2000 INSC 0249 SUPREME COURT OF INDIA Pollution Control Board, Assam Vs. Mahabir Coke Industry (K. T. Thomas and D. P. Mohapatra JJ.) 17.02.2000 ORDER The Text below is only a summarized version of the order pronounced In this case, the matter to be deiced was that how the experts can say that the emission level of the Unit confirms to the standards when the unit is located in a thickly populated area and why action should not be taken against them for neglect of duty. The court held that the emission of the unit is above the standard fixed and ordered their closure and asked the experts to show cause why action should not be taken against them.