1999 INSC 0909 SUPREME COURT OF INDIA M.C. Mehta Vs. Union of India (UOI) and Ors. and In Re: Mohan Co-operative Industrial Estate C.E.T.P. Society (G. B. Pattanaik and M. B. Shah JJ.) 24.11.1999 ORDER The Text below is only a summarized version of the order pronounced An affidavit has been filed by the Scientist NEERI indicating therein that the statement made by Mohan Cooperative Industrial Estate CETP Society was not in conformity with the statement made by the society before the Committee constituted by the Director, NEERI to hear the grievances of the society and it was not the intention of the court while directing construction of the CETP to allow any industry to have their own STP. So the question of construction of STP to be substitute for CETP does not arise and this application is dismissed.