2013 INSC 0014 Bhopal Gas Peedith Mahila Udyog Sangathan & Other v. Union of India & Others (Supreme Court Of India) HON'BLE MR. JUSTICE A.K. PATNAIK HON'BLE MR. JUSTICE H.L. GOKHALE Interlocutory Application No. 17-19 Of 2012 In W.P.(C). No. 50 Of 1998 | 04- 01-2013 IA.No.17 We have heard the learned counsel for the parties. In this Court's judgment in Writ Petition (C) No. 50 of 1998, etc. dated 9-8-2012 (Bhopal Gas Peedith Mahila Udyog Sangathan v. Union of India (2012) 8 SCC 326) in Para 37.13, some directions were given with regard to the disposal of toxic materials/waste lying in and around the factory of Union Carbide Corporation Ltd., Bhopal. It has been brought to our notice by the interlocutory application that the Madhya Pradesh High Court has been monitoring the removal of the same toxic waste in Alok Pratap Singh v. Union of India (W.P.No. 2802 of 2004, order dated 14-9-2012 (MP) and against the orders passed by the Madhya Pradesh High Court, Special Leave Petition No. 9874 of 2012 has been filed in this Court and a Bench of this Court is now monitoring the removal of the aforementioned toxic materials/waste. Obviously, the directions in Para 37.13 in the judgment dated 9-8-2012 may conflict with the orders that may be passed by the Bench hearing Special Leave Petition No. 9874 of 2012. Hence, we delete the directions given in Para 37.13 in the judgment dated 9-8-2012. It will be open for the petitioner in Writ Petition (C) No. 50 of 1998 to intervene in the aforesaid Special Leave Petition (Civil) No. 9874 of 2012. 1 SpotLaw I.A.No. 17 stands allowed accordingly. IAs.Nos. 18 and 19 Reply be filed on behalf of the petitioners in Writ Petition (Civil) No. 50 of 1998 within two weeks from today. Rejoinder, if any, be filed by the applicant within two weeks thereafter. List the IAs after four weeks. 2 SpotLaw