Gujarat High Court
Gajubha (Gajendrasinh)Bhimaji Jadeja ... vs Union Of India Thro Joint Secretary & ... on 13 January, 2014
Author: Bhaskar Bhattacharya
Bench: Bhaskar Bhattacharya, J.B.Pardiwala
C/WPPIL/21/2013 CAV JUDGEMENT
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
WRIT PETITION (PIL) NO. 21 of 2013
With
SPECIAL CIVIL APPLICATION NO. 2621 of 2013
With
CIVIL APPLICATION NO. 9694 of 2013
In WRIT PETITION (PIL) NO. 21 of 2013
With
CIVIL APPLICATION NO. 3558 of 2013
In SPECIAL CIVIL APPLICATION NO. 2621 of 2013
With
CIVIL APPLICATION NO. 4639 of 2013
In SPECIAL CIVIL APPLICATION NO. 2621 of 2013
With
CIVIL APPLICATION NO. 4823 of 2013
In CIVIL APPLICATION NO. 3558 of 2013
FOR APPROVAL AND SIGNATURE:
HONOURABLE THE CHIEF JUSTICE MR. BHASKAR BHATTACHARYA
and
HONOURABLE MR.JUSTICE J.B.PARDIWALA
================================================================
1 Whether Reporters of Local Papers may be allowed to see
the judgment ?
2 To be referred to the Reporter or not ?
3 Whether their Lordships wish to see the fair copy of the
judgment ?
4 Whether this case involves a substantial question of law as
to the interpretation of the Constitution of India, 1950 or any
order made thereunder ?
Page 1 of 186
1 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
5 Whether it is to be circulated to the civil judge ?
================================================================
GAJUBHA (GAJENDRASINH)BHIMAJI JADEJA & 3....Applicant(s)
Versus
UNION OF INDIA THRO JOINT SECRETARY & 20....Opponent(s)
================================================================
Appearance:
WRIT PETITION (PIL) NO.21 of 2013:
MR AJ YAGNIK, ADVOCATE for the Applicant(s) No. 1 - 4
MR PERCY KAVINA, SR.ADVOCATE with MR ABHISHEK MEHTA for M/S TRIVEDI &
GUPTA, ADVOCATE for the Opponent(s) No. 12
MR PS CHAMPANERI, ADVOCATE for the Opponent(s) No. 6
MR MIHIR JOSHI, SR.ADVOCATE with MR SHAMIK S BHATT, ADVOCATE for the
Opponent(s) No. 10 , 14, 15 , 17 , 19
MR MIHIR THAKORE, SR.ADVOCATE with MS AMRITA M THAKORE, ADVOCATE for the
Opponent(s) No. 11 , 16 , 18 , 21
MS DHARMISHTA RAVAL, ADVOCATE for the Opponent(s) No. 7
NOTICE SERVED BY DS for the Opponent(s) No. 1 - 5 , 8 - 9 , 13 , 20
MR DUSHYANT DAVE, SR.ADVOCATE with MR SANDEEP SINGHI for SINGHI & CO,
ADVOCATE for the Opponent(s) No. 8
MR PARTH BHATT, ASSISTANT GOVERNMENT PLEADER.
WRIT PETITION (PIL) NO.2621 of 2013:
MR GOPAL SUBRAMANIAM AND MR.MIHIR JOSHI, SR.ADVOCATES with MS SHALLY
BHASIN AND MR SALIL THAKORE, ADVOCATES for the Applicants.
MR PS CHAMPANERI, ADVOCATE for the Opponent(s) No. 1
MR SANDEEP SINGHI for SINGHI & CO, ADVOCATE for the Opponent.
===========================================================
CORAM: HONOURABLE THE CHIEF JUSTICE MR.
BHASKAR BHATTACHARYA
and
HONOURABLE MR.JUSTICE J.B.PARDIWALA
Date : 13/01/2014
CAV JUDGEMENT
(PER : HONOURABLE MR.JUSTICE J.B.PARDIWALA)
Page 2 of 186
2 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
Since common questions of law and fact are involved in
both the captioned petitions, those were heard together and
are being disposed of by this common judgment and order.
The petitioners of Writ Petition (PIL) No.21 of 2013,
residing at village Navinal, Mundra Port and Special Economic
Zone, Kutch, have prayed for the following reliefs in public
interest :
"(A) To direct respondents and respondent nos.10 to 21
in particular to immediately stop further development of
the units and business operations in particular from their
respective units situated within respondent no.8 Mundra
Port and Special Economic Zone till environmental
clearance is granted by respondent Ministry of
Environment and Forests in favour of respondent no.8
Mundra Port and Special Economic Zone;
(B) To direct respondents and respondent nos.10 to 21 in
particular to completely dismantle and demolish the
construction put up on their respective units and remove
all and entire development upon the same to the extent
of status quo ante;
(BB) To direct respondent nos.1,2,3 and 4 and
respondent no.5 to take over complete control,
administration and supervision of respondent no.8
Mundra Port and Special Economic Zone, looking to the
grave violations of Environmental Impact Assessment
Notification, 2006;
(C) To direct the respondent nos.1 and 2 to take all civil,
criminal and corrective action against respondent nos.8,
10 to 21 for violating Environmental Impact Assessment
Notification, 2006;
(CC) To direct respondent nos.1, 3 and 4 to consider
permanently refusing grant of environmental clearance
to respondent no.8 Mundra Port and Special Economic
Zone for grave violations of Environmental Impact
Assessment Notification, 2006 in the context of subject
Page 3 of 186
3 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
matter of the present petition;
(D) To direct respondent nos.1 and 2 to constitute an
independent team of expert to decide the extent of
collusion and involvement of statutory, public and
Government authorities in assisting respondent nos.8, 10
to 21 in violating the Environmental Impact Assessment
Notification, 2006 and thereby develop the land in
question and put up construction thereupon and be
further pleased to direct taking of civil, criminal and
departmental action against erring officers;
(E) To direct the respondents and particularly respondent
nos.5, 7 and 9 to prepare panchnama of the land allotted
to respondent nos.10 to 21 and extent of development of
the very land and construction thereupon so far put up
by respondent nos.10 to 21 and place the same on
record;
(F) During pendency and/or final disposal of the present
petition be pleased to direct the respondents and
respondent nos.8, 10 to 21 in particular to immediately
stop further development of the units and business
operations from respective units and file an undertaking
before this Hon'ble Court in this regard AND be further
pleased to direct respondent no.5 Development
Commissioner, Mundra Port and Special Economic Zone
to ensure that no further development in the respective
units take place and business operations are undertaken
in any manner whatsoever;
(FF) During the pendency and/or final disposal of the
present petition to direct respondent nos.1,2,3 and 4 and
respondent no.5 to take over complete control,
administration and supervision of respondent no.8
Mundra Port and Special Economic Zone, looking to the
grave violations of Environmental Impact Assessment
Notification, 2006;
(G) To award the costs of this petition;
(H) To pass such other and further prayer/s in the
interest of justice be granted."
The petitioner of Special Civil Application No.2621 of
Page 4 of 186
4 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
2013, an industrial unit engaged in the manufacturing of
Advanced Turbine & Generators and Heat Exchanger
Equipments for Power Plants at the Mundra Special Economic
Zone, has prayed for the following reliefs :
"(i) Issue a writ, order or direction declaring that since
APSEZ i.e. Respondent No.2 has obtained a deemed
clearance under Clause 8(iii) of EIA Notification, 2006,
there is no impediment against the petitioners in
continuing to establish their respective projects in land
situated in Mundra SEZ, being part of Revenue Survey
No.295/1 and part of Revenue Survey No.225 of Mouje
Village Siracha and Navinal, Taluka Mundra, District
Kutch, Gujarat, in view of the fact that the petitioners
have already obtained statutory clearances inter alia
from Gujarat Pollution Control Board;
(ii) Issue a writ of mandamus commanding the
respondent to forbear from interfering in the remaining
construction and completion of the separate projects of
the petitioners at their respective lands in the Mundra
SEZ;
(iii) That pending the hearing and final disposal of this
petition, this Hon'ble Court be pleased to allow the
petitioners to recommence their construction activities
on their respective lands at the Mundra SEZ in order to
complete their projects;
(iv) For ad-interim reliefs in terms of prayer (iii) above;
(v) Pass any other appropriate order as this Hon'ble Court
may deem fit and proper in the facts and circumstances
of the case."
The case made out by the petitioners of Writ Petition
(PIL) No.21 of 2013 may be summarised as under :
The petitioners are residents of village Navinal situated
within the Mundra Port and Special Economic Zone territory
Page 5 of 186
5 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
(for short, 'the MPSEZ'). They are all farmers and earn their
livelihood through agricultural operations.
It is the case of the petitioners that without obtaining a
mandatory prior environmental clearance from the Ministry of
Environment and Forests, Union of India, as required under the
Environmental Impact Assessment Notification, 2006, the
respondent no.8 MPSEZ owned by the Adani Group at Mundra,
District Kutch, has conferred leasehold rights in favour of the
respondent nos.10 to 21, and on the strength of such leasehold
rights conferred by the MPSEZ as the lessor in favour of the
respondent nos.10 to 21 as the lessees, the respondent nos.10
to 21 have developed their respective plots of land and setup
their industrial units.
It is the case of the petitioners that the respondent
nos.10 to 21 have been operating their units since 2008 in the
absence of the environmental clearance in favour of the
MPSEZ.
It is the case of the petitioners that Entry 7(c) in the
Schedule attached with the environmental clearance under the
Environmental Impact Assessment Notification, 2006 (for short,
'EIA Notification') issued under Rule 5 of the Environment
(Protection) Rules, 1986 and Section 3 of the Environment
(Protection) Act, 1986, provides a list of projects which requires
prior environmental clearance before making them
operational.
According to the petitioners, the respondent no.8 MPSEZ
does not have the prior environmental clearance to setup a
Page 6 of 186
6 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
port based multipurpose special economic zone at Mundra and
until the clearance is granted by the respondent no.1, the
Ministry of Environment and Forests, no developmental
activities including that of setting up of infrastructural facilities
to provide basic amenities and facilities to the unit holders
within SEZ can take place.
According to the petitioners, such issue was raised in the
past by way of a Writ Petition (PIL) No.194 of 2011, decided by
this very Bench vide judgment and order dated 9th May 2012,
by which this Court held that, so long as the environmental
clearance is not granted by the Central Government in favour
of the MPSEZ for creation of infrastructural facilities on the
land so allotted and consequent to such permission such
facilities have been actually created by the allottee, the lessor
cannot lease out the right of enjoyment of the infrastructural
facilities to its lessee.
According to the petitioners, in Writ Petition (PIL) No.194
of 2011 only two units were joined as the party respondents,
namely, (1) Alstom Bharat Forge Power Limited, and (2)
Kalyani Alstom Power Limited. The other units, namely, the
respondent nos.10 to 21 in the present petition were not the
party respondents in Writ Petition (PIL) No.194 of 2011.
According to the petitioners, since this Court has already
held while deciding the Writ Petition (PIL) No.194 of 2011 that
the MPSEZ could not have lawfully leased out the right of
enjoyment of the infrastructural facilities to its lessee, namely,
(1) Alstom Bharat Forge Power Limited, and (2) Kalyani Alstom
Power Limited, i.e. the respondent nos.10 and 11 of Writ
Page 7 of 186
7 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
Petition (PIL) No.194 of 2011, the same principle would apply
even in the cases of the present respondent nos.10 to 21.
However, according to the petitioners, although there is a
clear pronouncement of this Court about the right of creation
of infrastructural facilities over the land allotted by the MPSEZ
prior to the grant of environmental clearance, the respondent
nos.10 to 21 have continued to operate their respective units
in flagrant violation and disregard of the Environmental Impact
Assessment Notification, 2006 as well as the dictum of law laid
down by this Court in Writ Petition (PIL) No.194 of 2011.
It has been averred in the petition that the public hearing
for grant of environmental clearance in favour of the MPSEZ
was held on 5th September 2010. At the same time, the
Ministry of Environment and Forests, Government of India, has
issued a show-cause notice to the MPSEZ in connection with
the violation of the provisions of the CRZ Notification, 1991. Till
this date, the mandatory prior environmental clearance has
not been granted by the Ministry of Environment and Forests
under the EIA Notification and, therefore, no developmental
activities can take place within the SEZ.
It is stated in the petition that the petitioners herein
learnt about the judgment rendered by this Court in Writ
Petition (PIL) No.194 of 2011, wherein only two units were
party respondents, namely, Alstom Bharat Forge Power Limited
and Kalyani Alstom Power Limited. At a later stage, the
petitioners could find out that there are other units also
operating within the SEZ, i.e. the respondent nos.10 to 21,
without any environmental clearance granted by the Union in
Page 8 of 186
8 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
favour of the MPSEZ.
In such circumstances, the petitioners thought fit to file
this petition in public interest, praying for the reliefs which
have been aforenoted.
On notice being issued to the respective respondents,
they have appeared and opposed this petition.
I. Stance of the Respondent No.8 - MPSEZ :
According to the respondent no.8, the petitions deserve
to be rejected on the ground of suppression of material facts.
The petitioners are guilty of projecting a false impression as if
nothing has happened after the judgment and order dated 9th
May 2012 was pronounced by this Court in Writ Petition (PIL)
No.194 of 2011.
According to the respondent no.8, the Expert Appraisal
Committee (EAC), constituted by the Ministry of Environment
and Forests, considered the issue of grant of environmental
clearance in its meetings held on 16th-17th April 2012, 4th-5th
June 2012 and 9th-10th July 2012 respectively. The EAC
recommended to the Ministry of Environment and Forests for
grant of environmental clearance subject to certain terms and
conditions.
In such circumstances referred to above, the following
has been averred in the affidavit-in-reply, which is as under :
"5. I state and submit that the respondent no.8 had
Page 9 of 186
9 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
submitted an application dated 15.12.2008 to MoEF-the
respondent no.1 for grant of Environmental and CRZ
clearance to the respondent no.8 for its project, namely,
SEZ, as required under the said notification. I state that
pursuant to the preparation of Environmental Impact
Assessment (EIA) study including Environment
Management Plan, a public hearing for the project was
conducted on 5.10.2010. Subsequent to the public
hearing, the EAC-respondent no.3, constituted by MoEF,
in its meeting held on 16th-17th April 2012
recommended the proposal for clearance of SEZ project
after receipt of the information as stipulated during the
said meeting. The respondent no.8 submitted the
requisite details to MoEF as sought for in the meeting of
EAC.
6. In the meantime, this Hon'ble Court vide its judgment
and order dated 9.5.2012 passed in Writ Petition (PIL)
No.194 of 2011, inter alia, directed the respondent
nos.10 and 11 to the said writ petition not to proceed
ahead in implementation of their project and not to
undertake any further construction work till the
respondent no.8 is granted environmental clearance.
7. Subsequent to the passing of the aforesaid judgment
and order dated 9.5.2012 by this Hon'ble Court, after due
compliance with the minutes of the meeting dated 16th-
17th April 2012 by respondent no.8, the matter was
further considered by the EAC at its meeting on 4th-5th
June 2012. EAC in its meeting held on 4th-5th June 2012
recommended the proposal of the respondent no.8 for
environmental and CRZ clearance with the conditions as
stipulated in the said meeting of EAC held on 4th-5th
June 2012. The said minutes are available on the official
website of MoEF which is within public domain and is a
public document. Thereafter, EAC in its meeting held on
9th-10th July 2012, inter alia, corrected the minutes of
the meeting held on 4th-5th June 2012 by reading the
notified area as 8481.2784 ha. instead of 5920 ha.
mentioned in the minutes of the meeting held on 4th-5th
June 2012. Even the said minutes of the meeting held on
9th-10th July 2012 is available on the official website of
MoEF which is within public domain and is a public
document.
8. In terms of paragraph 8(i) of the said notification, the
Page 10 of 186
10 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
MoEF was required to consider the recommendations of
EAC and convey its decision to the respondent no.8
within 45 days of the receipt of such recommendations of
EAC. No decision of MoEF was communicated to the
respondent no.8 within 45 days of the receipt of the
aforesaid recommendations of EAC. MoEF, in terms of
paragraph 8(ii) of the said notification, has neither
disagreed with the recommendations of EAC nor has
requested EAC for its reconsideration and no such
intimation in this respect has been received by the
respondent no.8. As no decision of MoEF was
communicated to the respondent no.8 within 45 days of
the receipt of the recommendations of EAC, the
respondent no.8, in terms of paragraph 8(iii) of the said
notification, proceeded that the environment/CRZ
clearance sought for has been granted by MoEF in terms
of the final recommendations of EAC dated 4th-5th June
2012 and corrections made on 9th-10th July 2012.
9. At this juncture, it would be material to place on record
the guidelines dated 29.4.2009 issued by MoEF for time
bound issue of environmental clearances. The said
guidelines were issued to remove the general perception
that there are delays in processing of the proposals after
their recommendations by EAC. Under the said
guidelines, necessary instructions were issued that final
view for environmental clearance is required to be taken
within 15 days of the recommendations of EAC and that
the environmental clearance thereafter would be
displayed on MoEF's website immediately. The
respondent no.8 based on the said notification and the
guidelines dated 29.4.2009 proceeded that it has been
granted necessary environmental/CRZ clearance in terms
of final recommendations of EAC dated 4th-5th June 2012
and corrections made on 9th-10th July 2012.
10. Continuing with the sequence of events, I state and
submit that one of the terms of the environmental/CRZ
clearance granted by MoEF to the respondent no.8,
pursuant to paragraph 8(iii) of the said notification, which
is evident from the minutes of the meeting of EAC held
on 4th-5th June 2012, stipulated that there shall be no
allotment of plot in CRZ area to industries except the
port and harbor and the activities which require
foreshore facilities. In order to ensure compliance of the
terms of the said environmental/CRZ clearance granted
Page 11 of 186
11 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
to the respondent no.8, MoEF addressed letter dated
26.10.2012 to Gujarat Coastal Zone Management
Authority (GCZMA) seeking details about the factual
position about the SEZ area falling outside CRZ area.
11. The respondent no.8 vide its letter dated 29.10.2012
and 1.1.2013 submitted the requisite details, as sought
for by MoEF vide its letter dated 26.10.2012, to GCZMA.
The respondent no.8 through the said letters once again
reiterated that it will carry out only the permissible
activities in the CRZ area as per the CRZ notification as
applicable. Government of Gujarat, Forests and
Environment Department through Member Secretary,
GCZMA vide its letter dated 9.1.2013 provided necessary
details to MoEF as sought for by MoEF vide its letter
dated 26.10.2012.
12. In light of the aforesaid facts, I state and submit that
the respondent no.8 has been granted requisite
environmental/CRZ clearance for its SEZ and that the
judgment and order dated 9.5.2012 passed by this
Hon'ble Court would not be applicable as sought to be
contended by the petitioners in their petition. I state and
submit that the petitioners have suppressed the EAC
recommendations dated 4th-5th June 2012 and 9th-10th
July 2012 though the said documents are within public
domain. In the circumstances, I submit that the petition
is required to be dismissed with exemplary cost.
13. Without prejudice to the aforesaid, I state and submit
that the authorities have not considered that there is any
bar either under the said notification or otherwise for an
individual unit, being setup within the SEZ, to operate,
even if it has obtained requisite environmental clearance
and/or consent/authorisation from the Pollution Control
Board, till the time the SEZ is granted environmental
clearance. I submit that it is not even the case of MoEF
that any individual unit cannot operate within SEZ,
though having requisite environmental clearance and/or
consent from the Pollution Control Board, till the time
SEZ is granted environmental clearance. The same would
also be evident from the stand of MoEF taken before this
Hon'ble Court during the course of hearing of Writ
Petition (PIL) No.194 of 2011. On the contrary, MoEF has
granted environmental clearances to the individual unit/s
to be setup in the SEZ though the environmental
Page 12 of 186
12 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
clearance for the said SEZ was pending before it. The
same would be evident in the case of Dahej SEZ, near
Bharuch, Gujarat, developed by Gujarat Industrial
Development Corporation (GIDC). One of the units within
the Dahej SEZ, namely, M/s.Indofil Chemicals Company
was granted environmental clearance by MoEF on
19.8.2008 while MoEF had granted environmental
clearance for Dahej SEZ to GIDC only on 17.3.2010
during which time it is learnt that the aforesaid unit was
carrying out its manufacturing activities. From the
aforesaid, it appears that there may be several other
such environmental clearances which may have been
granted by MoEF. The respondent no.8 is not aware of
the same, and that the MoEF would be in a better
position to clarify the position in this regard.
14. I state and submit that the respondent nos.10 to 21
have setup or are in the process of setting up the units or
have proposed to setup their units within the SEZ of the
respondent no.8 pursuant to the relevant permissions
being granted to them by the respondent no.5 under the
provisions of the Special Economic Zone Act, 2005 and
the rules framed thereunder. The said units would be
required to obtain necessary consent/clearance from the
appropriate authority based upon the nature of their
activities. The only relief for an individual unit, which
requires environmental clearance for its project under
the said notification, is that the said individual unit would
be exempted from public hearing in cases where the SEZ
as a whole has undergone public hearing. I submit that
the appropriate authorities would not have granted
consents and/or clearances to the individual units if there
would have been any bar to give such consent and/or
clearance in the absence of environmental clearance
being granted to SEZ. In light of the aforesaid, I submit
that the present petition is not maintainable and is liable
to be dismissed. Even otherwise, the present petition is
not maintainable in view of the provisions of National
Green Tribunal Act, 2010 read with order dated 9.8.2012
passed by the Hon'ble Supreme Court of India in Writ
Petition (C) No.50 of 1998.
15. At this juncture, it is pertinent to mention that the
port facility which is setup by the respondent no.8 and in
operation, pursuant to environmental/CRZ clearances
granted to it earlier by MoEF, is not the infrastructure
Page 13 of 186
13 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
facility provided for or covered under the
environmental/CRZ clearance applied for and granted by
MoEF for the SEZ of the respondent no.8."
Thus, from the aforenoted stance of the respondent no.8
- MPSEZ, it is evident that it has pleaded in its defence the
deemed environmental clearance in terms of clause 8 of the
Environmental Impact Assessment Notification, 2006.
Therefore, according to the respondent no.8 - MPSEZ, the
position has completely changed on grant of the deemed
environmental clearance, which was not the position when this
Court decided the Writ Petition (PIL) No.194 of 2011.
In such circumstances referred to above, according to the
respondent no.8 - MPSEZ, the Writ Petition (PIL) No.21 of 2013
need not be entertained and should be rejected only on the
ground that in view of the deemed environmental clearance
the respondent nos.10 to 21 can operate their respective units
within the Special Economic Zone.
II. Stance of the Respondent Nos.10 to 21 :
By and large the stance of the respondent nos.10 to 21,
i.e. the unit holders, is the same as that adopted by the
respondent no.8 - MPSEZ. In addition to the grant of the
deemed environmental clearance, the stance of the respective
unit holders is that they are operating within the SEZ since
2008 and, by now, they have invested crores of rupees in the
development of their projects.
According to the respondent nos.10 to 21, the provisions
Page 14 of 186
14 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
of the EIA Notification make it abundantly clear that the
environmental clearance is required to be obtained by only
those projects which are listed in the Schedule thereto and not
otherwise. According to them, if a SEZ does not get an
environmental clearance, that by itself would not be a bar for
setting up of an industrial unit inside the SEZ if the unit itself
has the necessary environmental clearance for its project.
The sum and substance of the stance of the respondent
nos.10 to 21 is that each one of them have obtained the
necessary permission to setup their units from the Gujarat
Pollution Control Board under the provisions of the Water
(Prevention and Control of Pollution) Act, 1974, the Air
(Prevention and Control of Pollution) Act, 1981 and the
Environment (Protection) Act, 1986.
All the units operating within the SEZ have received the
consent and authorisation under the provisions of the Water
(Prevention and Control of Pollution) Act, 1974, the Air
(Prevention and Control of Pollution) Act, 1981 and the
Hazardous Waste (Management, Handling and Transboundry
Movement) Rules, 2008 for the use of outlets and discharge of
trade effluents due to operation of the plant.
It is also the stance of the unit holders that under Section
14 of the National Green Tribunal Act, 2010, it is the tribunal
alone which has the jurisdiction to decide cases of the present
nature where a substantial question relating to environment is
raised.
The issues raised in the present petitions are directly
Page 15 of 186
15 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
related to the Notification dated 14th September 2006 issued
under the provisions of the Environment (Protection) Act, 1986.
In such circumstances, it is the National Green Tribunal alone
which would have the jurisdiction to try and entertain the
issues raised in the present petitions. Thus, what has been
pleaded in defence of these petitions is the alternative remedy
available to the petitioners.
It is also the stance of the respondent nos.10 to 21 that
the petitions should not be entertained on the ground of delay
and laches. According to them, the units are in operation past
almost more than five years and the petition has been filed in
the year 2013. Such being the position, the principle of delay
and laches would also be applicable to the petition filed in
public interest.
In the circumstances referred to above, the respondent
nos.10 to 21 have prayed that there being no merit in the Writ
Petition (PIL) No.21 of 2013, the same deserves to be rejected.
III. Stance of the Respondent no.5 - Development
Commissioner, MPSEZ :
The Development Commissioner, in its affidavit-in-reply
has made the following averments :
"3. In the background of the aforesaid facts and
circumstances, I state and submit that the preamble of
the Special Economic Zones Act, 2005, states that, "an
Act to provide for the establishment, development and
management of the Special Economic Zones for the
Page 16 of 186
16 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
promotion of exports and for matters connected
therewith or incidental thereto". In the background of the
aforesaid facts and circumstances, the provisions
contained in Chapter IV of the Act, enumerates the
appointment and functions of the Development
Commissioner. To achieve the object and legislative
policy, the speedy development of SEZs and promotion
of exports from such SEZs are the essence for achieving
the object behind the legislation. In the background of
the aforesaid facts and circumstances, I state that the
provisions contained in Chapter III of the Act deals with
the procedure for making a proposal to establish SEZ as
contemplated therein and for the purpose of considering
the same, the provisions have been made in Chapter III
constituting the Board of Approval, their duties, powers
and functions. Chapter V of the Act provides for
constitution of approval committee, the powers and
functions of the Approval Committee, setting up of units,
power of cancellation of letter of approval and for other
matters enumerated therein in the said Chapter. Chapter
VI deals with the exemption, drawbacks and concessions
as stipulated therein in the said provisions and the
provisions relating to the direct taxes, etc. The provisions
contained in Chapter VII provides for constitution of SEZ
authority, its functions etc.
4. In the background of the aforesaid facts and
circumstances, I state and submit that for the purpose of
carrying out the provisions of the Act, the provisions
contained in Section 55 of the Act, empowers the Central
Government to frame Rules by notification for carrying
out the provisions of the Act and such Rules may in
particular and without prejudice to generality of such
Rules making power, such Rules may provide for all or
any of the matter enumerated therein in the said
provisions of Section 55(2) of the Act. In the background
of the aforesaid facts and circumstances, I state and
submit that the letter of approval granted to the
respondent no.8 contains one of the conditions that the
developer shall conform to the environmental
requirements. It is in this behalf submitted that one of
the words by the petitioner in the beginning of para as
"without mandatory prior environmental clearance from
the respondent Ministry of Environment and Forest ...." is
not a part of letter of approval. The letter of approval to
the Developer is issued as per Rule 6 of the SEZ Rules,
Page 17 of 186
17 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
2006 by the Central Government on recommendations of
the Board of Approval. It is further submitted that
likewise letter of approval to the co-developer is also
issued by the Central Government on the basis of the
recommendations of Board of Approval in respect of the
proposal in terms of the provisions of Section 3(11) and
(12). It is further submitted that the letter of approval to
the units located in SEZ is issued by the Development
Commissioner after approval of the proposal of the unit
by the Unit Approval Committee (UAC) in terms of the
provisions contained in Section 15(3) and (9) of the Act.
It is further submitted that the letter of approval issued
to the Developer/co-developer or the unit is subject to
the terms and conditions imposed by the Board of
Approval and/or the Unit Approval Committee, as the
case may be.
5. So far as the contention of the petitioners to the effect
that the front doors are kept closed and all cosmetics
exercise undertaken by the respondent nos.10 to 21 from
outside, is not correct, inasmuch as the fact is that the
production of goods and its subsequent clearance from
the SEZ area takes place through the "Entry and Exit
Gates" as prescribed under the SEZ Act and Rules. It
appears that the petitioners are not having clear idea
about the functions of the units situated in the SEZ area.
6. In regards to the order dated 14.2.2013 passed by this
Hon'ble Court in the above mentioned writ petition is
concerned, immediately on receipt of the said order, the
respondent no.5 and the office of the respondent no.5
instructed/directed all the units to comply with the order
of the Hon'ble High Court immediately. Thus, with regard
to the allegations, contentions, submissions and facts
contained in para 1 of the above writ petition, the data as
aforesaid has been placed on record before this Hon'ble
Court.
8. In reply to the allegations, contentions and
submissions raised by the petitioners in paragraph no.4.1
are concerned, I state and submit that the contentions
raised therein by the petitioners are not justified. The
submission made by the Ministry of Environment and
Forests may be relied upon as far as the contraventions
of the EIA Notification, 2006 by the Developer is
concerned.
Page 18 of 186
18 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
As far as the order dated 9.5.2012 of the Hon'ble High
Court of Gujarat in PIL No.194/2011 is concerned, it does
not stop functioning of all the running units. Hence the
inference drawn while forming the above contention is
not only wrong but also misleading. The said order dated
9.5.2012 is as under and the same was in respect of two
units i.e. Alstom Bharat Forge Power Ltd. being
respondent no.10 to the PIL No.194/2011 and Kalyani
Alstom Power Ltd. being respondent no.11 to the PIL
No.194/2011 :
"...We dispose of this writ petition with a direction
to respondent nos.10 and 11 not to proceed ahead
in implementation of their project and not to
undertake any further construction work, whether
preliminary or otherwise, till the MPSEZ is granted
environmental clearance. The writ petition to that
extent is allowed."
The said order dated 9.5.2012 is applicable to the
abovenamed units. However, the respondent no.5
immediately on receipt of the said order dated 9.5.2012
issued directions to the Developer/Co-Developer and
Units to comply with the order in full and stop the
construction activities immediately. The contention that
the Central and State Authorities have illegally and
unconstitutionally allowed or by turning their attention
away permitted respondent nos.10 to 21 to setup their
respective units within MPSEZ, put up construction
thereupon and thereafter do business from the very
respective units, is not correct as the respondent no.5
immediately took the steps to implement the order of the
Hon'ble High Court and directed the affected parties i.e.
respondent no.10 and respondent no.11 of the PIL
No.194 of 2011 to stop their development related
activities including construction activities.
Under the SEZ Act and rules framed thereunder, the units
are leased the land in the processing area of the SEZ by
the Developer on the basis of Letter of Permission issued
by the Unit Approval Committee and to complete the
compound wall for the whole available land of the SEZ
area is the responsibility of the Developer. The units, to
whom the land/space is leased by the Developer, are, in
turn, required to obtain the applicable Environmental
Page 19 of 186
19 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
Clearance separately as may be applicable to them. All
the units situated in this SEZ may not be required to
obtain prior Environmental Clearance which depends
upon the category in which they are falling."
IV. Submissions on behalf of the Petitioners:
Mr.Anand Yagnik, the learned counsel appearing for the
petitioners, submitted that it is only after the counter was filed
by the respondent no.8 MPSEZ to his petition, his clients learnt
that the environmental impact assessment committee had
recommended to the Ministry of Environment and Forests,
Government of India, to grant environmental clearance in
terms of Clause 8 of the Notification, 2006, subject to certain
terms and conditions, but as the Ministry of Environment and
Forests failed to consider such recommendations by the
Experts Appraisal Committee within the stipulated period of
time, by the deeming fiction provided in Clause 8, a deemed
clearance is said to have been granted in favour of the MPSEZ.
According to Mr.Yagnik, the question of deemed
environmental clearance has arisen in view of the failure on
the part of the regulatory authority, namely, the Ministry of
Environment and Forests, to respond to and take an
appropriate decision upon the recommendations of the Expert
Appraisal Committee within a period of 45 days.
Mr.Yagnik submitted that such a failure is conscious and
mala fide only with a view to benefit the respondent no.8
MPSEZ in seeking the environmental clearance.
Mr.Yagnik submitted that in such a serious matter the
Page 20 of 186
20 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
respondent no.1 - Ministry of Environment and Forests,
Government of India, has not thought fit even to file a formal
reply so as to make its stance clear before the Court.
Mr.Yagnik submitted that the deeming fiction so far as
the grant of environmental clearance on expiry of 45 days
from the date of the recommendations of the EAC is
concerned, would apply only in cases in which the project or
the activity undertaken is strictly in accordance with law. In the
present case, according to Mr.Yagnik, there has been a
flagrant violation and disregard of the terms of the Notification,
2006, and in such circumstances, the respondent no.8 cannot
take shelter of the deemed clearance said to have been
granted in their favour.
