2011 INSC 1033 SUPREME COURT OF INDIA M.C. Mehta Vs. Union of India (UOI) (D.K. Jain and Anil R. Dave JJ.) 22.09.2011 ORDER I.A. No. 485 in W.P. (C) No. 13381/1984 1. The application stands disposed of in terms of the signed order. I.A. No. 376 in W.P.(C) No. 13381/1984 2. A reply affidavit has been filed on behalf of Respondent Nos. 2 to 4, wherein several steps taken for treatment of Bio-medical Waste have been indicated. 3. Mr. Krishan Mahajan, learned Amicus Curiae, submits that insofar as the condition of the drains in various hospitals, in particular, Lady Loyal Mahila Hospital and S.N. Medical College premises, there has not been any substantial improvement. He has pointed out that in Annexure to the Affidavit dated 23rd September, 2004, filed by the Health Secretary, the internal drains in the aforementioned two medical colleges need to be reconstructed anew as almost the entire stretch is dilapidated to an irreparable condition. He, therefore, submits that mere repair of the said drains, as stated in the reply affidavit, would not serve any purpose. Learned Counsel also points out that the hygiene levels around the hospitals in the city of Agra still continue to be in pitiable condition. 4. Before we issue further directions in this behalf, we would direct the State of Uttar Pradesh to re-inspect all the spots, which were the subject matter of Inspection Report filed by the learned Amicus Curiae in March 2003 and file fresh photographs showing the existing conditions in the areas concerned. The office is directed to supply a copy of the said report to Learned Counsel for the State of Law Information Center 1 SpotLaw Uttar Pradesh to enable him to get prepared a copy of the said report. Let the needful be done within six weeks. 5. Call the matter on 15th November, 2011 at 3.00 p.m. I.A. No. 487 in W.P.(C) No. 13381/1984 6. It is stated that a reply on behalf of Agra Development Authority has been filed. Let the same be traced out and put on the relevant file. A copy of the reply shall also be supplied to the learned Amicus Curiae. 7. List the application on 15th November, 2011 at 3.00 p.m. I.A. Nos. 460, 488 and 489 in W.P. No. 13381/1984 8. List the applications on 15th November, 2011 at 3.00 p.m. Law Information Center 2 SpotLaw