National Green Tribunal
Ramubhai Kariyabhai Patel Ors vs Union Of India Ors on 18 February, 2014
BEFORE THE NATIONAL GREEN TRIBUNAL
(WESTERN ZONE) BENCH, PUNE
APPLICATION No. 87/2013(WZ)
CORAM:
Hon'ble Mr. Justice V.R. Kingaonkar
(Judicial Member)
Hon'ble Dr. Ajay A. Deshpande
(Expert Member)
B E T W E E N:
1 Ramubhai Kariyabhai Patel,
At Post : Karvad, Patel Faliyu
Via Vapi, Taluk : Pardi,
Distt : Valsad, (Gujrat)
2 Ramanbhai Lalabhai Patel,
At Post : Kalvad, Patel Faliyu,
Via Vapi, Taluk Pardi,
Distt : Valsad, (Gujrat)
3 Dhirubhai Babubhai Patel,
At Post : Kalvad, Patel Faliyu,
1
(J) Application No.87/2013 (WZ)
Via Vapi, Taluk Pardi,
Distt : Valsad, (Gujrat)
4 Amrutbhai Babubhai Patel
At Post : Kalvad, Desaivad,
Via Vapi, Taluk Pardi,
Distt : Valsad, (Gujrat)
5 Shantilal Babubhai Patel,
At Post : Kalvad, Desaivad,
Via Vapi, Taluk Pardi,
Distt : Valsad, (Gujrat)
6 Ratnajibhai Babubhai Patel,
At Post : Kalvad, Patel Faliyu,
Via Vapi, Taluk Pardi,
Distt : Valsad, (Gujrat)
7 Hirabhai Kikabhai Patel,
At Post : Kalvad, Patel Faliyu,
Via Vapi, Taluk Pardi,
Distt : Valsad, (Gujrat)
8 Mangubhai Babubhai Patel,
At Post : Kalvad, Patel Faliyu,
Via Vapi, Taluk Pardi,
Distt : Valsad, (Gujrat)
2
(J) Application No.87/2013 (WZ)
9 Dahyabhai Lalabhai Patel,
At Post : Kalvad, Patel Faliyu,
Via Vapi, Taluk Pardi,
Distt : Valsad, (Gujrat)
10 Ajaybhai Mohanbhai Patel,
At Post : Kalvad, Patel Faliyu,
Via Vapi, Taluk Pardi,
Distt : Valsad, (Gujrat)
....Applicants
AND
1. Union of India,
Through : Secretary,
Ministry of Environment & Forest,
Paryavaran Bhawan, CGO Complex,
Lodhi Road, New Delhi.
2. State of Gujarat,
Through: Chief Secretary,
Government of Gujarat,
Gandhinagar - 382 020 (Gujarat)
3
(J) Application No.87/2013 (WZ)
3 Vapi Industries Association,
Through : President,
Plot No.135, NH8, GIDC,
Vapi- 396 195 (Gujarat)
4 M/S. Vapi Waste & Effluent Management
Company Limited,
Through : Executive Director,
Plot No.4807, Phase-IV, GIDC,
Vapi, Distt : Valsad-396 195
5 Gujarat Industrial Development Corporation
Through : Chairman,
Makarpura, GIDC, Vadodara,
(Gujarat)
6 Central Pollution Control Board,
Through : Member Secretary,
Parivesh Bhawan, CBD-Cum office complex
East Arjun Nagar,
Delhi 110 032.
7 Gujarat Pollution Control Board,
Through : Member Secretary,
Paryavaran Bhawan, Sector - 10A
Gandhinagar, (Gujarat)
4
(J) Application No.87/2013 (WZ)
.........Respondents
Counsel for Applicant:
Mr. Parul Gupta, Adv.& Mr. Rahul Choudhari, Adv.
Counsel for Respondent No.2 & 7:
Mr.Viral K. Shah, Adv.
Counsel for Respondent Nos. 3 & 4 :
Mr. Ranjan Mukherjee, Adv.
Counsel for Respondent No.5
Mr. Rutvik M. Butta, Adv.
Counsel for Respondent No.6 :
Ms. Manda Gaikwad, AGP.
DATE : 18th February, 2014
JUDGMENT
1. The Applicants claim to be farmers and residents of village Kalvad, District Valsad (Gujarat). The Applicants are aggrieved by damage caused to their agricultural fields and surrounding environment because of the toxic waste spread and spilled on 17.7.2012, resulting from improper handling of Hazardous Waste at the Common Hazardous Waste Treatment Storage and Disposal Facility (CHWTSDF) site at Vapi and also the pollution caused due to the said spillage. The present Application is filed under Section 14 and 15 of the National Green Tribunal Act, 2010, since it involves substantial question 5 (J) Application No.87/2013 (WZ) relating to environment and also involves the prayer for restitution of the environment and compensation commensurate to the damage done to the ecology.