Mr.Yagnik submitted that the whole defence of the
respondent no.8 and the other unit holders as regards the
grant of deemed environmental clearance is completely
misconceived because not only the respondent no.8 MPSEZ
but the individual unit holders have violated the terms of the
Notification, 2006 by proceeding ahead with the development
in the absence of any environmental clearance. In short, the
sum and substance of Mr.Yagnik's submissions is that having
committed the illegality the same would not get condoned by a
fiction of law, which provides for a deemed environmental
clearance.
Mr.Yagnik submitted that the essence of EIA Notification
is that unless a prior environmental clearance is granted, the
project proponent has no right to put up any construction
whatsoever on the land of the proposed project. In the present
Page 21 of 186
21 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
case, the respondent nos.10 to 21, on the strength of the so-
called leasehold rights conferred by the respondent no.8
MPSEZ in the absence of any environmental clearance granted
in their favour, proceeded to complete their individual projects
and are operating the same full-fledged past five years. At this
stage, now they cannot take the shelter of the deemed
clearance by a fiction of law.
Mr.Yagnik submitted that the issue which he has raised in
the petition has been substantially answered by this Court in
its decision rendered in the case of Ranubha Rajmalji Jadeja
and others v. Union of India and others, Writ Petition (PIL)
No.194 of 2011 decided on 9th May 2012.
Mr.Yagnik submitted that from the language of the
Minutes dated 5th June 2012, it appears that the EAC had no
idea that the respondent no.8 MPSEZ had substantially
undertaken the work of development and construction to
provide infrastructure to the individual unit holders within the
SEZ and that the MPSEZ had already made allotment of plots
on lease, and on the strength of such leasehold rights, the
respondent nos.10 to 21 had fully developed their individual
plots by putting up the construction. According to Mr.Yagnik, if
the recommendations are final, then only in such
circumstances, the question of grant of deemed environmental
clearance would arise in the event the regulatory authority
fails to respond and take a decision within 45 days thereafter.
Mr.Yagnik would submit that the Minutes of the meeting
does not suggest that the recommendations are final and this
could be clarified only by the EAC of the Ministry of
Page 22 of 186
22 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
Environment and Forests, Government of India.
Mr.Yagnik laid much stress on the fact that the Ministry of
Environment and Forests, Government of India, thought fit to
appoint Sunita Narain Committee on 14th September 2012 in
view of the complaints received from the Kheti Vikas Sewa
Trust regarding severe impact upon the environment safety
and integrity in MPSEZ committed by M/s.Adani Port and
Special Economic Zone Limited.
In such circumstances, the respondents should not be
permitted to take shelter of such a deemed environmental
clearance as that would frustrate the very object of seeking a
prior environmental clearance before undertaking any work of
construction on the Special Economic Zone.
Mr.Yagnik placed reliance on the following decisions in
support of his submissions :
(1) A Division Bench decision of the Bombay High Court
in the case of Gram Panchayat Navlakh Umbre through
Navlakh Umbre Parisar Paryavaran Vikas Sangh v. Union
of India and others, Public Interest Litigation No.115 of
2010 decided on 28th June 2012;
(2) A Division Bench decision of this High Court in the
case of Raj Mineral through Proprietor Sharad L.Vyas v.
State of Gujarat, 2011(3) GLH 257;
(3) Commissioner of Municipal Corporation, Shimla v.
Prem Lata Sood and others, (2007)11 SCC 40;
(4) Mansinghbhai Kahalsingbhai and others v. Surat
Municipal Corporation and others, 2000(2) GLH 269;
(5) Aneeta Hada v. Godfather Travels and Tours Private
Page 23 of 186
23 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
Limited, (2012)5 SCC 661;
(6) Modern Dental College and Research Centre and
others v. State of Madhya Pradesh and others, (2009)7
SCC 751;
(7) Bharathidasan University and another v. All-India
Council for Technical Education and others, (2001)8 SCC
676;
(8) Union of India and others v. All India Children Care
and Educational Development Society, Azamgarh and
another, (2002)3 SCC 649;
(9) Kalidas Umedram and others v. State of Gujarat and
another, (1996)7 SCC 635;
(10) Mansingbhai Kahalsingbhai v. Surat Municipal
Corporation, AIR 2001 Guj. 44;
(11) Pravinkumar Maganlal Patel v. Surat People's Co-op
Bank Limited, 2008(3) GLH 770;
(12) T.N.Godavarman Thirumulpad v. Union of India and
others, (2012)11 SCC 415.
V. Submissions on behalf of the Respondent No.8
MPSEZ in Writ Petition (PIL) No.21 of 2013 and
Respondent No.2 in Special Civil Application No.2621 of
2013..
Mr.Dushyant Dave, the learned senior advocate
appearing for Singhi & Company raised the following
preliminary contentions as regards the maintainability of the
Writ Petition (PIL) No.21 of 2013 filed by the villagers :
The petitioners are guilty of suppression of material
facts. The petitioners have suppressed the fact that the Expert
Appraisal Committee has recommended the environmental
Page 24 of 186
24 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
clearance in respect of the Adani Port & Special Economic
Zone Limited vide minutes of the meeting dated
04/05.06.2012 and minutes of the meeting dated
09/10.07.2012 both of which were available on the official
website of Ministry of Environment and Forests. When the
petitioners approached this Court on the premise that APSEZ
did not have an environmental clearance, it was duty bound to
disclose that the EAC had recommended the project and the
requisite period under Clause 8(i) and (ii) had already expired
resulting in environmental clearance being granted to APSEZ
for its SEZ in terms of EIA Notification, 2006 before the petition
was filed, particularly when the petitioners appear to be
otherwise very well informed. They knew about the
Environment Impact Assesment Report of SEZ, the Sunita
Narain Committee Report, the earlier judgment in Writ Petition
(PIL) No.194 of 2011 and various circulars of MoEF downloaded
from the official website of MoEF, etc.
The individual units were setup from 2010 onwards and
the petitioners being residents of the village, in the vicinity of
which the units have been setup, would have been aware of
the fact that the units are being setup in the SEZ. The units are
being setup since 2010 and have also thereafter been
commissioned. The petitioners have approached this Court
after the commissioning of units and more than three years
after they were aware of the units being setup.
Even at the time of public hearing for environmental
clearance for the SEZ, which took place on 05.10.2010, the
petitioners/villagers were aware of the fact that 20 units are
being setup as is evident from the objection raised by
Page 25 of 186
25 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
Dharmendrasinh Jadeja, President Samaghoga/Baraya Gram
Vikas Samiti vide letter dated 05.10.2010 addressed to the
Chairman of the Public Hearing Committee.
The petitioners have not made any averment in the
petition in respect of the clearance granted to the SEZ
pursuant to clause 8(iii) read with clause 8(i) and (ii) of the EIA
Notification, 2006 and yet have made oral submissions in
respect of the same, which cannot be taken into consideration
by this Court. Proper pleadings are a prerequisite for any writ
petition including a public interest litigation.
The petitioners have neither challenged the vires of
Clause 8(iii) of the EIA Notification, 2006 nor have they have
challenged the decision of the Expert Appraisal Committee.
The petitioner cannot be permitted to raise such contentions
by making mere oral submissions.
Some of the residents of village Navinal had filed Writ
Petition (PIL) No. 194 of 2011 seeking relief against two units,
which were under construction. When such petition was filed,
the petitioners therein would have been aware of the existence
of the units of Respondent nos.10 to 21 herein and could have
sought relief against the said Respondents in Writ Petition (PIL)
No.194 of 2011. They having failed to do so, the present Public
Interest Petition through other villagers is barred on the
principles of constructive res judicata. Different parties/
residents cannot be permitted to approach this Court time and
again by filing PILs and seek relief against different units. Such
action apart from being barred on the principles of constructive
res judicata is also an abuse of the process of the Court.
Page 26 of 186
26 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
The present petition is not a bona fide public interest
litigation, but should be more appropriately termed as a
political interest litigation. This is evident from the fact that the
petitioners have suppressed material facts, not disclosed the
source of their funds to proceed with the present litigation and
having come to the Court after a considerable delay.
All parties concerned namely the MoEF, Ministry of
Commerce & Industry, Gujarat Pollution Control Board, APSEZ
and the units were bona fide of the view that no environmental
clearance of the SEZ was necessary for individual units to
come up in the SEZ till the judgment was delivered in Writ
Petition (PIL) No. 194 of 2011 on 09.05.2012. No industrial
units have come up after the said judgment was delivered by
this Court. Pursuant to the recommendations of EAC, the
clearance is granted to the SEZ in terms of EIA Notification,
2006 as per clause S(iii) read with clause 8(i) and (ii) with
effect from 20.07.2012.
All the units which are operating, have been granted their
respective requisite clearances as required by the MoEF/State
Environment Impact Assessment Authority ('SEIAA')/GPCB.
These authorities, being aware that the SEZ has not yet been
granted environmental clearance, granted clearances to the
units.
No condition was imposed, while granting environmental
clearance, on the units that the said clearance is subject to the
clearance being granted to the SEZ.
Page 27 of 186
27 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
The Development Commissioner under the Special
Economic Zones Act, 2005 granted approval for the units to be
established in the SEZ without any condition qua the
environmental clearance to the SEZ and in fact imposed a
condition that the unit should be established within a
stipulated period.
When the public hearing under the EIA Notification, 2006
was conducted, the villagers were very much aware that units
were being established and had even sought information in
respect of the same under the RTI Act, and one
Dharmendrasinh K.Jadeja in his letter dated 05.10.2010
addressed to the Public Hearing Committee, had specifically
mentioned about the existence of 20 units. These proceedings
were with the EAC when it recommended environmental
clearance in respect of SEZ.
At the EAC meeting held on 16/17.04.2012, presentation
was made by APSEZ in which it was highlighted that certain
units have been commissioned and the position of the units
was also clearly demarcated in the map tendered before the
EAC.
The advocate for the petitioners had addressed two
letters to the MoEF dated 27.08.2011 and 13.09.2011,
specifically alleging that the unit of petitioners of Special Civil
Application No.2621 of 2013 are being established in SEZ in
absence of environmental clearance to the SEZ. In spite of
such letter, when the petitioners of Special Civil Application
No.2621 of 2013 inquired from the MoEF vide letter dated
12.10.2011 whether they need any environmental clearance or
Page 28 of 186
28 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
not, the MoEF responded vide letter dated 25.10.2011 that no
environmental clearance is required for establishing their units
in the SEZ under EIA Notification, 2006.
As is evident from the observations made by this Hon'ble
Court in Part-IV of its judgment in Writ Petition (PIL) No. 194 of
2011 dated 09.05.2012, the Union of India was supporting its
letter dated 25.10.2011 addressed to the petitioners of Special
Civil Application No.2621 of 2013 that no environmental
clearance was required for their unit to be established in the
SEZ and that the Union had nothing more to say in the matter.
MoEF has itself granted environmental clearance to units
in Andhra Pradesh Special Economic Zone on 08.06.2009 and
05.08.2011 before environmental clearance was granted to the
said SEZ on 13.02.2012 and the said units were even
established before environmental clearance to the SEZ.
Similarly, MoEF granted environmental clearance to a unit in
Dahej SEZ on 19.08.2008 before the environmental clearance
was granted to the said SEZ on 17.03.2010. Even projects
within this SEZ were granted clearance by MoEF prior to
environmental clearance to the SEZ itself.
In view of Clause 8(iii) of EIA Notification, 2006, the final
recommendation of the EAC shall be considered as grant or
denial of clearance by the Regulatory Authority in terms of
such recommendation, if the Regulatory Authority fails to
communicate its decision pursuant to the final
recommendations within the time stipulated in Clauses 8(i).
Page 29 of 186
29 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
(1) The entire premise of the petitioners' contention is
based on an assumption that an application would
get "deemed clearance" under Clause S(iii) of the
EIA Notification, 2006 if the regulatory authority
(MoEF) does not decide within the stipulated period.
This is incorrect. The fiction created under Clause
8(iii) is not that the application as made by a project
proponent is deemed to be granted, but that the
recommendations of the EAC, after scoping and due
appraisal, whether approving or rejecting the
proposal, are to be treated as the decision of the
regulatory authority, which is a different matter
altogether.
(2) There is no provision/condition in the EIA
Notification, 2006 to the effect that the deeming
provision would be inapplicable on account of the
commencement of construction prior to grant of
environmental clearance. Reading such a condition
into the EIA Notification, 2006 would amount to
legislating which is impermissible.
(3) Such a condition cannot be read in by an analogy
with case law relating to deemed permission, but
has to be supported by a provision in the
notification, since the fiction is not that the
application as made is deemed to be granted
without scrutiny, but that the recommendations of
the expert body - EAC, made after due appraisal,
are treated as if the same is the decision of the
regulatory authority.
Page 30 of 186
30 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
(4) The principle of "reading down" a provision would
not apply in the present case since the same would
be applicable only for the purpose of saving the
provision from being declared ultra vires the
Constitution or the parent statute or for the purpose
of bringing it in conformity with the parent statute,
which is not the case here. In any case, in the
absence of a challenge to the provision, there
cannot be any question of reading it down.
(5) Similar provisions exist in environmental
legislations, including Section 25(7) of the Water
(Prevention and Control of Pollution) Act, 1974,
proviso to Section 21(2) of the Air (Prevention and
Control of Pollution) Act, 1981 as well as Clause
2(V) of the Environment Impact Assessment
Notification, 1994. Therefore, a deeming provision
is not unknown to environmental legislation.
(6) The scheme of the EIA Notification, 2006 indicates a
very comprehensive procedure entailing application
of mind at every stage by persons equipped with
the necessary expertise for deciding whether an
SEZ project deserves environmental clearance, as
also the importance of time bound decision making
in this regard at every stage. The scheme therefore
indicates the rationale and reasonableness of the
provisions. Therefore, there is no justification for
reading something into the notification by holding
that the deeming clause is not applicable to certain
cases.
Page 31 of 186
31 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
(7) The very authority which has issued the EIA
Notification, 2006 has itself not interpreted it to
mean that a breach thereof would warrant
automatic shelving of the application or would
render the deeming provision inapplicable. Such an
interpretation by the very authority issuing the
notification is entitled to be given weight
particularly since the Hon'ble Court is considering
interpretation of a subordinate legislation of that
authority itself and not the interpretation of a
parent statute on the basis of an interpretation of
an administering authority.
(8) The judgments on deemed permission cited by the
petitioners are clearly distinguishable. In all those
cases, the deemed permission itself ran contrary to
the statute, in other words the subject matter of
such permission (SEZ in this case) was not
permitted by law.
(9) Reliance placed by the petitioners and the Union on
the letters of MoEF to Gujarat State Coastal Zone
Management Authority ("GCZMA") dated
26.10.2012 and the replies thereto by APSEZ and
GCZMA do not in any manner militate against the
clearance already granted under EIA Notification,
2006 on the basis of the recommendations of the
EAC. Even the appointment of Sunita Narain
Committee does not militate against the clearance.
Such subsequent inquiry cannot in any manner
Page 32 of 186
32 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
affect the clearance granted, unless some action in
respect of SEZ is taken.
IV. Coastal Regulatory Zone ("CRZ") clearance also stands
granted in light of CRZ Notification dated 06.01.2011.
Since project has been granted clearance under the EIA
Notification and since Gujarat State Coastal Zone Management
Authority has recommended the project, the contention that
CRZ clearance is not granted is ex-facie untenable.
V. Sunita Narain Committee was constituted after the
clearance is granted to APSEZ in terms of Clause 8(iii)
and the same was constituted in respect of earlier
environment clearance granted in respect of the port
activities of the project proponent and not in respect of
the SEZ, which is an independent project of the project
proponent.
VI. A company such as APSEZ has various projects such as
port and port backup related activities, social
infrastructure, SEZ. For each such project, APSEZ as a
project proponent is required to obtain environmental
clearance. As and when it obtains environmental
clearance in respect of such project, the project
proponent can carry out the activities of such project. There is
absolutely no requirement that all environmental clearances
are required to be obtained before any activity is carried out.
Page 33 of 186
33 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
SEZ is one of the projects of the project proponent
APSEZ. While it is true that it can carry out activities and
create infrastructure for the SEZ after obtaining environmental
clearance under EIA Notification, 2006, there is nothing under
the Special Economic Zones Act, 2005 or the EIA Notification,
2006 prohibiting it from leasing the land to different parties for
establishing their projects in the SEZ and that both the SEZ
and the units can establish themselves after obtaining
necessary consents/environmental clearance respectively.
While the judgment delivered by this Hon'ble Court in
Writ Petition (PIL) No.194 of 2011 dated 09.05.2012 is a
binding precedent, the respondent no.8 submits that the
factual premises on the basis of which the said judgment has
proceeded is incorrect in so far as it proceeds on the basis of
the answer given on behalf of this respondent to a specific
query raised by the Hon'ble Court. It clearly appears from the
judgment that the Counsel for the Respondent did not
appreciate the purport of the question and consequently
answered it on the basis of what he understood was the
question.
Section 3 of the Special Economic Zones Act, 2005
(hereinafter referred to as the 'Act') provides for the procedure
for seeking approval of a Special Economic Zone ('SEZ') and its
grant by the Central Government. Once an area is notified
under Section 4(1) of the Act as a SEZ exemption is available
both under Section 7 and Section 26 of the Act to the SEZ or a
unit situated therein. The areas in the SEZ have to be
Page 34 of 186
34 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
demarcated into processing and non-processing areas by the
Development Commissioner under Rule 11 of the Special
Economic Zones Rules, 2006 (hereinafter referred to as the
'Rules') read with Section 6 of the Act.
For establishing a unit in a SEZ the person so interested
may submit a proposal to the Development Commissioner
which shall forward it to the Approval Committee and once
approval is granted by the Approval Committee, the
Development Commissioner may grant Letter of Approval to
the person concerned. The relevant provisions are Section 15
of the Act read with Rule 17 and 18 of the Rules. The
Developer can enter into a lease agreement and give
possession to such entrepreneur only after the Development
Commissioner grants Letter of Approval, and such
entrepreneur individually will have to undertake to fulfill
environmental and pollution control norms as may be
applicable to the industry/unit which he proposes to establish
[see Rule 18(2)(ii) and (iii)]. Thus, the Act itself contemplates
individual environment and pollution clearances to be obtained
by the units which are being set up in the SEZ.
In the event, SEZ is refused environmental clearance the
units may lose the benefit of exemptions granted under the
Act, but the land leased to them would continue to be with
them and if they want to run the industry they can do so long
as they fulfill the requirements of environmental laws.
Page 35 of 186
35 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
In view of the above, it is not essential for leasing of land
or for establishment of units in the SEZ that SEZ should have
environment clearance. The individual units must obtain such
environmental clearance, as may be necessary.
SEZ of the respondent no.8 is presently extending over
8000 ha and to develop the complete SEZ would take
considerable time. The property of the SEZ belongs to APSEZ.
There is absolutely no bar in giving lands in the processing
zones on lease for units to come up after the Development
Commissioner grants approval to such units to be established
in the SEZ. There is absolutely no bar in the units being
established either under the SEZ Act or under the Environment
(Protection) Act, 1986 for units to obtain their environmental
clearance and establish themselves as and where
environmental clearance has been granted (See above).
Development activities have been carried out either by the
developer or co-developer (such as CETP and social
infrastructure). In fact the CETP has been established for the
benefit of the units which have been approved by the
Development Commissioner. It would be well neigh impossible
for the developer to completely develop the SEZ and then
grant lease for the units to come up. That is not the
intendment or purport of the provision of the Act or the rules
framed thereunder.
Once the Development Commissioner grants the
approval to the unit, such approval is only for the period of one
year and the unit has to commence production/service within
Page 36 of 186
36 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
one year, which can be extended for further period not
exceeding two years and for a further period of one year
provided two-third of the activities relating to the setting up of
the unit is complete. [see Rule 19(4)]
The respondent no.8 charges lease rentals for the land
given on lease and such charges have nothing to do with the
infrastructure to be provided by the respondent no.8. It is a
pure and simple lease between the owner of the property and
the lessee. Separate maintenance charges are leviable by the
respondent no.8 for the infrastructure which it provides/may
provide in future. If the SEZ fails to provide, for any reason
whatsoever, it can still charge lease rentals, while it may not
be in a position to claim any maintenance charges.
Even otherwise, the judgment dated 09.05.2012 passed
in Writ Petition (PIL) No. 194 of 2011 also does not lay down
that the Developer cannot sub-lease the land, since the
observation that the Developer was not entitled to sub-lease
the land is found only in the supporting view taken by the
Hon'ble Chief Justice. In fact, the finding in the judgment
rendered by one of us (Pardiwala, J.) is to the effect that the
Developer could have allotted plots to the companies desirous
of putting up their Units. Therefore, the said judgment dated
09.05.2012 contains two different views on this issue and
hence it may not be considered to be an authority for the
proposition that the allotment or lease of the plot is
impermissible in law.
Page 37 of 186
37 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
The contention that the approval granted to the SEZ
under SEZ Act has expired is ex-facie untenable in view of Rule
6(2)(a) and (aa) of the Rules, which provide that the Letter of
Approval of a Developer shall be valid for three years, within
which time atleast one unit has commenced production, in
which case the approval shall continue. In the instant case as
this has happened, the validity of the Letter of Approval
continues.
VI. Submissions on behalf of the Respondent
Nos.10,14,15,17 and 19 :
Mr.Mihir Joshi, the learned senior advocate assisted by
Mr.Shamik Bhatt, made the following submissions :
The recommendations made by the EAC are not the
subject matter of challenge in Writ Petition (PIL) No.21 of 2013
filed by the villagers. In such circumstances, the petition itself
would not survive and if the petitioners are inclined to
challenge the legality and validity of grant of deemed
environmental clearance on the basis of the recommendations
of the EAC, then the petitioners should file a fresh petition and
no relief could be granted in the present petition.
Mr.Joshi submitted that assuming for the moment that his
clients took possession of the plots allotted to them by the
MPSEZ and pursuant to such allotment they put up
construction and started operating their individual units, by
itself would not be a bar in grant of environmental clearance.
Mr.Joshi submitted that this petition deserves to be
Page 38 of 186
38 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
rejected on the ground of delay itself as his clients have
already started operating their units since 2008 onwards and
by now a huge investment has been made in the individual
projects.
Apropos the aforenoted submissions, according to
Mr.Joshi, the learned senior advocate appearing for the
individual unit holders, the following issues may be considered
by this Court in deciding whether the petitioners are entitled to
any of the reliefs claimed in the petition :
1. Whether the commencement of construction in the
SEZ prior to grant of environmental clearance can
render the provision for deemed clearance
inapplicable and ineffective in the facts of the case.
2. Whether the commencement of construction in the
SEZ prior to grant of environmental clearance can
render the decision of the EAC void and non-est
under law.
3. Whether the decision of the EAC deserves to be
quashed and set aside on the limited parameters of
judicial review available in cases of decisions of
Expert bodies.
4. Whether legality and validity of the deemed
clearance of the SEZ and that of the decision of the
EAC dated 4/5.6.2012 recommending grant of
environment clearance can at all be questioned in
the absence of any challenge thereto or relief being
sought for in that behalf in the petition.
5. Whether the default of the Developer in obtaining
environmental clearance for the SEZ at the relevant
time or the inaction of the authorities in processing
the application for environmental clearance, is of a
nature as would render the setting up of Units
illegal, particularly in the context of existence of
valid permissions granted to the Units under the
Page 39 of 186
39 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
SEZ Act and environment laws and in the context of
the absence of any default, mala fides or bad faith
on the part of the Units.
6. In the facts of the case, where the EAC has
recommended environmental clearance, where the
Units have duly complied with their obligations
under law and there is no fault or bad faith that can
be attributed to the Units, whether the petitioner is
entitled to the relief of closure/demolition of the
Units as prayed for, particularly in the absence of
any adverse environment impact being 'averred or
established.
7. Whether a direction for demolition on the ground
that the deemed clearance in any case would not
validate the prior illegality, is not harsh, inequitable,
disproportionate and would amount to issuing a
futile writ, since the same construction could be put
up immediately upon demolition.
8. Whether the subsequent actions of the MoEF
militate against the contention regarding deemed
clearance.
9. Whether the respondents are in contempt of earlier
directions of this Hon'ble Court.
10. Whether the petition is barred by delay and laches.
11. Whether the petition is maintainable.
VII. Submissions on behalf of the Respondent
Nos.11,16,18 and 21 :
Mr.Mihir Thakor, the learned senior advocate appearing
with Ms.Amrita Thakor, has raised the following submissions :
The entire premise of the petitioners' contention is based
on an assumption that an application would get "deemed
Page 40 of 186
40 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
clearance" under Clause 8(iii) of the EIA Notification, 2006 if
the regulatory authority (MoEF) does not decide within the
stipulated period. This is incorrect. The fiction created under
Clause 8(iii) is not that the application as made by a project
proponent is deemed to be granted, but that the
recommendations of the EAC, after scoping and due appraisal,
whether approving or rejecting the proposal, are to be treated
as the decision of the regulatory authority which is a different
matter altogether.
There is no provision/condition in the EIA Notification,
2006 to the effect that the deeming provision would be
inapplicable on account of the commencement of construction
prior to grant of environmental clearance. Reading such a
condition into the EIA Notification, 2006 would amount to
legislating which is impermissible.
Such a condition cannot be read in by an analogy with
case law relating to deemed permission, but has to be
supported by a provision in the notification, since the fiction is
not that the application as made is deemed to be granted
without scrutiny, but that the recommendations of the expert
body - EAC, made after due appraisal, are treated as if the
same is the decision of the regulatory authority.
The principle of "reading down" a provision would not
apply to the present case since the same would be applicable
only for the purpose of saving the provision from being
declared ultra vires the Constitution or the parent statute or for
the purpose of bring it in conformity with the parent statute,
which is not the case here. In any case, in the absence of a
Page 41 of 186
41 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
challenge to the provision, there cannot be any question of
reading it down.
Similar provisions exist in environmental legislations,
including Section 25(7) of the Water (Prevention and Control of
Pollution) Act, 1974, proviso to Section 21(2) of the Air
(Prevention and Control of Pollution) Act, 1981 as well as
Clause 2(V) of the Environment Impact Assessment
Notification, 1994. Therefore, a deeming provision is not
unknown to environmental legislation.
The scheme of the EIA Notification, 2006 indicates a very
comprehensive procedure entailing application of mind at
every stage by persons equipped with the necessary expertise
for deciding whether an SEZ project deserves environmental
clearance, as also the importance of time bound decision
making in this regard at every stage. The scheme therefore
indicates the rationale and reasonableness of the provisions.
Therefore, there is no justification for reading something into
the notification by holding that the deeming clause is not
applicable to certain cases.
The very authority which has issued the EIA Notification,
2006 has treated the project/activities inside the SEZ distinctly
from the SEZ itself. In the case of the Dahej SEZ, the MoEF
granted environmental clearance to one Indofil Organic
Industries Ltd. situated in the Dahej SEZ on 19.8.2008, much
prior to the grant of environmental clearance to the Dahej SEZ
itself on 17.3.2010. Even in the present case, the Thermal
Power Plant, the CETP and Township and Area Development
Project, which are all situated inside the SEZ, have been
Page 42 of 186
42 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
granted environmental clearance and are carrying on
activities.
The very authority which has issued the EIA Notification,
2006 has itself not interpreted it to mean that a breach thereof
would warrant automatic shelving of the application or would
render the deeming provision inapplicable. Such an
interpretation by the very authority issuing the notification is
entitled to be given weight particularly since the Court is
considering the interpretation of a subordinate legislation of
that authority itself and not the interpretation of a parent
statute on the basis of an interpretation of an administering
authority.
The nature of the alleged illegality is not such as would
warrant non-consideration of the application for all time to
come, for the following reasons :
i. The clearance is sought for an SEZ which is essentially
an industrial estate, with little pollution potential of its
own and grant thereof does not give an unbridled licence
for units to be set up in the area since they also have to
comply with the requirements of the environment laws
individually.
ii. The construction of the Thermal Power Plant (TPP),
CETP and social infrastructure in the SEZ has been
undertaken with appropriate environment clearances
which have not been challenged.
Page 43 of 186
43 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
iii. The Units were not made aware at any stage that SEZ
did not have the required clearance and the
representation was to the contrary as evidenced by the
lease deeds. The authorities have at no point of time ever
conveyed any objection to the activities undertaken by
the units for setting up their industry. The Units have
applied for and obtained permission for setting up Unit in
SEZ from the Development Commissioner and No
Objection Certificate and Consolidated Consent from
GPCB as applicable.
iv. The illegality as held by this Court is in the Units
commencing construction prior to the clearance being
granted to the SEZ. The Units have otherwise been set up
in accordance with the necessary permissions and in
accordance with law. A distinction must be drawn
between commencement of construction without the SEZ
having permission at that stage and a Unit set up without
requisite approvals at all, and the consequences of both
cannot be the same.
v. The nature of the illegality is such that public purpose
will not be sacrificed if it is impliedly regularised by
granting the clearance.
vi. In any case, the requirement of prior clearance is by
subordinate legislation and the interpretation and
understanding of the authorities is also not that post
facto grant is impermissible.
Page 44 of 186
44 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
In the present case, there is no allegation of any illegality
attached to the decision making process and hence there
cannot be any question of judicial review in the present case.
The EIA Notification, 2006 provides for a comprehensive
procedure leading upto the recommendation by the EAC.
Clause 7(11) provides that the EAC is required to determine
comprehensive Terms of Reference (TOR) addressing all
relevant environmental concerns for preparation of an EIA
Report. Thereafter, as per Clause 7(111), a public consultation
has to take place during which the concerns of the local
affected persons and others having a plausible stake in the
environmental impact of the project are to be ascertained. The
final EIA Report is to be prepared pursuant to the completion of
public consultation and this is to be submitted to the EAC by
the applicant. Thereafter, the EAC is required to carry out
appraisal of the project in terms of Clause 7(IV), which means a
detailed scrutiny of the application, final EIA Report, outcome
of public consultations, etc. After detailed scrutiny, the EAC
has to make its recommendation to the regulatory authority
either or grant or for rejection of environmental clearance.
In the present case, the aforesaid process has been
followed over a period of 3 1/2 years starting from January 2009
when the TOR was determined, public consultations during
October 2010 record of which was sent to MoEF, submission of
Rapid Environment Impact Assessment Report and
presentation by the respondent no.8 before the EAC in April
2012, submission by the respondent no.8 of the
Page 45 of 186
45 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
details/information sought by EAC in May 2012 and thereafter,
the recommendation of the EAC on 4/5.6.2012.
At no stage the entire proceeding culminating in the
EAC's recommendation has been challenged on any ground.
Nor has the same been challenged or questioned in the
present petition. There is no fault found in regard to the
decision making process. Therefore, the EAC's decision is not
open to challenge in the present petition.
Assuming that the EAC's decision is open to challenge on
merits, the EAC is constituted by the Central Government
under Clause 4(h) of the EIA Notification, 2006 and comprises
of professionals and experts with requisite expertise and
experience in certain fields/disciplines as more particularly
provided in Appendix VI of the EIA Notification, 2006.
Therefore, the decision of the EAC is a decision of a expert
body. The Courts are not equipped with necessary expertise to
look into the issue of whether the decision of the EAC is
incorrect on merits, that is, whether the SEZ project deserves,
on merits, an environmental clearance or not.
The petitioners have sought to contend that the EAC was
not cognizant of the fact that the respondent Units were
already constructed and were operational inside the SEZ and
certain other infrastructure facilities were also established and
hence its decision is based on incorrect and incomplete facts,
which therefore vitiates its decision. In this regard, the
respondents submit as under:
Page 46 of 186
46 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
i. This argument of the petitioners confuses the SEZ
project with the individual projects of the Units situated
inside the SEZ. The bar against construction is qua the
SEZ project/activity and not the independent
projects/activities coming up inside the SEZ like those of
the respondent Units. This is also the understanding of
the very authority which has issued the EIA Notification,
2006. [see the case of the Dahej SEZ and Indofil Organic
Industries Ltd. Here also, environment clearance was
granted to the Thermal Power Plant, the CETP and
Township and Area Development Project, which are all
situated inside the SEZ]
ii. There is no provision in the EIA Notification, 2006 to
the effect that construction carried out prior to grant of
environmental clearance would result in rejection of the
proposal of the project proponent. Therefore, the decision
of the EAC cannot be vitiated on such a ground which is
not available as per the provisions of the EIA Notification,
2006.
This petitioners' argument proceeds on a presumption
that the EAC was not aware of the construction inside the SEZ.
Such a presumption is not warranted in the absence of the
records and proceedings of the EAC and is not warranted even
in view of the following documents/facts on the record of the
present petition: (1) Development Commissioner's letter dated
30.7.2010, (2) representation dated 5.10.2010, (3) GPCB's
letter dated 11/18.10.2010, (4) judgment dated 9.5.2012, (5)
minutes of EAC meeting dated 4/5.6.2012 indicating that EAC
Page 47 of 186
47 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
was aware of court cases, (6) the fact that respondent no.8
had made a presentation and submitted a map with the
location of the Units to EAC during its meeting dated
16/17.4.2012, (7) MoEF's site visit on 6/7.12.2010, (8) the
activities of some of the Units (for example the respondent
no.16 manufactures very huge boilers weighing hundreds of
tons, and the respondent no.18 has a warehouse and open
yard for storage of machinery and equipment) are such that it
is not possible to suggest that such activities can be carried
out otherwise than in an open manner, (9) the Units are
operating under their own independent permissions granted by
concerned authorities, (10) the other projects inside the SEZ
like TPP, CETP, township have received environmental
clearance.
