National Green Tribunal
Vikas K. Tripathi vs Secretary Moef Ors on 1 October, 2014
BEFORE THE NATIONAL GREEN TRIBUNAL
(WESTERN ZONE) BENCH, PUNE
M.A.NO.628/2013
APPLICATION NO.17/2013
APPEAL NO.80/2013
CORAM :
HON'BLE SHRI JUSTICE V.R. KINGAONKAR
(JUDICIAL MEMBER)
HON'BLE DR. AJAY A.DESHPANDE
(EXPERT MEMBER)
B E T W E E N:
VIKAS K. TRIPATHI
101/13, 3rd Floor, Western Railway Colony
Matunga Road, Mumbai - 400019
....APPLICANT
AND
1. Secretary, Ministry of Environment and Forests,
Paryavaran Bhavan, CGO Complex,
Lodhi Road, New Delhi - 110 003.
2. MEMBER SECRETARY,
Maharashtra State Level Environment
Impact Assessment Authority, Environment
Department,
Environment Department, Mantralaya, Mumbai - 400
032.
Page 1
(J) M.A. No.628/2013, ,Appln. No.17/2013 & Appeal No.80/2013 (WZ)
3. SECRETARY, ENVIRONMENT DEPARTMENT,
Government of Maharashtra Mantralaya, Mumbai -
400 032.
4. THE REGIONAL DIRECTOR
Central Groundwater Board
Central Region, N.5. Building, Civil Lines,
Nagpur - 440001 (Maharashtra).
5. CENTRAL GROUND WATER BOARD,
State Unit Office, 217/11,
Kendriya Sadan 'B' Wing, GPOA, First Floor,
Akurdi, Pune - 411 044.
6. HDIL,
Dheeraj Arma, 9th Floor,
Anant Kanekar Marg, Bandra East,
Mumbai - 400 051.
7. ECSTASY REALITY PVT. LTD.,
3rd Floor, Solitaire Building, 80
SV Road, Santa Cruz West,
Mumbai - 400 054
.........RESPONDENTS
Counsel for Applicant(s)
Mr. Aditya Pratap, Adv a/w Mr. A.B.Walunj Adv, Mr.Abha Singh
Adv
Counsel for Respondent(s):
Mr.D.M.Gupte Adv a/w Supriya Dangare Adv for
Respondent Nos.2,3.
Mrs Ujwala Pawar DGP, S.S.P.Mishra, Sourabh Gupta for CGWB
Respondent Nos.4,5
Mr. T.N.Subramaniam Senior Advocate a/w Mr. Piyush Raheja
Mr. Piyush Raheja Adv a/w Mr. Sanmish Gala Adv
Respondent No.6.
Mr. Arif Bookwala Senior Advocate a/w Mr. Gautam Kulkarni
Adv,
Page 2
(J) M.A. No.628/2013, ,Appln. No.17/2013 & Appeal No.80/2013 (WZ)
Ms Roshne Mulla Feroze, Ms Gitanjali Joshi, Mr. Nandkishor
Sharma, Mr. Sangada Tarkar Adv i/b Kamik & Kamik
Respondent No.7.
Date: October 1st , 2014
J U D G M E N T
1. Originally, this Appeal was filed by Appellant - Vikas Tripathi, before the National Green Tribunal (PB), New Delhi. He filed Misc Application No.628/2013, in the said Appeal. On the first date of admission, i.e. July 17th, 2013, the Hon'ble Principal Bench of NGT, passed following order:
"M.A.No.628 0f 2013 "Notice of this Misc Application on the question of limitation be issued by registered post/acknowledgement due and Dasti as well.
Notice returnable on 04th September, 2013."
...........Sd/xxx..........................., CP (Swatanter Kumar) ..........Sd/-xxx.........................., JM (U.D. Salvi) ..
