Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 10, Cited by 0]

Madras High Court

M.Raja vs The District Collector on 16 April, 2026

Author: G.R.Swaminathan

Bench: G.R.Swaminathan, B.Pugalendhi

                                                                   W.P(MD)No.9310 of 2026

                        BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                            DATED: 16.04.2026

                                                CORAM

                            THE HONOURABLE MR.JUSTICE G.R.SWAMINATHAN
                                               and
                              THE HONOURABLE MR.JUSTICE B.PUGALENDHI

                                        W.P(MD)No.9310 of 2026
                                                and
                                       W.M.P(MD)No.7437 of 2026


                M.Raja                                                 ... Party-in-person


                                                    Vs.


                1.The District Collector,
                 Madurai District.

                2.The Engineer in Chief and
                  Chief Engineer (General),
                  Public Works Department,
                  Chepauk, Chennai.

                3.The Chief Engineer,
                  Water Resources Madurai Region,
                  Thallakulam, Madurai - 625 002.

                4.The Executive Engineer,
                  Water Resources Periyar Vaigai Basin Division,
                  Thallakulam, Madurai - 625 002.




                1/17



https://www.mhc.tn.gov.in/judis
                                                                  W.P(MD)No.9310 of 2026


                5.The Assistant Executive Engineer,
                  Water Resources Periyar Vaigai Basin Sub Division-II,
                  Tallakulam, Madurai – 625 002.

                6.The Assistant Engineer,
                  Water Resources Periyar Vaigai Basin Sub Division-II,
                  Kuppanampatti Section,
                  Thallakulam, Madurai - 625 002.

                7.The Tahsildar,
                  Usilampatti Taluk,
                  Madurai District.

                8.The Village Administrative Officer,
                  Poduvarpatti Village,
                  Parapatti Post,
                  Usilampatti Taluk,
                  Madurai District.

                9.The Inspector of Police,
                  Uthappanayakanur Police,
                  Usilampatti Taluk,
                  Madurai District.

                10.P.Surya                                             ... Respondents



                Prayer: Writ Petition filed under Article 226 of Constitution of India, to
                issue a Writ of Mandamus, directing the Respondents 1 to 9 to take
                appropriate action to prevent the illegal fish culture and polluting the
                tank water of Chinnakuravakudi Village in S.F.No.186 in Poduvarpatti
                Revenue Village, Usilampatti Taluk, Madurai District and ensure that the
                aforesaid water tank is protected from pollution and also direct the
                respondents 1 to 9 and initiate the Penal action against the 10th


                2/17



https://www.mhc.tn.gov.in/judis
                                                                          W.P(MD)No.9310 of 2026

                respondent for the offence of the polluting the tank water by considering
                petitioner's representation dated 17.02.2026.


                                          For Petitioner     : Mr.M.Raja, Party-in-person

                                          For Respondents : Mr.G.V.Vairam Santhosh
                                                            Additional Government Pleader
                                                            for R.1 to R.8


                                                              Mr.K.Gnanasekaran
                                                              Government Advocate (Crl Side)
                                                              for R.9

                                                              Mr.G.Sakthi Rao for R.10



                                                           ORDER

The petitioner is a resident of Madurai. He alleges that the petition-mentioned Tank in Chinnakuravakudi village, Usilampatti Taluk is being polluted on account of the illegal fish culturing. According to him, the tenth respondent is engaged in the said activity. He wants remedial action to be taken.

2.The said tank vests with the Water Resources Department. When the writ petition was taken up for hearing last week, the learned 3/17 https://www.mhc.tn.gov.in/judis W.P(MD)No.9310 of 2026 Additional Government Pleader, on instructions from Thiru.Radhakrishnan, Assistant Engineer, WRD, submitted that no such activity as alleged by the petitioner had taken place. However, the petitioner who appeared in person asserted that he can be levied with exemplary costs if his allegation is found to be false.

