2004 INSC 1291 Comdr. Sureshwar D. Sinha & Others v. U.O.I. & Others (Supreme Court Of India) (Y.K. SABHARWAL andS.H. KAPADIA,JJ.,) Writ Petition (Civil) No. 537 Of 1992 | 24-11-2004 1. Parties have not filed written submissions, so directed in terms of the order of this Court dated 8th September, 2004. Let the written submissions be now filed by 15th January, 2005. 2. The learned Additional Solicitor General submits that the Union of India wants to file an additional affidavit placing on record the up-to-date position. Liberty is granted to all the parties, including the Union of India, to file additional affidavits by 15th January, 2005. 3. Our attention has been drawn to various orders, including the order dated 26th February, 2003, which directed the High Power Committee to submit a report on the minimum flow of water after examination of the entire aspect of the matter. That report has still not been filed. The High Power Committee is directed to submit the report in terms of the order dated 26th February, 2003 by 15th January, 2005. 4. The petitioner has filed an additional affidavit in November, 2004, a copy of which shall be sent to the High Power Committee so that suggestions made therein can also be examined and considered by the said Committee before the filing of its report. 5. List the petition for hearing in the month of February, 2005 on a non-miscellaneous day. 1 SpotLaw