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 2, Cited by 0]

National Green Tribunal

National Green Tribunal Southern Zone vs The Government Of Tamilnadu Rep By Its ... on 18 November, 2021

Bench: K. Ramakrishnan, K. Satyagopal

Item No.10 & 11:


                    BEFORE THE NATIONAL GREEN TRIBUNAL
                          SOUTHERN ZONE, CHENNAI
                             (Through Video Conference)
                      Original Application No. 102 of 2021 (SZ)
                                        With
                       Original Application No. 02 of 2020 (SZ)
IN THE MATTER OF:
S. Kumaradasan
                                                                      ...Applicant(s)
                                         Vs
The Government of Tamil Nadu and Others.
                                                                  ....Respondent(s)
                                        With
Tribunal on its own motion
Suo Motu based on the News
Item in Dinamalar Tamil Newspaper,
"Velachery lake-full due to Monsoon"
Plea for preventing sewage waste get
mixed in the lake.
                                                                     ... Applicant(s)

                                         Vs.

The Government of Tamil Nadu and others.

                                                                   ... Respondent(s)
Date of hearing: 18.11.2021.
CORAM:

      HON'BLE MR. JUSTICE K. RAMAKRISHNAN, JUDICIAL MEMBER
      HON'BLE MR. Dr. K. SATYAGOPAL, EXPERT MEMBER
O.A. No. 102/2021(SZ)
For Applicant(s):                 Mr K.C. Karl Marx.

                                          1
 For Respondent(s):                  Dr. D. Shanmuganath for R1 to R4 & R8
                                    Mr. Sai Sathya Jith for R5
                                    Mr. Ragul Adhitya for Ms. P.T. Rama Devi for R6
                                    Mr. Janakiraman for CMWSSB
O.A. No. 02/2020(SZ)
For Applicant(s):                   Suo Motu

For Respondent(s):                  Dr. D. Shanmuganath for R1 to R5
                                    Mr. Sai Sathya Jith for R6
                                    Mr. Ragul Adhitya for Ms. P.T. Rama Devi for R7

                                           ORDER

1. As per order dated 19.07.2021, this Tribunal had considered the scope of both the applications, namely, O.A. No. 102 of 2021 and O.A. No. 02 of 2020 and considered the Joint Committee report dated nil, received on 24.09.2020 and extracted the order dated 01.09.2020 in para 4 of the order and then passed the following order:

5. Since, issues raised in both the cases related to the illegal dumping of waste and also of non-maintenance, encroachments etc. we feel that both these cases can be considered together and disposed of by a common Judgment.
6. When the matters came up for hearing today Ms. Parvin Banu represented Mr. K.C. Karl Marx for applicant in O.A. No. 102/2021. Dr. D. Shanmuganath represented respondents 1 to 4 and 8 in O.A. No. 102/2021 and respondents 1 to 5 in O.A. No. 02/2020 and Mr. C. Kasirajan through Ms. Ashwini represented 5th respondent in O.A. No. 102/2021 and 6th 5 respondent in O.A. No. 02/2020.
7. Learned Counsel appearing for the applicant in O.A. No. 102 of 2021 filed an amended copy of application after impleading the District Collector as a party as directed by this Tribunal. None of the parties have filed any further report as directed by this Tribunal.
8. When this was pointed out the Learned Counsel appearing for official respondents submitted that if some time is granted they will come with further report as directed incorporating all aspects required on the basis of allegations made in both the cases. It is quite unfortunate that grievance in this application is that proper maintenance is not being done and de-silting was not conducted for quite long period. Further, if de-silting is not properly done and maintenance work is not done to the water bodies, then the water storing capacity of the water bodies will be reduced and that will create unnecessary floods. Further, water bodies are not expected to be used as dumping ground or sewage pond. If any such things are found, 2 then authorities are expected to take appropriate legal action against the persons who are violating the same as well and come with a report as what is the nature of action taken from their side. Such a pro-active attitude was not seen on the part of the regulators as well as official respondents as evident from their failure to file on time their independent reports before this Tribunal as well. Further, considering the circumstances, we feel that some more time can be granted to the Committees as well as official respondents 6 including Pollution Control Board and the local bodies to come with detailed comprehensive factual report comprising allegations in both cases, action plan and also remedial measures taken by them to resolve the issue and they are directed to file their respective reports to this Tribunal on or before 18.08.2021 by e-filling in the form of searchable PDF/OCR supportable PDF and not in the form of image PDF along with necessary hardcopies to be produced as per Rules.
9. The Registry is directed to communicate this order to the members of the Committee in both the cases, official respondents and to the Chief Secretary, Principal Secretary for Environment, Additional Chief Secretary, Public Works Department and Additional Chief Secretary, Municipal Administration and Water Supply, Commissioner, Greater Chennai Corporation for complying with the directions issued by this Tribunal.
2. Thereafter, both these cases have been adjourned from time to time by notification. Since, the issue involved are similar in both the cases, it was decided to consider these cases together.
3. Pollution Control Board has filed a report signed by the Chief Engineer on 20.10.2021, e-filed on the same date and received on 28.10.2021 which reads as follows:
3 4 5 6
4. It is seen from the report that there are certain directions has been issued to Chennai Metropolitan Water Supply and Sewage Board in respect of completion of underground sewage system and functioning of the existing sewage treatment plant. It is also seen from the report that water samples taken shows the presence of faecal chloroform and this is due to mixing of untreated sewage entering the storm water drain ultimately reaching the lake.
5. The Learned Counsel appearing for the Chennai Metropolitan Water Supply and Sewage Board submitted that they have submitted a detailed action plan in O.A. No. 102 of 2021 but no such statement has 7 been received as informed by the office. When this was pointed out, the Learned Counsel appearing for Chennai Metropolitan Water Supply and Sewage Board submitted that they will verify the same and file the statement.
6. It is also seen from the general reports in respect of mixing of sewage into water bodies, the main reason is non-availability of proper underground sewage system and connection of sewer with the residential houses to the system which ultimately can be taken to the treatment plant for proper treatment before it is discharged into water body.
7. Further, in most of the cases, the Chennai Metropolitan Water Supply and Sewage Board as well as Tamil Nadu Water Supply and Sewage Board were mentioning about the non-availability of funds and approvals for the projects that are being prepared by them for these purposes.

