Supreme Court of India
N. Ravi And Ors. vs Speaker, Legislative Assembly And Ors. on 10 November, 2003
Equivalent citations: 2003(9)SCALE464, (2005)1SCC603, AIRONLINE 2003 SC 484
Author: S.B. Sinha
Bench: S.B. Sinha
ORDER
W.P. (Crl.) Nos. 206-210/2003:
1. Issue notice on the writ petition as also on the application for ad interim ex-parte stay, returnable after three weeks.
2. Meanwhile, there will be stay of warrant issued by the Speaker of the Legislative Assembly of Tamil Nadu against the petitioners and the Respondents, their officers, agents and counterparts in any State of India shall be restrained from executing the warrants issued by the Speaker of the Tamil Nadu Legislative Assembly.
3. Notice shall also issue to the Attorney General for India.
W.P. (C) No. 508/2003:
4. Issue notice on the writ petition as also on the application for ad interim ex-parte stay, returnable after three weeks.
5. Meanwhile, there will be stay of execution of warrants of arrest against the petitioner issued pursuant to the resolution dated 7th November, 2003.
6. Notice to issue to the Attorney General for India.
7. The Registry shall forthwith intimate about the order of stay to the Director General of Police, Tamil Nadu in both the matters.