..........Sd/xxx..........................., JM (S.N.Hussain) .............Sd/xxx........................, EM (P.S.Rao) ............sd/xxx........................, EM (Ranjan Chatterjee) Page 3 (J) M.A. No.628/2013, ,Appln. No.17/2013 & Appeal No.80/2013 (WZ)
2. The issue of limitation, thus, loomed at large since day one of filing of the present Appeal. Learned Advocate for the Appellant was made aware about such objection in respect of limitation, particularly, when we directed learned Counsel for the Respondent No.7, to file reply affidavit to delay condonation Application, stating relevant information as to the date of communication by way of placing Environmental Clearance (EC) in the public domain on the website, including time of placing it on the website and for how much period it was so on the display. At the relevant time when such direction was given by order dated September 28th, 2013, learned Counsel for the Respondent No.6, made a categorical statement that there was newspaper publication of revised E.C.
3. Subsequent development is rather interesting, inasmuch as learned Advocate for the Appellant sought amendment of the Appeal Memo, on the ground that he desires to make it comprehensive Application-cum-Appeal Page 4 (J) M.A. No.628/2013, ,Appln. No.17/2013 & Appeal No.80/2013 (WZ) under Sections 14,15 and 16 of the NGT Act, 2010. He contended that there are plural remedies available in view of the facts stated in the Appeal Memo. Accordingly, he got the Appeal Memo amended and requested that his further Memo of Appeal filed by him, may be amalgamated with the previous Appeal No.80 of 2013, and that is what he desired to describe as comprehensive amended Application. By order dated October 29th, 2013, this statement of learned Advocate Mr. Aditya Pratap is amply clear. We may reproduce the same for ready reference:
"We have heard Learned Counsel Mr. Aditya Pratap.
By Order dated 9th October 2013, in Appeal No.80 of 2013, we noted that Learned Counsel desires to amend the Appeal, in order to make it as a comprehensive Application-cum- Appeal under Sections 14, 15 and 16 of the National Green Tribunal Act 2010. The Counsel then submitted that due to availability of plural remedies, he desires to amend the Appeal Memo for conversion of the same into the form of Application. The Counsel for the Respondent No.7 indicated that he may not take any objection, if such Application is submitted and amendment is carried out.
What we find today is that the Learned Counsel has presented Memorandum of another Appeal, without carrying out any amendment, as such. He argued that the Second Appeal may amalgamated with earlier Appeal and that is what he describes as comprehensive Amendment Application. According to him, the second Memorandum of Appeal itself can be termed as amendment in view of the provision of Rule 16(7) of the National Green Tribunal (Practices & Procedure) Rules 2011.
We pointed out to the Learned Counsel that filing of Second Appeal by submitting a letter dated 21 st October 2013, Page 5 (J) M.A. No.628/2013, ,Appln. No.17/2013 & Appeal No.80/2013 (WZ) addressed to the Registry, is not the true compliance of the earlier order, in as much as, he is supposed to submit a regular Amendment Application, by indicating proposed amendments to be carried out in the Memorandum of Appeal and then, to file the amended Application. The procedure for filing of Amendment Application is well settled. Amendment Application will be treated as Misc. Application, in as much as, the amendment must be restricted to the relief, which may be sought within permissible limits of Sections 14, 15 and 16 of NGT Act. The Applicant may not be allowed to include unnecessary pleadings or irrelevant pleadings in the Amendment Application. The purpose of amendment is to secure that the pleadings are focused to the issues, which are involved in the lis. Therefore, filing of separate Amendment Application is always essential and copy of such Application has to be served on the other side, in order to get response of other side as regard a nature of the amendment to be carried out. The Applicant cannot carry out any kind of amendment, as per his whim and choice. It must have some nexus with the nature of the litigation and the case put forth by him.
