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 4, Cited by 0]

Karnataka High Court

M/S Limra Industry vs State Of Karnataka on 5 November, 2024

                                              -1-
                                                       NC: 2024:KHC:44574-DB
                                                       WP No. 21271 of 2024




                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                           DATED THIS THE 5TH DAY OF NOVEMBER, 2024

                                           PRESENT
                          THE HON'BLE MR. N. V. ANJARIA, CHIEF JUSTICE
                                              AND
                             THE HON'BLE MR. JUSTICE K. V. ARAVIND
                            WRIT PETITION NO. 21271 OF 2024 (GM-POL)
                   BETWEEN:

                   1.   M/S. LIMRA INDUSTRY
                        PLOT NOS.29, 30, 31 AND 32,
                        KIADB, HUMNABAD INDUSTRIAL AREA,
                        HUMNABAD TALUK,
                        BIDAR DISTRICT, KARNATAKA
                        REPRESENTED BY ITS PROPRIETOR
                        SRI MOHAMMED ARIFUDDIN,
                        S/O. SRI MOHAMMED JALALUDDIN,
                        AGED ABOUT 63 YEARS.
                                                              ...PETITIONER
                   (BY SRI NAGARAJ D., ADVOCATE)
Digitally signed
by VALLI           AND:
MARIMUTHU
Location: High
Court of           1.   STATE OF KARNATAKA
Karnataka
                        DEPARTMENT OF ENVIRONMENT,
                        M.S. BUILDING,
                        DR. B.R. AMBEDKAR VEEDHI,
                        BANGALORE - 560 001.

                   2.   KARNATAKA STATE POLLUTION
                        CONTROL BOARD,
                        PARISARA BHAVAN,
                        NO.49, CHURCH STREET,
                        BANGALORE - 560 001
                            -2-
                                   NC: 2024:KHC:44574-DB
                                    WP No. 21271 of 2024




     REPRESENTED BY ITS
     MEMBER SECRETARY.

3.   CENTRAL POLLUTION CONTROL BOARD,
     (MINISTRY OF ENVIRONMENT, FOREST &
     CLIMATE CHANGE, GOVERNMENT OF INDIA),
     PARIVESH BHAWAN,
     EAST ARJUN NAGAR,
     SHAHDARA,
     DELHI - 110 032.
     REP. BY ITS MEMBER SECRETARY.
                                        ...RESPONDENTS
(BY SMT. NILOUFER AKBAR, AGA FOR R-1,
 SRI MAHESH CHOWDHARY, ADVOCATE FOR R-2 &
 V/O. DATED 28/10/2024 R3 IS DELETED FROM
 ARRAY OF PARTIES)

      THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO
ISSUE A WRIT ORDER OR DIRECTION IN THE NATURE OF
CERTIORARI OR ANY OTHER APPROPRIATE WRIT AS THIS
HON'BLE COURT DEEMS FIT, QUASHING THE CLOSURE
ORDERS BEARING No.PCB/919/NOB/2017-18/106 DATED
05.08.2023 ISSUED UNDER THE PROVISION OF SECTION 31A
OF THE AIR (PREVENTION AND CONTROL OF POLLUTION)
ACT     1981    AND     CLOSURE    ORDER    BEARING
No.PCB/20/NOB/2019-20/105 DATED 05.08.2023 ISSUED
UNDER THE PROVISION OF SECTION 33(A) OF THE WATER
(PREVENTION AND CONTROL OF POLLUTION) ACT 1974 (FOR
SHORT WATER ACT) BY THE 2ND RESPONDENT STATE
BOARD VIDE ANNEXURE-A AND B RESPECTIVELY AND ETC,.

