2010 INSC 0494 T.N. GODAVARMAN THIRUMULPAD v. UNION OF INDIA & ORS (Supreme Court Of India) HON'BLE CHIEF JUSTICE K.G. BALAKRISHNAN HON'BLE MR. JUSTICE S.H. KAPADIA HON'BLE MR. JUSTICE AFTAB ALAM T.N. GODAVARMAN THIRUMULPAD v. UNION OF INDIA & ORS Interlocutory Application No. 2678 In 2362-2363 & 2776 In Writ Petition (Civil) No(S).202 Of 1995 | 10-05-2010 I.A.No.2678: I.A.No.2678 is allowed subject to the condition that the M.C.D. and R.W.A.s agree to cover only part of the nallah with a view to straighten the alignment of August Kranti Marg at the cross section with Balbir Saxena Marg in front of Siri Fort Auditorium and construct a slip road to facilitate the approach to the Sports Auditorium and cutting of some trees and this is subject to the following conditions : 1. The construction/widening of the road and the other works will be carried out strictly as per the details given in the PWD letter dated 23rd March, 2010; 2. wherever technically feasible instead of felling, transplanting of trees will be done. 1 SpotLaw