2. The Applicants submit that a Common Effluent Treatment Plant (CETP) and a Common Hazardous Waste Treatment Storage and Disposal Facility (CHWTSDF) has been provided in Vapi Industrial area which are developed, managed and operated by Vapi Waste and Effluent Management Company Ltd. i.e. Respondent No.4. The Vapi Industrial area is a huge Industrial Complex accommodatinghundreds of units, manufacturing various products including hazardous chemicals, pesticides etc. The Applicants submit that the Common Hazardous Waste Treatment Storage and Disposal Facility (CHWTSDF or TSDF) site is located at Phase-IV, GIDC Vapi and was established in the year 1999. The total plot area of facility is about 1,00,000 square meters out of which about 30,000 square meters is the landfill cell area. There are total four (4) cells and cell No.1 to 3 are already filled.
3. The Applicants submit that on 17-07-2012, the wall of cell No.4 collapsed and consequently, all the nearby areas of CHWTSDF site were inundated and covered with toxic and hazardous waste, thereby contaminating the agricultural fields of the Applicants, surrounding lands, ground water and the adjoining river 6 (J) Application No.87/2013 (WZ) Kolak and Bil-khadi, as well as the natural drain passing from nearby this facility. The Applicants have submitted a report of Central Pollution Control Board (CPCB) dated 3rd August 2012 and further averred that as per the CPCB observations; more than 25,000 metric tons ofhazardous waste has been spread/washed out in the incident. The Waste spread inside the premises facility and about 20,000 square meters outside area is affected. The area behind the facility in the south, south-east direction comprises of village Karwad, Adarsha Nagar Society and shops of scrap dealers. The CPCB has further mentioned the reasons for the breach in the wall (South side of Cell No.4) as due to one or more of the following:
a. Overload of waste disposed at Cell No.4 (heavy load/pressure increased on the wall due to disposal of more moisture (more than 80%) laden CETP sludge without proper dewatering at CETP Vapi).
b. Entry of rain water in the cell due to improper cover for the Monsoon purpose.
c. Improper construction of wall including slope of the wall.
4. The Applicants submit that the GPCB has also issued a show cause notice dated 17-07-2012 to the 7 (J) Application No.87/2013 (WZ) Respondent No.4 and to its Directors. According to the Applicants, the Respondents Nos.3 and 4, due to their sheer negligence have caused immense harm to the environment in and around CHWTSDF site including their agricultural lands, contamination of the soil, ground water, air pollution and the adjoining water bodies namely Bil-Khadi, a natural drain, which meets river Kolak which is the source of water for the people and live-stock in the area. The Applicants, therefore, claim that the Respondents are liable to pay compensation/damages for the loss caused to the agricultural lands as well as ecology and also, the Respondents are further liable to pay for the restitution of the environment of the area in question. The applicants have relied on following citations :
i) "M.C. Mehta and Another V/s. Union of India and others (1987) 1, SCC 395" popularly known as Oleum Gas Leak Case.
ii) "Indian Council for Enviro-Legal Action Vrs.
Union of India, (1996) 3 SCC 212".
iii) "M.C. Mehta Vrs. Kamal Nath and others, (2000) 6 SCC 213".
iv) "Subhash Kumar Vrs. State of Bihar, (1991) 1 SCC 598".
8 (J) Application No.87/2013 (WZ)
5. The Applicants have finally prayed for following reliefs:
a. Direct the Respondents to discover all the documents relating to the incident in issue and on the contamination of soil, groundwater and air of the area in question.
b. Appoint a local Commissioner to inquire and inspect the site and quantity the damage caused by the Respondents.
c. Direct that the Respondents No.3, 4 and 5 are liable for the damage caused to the ecosystem and pay compensation of the loss to ecology and livelihood in accordance with the Polluter pay principle.
d. Direct that the restitution of the area is undertaken in accordance with the Polluter pay principle.
e. Direct the concerned authority to initiate action against the persons responsible under section 15 and 17 of the Environment (Protection) Act, 1986.
6. Respondent 1 is Union of India through MOEF, which has not filed any affidavit or marked presence. However, it has no direct role to play. Respondent 2 is Chief Secretary, Gujarat and Counsel Shri. Viral Shah 9 (J) Application No.87/2013 (WZ) who also represented Respondent 7 i.e Gujarat Pollution Control Board, states that he had instructions to appear for R-2 also, though separate affidavit has not been filed. Respondent 3 and 4 are project developer and operator, while Respondent 5 is Gujarat Industrial Development Corporation which has developed the Vapi industrial area. Respondent 6 is Central Pollution Control Board. For the clarity of events, we have sequenced the arguments based on the documents and record available.
7. The Respondent No.6 has filed Affidavit through Mr. B. Vinod Babu, working as a Scientist 'D', on 23rd May 2013 which primarily emphasized that CPCB has no Role in the Management of and also, enforcement of environment Regulations related to the CHWTSDF. The affidavit is to the effect that it is the GPCB which has the necessary statutory powers to take any action in such cases. It further shows that the CPCB i.e. Respondent No.6 has no role in either issuing authorization or laying down conditions in the authorization or monitoring of setting up and operation of CHWTSDF or taking action on violation of the rules, except that of role stipulated under Rule 18(2) of Hazardous Waste Rules, which CPCB has already fulfilled.
