2000 INSC 1366 SUPREME COURT OF INDIA Wasim Ahmed Saeed Vs. Union of India Writ Petitions (C) No.653 of 1994 (B.N.Kirpal,U.C.banerjee and Brijesh Kumar JJ.) 13.12.2000 ORDER Learned Solicitor-General states that Fatehpur Sikri is one of the three heritage cities in the country and ASI now proposes to develop the same as such. As a first step, it is proposed that the car parking which is in front of the Buland Darwaza will be shifted to the land approximate to 244/2 and the shops will automatically, with or without persuasion, move to that area, ASI will come up with a proposal whereby the whole area in question, namely, Fatehpur Sikri is developed as a heritage city should. We direct the State of U.P. to render all assistance to ASI in the discharge of its duties. Draft proposal of ASI should be filed withinthree weeks. 2. To come up after three weeks.