2011 INSC 1176 Centre for Environmental Law, World Wide Fund-India v. Union of India & Others (Supreme Court Of India) HON'BLE MR. JUSTICE K.S.P. RADHAKRISHNAN HON'BLE MR. JUSTICE C.K. PRASAD Interlocutory Application No. 139 In W.P(C) No. 337 Of 1995, Interlocutory Application No. 3121-3122 In W.P.(C) No. 202 Of 1995, Interlocutory Application No. 2, 9, 11-13, 16-20, 23, 24, 28, 29 33-34 Of 2005 And 37 Of 2010 In W.P(C) No. 171 Of 1996 And Contempt Petitions (Civil) No. 290- 292/1998 In Ref Interlocutory Application No. 1117-1118 In W.P.(C) No. 202 Of 1995, 305. Interlocutory Application No. 2421-2422 In W.P.(C) No. 202 Of 1995, Interlocutory Application No. 3094-3095 In W.P.(C) No. 202 Of 1995, Interlocutory Application No. 925 With Conmt.Pet.(Civil) No. 193 Of 2001 | 11-11-2011 IA No.139 in W.P(C)No.337 of 1995 1. Two months time is granted to the State to complete the process. I.A. Nos. 3121-3122 in W.P.(C)No.202 of 1995 2. Perused the report dated 4.11.2011 of Central Empowered Committee. The applications are, accordingly, disposed of. Subject to the following conditions, permission is granted. i) Before the felling of trees, approval under the Forest(Conservation) Act, 1980 for the diversion of the forest land for the 4000 MW Ultra Mega Power Project will be obtained; and ii) wherever technically viable, instead of felling, transplanting of trees will be resorted to. 1 SpotLaw I.A. NOS. 2, 9, 11-13, 16-20, 23, 24, 28, 29 33-34/2005 and 37 of 2010 in W.P(C)No.171 of 1996 with Contempt Petitioner (Civil)No. 290-292 of 1998 3. Three weeks time is granted to the State of Jammu and Kashmir to file response to the report of CEC. Post after four weeks. I.A.NOS.1117-1118 in W.P.(C)No.202 of 1995 4. Post in January, 2012. I.A. Nos.2421-2422 in W.P.(C)No.202 of 1995 5. Post in February, 2012. I.A.Nos.3094-3095 in W.P.(C)No.202 of 1995 6. C.E.C. to file its report. List next week. I.A. NO. 925 with Contempt (Civil)No. 193 of 2001, I.A. NO. 1127 in 925 and I.A.NO.4 in Contempt (Civil) No.193 of 2001 in W.P(C)No.202 of 1995 7. List week after next. I.A.Nos.12-13, 14-15, 16-17 and 18-19 in SLP(C)No.19628- 19629/2009 8. List next week. 2 SpotLaw SLP(C)...CC 16157 of 2011 CC.No.16157 9. List next week. SLP(C)...CC 18235 of 2011 10. List next week. I.A.No. 333 in I.A. No. 316 in W.P.(C)No.13029 of 1985 and in connected IAs 11. Affidavit is filed by the Department of Transport. Considering the facts therein and increasing population in and around NCT and considering the comments made by the Transport Department, it will be appropriate to enhance the cap to ?One lakh for the time being. 12. It is open to the parties to move this Court, if further requirement is needed. MOUNT ABU 13. Part Heard I.A.NO. 972 in I.A.757, 1042-1045 2949 in 757 and I.A.NO. ...in I.A.NO. 757 and I.A. NO..../2011 in I.A. No. 1042-1045 in WP(C)No. 202 of 1995 14. Mr. Sushil Kumar Jain, learned counsel resumed his arguments at 2.20 p.m. and concluded at 3.25 p.m. Thereafter, Mr. Manish Singhvi, the learned AAG started making submissions and was on his legs when the Court rose for the day leaving the matter part-heard. IA No.100 in W.P(C)No.337 of 1995 in W.P.(C)No.202 of 1995 SpotLaw 3 I.A. Nos. 1308, 1323,1455, 1468, 1478 in W.P.(C)No.202 of 1995 Askot Musk Deer Sanctuary I.A. NO.1791-1792 in W.P.(C)No.202 of 1995 IA NO.2716 in W.P(C)No.202 of 1995 I.A.No.2469 with I.A.Nos.2782,2939-2940 and I.A. Nos.3023-3024 in IA 2782 3030 and 3032 in W.P.(C)No.202 of 1995 with W.P(C)No.130 of 2011 SLP(C) No.24627-24628 of 2011 with CC.No.3372 SLP(C)No.3941 of 2010 SLP(C)No.28519 of 2008 I.A.Nos. 2642 in W.P.(C)No.202 of 1995 I.A. NO.2717 in I.A. NOS.1135-1136 in W.P.(C)No.202 of 1995 I.A. NO.2785 and 3025 in W.P.(C)No.202 of 1995 Panchmarhi Matters (Tiger Reserve Etc.) I.A. Nos.2202-2203, I.A.Nos.2601 and 2915-2917 in I.A.Nos. 2202-2203, 2602, 2929-2931 with 1606,2002-2004, 2011, 2062-2063 in 1220 in 548 in 4 SpotLaw W.P.(C)no.202 Of 1995 with I.A.NO.1697 in 548 and 2595-2596 in W.P(C)No.202 of 1995 IA Nos.2155-2156 and 2680 in IA NO. 2156, 3275 in W.P(C)No.202 of 1995 15. Not taken up. 5 SpotLaw