2011 INSC 1095 SUPREME COURT OF INDIA Wasim Ahmed Saeed Petitioner Vs. Union of India (UOI) (Dalveer Bhandari and Dipak Misra JJ.) 11.10.2011 ORDER 1. This Court on 25th April, 2011 passed the following order: Mr. Altaf Ahmed, learned senior counsel and amicus curiae submits that construction work of boundary wall is progressing satisfactorily. Learned Counsel appearing for the Archaeological Survey of India submits that the boundary wall work is likely to be completed on or before 31st July, 2011. We would like the Archaeological Survey of India to file an affidavit to this effect some time during the third week of July, 2011. Mr. Altaf Ahmed further submits that some land may be required to be acquired by the Government of Uttar Pradesh for construction of a wall in between Agra Gate and Shahkuli Baoli. Learned Counsel appearing for the State of Uttar Pradesh prays for a short adjournment to file an affidavit in this respect. Let the affidavit be filed before the next date of hearing. Mr. Altaf Ahmed further submits that to provide proper access to Hathi Darwaza some land may also be required to be acquired by the State of U.P. Learned Counsel appearing for the State may take appropriate instructions in this respect also and file an affidavit before the next date of hearing. List this matter for further instructions on 02.08.2011. 2. Mr. Altaf Ahmed, learned Amicus Curiae submits that no progress has been made regarding acquisition of land by the State of U.P. The whole project is getting delayed on that count. Mr. Pramod Swarup, learned Senior Counsel appearing for the State of U.P. prays for two months' time for acquiring the land. Law Information Center 1 SpotLaw 3. Time, as prayed for, is granted. 4. We direct the State of U.P. to complete the proceedings within a period of two months failing which the concerned Secretary of the State shall remain present in Court. 5. An affidavit to that effect be filed by the Chief Secretary himself. 6. Mr. A.D.N. Rao, Learned Counsel appearing for the Archaelogical Survey of India submits that immediately after receiving the budgetary allocation, the remaining construction of the boundary wall would be completed. 7. We would like Mr. Rao to file an affidavit with regard to the construction of the remaining Details of the restoration work carried out particularly with regard to the mint house and Hathi Darwaza. Let the affidavit be filed within eight weeks from today with an advance copy to the other side. 8. List the matter along with the interlocutory applications on 10th January, 2012. I.A. No. 64 (Applicant-National Highway Authority of India) 9. We direct that the Secretary of the concerned Ministry and the Chief Secretary of the State of U.P., may sit together and try to resolve the problem as expeditiously as possible. 10. Let this be done within three weeks and report be submitted to this Court. 11. List on 3rd November, 2011. Law Information Center 2 SpotLaw