2017 INSC 0532 SUPREME COURT OF INDIA Committee for C.R.Of C.A.P. Vs. State of Arunachal Pradesh WP(Civil)No.510/2007 (Adarsh Kumar Goel and Uday Umesh Lalit,JJ.,) 11.07.2017 ORDER 1. Heard. 2. Mr. Rajiv Dutta, learned senior counsel appearing for the State of Arunachal Pradesh, states that out of 4 637 persons whose claim for citizenship is to be finalised, cases of 900 have been finalised as far as the State is concerned and the cases of 1014 will be completed within two months from today. He further states that the remaining matters will be finalised within five months positively. We record his statement. 3. It is made clear that if all the pending cases are not finalised within five months from today, the Chief Secretary of the Arunachal Pradesh will remain present in person in the court on every date of listing of matter. 1 SpotLaw