The Counsel for the Applicant/Appellant vehemently argued that the Civil Procedure Code, is not strictly applicable and therefore, the Application for Amendment, need not be filed and that the present Second Appeal may be treated as Amendment Application. It is true; no doubt, those provisions of the Civil Procedure Code are not strictly applicable to the proceedings before this Tribunal. However, when the Rule 16(7) of the NGT (Practices & Procedure) Rules 2011, categorically states that Order VI, Rule 17 of the Civil Procedure Code, will be applicable, then the Amendment ought to be carried out, in accordance with the said procedure. In other words, we cannot exclude the said provision, when it has been so specifically enumerated for the Rules.
Under the circumstances, we direct the Applicant to take appropriate steps to file the Amendment Application, as per Order VI, Rule 17 of the C.P.C. and to do the needful. The Application/Appeal will be deemed as dismissed, in case no such Application is filed within a period of three (3) weeks. If the Page 6 (J) M.A. No.628/2013, ,Appln. No.17/2013 & Appeal No.80/2013 (WZ) Application for Amendment, is filed, the Registry then to serve copy thereof on the other side without any delay. The Applicant may file such Amendment Application in the Registry, as provided under Order VI, Rule 17 of the Civil Procedure Code and, it shall be registered as Miscellaneous Application.
..............sd/xx................................., JM (Justice V. R. Kingaonkar) .............sd/xxx................................, EM (Dr.Ajay A. Deshpande)
4. It appears that subsequently learned Counsel for the Appellant desired to file an Application for amendment and it was so filed which was treated as Application No.17 of 2013.
5. For sake of convenience, we refer the Appellant by his name as 'Vikas Tripathi' , Respondent No.1- as MoEF, Respondent No.2 as - State Environment Impact Assessment Authority (SEIAA), Respondent No.3 as - Environment Department, Respondent Nos.4 and 5 as Central Groundwater Board Authority (CGWB) and Respondent No.6 - HDIL as Project Proponent-I, and Respondent No.7 as - Project Proponent II.
6. Vikas Tripathi, seeks to assail the revised EC granted on 2nd May, 2013, to develop the project by SEIAA, in favour of Project Proponent -II. The prayers in the Appeal may be reproduced as below:
(A) THAT orders may be issued under the provisions section 5 of the Environment Protection Act, 1986,to cancel the Impugned Revised Environment Clearance since it violates the law. As a consequence whereof.it Page 7 (J) M.A. No.628/2013, ,Appln. No.17/2013 & Appeal No.80/2013 (WZ) may be directed to stop the construction of the project of the Project Proponent at once, and to demolish that entire portion, which has been constructed beyond the Form 1 and lA, as submitted before the State Level Expert Appraisal Committee.
(8) THAT the Project Proponent be asked to submit and entirely new application for Environment Clearance stating true facts and then the State Level Expert Appraisal Committee may consider it on merits and by following the procedures contained for Category 'A' projects.
(C) THAT all that construction which has not been approved by the State Level Expert Appraisal Committee, be demolished.
(D) THAT a view may be taken for the nepotistic orders passed by the public servants in the matter and which has led to such a massive violation of the environment laws.
(E) THAT a minor delay of less than a month in the filing of this Appeal with reference to the issuance of the revised Environment Clearance may be condoned.
(F) Any other order which this Hon'ble Tribunal may deem fit to pass considering the facts and circumstances of this case.
7. The Appeal No.80 of 2013, came to be filed on July 17th, 2013, before the Hon'ble Principal Bench, New Delhi. Vikas Tripathi, however, claims that after the amendment he filed so called second Appeal or comprehensive amended Appeal-cum-Application in this Tribunal on April 22nd, 2014, on the ground that he is entitled to seek plural remedies, in view of Rule 16(7) of the National Green Tribunal (Practices & Procedure) Rules, 2011.