8. We, however, did not agree with such stance and observed that the Government of India in the 10 (J) Application No.87/2013 (WZ) Ministry of Environment and Forest has already delegated powers to the Chairman CPCB to take action under Section 5 of Environment Protection Act vide Notification No. SO 157 (E) dated 27.2.1996. Further the CPCB vide its letter dated 4th June 2012, has issued directions to SPCB's to consider such common facilities as Red Category Industry for grant of consent under the provisions of Air (Prevention and Control of Pollution) Act, 1981 and Water (Prevention and Control of Pollution) Act, 1974. Needless to say that such incident of Spillage of Hazardous Waste also causes Air, Water and Soil Pollution and therefore, the CPCB cannot abdicate itself from the regulatory responsibility, though, the primary role of enforcement is to be played by SPCB. Under these circumstances, the Tribunal during the hearing on 18th November 2013 noted that the CPCB had conducted an inspection of the accident site on 18th July 2012 itself and therefore, directed CPCB to make its stand clear. In response to this, further Affidavit was filed by CPCB on 19th December 2013 and it has been submitted that soil samples have been collected during December 2nd and 3rd, 2013 for further investigations of the affected area to assess the extent of contamination of remaining area and re-mediation measures required to be taken, if any.
11 (J) Application No.87/2013 (WZ)
9. The CPCB further submits that CPCB had conducted inspection of the site immediately on 18th July 2012 alongwith the Officers of the GPCB and as GPCB had initiated action under Section 5 of the Environment (Protection) Act, 1986, the Respondent No.6 (CPCB) did not initiate similar action to avoid duplicity/multiplicity in the issuance of directions U/s. 5 of Environment Protection Act, 1986 though CPCB continued to monitor the situation. The CHWTSDF site was again visited by CPCB officials on 19th June 2013 and also, on December 2nd and 3rd, 2013. The Affidavit further mentions various restoration measures taken by TSDF operators.However, it is observed that it has not been verified or substantiated by CPCB either through documentation or through personal verification. The information submitted in para 5 of the said Affidavit mainly stems from the information provided by operator itself.
10. During its inspection carried out on December 2-3, 2013 the CPCB made following observations :
No sludge/hazardous wastage was found lying in the affected area in and outside the TSDF; There was vegetation (mainly grass) on the affected areas outside the TSDF;
The damaged cell was repaired and no seepage/leakages observed;
12 (J) Application No.87/2013 (WZ) The Cell No.4A was in operation wherein waste is being currently disposed, whereas the affected cell No.4 is not in operation;
Capping of all Cells of the Secured Landfill i.e. Cell Number, 1, 2,3 and 4 is yet to be done; After the incident, the CETP has developed temporary sludge facility (area-1050 sq.mtr.) which can store about 15000 Tons sludge before sending to TSDF, CETP has also up-graded the sludge dewatering capacity from 110 m3/hr. (4 nos decanters) to 170 m3/hr with addition of two additional decanters (30 m3/hr. capacity each). The CETP has 10 nos of sludge drying beds (600 sq.mtr. area each);
In the vicinity located South to South East of TSDF premises, some unauthorized scrap dealers were found engaged in loading/unloading, storage, sorting, washing of various scraps of industrial origin such as plastic, drums etc. contaminated with industrial materials in open area.
The CPCB has further submitted that following issues need to be addressed by the TSDF operator.
Capping of all exhausted Cells i.e. Cell Number, 1,2,3 and 4;
13 (J) Application No.87/2013 (WZ) Installation of setting pond to remove suspended silt from surface run-off water generated from Secured landfill area;
Fencing of remaining area along the periphery of TSDF site;
The hazardous waste complying with the concentration limit/criteria should only be disposed directly into secured landfill, as specified in the "Guidelines for proper functioning and up-keep of disposal sites"
published by CPCB. If required, pre-treatment facility for stabilization of hazardous waste shall be established.
11. The GPCB i.e. Respondent No.7 has submitted its Affidavit dated 23rd October 2013 and submitted that on 17-07-2012 the Respondent No.7 i.e. GPCB had issued Show Cause Notice to Respondent No.4 and called upon to comply with the directions/instructions mentioned therein and submit Action Taken Report (ATR) within 3 days. Further directions U/s. 5 of the Environment (Protection) Act, 1986 were issued on 25th July 2012 to the Respondent No.4 and these directions were further amended vide order dated 2nd November 2012. The GPCB further submits that based on the representation made by project proponent along with compliances done, 14 (J) Application No.87/2013 (WZ) to recall or to keep the directions in abeyance, the earlier directions were revoked on certain conditions vide order dated 26th December 2012.
