2003 INSC 0347 SUPREME COURT OF INDIA M.C. Mehta Vs. Union of India (Uoi) (M.B. Shah and Arun Kumar JJ.) 08.04.2003 ORDER NON-CONVENTIONAL ENERGY MATTER 1. Learned counsel appearing on behalf of the Central Pollution Control Board submitted that C.P.C.B. has proposed to install SODAR (Sound Detection and Ranging System) at Central Laboratory besides purchase of Fine Particulate Matter Sampler (necessary for Characterization of RSPM and FPM) for which proposal has been submitted to the Mission Management Board (M.M.B.). It is pointed out that a sum of Rs. 71.13 lakhs is received but considering this additional item further Rs. 10.00 lakhs is required to be spent and for this purpose appropriate direction is sought. 2. Learned counsel appearing on behalf of the Union of India submits that as far as possible the Union of India would grant the said amount within a period of 15 days from today unless there is some valid objection. 3. Learned counsel for the C.P.C.B. further submitted that at present there is a direction to Ambience Air Quality Monitoring Station to monitor the same for 365 days at Taj Mahal and other areas. It is his submission that monitoring activity be restricted for 208 days (in which all week days and weekends shall be covered so as to have proper maintenance of equipment as well as timely servicing, calibration etc.) at 3 locations viz. Itimad ud Llah, Rambag and Nunhai. This prayer is also granted. AGRA HERITAGE MATTER 4. List on 9th April, 2003 at 2.00 P.M. I.A. Nos. 366-369 5. Learned counsel for the applicant seeks and is granted two weeks' time to file the reply. In the meantime, it would be open to the applicants to comply with the report of the Joint Inspection Committee. I.A. Nos. 360-361 1 SpotLaw 6. List next week. I.A. No. 345 7. List on 17th April, 2003. Additional documents filed by the applicant be taken on record. I.A. No. 376 8. List on 9th April, 2003 at 2.00 P.M. Rest of the I.As. 9. Stand over for three weeks. 2 SpotLaw