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 25, Cited by 0]

National Green Tribunal

V. Sankara Subramanian S/O S.Velusamy vs The Union Of India, Rep.By The Secretary ... on 13 January, 2021

Author: K. Ramakrishnan

Bench: K. Ramakrishnan

                                      1



Item No.     BEFORE THE NATIONAL GREEN TRIBUNAL

                         SOUTHERN ZONE, CHENNAI
              Original Application No.162 of 2015 (SZ)

                          (Through Video Conference)


IN THE MATTER OF:

V. Sankara Subramanian,
No.4/67, South Street,
Manur P.O, 627 201,
Thirunelveli District.                           ...Applicant(s)


                                          Vs
1.Union of India
  Rep. by Secretary to Government,
  MoEF & CC, New Delhi 110 003.
2. The State of Tamilnadu,
  Rep. by Secretary to Government,
  Department of Environment & Forest,
  Fort St. George, Chennai - 9.
3. The Member Secretary,
  State Level Environment Impact Assessment Authority,
  Saidapet, Chennai - 15.
4. The Member Secretary,
  Tamil Nadu Pollution Control Board,
  Guindy, Chennai - 32.
5. M/s. Town and City Developers,
  Rep. by its Managing Director,
                                    2



  Coimbatore 641 018.                        ...Respondent(s)
Reserved for judgment on 6.1.2021

Uploading the judgment on 13.1.2021

CORAM:
        HON'BLE MR. JUSTICE K. RAMAKRISHNAN, JUDICIAL MEMBER
        HON'BLE MR. SAIBAL DASGUPTA, EXPERT MEMBER



For Applicant(s):                 Mr. S. Muthuvairam

For Respondent(s):                Mrs. ME. Saraswathy for R1& R3
                                  Dr. V.R. Thirunarayanan for R2
                                  Mr. C. Kasirajan through
                                  Mr. Ajithkumar for R4
                                  Mrs. Sadhana Shankar for
                                  M/s. Ramani and Shankar for R5
Whether judgment is allowed to be published on the internet-Yes/No
Whether judgment is to be published in All India NGT Reporter-Yes/No
                              JUDGMENT

Pronounced by Justice K. Ramakrishnan The above case has been filed by the applicant alleging that the fifth respondent had launched a building project in an area having an extent of 10.87 acres comprised in Survey Nos.252/1B, 253/1, 251/1, 257, 254, 258, 259/1 and 260/2 of Vedapatti Village, Coimbatore South Taluk Coimbatore District under the name and style of 'Golden City'. They have proposed to construct 1356 flats of various sizes.

2. The fifth respondent had sent an application to the third respondent for granting of prior Environment Clearance, as the area of the project falls under Category 'B' as per Schedule 8(a) of the annexure 3 to the E.I.A Notification, 2006. The said notification was issued by the first respondent in exercise of the powers conferred under clause (V) of sub-section (1) of Section 3 of the Environment (Protection) Act, 1986 read with clause (d) of sub-rule (3) of Rule 5 of the Environment (Protection) Rules, 1986. As per this clause, prior Environment Clearance is a statutory mandate and pre-condition for commencing the project.

3. The fifth respondent, prior to getting Environment Clearance, while their application was pending with the authorities, commenced the construction of the project and as such the said act of the fifth respondent is illegal and the construction is an unauthorised one. They have completed and sold as many as 500 flats to the occupants and a function was held on the event of selling 500th flat on 12.9.2015. They have handed over key of 500 flats.

4. Though this was brought to the notice of respondents 1 to 4, they have not taken any action against the fifth respondent for the violation committed by them. So the applicant filed this application seeking the following reliefs:

i)Order the 3rd respondent to delist the 5th respondent‟s project.
ii) Direct the fifth respondent to stop all the further construction activities and sale of the flats.
4
iii) Direct the respondents 1 to 4 to initiate appropriate legal proceedings against the fifth respondent under the provisions of Environment (Protection) Act for the violation committed by him."

5. The applicant had produced certain documents to show the nature of the project, the photographs showing the construction and also the status of the application filed by the fifth respondent with SEIAA to substantiate his case that the construction made by the fifth respondent is illegal.

6. The first respondent filed reply contending as follows: EIA Notification, 2006 was issued by the first respondent as per S.O.1533(E) dated 14.9.2006 invoking the power under the Environment (Protection) Act, 1986 read with Environment (Protection) Rules, 1986. Certain categories were scheduled in which Environment Clearance was mandated in the schedule attached to that notification. The projects were divided as two categories viz., category 'A' and category 'B'. As far as category 'A' is concerned, the Environment Clearance will have to be granted by the MoEF & CC, while for Category 'B' it has to be granted by the State Level Environment Impact Assessment Authority. Category 'B' is further categorised as 'B1' and 'B2' and certain procedures were provided as to how these categories will have to be dealt with by the authorities. They have extracted Entry 8(a) and 8(b) of the Schedule to the EIA Notification, 2006 wherein it has been stated that under Entry 5 8(a) building and construction projects equivalent to and greater than 20,000 sq.mts and less than1,50,000 sq.mts of built up area (built up area for covered construction: in the case of facilities open to the sky, it will be the activity area) and under Entry 8(b) townships an area development projects, covering an area of greater than and equivalent to 50 ha and built up area of more than 1,50,000 sq.mts (all projects under Item 8(b) shall be appraised as category 'B1' and since the projects coming under Entry 8(a) and 8(b) are 'B' category projects, the Environment Clearance will have to be issued by the State Level Environment Impact Assessment Authority of State of Tamil Nadu. Since the first respondent is not the authority to deal with the issue in question, they are not answerable to any of the allegations. So they prayed for dismissal of the application.

