Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Supreme Court - Daily Orders

The Union Territory Of Lakshadweep vs Seashells Beach Resort on 19 August, 2015

Bench: T.S. Thakur, V. Gopala Gowda

  Civil Appeal Nos. 4625-4626/2012                1


  ITEM NO.12                                 COURT NO.2               SECTION XIA

                               S U P R E M E C O U R T O F        I N D I A
                                       RECORD OF PROCEEDINGS

  Civil Appeal                No(s).    4625-4626/2012

  UNION TERRITORY OF LAKSHADWEEP & ORS.                                Appellant(s)

                                                      VERSUS

  SEASHELLS BEACH RESORT & ORS.                      Respondent(s)
  (With appln.(s) for directions and permission to file additional
  documents and intervention and modification and office report)

  Date : 19/08/2015 These appeals were called on for hearing today.

  CORAM :
                         HON'BLE MR. JUSTICE T.S. THAKUR
                         HON'BLE MR. JUSTICE V. GOPALA GOWDA

  For Appellant(s)
                                       Mr.   Gaurav Pachnanda, Sr. Adv. (A.C.)
                                       Ms.   Renu Gupta, Adv.
                                       Ms.   Shruti Gupta, Adv.
                                       Ms.   Shibani Ghosh, Adv.

                                       Mr.   Maninder Singh, A.S.G.
                                       Ms.   Sunita Sharma, Adv.
                                       Mr.   S.S. Rawat, Adv.
                                       Mr.   S.N. Terdal, Adv.
                                       Mr.   D. S. Mahra,Adv.


  For Respondent(s)                    Mr. A. Venayagam Balan,Adv.
                                       Mr. M.K. Sreegesh, Adv.
                                       Mr. V.S. Lakshmi, Adv.

                                       Mr. B. Krishna Prasad,Adv.

                                       Mr. Gautam Narayan,Adv.
                                       Mr. P. Sanjay, Adv.
                                       Mr. R.A. Iyer, Adv.
Signature Not Verified

Digitally signed by
                                       Mr.   Manu Nair, Adv.
Sushil Kumar Rakheja
Date: 2015.08.24
16:13:22 IST
                                       Mr.   Ishan Gaur, Adv.
Reason:
                                       Mr.   Nitin George, Adv.
                                       Mr.   S. S. Shroff,Adv.
Civil Appeal Nos. 4625-4626/2012       2



                  UPON hearing the counsel the Court made the following
                                     O R D E R

This Court had by Order dated 11.05.2012, appointed an Expert Committee headed by Mr. Justice R.V. Raveendran, former Judge of this Court, to examine and submit a comprehensive report on the following broad terms of reference.

“28. Director, Science and Technology, Lakshadweep Administration, shall be the nodal officer, responsible for organising and providing the necessary administrative, secretarial and logistic support required by the Committee. The Committee shall endeavour to work on the following broad terms of reference:

(I) The Committee shall use its expertise for evaluation of the draft IIMPs received from CESS or others that may be received in due course, and make such additions or alterations in the same as it may consider proper having regard, inter alia, to the following:
(a) The development already in existence and the future developments, conservation and preservation of the entire area keeping in view the statutory Notification dated 6th January, 2011 issued by the Government of India under the provisions of the Environment Protection Act, 1986.
(b) The impact of the proposed development on the livelihood of indigenous population and the various vulnerability issues.
(c) Reservation/identification of suitable locations and areas for creation of public and semi-public facilities for development of tourism in the islands.
(d) Redevelopment/sustainable development of inhabited and/or uninhabited areas of each island as independent and self contained units or as part of a larger development plan along Civil Appeal Nos. 4625-4626/2012 3 scientific lines.
(II)The Committee may consider and recommend incorporation in the IIMP, Development Control Regulations governing the developmental activity in accordance with the final proposals on the IIMP for the purpose of islanders’ seeking clearances for permissible development activities on the islands. Such regulations may also include setting up of an appellate authority for the grievance redressal of the islanders with respect to such clearances. The Committee may suggest an outer time frame within which the Authority may have to respond to the applications of the islanders seeking permission for development activities.
(III) The Committee may examine the desirability and the feasibility of running ‘home stays’ for tourism purpose in the islands and may suggest the same to be incorporated in the IIMPs. The Committee may examine and suggest necessary guidelines keeping in mind environmental, economic and security considerations for running of such Home stays including norms/rules for such ‘home stays’ and the number of ‘home stays’ to be permitted, the number of permits to be granted, the norms for identification of houses for homestays, and the facilities to be offered etc. (IV) The Committee may in its wisdom and discretion make suggestions on any other issue concerning the islands which it may deem fit.” The Committee was also requested to examine the allegations regarding violation of the Coastal Regulation Zone (CRZ) and other irregularities committed by the respondent or by other individual/entities in relation to establishment and/or running resorts and 'home stays' in the Lakshadweep Islands. Allegations regarding irregularities in regard to matters of grant of permits to the tourist visiting the islands as also in regard to Civil Appeal Nos. 4625-4626/2012 4 permission granted to the resort owners/home stays to operate on the islands were also left to the Expert Committee for examination. So also, the Committee was asked to examine whether the Lakshdweep Administration was guilty of any act of omission or commission in the discharge of its duties and if considered necessary recommend action against those found guilty.

The Expert Committee started working in the right ernest and after detailed deliberations and discussions, including several visits to the islands, aforementioned, submitted interim reports and eventually a final report dated 4.07.2014. The reports submitted by the Committee including the final report aforementioned undertook a laborious, time consuming and painstaking exercise by all those comprising the Committee leading eventually to the making of several recommendations based on conclusions drawn in the course of the proceedings conducted by it. The conclusions and recommendations of the Expert Committee were summed up in the following words:

“Chapter 9 - CONCLUSIONS AND RECOMMENDATIONS OF THE EXPERT COMMITTEE “1. The Lakashdweep islands, a Union Territory without a legislature, has a special governance structure through a centrally appointed Administrator, with a single elected representative in Parliament. Lately the participatory development has been emerging in the UT through the three-tier elected Panchayati Raj Institutions. The UT Administration is responsible for (a) promoting Civil Appeal Nos. 4625-4626/2012 5 the welfare of the inhabitants, (b) protecting the unique ecosystem of the archipelago, and
(c) maintaining and securing the strategic locational importance of the UT within the Union of India.

2. For this purpose, as envisaged in the Notification dated 6.1.2011 issued by MoEF, Government of India, and as directed by the Hon'ble Supreme Court of India, the Committee supervised and guided the preparation of the IIMPs (comprising of maps and reports) by CESS, for all ten inhabited islands and four of the uninhabited islands. Towards this, the Committee obtained the in-puts from the records made available by the UT Administration, and by consultations at various levels facilitated by the administration. These IIMPs constitute spatial platforms for integrated, sustainable and participatory development subject to adjustments subsequently as and where necessary, but through a transparent, consultative process.

3. The Committee, on careful consideration of the material received/gathered by it, has arrived at the following conclusions, which are recommended to the UTL Administration:

(i) The No development Zone (NDZ) shall be uniform 20m zone from HTL all along the coast line of Lakshadweep islands. The remaining portions of the islands (that is, the landward areas of the 'No Development Zone') shall be developed as proposed in the Integrated islands Management Plans (IIMPs).
(ii) Approval process under the Development Control Regulations (a simple model of which is prepared by the Committee, tailored to meet the requirements of Lakshadweep Islands, as per Appendix III to this report) shall be compulsory before starting of any development including the governmental projects.

Projects/developments commenced without proper approval, after DCRs came into operation, shall not be regularised.

(iii) All developments envisaged in the IIMP shall be implemented in consultation with the Civil Appeal Nos. 4625-4626/2012 6 elected local self-government bodies.