8. Before we proceed to consider whether such comprehensive Application can be entertained on the so called ground about availability of plurality of the remedies and particularly by way of amendment of the Original Appeal, after the objection was raised in respect of issue of limitation, on the very first date, because Notice Page 8 (J) M.A. No.628/2013, ,Appln. No.17/2013 & Appeal No.80/2013 (WZ) on the Misc Application on the question of limitation, was issued by the Hon'ble Principal Bench. It is worthwhile to note that basic issues raised in the Appeal itself, are also required to be culled out, in order to examine whether even assuming that such plural remedies are available, yet can they be availed by the Appellant, being of incidental nature to the main challenge to the 2nd EC dated 2nd May, 2013.
9. According to Vikas Tripathi when Project Proponent- submitted an Application for grant of EC for development of proposal of land situated at Andheri (W), there were reservations which were challenged by the State Govt. There was stipulation that 30 mtr ground buffer zone, shall be maintained around the land in question. Govt. of Maharashtra accordingly, issued Notification dated 12th July,2005, whereby the land bearing CTS No.866, Survey No.111/A/B/C, of village Ambiwali, Taluka Andheri, to the extent of 13.8 Ha, was reserved for I-Sewerage Plant, (Site No.580), II- recreation ground, (Site No.205), III- House for development for dishoused (Site No.549), IV- Govt. Staff Quarters (Site No.535- Retail Market (Site No.436) and West access road, VII, it was deleted from reservation and reserved for MRTS Car depot/workshop and allied activities and commercial use, as shown on the plan attached. The MMRDA, was appointed as Authority Page 9 (J) M.A. No.628/2013, ,Appln. No.17/2013 & Appeal No.80/2013 (WZ) for reservation. The Govt. Notification further shows that buffer zone of 30mtrs width, shall be kept around peripheral site land, so as to avoid noise pollution and tree plantation shall be allowed in this buffer zone.
10. The case of Vikas Tripathi is that EC letter No. SEAC-2009/127/CR-23/ TC.I, dated 12-5-2009, was issued without mentioning the conditions enumerated as above, including keeping of buffer zone as a condition precedent. He alleges that after such EC was initially granted in 2009, the Project Proponent - I, started construction in the area. According to Vikas Tripathi, during intervening period new concept of tangible FSI was evolved and therefore the Project Proponent claims that he was entitled to get more FSI. Such claim of the Project Proponent was fraudulent, inasmuch as massive concession in the FSI was already received by him and he had constructed five basements in the building. The Project Proponent was not, therefore, entitled for any additional FSI.
11. Case of Vikas Tripathi, further is that based on such Application of the Project Proponent, SEIAA issued 'nepotistic' revised EC dated 25th March, 2013 for additional structure sought by the Project Proponent. The revised EC, is totally illegal, inasmuch as it was extension of project, which ought have been treated as category B-I Page 10 (J) M.A. No.628/2013, ,Appln. No.17/2013 & Appeal No.80/2013 (WZ) Project, and hence, should have been referred to MoEF, in accordance with EIA Notification dated 14th September, 2006, for the reason that the construction project involves area of more than 1,50,000 sq.mtrs. Thus, according to Vikas Tripathi, stages of scoping, appraisal, public hearing and necessary evaluation ought to have been followed, in accordance with the said Notification, which were given go-by without any reason. The Project Proponent, according to Vikas Tripathi, must have arrived at some extraneous arrangements with the public servants in the manner, which would suit his nefarious intention, but concomitantly, would in violation of noble provisions of Law.
12. Another plank of submission of the Appellant is that width of the road, in accordance with the O.M. of MoEF, issued on 7th February,2012, ought to be at least 30 mtrs, but shockingly this aspect was overlooked when the revised EC was issued by SEIAA.
13. Next ground indicated in the Appeal of Vikas Tripathi is that inspite of the fact that only two basements were permitted in the first EC issued in 2009, yet the Project Proponent completed/provided five basements, which was blatant breach of the conditions of EC issued in 2009. But, it was conveniently overlooked while granting EC for expansion of the project in 2013. Thus, Page 11 (J) M.A. No.628/2013, ,Appln. No.17/2013 & Appeal No.80/2013 (WZ) impugned EC is bad in Law, results into the flouting of Regulation 37 (9) of the Development Control Regulations and deserves to be quashed.