The petition primarily seeks an order restraining the
respondents' activities till environmental clearance is granted
to the SEZ. It does not question the legality and validity of the
decision of the EAC dated 4/5.6.2012 recommending grant of
environment clearance, or that of Clause 8(iii) of the EIA
Notification, 2006, or that of the deemed clearance to the SEZ
by virtue of the said Clause 8(iii).
Going into the question of the correctness or otherwise of
the EAC's decision or the validity of the deemed clearance
would amount to changing/enlarging the scope of the petition
and travelling far beyond the pleadings.
A challenge to the EAC's recommendation would
necessarily entail comprehensive pleadings on fact and law as
Page 48 of 186
48 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
also grounds on which the same is challenged, and would
involve going into the records of the proceedings prior to the
recommendation made by the EAC and also EAC's own
records. Without this, the issue of validity of the EAC's
recommendation cannot be gone into.
As per Clause 8(iii) of the EIA Notification, 2006, if the
decision of the MoEF (which is the regulatory authority) is not
communicated within the period specified, the
recommendation of the EAC is deemed to be the decision of
the MoEF. In the present case, the MoEF has not
communicated any decision in regard to grant/rejection of
environmental clearance to the SEZ pursuant to the
recommendation of the EAC as contained in the minutes of the
EAC's meeting held on 4/5.6.2012 and 9/10.7.2012.
Therefore, Clause 8(iii) of the EIA Notification, 2006 comes into
play and hence the recommendation of the EAC to grant
environmental clearance to the SEZ is deemed to be the
decision of the MoEF.
In the absence of any pleading or relief sought, it would
not be permissible to go into the legality or otherwise of the
deemed clearance of the SEZ, not only since it would amount
to travelling far beyond the scope of the petition but also
because it would amount to questioning the provisions of the
EIA Notification, 2006 without any foundation whatsoever for
doing so in the petition itself.
Going into the validity of the deemed clearance would
also amount to changing the nature of the petition which is
Page 49 of 186
49 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
limited to seeking a restraint order against the respondent
units till the SEZ has environmental clearance.
The Developer of an SEZ is either the owner or the lessee
of the land on which the SEZ is established. Such
ownership/leasehold rights are independent property rights of
the Developer which have no connection with environmental
laws and therefore, lease/sublease by the Developer of such
land or portions thereof in favour of other entities is not
subject to environmental laws. The Units are therefore legal
and validly in possession of their respective parcels of land and
have rights over the same.
The EIA Notification, 2006 does not bar establishment
and operation of Units in their respective plots even if the SEZ
itself has not received environmental clearance. If the
individual Units operating inside an SEZ (which does not have
environmental clearance) have obtained all necessary
permissions/consents, they would be in the same position as
similar non-SEZ units operating outside an SEZ.
The provisions of the SEZ Act provide that a person
intending to set up a Unit in an SEZ has to submit a proposal to
the Development Commissioner concerned. Such proposal is
thereafter forwarded to the Approval Committee for its
approval. If approval is granted, the Development
Commissioner issues a Letter of Approval to the person
concerned to set up a Unit in the SEZ and undertake such
operations which the Development Commissioner may
authorise. The SEZ Rules prescribe that a Letter of Approval
would be valid for a period of one year within which period the
Page 50 of 186
50 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
Unit shall commence its activity, subject to an extension being
granted by the Development Commissioner on a request of the
entrepreneur. It is also provided that the Letter of Approval
would be valid for 5 years, subject to further extensions, from
the date of commencement of production or service activity
and it shall be construed as a licence for all purposes related to
authorized operations. Thus, the said provisions demand
timely action on the part of the Units in regard to starting their
commercial actitivities.
The present respondents (which are entities having no
connection with the respondent no.8) are Units situated within
the multi-product SEZ of the respondent no.8 situated at
Mundra, Kutch. The said respondents have been issued their
respective Letters of Approval by the respondent no.5 -
Development Commissioner for setting up their units and
carrying on their operations in the SEZ. The said respondents
have executed their respective agreements with the
respondent no.8 in respect of the revenue survey numbers or
part thereof on which their units are situated. They have
received necessary permissions, as applicable to each of them,
under applicable environmental laws.
Thus, the existence and activities of the units are carried
out pursuant to necessary approvals and permissions having
been granted by various authorities including the Central
Government through the Development Commissioner. The
activities of the respondent units can, by no stretch of
imagination, be termed as "surreptitious" and are in fact very
much within the knowledge of all concerned authorities,
including the Central Government.
Page 51 of 186
51 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
The respondents are independent entrepreneurs
unconnected with the respondent no.8, who, being the
"Developer" of the SEZ, has to provide only the infrastructure
facilities in the SEZ. They have themselves constructed their
industrial sheds/units on their respective parcels of land inside
the SEZ. The respondent no.8 has nothing to do with the
ownership, construction and operation of the units.
The units were not made aware at any stage that the SEZ
did not have the required clearance and the representation
was to the contrary as evidenced by the lease deeds.
The authorities have at no point of time ever conveyed
any objection to the activities undertaken by the units for
setting up their industry.
The units have been established based on the
understanding and interpretation placed by the very authority
(MoEF) which has issued the EIA Notification, 2006 to the effect
that the units in an SEZ are to be treated distinctly from the
SEZ itself.
The units have no say in and cannot take any steps in
regard to getting environmental clearance in respect of the
SEZ.
Had the respondents been aware that the SEZ did not
have all necessary clearances and that they could not have
constructed and operated inside the SEZ, there was no logical
reason or advantage to them to invest huge sums of money in
Page 52 of 186
52 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
establishing their units in this SEZ, given the likelihood of
closure/demolition of the said units.
The case is required to be viewed in the context of the
fact that, if the units are closed/demolished, it would result in a
serious travesty of justice. This is because the consequence of
the inability or default of the Developer in obtaining
environmental clearance or the inaction of the authorities in
processing the Developer's application for environmental
clearance would solely fall on the units, which have started
after complying with all their requirements and which have
absolutely no say in the matter of environmental clearance of
the SEZ. Such a direction would therefore be extremely harsh
and inequitable.
The units have established on the basis of their
respective Letters of Approval, agreements and
permissions/consents. They were not made aware at any stage
that the SEZ did not have the required clearance and the
representation was to the contrary as evidenced by the lease
deeds. The authorities have at no point of time ever conveyed
any objection to the units' activities.
The EIA Notification, 2006 does not contain any provision
to the effect that the units would be prohibited from carrying
on construction and industrial activity. Nor does it contain any
provision for closure/demolition of the units on such a ground.
Thus, such a prayer is not supported by law.
The understanding and interpretation of the authorities
as regard the provisions of the EIA Notification, 2006 was also
Page 53 of 186
53 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
to the effect that the activities of the units could go ahead if
they had their own permissions as applicable.
There is no allegation of any environmental damage on
account of the activities of the units.
The entire procedure as prescribed in the EIA Notification,
2006 has been followed pursuant to which the EAC has
recommended that the SEZ be granted environmental
clearance. The MoEF having not taken a contrary decision
within the stipulated time, the said recommendation has
become the decision of the MoEF as per law. Even if it is held
that the deeming provision as per Clause 8(iii) of the EIA
Notification, 2006 would not apply in the present case, the fact
remains that the EAC has recommended grant of
environmental clearance to the SEZ and hence demolition of
the units pending the decision of the MoEF would be unjust and
inequitable, especially when the EIA Notification, 2006 itself
provides that the recommendation of the EAC should normally
be accepted.
If demolition is directed and thereafter the MoEF
accepts the recommendation of the EAC, it would imply
issuance of a futile writ and would also entail huge losses to all
concerned.
The consequences of issuance of a writ as prayed for
would fall on the units who have not indulged in any illegality
at all, without subserving any public interest since the breach
complained of is not having environmental clearance for
Page 54 of 186
54 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
commencing activity in the SEZ, and not that of any adverse
environment impact.
Even otherwise, such a direction cannot be passed in the
present proceedings without the petitioners having
approached the appropriate authorities having the powers to
direct demolition.
In the aforesaid circumstances, it would be extremely
unjust and unreasonable to direct closure/demolition of the
units.
The EIA Notification, 2006 does not contain any provision
for suspending the time period prescribed in Clause 8 thereof.
Such a provision cannot be read into the notification.
The time period prescribed in Clause 8 of the EIA
Notification, 2006 for the regulatory authority (MoEF) to take a
decision and the effect of not taking a decision within such
period cannot be suspended on account of mere
inaction/failure on the part of the MoEF to take a decision. Such
an interpretation would be dehors the language of the
provision and would defeat the purpose thereof.
The period of 45 days from the date of the
recommendation of the EAC got over on 21.7.2012 or
25.8.2012. The only subsequent action of the MoEF was that of
addressing the letter dated 26.10.2012 to the GCZMA and that
of appointing the Sunita Narain Committee, which was done on
14.9.2012. Both the said actions were subsequent to the
Page 55 of 186
55 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
expiry of the period of 45 days and therefore had no bearing
on the deemed clearance.
Even otherwise, many months have passed since the
Department of Forests and Environment, State of Gujarat
addressed a letter dated 9.1.2013 to MoEF giving details as
sought by the MoEF and the Sunita Narain Committee gave its
report dated 18.4.2013. Despite this, nothing is heard from the
regulatory authority. Hence, there is no justification for
contending that the deeming provision as contained in Clause
8(iii) of the EIA Notification, 2006 remains in abeyance even as
on date.
The earlier directions were given in Writ Petition (PIL) No.
194 of 2011 in which the respondents were not made parties.
Therefore the respondent cannot be said to be in contempt
thereof.
The directions in that petition were specifically to the
units which were made parties therein and hence do not apply
to the present respondents.
The units have been constructed and are functioning in
the SEZ since about 2 years or more. The nature of the
construction and activities are such that there could be no
question of doing the same "surreptitiously". The units have
obtained all approvals/permissions as applicable to them and
such approvals/permissions are public records. The record of
the present petition indicates that the petitioners were aware
of the existence of the units.
Page 56 of 186
56 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
The records pertaining to the construction and activities
of the Thermal Power Plant, the CETP and the township were
also publicly available since these projects were granted
environmental clearance and these facts were also in the
knowledge of the petitioners since the petitioners have
themselves produced the EIA Report.
The present petition was filed on or about 12.2.2013, that
is, many years after the construction of the units and the
aforesaid projects started and much after the said units and
projects commenced their commercial activities.
The Writ Petition (PIL) No.194 of 2011 seeking almost
identical reliefs was filed on or about 28.12.2011 and it is clear
from the judgment rendered therein that the existence of the
units was within the knowledge of the public much prior to the
filing of the same.
The petitioners, by their own inaction, have allowed the
units to be set up by incurring huge expense and have placed
the respondents in a situation in which it would be
unreasonable, inequitable and unjust to put them back in their
original position prior to the construction of their respective
units. In such circumstances, the respondents submit that the
present petition suffers from gross delay and laches and the
reliefs sought by the petitioners, if granted at this stage, would
result in grave injustice and inequity.
There is no allegation of any environmental impact of
damage or imminent danger to the environment or any injury
Page 57 of 186
57 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
and hence there is no violation of any constitutional or legal
right.
The petitioners have not approached the appropriate
authorities under the environmental laws in regard to the
prayers made by them in the present petition. The petitioners
are asking this Court to act as a substitute to the authorities
established under the environmental laws.
The petition is barred in view of the National Green
Tribunal Act, 2010 and the judgment of the Hon'ble Supreme
Court reported in 2010 (8) SCC 326.
VIII. Submissions on behalf of the Respondent
No.12 - Empezar Logistics Private Limited :
Mr.P.C.Kavina, the learned senior advocate appearing on
behalf of the respondent no.12, submitted that so far as his
client is concerned, there is no question of any environmental
impact or damage or imminent danger to the environment as
his client is engaged in the business of providing its service in
relation to warehousing, storage of goods, container freight
stations and allied services, logistics support and other such
activities. Mr.Kavina submitted that according to the provisions
of the EIA Notification, 2006, the environmental clearance is
required to be taken by only those projects which are listed in
the Schedule thereto and not any others. In such
circumstances, according to Mr.Kavina, the case of his client is
altogether different from the other respondents.
IX. Submissions on behalf of the Petitioners of
Page 58 of 186
58 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
Special Civil Application No.2621 of 2013 :
Mr.Gopal Subramaniam, the learned senior advocate
appearing for the petitioner, made the following submissions :
In the case of the Mundra SEZ, the EAC recommended
approval of the proposal of APSEZ for EC as recorded in the
minutes of its meeting held on June 4-5, 2012 read with the
minutes of its meeting held on July 9-10, 2012. More than a
year has passed since then but the MoEF has not conveyed its
decision. The time frame stipulated in Clause 8 of the EIA
Notification has elapsed long ago and it is submitted that by
virtue of the provisions of Clause 8 of the EIA Notification, the
EC is deemed to have been granted by MoEF to the Mundra
SEZ in terms of the final recommendations of the EAC. Hence,
it is submitted that the Petitioners can carry on construction
and proceed ahead with the implementation of their respective
Projects in the Mundra SEZ.
It is submitted that in the present case it is the EAC which
is the expert body for making the recommendation as to
whether EC should be granted or not. The panel of EAC is
constituted by experts that are appointed by the Government
itself and paramount importance has to be given to the
recommendations of the EAC as is also evident from the fact
that Clause 8(ii) itself mandates that 'the Regulatory Authority
shall normally accept the recommendations of the Expert
Appraisal Committee...'. Further, the EIA notification 2006
issued by the Government is a complete code that is not
dependent on anything.
Page 59 of 186
59 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
It is submitted that the role of the regulatory authority
MoEF whilst considering the EAC recommendations is very
limited inasmuch as MoEF is not an expert body but a Ministry
having no expertise in the matter. MoEF has very limited
discretion in the matter and must normally accept the
recommendations of the Expert Appraisal Committee.
Clause 8(iii) is not a deeming fiction whereby upon expiry
of a particular period, the mere application for EC stands
automatically granted without any application of mind. Clause
8(iii) creates a deeming fiction only to give finality to the
recommendations of the expert body i.e. the Expert Appraisal
Committee which has considered the application for EC in
detail and has made the recommendation after following the
detailed stage wise procedure prescribed in Clause 7 and after
a thorough and detailed application of mind by the experts
comprising the EAC. Clause 8 (iii), therefore, only gives finality
to the recommendation of the expert body which has made its
recommendation on the basis of a detailed inquiry into the
same. Clause 8(iii) gives finality to the recommendations of the
expert body whose recommendations are even otherwise
mandated to be normally accepted by the Regulatory Authority
under Clause 8(ii).
It is submitted that this Court and the MoEF both cannot
substitute their opinion for an expert opinion. The Central
Government being the regulatory authority has no expertise of
its own and must normally act on the report submitted by the
EAC. The Central Government does not possess unfettered
discretion but only guided discretion which discretion is based
upon the recommendations of EAC.
Page 60 of 186
60 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
It is submitted that if the Central Government would have
had any objection to the EAC recommendations it would have
pointed out the same in the first instance. In the present case
without prejudice to the contention that EC has already been
granted to Mundra SEZ as per Clause 8 of the Notification, it
can also be logically and reasonably be inferred that EAC's
recommendation for grant of EC has been accepted by the
Central Government.
It is submitted that the obligation of the Central
Government under the notification is timely and the sole
intention of putting the time constraint is to ensure that a
timely decision is taken by the Central Government which in
the present case it has failed to take. It is submitted that an
applicant who is entitled and recommended by the experts for
an EC should timely know the stand of MoEF, otherwise it may
have to face a situation of cost overrun causing massive
financial injury to such an applicant.
This Court in its judgment dated 9.05.2012 in Writ
Petition (PIL) No.194/2012 had held the Petitioners i.e. ABFPL
does not require any EC as the Projects proposed to be set up
by the Petitioners do not fall under the category of projects
requiring EC under the EIA Notification, 2006. However, the
Petitioners were prohibited from proceeding ahead with the
implementation of their Projects and to undertake any further
construction work due to the finding that the Mundra SEZ had
not yet been granted an EC for the Multi Product SEZ as a
whole. The Petitioner in compliance with the said order
immediately stopped further construction of their Projects.
Page 61 of 186
61 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
It is submitted that after the judgment dated 9.05.2012,
various developments have taken place and EAC being the
expert body, after detailed and careful analysis of all relevant
facts and circumstances, has recognized that EC has to be
given to APSEZ. APSEZ has informed the Petitioner that it has
fulfilled all necessary requirements for grant of EC. However,
the Central Government has neither rejected nor accepted the
recommendation of the EAC. It has not asked the EAC to
reconsider its recommendation. It is submitted that there has
been absolutely no communication from MoEF with regard to
the EAC recommendations. The Central Government has to act
reasonably and has to keep in mind the cannons of discipline
while accepting or rejecting the recommendations of EAC,
however, it can surely not be allowed to merely sit silent for
over a year.
Further, this is not even a case where the Central
Government has put APSEZ to certain terms and conditions
before it could act upon the EAC recommendations. Instead,
MoEF has formed a new third party committee namely the
Sunita Narain Committee that has no role whatsoever and any
view taken by this new committee whether positive or
negative will be of no help. It is submitted that the Committee
is an extra-judicial body which has no power or authority
whatsoever insofar as analyzing the EAC recommendations is
concerned.
It is submitted that it can surely not be allowed by this
Court that the Petitioner herein suffers for absolutely no fault
of its own and only due to MoEF's unjustified delay in
considering the EAC recommendations. It is submitted that this
Page 62 of 186
62 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
Court, in the backdrop of such facts, has the authority to put
certain terms and conditions to APSEZ whilst acting upon its EC
as recommended by the EAC and may also take a guarantee
from APSEZ that it will fulfill all its obligations.
It is submitted that the sole intention of the judgment
dated 9.05.2012 was to prevent an irregularity which could be
rectified even now. The intention was never to dislocate the
units but to compensate the ones who have been dislocated.
It is submitted that it is for this Court to decide the future
coarse of action and no purpose will be served by sending the
matter back to the Government or to the EAC. Even the Sunita
Narain Committee Report recognized the same and suggested
the following -
"7.2. Recommendation for effective deterrence for non-
compliance and remedial measures - In the
Committee's assessment there is incontrovertible
evidence of violation of EC condition and non-
compliance. It must also be recognized that the Company
has bypassed environmental procedures in certain cases.
The question before the Committee is to determine the
future course of action. One option would be to
recommend the cancellation of clearances, where
procedures have been bypassed. In addition, legal
proceeding could be initiated against non-compliance
and violations of EC conditions. But it is also clear that
these steps, however, harsh they may sound, are in the
nature of being procedural and would only lead to delay
without any gains to the environment and the people.
The Committee is cognizant of the fact that large scale
development has already been undertaken and it is not
possible or prudent at this stage to halt or cease its
operations. Therefore, the Committee has decided to
recommend a different course of action, which is both
intended to be an effective deterrent and also suggests
the way for future remedial action to improve the
environment."
Page 63 of 186
63 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
It is submitted that it is a well-known fact that there were
no indigenous turbine manufacturing facilities in India and
therefore turbines had to be imported in to India which had
been a very expensive process. Alstom being one of the
leading manufacturers would be manufacturing these turbines
in India through the petitioners which would be cost effective
and environment friendly. It is submitted that the petitioners
being a responsible company, has acted with great caution as
it has not performed any activity whatsoever after the
judgment dated 9.05.2012 unlike the other 12 units and
moreover has acknowledged its duty to secure the
environment and protect the same.
The petitioners submit that upon learning that the EAC in
its 113 meeting held on 4/5 th June, 2012 and the 114 th meeting
held on 9/10th July, 2012 had duly recommended the proposal
of the Mundhra SEZ favourably for grant of EC and CRZ
Clearance, the petitioners first addressed a letter dated 28 th
September 2012 seeking clarifications from APSEZ whether it
had complied with all the conditions mentioned by the EAC in
its minutes while recommending their case for grant of EC by
the competent authority and whether after the
recommendations by EAC on 9th July 2012, APSEZ had heard
anything from the Government on the issue. By its letter dated
29th September, 2012, APSEZ informed the petitioners that it
had complied with all the conditions mentioned in the Minutes
of the 113th meeting of the EAC and also that APSEZ had not
received any communication from the MoEF after the 114 th
Meeting of the EAC was held on 9th July 2012. The time frame
Page 64 of 186
64 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
stipulated in Clause 8 of the EIA Notification having elapsed
and therefore, by virtue of Clause 8 (iii) of EIA Notification, the
recommendation by the EAC having been deemed to have
been accepted by MoEF, the petitioners bona fide believed and
continue to believe that the EC sought for Mundra SEZ is
deemed to have been granted by MoEF in terms of the EAC
recommendation. However, before acting further on the basis
that the EC had been granted, the petitioners thought it fit and
proper to first seek a clarification from the MoEF in this
respect. In view of the same, the petitioners sent a letter dated
11th October, 2012 to the MoEF inter alia drawing its attention
to the provisions of Clause 8(iii) of the EIA Notification and
requesting MoEF to advise the petitioners as to whether their
understanding of the said clause is correct and they can
accordingly proceed with the implementation of their Projects
and resume their construction activities. MoEF did not reply to
the letter and did not give any clarification as to whether EC is
deemed to have been granted to APSE2.
It is the MoEF's responsibility to put APSEZ to terms and
ensure that APSEZ complies with them. However, the MoEF has
maintained an inexplicable silence. It has neither asked the
EAC to reconsider its recommendation nor has it granted the
EC. It is APSEZ's responsibility to ensure that EC is granted at
the earliest. It is on APSEZ's representations that the
petitioners leased the plots in the SEZ and invest money on it.
Therefore, APSEZ was bound to take all steps to get the EC
including seeking appropriate remedy before this Court,
however, it has not taken any such step. In this tussle between
the MoEF, who has to give the EC, and APSEZ, whose
obligation it is to get the EC, it is the petitioners who are stuck.
Page 65 of 186
65 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
While the petitioners have complied with the order of this
Court and stopped construction, APSEZ and the other units
have continued to operate. Therefore, the petitioners had no
other remedy except to file the present petition.
It is submitted that since the MoEF has abandoned its
duty regarding grant of EC, this Court should hold the APSEZ
has EC in view of the the EAC recommendation. Without
prejudice to the petitioners' submission that the APSEZ has
deemed EC, it is submitted that even if this Court were to hold
that the APSEZ does not have deemed EC, it is prayed that this
Court should not send the matter to MoEF and instead itself
consider the EAC recommendation and grant EC subject to any
terms that this Court may deem fit.
The petitioners, under the bona fide belief that EC is
deemed to have been granted, have before taking any further
steps have thought it fit and proper to approach this Court and
have acted in a very bona fide manner.
The petitioners have neither committed any illegality nor
it has acted against the Judgment dated 9.05.2012. It is
evident from the judgment dated 9.05.2012 coupled with
MoEF's letter dated 25.10.2011 to the petitioners, ABFPL per se
does not require an Environment Clearance. It is submitted
that the petitioner has never taken the law in its hand and
have always wanted to approach this Court to adopt the right
path which clearly works out balance of convenience in favour
of the petitioners.
It was submitted that an order be passed by this Court
declaring that the APSEZ has a deemed clearance under Clause 8 (Hi)
Page 66 of 186
66 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
of EIA Notification, 2006 and thus, there is no impediment against the
petitioners in continuing to establish their respective Projects in land
situated in Mundra SEZ, being part of Revenue Survey No. 295/1 and
part of Revenue Survey No. 225 of Mouje Village Siracha and Navinal,
Tal, Mundra, District Kutch, Gujarat in view of the fact that the
petitioners have already obtained statutory clearances inter alia from
Gujarat Pollution Control Board.
Submissions of the Petitioners in rejoinder :
Mr.Anand Yagnik, the learned advocate appearing for the
petitioners in Writ Petition (PIL) No.21 of 2013 in rejoinder,
made the following submissions :
(i) Deeming provision in Clause 8 (iii) can be invoked by the
private respondents only when, as a pre-condition, the
proposed SEZ and the units within the same have complied
with the clause 2 of the EIA Notification, 2006.
Indisputably, the Developer of the proposed SEZ has
carried out substantial development of providing infrastructure
as stated in final EIA Report of April 2012 and otherwise.
Moreover, all the respondent units have stated on oath in
their reply that they have developed their respective units by
putting up construction and carrying out manufacturing
activity for last more than two to four years. In other words,
the private respondents have flagrantly violated Clause 2 of
EIA Notification and the development within the proposed SEZ
and within the respective units is absolutely illegal and
therefore, deeming provision cannot come to the rescue of the
respondents and either give an environmental clearance or
legitimize illegal development and construction.
Page 67 of 186
67 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
In other words, one who violates the basic purpose and
object of EIA Notification, 2006 and instead of carrying out no
development till the environmental clearance is granted, has
carried out substantial development and construction cannot
be permitted to resort to deeming fiction.
Deeming fiction is based on presupposition that the
proposed project is in conformity with the law, which provides
deeming fiction. If the case is otherwise, then deeming fiction
cannot be permitted to be invoked by one who has
consistently violated the very notification providing for such
deeming fiction.
Section 3(3) of the Environment (Protection) Act, 1986
and
Rule 5(iii) of the Environment (Protection) Rules, 1986 vests
absolute power in the Central Government to decide and take
a final decision. It does not provide for any delegation and
hence, by a delegated legislation or subordinate legislation
such power cannot be directly or indirectly be vested with
Expert Appraisal Committee through deeming fiction. Clause
8(iii) is beyond the scope and ambit of Section 3(3) and Rule
5(iii). The same is therefore on the fact of it, illegal and
unconstitutional and therefore is to be ignored or read down.
Clause 8(3) by creating a deeming fiction violates
fundamental right under Article 21 of the Constitution of
India merely on executive inaction. Fundamental right cannot
be permitted to be frustrated or taken away by subordinate or
delegated legislation, where frustration is based on inaction of
the executive creating right by default in favour a project
Page 68 of 186
68 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
proponent at the cost of the people of the affected area. On
the face of it, Clause 8(3) is ultra vires and therefore, cannot
be enforced or permitted to be resorted to.
It has to be interpreted in conformity with the law and the
constitution.
Recommendations of the Expert Appraisal Committee are
devoid of ground reality as reflected from the minutes.
In a petition under Article 226 in the nature of a public
interest litigation, the Court can certainly look into the
subsequent events and thereby look into the report of Sunita
Narain Committee. The Report of the Committee has
completely eroded the credibility of Expert Appraisal
Committee and therefore, deemed environmental clearance
cannot be permitted to be invoked.
Sunita Narain Committee's report has not been
challenged by the private respondents.
The recommendations of the Expert Appraisal Committee
are not binding as per Section 3 and Rule 5.
ANALYSIS :
Having heard the learned counsel appearing for the
parties and having gone through the materials on record, in
our opinion, the following questions fall for our consideration in
both the petitions :
(1) Whether the Writ Petition (PIL) No.21 of 2013 filed by
the residents of the village deserves to be rejected on the
Page 69 of 186
69 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
ground of delay and laches;
(2) Whether the Writ Petition (PIL) No.21 of 2013
deserves to be rejected applying the doctrine of res
judicata or constructive res judicata;
(3) Whether the Writ Petition (PIL) No.21 of 2013 should
be rejected on the ground that the legality and validity of
the deemed clearance of the SEZ and that of the decision
of the EAC dated 4th-5th June 2012 recommending grant
of environmental clearance has not been questioned and
in the absence of such challenge thereto no relief could
be granted in favour of the petitioners as prayed for in
the Writ Petition (PIL) No.21 of 2013;
(4) Whether the Writ Petition (PIL) No.21 of 2013 should
be rejected on the ground that there is an alternative
remedy available to the petitioners before the National
Green Tribunal constituted under the National Green
Tribunal Act, 2010;
(5) Whether the decision rendered by this Court in the
case of Ranubha Rajmalji Jadeja and others v. Union of
India and others, Writ Petition (PIL) No.194 of 2011
decided on 9th May 2012, has any bearing on the issues
involved in both the petitions herein;
(6) Whether the commencement of construction by the
respondent nos.10 to 21 in the SEZ prior to the grant of
environmental clearance in favour of the respondent no.8
MPSEZ could be termed as per se illegal, and if that be
Page 70 of 186
70 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
so, then whether such an illegality could be said to have
been cured on the strength of the grant of deemed
environmental clearance in favour of the respondent no.8
MPSEZ by a fiction of law;
(7) Whether the respondent nos.10 to 21 as on today
could be said to be lawfully operating their units within
the SEZ;
(8) Whether the petitioners of Writ Petition (PIL) No.21 of
2013 are entitled to the reliefs prayed for in the petitions;
(9) Whether Alstom Bharat Forge Power Limited, the
petitioner of Special Civil Application No.2621 of 2013, is
entitled to a declaration that since APSEZ has obtained a
deemed clearance under Clause 8(iii) of the EIA
Notification, 2006, there is no impediment against it in
continuing to establish their respective projects in the
land situated in Mundra SEZ.
Before adverting to the rival submissions canvassed on
either side, we deem it necessary to consider the issue which
was raised in the Writ Petition (PIL) No.194 of 2011, and
decided by this very Bench vide judgment and order dated 9th
May 2012.
The Writ Petition (PIL) No.194 of 2011 was filed by the
residents of village Navinal other than the one who have filed
the Writ Petition (PIL) No.21 of 2013, substantially raising the
grievance that without grant of prior environmental clearance
in favour of the MPSEZ under the EIA Notification, 2006 issued
Page 71 of 186
71 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
under Rule 5 of the Environment (Protection) Rules, 1986 read
with Section 3 of the Environment (Protection) Act, 1986, the
Alstom Bharat Forge Power Limited had started construction of
its factory for the manufacturing of power plant equipments
within the SEZ. Manifold issues were raised in the said petition
but in substance the main issue was with regard to the
environmental clearance as required mandatorily under the
EIA Notification, 2006.
After taking into consideration all the relevant aspects of
the matter, the question which was posed by us for our
consideration in the said petition was as under :
"Having heard the learned counsel for the respective
parties and having perused the materials on record, the
short question for our consideration in this petition is as
to whether in the absence of any environmental
clearance certificate granted in favour of the MPSEZ in
terms of the Notification dated 14th September 2006
issued by the Ministry of Environment and Forests,
Government of India, whether the unit proposed to be
setup by respondent no.10 within the MPSEZ can proceed
with the construction work or not irrespective of the fact
as to whether respondent no.10 is obliged to obtain any
independent environmental clearance for the project or
not."
We answered the aforesaid question by observing as
under :
"Having regard to the mandatory nature of the environmental
clearance and the object behind the Notification dated 14th
September 2006, we have no doubt in our mind that
respondent nos.10 and 11 could not have proceeded ahead
with their projects. At the best, respondent no.8 - MPSEZ could
have allotted the plots to the companies desirous of putting up
their own units. In any case, the allottee of a plot (i.e. the
Page 72 of 186
72 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
lessee) cannot proceed ahead with the construction of the unit
without the MPSEZ obtaining environmental clearance from the
Ministry of Environment and Forests.
We are unable to fathom the idea that all the infrastructural
facilities which the MPSEZ is obliged to provide will have to be
taken care of by the individual allottees in the event if for any
reason the authority concerned refuses to grant environmental
clearance in favour of the MPSEZ. The MPSEZ has acquired
approximately 18000 hectares of land from the Government for
the purpose of developing a port, which is going to be one of
the Asia's biggest port. The Government has allotted
approximately 18000 hectares of land for the purpose of
developing a port. If the MPSEZ itself is not accorded
environmental clearance, then the question will be as to who
will develop the port and whether the port can be developed by
the allottees who have been allotted land by the MPSEZ. This
area of 18000 hectares includes 14 villages of Mundra Taluka
and the MPSEZ has to provide for infrastructural facilities on a
large scale, which include gardens, playgrounds, dwelling units,
hospitals, clinics, dispensaries, schools, colleges, market
places, hostels, hotels, restaurants, cafeterias, theaters,
auditoriums, libraries, public entertainments, clubs, public
utilities, service building and such other facilities, conveyances
and amenities as the MPSEZ may deem it necessary or
expedient for carrying out the objects of the MPSEZ and/or
Mundra SEZ. For any reason, if the environmental clearance is
not granted in favour of the MPSEZ, then how will the allottees
be able to provide for such infrastructural facilities or
infrastructure on their own, which the MPSEZ has agreed to
provide as per the terms of the agreement. One cannot forget
or overlook the fact that environmental clearance is required to
be obtained by the MPSEZ because it has the obligation of
providing the infrastructural facilities as referred to above and
while providing such infrastructure, it will definitely have some
impact on the environment and that is the reason why, after
extensive study of the entire project, the authority has to
decide as to whether environmental clearance must be granted
or not. Under such circumstances, it is very difficult for us to
accept the submission of Mr.Thakore that the individual
allottees will take care of the infrastructural facilities. However,
taking into consideration the infrastructural facilities which are
required on a port, it is humanly impossible for an individual
allottee or a unit holder to provide all such facilities on its own.
