2017 INSC 0274 SUPREME COURT OF INDIA State of Karnataka Vs. State of T.Nadu C.A.No.2453/2007 (Dipak Misra,J., Amitava Roy and A.M.Khanwilkar,JJ.,) 21.03.2017 ORDER 1. Though these interlocutory applications filed by the State of Tamil Nadu have not been listed, they are taken on Board. 2. The basic prayer in these interlocutory applications is that the State of Kerala should not utilize the water more than that has been allocated to it by the award under challenge and also to stop certain constructions. 3. On being asked, Mr. Jaideep Gupta, learned senior counsel appearing for the State of Kerala has submitted that it has no intentions to consume more water than that has been allocated to it under the award and the constructions which are being raised or likely to be raised would be only for the purpose of utilization of the water that has been allocated. Needless to say, the present statement made by the learned senior counsel is subject to the appeal that has been filed and is pending before this Court. 4. At this juncture, Mr. Shekhar Naphade, learned senior counsel appearing for the State of Tamil Nadu has submitted that it would be appropriate if the State of Kerala would send a communication in this regard. 5. Having heard learned counsel for the State of Tamil Nadu and the State of Kerala, we think it is seemly that the State of Kerala shall send a communication within a fortnight stating what it has expressed before this Court. 6. The interlocutory applications stand disposed of accordingly. 7. Let the appeals along with the contempt petition be listed for final hearing on 11th July, 2017. 1 SpotLaw 8. Learned counsel appearing for the various States assured this Court that they will complete the arguments within fifteen working days. When it is said fifteen days, it means hearing days i.e. Tuesday to Thursday. 9. Mr. Subhash Chandra Sharma, learned counsel assisting Mr. Fali S. Nariman, learned senior counsel appearing for the State of Karnataka has filed revised written notes of submissions. The same is taken on record. The written notes which had been filed on the earlier occasion be returned to Mr. Sharma. 10. The interim order passed on 4th January, 2017, to continue till the next date of hearing. 2 SpotLaw