1998 INSC 0129 Research Foundation for Science Vs Union of India and Others Writ Petition (C) No. 657 of 1995 with SLP (C) No. 16175 of 1997 (S. C. Agarwal B. N. Kirpal, V. N. Khare JJ) 06.02.1998 ORDER 1. The High-Powered Committee on Management of Hazardous Wastes constituted in pursuance of the directions contained in the order dated 13-10-1997 [See below on p. 224] has submitted its interim report as on 31-1-1998. In the said report, it is stated that containers containing the hazardous waste material including oil wastes were found lying at the Inland Container Depot, New Delhi as well as in the yard of the Bombay Port Trust, Bombay. 2. In the order dated 15-12-1997 [See below on p. 225], this Court has observed that the Committee should consider the question to examine the quantum and nature of hazardous waste stock lying at the docks/ports/ICDS and recommend a mechanism for its safe disposal or re-export to the original exporter. It appears that the Committee has asked for the information in this regard from the government authorities concerned. The authorities concerned are directed to furnish the requisite information to the Committee within 10 days. The Committee is requested to submit its report with regard to the aforesaid matter by 16-3-1998. The Customs authorities and other authorities having custody of the hazardous wastes are directed neither to release nor auction the said wastes till further orders are passed by this Court in that regard. 3. List on 20-3-1998. SLP (C) No. 16175 of 1997 4. List on 20-3-1998 along with Writ Petition (C) No. 657 of 1995. Court Masters