Over and above this, we are also of the view that if the MPSEZ
has already allotted plots to different companies for setting up
of the industrial plants and if such allottees have proceeded
ahead with construction of their individual plants in the
Page 73 of 186
73 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
absence of any infrastructural facilities available at the port,
then that by itself will lead to a very disastrous situation.
When law requires a thing to be done in a particular manner,
the same must be done in the same manner or not done at all.
The law envisages that no construction, preliminary or
otherwise, can be undertaken without environmental clearance
and the judgment of the Supreme Court in the case of
T.N.Govindavarman Thirumulkpad v/s. Union of India, reported
in (2002) 10 SCC 606, also holds that it is impermissible to
undertake construction of project before such a clearance,
therefore, there is no reason why we should permit respondent
nos.10 and 11 to go ahead with their project.
It appears to us that respondent nos.10 and 11 have taken this
issue very lightly. No doubt, being allottees they would be more
interested in going ahead with their venture. But, the question
is, at what cost. We cannot overlook the fact that public
hearing precedes environmental clearance. Law envisages that
before the environmental clearance is granted, the objections
in this regard must be considered by giving public hearing. One
cannot lose the sight of the fact that the persons who lodge
their objections or make suggestions before the committee are
not only entitled to get copies of the minutes of the meeting at
the public hearing, but ultimately if the Central Government
grants the environmental clearance, under S.11 of the National
Environmental Appellate Authority Act, 1997, they also have a
right to prefer an appeal to the Appellate Authority against the
order granting environmental clearance. Section 11(2) of the
said Act also defines "person" as any person who is likely to be
affected by the grant of environmental clearance or any
association of persons (whether incorporated or not) likely to
be affected by such order and functioning in the field of
environment. Therefore, grant of environmental clearance is
not just an empty formality but the authority has to threadbare
consider each and every aspect relating to the environment.
We have noticed that in the present case also, public hearing
had taken place and series of objections have been raised by
various people. We have also noticed that the objections are of
a very serious nature and cannot be brushed aside lightly.
Our attention has been drawn to the objections placed in
writing in this regard, which we would like to incorporate thus :
1. The project for which the public hearing is going on
has already completed 75% of the construction activities.
The venue for the public hearing has been selected away
from the project location such that the public hearing
committee does not see the construction that has taken
Page 74 of 186
74 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
place. I am ready to show you the location where the
construction activities are taking place without
permission. The videography of the construction must be
taken before the end of the public hearing and only then
the public hearing must be concluded.
2. The company has constructed parts of West port and laid
a railway line on forest land without getting the
necessary permissions. If the clearance has been
obtained, then the company may produce the documents
by the end of the public hearing.
3. If the SEZ is given clearance, then the company will
construct a boundary wall thereby blocking the
fishermens' access to their traditional settlements. Also,
there are several creeks which are important for
fishermen, these will be rendered unusable. Nearly
10,000 fishermen depend on traditional fishing and if
their occupation is affected, then it will have a direct
impact on their families. Why should the company be
allowed to establish at the cost of the fishing community.
4. The company is in possession of Government land meant
for rehabilitation of displaced persons. The company has
also taken possession of Gauchar lands. In Luni village
there is no Gauchar land left at all. Nearly 5000 cattle
depend on the Gauchar land and if the project is allowed
then the animal husbandry in the area will be severely
affected. What steps will the company take in this
regard ?
5. The company has taken possession of nearly 18,000 Ha.
of land in the Mundra area. However, as per the central
government notification, only 6472.8684 Ha. of land has
been notified as SEZ. All the excess land in the
possession of the company has to be given back to the
Government and the lease must be cancelled. Why has
the company acquired excess land ? Is the company
ready to give the land back to the Government ?
6. There are several temples and mosques within the SEZ
area. If the SEZ is allowed then these monuments will be
destroyed and also the access road to these areas of
religious importance will be blocked. What steps will the
company take in this regard ?
7. The company has defrauded the public as well as the
Government authorities. The company acquired forest
land for the purpose of the Mundra Port and Special
Page 75 of 186
75 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
Economic Zone and destroyed mangroves in the area. As
per rules, the company is supposed to do compensatory
afforestation in another area. But the company has given
land near Kori Creek, which is under the control of the
BSF and also it is an area which already has dense
mangroves. No new mangroves are grown. What is the
company's response to this ?
8. The company says that it is being established so that
industrial development can take place. For this, the
annual tax subsidy given by the government to the
Mundra SEZ amounts to nearly 1765.65 Cr. However,
consider the fact that the Central and State Government
announced a package of Rs.8,500 Cr. After Kutch
earthquake. In just five years, so much development has
taken place in Kutch. When the company is getting so
many subsidies from the Government and there is no
benefit for the public, how can this be called as
development ?
9. The Mundra coast has a vast intertidal zone. This area
falls under CRZ I as per Government records. The
company is filling such area with soil and using it for port
backup/SEZ area and establishing industries over it. The
hydrology of the area will be affected and the water that
is blocked in this area will enter into other areas. What
steps are being taken by the company to mitigate this ?
10.Nearly 20 companies have already been established in
the Mundra SEZ. Because of this, already the marine
pollution is increasing. If the SEZ is permitted then more
industries will be allowed and there will be significant
impact on agriculture and animal husbandry. What is the
response of the company to this issue ?
11.The company has acquired land at a price of Rs.2 to
Rs.10 from the state government and then sold it back to
Government companies like IOC, IPCL at exorbitant rates
of around Rs.600/-. This is misuse of taxpayers' money
and only the company is making profits. The Mundra SEZ
should not be allowed.
12.The Waterfront development project of the company
was given environment clearance inspite of people's
opposition and it is causing great damage to the
environment. The workers employed by the company are
cutting mangroves and using it as fuel wood. The
mangrove cover is reducing day by day. This will affect
Page 76 of 186
76 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
marine life in a significant way. What does the company
say in this regard ?
13.The forest department has done afforestation and
mangrove plantation at a cost of nearly 50 lakhs and now
this area has been given to the Mundra SEZ. This is not
acceptable. The Mundra SEZ must not be given
clearance.
14.There is significant horticulture in the area, which will be
affected if the Mundra SEZ is allowed, therefore the
Mundra SEZ should not be given Environmental
Clearance.
15.The company has not enclosed any ToR given by the
MoEF for the EIA of the Mundra SEZ. No ToR compliance
report has been submitted. It is not clear whether the EIA
is complete or not.
16.The EIA is based on data collected between 2006 and
2008. However, several changes have taken place in the
meantime. Why has the EIA report containing latest data
not been submitted for the public hearing ?
17.Eight CFS terminals are under operation without
permission in the Mundra SEZ. The Kandla SEZ has also
raised this issue. This is a violation of environmental
laws. Now the public hearing is being held so that the
violations can be regularized. Will the company clarify in
this matter ?
In view of the above objections, I demand that :
1. The Adani Mundra SEZ must not be given Environment
Clearance.
2. Construction has already taken place in the area notified
for the SEZ. The environment public hearing committee
may visit these areas and take videography of the
construction that has taken place and submit it to the
authorities.
3. The construction that is going in the SEZ area must be
stopped immediately and heavy fine imposed on the
Adani group for the violations."
If respondent nos.10 and 11 are permitted to go ahead with the
construction so far as their units are concerned on the
assumption or hope that environmental clearance would be
Page 77 of 186
77 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
granted to the MPSEZ in recent future, and in the same manner
if other units also identically situated like respondent nos.10
and11 proceed ahead, then practically the right of appeal
which has been provided under the Act against grant of
environmental clearance to any aggrieved person would also
stand frustrated.
In view of what has been discussed above holding that action
of respondent nos.10 and 11 in implementation of the project
without environmental clearance being accorded in favour of
the MPSEZ under the provisions of the Environment
(Protection) Act, 1986, the rules framed thereunder and the
Notification, is illegal, it is not permissible for respondent
nos.10 and 11 to proceed ahead with the implementation of
their project till the MPSEZ obtains the environmental
clearance.
We dispose of this writ-petition with a direction to respondent
nos.10 and 11 not to proceed ahead in implementation of their
project and not to undertake any further construction work,
whether preliminary or otherwise, till the MPSEZ is granted
environmental clearance. The writ-petition to that extent is
allowed."
One of us, His Lordship Bhaskar Bhattacharya, CJ., in a
separate but a concurring judgment, made the following
observations :
"The moot question that falls for determination in this Public
Interest Litigation is, if the MPSEZ itself has not been granted
environmental clearance under the Notification of 2006 by the
Central Government, whether any unit setup within the MPSEZ,
as a Lessee of the MPSEZ, can proceed with the construction
work irrespective of the fact whether such individual unit is
required to obtain separate environmental clearance or not.
Mr Thakore and Mr Joshi, the learned Senior Counsel appearing
on behalf of MPSEZ and respondent No.10 respectively,
submitted that even if, ultimately, the environmental clearance
is not given to the MPSEZ, the infrastructural facilities which
the MPSEZ is required to provide to all the units within the
same, will have to be arranged by the individual unit itself
within the MPSEZ, after obtaining direct permission from the
Central Government.
Page 78 of 186
78 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
There is no dispute that although MPSEZ has applied for
environmental clearance as required under the law, till date,
the same has not been conferred and notwithstanding such
fact, MPSEZ has already executed separate lease deeds in
favour of different units like respondent No.10.
It appears from the Lease Deed executed between MPSEZ and
respondent No.10 that there is clear mention of the fact that
the Government of India has permitted MPSEZ, the Lessor, vide
a Letter of Approval dated April 12, 2006 to establish a Multi-
Product Special Economic Zone at Mundra and the Lessee, i.e.,
the respondent No.10, was desirous to take on lease a plot of
land in the processing area of the MPSEZ for setting up a unit
for manufacture of Turbine, Generator and other spares and
auxiliaries related to those products and also for providing
services of erection and commissioning of above mentioned
products. According to the terms of the lease-deed, the Lessee
is required to pay Annual Lease Rent at the rate of Rs.20 a
square meter payable annually in advance and the same shall
be escalated every five (5) years at the rate of twenty percent
(20%) and the first escalation of Annual Lease Rent shall be
made in the year 2015-16 with effect from 1st April 2015.
According to the terms of the lease, in addition to the Annual
Rent indicated above, the Lessee is also required to pay SEZ
maintenance charges at the rate of Rs.18/- a square meter per
annum for the maintenance and upkeep of all the
infrastructural facilities provided to the Land and the
determination of such amount of Maintenance charges shall be
done in an open and transparent manner and would be
reviewed by the Development Commissioner of Mundra SEZ.
According to the said term, any upward revision of the
Maintenance Charges with a maximum frequency of once a
year can be made unless a requirement of refurbishment due
to damages to infrastructure caused by natural or man made
factor arises. The said deed further provides that the Lessor
shall have right to charge fifteen percent (15%) towards
management and coordination of Mundra SEZ maintenance
and refurbishment as above. The deed further mentions that in
case of failure of the Lessee to pay the above Annual Lease
Rent or SEZ Maintenance Charge would make the Lessee a
defaulter and will give right to the Lessor to terminate the
Lease before expiry of the period mentioned therein.
In the Lease Deed, the Lessor covenants that it would comply
with all the terms and conditions from time to time which have
been mentioned in Letter of Approval under which it has been
permitted by the Government to establish Mundra SEZ. In
clause 3.4, it has been further asserted by the Lessor that it
has obtained all the required permissions and the
Page 79 of 186
79 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
Governmental Approvals as required in the name of Lessor for
granting lease of the land to the Lessee and shall be
responsible to comply with all the required terms and
conditions and such permissions and approvals received from
the Government and shall keep such approvals and
permissions in force (to the extent necessary under applicable
Laws) and shall make all its statutory compliances to keep the
Lease in full force and effect during the entire term.
From the above clause of the Lease Deed, it is clear that the
Lease has been executed not only for enjoyment of the land
under the SEZ, but also for the purpose of giving infrastructural
facilities provided to the land for which separate maintenance
charge has been provided. It further appears that the Lessor
was conscious that it was required to comply with all the terms
and conditions from time to time which has been mentioned in
the Letter of Approval and it further asserted that it has
obtained all the required permissions and Governmental
Approvals as required in the name of Lessor and is also
responsible to comply with all the permissions and approvals
received from the Government and shall keep such approvals
and permissions in force to keep the lease in full force and
effect during the entire term.
It is an admitted fact that environmental clearance required to
be taken by the Lessor has been applied for but has not yet
been granted. Nevertheless, the Lessor has asserted the above
fact of getting permission and keeping such permission alive
during the subsistence of lease in favour of the respondent no.
10. Over and above, it has also decided to accept not only rent
for land but also the maintenance charges for giving
infrastructural facilities in advance as mentioned in the Deed.
I, therefore, find no substance in the contention of Mr Thakore
or Mr Joshi, the learned senior counsel appearing on behalf of
the respondent nos. 8 and 10 respectively that if in the long
run, no environmental clearance is given by the Central
Government, the separate unit holders would be to make
independent arrangements for infrastructural facilities by
taking separate permission of their own from the Central
Government because such provision is not indicated in the
lease deed. On the other hand, the Lease Deed casts a duty
upon the Lessor to provide for such facilities in lieu of rent and
maintenance charge.
I have already pointed out that the Lease is executed not only
for the enjoyment of the possession in the land but also for
enjoyment of infrastructural facilities to be arranged by the
Lessor and if required permission for such infrastructural
Page 80 of 186
80 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
facilities has not yet been given by the Central Government,
the Lessor, in my opinion, was not even competent to create a
Lease for the above purpose.
I, thus, find substance in the contention of the petitioner that
so long the Lessor itself is not vested with the right to have
establishment of various infrastructural facilities by taking
environmental clearance, it cannot confer the right of
enjoyment of such facilities to its Lessee.
It is now well known that Lease is a doctrine of separation of
title from actual enjoyment of the subject matter. Before
execution of a Lease in favour of a Lessee, the Lessor retains
both the title and the right of enjoyment of the property. Once
a Lease is executed, the Lessor retains only the title to the
property but loses its right of enjoyment thereof by conferring
the same in favour of its Lessee. According to the 2006
Notification, in order to have such right of creation of
infrastructural facilities over the land allotted, prior approval of
the Central Government is necessary before making any
construction and thus, without having acquired such right, the
MPSEZ, the allottee from the Government, could not convey
such right to its Lessee. In other words, a Lessee cannot have
better right than that of his Lessor in the property. Law is also
well settled that there cannot any valid Lease for enjoyment of
a property, which is not in existence and not capable of being
put into possession of the Lessee at the time of execution of
the Lease.
I, thus, find that so long the environmental clearance is not
granted by the Central Government in favour of MPSEZ for
creation of infrastructural facilities on the land so allotted and
consequent to such permission, such facilities have been
actually created by the allottee, the latter cannot lawfully lease
out the right of enjoyment of the infrastructural facilities to its
Lessee.
I, consequently, agree with my learned Brother as regards the
relief granted to the petitioner in this application ordered by His
Lordship."
Thus, from the above, it is evident that we took the view
that so long as the environmental clearance is not granted by
the Central Government in favour of the MPSEZ for creation of
infrastructural facilities on the land so allotted and consequent
to such permission such facilities have been actually created
Page 81 of 186
81 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
by the allottee, the lessor cannot lawfully lease out the right of
enjoyment of the infrastructural facilities to its lessee.
Accordingly, we allowed the petition restraining the two unit
holders against whom the petition was filed from proceeding
ahead in the implementation of their projects with a direction
that they shall not undertake any further construction work,
whether preliminary or otherwise, till the MPSEZ was granted
environmental clearance.
At this stage, it may not be out of place to state that the
aforesaid judgment and order passed by us has attained
finality. Till this date, it remains in operation and during the
course of the hearing of the Special Civil Application No.2621
of 2013, Mr.Gopal Subramaniam, the learned senior advocate
appearing for the petitioners who were the respondents in the
Writ Petition (PIL) No.194 of 2011, made a statement at the bar
that his clients have accepted the verdict of this Court and
conceded to the proposition of law laid down by us.
However, Mr.Subramaniam submitted that his clients had
to file a substantive petition only with a view to inform this
Court that since the MPSEZ has now obtained a deemed
environmental clearance, it would be open for his clients to
proceed with the construction in light of such deemed
environmental clearance, but still thought fit to first bring it to
the notice of this Court about the so-called deemed
environmental clearance before actually commencing with the
construction work as in the earlier petitions they were
restrained from putting up any construction.
Therefore, the picture that emerges as on today is that as
Page 82 of 186
82 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
against the law laid down by us in the Writ Petition (PIL)
No.194 of 2011 that if the MPSEZ itself has not been granted
environmental clearance under the EIA Notification, 2006 by
the Central Government, any unit setup within the MPSEZ as a
lessee of the MPSEZ could not have proceeded with the
construction work irrespective of the fact that such individual
unit was required to obtain separate environmental clearance,
the units i.e. the respondent nos.10 to 21 are now taking the
shelter of the deemed environmental clearance granted in
favour of the MPSEZ by a fiction of law.
Whether such a deemed environmental clearance would
save the situation or not, is the moot question which we
propose to consider, but before we answer this question, we
deem it necessary to deal with the preliminary contentions
raised by the respondents as regards the maintainability of the
Writ Petition (PIL) No.21 of 2013.
Delay and Laches :
We first propose to take up the contention of delay and
laches.
According to the learned counsel appearing for the
respondents, the Writ Petition (PIL) No.21 of 2013 should not
be entertained on the ground of delay and laches. The units
are in operation since 2008 and by now each of the units have
invested a huge amount running in crores of rupees. Besides
the huge investment, hundreds of local have been employed in
the respective units and if the units are asked to stop their
operations, then even the locals would be without
Page 83 of 186
83 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
employment.
It was also sought to be contended that the petitioners
being the residents of the same village where the units have
been setup, would have been aware of the fact that the units
are being setup in the MPSEZ. The units have been setup since
2010 and thereafter been commissioned. It was also submitted
before us that in the earlier round of litigation being Writ
Petition (PIL) No.194 of 2011, the villagers had thought fit to
implead only two unit holders, more particularly when they
were aware that there are many units in operation within the
SEZ. Even the present petitioners were aware about the
various units in operation within the SEZ and such fact is
evident considering that a public hearing for environmental
clearance had taken place on 5th October 2010 and during the
public hearing, the villagers were aware of the fact that 20
units have been setup.
As against the above, Mr.Yagnik submitted that the SEZ
is spread over in 18000 hectares of land covering more than
14 villages. It is more than 35 kms. in length in terms of the
available road. According to Mr.Yagnik, it was not possible for
the petitioners to know in which part of the entire SEZ the
activities were going on. Mr.Yagnik submitted that after the
pronouncement of the judgment in the Writ Petition (PIL)
No.194 of 2011, efforts were made to find out about the other
units in operation, and after a thorough inquiry, the villagers
have brought to the notice of this Court that there are other
units also operating within the SEZ without any environmental
clearance granted in favour of the MPSEZ.
Page 84 of 186
84 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
We are not impressed by the submission of delay and
laches vociferously canvassed on behalf of the respondents
because this is not a matter which deserves to be rejected on a
technical plea of delay.
We are conscious of the fact that the principle of delay
applies even in cases of public interest litigations, but the rule
which says that the Court may not inquire into belated and
stale claims is not a rule of law, but a rule of practice based on
sound and proper exercise of discretion, and there is no
inviolable rule that whenever there is a delay, the court must
necessarily refuse to entertain the petition. Each case must
depend on its own facts. The question of delay is one of
discretion of the court to follow from case to case. There is no
lower limit and there is no upper limit. It will all depend on
what the breach of the fundamental right and the remedy
claimed are and how the delay arose. (see Ramchandra
Shankar Deodhar and others v. The State of Maharashtra and
others, reported in AIR 1974 SC 259)
We are dealing with a very important issue of
environment and the rights of the people who are likely to be
affected and, therefore, in such circumstances, we do not
deem fit to reject the petition on a plea of delay and laches.
In the case before us, it is not in dispute that the
respondent nos.10 to 21 started their industrial units after
being put into possession by the lessor MPSEZ in the year 2008
knowing fully well that the lessor has not been granted the
environmental clearance by the Central Government as
required under the Notification, 2006. They continued with
Page 85 of 186
85 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
their operations. In Writ Petition (PIL) No.194 of 2011, we held
that the unit holders as lessees could not have proceeded with
the construction of their plots in the absence of any valid
environmental clearance granted in favour of the lessor
MPSEZ. In such circumstances, the defence of delay do not
hold good. When the law requires a thing to be done in a
certain way, then it has to be done in that way and no other.
Even though, there may be some doubt as to whether
delay and laches can deny the relief prayed for by the
petitioners in this petition, we are of the opinion that the unit
holders, if acted with the knowledge that they are violating the
provisions of law, then in such circumstances, even if there is
any inordinate delay in redressing the grievance, the relief to
set right the illegality should not be denied. The defence of
laches or inordinate delay is a defence in equity. In equity,
both the parties must come to the court with clean hands. The
equitable defence can be put up by a party who has acted
fairly and honestly. A person who is guilty of violating the law
or infringing or usurping somebody else's right cannot claim
the continued exercise of the usurped right.
In the aforesaid context, we may refer to a recent
pronouncement of the Supreme Court in the case of Tukaram
Kana Joshi and others v. M.I.D.C. and others, reported in AIR
2013 SC 565. His Lordship Dr.B.S.Chauhan, J. reiterated the
position of law on the issue of delay. What was assailed before
the Supreme Court was the judgment and order passed by the
High Court of Bombay by way of which the High Court had
rejected the claim of the appellants for compensation due to
them for the land taken by the respondent authorities, without
Page 86 of 186
86 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
resorting to any procedure prescribed by law. It was contended
before the Court that the delay and laches on the part of the
appellants had extinguished the right to put forth a claim. In
such circumstances, His Lordship made the following
observations in paragraphs 10, 11 and 12, which, in our
opinion, are very apt and helps the petitioners :
"10. The State, especially a welfare State which is
governed by the Rule of Law, cannot arrogate itself to a
status beyond one that is provided by the Constitution.
Our Constitution is an organic and flexible one. Delay and
laches is adopted as a mode of discretion to decline
exercise of jurisdiction to grant relief. There is another
facet. The Court is required to exercise judicial discretion.
The said discretion is dependent on facts and
circumstances of the cases. Delay and laches is one of
the facets to deny exercise of discretion. It is not an
absolute impediment. There can be mitigating factors,
continuity of cause of action, etc. That apart, if whole
thing shocks the judicial conscience, then the Court
should exercise the discretion more so, when no third
party interest is involved. Thus analysed, the petition is
not hit by the doctrine of delay and laches as the same is
not a constitutional imitation, the cause of action is
continuous and further the situation certainly shocks
judicial conscience.
11. The question of condonation of delay is one of the
discretion and has to be decided on the basis of the facts
of the case at hand, as the same vary from case to case.
It will depend upon what the breach of fundamental right
and the remedy claimed are and when and how the delay
arose. It is not that there is any period of limitation for
the Courts to exercise their powers under Article 226, nor
is it that there can never be a case where the Courts
cannot interfere in a matter, after the passage of a
certain length of time. There may be a case where the
demand for justice is so compelling, that the High Court
would be inclined to interfere in spite of delay.
Ultimately, it would be a matter within the discretion of
the Court and such discretion, must be exercised fairly
and justly so as to promote justice and not to defeat it.
Page 87 of 186
87 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
The validity of the party's defence must be tried upon
principles substantially equitable. (Vide:
P.S.Sadasivaswamy v. State of T.N. AIR 1974 SC 2271;
State of M.P. and Ors. v. Nandlal Jaiswal and Ors., AIR
1987 SC 251; and Tridip Kumar Dingal and Ors. v. State
of West Bengal and Ors., (2009) 1 SCC 768: (AIR 2008 SC
(Suppl) 824);)
12.No hard and fast rule can be laid down as to when the
High Court should refuse to exercise its jurisdiction in
favour of a party who moves it after considerable delay
and is otherwise guilty of laches. Discretion must be
exercised judiciously and reasonably. In the event that
the claim made by the applicant is legally sustainable,
delay should be condoned. In other words, where
circumstances justifying the conduct exist, the illegality
which is manifest, cannot be sustained on the sole
ground of laches. When substantial justice and technical
considerations are pitted against each other, the cause of
substantial justice deserves to be preferred, for the other
side cannot claim to have a vested right in the injustice
being done, because of a non-deliberate delay. The court
should not harm innocent parties if their rights have
infact emerged, by delay on the part of the petitioners.
(Vide:Durga Prasad v. Chief Controller of Imports and
Exports and Ors. AIR 1970 SC 769; Collector, Land
Acquisition, Anantnag and Anr. V. Mst. Katiji and Ors., AIR
1987 SC 1353; Delhi Rohtas Light Railway Company Ltd.
v. District Board, Bhojpur and Ors., AIR 1993 SC 802:
(1992 AIR SCW 3181); Dayal Singh and Ors. v. Union of
India and Ors. AIR 2003 SC 1140: (2003 AIR SCW 685);
and Shankara Co-op. Housing Society Ltd. v. M.Prabhakar
and Ors. AIR 2011 SC 2161 : (2011 AIR SCW 3033))"
Applying the aforesaid proposition of law laid down by
the Supreme Court, we hold that there is no substance in the
preliminary objection raised on behalf of the respondents as
regards the delay and laches.
There is one more reason why we are not inclined to
accept the plea of delay and laches. The EIA Notification, 2006
Page 88 of 186
88 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
dated 14th September 2006 makes it very clear that no
construction of the new projects or activities or the expansion
or modernization of the existing projects on the date of the
Notification or activities listed in the Schedule to the
Notification entailing capacity addition with change in process
and/or technology is permissible in the absence of a prior
environmental clearance to be granted by the Central
Government. In the year 2008, when the respondent nos.10 to
21 setup their individual units by making construction, they
were aware of the fact that the lessor who has put them in
possession of the land forming a part of the SEZ himself was
not possessing a valid environmental clearance in terms of the
EIA Notification, 2006, then in such circumstances, they could
not have proceeded ahead with the construction of their
individual units. Whatever may be their understanding of the
position of law at the relevant point of time, but the fact is that
the respondent nos.10 to 21 cannot plead ignorance of the
mandate laid in the Notification, 2006. This is exactly what we
have held in our judgment and order dated 9th May 2012 in
Writ Petition (PIL) No.194 of 2011.
Such being the position, the respondent nos.10 to 21
cannot take advantage of their own wrong by pleading delay
and laches to meet with the petition filed against them.
The maxim: 'Nullus commandum capere potest de injuria
sua propria' (No man can take advantage of his own wrong)
applies directly to the facts of the present case. The maxim:
'Nullus commandum capere potest de injuria sua propria' (No
man can take advantage of his own wrong) is one of the salient
tenets of equity. The respondents cannot secure the assistance
Page 89 of 186
89 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
of a Court of law for enjoying the fruit of their own wrong.
In this connection, we may quote with profit a decision of
the Supreme Court explaining this principle of law, in the
matter of Union of India and others v. Major General Madan Lal
Yadav [Retd.], reported in (1996)4 SCC 127. In paragraph 28,
the Supreme Court observed as under :-
"In this behalf, the maxim 'nullus commandum capere
potest de injuria sua propria' - meaning no man can take
advantage of his own wrong - squarely stands in the way
of avoidance by the respondent and he is estopped to
plead bar of limitation contained in Section 123(2). In
Broom's Legal Maximum [10th Edn.] at page 191 it is
stated :-
"...it is a maxim of law, recognized and established,
that no man shall take advantage of his own wrong;
and this maxim, which is based on elementary
principles, is fully recognized in courts of law and of
equity, and, indeed, admits of illustration from
every branch of legal procedure."
"The reasonableness of the rule being manifest, we
proceed at once to show its application by reference to
decided cases. It was noted therein that a man shall not
take advantage of his own wrong to gain the favourable
interpretation of the law. In support thereof, the author
has placed reliance on another maxim 'frustra legis
auxilium invocat quaerit qui in legem committit'. He
relies on Perry v. Fitzhowe [(1846)8 Q.B. 757]. At page
192, it is stated that if a man be bound to appear on a
certain day, and before that day the obligee puts him in
prison, the bond is void. At page 193, it is stated that "it
is moreover a sound principle that he who prevents a
thing from being done shall not avail himself of the non-
performance he has occasioned". At page 195, it is
further stated that "a wrong doer ought not to be
permitted to make a profit out of his own wrong". At
page 199 it is observed that "the rule applies to the
extent of undoing the advantage gained where that can
be done and not to the extent of taking away a right
Page 90 of 186
90 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
previously possessed."
In view of the above, we reject the first preliminary
objection of delay and laches canvassed on behalf of the
respondents.
Res Judicata and Constructive Res Judicata :
We shall now deal with the second preliminary objection
raised by the respondents as regards the doctrine of res
judicata and constructive res judicata.
Mr.Dave, the learned senior advocate appearing on
behalf of the respondent no.8 MPSEZ vehemently submitted
that the Writ Petition (PIL) No.21 of 2013 is hit by the doctrine
of res judicata inasmuch as it could have been argued in the
earlier round of litigation before this Court that even if the
environmental clearance is granted it would not save the
situation for the unit holders because they had completed the
construction way back in the year 2008. In short, according to
Mr.Dave, in the judgment and order rendered by this very
Bench in Writ Petition (PIL) No.194 of 2011, it has been very
clearly observed that the two unit holders who were made
respondents shall not proceed further with any type of
construction till the environmental clearance is obtained by
the lessor i.e. the MPSEZ. According to Mr.Dave, at that very
stage it should have been argued and it could have been
argued by the petitioners of Writ Petition (PIL) No.194 of 2011
that it would not make any difference whether environmental
clearance is now granted or not.
Page 91 of 186
91 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
Thus, according to Mr.Dave, the doctrine of constructive
res judicata would apply in the present petition despite the fact
that the petitioners are different, but the question of law
remains the same which could have been raised but was not
raised in the earlier round of litigation.
In this connection, we may refer to a decision of the
Supreme Court in the case of Forward Construction Co. v.
Prabhat Mandal, (1986)1 SCC 100, wherein the Supreme Court
held that the principles of constructive res judicata are
applicable to public interest litigation, particularly in view of
the Explanation VI to Section 11 of the Code of Civil Procedure,
1908: The Court observed thus :
"But it is only when the conditions of Explanation VI are
satisfied that a decision in the litigation will bind all
persons interested in the right litigated and the onus of
providing the want of bona fides in respect of the
previous litigation is on the party seeking to avoid the
decision. The words "public right" have been added in
Explanation VI in view of the new S.91 CPC and to
prevent multiplicity of litigation in respect of public right.
In view of Expln. VI it cannot be disputed that Section 11
applies to public interest litigation not by way of a private
grievance. It has to be a bona fide litigation in respect of
a right which is common and is agitated in common with
others."
The aforenoted decision has been considered in a
subsequent judgment of a Bench of two Judges of the Supreme
Court in the case of V.Purushotham Rao v. Union of India,
(2001)10 SCC 305, wherein the Supreme Court held thus :
"In our considered opinion, therefore, the principle of
constructive res judicata cannot be made applicable in
Page 92 of 186
92 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
each and every public interest litigation, irrespective of
the nature of litigation itself and its impact on the society
and the larger public interest which is being served.
There cannot be any dispute that in competing rights
between the public interest and individual interest, the
public interest would override."
Thus, from the above, it is evident that the question as to
whether the principles of constructive res judicata will apply in
the facts of a particular litigation instituted in public interest
will depend, inter alia, on the nature of the litigation, its impact
on the society and the public interest involved.
In Sheodan Singh v. Daryao Kunwar, (1966)4 SCR 300,
the Supreme Court laid down the ingredients of Section 11 of
the Code of Civil Procedure, the principles of which could be
extended even to the writ proceedings, stating as under :
"9. A plain reading of Section 11 shows that to constitute
a matter res judicata, the following conditions must be
satisfied, namely -
(i) The matter directly and substantially in issue
in the subsequent suit or issue must be the same
matter which was directly and substantially in issue
in the former suit;
(ii) The former suit must have been a suit
between the same parties or between parties under
whom they or any of them claim;
(iii) The parties must have litigated under the
same title in the former suit;
(iv) The Court which decided the former suit must
be a Court competent to try the subsequent suit or
the suit in which such issue is subsequently raised;
and
Page 93 of 186
93 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
(v) The matter directly and substantially in issue in
the subsequent suit must have been heard and
finally decided by the Court in the first suit. Further
Explanation 1 shows that it is not the date on which
the suit is filed that matters but the date on which
the suit is decided, so that even if a suit was filed
later, it will be a former suit if it has been decided
earlier. In order therefore that the decision in the
earlier two appeals dismissed by the High Court
operates as res judicata it will have to be seen
whether all the five conditions mentioned above
have been satisfied."
