2010 INSC 1244 SUPREME COURT OF INDIA M.C. Mehta Vs. Union of India (UOI) (D. K. Jain and H. L. Dattu JJ.) 07.12.2010 ORDER 1. We have heard Mr. Ashok Desai, learned Senior Counsel for the applicant, for some time. Before we hear him further, we would request the Members of the Central Empowered Committee to inspect the area in terms of earlier order dated 27th August, 2010 and submit a report on or before 14th December, 2010. 2. List the matter for further hearing on 15th December, 2010 at Sr. No. 1. "ALL OTHER PENDING APPLICATIONS in W.P.(C) No. 13381/1984" 3. List all other pending applications in W.P. (C) No. 13381 of 1984 in the month of February, 2011. SLP(C) No. 18974 of 2005 4. Leave granted. 5. Hearing expedited. 6. The appeal will be heard on the SLP Paper Book. Additional documents, if any, may be filed by the parties. 7. Ad interim order dated 5th December, 2005 is made absolute till the disposal of the appeal. 1 SpotLaw