Considering the fragile eco-system, all forms of development by Government or otherwise (except any guarded development for carefully predetermined operational constructions), shall uniformly adhere to the IIMPs.

4. Sensitisation of officials and education of the islanders to create awareness about the fragile ecology of the islands and the need for conservation of the corals, lagoons and other eco-systems may be taken up on priority. As a part of such education/sensitisation, there should be emphasis on the need for reduction of fuel consuming polluting motor vehicles, conservation of water and energy, creation of non-polluting alternative sources of energy, and creation of efficient non-polluting sewage disposal.

5. Detailed guidelines for the preservation and conservation of ecosystems provided in this report, should be strictly adhered. Mapping of corals, sea-grass and distribution of rare endangered organisms should be undertaken (in high resolution) to facilitate implementation of provisions specified for preservation and conservation of ecosystems. These maps may be periodically updated, say at least every 5 years.

6. Agriculture (mainly coconut groves) and horticulture need to be modernised to achieve better yield and employment generation. Processing and marketing sectors require special attention for making them remunerative and sustainable. The dwindling of the area under horticulture needs to be urgently arrested.

7. Deep sea fishing (especially for tuna fishing), by providing a mother vessel with facilities to process the fist caught by smaller fleets owned by the islanders, may be developed. Simultaneously ornamental fisheries need to be encouraged.

8. The Administration should identify and encourage establishment of non-polluting industries (either based on the produce of the Civil Appeal Nos. 4625-4626/2012 7 islands and the sea or otherwise) to create employment opportunities to the islanders and generate self-sufficiency for the islands. The excessive dependency on non-productive government employment (which at present is stated to extend to as much as 10% of the population) should be gradually reduced.

9. Having regard to the importance of transportation of goods and people to and from the UT and also between the islands, the following steps are to be taken:

i. There should be a guarded upgrade of the air strip at Agatti primarily through an extension away from the main island.
ii. A second airstrip should be created at Minicoy.
iii. The proposed airstrip at Androth which is environmentally unfeasible and destructive, should be dropped (It is not therefore incorporated in the draft (IIMPs).
iv. Improved VTOL services and infrastructure through larger helicopters are recommended along with seaplane services.
v. Improved facilities for goods and people by ships should be governed by lagoon conservation parameters.
vi. Scope for offshore anchoring of larger tourism vessels in several islands should be developed.

10. It is highly essential to protect corals, sea grass and other ecosystems from anthropogenic activities like waste disposal, port development and associated activities like dredging of navigational channel and construction of breakwaters, tourism and related activities, sand mining, intensive fishing etc.

11. Coastal protection by hard structures must be adopted only when the erosion is extremely critical and results in the loss of infrastructural or invaluable assets/ Civil Appeal Nos. 4625-4626/2012 8 properties. The coastal protection structures should be designed, adopted and constructed only based on detailed scientific studies.

                     Till   then,    the   existing   proposals   for
                     constructing    coastal    protection   measures

(through hard structures/tetrapods) should be discontinued.

12. The unscientific indiscriminate dumping of concrete tetrapods on the island beaches, which has led to erosion in other parts of the islands and which has destroyed the aesthetics of the beaches and prevented access to the beaches, should be discontinued. The natural beaches and the coastal dunes must be preserved. The strengthening of the reefs using eco-friendly methods must be encouraged as a solution to control coastal erosion.

13. Those who lose their land due to coastal erosion may be compensated either financially or by rehabilitating them elsewhere in the island.

14. Technical feasibility of installing wind mills in the eastern side of the islands/ lagoons and introduction of more solar stations may be explored.

15. Tourism my be promoted by accommodating tourists in authorised Resorts or Tourist Homes in the uninhabited islands and uninhabited/ sparsely occupied portions of the inhabited islands. The number of 'Resorts' and Private 'Tourist Homes' to be licensed by the Administration should however be limited, so that the total tourist capacity at any given point of time does not exceed the permitted tourist carrying capacity of the respective islands.

