2000 INSC 0639 SUPREME COURT OF INDIA T.N. Godavarman Thirumulpad Vs. Union of India (Uoi) (B Kirpal, V Khare and M Shah JJ.) 01.05.2000 ORDER 1. This is an application by the learned Amicus Curiae seeking clarification in relation to the working of the High Power Committee which was constituted by this Court. 2. The first clarification which is sought is with regard to the orders passed by the High Power Committee (HPC) imposing a penalty based on actual adjudication at the behest of the units even if it results in the imposition of penalty larger than the penalty originally imposed. The question is whether such a penalty and/or additional penalty which is imposed on the basis of the documents produced by the units is valid and permissible. 3. The HPC fixed normal recovery norms after obtaining data and expert advice from different sources. The norms so fixed showed as to how much veneer etc. could be recovered from the timber and it is on that basis that it proceeded to examine the records of the different units and then determined whether there has been excess production indicating use of illegal timber and thereby justifying imposition of penalty and/or additional penalty. 4. After hearing the learned Counsel for the parties, we are in agreement with the norms adopted by the HPC. We also hold that on the basis of the documents and records produced by the units, the HPC was and would be entitled to impose penalty larger than the penalty originally imposed, as long as this penalty is based on the records so produced. 5. A question has arisen with regard to cases where orders had not been made by the HPC on or before 15th January, 1998. This Court's order dated December 1996 had contemplated documents being filed and orders being passed by 15th January, 1998 It is possible that due to volume of work, the HPC may not have been able to pass orders by 15th January, 1998 even though papers and other relevant material had been submitted to the HPC by that date. We, therefore, make it clear that the HPC would be entitled to look into the records and pass orders in every case, where documents and material had been placed before the HPC by 15th January, 1998. We further make it clear that wherever any penalty and/or additional penalty has been imposed by the HPC, the unit concerned will have a right to approach the HPC to examine the matter afresh. In modification of paragraph 14 of the order of December 1996, we permit any unit in respect of which penalty and/or additional penalty has been levied by the HPC to approach the HPC for reconsideration on the basis of the material which it may choose to produce provided such provided such a request is made by the unit within one month of the passing of the order by the HPC or, in those cases where orders have already been passed, within one month from today. 6. Inasmuch as the HPC would in effect be discharging quasi-judicial functions, it will be appropriate that the HPC may briefly indicate the reasons in support of the order passed by it. 7. It is further clarified that wherever the HPC has given clearance to a unit after 9th February, 1998, the unit will be entitled to relocation. 8. It is, however, made clear that no unit which had not furnished the record and particulars before 15th January, 1998, will be entitled to the benefit of this order. 9. This I.A. stands disposed of.