In this regard, we may also quote with profit the decision
of the Supreme Court in the case of Bhama Kumar Jain (supra),
wherein the Supreme Court has explained the distinction
between the principle of estoppel and constructive res
judicata. The Court observed thus :
"Res judicata debars a Court from exercising its
jurisdiction to determine the lis if it has attained finality
between the parties whereas the doctrine issue estoppel
is invoked against the party. If such an issue is decided
against him, he would be estopped from raising the same
in the latter proceeding. The doctrine of res judicata
creates a different kind of estoppel viz. estoppel by
accord."
Thus, the question which is required to be posed is what
was in issue in the Writ Petition (PIL) No.194 of 2011 filed by
the residents of village Navinal. The issue was, whether the
lessor MPSEZ could have allotted the plots in favour of the
lesses within the SEZ, and whether the lesses, in turn, could
have developed their plots and put up construction on their
units in the absence of grant of environmental clearance in
terms of the EIA Notification, 2006 issued by the Ministry of
Page 94 of 186
94 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
Environment and Forests, Government of India, in favour of the
lessor MPSEZ.
We held that in the absence of the grant of
environmental clearance in favour of the lessor MPSEZ, the
unit holders had no right to put up any construction or
undertake any activity on their individual plots and,
accordingly, we restrained the two respondents who were
before us.
In the present petition, the villagers other than the one
who had filed the earlier petition have come with a case that
the dictum of law laid down by this Court in Writ Petition (PIL)
No.194 of 2011 should equally apply to all other units which
are in operation as on today within the SEZ. In defence, the
lessor MPSEZ and the individual unit holders, namely, the
respondent nos.10 to 21 have come out with a case that there
is a deemed environmental clearance as on today and,
therefore, there is no question of now restraining the unit
holders from operating their individual units.
In this petition, we are considering the question, whether
there is a deemed environmental clearance and what would be
the effect of such a deemed environmental clearance, as
pleaded by the respondents in their defence. Thus, it could not
be said by any stretch of imagination that such issue was
directly and substantially involved in the earlier round of
litigation and has been finally decided by this Court.
As a matter of fact, the petitioners herein had no idea or
knowledge of any deemed environmental clearance obtained
Page 95 of 186
95 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
by the lessor MPSEZ and it is only when a reply was filed taking
up this contention that they realized that pursuant to the
recommendations made by the EAC, there is a deemed
environmental clearance as the Central Government failed to
pass any orders within a period of 45 days as stipulated in the
EIA Notification, 2006.
Thus, we are not impressed by the submissions of
Mr.Dave that the petition is hit by the doctrine of res judicata
or constructive res judicata and we, accordingly, reject the
second preliminary objection as regards the maintainability of
this petition. On the other hand, the MPSEZ and the petitioner
of Special Civil Application No.2621 of 2013 who were parties
to the earlier proceedings are bound by our observations made
in Writ Petition (PIL) No.194 of 2011 decided on 9 th May 2012
and which has attained finality that so long the environmental
clearance is not granted by the Central Government in favour
of the MPSEZ for creation of infrastructural facilities on the
land so allotted and consequent to such permission, such
facilities have been actually created by the allottee, the latter
could not have lawfully leased out the right of enjoyment of
the infrastructural facilities to its lessee.
Lack of Pleadings and Relief :
The above takes us to deal with the third preliminary
objection raised on behalf of the respondents as regards the
lack of pleadings and relief prayed for in the Writ Petition (PIL)
No.21 of 2013. It has been stated that in the Writ Petition (PIL)
No.21 of 2013 there is no prayer to set aside the
recommendations made by the EAC as regards the grant of
Page 96 of 186
96 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
environmental clearance and also no prayer to declare that
there is no deemed environmental clearance in favour of the
lessor MPSEZ.
In short, the objection is to the effect that the petition has
become infructuous and should be rejected because the
petitioners are unaware of the fact that a deemed
environmental clearance could be said to have been granted in
favour of the lessor MPSEZ.
It is now well-settled that strict rules of pleading may not
apply to a public interest litigation if there is sufficient material
on record on the basis of which the Court may proceed. The
technicalities of the rules of pleadings cannot be made
applicable vigorously. Pleadings prepared sometimes on the
basis of incomplete information in a public interest litigation
should be considered having regard to the issue which is being
brought before the Court. It is now well-settled that even a
simple letter addressed by a citizen could be treated as a
public interest litigation and the Court may look into the same
by calling upon the respondents to explain.
In the present case, there is no doubt that the petition
proceeds only on the footing that there are many units
operating within the SEZ as on today in the absence of any
environmental clearance granted in favour of the lessor MPSEZ
and, therefore, they should be restrained from operating their
units.
It is only when the respondents appeared and filed their
counter that the petitioners realized that the EAC, in its
Page 97 of 186
97 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
meetings conducted some time in the months of April, June
and July 2012 respectively, had discussed the issue of grant of
environmental clearance in favour of the MPSEZ and,
accordingly, recommended to the Central Government to grant
such environmental clearance. The Central Government,
having not acted on such recommendations within a period of
45 days as prescribed in the Notification, a deemed
environmental clearance is said to have been granted in favour
of the MPSEZ by a deeming fiction.
Ordinarily, a writ court should not grant relief to the
petitioner on a case for which there is no foundation in the
pleadings and which the other side is not called upon or had an
opportunity to meet. But, when the alternative case, which the
petitioner is able to make is not only admitted by the
respondents in their reply but is expressly put forward as an
answer to the complaint which the petitioner makes in the
petition, there would be nothing improper or illegal now giving
the petitioner the relief as prayed for in the petition. In the
present case, to meet with the petition of the petitioners, the
respondents have pleaded and put forward in defence the
deemed environmental clearance with necessary materials on
record.
We are considering the issue of the deemed
environmental clearance based on the materials which have
been produced by the respondents themselves, and after
considering such materials if we reach to the conclusion that
there is merit in what the petitioners have to say as regards
the deemed environmental clearance, then it could not be
said that the respondents have been taken by surprise.
Page 98 of 186
98 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
In this connection, we may quote with profit a decision of
the Supreme Court in the case of Firm Sriniwas Ram Kumar v.
Mahabir Prasad and others, reported in AIR 1951 SC 177.
In the said case, the appeal before the Supreme Court
was on behalf of the original plaintiff and it arose out of a suit
for specific performance of a contract to sell a house belonging
to the defendants (second party) who had agreed to sell the
house to the plaintiff, but subsequently, resiled from the
agreement and sold the same to the defendants (first party)
who purchased it with notice of the contract.
The suit was contested by both sets of defendants. The
second party defendants contended, inter alia, that they had
never agreed to sell their house to the plaintiff and the story of
a contract of sale as setup by the plaintiff was entirely false.
They admitted that they were in need of money and had
approached the plaintiff for a loan and the plaintiff had
advanced to them a sum of Rs.30,000=00 at the rate of 6%
interest per annum. According to the second party defendants,
it was entirely for facilitating the payment of interest due on
the loan and not in part performance of the contract of sale
that the plaintiff was put in possession of the same.
The trial Judge dismissed the plaintiff's claim for specific
performance, but as the second party defendants admitted
that they had taken an advance of Rs.30,000=00 from the
plaintiff, a money decree was given to the plaintiff for such
sum against the defendants with interest at the rate of 6% per
annum from the date of the suit till realization.
Page 99 of 186
99 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
Against such a decision, the plaintiff filed an appeal in the
High Court at Patna and the second party defendants also filed
cross-objections challenging the propriety of the money decree
that was passed against them.
The High Court, vide its judgment, dismissed the appeal
of the plaintiff and allowed the cross-objections preferred by
the second party defendants. The High Court agreed with the
trial Judge in holding that the sum of Rs.30,000=00 was
advanced as a loan by the plaintiff to the second party
defendants. However, on the basis of the evidence on record,
the High Court reached to the conclusion that the money
decree granted against the second party defendants was not
warranted in law as no case of a loan was made out by the
plaintiff in the plaint and no relief was claimed on that basis.
The result was that the suit was dismissed in its entirety and a
decree for recovery of money that was made in favour of the
plaintiff by the trial Court was set aside. Against the judgment
passed by the High Court, the plaintiff came up in appeal
before the Supreme Court. In the aforesaid background, the
Supreme Court held as under :
"As regards the other point, however, we are of the
opinion that the decision of the trial Ct. was right and
that the H.C. took an undoubtedly rigid and technical
view in reversing this part of the decree at the
Subordinate Judge. It is true that it was no part of the
pltf's case as made in the plaint that the sum of Rs.
30,000 was advanced by way of loan to the defts. second
party. But it was certainly open to the pltf. to make an
alternative case to that effect and make a prayer in the
alternative for a decree for money even if the allegations
of the money being paid in pursuance of a contract of
Page 100 of 186
100 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
sale could not be established by evidence. The fact that
such a prayer would have been inconsistent with the
other prayer is not really material. A pltf. may rely upon
different rights alternatively and there is nothing in the
Civil P.C. to prevent a party from making two or more
inconsistent sets of allegations and claiming relief
thereunder in the alternative. The question, however,
arises whether, in the absence of any such alternative
case in the plaint it is open to the Ct. to give him relief on
that basis. The rule undoubtedly is that the Ct. cannot
grant relief to the pltf. on a case for which there was no
foundation in the pleading and which the other side was
not called upon or had an opportunity to meet. But when
the alternative case, which the pltf. could have made,
was not only admitted by the deft. in his written
statement but was expressly put forward as an answer to
the claim which the pltf. made in the suit, there would be
nothing improper in giving the pltf. a decree upon the
case which the deft. himself makes. A demand of the pltf.
based on the deft's own plea cannot possibly be
regarded with surprise by the latter and no question of
adducing evidence on these facts would arise when they
were expressly admitted by the deft. in his pleadings. In
such circumstances when no injustice can possibly result
to the deft., it may not be proper to drive the pltf, to file a
separate suit. As an illustration of this principle,
reference may be made to the pronouncement of the
Judicial Committee in Mohan Manucha v. Manzoor
Ahmad,70 I.A. 1 : (A.I.R. (30) 1943 P.C. 29). This appeal
arose out of a suit commenced by the pltf applt. to
enforce a mtge. security. The plea of the deft. was that
the mtge. was void. This plea was given effect to by both
the lower Ct. as well as by the P.C. But the P.C. held that
it was open in such circumstances to the pltf to repudiate
the transaction altogether and claim a relief outside it in
the form of restitution under S. 65, Contract Art. Although
no such alternative claim was made in the plaint, the P.C.
allowed it to be advanced and gave a decree on the
ground that the resp. could not be prejudiced by such a
claim at all and the matter ought not to be left to a
separate suit. It may be noted that this relief was allowed
to the applt. even though the appeal was heard ex parte
in the absence of the resp."
Following the aforesaid principles as laid down by the
Page 101 of 186
101 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
Supreme Court, we reject the submission canvassed on behalf
of the respondents that the petition deserves to be rejected on
the ground of lack of proper pleadings and relief.
Plea of Alternative Remedy :
It was also sought to be contended that the petition
should not be entertained as there is an alternative remedy
available to the petitioners by approaching the National Green
Tribunal constituted under the National Green Tribunal Act. We
are not impressed by such submission canvassed on behalf of
the respondents. It is true that the power of the High Court to
issue prerogative writs under Article 226 of the Constitution of
India is plenary in nature and cannot be curtailed by other
provisions of the Constitution of India or a statute, but the High
Courts have imposed upon themselves certain restrictions on
the exercise of such powers. One of such restriction that if an
effective and efficacious remedy is available, the High Court
would not normally exercise its jurisdiction under Article 226 of
the Constitution of India. But again this rule of exclusion of writ
jurisdiction on account of availability of an alternative remedy
does not operate as an absolute bar to entertain a writ petition
but is a discretion to be exercised depending upon the facts of
each case.
In an appropriate case, inspite of availability of
alternative remedy, the High Court may still exercise its
jurisdiction in atleast three contingencies : (1) where the writ
petition seek enforcement of any of the fundamental rights; (2)
where there is a failure of principles of natural justice; or (3)
where the orders or proceedings are wholly without jurisdiction
Page 102 of 186
102 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
or vires of an Act is challenged.
In the present case, the petitioners are seeking
implementation of the judgment rendered by this Court in Writ
Petition (PIL) No.194 of 2011 decided on 9th May 2012 so far
as the other units are concerned, namely, the respondent
nos.10 to 21 who have continued their manufacturing activities
in the absence of any environmental clearance. Whether there
is a deemed environmental clearance and what would be the
effect of the same, is the issue which we are considering in this
petition.
However, the fact is that the petitioner are seeking
enforcement of fundamental rights under Article 21 of the
Constitution of India by seeking implementation of
Environmental Laws on the allegations that there is gross
violations of the regulations of the Notification, 2006 at the
end of the respondents.
In such circumstances, we reject the submissions
canvassed on behalf of the respondents as regards the
alternative remedy.
Deemed Environmental Clearance :
The above takes us to the main and the core issue of
deemed environmental clearance. Before we proceed to
answer the issue of deemed environmental clearance, it is
necessary for us to consider the Environment Impact
Assessment Notification, 2006 dated 14th September 2006.
Page 103 of 186
103 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
We quote the relevant part of the Notification as under :
"Whereas, a draft notification under sub-rule (3) of
Rule 5 of the Environment (Protection) Rules, 1986
for imposing certain restrictions and prohibitions on
new projects or activities, or on the expansion or
modernization of existing projects or activities based on
their potential environmental impacts as indicated in the
Schedule to the notification, being undertaken in any
part of India1, unless prior environmental clearance has
been accorded in accordance with the objectives of
National Environment Policy as approved by the Union
Cabinet on 18th May, 2006 and the procedure specified
in the notification, by the Central Government or the
State or Union territory Level Environment Impact
Assessment Authority (SEIAA), to be constituted by the
Central Government in consultation with the State
Government or the Union territory Administration
concerned under sub-section (3) of section 3 of the
Environment (Protection) Act, 1986 for the purpose of
this notification, was published in the Gazette of India,
Extraordinary, Part II, section 3, sub-section (ii) vide
number S.O. 1324 (E) dated the 15 th September ,2005
inviting objections and suggestions from all persons likely
to be affected thereby within a period of sixty days from
the date on which copies of Gazette containing the said
notification were made available to the public;
And whereas, copies of the said notification were made
available to the public on 15th September, 2005;
And whereas, all objections and suggestions received in
response to the above mentioned draft notification have
been duly considered by the Central Government;
Now, therefore, in exercise of the powers conferred by
sub-section (1) and clause (v) of sub-section (2) of
section 3 of the Environment (Protection) Act, 1986, read
with clause (d) of sub-rule (3) of rule 5 of the
Environment (Protection) Rules, 1986 and in
supersession of the notification number S.O. 60 (E) dated
the 27th January, 1994, except in respect of things done
or omitted to be done before such supersession, the
Central Government hereby directs that on and from the
date of its publication the required construction of new
Page 104 of 186
104 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
projects or activities or the expansion or modernization
of existing projects or activities listed in the Schedule to
this notification entailing capacity addition with change
in process and or technology shall be undertaken in any
part of India only after the prior environmental clearance
from the Central Government or as the case may be, by
the State Level Environment Impact Assessment
Authority, duly constituted by the Central Government
under sub-section (3) of section 3 of the said Act, in
accordance with the procedure specified hereinafter in
this notification."
"4. Categorization of projects and activities:-
(i) All projects and activities are broadly categorized in to
two categories - Category A and Category B, based on the
spatial extent of potential impacts and potential impacts
on human health and natural and man made resources.
(ii) All projects or activities included as Category 'A' in the
Schedule, including expansion and modernization of
existing projects or activities and change in product mix,
shall require prior environmental clearance from the
Central Government in the Ministry of Environment and
Forests (MoEF) on the recommendations of an Expert
Appraisal Committee (EAC) to be constituted by the
Central Government for the purposes of this notification;
(iii) All projects or activities included as Category 'B' in
the Schedule, including expansion and modernization of
existing projects or activities as specified in sub
paragraph (ii) of paragraph 2, or change in product mix
as specified in sub paragraph (iii) of paragraph 2, but
excluding those which fulfill the General Conditions (GC)
stipulated in the Schedule, will require prior
environmental clearance from the State/Union territory
Environment Impact Assessment Authority (SEIAA). The
SEIAA shall base its decision on the recommendations of
a State or Union territory level Expert Appraisal
Committee (SEAC) as to be constituted for in this
notification. In the absence of a duly constituted SEIAA
or SEAC, a Category 'B' project shall be treated as a
Category 'A' project;"
Page 105 of 186
105 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
"6. Application for Prior Environmental Clearance
(EC):-
An application seeking prior environmental clearance in
all cases shall be made in the prescribed Form 1 annexed
herewith and Supplementary Form 1A, if applicable, as
given in Appendix II, after the identification of
prospective site(s) for the project and/or activities to
which the application relates, before commencing any
construction activity, or preparation of land, at the site by
the applicant. The applicant shall furnish, along with the
application, a copy of the pre-feasibility project report
except that, in case of construction projects or activities
(item 8 of the Schedule) in addition to Form 1 and the
Supplementary Form 1A, a copy of the conceptual plan
shall be provided, instead of the pre-feasibility report."
"8. Grant or Rejection of Prior Environmental
Clearance (EC):
(i) The regulatory authority shall consider the
recommendations of the EAC or SEAC concerned and
convey its decision to the applicant within forty five days
of the receipt of the recommendations of the Expert
Appraisal Committee or State Level Expert Appraisal
Committee concerned or in other words within one
hundred and five days of the receipt of the final
Environment Impact Assessment Report, and where
Environment Impact Assessment is not required, within
one hundred and five days of the receipt of the complete
application with requisite documents, except as provided
below.
(ii) The regulatory authority shall normally accept the
recommendations of the Expert Appraisal Committee or
State Level Expert Appraisal Committee concerned. In
cases where it disagrees with the recommendations of
the Expert Appraisal Committee or State Level Expert
Appraisal Committee concerned, the regulatory authority
shall request reconsideration by the Expert Appraisal
Committee or State Level Expert Appraisal Committee
concerned within forty five days of the receipt of the
recommendations of the Expert Appraisal Committee or
State Level Expert Appraisal Committee concerned while
Page 106 of 186
106 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
stating the reasons for the disagreement. An intimation
of this decision shall be simultaneously conveyed to the
applicant. The Expert Appraisal Committee or State Level
Expert Appraisal Committee concerned, in turn, shall
consider the observations of the regulatory authority and
furnish its views on the same within a further period of
sixty days. The decision of the regulatory authority after
considering the views of the Expert Appraisal Committee
or State Level Expert Appraisal Committee concerned
shall be final and conveyed to the applicant by the
regulatory authority concerned within the next thirty
days.
(iii) In the event that the decision of the regulatory
authority is not communicated to the applicant within the
period specified in sub-paragraphs (i) or (ii) above, as
applicable, the applicant may proceed as if the
environment clearance sought for has been granted or
denied by the regulatory authority in terms of the final
recommendations of the Expert Appraisal Committee or
State Level Expert Appraisal Committee concerned.
(iv) On expiry of the period specified for decision by the
regulatory authority under paragraph (i) and (ii) above, as
applicable, the decision of the regulatory authority, and
the final recommendations of the Expert Appraisal
Committee or State Level Expert Appraisal Committee
concerned shall be public documents.
(v) Clearances from other regulatory bodies or authorities
shall not be required prior to receipt of applications for
prior environmental clearance of projects or activities, or
screening, or scoping, or appraisal, or decision by the
regulatory authority concerned, unless any of these is
sequentially dependent on such clearance either due to a
requirement of law, or for necessary technical reasons.
(vi) Deliberate concealment and/or submission of false or
misleading information or data which is material to
screening or scoping or appraisal or decision on the
application shall make the application liable for rejection,
and cancellation of prior environmental clearance granted
Page 107 of 186
107 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
on that basis. Rejection of an application or cancellation
of a prior environmental clearance already granted, on
such ground, shall be decided by the regulatory authority,
after giving a personal hearing to the applicant, and
following the principles of natural justice."
"9. Validity of Environmental Clearance (EC):
The "Validity of Environmental Clearance" is meant the
period from which a prior environmental clearance is
granted by the regulatory authority, or may be presumed
by the applicant to have been granted under sub
paragraph (iv) of paragraph 7 above, to the start of
production operations by the project or activity, or
completion of all construction operations in case of
construction projects (item 8 of the Schedule), to which
the application for prior environmental clearance refers.
The prior environmental clearance granted for a project
or activity shall be valid for a period of ten years in the
case of River Valley projects (item 1(c) of the Schedule),
project life as estimated by Expert Appraisal Committee
or State Level Expert Appraisal Committee subject to a
maximum of thirty years for mining projects and five
years in the case of all other projects and activities.
However, in the case of Area Development projects and
Townships [item 8(b)], the validity period shall be limited
only to such activities as may be the responsibility of the
applicant as a developer. This period of validity may be
extended by the regulatory authority concerned by a
maximum period of five years provided an application is
made to the regulatory authority by the applicant
within the validity period, together with an updated Form
1, and Supplementary Form 1A, for Construction projects
or activities (item 8 of the Schedule). In this regard the
regulatory authority may also consult the Expert
Appraisal Committee or State Level Expert Appraisal
Committee as the case may be."
"10. Post Environmental Clearance Monitoring:
(i) It shall be mandatory for the project management to
submit half-yearly compliance reports in respect of the
stipulated prior environmental clearance terms and
Page 108 of 186
108 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
conditions in hard and soft copies to the regulatory
authority concerned, on 1st June and 1st December of each
calendar year.
(ii) All such compliance reports submitted by the project
management shall be public documents. Copies of the
same shall be given to any person on application to the
concerned regulatory authority. The latest such
compliance report shall also be displayed on the web site
of the concerned regulatory authority."
What is discernible from the aforenoted Notification,
2006 is as under :
(1) From the date of its publication there shall not be
any construction of new projects or activities or the
expansion or modernization of the existing projects or
activities listed in the Schedule to the Notification
entailing capacity addition with change in process and/or
technology without a prior environmental clearance from
the Central Government;
(2) The language used in the Notification is plain and
clear. It reads : "only after the prior environmental
clearance from the Central Government".
(3) The regulatory authority shall consider the
recommendations of the EAC within 45 days of the
receipt of the recommendations of the EAC;
(4) The regulatory authority shall normally accept the
recommendations of the EAC, and in case of
disagreement, shall request the EAC to reconsider within
45 days of the receipt of the recommendations of the
Page 109 of 186
109 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
EAC while stating the reasons for the disagreement;
(5) If the regulatory authority fails to communicate its
decision to the applicant within a period of 45 days as
specified in Clause (1), the applicant may proceed as if
the environmental clearance sought for has been granted
or denied by the regulatory authority in terms of the final
recommendations of the EAC.
The emphasis is on the use of the words "the applicant
may proceed as if the environmental clearance sought for has
been granted or denied". It is evident that it is only on the
expiry of 45 days from the date of the recommendations of the
EAC that a deeming fiction comes into play due to failure on
the part of the regulatory authority to take appropriate
decision on such recommendations. On expiry of 45 days, it
would be permissible for the applicant to proceed as if the
environmental clearance sought for has been granted.
Something else, that is of utmost importance is to
understand that the deeming fiction as provided in Clause 8 of
the EIA Notification, 2006 can only operate prospectively and
not retrospectively. That is to say, the deeming provision
would give rise to presumption that the clearance is granted
on the expiry of 45 days' period from the date of the
recommendations of the EAC in the absence of any order
passed by the Central Government.
It is to be noted that what is to be deemed is a matter of
fact; there is a 'deeming fiction'. It is also to be noted that
when a fact is to be deemed, its consequences and incidents
Page 110 of 186
110 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
are also to be deemed; that is to say, what follows from the
deemed fact is also to be deemed.
Object of obtaining prior environmental clearance
from the Central Government :
The Supreme Court, in N.D.Jayal and another v. Union of
India and others, reported in (2004)9 SCC 362, has explained
the aspects related to conditional clearance. We may quote
with profit the observations made by the Supreme Court in
paras 22 to 26, which read as under :
"22. Before adverting to other issues, certain aspects
pertaining to the preservation of ecology and
development have to be noticed. In Vellore Citizens
Welfare Forum v. Union of India, (1996)5 SCC 647, and in
M.C.Mehta v. Union of India, (2002)4 SCC 356, it was
observed that the balance between environmental
protection and developmental activities could only be
maintained by strictly following the principle of
'sustainable development.' This is a development
strategy that caters the needs of the present without
negotiating the ability of upcoming generations to satisfy
their needs. The strict observance of sustainable
development will put us on a path that ensures
development while protecting the environment, a path
that works for all peoples and for all generations. It is a
guarantee to the present and a bequeath to the future.
All environmental related developmental activities should
benefit more people while maintaining the environmental
balance. This could be ensured only by the strict
adherence of sustainable development without which life
of coming generations will be in jeopardy.
23. In a catena of cases we have reiterated that right to
clean environment is a guaranteed fundamental right,
May be in different context, the right to development is
also declared as a component of Article 21 in cases like
Samata v. State of Andhra Pradesh, (1997)8 SCC 191,
Page 111 of 186
111 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
and in Madhu Kishore v. State of Bihar, (1996)5 SCC 125.
24. The right to development cannot be treated as a
mere right to economic betterment or cannot be limited
to as a misnomer to simple construction activities. The
right to development encompasses much more than
economic well being, and includes within its definition the
guarantee of fundamental human rights. The
'development' is not related only to the growth of GNP, in
the classic work - 'Development As Freedom' the Nobel
prize winner Amartya Sen pointed out that 'the issue of
development cannot be separated from the conceptual
framework of human right'. This idea is also part of the
UN Declaration on the Right to Development. The right to
development includes the whole spectrum of civil,
cultural, economic, political and social process, for the
improvement of peoples' well being and realization of
their full potential. It is an integral part of human right. Of
course, construction of a dam or a mega project is
definitely an attempt to achieve the goal of wholesome
development. Such works could very well be treated as
integral component for development.
25. Therefore, the adherence of sustainable development
principle is a sine qua non for the maintenance of the
symbiotic balance between the rights to environment
and development. Right to environment is a fundamental
right. On the other hand right to development is also one.
Here the right to 'sustainable development' cannot be
singled out. Therefore, the concept of 'sustainable
development' is to be treated an integral part of 'life'
under Article 21. The weighty concepts like inter-
generational equity (State of Himachal Pradesh v.
Ganesh Wood Products, (1995)6 SCC 363, public trust
doctrine (M.C.Mehta v. Kamal Nath, (1997)1 SCC 388)
and precautionary principle (Vellore Citizens, (1996)5
SCC 647), which we declared as inseparable ingredients
of our environmental jurisprudence, could only be
nurtured by ensuring sustainable development.
26. To ensure sustainable development is one of the
goals of Environmental Protection Act, 1986 (for short
'the Act') and this is quiet necessary to guarantee 'right
Page 112 of 186
112 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
to life' under Article 21. If the Act is not armed with the
powers to ensure sustainable development, it will
become a barren shell. In other words, sustainable
development is one of the means to achieve the object
and purpose of the Act as well as the protection of 'life'
under Article 21. Acknowledgment of this principle will
breath new life into our environmental jurisprudence and
constitutional resolve. Sustainable development could be
achieved only by strict compliance of the directions
under the Act. The object and purpose of the Act - "to
provide for the protection and improvement of
environment" could only be achieved by ensuring the
strict compliance of its directions. The concerned
authorities by exercising its powers under the Act will
have to ensure the acquiescence of sustainable
development. Therefore, the directions or conditions put
forward by the Act need to be strictly complied with.
Thus the power under the Act cannot be treated as a
power simpliciter, but it is a power coupled with duty. It
is the duty of the State to make sure the fulfillment of
conditions or direction under the Act, Without strict
compliance, right to environment under Article 21 could
not be guaranteed and the purpose of the Act will also be
defeated. The commitment to the conditions thereof is an
obligation both under Article 21 and under the Act. The
conditions glued to the environmental clearance for the
Tehri Dam Project given by the Ministry of Environment
vide its Order dated July 19, 1990 has to be viewed from
this perspective."
A lot has been argued on the deeming fiction provided in
Clause 8 of the EIA Notification, 2006 and the deemed
environmental clearance said to have been granted in favour
of the MPSEZ. What is the effect of such a deeming provision
and what could be the legislative intent behind providing such
a deeming provision.
The word "deemed" is used in various senses.
Sometimes, it means "generally regarded". At other time, it
signifies 'taken prima facie to be', while in other case, it
Page 113 of 186
113 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
means, 'taken conclusively'. Its various meanings are, - 'to
deem' is 'to hold in belief, estimation or opinion'; to judge;
adjudge; decide; considered to be; to have or to be of an
opinion; to esteem; to suppose, to think, decide or believe on
considerations; to account, to regard; to adjudge or decide; to
conclude upon consideration. (see Major Law Lexicon by
P.Ramanatha Aiyar, 4th Edition 2010 Vol.2)
A deeming fiction is a supposition of law that the thing is
true without inquiring whether it be so or not, that it may have
the effect of truth so far as it is consistent with justice. A
deeming provision is made to include what is obvious or what
is uncertain or to impose, for the purpose of statute, an
ordinary construction of a word or phrase that would not
otherwise prevail but, in each case, it would be a separate
question as to that what object the Legislature has made on
such a deeming fiction.
In this connection, we deem it necessary to consider few
precedents on the true meaning of the word 'deem' and
'deeming fiction'.
In Consolidated Coffee Ltd. v/s. Coffee Board,
Bangalore, reported in AIR 1980 SC 1468, the purpose of the
word 'deemed' occurring in Section 5(3) of the Central Sales
Tax Act, 1956 came for consideration. The issue that
emanated was whether a legal fiction had been created by use
of the word 'deemed'. It is fruitful to reproduce what has been
exposited by Their Lordships:
"A deeming provision might be made to include what is
Page 114 of 186
114 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
obvious or what is uncertain or to impose for the purpose
of a statute an artificial construction of a word or phrase
that would not otherwise prevail, but in each case it
would be a question as to with what object the legislature
has made such a deeming provision. In St. Aubyn and
Ors. v/s. Attorney General, 1952 A.C. 15 at p.53 Lord
Radcliffe observed thus:
"The word 'deemed' is used a great deal in modern
legislation. Sometimes it is used to impose for the
purposes of a statute an artificial construction of a
word or phrase that would not otherwise prevail.
Sometimes it is used to put beyond doubt a
particular construction that might otherwise be
uncertain. Sometimes it is used to give a
comprehensive description that includes what is
obvious, what is uncertain and what is, in the
ordinary sense, impossible."
In State of Tamil Nadu v/s. M/s. Arooran Sugars
Ltd., reported in AIR 1997 SC 1815, a Constitution Bench,
while dealing with the deeming provision in a statute, opined
that the role of a provision in a statute creating legal fiction is
well settled. Their Lordships referred to the decisions in East
End Dwellings Co. Ltd. v/s. Finsbury Borough Council,
1952 AC 109, Chief Inspector of Mines v/s. Karam Chand
Thapar, AIR 1961 SC 838, J.K. Cotton Spinning and
Weaving Mills Ltd. v/s. Union of India, AIR 1988 SC 191,
M.Venugopal v/s. Divisional Manager, Life Insurance
Corporation of India, AIR 1994 SC 1343 and Harish Tandon
v/s. Addl. District Magistrate, Allahabad, AIR 1995 SC
676, and came to hold that when a statute creates a legal
fiction saying that something shall be deemed to have been
done which in fact and truth has not been done, the Court has
to examine and ascertain as to for what purpose and between
which persons such a statutory fiction is to be resorted to and
Page 115 of 186
115 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
thereafter the courts have to give full effect
"6. ... It is a well known principle of construction that in
interpreting a provision creating a legal fiction, the Court
is to ascertain for what purpose the fiction is created, and
after ascertaining this, the Court is to assume all those
facts and consequences which are incidental or
inevitable corollaries to giving effect to the fiction. But in
so construing the fiction it is not to be extended beyond
the purpose for which it is created, or beyond the
language of the Section by which it is created..."
From the aforesaid pronouncements, the principle
discernible is that, it is the bounden duty of the court to
ascertain for what purpose the legal fiction has been created.
It is also the duty of the Court to imagine the fiction with all
real consequences and instances unless prohibited from doing
so. That apart, the use of the term deemed has to be read in
its context and further the fullest logical purpose and import
are to be understood. It is because in modern legislation, the
term deemed has been used for manifold purposes. The object
of the Legislature has to be kept in mind. (See Andaleeb
Sehgal v/s. Union of India and another, AIR 2011 Delhi 29
(FB))
In the aforesaid context, we may also profitably state
that the language employed in Clause 8 of the EIA Notification,
2006 must be read in a holistic and purposeful manner. The
Court has a sacrosanct duty to understand the intention of the
Legislature while interpreting a provision.