16. In view of the strict social customs and traditions of the insular inhabitants of the islands and strong resistance of the vast majority, the Committee does not recommend 'Home stays' as a source of tourist accommodation.

17. The Lakshadweep Administration shall formulate the conditions applicable to (i) Civil Appeal Nos. 4625-4626/2012 9 tourists, (ii) persons running resorts/ tourist homes, (iii) resorts, and (iv) tourist homes.

18. Other suggestions and recommendations made by the Committee in the report should also be taken into account while implementing the IIMPs.” When the report was received by this Court, an opportunity was afforded to all concerned including the Government of India and other private parties, who were appearing in these proceedings to respond to the same, and if so advised, file their objections.

On 18.11.2014 when the matter came up before this Court, learned counsel for the parties submitted that having gone through the conclusions drawn and the recommendations made by Justice Raveendran Committee, they had no objection to the acceptance of the conclusions arrived at by the Committee. Even Mr. Maninder Singh, learned Additional Solicitor General of India appearing for the Union Territory of Lakshadweep and for the Union of India had no objection to the acceptance of the conclusions drawn and recommendations made by the Committee. This Court, in that view, accepted the Report, and while doing so directed the Government of India and the Union Territory of Lakshadweep to place on record, in the form of an additional affidavit, outlines of the various follow-up action that the Government propose to take and the timelines for such action. Keeping in view of the nature of the controversy, this Court considered it proper to appoint Mr. Gaurav Pachnanda, learned senior counsel as Amicus Curiae.

Civil Appeal Nos. 4625-4626/2012 10

On 20.01.2015 when the matter once again appeared on Board, we noticed an additional affidavit dated 12.01.2015 filed on 19.01.2015 by the Lakshdweep Administration in which the Administration indicated the follow-up action that it would take on its own or in consultation with the Government of India. In particular, the Lakshadweep Administration on affidavit undertook to forward the Integrated Island Management Plans (IIMPs) prepared by the Centre for Earth Science Studies (CESS), Trivandrum after incorporating the recommendations of the Expert Committee and feed-backs received from the inhabitants of Lakshadweep and various departments of Lakshadweep Administration for consideration and approval of the Ministry of Environment and Forests (MoEF) latest by 20.02.2015. The Lakshadweep Administration undertook that once the IIMPs are notified by the Government of India, the Administration will demarcate the High Tide Lines (HTL) and No Developmnt Zone (NDZ) and Regulated Development Zones (RDZs) as per IIMPs within six months from the date of notification of the IIMPs by employing one of the agencies authorised by the Ministry of Environment and Forests. The affidavit filed by the Administration further stated that the Administration will fix the 'tourist carrying capacity' for each island within a period of six months from the date of the publication of the IIMPs and the Administration will formulate the guidelines for 'tourist homes' as well as for the establishment of Civil Appeal Nos. 4625-4626/2012 11 'tourist resorts' in the uninhabited parts of the inhabited islands within three months from the date of notification of the IIMPs. In Paras 5, 6 and 7 of the affidavit, the Lakshadweep Administration also undertook to explore the possibility of eco-friendly tourism in four uninhabited islands and float the Expression of Interest (EOI) for procurement/operation of dedicated tourist ships and formulate guidelines to handle the visiting cruise liners and luxury yachts within a period of three months after the approval of Ministry of Home Affairs for establishment of Immigration Control Post (ICP) at Agatti and Minicoy islands.

Our attention was also drawn by Mr. Gaurav Pachnanda, learned Amicus to the fact that the affidavit filed by the Lakshadweep Administration did not address certain other issues and recommendations made by the Expert Committee such as framing of development control regulations and building bye-laws without which the construction activities at the islands would be haphazard and create a slum-like situation. It was also submitted that there are other recommendations made by the Expert Committee which could be dealt with in the IIMps but the affidavit filed by the Administration did not advert to those recommendations. It was urged that the timeline indicated in the affidavit deserved to be shortened so that the process of notification of the IIMPs and other steps do not go on indefinitely for ever.

