2001 INSC 0001 SUPREME COURT OF INDIA State of M.P. Vs. Kedia Leather & Liquor Ltd. Crl.A.Nos.151-58 of 1996 (M.B.Shah and S.N.Variava JJ.) 02.01.2001 ORDER 1. The Text below is only a summarized version of the order pronounced 2. On complaint filed by villager Sub-divisional Magistrate after inspecting spot passed preliminary Order for closing down the factory on ground that industries were causing serious pollution and thereby creating public nuisance. On appeal High Court set aside Order of Magistrate on ground that Magistrate had no jurisdiction to proceed under Section 133. On appeal Supreme Court observed that statutory bodies like State Pollution Control Board failed to discharge its statutory duties. Further directed immediate action against defaulting companies and appropriate action against defaulting officers. 1 SpotLaw