    THIS PETITION, COMING ON FOR ORDERS, THIS DAY,
JUDGMENT WAS DELIVERED THEREIN AS UNDER:
CORAM: HON'BLE THE CHIEF JUSTICE MR. JUSTICE
       N. V. ANJARIA
       and
       HON'BLE MR JUSTICE K. V. ARAVIND
                                   -3-
                                             NC: 2024:KHC:44574-DB
                                             WP No. 21271 of 2024




                         ORAL JUDGMENT

(PER: HON'BLE THE CHIEF JUSTICE MR. JUSTICE N. V. ANJARIA) Heard learned advocate Mr. D. Nagaraj for the petitioner, learned Additional Government Advocate Smt. Niloufer Akbar for respondent No.1-State and leaned advocate Mr. Mahesh Chowdhary for respondent No.2-Karnataka State Pollution Control Board.

2. The petitioner-Industry which is stated to be engaged in the production of Pyrolysis Oil has filed this petition under Article 226 of the Constitution, praying to set aside the order dated 05.08.2023 issued by respondent No.2 under the provisions of Section 31-A of the Air (Prevention and Control of Pollution) Act, 1981 read with Rule 20-A of the Karnataka Air (Prevention and Control of Pollution) Rules, 1983 as well as the order of even date issued under provisions of Section 33(A) of the Water (Prevention and Control of Pollution) Act, 1974, read with Rule 34 of the Rules. 2.1 It was prayed to direct respondent No.2-the Karnataka State Pollution Control Board and respondent No.3-the Central Pollution Control Board to provide time-line granting a reasonable time of -4- NC: 2024:KHC:44574-DB WP No. 21271 of 2024 two years to the petitioner-Industry to switch over to the new SOP 2024 to install new machineries and equipments by the aforementioned order dated 05.08.2023.

3. The competent authority of the Karnataka State Pollution Control Board directed the petitioner to close down the operation of the Industry forthwith and the powers supplied to the unit is ordered to be stopped. The closure of the unit was also directed.

4. While various grounds were advanced by learned advocate for the petitioner to assail the aforesaid order, learned advocate for the respondent-the Karnataka State Pollution Control Board has filed the memo dated 25.10.2024. Therein it was pointed out that the entire challenge to this aforesaid order was not well conceived inasmuch as the Consent to operate given to the petitioner-Industry was valid from 01.07.2018 to 30.06.2023 only. 4.1 In other words, it was pointed out that there was no consent to operate given for the petitioner and therefore, the petitioner unit was liable to be closed on that count only. It was further submitted and pointed out that the closure order dated 05.08.2023 impugned in the petition was passed pursuant to inspection carried out on 27.07.2023.

-5-

NC: 2024:KHC:44574-DB WP No. 21271 of 2024

5. When the order was passed after hearing the petitioner and considering the reply more particularly, the petitioner unit does not have the valid consent to operate, it could not be said to be illegal in any manner and the same is not liable to be interfered with. 5.1 Learned advocate for the petitioner submitted by filing the memo dated 28.10.2024 that another industry named M/s. Maniyar Industry, Kalaburagi is granted the consent. The documents figuring with the said memo show, that it is a consent for Establishment-Expansion. Learned advocate for the petitioner relied on the said order passed in favour of the said Industry. 5.2 It is to be observed in this regard that the petitioner has to stand on its own legs and could not rely on the consent granted to any other industry since the facts for each unit would defer. At the same time, the respondent-authorities will examine the merits of the case and contention of the petitioner that said M/s. Maniyar Industry is given the consent is placed in similar circumstances as that of the petitioner and the petitioner is required to be treated in identical manner.

5.3 In any view, it will be open for the petitioner to press into service the said order given in favor of another industry while -6- NC: 2024:KHC:44574-DB WP No. 21271 of 2024 pursuing its application for expansion for grant of consent for operation for which the application of the petitioner is stated to be pending.

6. Therefore, while dismissing the petition as meritless, it is provided that the petitioner may pursue its application for grant of consent stated to be pending before the Pollution Control Board which shall be considered by the Board strictly in accordance with law and on merits preferably within twelve weeks'.

7. The present petition stands dismissed.

Sd/-

(N. V. ANJARIA) CHIEF JUSTICE Sd/-

(K. V. ARAVIND) JUDGE DDU List No.: 1 Sl No.: 96