Civil Appeal Nos. 4625-4626/2012 12

This Court by Order dated 20.01.2015, keeping in view the submissions aforementioned, directed that the recommendations made by the Expert Committee shall be taken as part of the IIMPs since the said recommendations and conclusions already stood accepted by this Court and that the IIMPs and the recommendations shall be forwarded by the Administration to the Ministry concerned for approval and notification. The needful was directed to be done by 28.02.2015, whereafter, the Ministry of Environment and Forests, Government of India was directed to process the same and have the IIMPs notified on or before 30.04.2015. With the notification of the IIMPs, as indicated above, the Administration was directed to demarcate the High Tide Lines (HTLs) on the ground by 30.06.2015.

The Administration and the Government was also in the meantime to take necessary steps required to be taken in terms of Paras 3, 4 and 5 of the affidavit filed by the Administration. A detailed Project Report with regard to procurement of dedicated tourist ships by Ministry of Home Affairs, Government of India, was also directed to be prepared in terms of Para 6 of the affidavit and submitted for approval. Steps for formulation of guidelines to handle the visiting cruise liners, as indicated in Para 7 of the affidavit filed by the MoEF, was also directed to be taken by the Administration and by the Ministry concerned within a period of three months and the affidavit be filed in this Court before the next date of hearing. Adverting to the points raised by the Civil Appeal Nos. 4625-4626/2012 13 learned Amicus, this Court directed that the Government of India and the Lakshadweep Administration shall take necessary steps towards formulation of the required regulations and bye-laws within a period of two months and indicate the progress made in that regard on affidavit. The matter was, with those directions, adjourned to 14.07.2015.

On 14.07.2015, Mr. Maninder Singh, learned Additional Solicitor General of India sought an opportunity to file a further affidavit explaining the steps that were taken for the omission on the part of the Government and the Lakshadweep Administration in doing the needful in terms of the Order passed by us. Two affidavits one dated 20.07.2015 and the other dated 13.08.2015 have, pursuant to the above order(s), been filed. Affidavit dated 20.07.2015 has been filed by the Lakshadweep Administration from which it appears that the Government of India and the Lakshadweep Administation are both trying to raise certain issues which, according to them, need to be addressed before the IIMPs are notified. Another affidavit has been filed on 13.08.2015 by the Ministry of Environment Forest and Climate Change (erstwhile Ministry of Environment and Forests) pursuant to our order dated 4.08.2015 in which it is submitted that all the observations and recommendations contained in the report of Justice Raveendran Committee have not been reflected appropriately in the proposed IIMPs prepared by National Centre for Earth Science Studies (NCESS), in particular, the affidavit states that the following Civil Appeal Nos. 4625-4626/2012 14 issues remain to be addressed before the IIMPs can be notified by the Ministry of Environment Forest and Climate Change:

(i) The outstanding issues required to be addressed for finalization and notification includes the following :-
(a)Developing and designing an ecologically sustainable system for foreshore protection along coral reefs. Simultaneously, evolving a system for effective solid waste disposal and effluent discharge system that does not affect the coral areas.
(b)Conservation and protection of the coral and its biodiversity.
(c)Stipulations and regulations for potable water sourcing and distribution, desalination, rainwater harvesting, water recycling, sewage treatment with zero discharge, solid waste disposal.
(d)The necessity of tourism carrying capacity study and determination and regulations of Tourism infrastructure including that for restrictions and prohibition on constructions in specified stretches and of building type, permissibility of use of FSI and floor.
(e)Fisheries development including improved technologies for fishing, appropriate gears, post harvest technology and marketing in order to make the islanders economically self-sustainable.
(f)Development of alternate and non-conventional sources of energy.
(g)Delineation of “No Development Zone” (NDZ) for the Lakshadweep Islands.” Appearing for the Government of India and the Lakshadweep Administration, Mr. Maninder Singh, learned Additional Solicitor General, submitted that while it is true that the earlier orders Civil Appeal Nos. 4625-4626/2012 15 passed by this Court proceeded on the assumption that the requisite steps required for notifying the draft IIMPs stood taken and completed in the manner suggested by the Committee or required by law, yet the fact of the matter was that the aforementioned issues had remained neglected both by the Lakshadweep Administration as also by the Ministry of Environmet Forest and Climate Change. Mr. Singh argued that for the sake of completion of the entire process which would eventually lead to notification of the IIMPs, it was necessary that the outstanding issues are suitably addressed and the outcome included in the draft IIMPs, which could then be notified as directed by this Court. Mr. Maninder Singh further submitted that the Government of India has already made a reference to the National Centre for Sustainable Coastal Management (NCSCM) at Chennai and that the said Centre has already initiated an exercise on the subject. The Centre has, argued Mr. Singh, even prepared a Concept Note, a copy of which has been placed by him on record as Annexure 8 to the affidavit dated 25.07.2015 filed by the Ministry of Environment Forest and Climate Change. It was submitted that the Government is now committed to ensuring that the entire process based on the exercise initiated with the help of NCSCM is completed qua Agatti Islands by October, 2015 and by February, 2016 insofar as the remaining nine uninhabited Islands are concerned.
Civil Appeal Nos. 4625-4626/2012 16

Mr. Pachnanda, learned Amicus, on the other hand, submitted that while issues appearing at (a) to (f) above remained unaddressed and may have to be suitably examined at an appropriate level by the Lakshadweep Administration, possibly with the help of an expert body like NCSCM, neither the Government of India nor the Lakshadweep Administration were justified in reopening the question as to the delineation of No Development Zone (NDZ) for the Lakshadweep Islands. He drew our attention to the recommendations made by the Expert Committee in support of his submission that the question of identifying uniform setback line, High Tide Line, No Construction Zone and No Development Zone for all the Islands had attracted the attention of the Expert Committee and was thoroughly considered keeping in view of the relevant factors and the site conditions. It was on the basis of extensive deliberations and thorough consideration of these factors that the Committee had recommended a uniform 20 mt. of NDZ beyond the High Tide Line for all the Islands. It is submitted that the proposed exercise initiated at the instance of the Government of India for revisiting that aspect of the matter is totally uncalled for and will have the effect of completely negating, if not subverting the report made by the Committee.

There is, in our opinion, considerable merit in that submission.

The report, submitted by the Committee appointed by this Court, has in Para 5.1 extensively dealt with the question of No Civil Appeal Nos. 4625-4626/2012 17 Development Zone/Setback Area from High Tide Line. The Report on that aspect concludes as under:

“5.1 Extent of No development Zone (Set–back Area from High Tide Line) The IPZ Notification clearly says that the Integrated Island Management Plan 'shall address vulnerability to human life and property based on elevation, geomorphology, sea level trends and horizontal shoreline displacement'. It further says that the IIMP may indicate suitable areas that are safe for locating dwelling units, infrastructure and also appropriate safeguards measures to protect the life and property of the local communities from natural hazards. A No Development Zone (NDZ) or Setback area where developmental activities are either restricted or prohibited is determined so as to achieve the above objectives as required in the IIMP for the islands. Thus the aims of the NDZ or Setback zone are:
(a) Protection of life and property against erosion and storm surge;
(b) Protection of vulnerable coastal habitats, special, natural or scenic sites;
(c) Ensuring unhindered public access along the coast;
(d) Avoidance or minimizing the cost of investment on coastal protection work; and
(e) Prohibition or regulation of the different types of activities taking place in the coastal zone to maintain the balance between developmental goals and environmental objectives.