7. The third respondent filed reply affidavit contending as follows:

They cannot take any action of delisting the project and initiate legal proceedings against the fifth respondent during the pendency of this application. The fifth respondent filed their application to SEIAA on 23.7.2013 originally for a total built up area of 71,040.35 sq.m. It was found that the construction was started without obtaining prior Environment Clearance as it was a clear case of violation of Notification as per the existing guidelines. The office memorandum dated 12.12.2012, issued vide No.j-11013/41/2006 provided the procedures for dealing with the projects which have violated the norms. 6

8. As instructed by SEIAA in their letter dated 17.9.2013, the project proponent has furnished the letter of commitment and apology for the violation committed in their letter dated 23.9.2013 as per the procedure adopted by MoEF & CC. The letter of apology furnished by the project proponent was forwarded to the Government of Tamil Nadu, Environment and Forest Department to initiate action against violation committed by the project proponent as per Lr.No.SEIAA- TN/F.1551/2013 dated 30.9.2013.

9. The Government of Tamil Nadu, Environment and Forest Department directed the Tamil Nadu Pollution Control Board to initiate legal action against the fifth respondent vide Lr.No.21917/EC.3/2013-1 dated 28.11.2013 and the Tamil Nadu Pollution Control Board vide Lr.No.TNPCB/LAW/LA/II/2366/2014 dated 13.6.2014 informed the SEIAA that a case was filed under Section 200 Cr.P.C for the offence under Section 15 read with Sections 16 and 19 of the Environment (Protection) Act, 1986 before the Judicial Magistrate No.III, Coimbatore on 2.6.2014 as C.M.P.No.3740/2014. Since as per the office memorandum dated 12.12.2012 and 27.6.2013 issued by the MoEF & CC, the application preferred by the fifth respondent falls under the case of violation as per the provisions of EIA Notification 2006 and as such action should have been taken as per the procedure against the fifth respondent by the authorities.

7

10. In the meanwhile, all the proposals regarding the violation cases have been withheld by the authorities on the basis of the stay order issued by the National Green Tribunal (SZ) in Application No.135 of 2014 on 21.5.2014 and subsequently the same was transferred to the National Green Tribunal, Principal Bench, New Delhi where the operation of the office memorandum 27.6.2013 and 12.12.2012 had been stayed by order dated 15.12.2014 and in view of the pendency of these cases, the authorities did not further proceed with the matter. During the progress of the matter, certain project proponents were impleaded in that case and the National Green Tribunal by final order quashed O.M. dated 12.12.2012 and also appointed Sri. A.K. Mehta, I.A.S, Joint Secretary to Government of India, MoEF & CC as the Chairman of the Committee with others as Members to assess the environmental damage caused and the committee submitted the report on 18.12.2015.

11. According to the third respondent, they are empowered only to grant prior Environment Clearance under the EIA Notification, 2006 and only on the basis of the subsequent office memorandum the issue of post facto environment clearance was considered. The allegation that they are not taking any action against the fifth respondent is not correct as in view of the subsequent development they were restrained from proceeding against the fifth respondent and as such they have not committed any dereliction of duty as alleged by the applicant. So they prayed for passing of appropriate direction in the matter. 8

12. The fourth respondent filed counter contending as follows: The fifth respondent had applied for Environment Clearance on 18.7.2013 and the SEIAA had sought for certain additional details. But without obtaining prior Environment Clearance, the project proponent had proceeded with the construction. As directed by SEIAA they have submitted the letter of apology by the resolution passed by the Board of Directors of the fifth respondent company vide their resolution dated 23.9.2013.

13. Since the construction was made without obtaining prior Environment Clearance, the SEIAA had intimated to take further action vide their Lr.No.SEIAA-TN/F-1551/2013 dated 30.9.2013 to various authorities, including the fourth respondent. The Tamil Nadu Government vide their proceedings dated 28.11.2013 directed the Pollution Control Board to take action by notification issued in S.O.394 (E) for the substantial progress of the construction of the project in violation of the EIA Notification, 2006. They have received a message from the Tamil Nadu Pollution control Board, Chennai vide Memo No.TNPC/LAW/LAII/2366/2014 to take legal action against the persons who had violated the norms under Section 19 of the Environment (Protection) Act, 1986 for the violation of the EIA Notification, 2006.

14. On that basis, notice of inspection was given on 17.2.2014 to the fifth respondent and it was inspected on that day and on finding that the 9 construction was made in substantial contravention of the EIA Notification, 2006 without obtaining Environment Clearance, show cause notice was issued by proceedings No.DEE/TNPCB/CBE(S)/EIA/2014 dated 25.3.2014. Since the explanation given by the fifth respondent was not satisfactory, they have filed a complaint before the Judicial Magistrate No.III, Coimbatore on 2.6.2014 against the responsible persons, including the fifth respondent and after enquiry, the same has been taken on file as C.C.No.314 of 2015 which was pending.

15. The unit was again inspected on 6.4.2015 and it was revealed that the main civil construction works for the residential complex was almost completed and the unit is yet to obtain Environment Clearance as envisaged under the EIA Notification, 2006 dated 14.9.2006. So they issued 'stop memo' by proceedings No.DEE/TNPCB/CBS/EC/NGT/03/2015 dated 6.4.2015. In the mean time, the present application was filed before this Tribunal. So they prayed for passing of appropriate direction in this regard.

16. The fifth respondent filed counter statement contending as follows: The application is not maintainable and the applicant has no locus standi to file the application. The applicant is not a resident of Coimbatore Region and he is not having any tangible interest in that region or relation to the project. The Government of India, MoEF & CC issued an office memorandum dated 12.12.2012 to deal with post facto 10 approval in respect of the environment impact assessment notification issued in 2006 evidenced by Annexure R5-A. So the fifth respondent is entitled to get post facto approval in terms thereof. Though the said office memorandum dated 12.12.2012 was set aside by the National Green Tribunal on 7.7.2015, the Hon'ble Supreme Court in the order dated 24.9.2015 in Civil Appeal Nos.7191 - 7192 of 2015 stayed the order of the National Green Tribunal, evidenced by Annexure R5-B. So according to the fifth respondent, the said memorandum is in force till the disposal of the issued by the Apex Court. The fifth respondent also contended that since this is a matter to be considered by the statutory authorities, the issue regarding violation has to be considered by them and this Tribunal need not consider the same at this stage.

