/2023 INSC 0208/ 1 Reportable IN THE SUPREME COURT OF INDIA CIVIL ORIGINAL JURISDICTION Writ Petition (C) No 640 of 2022 Supreme Court Bar Association …Petitioner Versus Ministry of Urban Development & Ors. …Respondents And With Writ Petition (C) No 817 of 2022 10 22. We therefore are unable to subscribe to the reliefs which have been sought in the petition under Article 32. However, we leave it open to the Supreme Court of India on its administrative side to take appropriate decisions bearing in mind the needs of the institution for the present and the future and the interest of all st akeholder s. T he process of decision making would also involve consultation with the Bar. SCAORA, SCBA and BCI would be at liberty to address the issue with their representations on the administrative side. The writ petitions shall accordingly stand disposed of in the above terms. ……………………………………….CJI [Dr Dhananjaya Y Chandrachud] ………………………………………….J [ Sanjay Kishan Kaul ] ………………………………………….J [ Pamidighantam Sri Narasimha ] New Delhi; March 23, 2023