3.After noting the petitioner's demeanour and his forceful assertion, we wanted to know from Thiru.Radhakrishnan if he was willing to resile from his stand. Thiru.Radhakrishnan stood firm and reiterated that no fish culturing has taken place in the petition-mentioned tank. We felt something fishy (pun intended). We requested Thiru.K.K.Udayakumar, learned counsel who is practicing in the Madurai Bench to immediately rush to Chinnakuravakudi Village, conduct a field enquiry and report back. We also wanted him to collect water samples. Pursuant to our request, Thiru.K.K.Udhayakumar visited the village in question. His enquiry with the villagers revealed that the entire village had joined together and auctioned the fishery rights for the current season. The tenth respondent appeared to be the successful bidder. He collected two bottles of water from the said tank and handed them over to us in the next day.

4/17 https://www.mhc.tn.gov.in/judis W.P(MD)No.9310 of 2026

4.We sent both the samples to the Tamil Nadu District Level Water Testing Laboratory, Madurai. We received report dated 15.04.2026. It reads as follows :

5/17

https://www.mhc.tn.gov.in/judis W.P(MD)No.9310 of 2026 It is crystal clear from the above report that the water in the said tank has been heavily polluted.
5.When the matter was taken up for hearing today, the Additional Government Pleader, unaware that we had received the lab report, repeated the earlier stand. We wanted to know if the department had given him written instructions. He answered in the affirmative and passed on the following letter received from Thiru.Boominathan, Assistant Executive Engineer. It reads as follows : 6/17
https://www.mhc.tn.gov.in/judis W.P(MD)No.9310 of 2026 The tenth respondent entered appearance through counsel who submitted that public auction is required to be conducted only if the auction value exceeds Rs.50,000/-, and not otherwise. He also indicated that the villagers had auctioned the fishing rights only to raise funds for the temple festival. He further questioned the credentials of the writ petitioner. According to him, the petitioner has encroached upon temple land and that the villagers have initiated action against him. He would characterise the instant writ petition as an outcome of personal vengeance.
6.The submissions of the learned counsel appearing for the 10th respondent might as well be true. If the petitioner has committed encroachment, it is for the authorities concerned to take action in the manner known to law. The conduct or credentials of the writ petitioner cannot deflect our attention from the main issue. The only question before us is whether the subject tank has been polluted or not.
7.There is a legal maxim “res ipsa loquitur” (the thing speaks for itself). Fish are found naturally in water. They are a rich source of protein. Fishing is a source of livelihood for thousands and thousands of 7/17 https://www.mhc.tn.gov.in/judis W.P(MD)No.9310 of 2026 people. In Bengal, fish offered to deities is taken as prasadham. Many Bengalis believe that fish is a vegetarian item. Governments, both State and Central, have introduced policies to promote fish farming. But nature and culture do not always go together. In culture, the element of human intervention is prominent. When productivity and profit become the driving motive, nature becomes the casualty. That is why, we talk of sustainable development. Balance has to be struck. Sustainable development has the principle of inter generational equity as its justification. If we do not practice sustainable development, the coming generations will be deprived of what we are presently enjoying. But His Lordship Mr.Justice P.S.Narasimha recently observed in open court that concept of ‘inter-generational equity’ is an imported principle from the West and that it is anthropocentric. His Lordship flagged the inadequacy of the concept because it fails to take into account the fundamental fact that nature exists not just for human beings but also for the other living creatures such as birds and animals.
8.When aquaculture (intensive prawn farming) was seen to cause an extensive marine pollution and coastal degradation, the Hon'ble Supreme Court intervened in S.Jagannath v. UOI (1997) 2 8/17 https://www.mhc.tn.gov.in/judis W.P(MD)No.9310 of 2026 SCC 87. In Virender Gaur v. State of Haryana (1995) 2 SCC 577, it was held that the State has a duty to maintain ecological balance and hygienic environment. Article 21 protects the right to life as a fundamental right. Unless environment is protected and preserved and there is no pollution of air and water, life cannot be enjoyed.

Environmental pollution including water pollution is regarded as violation of Article 21. In Vellore Citizens' Welfare Forum v. UOI (1996) 5 SCC 647, it was held that the constitutional and statutory provisions protect a person's right to fresh air, clean water and pollution free environment. But the source of the right is the inalienable common law right of clean environment. Article 48A mandates that the State should endeavour to protect and improve the environment. Article 51A(g) mandates that it shall be the duty of every citizen of India to protect and improve the natural environment including forest, lakes, rivers and wildlife and to have compassion for living creatures. The Water (Prevention and Control of Pollution) Act, 1974 was enacted to provide for maintaining and restoring the wholesomeness of water. Section 24 of the said Act prohibits any person to knowingly cause or permit noxious or polluting matter to enter whether directly or indirectly into any stream or well. The expression “well” has to receive purposive and expansive 9/17 https://www.mhc.tn.gov.in/judis W.P(MD)No.9310 of 2026 construction in view of the statutory context. We, therefore, hold that the expression “well” found in Section 24 or any other provision in the Water Act would include tanks and lakes also.