14. Vikas Tripathi, further alleges that the EC conditions for extraction of the groundwater was granted on condition that permission would be obtained from CGWA, yet the Project Proponent never obtained such permission although a pit of more than 100 ft depth was dug, in order to make five basements. On basis of these averments, Vikas Tripathi seeks quashing of both the ECs and particularly, the revised EC granted on 2nd May, 2013, as well as reservation of the area under construction.
15. As stated before, Vikas Tripathi, filed Appeal No.80 of 2013, before the NGT (PB), New Delhi, on July 17th, 2013, for the first time, which should be taken as date of filing of the Appeal. He filed MA No.628 of 2013, for condonation of delay, seeking condonation of delay which according to him, had occurred in filing of the Appeal due to certain unavoidable reasons. It is pertinent to note that the delay condonation Application shows that the delay is only of forty two (42) days, in regard to the revised EC dated 2nd May,2013. Section 16 of the NGT Act, 2010, provides for prescribed period of thirty (30) day for filing of the Appeal. The proviso appended to Section 16, however, gives discretion to the Tribunal, that if it is satisfied "that Page 12 (J) M.A. No.628/2013, ,Appln. No.17/2013 & Appeal No.80/2013 (WZ) the Appellant was prevented by sufficient cause" from filing the Appeal, within the said period, it may allow (the Appeal) to be filed under this Section within a further period not exceeding sixty (60) days. Thus, limitation period can be extended only up to period of sixty (60) days only, if it is demonstrated by the Appellant that there was cause for him, which prevented him from filing of the Appeal, within initial prescribed period of limitation. In Sunil Kumar Samanta, M/s. Samanta Engineering Workds, 1, B.T. Road, Barrackpore, North 24-Parganas, v. West Bengal Pollution Control Board & Ors. (2014 India NGT Reporter (Part 3) 250), the Hon'ble Principal Bench of this Tribunal, elaborately considered the relevant proviso of Section 16 of the NGT Act, 2010. The Hon'ble Principal Bench also considered analogues provisions of the Limitation Act. The Hon'ble Principal Bench, held that:
33. Normally, the statutory period of limitation provided in a provision like under the NGT Act, is un-extendable by recourse to provisions of Section 5 of the Limitation Act.
While applying the provisions of limitation, besides applying the rule of strict construction, the Tribunal has to keep a balance between rival rights of the parties; appellant who has lost his right or whose remedy is barred by time and other to whom a benefit has accrued as a result of loss of right of the first. At this stage, it may be appropriate to make reference to a recent judgment of the Supreme Court, in the case of Esha Bhattacharjee v. Managing Committee of Raghunathpur Nafar Academy and others [JT 2013 (12) SC 450), where the Court was primarily concerned with the condonation of delay in filing an appeal. The Court adverted itself towards the respective rights and obligations of the parties and held as under:
"26. The law of limitation is a substantive law and has definite consequences on the right and obligation of a party to arise.
Page 13 (J) M.A. No.628/2013, ,Appln. No.17/2013 & Appeal No.80/2013 (WZ) These principles should be adhered to and applied appropriately depending on the facts and circumstances of a given case. Once a valuable right has accrued in favour of one party as a result of the failure of the other party to explain the delay by showing sufficient cause and its own conduct, it will be unreasonable to take away that right on the mere asking of the applicant, particularly when the delay is directly a result of negligence, default or inaction of that party. Justice must be done to both parties equally. Then alone the ends of justice can be achieved. If a party has been thoroughly negligent in implementing its rights and remedies, it will be equally unfair to deprive the other party of a valuable right that has accrued to it in law as a result of his acting vigilantly.
vii) The concept of liberal approach has to encapsulate the conception of reasonableness and it cannot be allowed a totally unfettered free play."