In Lt. Col. Prithi Pal Singh Bedi v/s. Union of India
and Ors., reported in AIR 1982 SC 1413, the Apex Court has
Page 116 of 186
116 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
expressed the view as follows:
"The dominant purpose in construing a statute is to
ascertain the intention of the Parliament. One of the well
recognised canons of construction is that the legislature
speaks its mind by use of correct expression and unless
there is any ambiguity in the language of the provision
the Court should adopt literal construction if it does not
lead to an absurdity. The first question to be posed is
whether there is any ambiguity in the language used in
Rule 40. If there is none, it would mean the language
used speaks the mind of Parliament and there is no need
to look somewhere else to discover the intention or
meaning. If the literal construction leads to an absurdity,
external aids to construction can be resorted to. To
ascertain the literal meaning it is equally necessary first
to ascertain the juxtaposition in which the rule is placed,
the purpose for which it is enacted and the object which
it is required to subserve and the authority by which the
rule is framed. This necessitates examination of the
broad features of the Act."
In Reserve Bank of India v/s. Peerless General
Finance and Investment Co. Ltd. and others, reported in
AIR 1987 SC 1023, Their Lordships have ruled thus:
"Interpretation must depend on the text and the context.
They are the bases of interpretation. One may well say if
the text is the texture, context is what gives the colour.
Neither can be ignored. Both are important. That
interpretation is best which makes the textual
interpretation match the contextual. A statute is best
interpreted when we know why it was enacted. With this
knowledge, the statute must be read, first as a whole and
then section by section, clause by clause, phrase by
phrase and word by word. If a statute is looked at, in the
context of its enactment, with the glasses of the statute-
maker, provided by such context, its scheme, the
sections, clauses, phrases and words may take colour
and appear different than when the statute is looked at
without the glasses provided by the context. With these
glasses we must look at the Act as a whole and discover
Page 117 of 186
117 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
what each section, each clause, each phrase and each
word is meant and designed to say as to fit into the
scheme of the entire Act. No part of a statute and no
word of a statute can be construed in isolation. Statutes
have to be construed so that every word has a place and
everything is in its place..."
Bearing the aforesaid principles in mind, it is necessary
for us now to consider the object of such deeming provisions
provided by the Legislature in the EIA Notification, 2006.
The environmental clearance process is required for 39
types of projects and covers aspects like screening, scoping
and evaluation of the upcoming projects. The main purpose is
to assess impact of the project on the environment and the
people and to try to minimize the same.
The environmental clearance process has been a subject
of significant debate, particularly on how uncertainty in the
granting process affects the implementation period and costs
of the projects.
Every provision of a statute is brought into by the
Legislature with a particular object in mind, and when a
provision requires a thing to be done in a particular manner
and charged the executive with the task of getting it done in
that fashion alone, the power under the provision has to be
exercised responsibly to ensure proper governance of matters
which have a direct bearing on the welfare of each and every
citizen individually and the society as a whole.
It is also a settled law that whenever there are two
Page 118 of 186
118 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
possible interpretations, the one which subserves to the intent
of the Legislature is to be accepted. The object of the
Notification, 2006 is to assess impact of the plant project on
the environment and the people and to try to minimise the
same, and thus, the interpretation which upholds any such
scheme should be followed. Heydon's principle is now well-
recognized in interpreting any enactment. It lays down : the
courts must see (a) what was the law before making of the Act;
(b) what was the mischief or defect for which the law did not
provide; (c) what is the remedy that the Act has provided; and
(d) what is the reason of the remedy. It states that courts must
adopt that construction which suppresses the mischief and
advances remedy. (see Raipur Development Authority v.
Anupam Sahakari Gruh Nirman Samiti, (2000)4 SCC 357)
It appears to us that the object behind providing for such
a deeming fiction is to see that the project does not get
delayed, as a result of which, the project proponent may not
have to suffer hardship. This is precisely the reason why
Clause 8 of the EIA Notification, 2006 provides that the Central
Government should act on the recommendations of the EAC
within a period of 45 days; failing which, the applicant may
proceed as if the environmental clearance sought for has been
granted in terms of the final recommendations of the Expert
Appraisal Committee.
Clause 8(3) of the EIA Notification, 2006 states that the
applicant may proceed as if the environmental clearance
sought for has been granted. Thus, it is very evident that it is
only after the deeming fiction comes into play on the expiry of
the period specified in sub-para (1) of Clause 8 that the
Page 119 of 186
119 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
applicant gets a right to proceed ahead with the project and in
any case not before the grant of the same.
It was sought to be contended very vociferously that the
term 'deemed clearance' in the facts of the case is a
misnomer. The fiction created is not that the application as
made by the project proponent is deemed to be granted, but
that the recommendations of the EAC after scoping and due
appraisal, whether approving or rejecting the proposal, are to
be treated as the decision of the regulatory authority, which is
a different matter altogether.
It was also sought to be contended on behalf of the
respondents that the construction having been undertaken
prior to the grant/deemed grant of the clearance, could not be
termed as invalid because there is no provision in the
Notification, 2006 laying down that any breach by commencing
construction prior to clearance would invalidate the deemed
clearance. According to the respondents, reading in such a
condition would amount to legislating, which is impermissible.
We are not impressed by such submission canvassed on
behalf of the respondents because if such submissions are
accepted, we will be doing violence with the terms of the
Notification and the very object with which such Notification
has been issued would stand frustrated. When the Notification
makes it very clear that it is only after the expiry of 45 days'
period it would be permissible for the applicant to proceed with
the project, then it necessarily implies that the applicant
cannot proceed with the project before the deeming fiction
comes into play. In taking such a view, it could not be said that
Page 120 of 186
120 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
we are reading something in the Notification which would
amount to legislating. We have merely construed the plain
meaning and object of the Notification which makes it
abundantly clear that prior to the grant of environmental
clearance, be it actual grant by the Central Government or by
a deeming fiction, no construction or any other activity could
be undertaken. Once the first part of the Notification makes
this very clear, then by any stretch of imagination, it cannot be
said that any construction or activity undertaken prior to the
grant of deemed clearance would stand automatically
validated.
It was also sought to be vociferously contended on behalf
of the unit holders that the individual unit holders have
obtained clearance from the concerned authorities so far as
their part of the obligation is concerned before they started
operating the units. In view of such clearance and permission
being granted by the authorities, they proceeded ahead with
the construction on the premise that it was permissible for
them to put up the construction. It was also sought to be
argued that the units were not made aware at any stage that
the SEZ had not obtained the required clearance.
We are not impressed even by such submission because
this issue has been set at rest by us while deciding the Writ
Petition (PIL) No.194 of 2011. In so many words we have held
that so long the environmental clearance is not granted by the
Central Government in favour of the MPSEZ for creation of
infrastructural facilities on the land so allotted and consequent
to such permission, such facilities have been actually created
by the allottee, the latter cannot lawfully lease out the right of
Page 121 of 186
121 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
enjoyment of the infrastructural facilities to its lessees. We
have held in so many words that a lessee cannot have a better
right than that of the lessor in the property. Law is also well-
settled that there cannot be any valid lease for enjoyment of
the property, which is not in existence and not capable of
being put into possession to the lessee at the time of
execution of the lease.
Therefore, the submissions that the unit holders have
been granted permission by the Development Commissioner
of the SEZ and GPCB is of no avail to the unit holders. Even if
they had obtained the permission from the other authorities,
then only after the grant of the environmental clearance to
the lessee i.e. the MPSEZ, they could have setup their units on
the strength of the individual permission which has been
granted in their favour.
It was also sought to be argued on behalf of the
respondents that no useful purpose is going to be served by
asking the unit holders to stop operating their units and
remove the construction, more particularly, when the
environmental clearance is deemed to have been granted and
there is no serious impact so far as the issue of pollution is
concerned.
The learned counsel appearing for the respondents tried
to convince us that when the EAC made the recommendations,
they were conscious of the fact that the unit holders have
already started operating their respective industrial units and
despite the same, thought fit to recommend to the Central
Government granting of the environmental clearance.
Page 122 of 186
122 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
The question is not whether the units who have already
started their operations since 2008 have created problems of
pollution and environment, but it is a matter of complying with
the provisions of law laid down by the Legislature.
Unfortunately, in the present case, the respondent no.1
Union of India, in its Ministry of Environment and Forests, has
taken this issue very lightly. We are at pains to state that in
such an important matter relating to environment and gross
violations of the EIA Notification, 2006, it has not thought fit
even to file a formal reply and clarify the matter. Time and
again we kept on inquiring during the course of the hearing of
the petition with the learned Assistant Solicitor General of India
as to what was the material considered by the EAC while
recommending the environmental clearance to the Central
Government. We also kept on inquiring why the Central
Government kept quiet upon the recommendations of the EAC
and allowed the time period to expire so as to give effect to
the deeming provision under Clause 8 of the Notification. Till
the conclusion of the hearing of this petition, there was no
answer at the end of the Union of India. We were completely
bereft of the materials which the EAC must have taken into
consideration while making the recommendations for grant of
environmental clearance.
We understand the anxiety of the Central Government in
speedy implementation of the project for which the project
proponent might be committed. But the question before us is
that can the project proponent as a lessor and the unit holders
within the SEZ as lessees be permitted to flout the provisions
Page 123 of 186
123 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
of the Notification, 2006 or the laws made by the Parliament.
The answer has to be in the negative. Considering the
mandatory nature of the environmental clearance, procedure
has to be meticulously followed. Only on grant of
environmental clearance any construction, preliminary or
otherwise, relating to setting up of the project can be
undertaken. There is an express prohibition that 'no
construction work, preliminary or otherwise, relating to setting
up of the project may be undertaken till the environment
and/or site clearance is obtained'.
It is preposterous to suggest that such prohibition would
apply to the respondent no.8 MPSEZ as the developer of the
SEZ, but the same would not apply to the unit holders who are
put into possession by the lessor without any environmental
clearance.
In this connection, we may quote with profit a decision of
the Supreme Court in the case of Indian Council Enviro Legal
Action v. Union of India, reported in AIR 1996 SC 1446.
In the said case, the Supreme Court noted that the
Governmental authorities were showing scant respect in the
matter of enforcement of the Acts and developments were
taking place for personal gains at the expense of the
environment and with disregard to the law. The Supreme Court
expressed thanks to the public spirited persons initiating public
interest which enables the Courts to examine the matters and
issue appropriate directions. The Court observed as under :
"With rapid industrialisation taking place, there is an
Page 124 of 186
124 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
increasing threat to the maintenance of the ecological
balance. The general public is becoming aware of the
need to protect environment. Even though, laws have
been passed for the protection of environment, the
enforcement of the same has been tardy, to say the
least. with the governmental authorities not showing any
concern with the enforcement of the said Acts, and with
the development taking place for personal gains at the
expense of environment and with disregard to the
mandatory provisions of law, some public spirited
persons have been initiating public interest litigations.
The legal position relating to the exercise of jurisdiction
by the Courts for preventing environmental degradation
and thereby, seeking to protect the fundamental right of
the citizens, is now well settled by various decisions of
this Court. The primary effect of the Court, while dealing
with the environmental related issues, is to see that the
enforcement agencies, whether it be the State or any
other authority, take effective steps for the enforcement
of the laws. The Courts, in a way act as the guardian of
the people's fundamental rights but in regard to many
technical matters, the Courts may not be fully equipped.
Perforce it has to rely on outside agencies for reports and
recommendations whereupon orders have been passed
from time to time. Even though it is not the function of
the Court to see the day to day enforcement of the law,
that being the function of the Executive but because of
the non-functioning of the enforcement agencies, the
Courts as of necessity have had to pass orders directing
the enforcement agencies to implement the law."
We may also quote with profit a decision of the Supreme
Court in the case of Sterlite Industries (India) Limited and
others v. Union of India and others, reported in (2013)4 SCC
575.
In the said decision, the Supreme Court considered the
scope of the Court to take environmental clearance in judicial
review and the power to quash the same. The Supreme Court
also considered the power of the High Court to quash the
Page 125 of 186
125 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
environmental clearance on the complaint of breach of a
mandatory requirement in the procedure. We may quote with
profit the observations made by the Supreme Court in paras
32, 34 and 40 :
"32. Where, however, the challenge to the environmental
clearance is on the ground of procedural impropriety, the
High Court could quash the environmental clearance only
if it is satisfied that the breach was of a mandatory
requirement in the procedure. As stated in Environmental
Law edited by David Woolley QC, John Pugh-Smith,
Richard Langham and William Upton, Oxford University
Press:
"It will often not be enough to show that there has
been a procedural breach. Most of the procedural
requirements are found in the regulations made
under primary legislation. There has been much
debate in the courts about whether a breach of
regulations is mandatory or directory, but in the
end the crucial point which has to be considered in
any given case is what the particular provision was
designed to achieve."
As we have noticed, when the plant of the appellant-
company was granted environmental clearance, the
notification dated 27.01.1994 did not provide for
mandatory public hearing. The Explanatory Note issued
by the Central Government on the notification dated
27.01.1994 also made it clear that the project
proponents may furnish rapid EIA report to the IAA based
on one season data (other than monsoon), for
examination of the project Comprehensive EIA report was
not a must. In the absence of a mandatory requirement
in the procedure laid down under the scheme under the
Environment (Protection) Act, 1986 at the relevant time
requiring a mandatory public hearing and a mandatory
comprehensive EIA report, the High Court could not have
interfered with the decision of the Central Government
granting environmental clearance on the ground of
procedural impropriety.
Page 126 of 186
126 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
34. In Belize Alliance of Conservation Non-governmental
Organizations v. The Department of the Environment and
Belize Electric Company Limited (supra) cited by Mr.
Prakash, the Lords of the Judicial Committee of the Privy
Council have quoted with approval the following words of
Linden JA with reference to the Canadian legislation in
Bow Valley Naturalists Society v. Minister of Canadian
Heritage [2001] 2 FC 461 at 494:
"The Court must ensure that the steps in the Act
are followed, but it must defer to the responsible
authorities in their substantive determinations as to
the scope of the project, the extent of the screening
and the assessment of the cumulative effects in the
light of the mitigating factors proposed. It is not for
the judges to decide what projects are to be
authorized but, as long as they follow the statutory
process, it is for the responsible authorities."
The aforesaid passage will make it clear that it is for the
authorities under the Environment (Protection) Act, 1986,
the Environment (Protection) Rules, 1986 and the
notifications issued thereunder to determine the scope of
the project, the extent of the screening and the
assessment of the cumulative effects and so long as the
statutory process is followed and the EIA made by the
authorities is not found to be irrational so as to frustrate
the very purpose of EIA, the Court will not interfere with
the decision of the authorities in exercise of its powers of
judicial review.
40. This takes us to the argument of Mr. Prakash that
had the Ministry of Environment and Forests,
Government of India, applied its mind fully before
granting the environment clearance and had the TNPCB
applied its mind fully to the consents under the Air Act
and the Water Act and considered all possible
environmental repercussions that the plant proposed to
be set up by the appellants would have, the
environmental problems now created by the plant of the
appellants would have been prevented. As we have
already held, it is for the administrative and statutory
Page 127 of 186
127 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
authorities empowered under the law to consider and
grant environmental clearance and the consents to the
appellants for setting up the plant and where no ground
for interference with the decisions of the authorities on
well recognized principles of judicial review is made out,
the High Court could not interfere with the decisions of
the authorities to grant the environmental clearance or
the consents on the ground that had the authorities
made a proper environmental assessment of the plant,
the adverse environmental effects of the industry could
have been prevented. If, however, after the
environmental clearance under the Environment
(Protection) Act, 1986, and the Rules and the
notifications issued thereunder and after the consents
granted under the Air Act and the Water Act, the industry
continues to pollute the environment so as to effect the
fundamental right to life under Article 21 of the
Constitution, the High Court could still direct the closure
of the industry by virtue of its powers under Article 21 of
the Constitution if it came to the conclusion that there
were no other remedial measures to ensure that the
industry maintains the standards of emission and effluent
as laid down by law for safe environment (see M.C.Mehta
v. Union of India and others, [(1987) 4 SCC 463] in which
this Court directed closure of tanneries polluting the
waters of River Ganga)."
It may not be out of place at this stage to consider the
recommendations of the EAC with respect to grant of
environmental clearance and CRZ clearance for the proposed
multi-product SEZ at Mundra. The minutes of the 113 th Meeting
of the Expert Appraisal Committee held on 4th-5th June 2012
are placed on record and Item No.5.5 deals with the clearance
with which we are concerned. It reads as under :
"5.5 EC and CRZ clearance for proposed Multi-Product
SEZ at Mundra by M/s.Mundra Port and SEZ Ltd. (F.No.10-
138/2008-IA.III)
The project involves development of multi-product
Page 128 of 186
128 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
SEZ on a plot area of 18,000 ha. of which 5,920.7762 ha.
is presently notified under Special Economic Zone (SEZ).
The multi-product SEZ will provide plots to various
industries and also develop dwelling units, hotels,
shopping malls and other related amenities and utilities.
The total water requirement is 11 MLD (source-River
Narmada). It is also proposed to have a desalination
plant of 150 MLD capacity and 2 Central Effluent
Treatment Plants (CETPs) of 50 MLD capacity and 17 MLD
each capacity. It is also proposed to have a STP of 62
MLD capacity.
The project was appraised by the EAC in its meeting
held on 30th and 31st January 2009 and finalized the
TOR including conduct of Public Hearing. Public Hearing
was conducted on 05.10.2010.
It is informed by the proponent that the ongoing
court cases do not have any stay in the present project.
Only laying of pipeline are proposed within CRZ areas.
The SCZMA has recommended the project vide letter
dated 27.03.2012.
The proposal was examined by the EAC in its
meeting held on 16th-17th April 2012 and Committee
sought additional information. The response submitted
by the proponent were examined by the Committee.
During the discussion, the following points emerged
:
(i) There shall be no allotment of plot in CRZ area to
industries except the port and harbor & the activities
require foreshore facilities. Proponent shall submit
undertaking.
(ii) Monitoring on marine disposal shall be carried out
and the quality of marine parameters at the outfall shall
be monitored and report submitted to RO, MoEF along
with half yearly compliance report.
(iii) There shall be no development activities in CRZ
area other than those permissible under the Coastal
Regulation Zone Notification, 2011.
(iv) Proponent shall identify 200 ha. of land for
Page 129 of 186
129 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
mangrove plantation as per the condition laid by SEAC.
(v) 50 meter buffer from the existing mangrove area
should be provided for any developmental activity.
(vi) Proponent shell develop the green belt of 3 layers
of canopy all along the periphery, except water front.
(vii) All the recommendation of the EMP shall be
complied with letter and spirit. All the mitigation
measures submitted in the EIA report shall be prepared
in a matrix format and the compliance for each
mitigation plan shall be submitted to MoEF along with
half yearly compliance report to MoEF-RO.
(viii) The outfall structure is very close to the turning
circle at very shallow depth. This may be extended to
water depth of about 6 - 8 m. near the shipping channel.
(ix) Under water pipelines (intake and outfall) shall be
laid underground at least 2.0 m. below its crown from the
sea bed.
The Committee recommends the proposal for
Environmental and CRZ Clearance with the above
conditions in the Clearance letter for strict compliance by
the project proponent."
It appears on plain reading of the very first paragraph
wherein it has been stated that the multi-product SEZ will
provide plots to various industries and also develop dwelling
units, hotels, shopping malls and other related amenities and
utilities.
Whether the EAC had any idea on 4th-5th June 2012 that
the SEZ has already provided the plots to various industries
and such industries have already started operating their units.
We do not find any material except the emphasis placed by the
respondents on the observations made in the second
Page 130 of 186
130 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
paragraph that the project was appraised by the EAC in its
meeting held on 30th-31st January 2009 and finalized the
terms of reference including the conduct of public hearing
which was undertaken on 5th October 2010. Based on such
observations, it was submitted that the minutes of public
hearing and the objections must have been taken into
consideration by the EAC and, therefore, the EAC could be said
to be within the knowledge that the MPSEZ has already
allotted the plots to various industries and such industries have
already started operating.
We deem it necessary to refer to a very recent judgment
of the Supreme Court in the case of T.N.Godavarman
Thirumulpad v. Union of India and others, Appeal No.202 of
1995 decided on 6th January 2014, wherein the Supreme Court
took serious note of the various deficiencies with regard to
processing, appraisal and approval of the projects for
environmental clearance under the EIA Notification dated 14 th
September 2006.
Having taken cognizance of such deficiencies, the
Supreme Court directed the Central Government to constitute
a Regulator at the national level having its offices in all the
States which can carry out an independent, objective and
transparent appraisal and approval of the projects for
environmental clearances and which can also monitor the
implementation of the conditions laid down in the
environmental clearances.
The issue before the Supreme Court was, whether the
order of the Supreme Court in Lafarge Umiam Mining Private
Page 131 of 186
131 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
Limited v. Union of India and others, (2011)7 SCC 338, for
appointing a National Regulator under Section 3(3) of the
Environment (Protection) Act, 1986, was merely a suggestion
or a mandamus to the Central Government. The Supreme
Court considered sub-paras (i.1), (i.2), (i.3), (i.4) and (i.5) of
para 122 of the Lafarge Umiam Mining Private Limited (supra),
which are extracted herein below :
"(i.1.) The time has come for this Court to declare and we
hereby declare that the National Forest Policy, 1988
which lays down far-reaching principles must necessarily
govern the grant of permissions under Section 2 of the
Forest (Conservation) Act, 1980 as the same provides the
road map to ecological protection and improvement
under the Environment (Protection) Act, 1986. The
principles/ guidelines mentioned in the National Forest
Policy, 1988 should be read as part of the provisions of
the Environment (Protection) Act, 1986 read together
with the Forest (Conservation) Act, 1980. This direction is
required to be given because there is no machinery even
today established for implementation of the said National
Forest Policy, 1988 read with the Forest (Conservation)
Act, 1980. Section 3 of the Environment (Protection) Act,
1986 confers a power coupled with duty and, thus, it is
incumbent on the Central Government, as hereinafter
indicated, to appoint an appropriate authority, preferably
in the form of regulator, at the State and at the Central
level for ensuring implementation of the National Forest
Policy, 1988.
(i.2.) The difference between a regulator and a court
must be kept in mind. The court/tribunal is basically an
authority which reacts to a given situation brought to its
notice whereas a regulator is a proactive body with the
power conferred upon it to frame statutory rules and
regulations. The regulatory mechanism warrants open
discussion, public participation and circulation of the
draft paper inviting suggestions.
(i.3.) The basic objectives of the National Forest Policy,
1988 include positive and proactive steps to be taken.
These include maintenance of environmental stability
Page 132 of 186
132 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
through preservation, restoration of ecological balance
that has been adversely disturbed by serious depletion of
forests, conservation of natural heritage of the country
by preserving the remaining natural forests with the vast
variety of flora and fauna, checking soil erosion and
denudation in the catchment areas, checking the
extension of sand dunes, increasing the forest/tree cover
in the country and encouraging efficient utilisation of
forest produce and maximising substitution of wood.
(i.4.) Thus, we are of the view that under Section 3(3) of
the Environment (Protection) Act, 1986, the Central
Government should appoint a National Regulator for
appraising projects, enforcing environmental conditions
for approvals and to impose penalties on polluters.
(i.5.) There is one more reason for having a regulatory
mechanism in place. Identification of an area as forest
area is solely based on the declaration to be filed by the
user agency (project proponent). The project proponent
under the existing dispensation is required to undertake
EIA by an expert body/institution. In many cases, the
court is not made aware of the terms of reference. In
several cases, the court is not made aware of the study
area undertaken by the expert body. Consequently,
MoEF/State Government acts on the report (Rapid EIA)
undertaken by the institutions who though accredited
submit answers according to the terms of reference
propounded by the project proponent. We do not wish to
cast any doubt on the credibility of these institutions.
However, at times the court is faced with conflicting
reports. Similarly, the Government is also faced with a
fait accompli kind of situation which in the ultimate
analysis leads to grant of ex post facto clearance. To
obviate these difficulties, we are of the view that a
regulatory mechanism should be put in place and till the
time such mechanism is put in place, MoEF should
prepare a panel of accredited institutions from which
alone the project proponent should obtain the Rapid EIA
and that too on the terms of reference to be formulated
by MoEF."
After taking note of the observations made by the
Page 133 of 186
133 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
Supreme Court referred to above, the Supreme Court
proceeded to observe as under :
"It will be clear from the underlined portions of the order
of this Court in Lafarge Umiam Mining Private Limited
extracted above that this Court on an interpretation of
Section 3 (3) of the Environment (Protection) Act, 1986
has taken a view that it confers a power coupled with
duty to appoint an appropriate authority in the form of a
Regulator at the State and at the Central level for
appraising projects, enforcing environmental conditions
for approvals and to impose penalties on polluters and
has accordingly directed the Central Government to
appoint a National Regulator under the said provision of
the Act. Mr. Parasaran is, therefore, not right in arguing
that in the case of Lafarge Umiam Mining Private Limited,
this Court has merely suggested that a National
Regulator should be appointed and has not issued any
mandamus to appoint a National Regulator.
We further find on reading of sub-paragraphs (i.2), (i.3)
and (i.5) of Paragraph 122 of the order in the case of
Lafarge Umiam Mining Private Limited extracted above
that this Court has not found the mechanism of making
the EIA appraisals of projects by the MoEF to be
satisfactory. As a matter of fact, we also find that the
Department of Management Studies, Indian Institute of
Technology, Delhi, has prepared report on 'Scope,
Structure and Processes of National Environment
Assessment and Monitoring Authority (NEAMA)' for the
Ministry of Environment and Forest, Government of India,
and the Executive Summary of the Report points out the
problems with regard to the implementation of EIA 2006
Notification. Paragraph 4 from Section I of the Executive
Summary under the heading 'Major Findings &
Recommendations', is extracted hereinbelow:
"4. We analysed the implementation of EIA 2006
notification and the proposed CZM notification 2010
in terms of policy, structure and process level
issues. Almost all the problems in implementing
these notifications relate to structure and
processes. Key issues are mentioned below
a. The presence of MoEF in both the appraisal and
Page 134 of 186
134 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
approval processes leads to a perception of conflict
of interest. The Member Secretary (who, according
to the 2006 notification, was supposed to be the
Secretary) is involved in the processing, appraisal
and approval of the EIA applications.
b. Lack of permanence in the Expert Appraisal
Committees leads to lack of continuity and
institutional memory leading to poor knowledge
management.
c. Current EIA and CRZ clearances rely
predominantly on the data provided by the project
proponent and the absence of authenticated and
reliable data and lack of mechanisms to validate
the data provided by the project proponent might
lead to
subjectivity, inconsistency and inferior quality of EIA
reports.
d. Though the EIA notification requires several
documents like ToRs (for every project), minutes of
public hearing meetings (for each project), EIA
report (with clearance conditions) and self-
monitoring reports to be put in public domain
(predominantly on the website), this has not been
done for lack of institutional mechanisms. This
leads to a perception of lack of transparency in the
processes.
e. Several studies have pointed toward the poor
monitoring of the clearance conditions. Huge gaps
in monitoring and enforcement of clearance
conditions actually defeats the very purpose of
grant of conditional environmental clearance."
Hence, the present mechanism under the EIA Notification
dated 14.09.2006, issued by the Government with regard
to processing, appraisals and approval of the projects for
environmental clearance is deficient in many respects
and what is required is a Regulator at the national level
having its offices in all the States which can carry out an
independent, objective and transparent appraisal and
approval of the projects for environmental clearances
and which can also monitor the implementation of the
conditions laid down in the Environmental Clearances.
Page 135 of 186
135 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
The Regulator so appointed under Section 3(3) of the
Environment (Protection) Act, 1986 can exercise only
such powers and functions of the Central Government
under the Environment (Protection) Act as are entrusted
to it and obviously cannot exercise the powers of the
Central Government under Section 2 of the Forest
(Conservation) Act, 1980, but while exercising such
powers under the Environment Protection Act will ensure
that the National Forest Policy, 1988 is duly implemented
as held in the order dated 06.07.2011 of this Court in the
case of Lafarge Umiam Mining Private Limited. Hence, we
also do not find any force in the submission of
Mr.Parasaran that as under Section 2 of the Forest
(Conservation) Act, 1980 the Central Government alone
is the Regulator, no one else can be appointed as a
Regulator as directed in the case of Lafarge Umiam
Mining Private Limited.
We, therefore, direct the Union of India to appoint a
Regulator with offices in as many States as possible
under sub-section (3) of Section 3 of the Environment
(Protection) Act, 1986 as directed in the order in the case
of Lafarge Umiam Mining Private Limited and file an
affidavit along with the notification appointing the
Regulator in compliance of this direction by 31st March,
2014.
The I.As. will stand disposed of accordingly."
However, what next followed is very important. Although
the Central Government did not deem fit for any reason to
consider the recommendations made by the EAC for grant of
environmental clearance within the period of 45 days, which
has led the respondents to plead deemed environmental
clearance, but the Central Government was forced to issue an
Office Memorandum dated 14th September 2012 in the wake
of the complaints being received from the Kheti Vikas Sewa
Trust regarding severe impact upon the environment safety
and integrity in Mundra Port and SEZ Limited in Mundra-Kutch,
committed by the Adani Port and SEZ Limited, and considering
Page 136 of 186
136 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
the severity of the issues involved in the matter, it was decided
to constitute a committee known as Sunita Narain Committee.
The broad terms of the reference of the Committee for
inspection of M/s.Adani Port and SEZ Limited were to examine
the following :
(i) the allegations regarding
bunding/diversion/blocking of creeks and reclamation
etc. and thereby distortion of original HTL.
(ii) The HTL submitted by the proponent and HTL of
approved Coastal Zone Management Plan.
(iii) Whether construction of Mundra Port, roads, railway
was taken up prior to grant of Forest/Environmental
Clearance.
(iv) The development of port with respect to the
approved components.
(v) Compliance to the conditions of the Environmental
and CRZ clearance granted for the port development.
(vi) The destruction of mangroves and levelling of sand
dunes.
(vii) The development of Power Plant with respect to the
approved components.
(viii) Compliance to the conditions of the Environmental
clearance granted for the Power plant.
(ix) The likely impacts on agriculture due to ingress of
salinity due to creation of huge water body of sea water
for Adani Power Plant at Mundra Taluka.
(x) The issues related to handling of fly ash by Adani
Power Limited and particularly with reference to the
Notification on utilisation of fly ash.
(xi) The issues related to earthquake/Tsunami/other
natural calamities and soil liquefaction which may be
Page 137 of 186
137 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
impacted adversely by the project."
The Sunita Narain Committee took note of the
recommendations of the EAC made in its 113 th Meeting for the
proposed multi-product SEZ by the MPSEZ and recommended
in its report to the Central Government that it should
commission a comprehensive study on the cumulative impacts
of the projects, which have already been granted clearance.
Such study, according to the Committee, should be used to
assess and mitigate the impacts in the region. The Committee
noted various irregularities like cases of procedural lapses,
blocking of creeks, destruction of mangroves, flyash utilization
and disposal. The Committee recommended for effective
deterrence for non-compliance and remedial measures.
It was argued that the Sunita Narain Committee report is
with respect to other clearance.
We may quote the following observations made by the
Committee in its report :
"7.2. Recommendation for effective deterrence for non-
compliance and remedial measures.
In the Committee's assessment there is incontrovertible
evidence of violation of EC condition and non-compliance. It
must also be recognized that the Company has bypassed
environmental procedures in certain cases.
The question before the Committee is to determine the future
course of action. One option would be to recommend the
cancellation of clearances, where procedures have been
bypassed. In addition, legal proceeding could be initiated
against non-compliance and violations of EC conditions. But it
is also clear that these steps, however, harsh they may sound,
are in the nature of being procedural and would only lead to
Page 138 of 186
138 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
delay without any gains to the environment and the people.
The Committee is cognizant of the fact that large scale
development has already been undertaken and it is not
possible or prudent at this stage to halt or cease its
operations.
Therefore, the Committee has decided to recommend a
different course of action, which is both intended to be an
effective deterrent and also suggests the way for future
remedial action to improve the environment.
Given this the Committee recommends the following:
7.2.1 MoEF should impose a substantial deterrent for
noncompliance and violations through the creation of
an Environment Restoration Fund.
The Committee is aware that it is practically difficult to assign
tangible and intangible costs to non-compliance and violations.
However, the inability to quantify these costs should not deter
us from setting precedence for the future. This will only result
in the issue remaining unresolved and conflicted and will delay
action to improve the environment and the livelihoods of
people.
Considering the scale of the project, the Committee would
recommend that the Environment Restoration Fund should be
1 per cent of the project cost (including the cost of the thermal
power plant) or Rs 200 crore, whichever is higher.
The Environment Restoration Fund should operate under the
chairmanship of the Secretary, MoEF and be used specifically
for remediation of environmental damage in Mundra and also
for strengthening the regulatory and monitoring systems.
The purpose of the Fund should be the following:
a. Protection of marine ecology;
b. Protection and conservation of mangroves, including
development of new mangrove conservation areas;
c. Restoration and conservation of creeks;
d. Independent studies and monitoring of the entire
Page 139 of 186
139 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
project areas, including cumulative impacts and public
data disclosure systems.
e. Social infrastructure and livelihood support for fishers
community, including development of access of fishers
from their temporary settlements to villages."
It appears that the Sunita Narain Committee was also
cognizant of the fact that large scale development has already
been undertaken and, therefore, it was not possible or prudent
at that stage to halt or cease its operation. This is suggestive
of the fact that such developments have taken place in the
absence of any prior environmental clearance.
