2011 INSC 0760 SUPREME COURT OF INDIA M.C. Mehta Vs. Union of India (UOI) (V.S. Sirpurkar and G.S. Singhvi JJ.) 14.07.2011 JUDGMENT I.A. Nos. 2447-2448: 1. Mr. Rajiv Dutta, learned senior counsel appearing for the applicant submits that he has been provided only copy of the report No. 80 of the Monitoring Committee and prays that the copy of the report Nos. 55, 75 and 88 of the Monitoring Committee may be supplied to him. He further seeks time to file rejoinder to the reply filed by the D.D.A. 2. Copy of the aforesaid reports of the Monitoring Committee be given to the applicant within one week. 3. Two weeks' time is granted to the applicant to file rejoinder to the reply filed by the D.D.A. I.A. Nos. 2474-2475 and 2476: 4. Mr. Mukul Rohtagi, learned senior counsel appearing for the applicant seeks time to file rejoinder to the reply filed by D.D.A. 5. Monitoring Committee is also permitted to file rejoinder to the reply filed by D.D.A. within two weeks from today. I.A. No. 2348: 6. Mr. Puneet Jain, learned Counsel appearing for the applicant prays for and is granted two weeks' time to file reply to the report of the Monitoring Committee. Law Information Center 1 SpotLaw I.A. Nos. 2501, 2502 and 2509: 7. Copy of the I.As. and concerned report of the Monitoring Committee be given the M.C.D. to file reply within two weeks from today. 8. Consideration of the replies filed by the D.D.A., M.C.D. and Delhi Government to the Report No. 85 is deferred till the next date of hearing. Contempt Petition (C) No. 9 of 2006: 9. At the request of learned Counsel for the applicant, list this Petition after two weeks. I.A. No. 2366: 10. Mr. Mukul Rohtagi, learned senior counsel appearing for the applicants prays for and is granted two weeks' time to file reply to the report of the Monitoring Committee. IA Nos. 2206-2207: 11. Learned Counsel appearing for the applicant prays for and is granted two weeks' time to file reply to the report of the Monitoring Committee. 12. List the aforesaid I.As. and Contempt Petition (C) No. 9 of 2006 on 3.8.2011 at 2 p.m. I.A. No. 2505-2506, 2507-2508, 2510-2511 and I.A. No. ... D. No. 56887 of 2011: 13. Mr. Ranjit Kumar, learned Amicus Curiae very fairly makes a statements before us suggesting that the applicants have filed certain documents in these I.As. and the Monitoring Committee may not have the documents which have now been filed in these I.As. Learned Amicus Curiae suggests that the applicants should approach the Monitoring Committee along with these documents and further affidavits, if any, and apprise the Monitoring Committee of their stand. The Monitoring Committee is directed to hear these applicants and decide within four weeks on the basis of the aforesaid documents. Law Information Center 2 SpotLaw I.A. Nos. 1531, 1791, 1846, 1828, 1829, 1830 in 1A 1531, 1834, 1868-1869, 1861, 1862, 1863, 1183, 1216, 1833, 1842, 1905, 1909, 1910 and Contempt Petition Nos. 134/2003, 82/2008 and 64 of 2007: 14. Mr. D.N. Goburdhan, learned Counsel appearing for the Delhi Government and Delhi Pollution Control Board prays for and is granted eight weeks' time to file reply in compliance of order dated 4.5.2011 passed by this Court. 15. List these I.As. after eight weeks. SLP (C) No. 7239 of 2006: 16. I.A. No. 6 has been filed by the Petitioner seeking leave of the Court to withdraw this Special Leave Petition. Permission granted. This Special Leave Petition is, accordingly, dismissed as withdrawn without prejudice to the rights of the Petitioner, if any. Law Information Center 3 SpotLaw