33.1.ln light of these principles, the contention of the appellant that the National Green Tribunal is the forum to which first appeal is provided against the orders specified in Section 16 of the NGT Act and that these provisions should be construed liberally, can hardly be accepted. Also there is no question of depravation of right to appellant. The right of appeal is a statutory right and can be exercised within the prescribed period of limitation. If a party chooses to sleep over its right and permits the remedy available to it to become barred by time, then it can hardly be heard to contend that it has lost a valuable right and the result is unjust. Such interpretation would be a normal corollary of application of rule of 'plain construction'. This would be in line with the object and purpose of the Act and would also sub serve the cause of justice. This interpretation would not preclude any litigant from taking recourse to an appropriate remedy prescribed in in accordance with law.
16. Coming to MA No.628 of 2013, it is worthwhile to note that nowhere the Appellant alleges that he did not receive the information about impugned EC dated 2nd May, 2013, at late stage/particular date, subsequent to grant of such EC. It appears that the revised EC dated 2nd May, 2013, was placed on the website of SEIAA on 7th May, 2013 and therefore, it was on public domain within few days after issuance thereof. Interestingly, what the Page 14 (J) M.A. No.628/2013, ,Appln. No.17/2013 & Appeal No.80/2013 (WZ) Appellant alleges is that he has preferred the Appeal before the NGT on the following causes of action:
a) Against the inaction by the Environment Department, Govt. of Maharashtra, on his complaint dated 12th February, 2013'
b) Gross violation of laws in issuance of the amended EC dated 2nd May, 2013.
17. From the above averments in the Application, it is difficult to ferret out as to on what ground the Appellant really seeks exemption under the proviso appended to Section 16 of the NGT Act, 2010, in the context of prescribed period of limitation? Both the grounds (2) and (3) in the Application about above two statements, pertain to the explanation he wants to give in regard to delay caused in filing of the Application under Section 14(3) of the NGT Act, 2010.
18. So far as the impugned EC dated 2nd May, 2013, is concerned, only vague statement made by him in paragraph (4) of the Application, is that the Appellant got know about the order dated 2nd May, 2013, only after same was uploaded on the website, after substantial lapse of time. He states as follows:
"Since the complainant got to know about this impugned order through the website, he immediately started working Page 15 (J) M.A. No.628/2013, ,Appln. No.17/2013 & Appeal No.80/2013 (WZ) on the legal points specifically to this impugned order and thereafter promptly filed this Application. Hence, condonation of delay of forty (40) days, may be given with respect to filing of this Appeal". The averments in paragraph (4), do not make head or tail, as to when the Appellant really gained knowledge about the impugned order of EC dated 2nd May, 2013. He vaguely states that he got knowledge about the same only after same was uploaded on the website, "after substantial lapse of time".
19. At this juncture, it is significant to note that the Appellant did not give any particulars about the date and time as to when the impugned EC dated 2nd May, 2013, was put on the website of the Environment Department. Nor, he has stated anything as to when he made access to the website of the Environment Department. Hence, it can be said that he could immediately have access to the website of the Environment Department.
20. In this context, additional affidavit filed by Shri. A.K.Pimparkar, Scientist-I of the Environment Department, Govt. of Maharashtra, categorically shows that the amended EC dated 2nd May, 2013, was placed on the website w.e.f. 7th May, 2013, ( At 14:04:50) and still is shown on the website for the information of the public at large. His affidavit further shows that SEIAA not only placed the EC on its website, but also placed concerned Page 16 (J) M.A. No.628/2013, ,Appln. No.17/2013 & Appeal No.80/2013 (WZ) additional recommendations of the SEAC and SEIAA, respectively on the website of the Environment Department, Govt. of Maharashtra. His affidavit shows that the said recommendations and the EC of the above project are still displayed on the website of the Govt. of Maharashtra. This affidavit is filed on 3.10.2013, and it is not specifically denied by Vikas Tripathi. So, such untraversed statement may be accepted. There is no any material on record to show that a copy of website information was sought and obtained by the Vikas Tripathi. The subsequent explanation of Vikas Tripathi cannot make due "acceptable and satisfactory explanation" within the legal framework of the proviso appended to Section 16 of the NGT Act.
