2003 INSC 0469 SUPREME COURT OF INDIA M.C. Mehta Vs Union Of India (Uoi) (V.N. Khare, Y.K. Sabharwal and Arijit Pasayat JJ.) 08.05.2003 ORDER WPs (C) Nos. 663 and 664 of 2002 1. Issue notice returnable on 25-7-2003. The Delhi Government will file a reply by the next date of hearing. TCs (C) Nos. 78 and 79 of 2002 2. Let a reply be filed by the Delhi Government within four weeks. Rejoinder be filed in another two weeks. List these cases on 25-7-2003. Re. pricing of CNG by IGL 3. In order to resolve the controversy which has arisen, it has become necessary that the Ministry of Petroleum as well as the Delhi Government filed their response within four weeks to the report of Environment Pollution (Prevention and Control) Authority (EPCA) dated March 2003 and also to the affidavits filed by IGL dated 20-8-2002 (regarding first report of EPCA) and dated 7-5-2003 (regarding second report of EPCA). Meanwhile, IGL shall publish a notice for the public that there is no limitation on taking delivery of any amount of CNG i.e. up to their fullest capacity. List after summer vacation. Re. Amount deposited by NCT of Delhi (Transport Department) 4. The FDR which is to mature on 24-5-2003 be renewed for a further period of three months. Rest of the matters 5. List after summer vacation. 6. An IA has been filed in the Court by the learned amicus curiae for directions. Issue notice. Mr. A.D.N. Rao, Advocate accepts notice on behalf of the Ministry of Environment and 1 SpotLaw Forests. List after summer vacation. In the meantime, we direct that the Chairman of EPCA, Shri Bhure Lal shall not be evicted from the premises and there would be no limitation on use of car by the Chairman. 2 SpotLaw