Justice C.S.Karnan shall remain present in Court in person, on the next date of hearing, to show cause. 5. The learnedAttorney General has assisted us during the of hearing, today. We request him to assist us, during the of further proceedings in the matter. 1 SpotLaw