2003 INSC 0723 Navin M. Raheja v. U.O.I (Supreme Court Of India) HON'BLE MR. JUSTICE Y.K. SABHARWAL HON'BLE MR. JUSTICE B.N. AGRAWAL Writ Petition (Civil) No. 47 Of 1998 With Slp(C) No. 1474 Of 1998 | 01-09- 2003 1. Mr.Banerjee, learned counsel appearing for the State of Uttaranchal, states that the State of Uttaranchal has no objection to the proposal given in the affidavit of Shri Aseem Srivastav, dated 21.2.2003 (at page 1066 of Vol.I-D). Learned counsel, however, seeks clarification in regard to the administration of an area in the proposed alignment between Kalagarh and Phekanala and states that for effective implementation of the proposal given in the affidavit of Mr.Srivastav, the administrative control should be handed over to the State of Uttaranchal though the said area can continue to belong to the State of Uttar Pradesh. 2. Mr.R.C.Verma, learned counsel appearing for the State of U.P., prays for a short adjournment to take instructions. Let this aspect be also examined by the learned Additional Solicitor General appearing for the Ministry of Forest and Environment. 3. List after five weeks on a Friday. 4. The States who have not filed affidavits pursuant to our order, shall file the same within four weeks. 1 SpotLaw