17. They admitted the fact that they engaged in the building project by the name and style of 'Golden City'. The project was conceived as an affordable housing project, catering to the needs of the marginalized and weaker sections of the society and also to the low income group. They denied the allegation that the land was acquired amidst agricultural lands. In fact, it was conceived as 'residential' by classification as duly certified by the local planning authority, as evidenced by annexure R5-C. The Master Plan for Coimbatore local planning area also classified these lands as 'residential' as evidenced by annexure R5-D. So the allegation that it was not a 'residential' zone but 'agricultural' land is of no merit. The neighbouring lands were also developed by housing project. The 11 fifth respondent has taken all necessary steps as required to ensure compliance of the environmental norms. The fifth respondent had filed the application along with letter dated 9.12.2011 produced as annexure R5-E to the first respondent for granting of Environment Clearance.

18. They have obtained the services of M/s. Vimta Labs Ltd, Coimbatore, an accredited consultant, evidenced by annexure R5-F for the purpose of preparing the project report and other necessary documents to be produced along with the application for Environment Clearance and the application was filed before the first respondent, as at that time there was no State Level Environment Impact Assessment Authority in Tamil Nadu. Thereafter, SEIAA was constituted. The application stood automatically transferred to SEIAA and SEIAA advised them to resubmit the application in a revised format and the same was done on 18.7.2013, evidenced by annexure R5-G. The SEIAA as per their letter dated 8.10.2013, evidenced by annexure R5-H, called the fifth respondent to furnish certain further particulars to consider their application for approval and they have submitted the same along with their letter dated 13.11.2013, evidenced by annexure R5-I. They have duly complied with the necessary requisite as explained here under:

Particulars/data south for by Particulars furnished by this SEIAA Respondent Authenticity of base line data on Confirmation Lr. Dt. 6.5.20-13 of 12 Water/ambient air quality/noise M/s.Vimta Labs Ltd., authenti As per MoEF, O.M dt. 4.8.2009 cating that baseline data is Inclusive of air, soil, water and Noise quality monitoring being Done by their scientists and Analysis being carried out in Their laboratory Whether the guidelines for high The maximum height of the Rise buildings as per MoEF, O.M Proposed building will be less Dt. 7.12.12 has been followed. It Than 15.0 m. Hence, it does not Shall be justified (i.e., height of Fall under this category. The building should be linked With the width of the road on Which the proposed building is To be located The permission letter from the Certificate dt.21.6.2013 from the BDO of the Panchayat Union for Executive Officer of Vedapatty Disposal of excess treated sewage Town Panchayat was furnished With quantity during construction And operation should be furnished 13 NOC from Airport Authority of Project does not fall under High India needs to be submitted Rise category and so NOC from Airport Authority inapplicable The Master Plan for CMA 2026 Narasampathy lake-0.5 km Gives the details regarding water Koluvampatti lake-0.5 km Body near the proposed site.

Hence clarifications needed

Regarding the type and distance

Of location

Period of completion of project      Furnished

Supported with bar chart/PERT

Chart

Undertaking Lr. In Rs.50/- stamp     Undertaken to furnish before

Paper signed by the project          Applying for consent to operate

Proponent and from notary

Land use pattern of the site         1.Building foot print-40.32%

                                     2.Road area-28.91%

                                     3.Green belt - 8.31

                                     Land scaping-10.75%

                                     OSR-10.00%

                                     STP & solid waste storage area-

                                     -0.43%
                                    14




                                    Surface parking area-1.23%

Details of type of commercial       Furnished

Activity in each floor and are

Break up for the commercial

Activity need to be furnished

Details of rain water harvesting    Furnished

Measures. Number of percolation

Pits provided based on the

Calculation of percolation

Capacity of the soil and number

Of roof rain water collection

Sumps and their capacity. Show

The location of percolation pits

And roof rain water collection

Sumps in a map

Regarding the sewage treatment      4 nos of DG sets are proposed, 62.5

Plant following details needs to    KVA x 3 nos.+ 125 KVA x 1 no.

Be furnished.                       Maintenance cost also furnished

Details on the standby DG set

For STP provided and its

Required capacity.

The design adequacy and
                                    15




Efficiency of treatment

Methodology to be verified and

Vetted by TNPCB.

The maintenance cost, running

Cost, energy cost and man

Power cost of the treatment

Facility to be worked out and

Included explicitly.

Environmental monitoring plan        Furnished

During construction phase needs

To be furnished

Details on the environmental         The project is only a construction

Impacts on project land and its      Project and no blasting activity

Surrounding developments and         Is envisaged. Hence, no adverse

Vice versa                           Environmental impacts are likely.



