1999 INSC 0292 SUPREME COURT OF INDIA Bhopal Gas Peedith Mahila U. Vs. Union of India (G Nanavati and S Kurdukar JJ.) 31.03.1999 ORDER 1. As directed by us earlier, the State Government has taken steps for appointment of an Officer in the rank of a Secretary to oversee arrangements so far made and to do the needful as regards what further is required to be done for the purpose of implementing the directions given and orders passed by this court. One Mr. D.S. Mathur in the Department of Public Health and Family Welfare has been appointed for that purpose and he has already taken charge on 25.2.99. He has also submitted a Status Report. He has pointed out therein that the Second Action Plan has been submitted by the State Government to the Central Government. He has also pointed out that the Government of India has not so far released Rs. 27 crores though it was required to do so during the period of the First Action Plan. 2. We now direct the Government of India to file an affidavit explaining why Rs. 27 crores have not been released so far and what action it has taken with respect to the Second Action Plan. The Government of India shall file its reply within two weeks from today. 3. This order has been passed in the presence of learned counsel, Ms. Rekha Pandey, who appeared for the Union of India.