2011 INSC 0315 SUPREME COURT OF INDIA T.N. Godavarman Thirumulpad Vs. Union of India (UOI) (B.Sudershan Reddy,R.M.Lodha and S.S.Nijjar JJ.) 07.03.2011 ORDER Item No. 301 Item No. 301 1. List next Monday. Item No. 302 2. List next Monday. Item Nos. 303 304 and 305 3. Mr. D.K. Garg, learned Counsel for the applicant prays for leave to withdraw these interlocutory applications. Leave, as prayed for, is granted. The Interlocutory applications are, accordingly, dismissed as withdrawn. 4. However, liberty is given to the applicant to avail such remedy as may be available in law. Item No. 306 5. Notice be served on the learned Amicus Curiae. 6. Stand over for two weeks. Item No. 307 Law Information Center 1 SpotLaw 7. Learned Counsel for the applicant prays for leave to withdraw these interlocutory applications. Leave, as prayed for, is granted. The Interlocutory Applications are dismissed as withdrawn with liberty to the applicant to approach the State Government for appropriate remedy which shall be considered on its own merits. Item No. 308 8. Stand over for one week. Item No. 309 9. Stand over for one week. 10. In the meanwhile, Mr. Krishan Mahajan, learned Amicus Curiae be served with the notice in these interlocutory applications. Item No. 310 11. List next Monday. Item No. 313 12. The Interlocutory Applications be heard along with the main matter on 28th March, 2011 after the Pench matter. Item No. 311, 312 and 314 to 318 13. Not taken up. 14. Mr. Gaurav Agrawal, Advocate-on- Record, Supreme Court of India and Mr. K. Parameshwar, Advocate are appointed to assist the learned Amicus Curiae in the Forest matters before this Forest Bench. 15. A copy of the order be served on both of the Counsel henceforth. Their names shall be shown in the cause list. Law Information Center 2 SpotLaw