1996 INSC 1567 SUPREME COURT OF INDIA Administrator, Nagar Palika Vs. Bharat C.A.No.14190 of 1996 (B.P.Jeevan Reddy Reddy and K.S.Paripoornan JJ.) 29.10.1996 ORDER The Text below is only a summarized version of the order pronounced No action taken by authorities in respect of illegal construction despite being complaint by Municipal Council. Respondent filed public interest litigation on behalf of house owners for direction to Collector to grant certificate under Proviso to Section 30. Collector directed to decide matter expeditiously by keeping in view of public interest. Further held that neither actions of High Court not this Order can prevent authorities from taking legal action against illegal constructions.