Details of canal passing on the      Necessary NOC has been secured

Middle of the site and its           And furnished

Confluence point with aerial

Distance from the boundary

Installation of chute for each block Project is targeted towards lw For disposal of solid waste from Income group. Thus no chute 16 Each apartment directly to the Facility is envisaged. Manual Common solid waste treatment Collection of solid waste is Plant Practiced for economical Design Preventive measures to avoid As per CPCB standards, if the Leaching of treated sewage into Discharge rate for gardening Nearby water courses/lakes etc Water is maintained at 35KL/ha/ Needs to be furnished Day, there will not be any Leachate of treated sewage Into the nearby water courses/ Lakes. Suitable concrete wall Around the site has been Provided for to mitigate the Movement of treated sewage Used for gardening purposes.
Details of fire safety and rescue Fire fighting system to the Services devices/arrangements proposed building is designed Made in case of fire accidents based on the recommendations of Etc needs to be furnished NBC 2005. Following safety Measures are envisaged in all Blocks.
As per NBC standards, the 17 Project falls in fire zone 1 and is of Type 1, 2 construction type and Of group A-4 (residential Apasrtments) category with Building height below 15 m.
Fire extinguishers of Type-A,B,C Necessary corridor widths and Of 4 kgs size minimum installed Staircase distances from the With bright identification marks Dwelling units are so designed On every floor. As to satisfy the fire safety norms Periodic fire drills for the dwellers Shall be conducted as an aware Ness programme Details on the disaster/risk Furnished Assessment and management Plan Justify the utilization of The project has a green belt are of Composted manure on long 0.365 ha and the composted Term basis Manure will be adequate for Utilizastion as manure for Maintenance of greenbelt.
Details on parking area Furnished 18
19. In the mean time, since the office memorandum dated 12.12.2012 had come into effect, permitting post facto approval, subject to certain conditions and based on the decision to be taken on merit in each case, the letter of apology, evidenced by annexure R5-S was submitted by the fifth respondent and the prosecution for not taking prior approval was initiated against the fifth respondent. This was forwarded to the State Level Expert Appraisal Committee and it was considered in their meeting held on 27.11.2013 and certain clarifications were asked and the matter was deferred for furnishing certain details and the same were furnished as follows:
Query raised by SEAC Clarification furnished by this Respondent Recent photographs with the Furnished Inbuilt date stamp showing the Present status of construction Activity, duly attested either by the Union Engineer of the concerned Panchayat Union/Assistant Engineer, PWD (Bldngs. Dvn) Having jurisdiction over the site Area bout he stage of Construction 19 The proponent has proposed to Furnished Source water from TWAD Board, It is required to furnish firm Commitment letter from TWAD Board with quantity of water to be Supplied and source of water Supply for the TWAD BOARD.
The proponent has proposed to Furnished Dispose the excess treated sewage Into the Vedapatti Panchayat Parks and avenue plantation, it is Required to furnish firm Acceptance letter from Vedapatti Panchayat for disposal of excess Treated sewage incorporating The quantity of treated sewage Water accepted. For complete Utilisation of treated sewage, Adequacy of the land aea for Parks and avenue plantation Available with the Panchayat Shall be furnished in detail 20 Firm acceptance letter from Furnished Vedapatti Panchayat for the Disposal of municipal solid waste Incorporating the quantity of Solid waste accepted Plantation of trees in green belt Furnished Area should be in consultation With the local District Forest Officer furnishing details on the Recommended species suitable In the proposed site Details on the environmental Furnished Impacts and mitigation Measures based on the proposed Commercial activity Commitment from the proponent Furnished Stating the list of commercial Activity to be carried out and Break up details in the proposed Site in an affidavit 21
20. Further, it was again taken up on 17.6.2014 and the State Level Expert Appraisal Committed had recommended the proposal for the grant of Environment Clearance, evidenced by Annexure R5-Z, subject to consideration of three specific aspects concerning the project which are enumerated in their covering letter dated 20.6.2014, evidenced by Annexure R5-AA and the same were complied with which reads as follows:
Query raised by SEAC Clarification furnished by this Respondent Revised design calculations of Furnished STP with dimensions of the Individual components showing The complete scheme meeting Adequacy (waste water treatment System with recycle, reclamation And reuse need to be furnished Report on scientific study on soil Furnished Percolation/infiltration test for Rain water harvesting design Should be vetted by either by FAE Well versed in soil conservation Hydrology of the respective 22 Consultancy organization or by An approved agency Alternative method of disposal of Furnished Solid waste generated from the Proposed project site
21. The State Level Expert Appraisal Committee had recommended the project and it is for the SEIAA to consider the same and pass appropriate orders in this regard. So it cannot be said that they are non compliant unit and the application filed by the applicant as an environmentalist, in the nature of public interest litigation, is not maintainable. So they prayed for dismissal of the application.
22. This Tribunal, as per order dated 10.12.019 came to the conclusion that the action of the fifth respondent is illegal and unauthorised and the fifth respondent is liable to pay environmental compensation and for the purpose of assessing the environmental compensation, constituted a joint committee, comprising of the representatives of the Central Pollution Control Board, State Pollution Control Board, SEIAA, IIT, Regional Office of MoEF & CC and directed them to assess the environmental compensation payable by the fifth respondent. The Tamil Nadu Pollution Control Board was designated as the nodal agency for coordination and compliance. 23
23. Considering the fact that there was a finding that already violation was committed and imposes an interim compensation of Rs.10 Crores to be payable by the fifth respondent with the Tamil Nadu Pollution Control Board within one month and if the above amount was not paid, the authorities were directed to proceed with for realisation of the amount in accordance with law and posted the case for consideration of report.
24. The fifth respondent filed Review Application No.1 of 2020 to review the order imposing interim compensation of Rs.10 Crores under Section 19(1)(f) of the National Green Tribunal Act read with Rule 22 of the National Green Tribunal (Practice and Procedure) Rules, 2011 and this Tribunal by order dated 12.2.2020 dismissed the Review Application on circulation holding that the remedy of the applicant is to file appeal against the said order and not to file any review application.
25. That was challenged by the fifth respondent before the Hon'ble Apex Court along with order dated 10.12.2019 and the Hon'ble Apex Court disposed of the appeal vide judgment in Civil Appeal Nos.2643-

2644 of 2020 dated 17.7.2020,permitting the fifth respondent/appellant therein to approach this Tribunal, seeking modification of the interim order dated 10.12.2019, by placing the entire materials pertaining to imposition of interim environmental compensation of Rs.10 Crores on the ground that according to the fifth respondent/appellant the total 24 project cost was only Rs.54.63 Crores and the interim environment compensation was assessed by this Tribunal arbitrarily and the assessment of the project cost at Rs.1,500 Crores is without any material and the Apex Court had directed the fifth respondent/appellant to place all the materials pertaining to the cost of the project and file an application for modification of the order within a period of two weeks and directed this Tribunal to expedite disposal of the application at the earliest. Coercive steps were desisted for recovery of the amount for a period of four weeks and with that direction the appeals were disposed of by the Hon'ble Apex Court.

26. It is on that basis the fifth respondent filed I.A.66 of 2020 to receive additional documents and the same were received, subject to relevancy and admissibility to be considered at the time of hearing and desisted from proceeding against the fifth respondent for realisation of the amount since it was finally heard and disposed of by order dated 27.10.2020 and 22.12.2020 respectively.

27. The committee filed interim report as well as final report. The applicant as well as the fifth respondent filed objections and also produced certain documents.

28. Heard Mr. S. Muthu Vairam, counsel for the applicant, Mrs. Me. Saraswathi, counsel for respondents 1 and 3, Dr. V.R. Thirunarayanan, counsel for second respondent, Mr. C. Kasirajan 25 through Mr. Ajith Kumar, counsel for fourth respondent and Mrs. Sadhana Shankar for M/s. Ramani and Shankar, counsel for fifth respondent.

