ORDER
1. Learned Counsel appearing on behalf of the State Government of West Bengal submits that on the basis of the order passed by this Court the State Government has delivered possession of 231 plots in Zone Nos. 1 to 5 to the allottees. He further submits that allottees of the said plots, if files proper application for sanction of the plan for construction of the premises over the same, the same would be sanctioned by the State Government within a period of one month from the date of its receipt. He further submits that the State Government would not insist for the Registered Lease Deed which is to be executed for the sanction of the plan for construction of buildings.
2. Learned Counsel for the State of West Bengal as well as BOT Party state that these 231 Plots are demarcated by proper boundary and that physical possession of these plots have been handed over to the concerned parties. Still, however, if there is any dispute over it, it would be open to the concerned tannery holders to be present at the site on 13th August, 2001 at 11.00 a.m. where the concerned higher officers of the State Government as well as BOT Party would remain present for sorting out any difficulty in handing over the possession of the plots.
3. Learned Counsel appearing for the BOT Party as well as for the State of West Bengal state that appropriate action would be taken for having Mobile Crime Recovery Units as early as possible and in any case on or before 28th February, 2002.
4. Hence, it is directed that these 231 allottees would shift their industries at the site where they are allotted the plots before 28th February, 2002 and close down their existing units at the place where they are functioning at present. Further the State Government is directed to disconnect the electricity as well as water supply on 28th February, 2002 to these 231 industries at the place where they are functioning at present.
5. Learned Counsel on behalf of the BOT Party states that at present electricity as well as water supply is available in Zone Nos. 1 to 5 for construction purposes at the plots allotted to the tanners.
6. Learned Counsel for the State Government submits that on or before 28th February, 2002 the State Government would see that near the Complex a Police Station as well as a Fire Brigade Station would be provided and would abide by the directions contained in the order of this Court dated 27th March, 2000.
7. IA Nos. 19-30, 31 filed by Mr. DP Mukherjee, Advocate, IA No. 5 in respect of CETP filed by Mr. Sanjay Parekh, Advocate along with the IA No… filed by Mr. Somnath Mukherjee in RP(C)No. 829/1997 in WP(C)No. 3727/85 be listed on 9-8-2001 along with the matter of refund of Rs. 6 lakhs to the petitioner as mentioned Ms. Sumita Mukherjee, Advocate in the Court be listed on 9-8-2001.