2011 INSC 0894 SUPREME COURT OF INDIA T.N. Godavarman Thirumulpad Vs. Union of India (UOI) (K.S. Radhakrishnan and Chandramauli Kr. Prasad JJ.) 19.08.2011 ORDER Item No. 301 1. List the matter next Friday. Item No. 302 2. Post after one month for final hearing. 3. Counter affidavit and rejoinder affidavit may be filed in the meanwhile. Item No. 303 4. Copy of the report is made available to the Learned Counsel for the Petitioner. 5. Counter affidavit by MOEF and PORT may be filed within three weeks. 6. Post after three weeks. Item No. 304 7. This application is preferred seeking denotifying 3 1/8 acres of forest land situated at plot No. 150 between pillar Nos. 130 and 131 in Tanda Forest Block of Tarai Central Forest Division, Haldwani, District Nainital. 8. When the matter came up for hearing on 14.11.2007, this Court in I.A. Nos. 83 to 85, passed an order permitting the applicants to make an application before the Law Information Center 1 SpotLaw Forest Advisory Committee and the Committee was directed to submit its report within six weeks. 9. Learned Counsel appearing for the applicant submits that the applicant had already moved the Advisory Committee but no decision has been taken so far. 10. Under such circumstances, we direct the Forest Advisory Committee to submit its report before this Court within three weeks. Counter affidavit, if any, by the State shall be filed before that time. 11. List after three weeks. 12. Communicate this order to MOEF and Forest Advisory Committee. Item No. 305 13. List the matter next Friday. Item Nos. 306 to 309 14. Applicants have approached this Court seeking directions to the State to grant necessary permission to relocate their saw mill from Village Dhanan, Tehsil Ranikhet, Distt. Almora. Learned Counsel appearing for the CEC referred to this Court's order dated 5.5.1998 and other latter orders and submitted that the applicants can move the State Level Committee of the State of Uttrakhand. Considering the facts and circumstances of this case the applicants, if so advised may move the State Level Committee and the Committee shall examine and take a decision within two months from the date of receipt of this order taking into consideration, the various orders passed by this Court. All the applications are disposed of as above. Item No. 310 15. Learned Counsel appearing for the State of Rajasthan submitted that in view of the notification issued by the Ministry of Environment and Forests (MoEF)on 25.6.2009, they are taking speedy steps to finalize the Zonal Master Plan for the Eco-sensitive Zone of Mount Abu. Learned Counsel appearing for some of the citizens submitted that they may be given opportunity to submit their response while finalizing the Zonal Master Plan. Learned Counsel for the State of Rajasthan submitted that all interested parties could place their response to the Zonal Master Law Information Center 2 SpotLaw Plan before the appropriate authority and the Zonal Master Plan would be finalized after considering their response. 16. We direct this final Zonal Master Plan be finalized within two months, be placed before this Court. 17. In the meanwhile, if there is any grievance, with regard to the repair, renovations, alteration, demolition etc. of the houses, shops and other buildings, the same may be made to the Monitoring Committee as provided in the notifications and the Committee would consider the same and pass appropriate orders within six weeks from the date of receipt of the petitions. 18. I.A. Nos. 789-790, 962, 986, 1217-19, 2660-61, 2064, 2255-56 and 1536-38 are disposed of as referred to the Monitoring Committee. 19. I.A. Nos. 972 in 757, 1042-1045, 2949 and I.A. No....in 757 are adjourned for next Friday. 20. Copy of the report of CEC may be made available to Mr. Sushil Kumar Jain, Advocate. Item No. 311 21. Stand over for next Friday. Item No. 312 22. Learned Counsel for the Petitioner submits that he wants to file an affidavits Affidavit, if any, be filed within a week. Post after one week. Item No. 313 23. Stand over for next Friday. Item No. 314 24. Post after two weeks. Item Nos. 315 & 316 25. Stand over for next Friday. Item No. 317 Law Information Center 3 SpotLaw 26. Post after one week. Law Information Center 4 SpotLaw