1999 INSC 0186 SUPREME COURT OF INDIA Indian Council for Enviro-Legal Action Vs. Union of India (UOI) (S.Saghir Ahmad and D.P.Wadhwa JJ.) 08.03.1999 ORDER The Text below is only a summarized version of the order pronounced Appellant sought to draw attention of need of representation of non-governmental organizations in national authorities which had been constituted by costal states. Supreme Court also raised question of selection of three person from same State. Directed Additional Solicitor General to see whether it is possible to induct people from other Costal States.