29. Learned counsel for the applicant submitted that admittedly the construction was made by the fifth respondent in violation of the EIA Notification, 2006 without getting prior Environment Clearance and they have made substantial construction and completed major portion of the project. The learned also argued that though the project proponent has stated that the cost of the project is Rs.54.63 Crores, in fact, it is not correct and the project cost will be much more than whatever stated by the project proponent, considering the location of the area and cost of construction etc. However, he had also filed objection to the report submitted by the Committee appointed by this Tribunal, assessing the compensation only for the area covered by the construction and not for the entire project cost and as such the amount of compensation assessed is not proper. The Joint Committee should have re-assessed the value on the basis of the market value and assess the compensation at the rate of 10% of the project cost for the entire project and further the grant of post facto clearance is not permissible as well.

30. The learned counsel for the MoEF & CC as well as SEIAA and Tamil Nadu Pollution Control Board submitted that when the application for Environment Clearance was made by the fifth respondent, it was 26 revealed that major portion of the construction was completed and as such as per the Official Memorandum dated 12.12.2012, it has to be taken as 'violation' case and so recommendations were made by the MoEF & CC and directed the Tamil Nadu State Government, Environment and Forest Department to take appropriate action for violation and accordingly as directed by the State Government, the Tamil Nadu Pollution Control Board had filed a criminal complaint against the fifth respondent before the Judicial Magistrate No.III, Coimbatore and that is pending. Further, after getting necessary clarification from the fifth respondent and also letter of apology, as directed by the MoEF & CC, they have forwarded the application to the State Level Expert Appraisal committee for consideration and the State Level Expert Appraisal Committee for consideration and the State Level Expert Appraisal Committee, after getting necessary clarification, recommended the project and in the mean time the Principal Bench of the National Green Tribunal, New Delhi had set aside the Office Memorandum dated 12.12.2012 and the subsequent Notification dated 27.6.2013 and appeals were filed before the Hon'ble Apex Court and the order of the Principal Bench of the National Green Tribunal was stayed by the Hon'ble Apex Court and the cases are now pending. Further, environmental compensation has been assessed, taking into all account and they prayed this Tribunal to pass appropriate orders. 27

31. The learned counsel appearing for the fifth respondent submitted that in fact they have applied for Environment Clearance as early as on 9.12.2011 and the same was not granted by the authorities. The project was launched under the Prime Minister's Housing Project for housing as a low cost project with the assistance of some German Consultant and since the project will have to be completed within a time frame on the basis of the agreement entered into between them and the consultant, they had to proceed with the project in good faith that they will to obtain Environment Clearance immediately. Further, out of 1356, they have constructed 984 flats as a low cost project and possession was given to the occupants. Further, they have provided all necessary amenities, including STP which are in order and complying with all environmental norms and there is no environmental damage caused. Further, the cost of the project was only Rs.54.63 Crores and they have only completed part of the project and construction of the remaining portion of the project was stopped on account of the direction issued by the authorities. Further, in similar case, the SEIAA had considered the imposition of environmental compensation, categorising the damage as 'minimum level ecological damage' and 'high level ecological damage' and gave a table as to how the same has to be calculated and even if it was taken as high level ecological damage, the environmental damage payable at the maximum would be 2% of the total project cost and the decision in M/S. GOEL GANGA DEVELOPERS INDIA PVT. LTD VS. UNION OF INDIA (Civil 28 Appeal No.10854 of 2016 dated 10.8.2018) is not applicable to the facts of this case. Further, they are complying with all the environmental norms and as such they are not liable to pay that much of environmental compensation as assessed by the Joint Committee, as the Joint Committee has not considered all the aspects and the steps taken by them to make the project environment friendly. They also prayed for considering the objection filed by them to the committee report, imposing compensation. The nature of violations enumerated by the committee is also not correct as there is no necessity to obtain ground water permission, as the same was exempted for residential purpose as the project is a residential project. The inlet and outlet of the STP constructed is complying with the norms. So according to the learned counsel, lenient view will have to be taken on the question of imposition of environmental compensation, considering the peculiar facts and circumstances, as they have proceeded with the project in good faith and without any mala fide intention.

32. The points that arise for consideration are:

(i)Whether the construction made by the fifth respondent is against the EIA Notification, 2006?
(ii) If so, what is the action to be taken against the fifth respondent?
29
(iii) What is the quantum of compensation payable for the violation committed by them?
(iv) What are all the further directions to be given in this regard?

33. POINTS: Admittedly the fifth respondent is launched a building project having an area more than 20,000 sq.m. viz., 55,873 sq.m, comprising of 1356 flats. According to the fifth respondent, the total project cost is Rs.54.63 Crores. As the building project which is having more than 20,000 sq.m. built up area requires prior Environment Clearance as per Schedule 8(a) of the EIA Notification, 2006. It is not the case that the fifth respondent was not aware of the fact and even according to them, they had applied for Environment Clearance and the same had not been processed and before that, they started construction of the project. So it is clear from this that the construction made by the fifth respondent, without getting prior Environment Clearance is against the provisions of EIA Notification, 2006 dated 14.9.2006 and is an unauthorised and illegal act. Merely because application is pending with the authorities is not a license for the project proponent to proceed with the construction when such construction requires prior Environment Clearance. It is also settled by the Hon'ble Apex 30 Court that ex post facto clearance is not contemplated under the notification or under the Environment (Protection) Act, 1986 and any clearance granted will be operative only from the date of its issuance and any act done prior to that will be treated as unauthorised act.