12. We directed the GPCB to give information about quantification of the Hazardous Waste Disposed, its impact and Environmental damage and therefore, the Respondent No.7, GPCB filed a further Affidavit on 12th December 2013. The Respondent No.7 submits that the consent and authorization for the CHWTSDF was valid up to 4-1-2013. It is further submitted that the accident had occurred on 17th July 2012 due to sudden collapsing of the wall of Cell No.4 and officers of GPCB had immediately rushed to the site on the same day and carried out the monitoring under the provisions of Environment Pollution Laws. It is further submitted that the Board had continuously monitored the situation by regularly visiting the site i.e. on 18-7-2012, 19-7- 2012, 20-3-2012, 21-7-2012, 25-7-2012 and 31-7-2012. The GPCB had submitted the results of the sample collected from the Bil-Khadi and also some other locations and submits that it is abundantly clear that because of the accident situation had become worst but since immediate corrective steps were ordered and were implemented within 2-3 days, the situation was controlled. To substantiate this, the reports of the samples have been annexed to the reply Affidavit. The 15 (J) Application No.87/2013 (WZ) visit reports attached with affidavit also showed continuous non-compliance of instructions by the operator of facility, mainly related to operation of facility in rainy season, continuous receipt of HW even after in the incident, non-covering of HW cells even after commencement of rainy season etc.
13. Gujarat Industrial Development Corporation i.e. Respondent No.5 has filed its Affidavit dated 16th August 2013 mentioning that the GIDC is not at all concerned with the dispute in the matter as raised by the Applicants and GIDC should be directed to be deleted from the array of parties. The GIDC further submits that the Collector, Valsad vide his order dated 22nd May 2013 has decided that an amount of Rs.3,26,225.34 was payable to farmers which has been paid by Respondent No.4 to the 21 farmers whose paddy crop was damaged in the land admeasuring 86,306 sq. mtr. And therefore, the present Application has become infructuous. On perusal of this order of the Collector dated 22nd May 2013, it is noticed that said order has been issued under the powers conferred under Section 24 and 29 of the Gujarat Disaster Management Act.
14. During hearing on 20th December, 2013, the learned Counsel for the Respondent Nos. 3 and 4 started final arguments and during course of hearing, this 16 (J) Application No.87/2013 (WZ) Tribunal sought certain clarifications from all the Respondents as under:
"It is necessary to note what was the stock of hazardous wastes in the Cell No.IV, at the relevant time. It is further necessary to know whether the stock of hazardous wastes, which had drifted away was quantified by considering on and average quantification thereof, after counting the stock on 26796 MT quality slippage at the site. Thirdly, whether any sampling of the slippage was immediately done and report of analysis of the hazardous waste was collected, either by the Respondent Nos.3 and 4, at their own, or by the CPCB or the GPCB, separately and any results of such sampling were obtained. We also sought clarification as to whether immediate soil testing was done by collecting the samples from various places of the soil of the affected land area, in as much as, sample testing appears to have been done of the soil after about one and half year of the incident.
The CPCB, also shall clarify its stand regarding deficiencies, which have been noticed and enumerated in the affidavit. Leave to file additional affidavits granted." 17
(J) Application No.87/2013 (WZ)
15. Subsequently, the respondent Nos. 3 and 4 filed additional affidavit and so also, the GPCB and the CPCB. The Respondent Nos. 3 and 4 have claimed that drifted quantity of spilled hazardous waste may not exceed approximately 20 MT and also, enclosed certain details including analysis report of the CETP waste at the time of sludge. The Respondent No.7, GPCB filed further affidavit and though it gave some observations related to quantification of the hazardous waste which might have drifted away into the nearby area and river/Khadi (creek). The relevant paragraphs as clarified by the GPCBare reproduced as under:
1. In continuation of my earlier affidavit, I beg to point out that on the date of inspection i.e. 17-
7-2012, as recorded in the inspection slip/ report dated 17-7-2012 on breaking wall of Cell No.4, 25,000 to 35,000 MT of semi-solid hazardous waste is spilled.
It is important to point out that the Gujarat Pollution Control Board and the Central Pollution Control Board jointly inspected the premises on 18-7-2012 and had mentioned in the inspection report / slip that 25,000 MT to 27,000 MT of semisolid hazardous waste is spilled over and on 19-7-2012 again officers of the GPCB has shown that 25,000 to 26,000 MT 18 (J) Application No.87/2013 (WZ) of semi hazardous waste is spilled over in 4 to 5 acres of land.
2. It is respectfully submitted that from record, which is made available by VWEMCL, the spread sludge is approximately 26,796 MT is spilled over.
16. The GPCB has further enclosed soil sampling reports as well as hazardous waste analysis reports and the water quality samples. The CPCB has also filed affidavit and has submitted analysis reports and soil samples and has also submitted certain recommendations.
17. Considering the above submissions and the records available, following issues have been framed which needs to be answered for the effective disposal of the present Application:
1. Whether the accidental release of hazardous waste due to accident that occurred in midnight of 17.7.2012, has caused environmental damage? If so, what is the nature and scale of such environmental impact?
2. Whether the land of the Applicants have been affected and damaged due to accidental release of hazardous waste? If so; 19
(J) Application No.87/2013 (WZ)
(a) What is the scale and nature of such impact, including area of impact?
(b) Whether any compensation is due and payable to the Applicants for such adverse impact on the agriculture?