9.We take judicial notice of the fact that intensive fish culture demands use of poultry waste. It is cheap and easily available. Poultry waste is obviously a noxious and polluting matter. Dropping this in a lake in whatever quantity and for whatever purpose is definitely a violation of Section 24 of the Water Act. Once the fishing rights are auctioned to the highest bidder, he starts using the lake only to maximise his profit. He does not bother about sustainable practices. That the water quality is compromised and ceases to be potable is not his concern. His sole focus is to ensure rapid growth of the fish population in the pond. That the process causes grave pollution is not factored into his scheme of things.

10.In S.T.Mani v. Director of Fisheries (WP(MD)No.5485 of 2020 dated 31.08.2020), one of us had extensively quoted from the Facebook post of noted writer Shri.Cho.Dharman. The writer had lamented the fact that as a result of the unsustainable practices followed by the bidders of fishery rights, cattle are unable to drink water from the 10/17 https://www.mhc.tn.gov.in/judis W.P(MD)No.9310 of 2026 water bodies such as lakes and tanks. This order was also confirmed by the Hon'ble Division Bench in WA(MD) 923/2020 on 09.02.2021. When fishery rights are auctioned, it is the duty of the authorities concerned to ensure that the traditional rights enjoyed by the cattle grazers is not in any way affected. This has two implications. Firstly, the cattle cannot be prevented from drinking water from the tanks and lakes. Secondly, the water cannot be contaminated by chemicals and poultry waste. Such water is unfit for drinking both for humans and cattle. The constitutional provisions cast a duty both on the State and the citizens alike to ensure that water quality is not compromised. This means that there are limits to monetising the water resource. Just as there is organic farming, fish farming also has to be organic. This is not an elitist proposal. When environment is degraded, the poor are the first to be hit. Unfortunately, this is not understood by the ordinary folk. Otherwise, the villagers of Chinnakuravakudi would not have permitted a private individual to exploit their village pond. The villagers thought that there is no other way to raise funds for the temple festival. The Bharatiya Dharma sees divinity in everything. A pond is also a manifestation of the divine. Maintaining it in its pristine and pure form is itself an act of worship.

11/17 https://www.mhc.tn.gov.in/judis W.P(MD)No.9310 of 2026

11.Veda warns us not to pollute water. There is a hymn in Rig Veda which prays that the wind and the rivers should flow with sweetness. It means that they should be free of pollution. Under any circumstances water is not allowed to be polluted. Keeping water very pure is highly encouraged, and polluting water is severely viewed and regretted. Polluting water is also treated as a punishable crime. The punishment given by Lord Krishna to the venomous serpent Kaliya is worth mentioning in this context. Krishna, having subdued Kaliya on his heinous act of poisoning drinking water, said: Oh! Kaliya, you are now forgiven. But you should not stay here any more. Go back to the ocean and live with your kinsfolk. A river is meant for the use of human beings and their lives depend on the river and her water. It is not right on your part to poison it. Also, polluting drinking water is considered as a great sin. The words of Bharata, spoken before Kausalya the mother of Rama, are worth quoting. “Oh mother! If I really have any mal-intention of sending Rama to exile, I will definitely go to that hell a man goes on polluting drinking water. (Extracted from a paper on Vedic Thoughts on Purity of Water by Dr. Chilakamarthi Durga Prasada Rao). 12/17 https://www.mhc.tn.gov.in/judis W.P(MD)No.9310 of 2026

12.The water body in question vests with the Water Resources Department. Its officials have a duty to ensure that the water quality is not compromised. The officials appear to have been unaware of the fact that the villagers had conducted an auction on their own. What is worse is that even after the filing of the writ petition, the officials had not woken up. On the other hand, they had tried to mislead this Court. What Thiru.Radhakrishnan told us in person and what Thiru.S.Boominathan had committed in writing speak for themselves. But for the step taken by the writ petitioner and the assistance rendered by Thiru.K.K.Udhayakumar, the truth would not have been brought out at all. We call upon Thiru.C.Venkatesh Kumar, the learned Special Government Pleader to write to the Government about the conduct of the aforesaid two officials so that the disciplinary authority can take a call.