34. As per order dated 10.12.2019, this Tribunal has observed that the act committed by the fifth respondent is illegal and they are liable to pay environmental compensation for the violation committed though criminal prosecution has been launched by the authorities for the violation committed under Section 15 read with Section 19 of the Environment (Protection) Act, 1986 which is pending. This Tribunal has relied on the observations made by the National Green Tribunal (Western Bench) in ANIL THARTHARE VS THE SECRETARY, ENVI. DEPT. GOVT. OF MAHARASHTRA & ORS (Appeal No.122/2018 DT. 11.2.2019) wherein it has been observed as follows:

"28. As regard the question whether EIA is mandatorily required, it may be noted that EIA has been recognized as the most valuable, inter-disciplinary and objective decision making tool with respect to alternate routes for development, process technologies and project sites. It is considered an ideal anticipatory mechanism allowing measures that ensure environmental compability in our quest for socio-economic development. In fact, the whole concept is based on jurisprudential principle of „Sustainable Development‟ and „Precautionary Principle‟ though statutory basis has been provided to the same for effective enforcement.
29. The Projects covered by the Notification dated 14.09.2006 cannot be undertaken without environmental clearance. This may invite prosecution and punishment under section 15 of the Environment (Protection) Act, 1986 or other provisions. Mere fact that a project is not covered by the said notification is not 31 conclusive to negate such requirement if impact on environment justifies it. One cannot ignore that impact assessment in all cases of potential impact is by itself a part of concept of sustainable development, which in turn is part of Article 21. Thus, even where notification does not require EIA such requirement may apply by virtue of Article 21, if there is potential of impact on environment. In such a case the Court or Tribunal concerned with enforcement of principle of sustainable development can require this to be done, as mandatory condition, for continuing a project. In our jurisprudence, the protection of environment is fully ingrained. It is not only a part of Directive Principles under Article 48A and Fundamental Duties under Article 51A(g), but also inherent in the Fundamental Right under Article 21 of the Constitution. Principles of Sustainable Development, Precautionary Principle, and Intergenerational Equity are not only part of our jurisprudence, in terms of case law but also incorporated in Section 20 of National Green Tribunal Act, 2010. Needs for development have to be fulfilled consistent with these principles. There can be no development at the 1 cost of environment.
30. Environmental laws are required to be read into every activity adversely impacting environment. Grant of any permission or sanction by any authority has always to be read as subject to inherent limitation of the environment norms being maintained. Once pollution is being created, mere permission/sanction by itself is no defense. While absence of a sanction may by itself be violation of law, even grant of sanction is never to be treated as unconditional and does not obviate the requirement to maintain environment norms. Adverse impact on environment is actionable in all situations. Accordingly, if there is an impact to the environment, there must be an Environment Impact Assessment. The fact remains that flats may have been allotted in which case it may be difficult to disturb or penalize such occupants who may not be party to violations. Still, the Tribunal cannot be mute spectator as far as the project proponent, respondent No.6 is concerned. In this light, to uphold the Rule of Law, it is necessary that the violators are required to compensate for their illegal acts which may also act as a deterrent against those project proponents who circumvent the law to suit their convenience. This is also in conformity with „Polluter Pays‟ principle. By way of an interim arrangement, let the project proponent deposit a sum of Rs.1 crore with the CPCB within one month towards interim cost of damage to the environment. The Committee which we proposed may suggest the amount which should be recovered for such violation so that the amount can be deterrent and dissuade violaters of law and also to cover the cost of restoration of the environment."

That was a case where the project proponent had proceeded with the expansion of the project without obtaining prior Environment Clearance. The National Green Tribunal (Western Bench) has imposed an interim compensation of Rs.1 Crore and directed the committee to consider the question of further compensation to be levied. This order of the National Green Tribunal (Western 1 Intellectuals Forum Vs. State of A.P. - (2006) 3 SCC 549, Bombay Dyeing & Mfg. Co. Ltd - (2006) 3 SCC 434, M.C. Mehta Vs. Union of India - (2004) 12 SCC 118, Tirupur Dyeing Factory Owners Assons. Vs. Noyyal River Ayacutdar Protection Assn.

- (2009) 9 SCC 737, T.N. Godavarman Thirumuplad Vs. Union of India (2000) 10 SCC 606, Narmada Bachao Andolan Vs. Union of India - (2000) 10 SCC 664, Vellore Citizens Welfare Forum Vs. Union of India and Ors. (1996) 56 SCC 647, N.D. Jayal and Ors. Vs. Union of India and Ors. (2004) 9 SCC 362, Lafarge Umiam Mining (P) Ltd., Vs. Union of India and Ors. (2011) 7 SCC 338, and G.Sundarrajan Vs. Union of India and Ors. (2013) 6 SCC 620 32 Bench) was upheld by the Hon'ble Apex Court in Keystone Realtors Pvt. Ltd., Vs. Shri Ani Tharthare & or) (Civil Appeal No.2435 of 2019 dated 3.12.2019). This Tribunal also relied on the decisions relied on by the Hon'ble Apex Court in GOEL GANGA DEVELOPERS INDIA PVT. LTD., VS. UNION OF INDIA & ORS reported in 2018(9) SCALE 530 = MANU/SC/0841/2018 wherein the Hon'ble Apex Court had considered various aspects and the question of environmental compensation to be imposed against the building project which has been constructed over and above the permitted limit under the Environment Clearance granted in violation of the conditions imposed wherein it was observed as follows:

Is Demolition the only answer?:
46. The next issue which arises is that what we should do with the construction. A large number of flats are already occupied and a large number of persons have paid money for occupying these flats. Learned Counsel appearing for those persons who have purchased the flats urged that the flats should not be demolished otherwise they shall be put to great monetary loss. As pointed out above now there are 807 flats and 117 shops which are either constructed or under construction. These flats are 1, 1.5 and 2 BHK flats and small shops and offices. The project proponent has already taken money from these persons and a large number of flats and shops have already been occupied and even where the remaining flats and shops are not occupied, persons belonging to the middle class have invested their life's earnings in this project. Keeping in view the interest of these third parties who were not parties before the NGT, we are of the view that in the peculiar facts and circumstances of the case, demolition is not the answer. This would put innocent people at loss. Normally, this Court is loathe to legalize illegal constructions but in the present case we have no option but to do so.
47. We hasten to clarify that the project proponent cannot be permitted to build any more flats. What we are permitting him to do is to only complete construction of 807 flats, 117 shops/offices and cultural centre including the club house. We make it clear that he shall not be allowed to build the two buildings in which he was to construct 454 tenements, and will obviously have to return the money with interest at the rate of 9% per annum to the individual(s) who have invested in the same. There is no equity in favour of these persons since the plan to raise this construction was submitted only after 2014 when the validity of the earlier EC had already ended. Therefore, though we uphold the order of the NGT dated 27.09.2016 that demolition is not the answer in the peculiar facts of the case, we also make it clear that the project proponent cannot be permitted to build nothing more than 807 flats, 117 shops/offices, cultural centre and club house. 33