3. Whether adequate steps have been taken to address the environmental damages from such accident by the Respondents?
18. It is an admitted fact that on 17.7.2012, there was an incident of breach in the wall of Cell No.4, at the TSDF site at Vapi, Gujarat and subsequent spread of waste/ sludge (land fillable hazardous waste) in the nearby area. This facility is operated by M/s Vapi Waste & Effluent Management Company Ltd i.e. the Respondent Nos.3 and 4. It is observed from the first report on this incident, prepared by the CPCB, dated 3.8.2012, that about 25,000 to 27,000 MT hazardous waste was spread/washed out in the incident. The waste was spread inside the premises of the facility as well outside and about 20,000 sq. m. outside the area was affected. The CPCB has also mentioned the reasons for such breach due to either overloading of the waste disposal in Cell No.4, or entry of rainwater in the Cell due to improper cover or improper construction of the wall. It is also submitted by the CPCB that they have collected samples of water at Bil-khadi on 18,19,20th 20 (J) Application No.87/2013 (WZ) July, 2012 and the values reported in the downstream of TSDF shows high concentration of TSS (935), TDS (2626),COD (1399) and BOD (144).
19. The CPCB in its affidavit dated 7.2.2014, has further submitted that they have recently collected soil samples in the area and has concluded that 'soil in affected area may not fall under the category of hazardous waste as such, as per the schedule II of Hazardous Wastes Management Rules 2008'. However, soil in the affected area has higher concentration of total Cd, Cr, Cu, Ni, Pb, Zn and Mn, than outside the affected area. Further, concentration of metals being higher than the aforesaid screening levels, indicates that the site may need detailed assessment of contamination of environmental and human risk thereof. Depending upon the risk remediation of contamination, if required, may also be required'. However, the CPCB's affidavit is silent on the quantity of hazardous waste which might have drifted away after the incident and also the area of affected land.
20. The GPCB has also filed analysis reports of the water samples collected subsequent to the accident and it is seen from the reports that there is a qualitative change in the upstream and downstream samples collected from Bhil-khadi and values of the critical parameters like BOD, CDD, SS and TDS are significantly 21 (J) Application No.87/2013 (WZ) increased subsequent to the accident. The GPCB affidavit submitted on 29th January, 2014, is also silent about the area of affected land and also quantity of hazardous waste, which might have drifted away after the incident. Though earlier affidavit dated 12.12.2013, clearly states that 'it becomes abundantly clear that because of the accident, situation had become worst, but since immediately corrective steps were ordered and implemented within 2-3 days, the situation was controlled'. This affidavit reveals that quantity of sludge slurry accumulated on outside lands subsequent to the accident was 26,796 MT. It further shows that this has been lifted back by the Respondent No.4, under the instructions of the officers of the Pollution Board.
21. These observations and reports available clearly demonstrate that the spillage of hazardous waste and its further drifting has caused environmental impact on the surrounding environment including adjoining lands and water bodies. The Tribunal records its finding on Issue no 1 referred above in affirmative and further find it necessary to quantity the release of HW and its associated impacts for suitable remedial measures and also, decide the issue of any compensation/restitution.
22. Respondent Nos.3 and 4 have filed affidavit on 5.1.2014 and submit that on 17.7.2012, earthen bund of Cell No.4 of TSDF was damaged, resulting into spillage of 22 (J) Application No.87/2013 (WZ) hazardous waste adjoining to TSDF site and nearby open land in the surrounding areas, Bhilkhadi and nearby lands. The total stock of Hazardous waste was 3,46,458 MT in Cell Nos. 3 and 4 as on the date of accident and approximate quantity of sludge in Cell No.4, was 1,77,000 MT. However, the stock that spilled over from the location of Cell NO.4 was ETP sludge which was washed away with rainwater as slurry. Therefore, it was spread in the nearby area and had gained lot of moisture. The affidavit further mentions that the quantity of 26796 MT of slurry was lifted and stored in four different locations before further treatment and disposal in TSDF. However, significantly this slurry is shown to have a specific gravity of 0.1 which shows that this slurry is nothing more but a liquid and liable to flow away. A specific query was putforth to the Counsel for the Respondent Nos. 3 and 4 that how much time was taken to lift the entire quantity of 26796 MT of slurry and on instructions, he stated that it took about three (3) months for complete retrieval of the slurry. We find it technically very difficult to agree that this particular quantity is the total quantity of hazardous waste which got spilled over after the accident of 17.7.2012. Further, the Affidavit of Respondents 3 and 4 also use the terminology 'washed away with rainwater' while describing the incident. July is basically a rainy season 23 (J) Application No.87/2013 (WZ) and considering the fact that Vapi is in coastal area and experiencing very heavy rainfall, it is difficult to comprehend such argument. We also find that the CPCB's first report which was prepared immediately after the incident reveals that about 25000 MT "waste" had been spread/washed out in the incident. We put emphasis on the word 'waste' which is different from 'waste slurry'. Considering above submissions in totally wherein it is claimed by the TSDF operators that 26796 MT of slurry was lifted with 0.1 specific gravity, it amounts to 2679.6 MT of hazardous waste.
23. In the absence of factual information available, the Tribunal has to decide on guess work (uncertainty) based on the entire calculation of the quantity of hazardous waste which got drifted away. The Apex court in "A.P. Pollution Control Board vs Prof.M.V.Nayudu (Retd.) & Others" has held that:
Uncertainty becomes a problem when scientific knowledge is institutionalised in policy making or used as a basis for decision-making by agencies and courts. Scientists may refine, modify or discard variables or models when more information is available; however, agencies and Courts must make choices based on existing scientific knowledge. In addition, agency decision making evidence is generally presented in a scientific form that cannot 24 (J) Application No.87/2013 (WZ) be easily tested. Therefore, inadequacies in the record due to uncertainity or insufficient knowledge may not be properly considered....
