1996 INSC 1588 SUPREME COURT OF INDIA Bittu Sehgal Vs. Union of India (UOI) Writ Petition (C) No. 231 of 1994 (Kuldip Singh Singh and S.Saghir Ahmad JJ.) 31.10.1996 ORDER The Text below is only a summarized version of the order pronounced Petitioner sought directions pertaining to Dahanu Taluka which was declared as an ecologically fragile area by Central Government. Supreme Court directed continuous monitoring at State Level and by some independent statutory authority. State Government under obligation to implement town or original plan in accordance with the conditions and notifications issued by Central Government.