National Green Tribunal
News Item Titled Manipuri Ponies Under ... vs Moef And Cc Integrated Regional Office ... on 2 September, 2024
Item No.05 Court No.1
BEFORE THE NATIONAL GREEN TRIBUNAL
EASTERN ZONE BENCH, KOLKATA
(THROUGH PHYSICAL HEARING WITH HYBRID MODE)
Original Application No.153/2024/EZ
(Earlier O.A. No.716/2024/PB)
News Item titled "Manipuri ponies
under threat despite state conservation
policy" appearing in India.mongabay.com
dated 07.05.2024 Applicant(s)
Date of hearing: 02.09.2024
CORAM: HON'BLE MR. JUSTICE B. AMIT STHALEKAR, JUDICIAL MEMBER
HON'BLE DR. ARUN KUMAR VERMA, EXPERT MEMBER
For Applicant(s) : Suo Motu
ORDER
1. This Original Application No.716/2024/PB was registered suo-motu by the New Delhi Bench of the National Green Tribunal on the basis of the news item titled "Manipuri ponies under threat despite state conservation policy" appearing in India.mongabay.com dated 07.05.2024.
2. Thereafter, the Original Application was transferred to the Eastern Zone Bench, Kolkata of National Green Tribunal vide order dated 02.07.2024 and has been re-numbered as Original Application No.153/2024/EZ.
3. Paragraphs-2, 3, 4, 5 and 6 of the order dated 02.07.2024 read as under:-
"2. The matter relates to the threat to Manipur's ponies as its grazing grounds and natural habitats are being encroached by infrastructure development projects. This is pushing the ponies out of their habitat, making them more susceptible to road accidents and deaths due to plastic consumption. As per the article, though the government launched a conservation policy for the ponies in 2016, it has not been efficiently implemented 1 on ground, increasing concern for the last remaining population of the species.
3. The news item further states that in 2016, the Manipur state government passed the Manipur Pony Conservation and Development Policy, acknowledging the decline in the species population, from 1898 as per the 2003 livestock census to 1101 as per the count published in the 2012 census. However, there has not been efficient implementation on ground. Only one meeting of the board members has happened till date, after the passing of the policy and 32 acres of low-lying area within Lamphelpat has been earmarked as grazing ground for the ponies. This area of grazing ground may at best cater to 100 ponies for a month. Besides natural reasons, road accidents and plastic consumption have been the major causes of pony deaths in the last few years. Due to the increasing stress induced by declining grazing grounds, ponies are often out in the roads and seen scavenging for food from a pile of roadside garbage, which often causes consumption of plastics. This leads to blockages in their intestines and causes death.
4. The news item alleges that the Manipur ponies prefer the kind of habitat with marshy green wetlands. However, the government is not focusing on the preservation of grazing fields and wetlands. . The wetlands in Imphal used to be the primary habitat place for the Manipur ponies. However, the situation has changed due to development of infrastructure in the region. The Water Resource Department has finalized a latest project to dig Lamphelpat into a 12 feet deep waterbody, which seems to be the final nail in the coffin. The project spans over 300 acres and thus forces the Manipur ponies to step out of their habitat. The article notes that since the initiation of this project, over 10 ponies have died as they got stuck in the mud pool. The article also highlights that local grass such as tingoi and hoop are the main fodder for ponies, however, they are found no more after the projects in Lamphelpat. 2
5. The above news item indicates violation of the provisions of the Environment Protection Act, 1986, Policy on Conservation of Manipuri Pony, 2016, and the Biological Diversity Act, 2002.
6. The news item raises substantial issue relating to compliance of the environmental norms and implementation of the provisions of scheduled enactment."
4. The Respondents have already been impleaded as per paragraph-8 of the order dated 02.07.2024.
5. Mr. Apurba Ghosh, learned Counsel who is present in another matter, is directed to accept notice on behalf of the Respondent No.1, Ministry of Environment, Forests and Climate Change and file counter-affidavit within four weeks.
6. No one is present on behalf of the State Respondents, State of Manipur. We, therefore, direct a copy of this order be communicated to the Chief Secretary, Government of Manipur by the office of the Tribunal within one week.
7. The State Respondents are granted four weeks time for filing counter-affidavit.
8. List on 24.10.2024.
..................................... B. Amit Sthalekar, JM ............................................. Dr. Arun Kumar Verma, EM September 02, 2024, Original Application No.153/2024/EZ (Earlier O.A. No.716/2024/PB) MN 3