21. We cannot and shall not overlook mandate of the proviso appended to Section 16 of the NGT Act, 2010, which carve out exception to the general Rule provided under Section 16 of the NGT Act, 2010. It is well stated that 'proviso' is always an exception to the main Rule, which is set out in the provision of the Rules. Needless to say, the 'proviso' will not supersede the main provision. The language of proviso, appended to Section 16, would make it amply clear that the Tribunal "must be satisfied by the Appellant with tangible reasons, which prevented him from filing of the Appeal within prescribed period of Page 17 (J) M.A. No.628/2013, ,Appln. No.17/2013 & Appeal No.80/2013 (WZ) limitation, in order to make him eligible to ask for concession for extension of time". True, interpretation of the proviso has to be primarily made and the same cannot be used as cobweb to deprive a genuine litigant from approaching the Tribunal. Still, however, in an appropriate case, where there is absolutely no acceptable explanation given by the Appellant, then extension of period of under the proviso, is unwarranted grant of premium inspite of absence of satisfactory reason being stated in the delay condonatin Application. Such an Application cannot be granted just for asking by a litigant, who fails to explain reasons for the delay of about one month and twenty two days on his own showing. In our opinion, Vikas Tripathi, has failed to show that as to when first date of 'cause of action' triggered for challenging of the revised EC dated 2nd May, 2013. We are of the opinion that the Appeal No.80 of 2013, is barred by limitation. We find it difficult to condone the delay in the present situation and hence, deem it proper to dismiss Misc Application No.628 of 2013. This takes us to the question of maintainability of the Application in a composite form, which he says is dual- Appeal-cum-Application, filed in view of availability of plural remedies, in accordance with Rule 14 of the National Green Tribunal (Practices and Procedure) Rules, 2011. We shall deal with his contention, Page 18 (J) M.A. No.628/2013, ,Appln. No.17/2013 & Appeal No.80/2013 (WZ) in order to set right the issue once for all, inasmuch as it is likely to be raised in many such cases, on similar ground. Rule 14 of the NGT (Practices and Procedure) Rules, 2011, reads as follows:
"Rule 14. Plural remedies- An application or appeal, as the case may be, shall be based upon a single cause of action and may seek one or more relief provided that they are consequential to one another."
22. Perusal of Rule 14, without any pre-judicial notions in the mind, will make it amply clear that any Application or Appeal, as the opening words imply are distinct remedies under which the particular relief may be sought on single cause of action. Thus, if properly read, the Rule provides as follows:
i) There may be either single Application or Appeal. In other words, it cannot be a comprehensive or hybrid type of pleadings like Appeal-cum-Application, as captioned by the Appellant-cum-Applicant (Vikas Tripathi), as in the present Application/Appeals.
ii) The Appeal or Application, whatsoever it may, be must be filed on single cause of action. Thus, it cannot be filed on several causes of action. In other words, an Appeal cannot be filed with combined causes Page 19 (J) M.A. No.628/2013, ,Appln. No.17/2013 & Appeal No.80/2013 (WZ) challenging different ECs or orders, nor an Application can be filed challenging different orders or different violations under the different Laws.
iii) Still, however, choice given to the Appellant/Applicant is to ask for grant of more than one relief in case such reliefs, are of consequential character. In other words, if a relief depends upon grant of another relief, then grant of more than one relief is permissible.
For example; in case EC for grant of a project is challenged on the ground that there is no permission from CRZ Authority to the construction carried out, then consequential relief to demolish illegal construction carried out, without CRZ Authority's permission, which falls within CRZ area/NDZ area.