Unless, these things are regularised and properly monitored at higher level, we do not think that any permanent solution can be carried out for resolving these issues permanently. It is the duty of the State Government to protect water bodies against pollution as has been contemplated under Article 48(A) of the Constitution of India. Apart from that if water bodies are contaminated with pollutants, it is likely to affect the health of the people as well as the water from the water bodies are likely to be consumed or to be supplied by the authorities themselves by providing some initial treatment to the people for drinking purpose. 8 So, right to life as contemplated under Article 21 of the Constitution of India includes right to get clean water as well and these two aspects are the primary responsibility of the State Government to look into and achieve in its letter and spirit as they are supposed to follow the constitutional mandate to achieve the goal of protecting the environment.

8. So under such circumstances, we feel that it is high time necessary to direct the Chief Secretary to look into these aspects as well, as we have directed to look into the issue regarding implementation of solid waste management rules and come with a proper action plan and the implementation strategy in a shorter timeline to achieve the purpose in coordination with the stake holding Departments to find out the hurdle for implementing the scheme and provide solution for the same in an effective manner.

9. The Chief Secretary is directed to convene a meeting with the stake holders, namely, Additional Chief Secretary for Municipal Administration and Water Supply, MD, Chennai Metropolitan Water Supply and Sewage Board and Tamil Nadu Water Supply and Sewage Board, TWAD Board and Director, Municipal Administration and Town Panchayat and find out the hurdles that they are facing and resolve the issues and submit a holistic action plan before this Tribunal on or before 07.01.2022 by e-filing in the form of searchable PDF/OCR Support PDF 9 and not in the form of Image PDF along with necessary hard copies to be produced as per rules.

10.The Registry is directed to communicate this order to the Chief Secretary, Additional Chief Secretary for Municipal Administration and Water Supply, MD, Chennai Metropolitan Water Supply and Sewage Board and Tamil Nadu Water Supply and Sewage Board, TWAD Board and Director, Municipal Administration and Town Panchayat and official respondents for their information and compliance of the direction.

11.In the meantime, Pollution Control Board as well as Chennai Metropolitan Water Supply and Sewage Board and the Superintending Engineer Palar Division are directed to file their independent statement regarding the action taken from their side to resolve the issue permanently and if any longer time will be taken for implementing the remedial measures, provide temporary measures to achieve the purpose, till the things are implemented.

12.For consideration of further reports, post on 07.01.2022.

...................................J.M. (Justice K. Ramakrishnan) ................................E.M. (Shri. Dr. K. Satyagopal) O.A. No.102/2021(SZ) & O.A. No.02/2020(SZ) 18th November, 2021. (AM).

10