Thus, in our view, although by a deeming fiction the
environmental clearance could be said to have been granted in
favour of the respondent no.8 MPSEZ, yet it is too late in the
day to contend that whatever illegality has been committed
stands cured or rectified by such grant of deemed
environmental clearance.
Very curiously we may take note of the submission
canvassed on behalf of the respondents that the judgment
rendered by us in Writ Petition (PIL) No.194 of 2011 dated 19th
May 2012 does not lay down that the developer cannot
sublease the land as the observations that the developer was
not entitled to sublease the land is found only in the supporting
view taken by one of us (His Lordship Bhaskar Bhattacharya,
CJ.). It was submitted that the finding in the judgment
rendered by J.B.Pardiwala, J. is to the effect that the developer
could have allotted the plots to the companies desirous of
putting up their units. In such circumstances, it was submitted
Page 140 of 186
140 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
that the said judgment dated 9th May 2012 contains two
contrary views on this issue and, therefore, it may not be
considered to be an authority for the proposition that the
allotment or lease of the plot is impermissible in law.
We are afraid, we are not impressed by such submissions
as it appears that the same has been canvassed as a last effort
to salvage the situation. The observations made by one of us
J.B.Pardiwala, J. that at the most the developer could have
allotted the plots would not mean and could not have been
construed by the respondents to convey that the allottees
could develop the plots and put up construction on the same.
That is not the substance of the judgment. What was sought to
be conveyed was that at the most there could be allotment to
a particular person interested to setup an industry in the SEZ.
His Lordship Bhaskar Bhattacharya, CJ. clarified in no uncertain
terms that so long the environmental clearance is not granted
by the Central Government in favour of the MPSEZ for creation
of infrastructural facilities on the land so allotted and
consequent to such permission, such facilities have been
actually created by the allottee, the later cannot lawfully lease
out the right of enjoyment of the infrastructural facilities to its
lessees.
It could not be said that there is any conflict of opinion in
this regard.
It is settled principle of law that when the other Judges of
the Bench do not express any contrary view or dissenting view
than the view expressed by other Judge of the Bench, it is
presumed that the Judges who have not expressed contrary to
Page 141 of 186
141 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
the dissenting view have agreed with the view expressed by
the other Judge.
In this connection, we may quote with profit a decision of
the Queen's Bench in Guardians of the Poor of the West Derby
Union v. The Guardians of the Poor of the Atcham Union,
reported in XXIV Queen's Bench Division, 117. In the said
case, His Lordship Esher, M.R. observed as under :
"The question is, what is the true construction of the 35th
section of the Act of Parliament which is before us, and,
when we have got at the true construction, what is the
application of it to this case? With regard to the
construction of this section, a great many Courts have
considered it, and a great many judges have had
different opinions about it. That being so, this Court
expressed a hope, as we were told that several cases
were going to the House of Lords, that the House of Lords
would construe the whole section, so that we might know
what their view of the true construction was. The House
of Lords heard the cases, and did not give judgment at
once, but considered the matter carefully, and four of the
learned judges in the House of Lords gave judgment.
Now we know that each of them considers the matter
separately, and they then consider the matter jointly,
interchanging their judgments, so that every one of them
has seen the judgments of the others. If they mean to
differ in their view, they say so openly when they come
to deliver their judgments, and if they do not do this, it
must be taken that each of them agrees with the
judgments of the others."
It was also sought to be vociferously canvassed before us
that the Ministry of Environment and Forests as it has granted
environmental clearance to the unit in Andhra Pradesh Special
Economic Zone on 8th June 2009 and 5th August 2011 before
the environmental clearance was granted to the said SEZ on
13th February 2012 and on the strength of such environmental
Page 142 of 186
142 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
clearance the units were even established before the
environmental clearance was granted in favour of the SEZ. It
was also brought to our notice that the Ministry of Environment
and Forests granted environmental clearance to a unit in Dahej
SEZ on 19th August 2008 before the environmental clearance
was granted to the said SEZ on 17th March 2010. According to
Mr.Thakore, the learned counsel appearing for the respondent
no.8 - MPSEZ, even the projects within this SEZ were granted
clearance by the Ministry of Environment and Forests prior to
the environmental clearance to the SEZ itself. We are of the
opinion that this by itself would not help the respondents
because there is nothing on record to indicate as to how and in
what circumstances such environmental clearance was
granted. This by itself is not sufficient to justify the
commencement of the construction and the project even
before EAC made its recommendations for grant of
environmental clearance to the Ministry. At least one thing is
clear from the examples relied upon by Mr.Thakore in both the
cases, i.e. in Andhra Pradesh SEZ as well as in Dahej SEZ,
there was environmental clearance by the Ministry itself to the
units. Here, in the present case, all that has been obtained by
the individual unit holders is the permission or consent from
the GPCB and other authorities. Beside this, the Union would
have been the right respondent to explain about the Andhra
Pradesh SEZ and the Dahej SEZ, but it has chosen to remain
quiet and failed to assist the court in this regard in any
manner.
Case Law relied upon by the Petitioners :
We shall now look into few decisions relied upon by
Page 143 of 186
143 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
Mr.Yagnik, the learned counsel appearing for the petitioners of
Writ Petition (PIL) 21 of 2013, in support of his submissions :
In Gram Panchayat Navlakh Umbre (supra) which was a
Public Interest Litigation, the challenge was to the
environmental clearance granted to the respondent for setting
up a 355 MWs combined cycle power project. The Court took
note of the fact that on 14th September 2006 the Ministry of
Environment and Forests, Union of India, issued a Notification
in exercise of powers, inter alia, conferred by Section 3 of the
Environment (Protection) Act, 1986 stipulating a requirement
of a prior environmental clearance for setting up new projects
or activities and for the expansion or modernization of existing
projects or activities falling within the purview of the
notification. The power project in that case was falling in
category B-1 of the Schedule of the Notification.
The Court also took note of the deeming provision,
stating that its concept was an integral part of the Notification
dated 14th September 2006. The Court, thereafter,
exhaustively considered various stages which an
environmental clearance has to undergo. The principal
argument before the Bench on the part of the respondent was
that it had received deemed permission for project on the
basis of the recommendations that were issued by the SEAC.
The Court took the view that since it held the
recommendations of the SEAC to be invalid and contrary to
law, the basis on which the submissions of deemed permission
had been urged would have no foundation whatsoever. The
Court criticized and expressed its concern about the manner in
which both the SEAC and SEIAA had proceeded to grant
Page 144 of 186
144 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
clearances without application of mind in breach of the specific
conditions of the Notification dated 14th September 2006. The
respondent had carried out development work at the site
without prior environmental clearance. The Court also took
notice of the fact that its attention was drawn repeatedly by
the petitioner to their grievance that even without an
environmental clearance, the respondent had proceeded with
the work at the site in breach of the Notification dated 14th
September 2006.
In the aforenoted factual background, the Court made the
following observations which, in our opinion, fortifies the
submissions of Mr.Yagnik that the respondent nos.10 to 21
cannot take shelter of the deemed environmental clearance.
"The issue as to whether an applicant for environmental
clearance has acted in breach of the condition which
prohibits work prior to the receipt of environmental
clearance is a material consideration in determining
whether environmental clearance should be granted. A
project proponent who seeks an environmental clearance
under the law must demonstrably act in accordance with
law. There is a serious allegation of a breach by the sixth
respondent which resulted in the issuance of a notice to
show cause by MPCB. That issue cannot be disassociated
from the grant of an environmental clearance and a
clearance could not have been granted without a
definitive conclusion, arrived at in accordance with the
principles of natural justice, on the issue of breach."
"In Commissioner of Municipal Corporation, Shimla v.
Prem Lata Sood and others, (2007)11 SCC 40, the
question that fell for consideration before the Supreme
Court was the interpretation of Section 247 of the
Himachal Pradesh Town and Country Planning Act, 1977,
which provides for a legal fiction specifying a period of 60
days within which the application for grant of sanction of
a building plan should be granted, failing which,
Page 145 of 186
145 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
permission would be deemed to have been granted. The
Supreme Court took the view that a legal fiction must be
construed having regard to the purport and object of the
Act for which the same was enacted."
The Court made the following observations in para 44 :
"There cannot be any doubt whatsoever that an owner of
a property is entitled to enjoy his property and all the
rights pertaining thereto. The provisions contained in a
statute like the 1994 Act and the building bye-laws
framed thereunder, however, provide for regulation in
relation to the exercise and use of such right of an owner
of a property. Such a regulatory statute must be held to
be reasonable as the same is enacted in public interest.
Although a deeming provision has been provided in sub-
section (1) of Section 247 of the 1994 Act, the same will
have restricted operation. In terms of the said provision,
the period of sixty days cannot be counted from the date
of the original application, when the building plans had
been returned to the applicant necessary clarification
and/or compliance of the objections raised therein. If no
sanction can be granted, when the building plan is not in
conformity with the building bye-laws or has been made
in contravention of the provisions of the Act or the laws,
in our opinion, the restriction would not apply despite the
deeming provision."
"What is discernible from the observations made by the
Supreme Court in para 44 is that although the law may
have provided the deeming provision but if the building
plan itself is not in conformity with the building bye-laws
or in contravention of the provisions of the Act or laws,
then in such circumstances, the deeming provision would
not help the person placing reliance on the same. At this
stage, it may not be out of place to state that the
respondents have placed strong reliance on the decision
of the Supreme Court in Live Oak Resort (P) Ltd. v.
Panchgani Hill Station Municipal Council, (2001)8 SCC
329, but the said decision in Live Oak Resort (supra) was
considered by the Bench in this case, observing as
under :
"In that case a building plan had been granted;
Page 146 of 186
146 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
construction had been started in terms of the
building plan as also the rules which were
applicable at the relevant point of time. The
question which arose for consideration therein was
as to whether a subsequent amendment to the
rules, in respect of additional FSI shall have any
effect on the sanctioned building plan, it was
contended that keeping in view the environmental
question, the same will have not.
The said decision having been rendered in the fact
situation obtaining therein, which has no similarity
to the facts of the present case, which in our
opinion, cannot be said to have any application
whatsoever. The submission of Mr. Ganguli that
despite expiry of the period of sanction of the
development plan by the State under the 1977 Act,
the same should be held to be extended, in our
opinion, cannot be accepted."
From the above, it could be said that if the initial action is
illegal, that is, if the foundation goes then the superstructure
would fall. In the present case also, once we hold that the
construction in the absence of environmental clearance is
absolutely illegal, then the same by itself would not get
regularized with the aid of the deeming provision.
Some what on the same line the Supreme Court in
Kalidas Umedram and others v. State of Gujarat and another,
(1996)7 SCC 635, took the view that a deemed provision would
not be a free licence to make use of the same defeating the
object with which such provision is made. The Supreme Court
made the following observations as under :
"It is true that the proviso envisages deemed permission
if the Collector does not grant permission within three
Page 147 of 186
147 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
months from the date of the receipt of the application
excluding the time as specified taken thereunder. But the
condition is that land should be used for raising
commercial crops but not for industrial purposes or for
building purposes. Deemed permission would not be a
free licence to use the land for any other purpose
defeating the object of the grant. The public policy
behind the grant is to augment agricultural production so
as to enable the tiller of the soil economic empowerment
and social and economic justice assured in the Preamble
to the Constitution of India and Articles 38 and 46 to
minimise inequalities in income and status. The State
distributes under Article 39(b), its material resources to
subserve the said purpose. Having obtained the grant or
permission, the grantee-appellants cannot convert the
land into non-agricultural use as well as for building
houses. The sale of government land for nominal amount
was for the avowed constitutional purposes. After the
conversion, sale of the lands for building purposes would
be a windfall. Obviously, the public purpose of the grant
and the constitutional goals would be defeated by this
method of circumvention. The Government, therefore, is
justified in cancelling the grant. Under the above
circumstances, the Government was entitled to revoke
the grant in respect of the entire extent of land."
In Mansingbhai Kahalsingbhai v. Surat Municipal
Corporation, AIR 2001 Guj. 44, the issue before the Division
Bench of this Court was, whether the construction work carried
out by the petitioners of that case was in accordance with the
law or not. In the said case also, it was pleaded that the
application for permission to construct was submitted on 7th
August 1999 and since there was no communication in that
regard within a period of one month, the application can be
said to have been granted by a deeming fiction. In the said
background, the Bench made the following observations :
"Thus even after a period of one month as stated by the
Page 148 of 186
148 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
petitioner is over, it is necessary that unless and until
notice is given to the City Engineer, the proposed date of
commencement to erect a new building, the petitioners
could not have commenced construction work. Section
263 and Rule 3 of Chapter XII refers to deeming
provision. Reading the aforesaid provision assuming that
the deeming provision is applicable for construction
which is otherwise legal even then one has to give notice
of commencement of work and only thereafter the work
of erection of a building can be commenced. After
completion of building within one month thereafter notice
is required to be given in writing of completion
accompanied by a certificate. Law also prohibits
occupying the building in absence of any permit or
occupation certificate issued to use the building. In the
instant case, there is a flagrant violation of these
provisions. No notice has been given and yet we find that
persons have occupied the building. This speaks volume
about the intention of the petitioners. The Court while
exercising jurisdiction under Article 226 of the
Constitution of India has to bear in mind that persons
who are coming to the Court with clean hands and those
who have acted in accordance with law are required to
be assisted and not the persons who are committing
breach of provisions of law."
"Thus, it goes without saying that deemed permission
means that a person is erecting building after the expiry
of the period mentioned in Rule 3 strictly in accordance
with Rules, bye-laws etc. It is required to be emphasised
here that when a person moves the Commissioner for
permission of erection of a building, the person
concerned knows the Rules and Regulations and Bye-
laws with regard to Building Regulations. It is for him to
carry out the construction as per the Building Regulations
and Bye-laws and particularly keeping in mind the FSI.
The person who constructs the building as per the Rules
and Regulations can say that he has constructed the
building as per the requirement of law but not otherwise.
The deemed permission can be said to have been
attracted in case where a person has carried out
construction in accordance with the existing Rules, Bye-
laws and Building Regulations and not otherwise. It is
required to be noted that likewise the case of Calcutta
Municipal Corporation before the Apex Court, Rule 3 of
Page 149 of 186
149 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
Chapter XII of Appendix IV of the Act provides that if
within 30 days there is no disapproval, subject to the
Rules one may commence the work of erection of a
building but not so as to contravene any provisions of the
Act or any Rule or bye-laws. Under the Act before the
commencement, notice is required to be given as
contemplated in Chapter XII of Appendix IV. In our
opinion, therefore, one has to submit a plan for erection
of a building keeping in mind all the Building Regulations
and if any one constructs contrary to that, the same
being illegal must be demolished. The suggestion made
by the petitioners that whatever type of the plan is
submitted and for which no intimation is given within
thirty days then the person is deemed to have been
granted permission has no merit. If such a view is taken,
it will be for the benefit of wrong doers only who will
carry out the construction and will transfer the
building/flats and innocent purchasers would be in
difficulty. Under the circumstances, if one constructs
building in contravention of the Rules and Regulations
and Bye-Laws then he is a wrong doer and even if
permission is not granted because of connivance or
negligence of the Officer, shelter of deeming provision
cannot be made available to him. Learned single Judge
was justified in arriving at the conclusion that the
deemed permission cannot be inconsistent with the Rules
and Regulations and no deemed permission can be
against the relevant Rules and Regulations."
Case Law relied upon by the Respondents :
We shall now proceed to deal with the various decisions
on which strong reliance has been placed by the learned
counsel appearing for the respondents.
On the point of suppression of material facts, strong
reliance has been placed on the decision of the Supreme Court
in Rajabhai Abdul Rehman Munshi v. Vasudev Dhanjibhai
Page 150 of 186
150 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
Mody, AIR 1964 SC 345. In the said decision of the Supreme
Court, it was observed that the Court is not bound to grant
special leave on mere asking. A party who approaches a court
knowing or having reasonable belief that if the true facts were
brought to its notice, the court would not grant special leave, it
is his duty to state facts which may reasonably having a
bearing on the exercise of the discretionary powers of this
court.
The Court observed that any attempt to withhold material
information would result in revocation of the order obtained
from the court.
There cannot be any debate with the proposition of law
laid down by the Supreme Court in the facts of that case. This
proposition in no manner is applicable in the present case
because we have explained that there is no suppression of any
material facts at the end of the petitioners. We have explained
in the earlier part of our judgment that it is only when the
counter was filed to the petition that it came to the notice of
one and all that the respondents are relying on a deemed
environmental clearance, which was not known to the
petitioners. Thus, this decision of the Supreme Court is of no
avail to the respondents.
A Division Bench decision of this High Court in the case of
Satsangi Shishuvihar Kelavani Trust v. P.N.Patel, 1977 GLR
615, has been relied in support of the submissions with regard
to the deeming fiction. In the said case, the Court considered
Page 151 of 186
151 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
Sections 36(2) and 36(3) of the Gujarat Secondary Education
Act, 1972. Section 36(2) provides for a deeming fiction that if
the authorized officer fails to communicate its decision within
the prescribed 45 days' period to the Manager, the action
proposed shall be deemed to have been approved. Under
Section 36(3) of the Act, in the context of suspension pending
inquiry, the failure to communicate ratification of such
suspension by the authorized officer within the period of 45
days would result into suspension ceasing to have any effect
on the expiry of such period. In the facts of that case, the court
observed that in case of action of termination of service of an
employee by a school management previous permission was
contemplated and subsequent ratification was also
contemplated in suspension pending enquiry, but in both the
cases deemed fiction would come into operation on the expiry
of this 45 days' statutory period from the date of the receipt of
the concerned proposal or action of suspension. The court
observed that in case of suspension, such suspension would
cease to have effect on the expiry of 45 days' period. The
Court took the view that a fiction must have full statutory
operation and there would not be any question of waiver or
any extension or enlargement of a statutory period by
unilateral action of the management or even by any waiver or
consent.
This decision has been relied upon with a view to fortify
the submission that the deeming fiction must be given its full
meaning. As a proposition of law, we are in agreement with the
same, but this decision is of no avail to the respondents
because in the present case we have taken the view that prior
Page 152 of 186
152 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
to the grant of any deemed environmental clearance, if there
is a violation of the provisions of the Notification, 2006, then
such breach or violation would not get cured or rectified by
grant of deemed environmental clearance under a deeming
provision.
In Municipal Committee, Hoshiarpur v. Darshan Lal, AIR
1946 Lahore 413, a learned Single Judge considered the
provisions of the Punjab Municipal Act. In the said case, the
Court considered Sections 195 and 195A of the Act, which
provide that, where an application for sanction to continue the
construction of a building which was stopped in pursuance of a
notice under Section 195A was made to a Municipal
Committee, but no order was passed thereon within a period of
60 days laid down by Section 193(4) of the Act, and the
applicant completes the building after the statutory period, the
sanction to build must be deemed to have been granted by the
Municipal Committee. This judgment has been relied upon,
more particularly, to lay emphasis on the observations made
by the Court to the effect that there is no difference between
an express sanction and a sanction which is in law deemed to
have been granted.
This decision also is of no avail to the respondents
because if the principle laid down in the said decision is
considered closely, then in our opinion, it should help the
petitioners. This decision is not helpful for two reasons: first,
the court had no occasion to consider the issue as to what
would be the position if the construction would have been
completed prior to the expiry of 60 days as laid down by
Page 153 of 186
153 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
Section 193(4) of the Act. Whether, in such circumstances, the
person who wanted to put up the construction could have
relied upon the deeming provision, and secondly, in the said
case the construction was admittedly put up after the statutory
period was over i.e. 60 days. If that be so, then with a view to
give true meaning and effect to the deeming provision, the
court was justified in holding that it would not make any
difference between an express sanction and a sanction which
is in law deemed to have been given. In short, what we want to
convey is that an illegality already committed would not be
saved by a grant of sanction, which is in law, deemed to be
granted.
In Live Oak Resort (P) Ltd. and another v. Panchgani Hill
Station Municipal Council and another, (2001)8 SCC 329, the
Supreme Court considered the provisions of the Maharashtra
Regional and Town Planning Act, 1966. In the said case, the
Supreme Court considered the effect of the deemed sanction
in the facts of that case. So far as this decision is concerned,
we have taken note of the same in the earlier portion of our
judgment and have observed that this judgment has been
distinguished and explained in a subsequent judgment which
we have quoted. However, in Live Oak Resort (supra), the
Court took the view that where no orders are communicated
within 60 days from the date of submission of the application
either by way of a grant or refusal thereto, the authority shall
be deemed to have permitted the proposed construction. In
this case also, it was not the complaint that the appellants had
completed the construction before the expiry of 60 days and
thereafter took shelter of the deeming provision. In the facts
Page 154 of 186
154 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
of that case, the Supreme Court came to the conclusion that
the deeming provision saved the situation. This judgment also,
in our opinion, is of no avail to the respondents.
Delhi Cloth and General Mills Co. Ltd. and another v.
State of Rajasthan and others, (1996)2 SCC 449, has been
relied upon to once again explain the deeming fiction provided
by any provision of law. In the facts of that case, the Supreme
Court observed that in view of the deeming provision under the
Explanations, although the goods which were produced or
manufactured at an intermediate stage and consumed or
utilised for the manufacture of another commodity in a
continuous process would be deemed to have been removed
from such place or premises immediately before such
consumption or utilisation. The Court said that it was well
settled that a deeming provision was an admission of the non-
existence of the fact deemed. Therefore, in view of the
deeming provision under the Explanations, although the goods
which were produced or manufactured at an intermediate
stage and, thereafter, consumed or utilised in the integrated
process for the manufacture of another commodity were not
actually removed, they had to be regarded as having been
removed. In the said case, the State of Rajasthan had issued a
notification under Section 7(1) of the Rajasthan Town
Municipalities Act, 1951, informing the public that, in exercise
of powers under Section 5(1) of that Act, it proposed to extend
the limits of the Kota Municipality so as to include therein the
village of Raipura and it invited objections thereto. However, it
was not followed by a final notification. In the case of the
village of Ummedganj, there was a notification extending the
Page 155 of 186
155 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
limits of the Kota municipality to include it, but it had also not
been proceeded by a notification inviting objections of the
public thereto. Later, another notification was published in
1960, whereby the village of Ummedganj was excluded from
the limits of Kota Municipality. The provisions of the Rajasthan
Municipalities Act, 1959 in regard to the delimitation of the
municipalities and the procedure in that behalf were
substantially similar to the one contained in the 1951 Act. The
provisions of Sections 4 to 7 of the 1959 Act and the earlier
provisions of the 1951 Act in the same behalf were, therefore,
not met in the case of either the village of Raipura or the
village of Ummedganj. Sections 4 to 7 of the Act remained on
the statute book unamended when the Kota Municipal Limits
(Continued Existence) Validating Act, 1975 was passed.
Section 3 of the Validating Act provided that, notwithstanding
anything contained in Sections 4 to 7 of the 1959 Act or in any
judgment, decree, order or direction of any court, the villages
of Raipura and Ummedganj should be deemed always to have
continued to exist and they continue to exist within the limits
of the Kota Municipality to all intents and fall all purposes. In
the aforesaid facts of the case, the court took the view that the
Validating Act required the deeming of the legal position that
the villages of Raipura and Ummedganj fell within the limits of
the Kota municipality and not the deeming of facts from which
that legal consequence would flow. The court observed that
when a fact is to be deemed, its consequences and incidents
are also to be deemed, that is to say, what follows from the
deemed facts is also to be deemed.
This decision, in our opinion, is of no avail to the
Page 156 of 186
156 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
respondents as the principle of deeming provision was applied
in the facts of that case.
In State of Bombay v. Pandurang Vinayak and others, AIR
1953 SC 244, the Supreme Court observed that, when a
statute enacts that something shall be deemed to have been
done, which in fact and truth was not done, the court is
entitled and bound to ascertain for what purposes and
between what persons the statutory fiction is to be resorted to
and full effect must be given to the statutory fiction and it
should be carried to its logical conclusion. There cannot be any
debate with the principle of law explained by the Supreme
Court, and if this principle is applied in its full vigor, the same,
in no manner, helps the respondents. What could be deemed
in our case is the grant of environmental clearance with
prospective effect and it would be open thereafter to go ahead
with the developments in accordance with the Notification,
2006, but in any case, a deeming fiction cannot be applied
retrospectively so as to submit that whatever illegality has
been committed stands cured and rectified.
In State of Karnataka and another v. All India
Manufacturers Organization and others, (2006)4 SCC 683, the
Supreme Court explained the doctrine of res judicata in the
facts of that case. In that case, the project in question was a
mega project which was in the larger public interest of the
State of Karnataka. A Public Interest Litigation was filed by an
organization challenging the Framework Agreement (for short,
'FWA') on the ground that the land which was being acquired
was in far excess than what was required for the project. It was
Page 157 of 186
157 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
argued before the High Court of Karnataka that the land
requirement in Schedule 1 of the FWA was highly exaggerated
and would illegally create huge profits for Nandi Infrastructure
Corridor Enterprises Ltd. (for short, 'Nandi'). The Supreme
Court took notice of the fact that the project was earlier
challenged by one H.T.Somashekar Reddy on the same
grounds on which the subsequent public interest litigation was
filed before the High Court. In the earlier round of litigation, the
Karnataka High Court had held that the Government had not
acted arbitrarily in entering into an agreement with the
respondent no.2 and the agreement was not illegal as being
opposed to public policy. The court had also held that the
agreement in no manner contravened any constitutional
provision or existing enactments. Accordingly, the petition was
rejected by the High Court.
It appears that thereafter once again with respect to the
same subject matter, a public interest litigation was filed
raising two questions : (1) whether the FWA entered into
between the Government of Karnataka and Nandi was a result
of any fraud or misrepresentation; and (2) whether any excess
land than what was required for the project had been acquired
by the State Government, and whether it was open to it to
raise such a plea.
The Division Bench of the High Court allowed the writ
petitions directing the State of Karnataka and all its
instrumentalities to execute the project as conceived originally
and to implement the FWA in letter and spirit. The High Court
also directed the prosecution of the Chief Secretary of the
Page 158 of 186
158 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
Government of Karnataka, Under Secretary, Department of
Industries and Commerce, as envisaged by Section 340 of the
Code of Civil Procedure for certain offences which came to be
notice of the Supreme Court as a result of the affidavits filed
by them.
The State of Karnataka came up in appeal before the
Supreme Court and mainly contended that the second petition
filed before the High Court was hit by the principles of res
judicata since the issue of excess land was 'directly and
substantially in issue' in the first round of litigation. The
Supreme Court, in order to appreciate such contentions,
looked into the prayers made in the previous public interest
litigation as compared to the prayers made in the subsequent
petition. The Supreme Court noticed that the prayers in both
the petitions were substantially the same. The Supreme Court,
thereafter, considered, whether there was any fresh cause of
action for filing a second petition, and on the basis of the
materials on record, came to the conclusion that the very FWA
that was uphold earlier was impugned for the second time. The
Supreme Court, thereafter, considered that the issue of excess
land was specifically raised in the first round of litigation which
was decided by the High Court in favour of the State
Government and, therefore, the same issue could not have
been raised for the second time.
Thus, the Supreme Court, on the basis of the materials on
record, came to the conclusion that the cause of action, the
issues raised, the prayers made, the reliefs sought in first
petition and the claims and arguments in the second petition
Page 159 of 186
159 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
were substantially the same and, therefore, the plea of the
appellant State Government that the judgment in the first
round of litigation operated as a res judicata for the questions
raised in the second petition.
In the aforesaid background, the Supreme Court
observed that the High Court failed to consider the principle
and philosophy behind Explanation IV to Section 11 of the
Code of Civil Procedure which prevents the abuse of the
process of the court.
During the course of hearing of this petition, a lot of
emphasis was put on para 39 of this decision. In para 39, the
Supreme Court has referred to a decision in the case of
Greenhalgh v. Mallard, reported in (1947)2 All ER 255, wherein
Somervell, L.J. observed thus :
"I think that on the authorities to which I will refer it
would be accurate to say that res judicata for this
purpose is not confined to the issues which the Court is
actually asked to decide, but that it covers issues or facts
which are so clearly part of the subject matter of the
litigation and so clearly could have been raised that it
would be an abuse of the process of the Court to allow a
new proceeding to be started in respect of them."
In our opinion, this decision which has been relied upon
to fortify the defence of res judicata is of no avail to the
respondents because it could not be said that the issues raised
in the present petition were directly and substantially in issue
in Writ Petition (PIL) No.194 of 2011.
Page 160 of 186
160 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
N.D.Jayal and another v. Union of India and others,
(2004)9 SCC 362, has been relied upon in support of the
submissions that once the EAC, after due consideration of the
matter, recommended grant of environmental clearance to
the State Government, then in such circumstances, this Court,
in exercise of writ jurisdiction under Article 226 of the
Constitution of India, should not sit in appeal over such
recommendations. In the case before the Supreme Court, the
issue was one relating to the Tehri Dam Project. In that
context, the Supreme Court observed that the necessity or
effectiveness of conducting 3D Non-Linear Test or Dam Break
Analysis was taken into account by the Government and if the
Government decided not to conduct such tests upon the
opinion of the expert bodies concerned, then the Court should
not advice the Government to go for such tests unless mala
fides, arbitrariness or irrationality is attributed to such
decision. The Court took the view that when the Government
or the authority concerned, after due consideration of all the
viewpoints and full application of mind, had taken a decision,
then it was not appropriate for the Court to interfere. The Court
observed that such matters must be left to the mature wisdom
of the Government or the implementing agency. The Court also
observed that if the situation demands, the Courts should take
only a detached decision based on the pattern of the well-
settled principles of administrative law. If any such decision
was based on irrelevant consideration or non-consideration of
material or was thoroughly arbitrary, then the Court will get in
the way. The Supreme Court concluded by observing that the
only point to consider was, whether the decision making
agency took a well-informed decision or not. If the answer was
'yes', then there was no need to interfere.
Page 161 of 186
161 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
In our opinion, this decision is of no avail to the
respondents as there cannot be any debate on the proposition
of law explained by the Supreme Court, but in the present
case, the recommendations of the EAC are not much in debate.
although we have explained that the Union of India has failed
to place any materials on record to satisfy the Court as to how
the decision was taken and on what materials. The issue in the
present petition is one of the deeming provision and the effect
of deemed environmental clearance.
Lafarge Umiam Mining Private Limited v.
T.N.Godavarman and others, (2011)7 SCC 338, has been relied
on in support of the submissions that it is within the power of
the authorities to grant ex post facto forest and environmental
clearances. In the said case, the issue before the Supreme
Court was, whether the ex post facto forest and environmental
clearances dated 19th April 2010 and 26th April 2010
respectively stood vitiated or not by the alleged suppression
by Lafarge Umiam Mining Private Limited (supra). It was
argued before the Supreme Court against the Lafarge that it
had obtained such ex post facto clearances on the basis of
'absence of forest' with full knowledge that the project site was
located on forest land. In the peculiar facts of the case, the
Supreme Court took the view that the parameters of
intergenerational equity were satisfied and no reasonable
person could say that the impugned decision to grant Stage-I
forest clearance and revised environmental clearance stood
vitiated on account of non-application of mind by the Ministry
of Environment and Forests. The Court, in para 112, observed
that although the area could be treated as forest, still it was a
Page 162 of 186
162 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
hilly uneven undulating area largely covered by 'Karstified'
limestone. The Court further observed that the area could be
reforested as a part of the reclamation plan. It further stated
that the indigenous and native people were satisfied with the
credentials of M/s.Lafarge as the company was providing
health care facilities, drinking water facilities, employment for
local youth, construction of village roads, employment for
school teachers, scholarship programme for children, etc. The
Court also took notice of the fact that the issue of mining was
thoroughly discussed with the Village Durbar by the members
of the HPC who visited the site and that the community was in
agreement to allow M/s. Lafarge to continue mining.
Thus, in the facts of that case, the Supreme Court upheld
the validity of the ex post facto forest and environmental
clearances as it was satisfied with the materials on record that
the appellant remained under a misconception that the area of
mining was not forming a part of the forest area. We fail to
appreciate how this decision would help the respondents
because they are pleading deemed environmental clearance.
In our view, a deemed environmental clearance cannot be
equated with an ex post facto clearance.
Sterlite Industries (India) Limited and others v. Union of
India and others, (2013)4 SCC 575, has been relied upon to
fortify the submissions that it is for the administrative and
statutory authorities empowered under the law to consider and
grant environmental clearance and where no ground for
interference with the decisions of the authorities on well
recognized principles of judicial review is made out, the High
Court should not interfere with the decisions of the authorities
Page 163 of 186
163 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
to grant the environmental clearance or the consents on the
ground that had the authorities made a proper environmental
assessment of the plant, the adverse environmental effects of
the industry could have been prevented.
In the said case, the environmental clearance for setting
up the plant of the appellant Company was granted under
Section 3(1) of the Environment (Protection) Act, 1986. The
Environmental Impact Assessment Notification prevailing at
the relevant point of time under Section 3(2)(v) of the Act,
1986 and Rule 5(3) of the Rules, 1986 was EIA Notification
dated 27th January 1994. In the said Notification, it was not
laid down that a public hearing was a must for grant of
environmental clearance when the case of the appellant for
grant of such environmental clearance was under
consideration. Thus, the environmental clearance was granted
by the Ministry of Environment and Forests on 16th January
1995 in accordance with the procedure laid down by the EIA
Notification dated 27th January 1994 well before the issuance
of the EIA Notification dated 10th April 1997 which provide for
mandatory public hearing in accordance with the procedure
laid down in Schedule IV.
