2000 INSC 0459 SUPREME COURT OF INDIA M.C. Mehta Vs. Union of India (Uoi) (Dr.A.S. Anand, B.N. Kirpal and V.N. Khare JJ.) 31.03.2000 ORDER 1. Faced with the situation that the Court is not inclined to make any change in its order dated 28th July, 1998, learned Additional Solicitor General submits that he shall file an appropriate application with proper undertakings giving a schedule of compliance and seeks to withdraw these applications at this stage. We record the statement of the learned Additional Solicitor General and dismiss these applications as withdrawn.