2008 INSC 1197 SUPREME COURT OF INDIA Rajalakshmi Dyers & Printers Vs. Tamilnadu Pollution Control Board Transfer Petition (Civil) No.953 of 2007 (K.G. Balakrishnan CJI. and Dr.Mukundakam Sharma JJ.) 05.05.2008 ORDER 1. Heard both sides. 2. Learned counsel for the Tamil Nadu Pollution Control Board will examine whether the petitioner is a Member of the C.E.T.P., Andipalayam covered by the order passed by this Court and if the petitioner is found to be a Member, the Tamil Nadu Pollution Control Board may pass appropriate directions within a period of four weeks. 3. The transfer petitions are disposed of accordingly. 1 SpotLaw