1996 INSC 1787 SUPREME COURT OF INDIA M.C. Mehta Vs. Union of India (UOI) (Kuldip Singh Singh and S.Saghir Ahmad JJ.) 04.12.1996 ORDER The Text below is only a summarized version of the order pronounced In this case, allowing the appeal, the court ordered relocation of the hazardous industries in order to protect the harm to the environment under Articles 21 and 32 of the Constitution of India and section 25F of the Industrial Disputes Act in accordance with the directions of the court issued in this regard. The court ordered that this order applies to both industries that are either relocating or closing down and the owners of industries that are closing down have to take new water and electricity connections. The court also ordered payment of retrenchment compensation at rate of six years wages in addition to one-year wages as additional compensation. Those industries that have been sealed are allowed to remove their machinery but are not allowed to function.