Whether the Original Applicant is entitled to Special Damages:

48. On behalf of theoriginal applicant various issues were raised before us which had not been raised before the NGT and find no mention either in the original order or even in the order under review. We are not considering those issues. It was urged that the project proponent has reduced the area of Cultural Centre. This averment is not correct as pointed by Senior Counsel appearing for the Union of India. The development plan is not only for the area under the project but covers a much larger area where more than one builder and projects may be involved. It is not the responsibility of only one builder to provide the entire community services and these have to be provided pro rata by all developers of projects in the area. It was also alleged that the builder had built 3 basements which are illegal. On the other hand it was contended by the learned senior Counsel for the project proponent that one of the basements has already been blocked and the other two basements shall also not be put in use and would be completely blocked off. We make it clear that PMC and SEIAA will ensure that the project proponent blocks the basements in such a manner that they can never be put to any use. Another argument raised by the original applicant was that the project proponent had stated that though he would not use any ground water, however it has utilized the ground water and violated the condition of the EC. Reliance is placed on certain photographs showing water being pumped. On theotherhandonbehalf of theprojectproponentithasbeenurgedthatthis water was being pumped out from the excavated area when the building was built and the water level had risen. We cannot decide this disputed question of fact in these proceedings.
49. We may also point out that in this case the original applicant has tried to project the case as if he is filing the case in the public interest and has prayed for certain general directions. He has also claimed special damages for himself. The main grievance of the original applicant is with regard to the violation of the EC and according to him these violations started in the year 2009. The original applicant had applied for a flat in the project in question and had issued notice to the project proponent on 21.10.2011 about deficiency in service. This notice was replied to on 17.11.2011. Thereafter, the original applicant filed Consumer Complaint No. 95 of 2012 on 22.02.2012. This complaint was decided on 20.11.2014. Thereafter, the order of the District Consumer Disputes Redressal Forum was challenged before the State Consumer Redressal Commission both by the project proponent and original applicant in February, 2015. It appears that thereafter there were complaints and counter complaints filed by the parties against each other and the project proponent filed a civil suit for defamation against the original applicant on 02.12.2015 and it was only thereafter on 07.12.2015 an application was filed in the NGT by the original applicant. We are highlighting these facts only to emphasize the fact that this litigation is obviously not a Public Interest Litigation. Therefore, the claim of the original applicant to award him special damages cannot be accepted.

Quantification of damages:

4 1 . We need to decide and re-assess the issue of damages since the original applicant has also challenged the original order of the NGT. While assessing the damages wemay note certain facts:
1) The EC was granted on 04.04.2008 but construction commenced after 34 issuance of consent to establish dated 20.06.2009 and the EC would be valid for a periodof5yearsfromthedateofsuchconsent,i.e.upto19.06.2014;
2) The EC dated 04.04.2008 was granted for construction of built up area 57,658.42 sq.mtrs., whereas admittedly, as of now the constructed built up area is 1,00,002.25 sq. mtrs.. Therefore, there is clear-cut violation of the terms of the EC;
3) Any construction raised after 19.06.2014 is without any EC especially since we have held that EC granted on 20.11.2017 is invalid.

Carbon Footprint:

52. The main case of the original applicant is that the damages should be assessed on a scientific basis by calculating the damage caused to the environment by the project proponent on the basis of 'Carbon Footprint'. In the absence of detailed submissions, we find ourselves totally unequipped to go into this aspect of the matter.
53. In the original application filed by the original applicant before the NGT, there is no reference to Carbon Footprint. Even when evidence was initially led, no reference was made to the same. The concept of Carbon Footprint was introduced by the original applicant only in his affidavit dated 18.05.2016. In fact, according to the project proponent this affidavit was not even filed on 18.05.2016. It appears to us that there is no order of the NGT specifically permitting the original applicant to file such an affidavit. The submission of original applicant is that he was orally permitted to file the same. These disputed questions would have been only decided by the Original Bench and, therefore, we have already set aside the order passed in the review application dated 08.01.2018.
54. Courts cannot introduce a new concept of assessing and levying damages unless expert evidence in this behalf is led or there are some well established principles. We find that no such principles have been accepted or established in the present case. When there are no pleadings in this regard we fail to understand how the concept of Carbon Footprint can be introduced after evidence has been closed, at the stage of arguments. We cannot assess the impact in actual terms and, therefore, we can only impose damages or costs on principles which have been well settled by law.
35
55. We may also note that the method to which the original applicant referred to is not part of any law, Rule or executive instructions. This method is no doubt used to compensate and impose damages on nations but we cannot apply this method while imposing damages on a person who violates the EC. We may also add that the calculation made by the original applicant in his affidavit dated 18.05.2016 filed before the NGT are based on assumptions some of which we have not found to be correct namely - (1) use of ground water; (2) reduction of Cultural Centre space; (3) construction of basements etc..
56. We may make it clear that we are not laying down the law that damages cannot be assessed on the basis of Carbon Footprint. In a case where expert evidence in this behalf is led or on the basis of empirical data it is established that by applying the principles of Carbon Footprint damages can be assessed, the Court may, in the facts and circumstances of the case, rely upon such data but, in the present case, there is no such reliable material.
57. Having held so we are definitely of the view that the project proponent who has violated law with impunity cannot be allowed to go scot-free. This Court has in a number of cases awarded 5% of the project cost as damages. This is the general law. However, in the present case we feel that damages should be higher keeping in view the totally intransigent and unapologetic behaviour of the project proponent.