The `uncertainity' of scientific proof and its changing frontiers from time to time has led to great changes in environmental concepts during the period between the Stockholm Conference of 1972 and the Rio Conference of 1992. In Vellore Citizens' Welfare Forum vs. Union of India and Others [1996 (5) SCC 647], Hon'ble Apex Court referred to these changes, to the `precautionary principle' and the new concept of `burden of proof' in environmental matters. Kuldip Singh, J. after referring to the principles evolved in various international Conferences and to the concept of `Sustainable Development', stated that the Precautionary Principle,the Polluter pays Principle and the special concept of Onus of Proof have now emerged and govern the law in our country too, as is clear from Articles 47, 48-A and 51-A(g) of our Constitution and that, in fact, in the various environmental statutes, such as the Water Act, 1974 and other statutes, including the Environment (Protection) Act, 1986, these concepts are already implied. The learned Judge declared 25 (J) Application No.87/2013 (WZ) that these principles have now become part of our law.
24. We may high-light the fact that, admittedly, in the relevant mid-night, the southern side part of the wall of the CETP collapsed. The debris fell outside the premises. The Hazardous Waste gushed out and spilled over. These are tale telling facts and circumstances. It is obvious that such incident occured as a result of improper maintenance of the TSDF by the Respondent No.4. Nobody can deny that if protective walls were appropriately constructed and HW disposal is scientifically maintained by the Respondent No.4 then the bizarre incident would not have occurred. The incident itself is of such nature that no separate proof for of "negligent act" on part of the Respondent No.4 is required to be adduced. This is a case in which Principle of Resipsa loquitur is applicable. We have no hesitation, therefore, in holding that the Respondent No.4 committed gross negligence which resulted into the spillage of Hazardous Waste that caused environmental damage to the surrounding area, including agricultural lands of the Applicant. Needless to say, the Respondent Nos.3 and 4 are liable to restore the environment as well as to pay adequate compensation to the Applicants. The remedy as available under Section 18 of the National Green Tribunal Act is inclusive of restitution and 26 (J) Application No.87/2013 (WZ) compensation. The adjudication by the National Green Tribunal has to be done on Polluter Pay's Principle as enumerated in Section 20 of the National Green Tribunal Act 2010. We hold, therefore, that the Application will have to be allowed for the reliefs claimed and proper measures should be taken to avoid future similar incidents.
25. The Polluter Pay's Principal is commonly interpreted as; the Polluter must pay for the cost of Pollution abatement, cost of environment recovery, cost of incident management and compensation costs for the victims of the damages, if any, due to Pollution. It implies that those who caused environment damage by polluting should pay the costs of reversing that damage and also controlling the further damage. Though the Principle is very simple, its implementation is rather difficult and complex mainly due to the difficulty in identification of the Polluters and apportioning their responsibilities. Another concern, in implementation of this principle is to how the polluter should pay. Even the difficulties in restoring the ecological system, once it is disrupted or contaminated makes the assessment of payment in the terms of loss (loss of bi-diversity, loss of habitat, loss of top soil, so on and so forth) difficult. Moreover, the payment is, at the end of the day, probably a monetary one. It is well documented that the 27 (J) Application No.87/2013 (WZ) monetary compensation do not essentially fully make up for ecological loss or loss of resource such as ground water, top soil, biodiversity and therefore, in reality to some degree, at least, the polluter never pays the real cost of the pollution, even if, some restitution or compensation is possible. The environmentalist generally, therefore, advocate the importance of 'Precautionary Principle' over the 'Polluter Pay's Principle' in the enforcement policies. The environment damage costing is an evolving subject and can involve both non market valuation as well as market valuation. There are various methodologies in literature for such environmental damage costing such as methods of direct market method, surrogate market based method, constructed market based method and experimental method. In the instant case where the damages are related to change in water quality of Bhilkhadi, change in the characteristics of agricultural fields and also loss of means of livelihood due to not taking crop in the agricultural fields, a multi-pronged approach based on above methodologies needs to be taken by this Tribunal. These are detailed in following paras.
26. We have given anxious thought to the relevant aspects of the matter, hypothetical loss sustained by the Applicants and possible degradation of the fertility of the soil due to spillage of the hazardous waste. In our 28 (J) Application No.87/2013 (WZ) opinion, it will be proper to award compensation to each Applicant on following counts:
1. Actual loss
2. Probable future loss
3. Non-pecuniary damages (mental harassment)
4. Loss due to fertility of soil.
The most relevant document and record available on these aspects is the District Collector's order dated May 22, 2013, which has been agreed and complied by Respondent 3 and 4 by making necessary payment. We, therefore, propose to use the information and formula used by Collector in arriving at quantification of the compensation.
