2002 INSC 0359 SUPREME COURT OF INDIA Action Council, Poovathode Vs. Benny Abraham C.A.No.3160 of 2002 (G. B. Pattanaik, K. G. Balakrishnan and Brijesh Kumar JJ.) 29.04.2002 ORDER The Text below is only a summarized version of the order pronounced Panchayat refused to grant license to install metal crusher despite no objection certificate from environmental authorities. High Court in exercise of power under Article 226 set aside Order of Panchayat. On appeal Supreme Court held that Panchayat Order was in interest of people and due reason were assigned for making Order thereby setting aside Order of High Court. . 1 SpotLaw