23. We cannot overlook and brush aside main provisions of the NGT Act, which do not provide for any kind of permission to allow filing of two (2) Appeals, one against time barred EC, coupled with another EC for revised construction plan along with an Application under Sections 14,15 and 18 of the NGT Act, 2010. In case, Vikas Tripathi is genuinely interested in the cause of environment and feels that the project in question has Page 20 (J) M.A. No.628/2013, ,Appln. No.17/2013 & Appeal No.80/2013 (WZ) caused violations of the EC conditions/ deterioration of the environment, then he is at liberty to file a separate Application under Section 14 (1) (2) read with Sections 15 and 18 of the NGT Act, 2010, if so advised and if it is permissible under the Law. He cannot, however, club all such Appeals and Applications together and explore to examine whether one cap fits or another.
24. We may take note of the fact that large number of authorities were cited by both the sides. We have not referred them herein because, the relevant issues are not being dealt with, so as to avoid any prejudicial opinion on any of the issue. We have also not dealt with impact of enactment of the Environment (Protection) Act, 1986, on the NGT Act, 2010, inasmuch as the NGT Act, is a special statute. It is well settled that the Rules framed under the provisions of the Statute are always subordinate to the main provisions in the Act. The NGT (Practices and Procedure) Rules, 2011, would show at the outset that they are framed in exercise of powers available under Section 4(4) read with Section 34 of the NGT Act, 2010. Obviously, these Rules must sub-serve main purpose of the provisions of the NGT Act and cannot be read in derogation or in excess of limitations thereunder.
25. Though, we have elaborately heard learned Advocate Mr. Aditya Pratap for the Appellant/Applicant, on merits Page 21 (J) M.A. No.628/2013, ,Appln. No.17/2013 & Appeal No.80/2013 (WZ) of the Application as well as the Appeal, and learned Advocates for the other side yet, we do not find it proper and desirable to deal with the grounds raised by them, inasmuch as it is likely to prejudice Vikas Tripathi, if he decides lateron to file such Application separately. We should not create legal hurdle in his seeking such legal remedy on any count. Therefore, we refrain ourselves from saying anything about merits of the Application as well as Appeal. We record, at this juncture, that we have not expressed any opinion or merits in respect of any legal grounds stated in the Appeal or Application for the simple reason that the legal point regarding availability of "plurality of remedies"
to Vikas Tripathi, under Rule 14 of the National Green Tribunal (Practices & Procedure) Rules 2011, is being decided against him and clubbing of his two (2) Applications and the Appeal, is now found to be improper, illegal and unwarranted.
We have also recorded our finding that the Appeal No.80 of 2013, is barred by limitation and therefore, it is liable to be dismissed.
26. In the result, Appeal No.80 of 2013 and M.A.No.628 of 2013, along with Application No.17 of 2013, and other Applications, are dismissed. We make it clear that other issues are kept open, including the question of locus standi of Vikas Tripathi, limitation of his filing of the Application under Sections 14,15 and 18 of the NGT Act, 2010 and his being 'aggrieved person 'or not for such purpose. We grant him liberty to file such Application, if it is so advisable and Page 22 (J) M.A. No.628/2013, ,Appln. No.17/2013 & Appeal No.80/2013 (WZ) legally permissible. In view of the findings recoded above, the Application No.17of 2013, is disposed of granting liberty to the Applicant to file fresh Application, as discussed herein above and keeping all the issues open. The M.A. Application, and the Appeal, are accordingly disposed of. No costs.
..............................................., JM (Justice V. R. Kingaonkar) .............................................., EM (Dr.Ajay A. Deshpande) Date: October 1st, 2014 Page 23 (J) M.A. No.628/2013, ,Appln. No.17/2013 & Appeal No.80/2013 (WZ) Page 24 (J) M.A. No.628/2013, ,Appln. No.17/2013 & Appeal No.80/2013 (WZ)