27. Considering the submissions made and referred to above by the CPCB and GPCB and the operators and locating the missing links, we need to deal with this uncertainty by developing some empirical co- relations within the available information and data, essentially keeping above principles in mind, and even at the risk of little over-estimating the quantities for remediation of the environment. We therefore will have to estimate the quantity of drifted HW using the observations of CPCB that about 25000 MT of hazardous waste was slipped over after the incident. The typical design criterion of TSDF allows the moisture content to 29 (J) Application No.87/2013 (WZ) be about 40 to 60 %., and therefore considering the moisture content even at conservative level being 40%, the HW quantity spilled over is likely to be about 10,000 MT. The facility operators were able to retrieve only 2679.6 MT of hazardous waste (with 0.1 specific gravity).Therefore, the quantity of hazardous waste, which got released into environment is a difference between these values i.e.7320.4 MT. Further, the reports of the water quality at Bhilkhadi and soil testing reports submitted by the GPCB and CPCB clearly establish beyond doubt that accidental release of hazardous waste from the accident on 17.7.2012, has resulted into environmental damages, particularly of water quality of Bhilkhadi and also contamination of soil in adjoining lands.
28. We have perused various documents on record to ascertain and assess the damages caused to the agricultural lands of the Applicants and to quantify the damages. It is observed for the order passed by the District Collector, Valsad dated 22-5-2013 that the agricultural land of 8-63-03 Hectare has been affected due to the accident and spillage of the Hazardous Waste. The Collector has also issued orders for compensation of Rs.3,26,225=34 to 21 farmers as mentioned in the annexure of the Report. It is observed that this compensation has been made for the damages on 30 (J) Application No.87/2013 (WZ) account of non-utilization of the agricultural land in one season. This compensation has been awarded by the Collector under the powers conferred on him by Section 24 and 29 of Gujarat Disaster Management Act. It is therefore clearly evident that this compensation is not for environmental damages as envisaged under the NGT Act, 2010, including loss of agricultural value of the affected agricultural lands. It is a kind of solatium given to the farmers as urgent remedial response under the special scheme. The arguments of the Respondent 3 and 4 that the Collector has already awarded compensation and therefore, no further claim needs to be entertained by this Tribunal, is therefore not acceptable and stands rejected. It is further observed that the agricultural lands are affected and damaged due to the spillage of HW from the CHWTSDF due to the accident on 17.7.2012. Hence the Issue at no. 2 referred to above is answered by in the affirmative.
29. It is also clear from the CPCB's Affidavit dated 7th February 2014 that during the site Inspection of 2nd and 3rd December 2013, there was vegetation (mainly grass) from the affected area out side the TSDF. This finding shows that the affected land has not been and could not be used for the designated agricultural purposes. This Tribunal is aware that this could be due to various reasons. However, the contamination of the 31 (J) Application No.87/2013 (WZ) agricultural land soil as reported in the said CPCB Affidavit could be a more probable reason for non-use of the agricultural land, even subsequent to the year 2012. The Tribunal, therefore, finds it appropriate and justifiable, on the Polluter Pay's Principle that the Respondents No.3 and 4 need to pay the proportionate compensation for the damages to the affected farmers including the ten (10) Applicants as per the formula and amount derived by the District Collector in the above order, for the years 2013 and 2014.
30. We also inquired whether the GPCB has carried out any assessment as per the Rule 25(1) and 25 (2) B of the Hazardous Waste Rules 2008. For the clarity, said Rule are reproduced herein-under:
"Rule 25(1): The occupier, importer, transporter and operator of the facility shall be liable for all damages caused to the environment or third party due to improper handling of the hazardous waste or disposal of the hazardous wastes.
25(2) : The occupier and the operator of the facility shall be liable to pay financial penalties as levied for any violation of the provisions under these rules by the State Pollution Control Board with the prior approval of the Central Pollution Control Board." 32
(J) Application No.87/2013 (WZ)
31. It is observed from this provision that the State Pollution Control Board has the necessary powers to assess the damages. However, the reply-affidavit filed by the GPCB is silent on this aspect. We express our anguish for not using these legal provisions by the GPCB in such serious environmental accident. It is observed from the CPCB report, wherein possible reasons for collapsing of retaining wall have been mentioned, that the poor operation of TSDF is the main possible reason for the collapse. It is also observed from the GPCB visit reports that the TSDF operator has non-complied with the conditions of Authorisation and also the instructions given by GPCB in various visit reports. We therefore find it surprising that GPCB has not taken any credible legal action like prosecution in spite of repeated non- compliances by the operators (Respondent Nos.3 and 4).
32. However, we have noted that the accident occurred on 17.7.2012, has been investigated by the GPCB by deploying additional manpower and also carrying out water quality analysis tests and soil analysis tests, besides deputing additional manpower so as to investigate environmental damages due to such accident. This entire exercise has been done at the costs of the public exchequer, and therefore, the accident and its after effects needs to be considered on 'Polluter Pay's 33 (J) Application No.87/2013 (WZ) Principle' which has been accepted as Law of the Land, in the context of Judgments of the Apex Court. We, therefore, feel it necessary that all the expenditure related to investigation, control, management and remediation, if any, of the accidental spillage and drifting of HW in the instant case which has been incurred by the GPCB and CPCB shall be recovered from the Respondent Nos.3 and 4.
