2004 INSC 0657 SUPREME COURT OF INDIA Dodda Rangara Rao Vs. R.V. Rambhupal Prasad (R. C. Lahoti and G. P. Mathur JJ.) 07.05.2004 ORDER The Text below is only a summarized version of the order pronounced Suit filed for preservation of national park in western ghats. Directive Principles states that the State shall endeavor to protect and improve the environment and safeguard forest and wildlife of country. Environment law enacted as an instrument to protect and improve the environment and to control or prevent any act or omission polluting or likely to pollute environment. Duty is cast upon Government to protect environment. Mining in area should be allowed only till end of 2005 as recommended by forest advisory committee. 1 SpotLaw