The Centre for Earth Science Studies (CESS) has provided fresh data with reference to physical criteria taking also into account the ecological aspects and the existing development, for determination of the Civil Appeal Nos. 4625-4626/2012 18 set-back. The Committee examined in detail the criteria for fixing the coastal set-back area, that is 'No development Zone' prepared by CESS (Appendix-I). The two measurable criteria for determining the set back line in the islands are horizontal shoreline displacement (in other words erosion and accretion of the beach) and elevation (Note; The terms 'shore' and 'beach' are used as synonymously). Since the shoreline erosion/accretion is a dynamic process wherein the beach which has been traditionally eroding may turn to an accreting beach and vice versa after a few years of time due to many factors including anthropogenic line construction of coastal structures, development of harbor and port, foreshore based activities, etc. The shoreline changes independently may not give the correct measurable criteria for identifying the setback line. The other parameter is the elevation of the islands with respect to High Tide Line (HTL). The elevation is expected to protect the island from the potential impacts of the predicted sea level rise and other commonly occurring marine hazards including the long term erosion (other than the seasonal) of the beach. Considering all the above a distance up to the elevation of 0.5 m above HTL is recommended as a general parameter for fixing the setback line.

CESS had reported that some parts of the islands are thickly populated and developed; and consequently, different set-backs should be provided for different zones, so as to cater to the greater demands of coastal areas in the developed zones. CESS was therefore of the view that it may not always be feasible to have a uniform setback for the islands in entirety. Taking clue from the criteria adopted in categorizing the coastal zone as CRZ-II and CRZ-III and allowing more development in CRZ-II in the original CRZ Notification for the mainland and some islands in the Andaman and Nicobar group of Islands, CESS proposed different set-backs, based on the criteria: (i) whether the portions of the islands were developed or undeveloped, (ii) whether free space is available and (iii) whether the area is Civil Appeal Nos. 4625-4626/2012 19 exposed to differential impacts of natural hazards. Based on the approach outlined in Appendix-I, a moderate setback distance was considered for the developed area; and for the portions which had sparse settlement or was undeveloped, with more open space, the maximum observed setback distance was provided as a conservative measure. This meant that the set set-back line had to be fixed separately for each island and also differently for different parts of each island. The Committee initially endorsed the above criteria and the approach and decided to recommend that wherever the existing NDZ as per UTL CZMP dated 20.11.1996 was less that the set-back arrived at by CESS by applying the above criteria, the lesser extent prescribed by UTL CZMP dated 20.11.1996 should prevail and remain undisturbed as development activities would have taken place with reference to it from 1996. Based on the criteria fixed, the Committee initially decided to recommend a set-back area (No Development Zone) of 20 to 35 m for different islands with a higher NDZ for the less-inhabited parts and smaller NDZ for the quickly inhabited parts.

                              During      the   subsequent      field    visit
                       between   13 th
                                         and    17 th
                                                        January   2014,    the
                       Committee       visited       the     inhabited     and
                       less-inhabited parts of the islands.                The

less-inhabited or uninhabited parts and mainly in the Agatti, Kadamat, Kalpeni and Minicoy islands and they were demarcated in the draft IIMP of these islands. Although there are settlement gaps in the limited uninhabited parts of these otherwise thickly populated islands the Committee is of the opinion that the boundary marked as inhabited or uninhabited portion is rather thin. Hence it was decided to suggest the removal of the boundary between inhabited areas and un-inhabited or sparsely-inhabited areas, demarcated in these four islands. Thus it became unnecessary to have different set-backs for the inhabited or uninhabited areas of these islands. Consequently it was decided to recommend a uniform set-back for these islands.