In the aforesaid context, the Supreme Court took the
view that the High Court could not have allowed the writ
petitions challenging the environmental clearances on the
ground that no public hearing was conducted before the grant
of the environmental clearances.
This judgment is also of no avail to the respondents as
the same was in the peculiar facts of that case. This judgment
Page 164 of 186
164 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
does not deal, in any manner, with the issue of deemed
environmental clearance or the effect of the deeming provision
as laid down in Clause 8 of the EIA Notification, 2006.
Devilal Modi, Proprietor, M/s.Daluram Pannalal Modi v.
Sales Tax Officer, Ratlam and others, AIR 1965 SC 1150, was
relied on to fortify the submission as regards the petition being
hit by the doctrine of res judicata.
In that case, the issue before the Supreme Court was,
whether the principle of constructive res judicata could be
invoked against a writ petition filed by the appellant who was
the proprietor of a firm under Article 226 of the Constitution of
India. The appellant had been assessed to sales-tax for the
year 1957-58 under the Madhya Pradesh Sales Tax Act, 1950.
The appellant had challenged the validity of the said order of
assessment by a writ petition filed by him in the High Court of
Madhya Pradesh. The High Court dismissed the writ petition,
and by special leave, the appellant came before the Supreme
Court. Before the Supreme Court, it was strenuously contended
that where a citizen seeks for redress from the High Court by
invoking its high prerogative writ jurisdiction under Article 226
of the Constitution of India, it would be inappropriate to invoke
the principles of res judicata against him. It was argued that
the appellant had been exposed to the risk of paying a large
amount by way of sales-tax and penalty when the said liability
had not been lawfully incurred by him and the impugned order
was contrary to law. The Supreme Court held that there could
be no doubt that the fundamental rights guaranteed to the
citizens are a significant feature of our Constitution and the
High Courts under Article 226 were bound to protect those
Page 165 of 186
165 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
fundamental rights. The Court held that there could also be no
doubt that if a case was made out for the exercise of its
jurisdiction under Article 226 in support of the citizens'
fundamental rights, the High Court would not hesitate to
exercise that jurisdiction. But, at the same time, the Supreme
Court observed that the question as to whether a citizen
should be allowed to challenge the validity of the same order
by successive petitions under Article 226, cannot be answered
merely in the light of the significance and importance of the
citizens' fundamental rights. The Court observed that the
general principle underlying the doctrine of res judicata was
ultimately based on considerations of public policy. One
important consideration of the public policy is that the
decisions pronounced by courts of competent jurisdiction
should be final, unless they are modified or reversed by the
appellate authorities.
On the facts of the case, the Court refused to interfere
with the order passed by the High Court and dismissed the
appeal, holding that the second writ petition filed by the
appellant in the High Court was barred by constructive res
judicata.
This decision of the Supreme Court explaining the
principles of constructive res judicata is of no avail to the
respondents because we have exhaustively dealt with this
issue of res judicata taking the view that the petition is not hit
by the doctrine in the facts and circumstances of the case.
Prestige Lights Limited v. State Bank of India, (2007)8
SCC 449, has been relied on to fortify the submissions that a
Page 166 of 186
166 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
prerogative remedy is not available as a matter of course. In
exercising extraordinary power, a writ court would bear in
mind the conduct of the party invoking such jurisdiction. The
Supreme Court in the facts of that case held that if the
applicant fails to disclose full facts or suppresses relevant
materials or is otherwise guilty of misleading the Court, the
Court may dismiss the action without adjudicating the matter.
This principle is a settled law and there cannot be any
debate on this proposition of law. However, we have explained
in detail that there has been no suppression of any material
facts at the end of the petitioners and the petition does not
deserve to be dismissed on such ground.
Chairman & MD, BPL Limited v. S.P.Gururaja and others,
(2003)8 SCC 567, has been relied on to fortify the submissions
that the petition deserves to be dismissed on the count of
delay and laches. In the said case, the Karnataka Industrial
Area Development Board, a statutory authority constituted
under the Karnata Industrial Areas Development Act, 1966,
acquired a vast tract of land in terms of the Notification issued
under Section 28(1) of the Act for the purpose of allotment
thereof to the entrepreneurs intending to setup industries in
the State of Karnataka. The State Government, with a view to
accelerate the economic development of the State, adopted a
policy decision of dealing with the applications received from
the entrepreneurs through one-window system. For achieving
the said objective, a High-Level Committee was constituted
under the State Government's orders and wherever an
industrial project involved an investment beyond fifty crore,
the decision to accord sanction/approval/clearance was to be
Page 167 of 186
167 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
taken by it. The appellant of that case, with a view to set up
industries, applied for allotment of 500 acres of land for its
three projects. After considering the application, the
Committee decided to allot 175 acres of land to the Company
at Rs.92/- per sq.meter. The Karnataka Government, vide its
order dated 16th May 1995, cleared three projects of the
Company involving investment of Rs.663.56 crore. The
respondents therein, describing themselves to be the social
workers, filed a writ petition by way of a public interest
litigation challenging the allotment of the said 175 acres of
land to the Company, inter alia, on the grounds that : (a) the
land to the other entrepreneurs was sold at the rate of Rs.
3,80,000=00 per acre whereas it was sold to the Company at
the rate of Rs. 3,72,324=00 per acre; (b) the allotment was
contrary to the regulations and, therefore, arbitrary and
unreasonable; (c) the allotment was made without inviting
applications and without notifying the availability of land to the
general public; and (d) the exercise of power was mala fide
and suffers from legal malice.
None of the contentions raised on behalf of the public
interest litigants weighed with the High Court in the facts and
circumstances of the case. But, on the materials on record, the
Supreme Court was satisfied that the petition was not bona
fide and, therefore, the Supreme Court came to the conclusion
that the Board and the State had committed no illegality which
could have been a subject matter of judicial review. It
observed that the High Court had committed a manifest error
in so far as it failed to take into consideration that the delay
had defeated equity. The allotment was made in the year
1995, whereas the writ application was filed after one year.
Page 168 of 186
168 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
According to the Supreme Court, delay of such a nature ought
to have been considered by the High Court as of vital
importance.
In our opinion, this decision is of no avail to the
respondents as we have explained in details why the delay
part should not come in the way of the petitioners, and most
importantly, the Supreme Court was satisfied that there was
no illegality committed in any manner by the appellant.
In the present case, we are of the firm view that the
respondent nos.10 to 21 as lessees could not have put up any
construction in the absence of environmental clearance, and
the deemed environmental clearance would not absolve them
from their obligation to adhere to the EIA Notification, 2006.
Netai Bag and others v. State of W.B. and others, (2000)8
SCC 262, has been relied on in support of the submissions with
regard to delay and proper pleadings in the petition. In the said
case, by notification dated 22nd August 1961 issued under the
Land Acquisition Act, the Government of West Bengal acquired
a piece of land for a certain project of the South-Eastern
Railways. After completion of the project, the Railways
surrendered the surplus land to the State Government. The
West Bengal Livestock Processing Development Corporation
was authorised to setup the Mourigram Abattoir Project on this
land. However, despite their best efforts, the State
Government could not be able to setup any project on the land
which was a low-lying land situated in a semi-rural area. By
that time, the State Government had established another
abattoir project at Durgapur which, after commissioning, was
Page 169 of 186
169 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
running into losses. No buyer could be available for Durgapur
Project despite newspaper advertisements. On being invited by
the State Government, a private party (Respondent No.5)
therein agreed to take over the Durgapur Project and to setup
an abattoir at Mourigram. The land at Durgapur and Mourigram
was offered to respondent no.5 through long-term lease for 99
years on realisation of 100% market value as lease premium.
Respondent no.5 made the payment accordingly. The transfer
of the land at Mourigram to respondent no.5 was
unsuccessfully challenged in a writ petition on several grounds
by the appellants herein. Appellants 1 to 4 herein were the
heirs of the erstwhile landowners while Appellants 5 and 6
claimed themselves to be promoters of the cause of
vegetarianism. Before the Supreme Court, they challenged the
action of the respondent solely on the ground of arbitrariness
and violation of Article 14. They contended that the
respondent State, without issuing any advertisement or
resorting to the procedure of auction and tender, had secretly
leased out the land at a throwaway price. Conceding that they
had not made allegations of mala fides against any one of the
respondents, the appellants contended that though not actual
but legal mala fides were discernible from the pleadings of the
parties and the record produced by them. On the other hand,
the respondent State contended that the writ petition was not
a bona fide action of the appellants, four of whom were the
erstwhile owners interested only to get back the land legally
acquired from them. That the petition suffered from
unexplained delay and laches. That the lease was given to
respondent no.5 upon consideration of all the facts and
circumstances with the object of setting up an industry in the
State of West Bengal which was likely to generate employment
Page 170 of 186
170 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
to more than 300 persons and earn foreign exchange worth
more than Rs.50 crore. That having failed in all its efforts for
the purposes of transferring the Durgapur Project and
establishment of Mourigram Project, the State Government
wrote to some Bombay-based firms, reputed in the field, to
salvage the two projects. Such positive response was received
from some firms of which the respondent No.5 was found, on
merits, to be preferable to others. The Supreme Court
dismissed the appeal.
In the aforesaid background, the Supreme Court held that
whether any advertisement was issued or not, or whether
public auction or floating of tenders should have been
dispensed or not, are the matters which require pleadings in
order to enable the State Government to explain or justify their
action in the circumstances of the case. The Court held that
the appeal before the Division Bench of the High Court and in
the Supreme Court being in continuance of the original
proceedings in the form of a writ petition cannot enlarge the
scope of the inquiry at a belated stage. The Court held that in
the absence of any specific allegation of mala fide against any
of the respondents, it could not be said that mere violation of
such an alleged statutory provision which safeguards, as spelt
out by the Supreme Court, would render the State action to be
arbitrary in all cases. The Court further held that the writ
petition was filed at the instance of the erstwhile owners of the
land whose main object appear to get the land back by any
means, as admittedly, with the passage of time and
development of the area, the value of the land had
appreciated manifold.
Page 171 of 186
171 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
This decision, in our opinion, is in no manner helpful to
the respondents because we have already explained why there
is no delay and we have also dealt with the aspect of pleading
exhaustively.
The decision of the Supreme Court in the case of State of
Madhya Pradesh v. Narmada Bachao Andolan, (2011)7 SCC
639, has been relied upon to make good four submissions, (i)
delay, (ii) PIL jurisdiction should be exercised cautiously (iii)
whenever the Court comes to the conclusion that the process
of the Court is being abused, the Court would be justified in
refusing to proceed further with the matter and (iv) improper
pleadings.
In the State of Madhya Pradesh (supra), the construction
of the dam had started in October 2002 and was completed in
October 2006. The Supreme Court observed that no objections
had ever been raised by NBA at any stage. The Court also
noted that the Narmada Development Authority vide order
dated 28th March 2007 had issued the necessary permission in
favour of the National Hydrolic Development Corporation to
raise the water level of the dam to 189 m. upon showing that
the rehabilitation of the oustees of five villages adversely
affected at 189 m. had already been completed. The Court
also noted that the writ petition was filed praying for
restraining the government from closing the sluice gates of the
dam contending that the re-settlement and rehabilitation was
not complete. The Court also noted that there was no
explanation as to under what circumstances the Court had
been approached at such a belated stage.
Page 172 of 186
172 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
On the aspect of pleadings, the Court took the view that
there were no pleadings before the High Court on the basis of
which the High Court could have entertained the petition. The
Supreme Court held that in such circumstances it was liable to
be rejected at the threshold for the reason that the writ
petition suffered for want of proper pleadings and material to
substantiate the averments/ allegations contained therein.
The Court also observed that the PIL jurisdiction should
be exercised cautiously in matters that primarily require the
application of the democratic process. The Court observed
that whenever the Court comes to the conclusion that the
process of the Court was being abused the Court would be
justified in refusing to proceed further with the matter.
In our opinion, this decision is of no avail to the
respondents because we have explained in details why there is
no merit in the submission canvassed on behalf of the
respondents as regards the delay and lack of pleadings. There
cannot be any debate with the proposition of law explained by
the Supreme Court that the Court should be prima facie
satisfied regarding the correctness of the contents of the
petition before entertaining a public interest litigation and the
Court should also ensure that there is no oblique motive
behind filing the public interest litigation. In our opinion,
although a very heavy attack has been laid on the bona fide of
the petition and the petitioners, yet this is not a petition which
deserves to be thrown away by merely alleging mala fides or
lack of bona fides.
We are of the opinion that in the matters of the present
Page 173 of 186
173 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
nature which contains serious allegations touching the matters
of great public importance relating to environment, for the
purpose of locus standi, what is really relevant is the substance
of the breaches of the Constitution complained of or any other
law in force, and not the antecedents or the status of the
person who conveys the information to the Court.
We are quite mindful that the Supreme Court in
T.N.Godavarman (supra) has taken the view that however
genuine a cause brought before the Court by a public interest
litigant may be, the Court has to decline its examination at the
behest of a person, who, in fact, is not a public interest litigant
and whose bona fides and credentials are in doubt. At the
same time, the Supreme Court also took the view that in a
given exceptional case where bona fides of a public interest
litigant are in doubt the Court may still examine the issue
having regard to the serious nature of the public cause and
likely public injury by appointing amicus curiae to assist the
Court, but under no circumstances with the assistance of a
doubtful public interest litigant.
In the present case, there is nothing on record to even
remotely suggest that the bona fides and credentials of the
petitioners are in doubt.
T.N.Godavarman Thirumalpad v. Union of India and
others, (2006) 13 SCC 689, has been relied upon in support of
the submission canvassed on behalf of the respondents that
assuming for the moment that there is a breach or violation of
the notification 2006, then in such circumstances, demolition
of the units operating as on today is not the only option. In the
Page 174 of 186
174 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
case of T.N.Godavarman (supra) the Delhi Development
Authority (DDA) had proposed the development of
international hotels complex on 315 hectares of land situated
in the Vasant Kunj area after the said area was identified in the
master plan for Delhi 2001 for urban use. The said area under
the earlier master plan of 1962 was identified as a green area
but later on there was a change of user to urban area under
the master plan of 2001. The DDA planned to develop the said
area for construction of hotels, convention centers etc. Before
the Supreme Court IAs were filed relating to acceptability of
the report given by the Expert Committee relating to the
alleged violation of the environmental norms by the
respondents. It was submitted before the Supreme Court that
DDA had proceeded on a bona fide impression that all the
requisite clearance had been obtained by it. It was also
submitted that there was no question of it acting in a mala fide
manner or irregular manner. The Court noted that the lands
were allotted by DDA according to the notification dated 27 th
January 1994, wherein for the first time a provision for
obtaining environmental clearance by the Central Government
before undertaking any new project listed in Schedule 1 to the
Notification was issued. The notification did not relate to the
new construction projects and as such did not apply to them
was the stance of the respondents which was accepted by the
Supreme Court. The Supreme Court noted that the auction
was conducted by the DDA, thereafter the project was
undertaken and huge investments had been made with the
sanction of the building plans they had applied for. The Court
also noted that the Expert Committee after public hearing had
made the recommendations with certain stipulation. It clearly
stated that the project could be recommended for
Page 175 of 186
175 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
environmental clearance. The Supreme Court observed that
the confusion arose because the DDA all throughout had given
an impression to the parties participating in auction that all the
requisite clearances had been obtained. If such parties had
the slightest of the idea that such clearances were not
obtained by the DDA, they would not have invested such huge
sums of money. The Court observed that the stand that
wherever the constructions have been made unauthorizedly
demolition is the only option would not apply in the case
before it, more particularly, when the parties unlike, where
some private individuals or private limited companies or firms
being allotted to them made contraventions, are corporate
bodies and institutions and, therefore the question of there
having indulged in any malpractice in getting the approval or
sanction did not arise.
In our opinion, this judgment is of no avail to the
respondents, more particularly, the unit holders because by
relying on this decision the unit holders have made an attempt
to convince the Court that it is the respondent no.8 MPSEZ who
is responsible for all the confusion and violation of the terms of
notification dated 14th September 2006. By relying on this
decision, it is also sought to be argued that if they would have
known that unless and until the environmental clearance is
granted in favour of lessor i.e. the developer of the SEZ the
lessees would have no right to put up a brick of a construction.
In our opinion, this is a last ditch effort on the part of the unit
holders to salvage the situation. It may not be out of place to
state at this stage that they themselves are not clear as
regards their stance. In one breath they submit that they had
a right to proceed with the construction on the strength of their
Page 176 of 186
176 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
own independent clearances obtained on the other they
submit that the MPSEZ ought to have brought it to their notice.
In any view of the matter, the Supreme Court decided IAs in
the facts of that case and it has no applicability in the present
case.
The Corporation of Kolkata v. Mulchand Agrawal, AIR
1956 SC 110, has been relied upon in support of the
submission that when the legislature entrusts to an authority
the power to pass an order in its discretion and order passed
by that authority in exercise of that discretion is, in general,
not liable to be interfered with by an appellate authority unless
it can be shown to have been based on some mistake of fact or
misapprehension of the principles applicable thereto. In the
said case, the Supreme Court was dealing with an appeal filed
against the judgment of the High Court of Kolkata affirming the
order of the Municipal Magistrate whereby he had dismissed an
application filed by the appellant under Section 366 of the
Kolkata Municipal Act, 1923 for demolition of certain
constructions on the ground that they had been erected
without previous permission of the authorities and in
contravention of the prescriptions laid down in the building
rules. In the said case, the Supreme Court took the view that
the building rules are enacted generally for the benefit of the
public and where such rules are violated and proceedings are
taken for an order for demolition of the building under Section
363 of the Act, what is to be decided is whether the breaches
are of formal or trivial character, in which case the imposition
of fine might meet the requirement of the case, or whether
they are serious or likely to affect adversely the interests of
the public, in such case it would be proper to pass an order of
Page 177 of 186
177 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
demolition. It appears that it was argued on behalf of the
Corporation that they had received a complaint from the public
and since the public complained about unlawful construction, it
was decided to demolish the building. In such circumstances,
the Supreme Court observed that whether there had been a
complaint from the public or not would not as such be material
for deciding the question, though if there was one, it would be
a piece of evidence in deciding whether the interests of the
public had suffered by reason of the breaches. The Court also
took the view that nearly five years had elapsed since the
building was completed and, therefore, in such circumstances,
while dismissing the appeal filed by the Corporation, the Court
held that after lapse of such a time, an order of demolition was
not called for in the interest of the public.
In our opinion, this decision is also of no avail to the
respondents as the same was in the facts of that case and was
a case of solitary building alleged to have been constructed in
violation of the provisions of the Kolkata Municipality Act. The
Supreme Court took the view that five years had elapsed and
only because the public complained about the same by itself
would not be a ground to demolish the building, if demolition
was not the only resort available to the Corporation.
Vemareddy Kumaraswamy Reddy and another v. State of
Andhra Pradesh, (2006) 2 SCC 670, has been relied upon to
fortify the submission that when the words in the statute are
clear and there there is no obscurity or any ambiguity and the
intention of the legislature is also clearly conveyed then there
is no scope for the Court to take upon itself the task of
amending or altering the statutory provisions. In the said case,
Page 178 of 186
178 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
the Supreme Court was considering the scope and ambit of
Rule 11 of the Andhra Pradesh Land Reforms (Ceiling on
Agricultural Holdings) Rules 1974. The appellants of that case
were holding the land in excess of the limit prescribed under
the Andhra Pradesh Land Reform (Ceiling on Agricultural
Holdings) Act, 1973. The surplus land was surrendered by the
appellants which had cashew nut tree plantation. On the
surrendered land the trees were fruit bearing trees. The
dispute related to the amount payable in respect of the fruit
bearing trees standing on the land which were surrendered by
the appellant. The number of trees was not in dispute. The
amount payable for the land vested in the government and the
amounts had been paid. With regard to the amount payable
for the fruit bearing trees a commissioner was appointed, who
submitted a report regarding the number of fruit bearing trees
and other trees standing on the land so surrendered. The
Commissioner of Land Reforms, Urban Ceiling, Hyderabad,
directed the District Collector to issue necessary instructions
not to fix the compensation payable in respect of the trees
under the Rules till further orders. According to the
authorities, the payment was to be made for one year only and
not for 30 years so claimed by the appellant.
In the aforesaid background, the Supreme Court held that
the elementary principle of interpreting or construing a statute
is to ensure the mens or sententia legis of the legislature. The
Court held that it was well settle principle in law that the Court
cannot read anything into a provision which is plain and
unambiguous.
This decision is relied upon in support of the submission
Page 179 of 186
179 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
that there is nothing in the notification of 2006 to even
remotely suggest that if there is violation or breach of the
conditions of the notification then there cannot be any deemed
environmental clearance. In our opinion, although there
cannot be any dispute with regard to the proposition of law
explained by the Supreme Court yet we have dealt with this
aspect in details and have taken the view that plain reading of
the notification itself makes it clear that it is only after the
expiry of 45 days that it would be permissible to start with the
project on the strength of deemed environmental clearance.
However, if before the deemed environmental clearance
comes into force the project is already undertaken then it
could definitely be said to be in violation of the terms of
notification and subsequent grant of the deemed
environmental clearance would not save the situation.
A Division Bench of this High Court in the case of
B.K.Sharma v. Union of India, AIR 2005 (Gujarat) 2003, has
been relied upon in support of the submission that if the units
are non-polluting units and if they have obtained individual
requisite permissions and clearances then it would be open for
the unit holders to start with their construction and operate
their units. In the said case, a public interest litigation was
filed bringing it to the notice of the Court, more particularly,
by a declaration to the effect that the ex-post facto approval
dated 27.10.2005 granted in favour of the industry was null
and void and that the breach was comprising of blast furnace
and pipe manufacturing facility was an integrated project
forming part of the foundry. It was prayed to demolish the
buildings/factory plant at the project site and to restore the
land to its original condition and also to demolish the blast-
Page 180 of 186
180 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
furnace. The main contention before the Court was that the
construction work was carried out by the industry without
obtaining the environmental clearance and thereby had
violated the provisions of law. In the facts of that case, the
Court posed a question as to whether the pipe manufacturing
breach also required environmental clearance if the industry
had obtained clearance for the blast furnace. The Court
observed that indisputably the industry had applied for the
environmental clearance from the Central Government only in
support of the project of blast furnace and, therefore, the
procedure contemplated for the grant of clearance under the
notification of 1984 was followed in support of blast furnace
covered under item 13 of the schedule to the said notification,
and not in respect of any other item falling in that schedule
including item 28 of "foundries". The Court also took the view
that the public hearing was also in support of the blast furnace
for which the application was made. The clearance of the
project of blast furnace could not have been treated as a
clearance granted for any breach other than of the blast
furnace. In the facts of that case, the Court reached to the
conclusion that the clearance granted by the authorities in
support of the blast furnace could not have been treated as
ex-post facto clearance and, therefore, there was no question
of demolition of the construction made for the blast furnace
project.
This decision is also of no avail to the respondent as the
same was in the facts of that case and has no application to
the issue with which we are concerned of deemed
environmental clearance.
Page 181 of 186
181 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
We are of the view that none of the decisions relied upon
on behalf of the respondents is helpful in any manner in
fortifying the submissions canvassed by the learned counsel
appearing for the respondents.
Reference could be made to a decision of the Supreme
Court in the case of Ashwani Kumar Singh v/s. U.P.Public
Service Commission and others, reported in (2003)11 SCC 584,
in which the Supreme Court has explained as to how courts
should place reliance on precedents. Observations made in
paragraphs 10, 11, 12 and 13 are referred to hereinbelow:
"10. Courts should not place reliance on decisions without
discussing as to how the factual situation fits in with the
fact situation of the decision on which reliance is placed.
Observations of Courts are not to be read as Euclid's
theorems nor as provisions of the statute. These
observations must be read in the context in which they
appear. Judgments of Courts are not to be construed as
statutes. To interpret words, phrases and provisions of a
statute, it may become necessary for Judges to embark
into lengthy discussions, but the discussion is meant to
explain and not to define. Judges interpret statutes, they
do not interpret judgments. They interpret words of
statutes; their words are not to be interpreted as
statutes. In London Graving Dock Co. Ltd. v. Horton (1951
AC 737 at p. 761), Lord Mac Dermot observed :
"The matter cannot, of course, be settled merely by
treating the ipsissima vertra of Willes, J. as though
they were part of an Act of Parliament and applying
the rules of interpretation appropriate thereto. This
is not to detract from the great weight to be given
to the language actually used by that most
distinguished Judge."
"11. In Home Office v. Dorset Yacht Co. (1970 (2) All ER
294) Lord Reid said, "Lord Atkin's speech . . . . . . . . is not
to be treated as if it was a statute definition. It will
require qualification in new circumstances."
Page 182 of 186
182 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
Megarry, J. in Shepherd Homes Ltd. v. Sandham (No. 2)
((1971) 1 WLR 1062) observed :
"One must not, of course, construe even a reserved
judgment of Russell, L. J. as if it were an Act of
Parliament."
In Herrington v. British Railways Board (1972 (2) WLR
537) Lord Morris said :
"There is always peril in treating the words of a
speech or judgment as though they are words in a
legislative enactment, and it is to be remembered
that judicial utterances made in the setting of the
facts of a particular case."
12. Circumstantial flexibility, one additional or different
fact may make a world of difference between conclusions
in two cases. Disposal of cases by blindly placing reliance
on a decision is not proper.
13. The following words of Lord Denning in the matter of
applying precedents have become locus classicus :
"Each case depends on its own facts and a close
similarity between one case and another is not
enough because even a single significant detail may
alter the entire aspect. In deciding such cases, one
should avoid the temptation to decide cases (as
said by Cordozo) by matching the colour of one
case against the colour of another. To decide,
therefore, on which side of the line a case falls, the
broad resemblance to another case is not at all
decisive."
xxx xxx xxx xxx xxx
"Precedent would be followed only so far as it marks the
path of justice, but you must cut the dead wood and trim
off the side branches, else you will find yourself lost in
thickets and branches. My plea is to keep the path to
justice clear of obstructions which could impede it."
Thus, having given our anxious thoughts and
considerations to all the relevant aspects of the matter, more
Page 183 of 186
183 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
particularly, the plea of deemed environmental clearance, we
are afraid we are unable to accept such plea for the reasons
recorded by us in details.
Since we have taken the view that the plea of deemed
environmental clearance is not tenable in law, the position that
would emerge as on today would be that the MPSEZ has no
environmental clearance and the respondent nos.10 to 21 are
operating their units in the absence of a valid environmental
clearance from the Central Government. Such being the
position, we reiterate the principle explained by us in our
judgment dated 9th May 2012 rendered in Writ Petition (PIL)
No.194 of 2011, which has attained finality and which has been
accepted by the petitioner of Special Civil Application No.2621
of 2013, that according to the EIA Notification, 2006, in order
to have such right of creation of infrastructural facilities over
the land allotted, prior approval of the Central Government is
necessary before making any construction, and without having
acquired such right, the MPSEZ, the allottee from the
Government, could not have conveyed such rights to its
lessee. In other words, a lessee cannot have a better right then
that of a lessor in the property. There cannot be any valid
lease for enjoyment of a right in a property at the instance of
MPSEZ before obtaining environmental clearance because
such a right was not in existence in its favour, and
consequently, not capable of being transferred to the lessee at
the time of execution of the lease.
The above takes us to the question as to what should be
the final conclusion in the matter.
We are of the opinion that the Central Government, in its
Page 184 of 186
184 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
Ministry of Forests and Environment, should look into the
matter closely and, more particularly , the aspects which we
have highlighted in this judgment.
We are of the view that the Central Government should
take a decision of its own as to whether environmental
clearance should be granted in favour of the MPSEZ, and if yes,
then on what terms and conditions.
In the aforesaid view of the matter, we hold that it is not
possible for us to give a declaration as prayed for by the
petitioner of Special Civil Application No.2621 of 2013, and
accordingly, the same is rejected.
The Writ Petition (PIL) No.21 of 2013 is allowed to a
certain extent. The Central Government is directed to take a
decision of its own so far as the issue of grant of environmental
clearance is concerned considering the position prevailing as
on date and also the aspects which have been highlighted by
us in this judgment, within a period of thirty days from the date
of this judgment without fail.
While taking into consideration the issue of grant of
environmental clearance, it would be open for the Central
Government to even take into consideration the Sunita Narain
Committee report as discussed in our judgment.
Till such appropriate decision is taken by the Central
Government, there shall not be any further activity in the form
of construction etc. including the functioning of the units in the
area in question.
With the above observations and directions, we dispose
Page 185 of 186
185 of 189
C/WPPIL/21/2013 CAV JUDGEMENT
of the Writ Petition (PIL) No.21 of 2013. However, in the facts
and circumstances of the case, there shall be no order as to
costs. In view of the disposal of the main matter, the
connected Civil Applications are also disposed of. Direct
service is permitted.
(BHASKAR BHATTACHARYA, CJ.)
(J.B.PARDIWALA, J.)
After this judgment was pronounced, the learned counsel
appearing on behalf of the respondents in Writ Petition (PIL) 21
of 2013 have prayed for stay of operation of our judgment.
In view of what have been stated above, we find no
reason to stay our judgment. The prayer is, therefore, rejected.
However, certified copy of this judgment be given today, if
applied for.
(BHASKAR BHATTACHARYA, CJ.)
(J.B.PARDIWALA, J.)
MOIN
Page 186 of 186
186 of 189
C/WPPIL/21/2013 ORDER
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
WRIT PETITION (PIL) NO. 21 of 2013
[On note for speaking to minutes of order dated 13/01/2014 in
C/WPPIL/21/2013 ]
================================================================
GAJUBHA (GAJENDRASINH)BHIMAJI JADEJA & 3....Applicant(s)
Versus
UNION OF INDIA THRO JOINT SECRETARY & 20....Opponent(s)
================================================================
Appearance:
MR AJ YAGNIK, ADVOCATE for the Applicant(s) No. 1 - 4
MR PERCY KAVINA, SR.ADVOCATE with MR ABHISHEK MEHTA for M/S
TRIVEDI & GUPTA, ADVOCATE for the Opponent(s) No. 12
MR IH SYED, ADVOCATE for the Opponent(s) No. 1
MR PS CHAMPANERI, ADVOCATE for the Opponent(s) No. 6
MR SHAMIK S BHATT, ADVOCATE for the Opponent(s) No. 10 , 14 - 15 , 17 ,
19
MR MIHIR JOSHI, SR.ADVOCATE with MS AMRITA M THAKORE,
ADVOCATE for the Opponent(s) No. 11 , 16 , 21
MS AMRITA M THAKORE, ADVOCATE for the Opponent(s) No.18.
MS DHARMISHTA RAVAL, ADVOCATE for the Opponent(s) No. 7
NOTICE SERVED BY DS for the Opponent(s) No. 2 - 5 , 8 - 9 , 13 , 20
MR DUSHYANT DAVE, SR.ADVOCATE with MR SANDEEP SINGHI for
SINGHI & CO, ADVOCATE for the Opponent(s) No. 8
MR PARTH BHATT, ASSISTANT GOVERNMENT PLEADER
================================================================
CORAM: HONOURABLE THE CHIEF JUSTICE MR.
BHASKAR BHATTACHARYA
and
HONOURABLE MR.JUSTICE J.B.PARDIWALA
Date : 10/02/2014
ORAL ORDER
(PER : HONOURABLE THE CHIEF JUSTICE MR. BHASKAR BHATTACHARYA) Page 1 of 3 187 of 189 C/WPPIL/21/2013 ORDER This matter has been mentioned by Ms.Amrita Thakore, the learned advocate appearing on behalf of the respondent nos.11,16,18 and 21, for correction of a typographical omission appearing in our order dated 13th January 2014, by which we dispose of a Public Interest Litigation along with a Special Civil Application by a common judgment.
Our attention has been drawn to the fact that while recording the submissions on behalf of the respondent nos.11,16, 18 and 21 under the heading 'VII', we have wrongly recorded the name of Mr.Mihir Thakore as the learned senior advocate appearing on behalf of those respondents. Ms.Amrita Thakore submits that in fact she engaged Mr.Mihir Joshi as her senior for appearing on behalf of the respondent nos.11,16 and 21 and she alone appeared on behalf of the respondent no.18.
We, therefore, modify our aforesaid order to this extent that the name of Mr.Mihir Joshi should be substituted in place of Mr.Mihir Thakore under the heading 'VII' on page 40 of our judgment by deleting the respondent no.18 and Ms.Amrita Thakore should be shown to be the learned advocate alone on behalf of the respondent no.18.
Our order dated 13th January 2014 is modified only to the extent indicated above.
(BHASKAR BHATTACHARYA, CJ.)
Page 2 of 3
188 of 189
C/WPPIL/21/2013 ORDER
(J.B.PARDIWALA, J.)
MOIN
Page 3 of 3
189 of 189