2011 INSC 0423 SUPREME COURT OF INDIA All India Judges Asson. Vs. Union of India (UOI) I.A. No. 279 in W.P. (C) No. 1022/1989 (S.H. Kapadia, C.J., Aftab Alam and K.S. Panicker Radhakrishnan JJ.) 04.04.2011 ORDER 1. By our Order dated 21st February, 2011, we had directed States of Maharashtra, Gujarat and Uttarakhand to answer five questions, which, for the sake of brevity, are reiterated hereinbelow: (1) Since when Proposals/Projects are pending and reasons why they have not been cleared till today? (2) For how long and why Proposals pending for acquisition of land have not been cleared by the Collectors? (3) Why Government lands, which are available, are not being urgently made available for Court Buildings and Residential Quarters? (4) What steps are being taken to expeditiously complete Projects which are under construction? (5) How many pending Proposals would receive administrative and financial sanction during the next Financial Year? 2. States of Gujarat and Maharashtra have sought time to put in their response. Request is granted. Hence, four weeks' time is granted. No further adjournment will be granted. 3. As far as State of Uttarakhand is concerned, we have examined the affidavits filed on 1st April, 2011. The affidavits are vague. The State of Uttarakhand was required to answer each of the above five questions project-wise and format-wise but they have not done so. 4. In the circumstances, we direct the State of Uttarakhand to file a proper detailed and accurate affidavit to the questions posed. In addition, we direct the State to answer those questions project-wise and format-wise. 5. We may further add that vide Order dated 24th January, 2011, we had requested various States, including States of Gujarat, Maharashtra and Uttarakhand, to furnish details of the nature of the work, the place at which the project is located as well as the amount to be spent in respect of each of the project. Pursuant to the said order, we had also forwarded the requisite format in the form of Annexures I and II to all the three States. Since we are adjourning the matter by four weeks, we also direct the States of Uttarakhand, Gujarat and Maharashtra to give details duly filled in the formats Annexures I and II. 6. Place the matter on 9th May, 2011.