33. It has been submitted by CPCB that there are certain improvements which are required to be implemented by TSDF. We have also, noted various non- compliances reported by GPCB in its various visit reports, mainly related to high moisture content, entry of rain water in cells, non-covering the cells in rainy season etc. We are concerned about such non-compliances by TSDF, as these facilities have been developed as specialized facilities to handle and safely dispose of the hazardous waste received from member industries, and as such they are expected to follow the strict protocol and comply with the conditions of Authorisation, in their operations. CPCB has mentioned requirement of pre- treatment unit at the TSDF. The Counsel for Respondent 3 and 4 on instructions, submitted that the HW from member industries is accepted at TSDF only if the same is as per the norms set in the agreement and if the HW is not as per norms, then the HW is not accepted at the 34 (J) Application No.87/2013 (WZ) TSDF and the individual member is responsible for disposal of HW. We are not much concerned with such proposition as this will finally result in unscientific disposal of HW.
34. Considering the above discussion, the Application is partly allowed in terms as shown herein below:
1) The Respondent Nos.3 and 4 shall deposit an amount of Rs.10,00,000/- (Rs. Ten lakhs) towards the Environmental damages due to the un-scientific disposal of about 7320.4 metric ton of Hazardous Waste with the Collector Valsad, who shall create a separate account for this amount and shall use it for an effective and urgent response to deal with any Environmental damages/risk/accident which might be reported in the District Valsad and more specifically, in Vapi Industrial area. This amount is to be spent at the discretion of the Collector, Valsad, however, he is directed to adopt principle of austerity and ensure the effective and efficient use of such amount.
This amount shall be deposited by the Respondent Nos.3 and 4 with the Collector's office within one (1) month.
35 (J) Application No.87/2013 (WZ)
2) The Respondent Nos. 3 and 4 shall pay the compensation to the affected farmers as identified by Collector in his order dated 22.5.2013, towards :
i. Actual loss, equal to the amount identified by Collector in his order dated May 22, 2013 ii. Probable future loss equal to double the said amount identified by Collector.
iii. Non-pecuniary damages: equal to said amount identified by Collector. iv. Loss of soil fertility: equal to the amount identified by Collector.
This amount shall be deposited by the Respondent 3 and 4, with the Collector, Valsad within a period of one month, who shall ensure the proper distribution of the amount among affected farmers in next one month. In case this amount and also the amount at point 1 above is not deposited within four (4) weeks, the Collector, Valsad shall immediately arrange for attachment of property of the Respondents 3 and 4 with stock and barrel, in order to recover such amount without waiting for any further order 36 (J) Application No.87/2013 (WZ) and report to this Tribunal about the action taken in the matter.
3) Respondent Nos.3 and 4 shall deposit an amount of Rs.5,00,000/- (Five lakhs) with the GPCB within next 15 days, towards the expenditure of monitoring, sampling/analysis, investigations and supervision conducted by GPCB and CPCB. The GPCB and CPCB may finalize their claim within next fifteen (15) days and if any additional amount is required to be claimed from the Respondent Nos.3 and 4, the same shall be paid by the Respondent Nos.3 and 4 in next one (1) month.
4) The Respondent 3 and 4 shall deposit an amount of Rs. 10,00,000/- with GPCB who shall immediately undertake the study of contamination of the affected areas including the agricultural lands and also the water bodies, particularly the sludge which may have been accumulated at bunds in Bil-Khadi in order to evolve the comprehensive remediation program with the technical assistance of CPCB and any other expert agency, if required. We expect that GPCB/CPCB shall complete the exercise of evolving remediation plan, in next 2 months. 37 (J) Application No.87/2013 (WZ) The remediation activities at the affected agricultural areas shall be completed in next 6 months. The entire cost of evolving the remediation program and also, the actual remediation activities shall be borne by Respondent 2 and 3.
5) GPCB shall issue directions to the TSDF to carryout improvements in operations, including provision of pre-treatment and also incorporating the recommendations of CPCB, in next 15 days which shall be complied by TSDF with within next 3 months. GPCB shall specifically review the arrangements of TSDF that if the HW sent by member is not as per norms, the same is rejected and the individual member is responsible for its disposal.
6) GPCB and CPCB shall immediately undertake efforts for capacity building within their organizations and also, other SPCBs for scientific handling of such accidents, through training and preparation of guidelines and manuals, particularly enforcement of Rule 25 (1) and (2) of HW Rules, 2008. This is utmost essential to develop such capacity in SPCBs and CPCB as they are the scientific and technical organizations having responsibility 38 (J) Application No.87/2013 (WZ) to handle such environmental hazards and therefore, it is necessary to ensure adoption of suitable scientific tools and techniques to develop suitable response to such accidents.
GPCB and CPCB shall take suitable steps in next 3 months.
7) The Respondents shall pay Rs. 10,000/- to each Applicant as costs.
The Application is accordingly disposed of.
............................................., JM (Justice V. R. Kingaonkar) ............................................., EM (Dr. Ajay A. Deshpande) 39 (J) Application No.87/2013 (WZ)