Civil Appeal Nos. 4625-4626/2012 20

The Committee also reviewed the whole approach of setback distance determination for the inhabited or uninhabited areas. The distance from HTL to 0.5 m elevation as outlined in Annexure-I is the basis for deciding the setback distance in the islands. Earlier the maximum value was considered as the setback distance as a conservation measure. Accordingly the setback distance in each of these islands was determined and was marked in the draft IIMP. After the field visit to the islands and consideration of a uniform setback, the Committee suggested to CESS to look into the frequency distribution of the setback distances of the segments. On considering the frequency distribution of the setback distances of all the inhabited islands (given in Table-1 of Annexure-I), it was found that nowhere the set-back distances reached the earlier 50 m set-back currently followed by the UTL Administration. Thus for the evaluation of the setback line, the minimum setback of 20 m followed by UTL was taken as the basic criterion. Majority of the islands shows maximum occurrence of 0.5m elevation at 0 to 20m. The occurrence of greater than 20m is very less except at Bitra (whose area is very small, that is 0.1 sq. km). After considering all these factors, the Committee decided to recommend a uniform setback of 20m, for all the islands of Lakshadweep, as a conservation zone. The new uniform setback zone of 20m is recommended to be incorporated in the IIMP and the maps were requested to be redrawn accordingly.” It is trite that since accepting the report in terms of our order dated 18.11.2014 the above recommendations and conclusions also stood accepted. That being so, we see no reason why the Government of India should suggest any review on that aspect either by this Court or in the form of an expert report from the NCSCM. We have, therefore, no hesitation in directing that while Civil Appeal Nos. 4625-4626/2012 21 the NCSCM, to whom the Government of India have made a reference, can examine issues appearing at (a) to (f) (supra), the question of the said expert body examining the No Development Zone/ Setback Area does not arise. Even in regard to issues figuring at (a) to

(f) above, the NCSCM shall make sure that it does not either ignore or transgress leave alone violate any of the recommendations made by the Expert Committee, which already stands accepted by this Court. In other words, the report which the Government of India have requisitioned from NCSCM shall be strictly within the four corners and parameters of the recommendations and conclusions drawn by the Expert Committee.

Having said that, we see no reason why the Government of India should be asking for different time line for the job assigned to NCSCM beyond October, 2015 as proposed in Para 14 of the Additional Affidavit of 13.08.2015 filed by the Ministry of Environment Forest and Climate Change. There is no gainsaying that the topography of the Islands and the climatic conditions, the advantages and disadvantages attached to their location are common to each one of these islands. What is good for one Island should be so even good for the other islands. In that view, we direct that the exercise which the Government of India have initiated to fill up the missing gaps in the process of completion of IIMPs should be completed expeditiously but not later than 30.10.2015 in regard not only to Agatti but all other Islands also.

Civil Appeal Nos. 4625-4626/2012 22

We cannot at this stage help mentioning that there has been a complete failure if not criminal neglect on the part of the officers dealing with the issues in not bringing to the notice of this Court at the appropriate stage that the issues that were recommended for examination by the Expert Committee for incorporation in the IIMPs had not been addressed either by the Lakshadweep Administration or by the Government of India, Ministry of Environment Forest and Climate Change. There is nothing which prevented the concerned officers briefing their counsel appropriately and pointing out that the issues mentioned earlier and now being raised had not been addressed. We regret to say that this failure has resulted in loss of invaluable time during the intervening period that could have been saved. Be that as it may, we warn the officers concerned to be careful in future. Should such neglect or apathy recur, we will come down heavily upon those responsible for misleading the Court or suppressing the facts.

We also find from our Order dated 20.01.2015 that several other directions issued by us which were to go on simultaneously with the process of finalisation of IIMPs have not been initiated by the concerned authorities. We hope and trust that an endeavour shall be made by the Administration to take up those matters also, and compliance report submitted to this Court failing which we may Civil Appeal Nos. 4625-4626/2012 23 be left with no option but to initiate action for disobedience.

We also expect the Government of India to convey to the expert agency, NCSCM, that this Court has fixed a time frame for the study and that they would do well to keep the time frame in mind while completing the process expeditiously.

With the above observations and directions, we adjourn these matters by two months with a direction that the same shall be listed again on 18.11.2015, by which time, we expect the Government of India and the Lakshadweep Administration to file a suitable affidavit as to the action taken on the basis of the above directions.

      (S. K. RAKHEJA)                                            (VEENA KHERA)
        COURT MASTER                                              COURT MASTER