13.Water Resources Department had been specifically carved out of the Public Works Department with a certain purpose. That purpose will not be achieved unless there is a periodical inspection. Each Assistant Engineer has jurisdiction over a given number of tanks. We direct the Secretary to Government, Water Resources Department 13/17 https://www.mhc.tn.gov.in/judis W.P(MD)No.9310 of 2026 to instruct the Assistant Engineers concerned to regularly inspect all the water bodies under their control. Certificates must be submitted twice a year to the departmental heads by them. It must be certified that the water bodies are free of encroachment and free of pollution. Water samples must be collected and tested. The lab analysis report must be enclosed. Since in every District, there are government laboratories, their facilities can be used at minimal cost for this purpose. Circular on the above lines shall be issued forthwith. Persons acting in breach of the instruction set out in the circular shall be liable to face departmental proceedings.

14.Tanks belong to the Society. The State of Tamil Nadu introduced a special legislation in the year 2007 for Protection and Preservation of Tanks. Encroachment is not the only threat. Pollution is a greater threat. It will affect the drinking water source. The villagers have a fundamental duty to ensure that the water quality is preserved. The Constitution wants us to be compassionate towards all living creatures. On account of pollution, the water in the tank becomes unfit for drinking by the cattle. This shows lack of compassion on our part. It is a breach of constitutional duty. The collective duty of the citizens 14/17 https://www.mhc.tn.gov.in/judis W.P(MD)No.9310 of 2026 becomes the duty of the State. We are not saying anything new. We are only echoing the sentiments expressed by Mr.Justice Abhay S.Oka whose contribution to environmental jurisprudence is well known. We will not permit the villagers to abet pollution of a water body for the sake of raising funds for the local temple.

15.The fourth respondent is directed to intervene in the matter immediately and ensure that the water tank in question is de-polluted. Action shall also be taken against the persons who had illegally cultured fish in the tank. We place on record our appreciation for the excellent work done by Thiru.K.K.Udhayakumar, learned counsel.

16.This Writ Petition is allowed accordingly. No costs. Consequently, connected miscellaneous petition is closed.




                                                                  [G.R.S., J.] & [B.P., J.]
                                                                        16.04.2026



                NCC      : Yes / No
                Internet : Yes / No
                Index    : Yes / No
                SKM

                Note: Issue order copy on 21.04.2026.

                15/17



https://www.mhc.tn.gov.in/judis
                                                                   W.P(MD)No.9310 of 2026


                To

                1.The District Collector, Madurai District.

2.The Engineer in Chief and Chief Engineer (General), Public Works Department, Chepauk, Chennai.

3.The Chief Engineer, Water Resources Madurai Region, Thallakulam, Madurai - 625 002.

4.The Executive Engineer, Water Resources Periyar Vaigai Basin Division, Thallakulam, Madurai - 625 002.

5.The Assistant Executive Engineer, Water Resources Periyar Vaigai Basin Sub Division-II, Tallakulam, Madurai – 625 002.

6.The Assistant Engineer, Water Resources Periyar Vaigai Basin Sub Division-II, Kuppanampatti Section, Thallakulam, Madurai - 625 002.

7.The Tahsildar, Usilampatti Taluk, Madurai District.

8.The Village Administrative Officer, Poduvarpatti Village, Parapatti Post, Usilampatti Taluk, Madurai District.

9.The Inspector of Police, Uthappanayakanur Police, Usilampatti Taluk, Madurai District.

Copy to : The Secretary to Government, Water Resources Department Secretariat, Chennai.

16/17 https://www.mhc.tn.gov.in/judis W.P(MD)No.9310 of 2026 G.R.SWAMINATHAN, J and B.PUGALENDHI, J.

Skm W.P(MD)No.9310 of 2026 and W.M.P(MD)No.7437 of 2026 16.04.2026 17/17 https://www.mhc.tn.gov.in/judis