He has maneuveredandmanipulatedofficials andauthorities.Insteadof12buildings, hehas constructed 18; from 552flatsthenumberof flatshasgoneupto 807andnow two more buildings having 454 flats are proposed. The project proponent contends that he has made smaller flats and, therefore, the number of flats has increased. He could not have done this without getting fresh EC. With the increase in the number of flats the number of persons, residing therein is bound to increase. This will impact the amount of water requirement, the amount of parking space, the amount of open area etc.. Therefore, in the present case, we are clearly of the view that the project proponent should be and is directed to pay damages of Rs. 100 crores or 10% of the project cost whichever is more. We also make it clear that while calculating the projectcosttheentirecostofthelandbasedonthecirclerateoftheareaintheyear 2014shallbeadded.Thecostofconstructionshallbecalculatedonthebasisofthe Schedule of rates approved by the Public Works Department (PWD) of the State of Maharashtra for theyear2014. In case the PWD of Maharashtrahas notapproved any such rates then the Central Public Works Department rates for similar construction shall be applicable. We have fixed the base year as 2014 since the original EC expired in 2014 and most of the illegal construction took place after 2014. In addition thereto, if the project proponent has taken advantage of Transfer of Development Rights (for short'TDR') with reference to this projector is entitled to any TDR, the benefit of the same shall be forfeited and if he has already taken the benefit then the same shall either be recovered from him or be adjusted against its future projects. The project proponent shall also pay a sum of Rs. 5 crores as damages, in addition to the above for contravening mandatory provisions of environmental laws.

58. Normally, this Court is not inclined to grant ex post facto EC. However, in the peculiar facts of this case we direct that once the project proponent deposits the amount of damages as directed by us then the project proponent may approach the appropriate authority for grant of EC. The authority may impose such conditions for grant of EC as it deems necessary. Findings and Directions:

36

59. We summarise our findings and directions as follows:

(i) That built up area under the notification of 14.09.2006 means all constructed area which is not open to the sky;
(ii) Built up area under the notification of 04.04.2011 means all covered area including basement and service areas;
(iii) The communication dated 07.07.2017 is totally illegal and accordingly quashed;
(iv) Theoriginal applicationcannotbetreatedasapublic interestlitigation;
(v) We are not taking note of the allegations levelled against the individuals who have not been arrayed as parties;
(vi) That the order dated 27.09.2016 of the NGT is upheld except in so far as Direction No. 1 is concerned;
(vii) The order in review application passed by the NGT on 08.01.2018 is held to be totally illegal and is accordingly set aside;
(viii) We uphold the original order dated 27.09.2016 holding that the construction raised by the project proponent was in violation of the environmental clearance granted to it on 04.04.2008. We uphold the fine imposed upon the PMC and the direction given to the PMC to take appropriate action against the erring officials. We also uphold the direction given to the Chief Secretary to the State of Maharashtra and in addition, direct that the Chief Secretary to the State of Maharashtra shall look into the conduct of the official holding the post of Principal Secretary (Environment) to the Government of Maharashtra on 27.09.2016 and will submit his report to the NGT within three months from today;

(ix) We impose damages of Rs. 100 crores or 10% of the project cost, whichever is higher on the project proponent and in addition thereto, project proponent will pay Rs. 5 crores as levied by the NGT in its order dated 27.09.2016;

(x) Project proponent shall not be permitted to raise construction of two buildings having 454 tenements;

(xi) We direct that the project proponent shall only be permitted to complete construction of a total 807 flats, 117 shops/offices and cultural centre including club house;

(xii) The project proponent will only be permitted to seek environmental clearance for completion of the project subject to payment of costs in the aforesaid terms and it may be granted ex post facto environmental clearance in the peculiar facts of the case, on such terms and conditions as the environmental authority deems fit and proper;

(xiii) The project proponent is granted six months' time to deposit the amount of damages imposed in terms of direction No. (ix) supra in the Registry of this Court. In case the project proponent does not deposit the amount within six months then all the assets of the project proponent i.e. 37 M/s. Goel Ganga Developers India Pvt. Ltd. as well as its Directors shall be attached and the amount of damages shall be recovered by sale of those assets. It is further directed that in case this amount is not deposited within the period of six months then the licence/registration/permission granted to M/s. Goel Ganga Developers India Pvt. Ltd. to develop any "real estate project"

within the meaning of the Real Estate (Regulation and Development) Act, 2016 shall be cancelled and the project proponent i.e. M/s. Goel Ganga Developers India Pvt. Ltd. and its Directors shall not be granted permission to develop any "real estate project" under the Real Estate (Regulation and Development) Act, 2016 without permission of this Court.
(xiv) The matterbe listed on 22.10.2018 for issuing appropriate directions as to how the amount of damages are to be utilised;

60. All the appeals are disposed of in the aforesaid terms. Pending application(s) if any, shall also stand disposed of.

1 MANU/SC/0445/1979 : (1980) 2 SCC 167 © Manupatra Information Solutions Pvt. Ltd.

In that case, the Hon'ble Apex Court has observed that normally 5% of the project cost was imposed as damages in number of cases. But considering the present project and its nature, decided to impose a compensation of Rs.100 Crores or 10% of the project cost whichever is more. It was made clear that while calculating the project cost the entire cost of the land based on the circle rate of the area in the year 2014 shall be added. The cost of construction shall be calculated on the basis of the schedule of rates approved by the Public Works Department of the State of Maharashtra for the year 2014. If the Public Works Department of Maharashtra Government has not approved any such rate, then the Central Public Works Department rate of similar construction shall be applicable. The Apex Court had considered the fact that on account of the violation committed by the developer, the innocent purchasers' right to occupation should not be affected and observed that demolition is not the only remedy 38 available in case where violations have been made and in the alternative environment compensation can be imposed in lieu of demolition and that has to be paid by the project proponent and not to be recovered from the innocent purchasers and occupants of the building.

35. As per the order dated 10.12.2019, this Tribunal had constituted a Joint Committee, comprising of the Central Pollution Control Board, State Pollution Control Board, SEIAA, IIT, Regional Office of MoEF & CC to assess the environmental compensation and designated the State Pollution Control Board as Nodal Agency for coordination. The Tribunal also by that order imposed an interim compensation of Rs.10 Crores, taking into account that the cost of construction will be about Rs.300 Crores on the basis of the submission made by the counsel for the State Departments, though the counsel for the applicant had assessed the total cost of the project as Rs.1,500 Crores, considering the importance of the locality and the number of flats proposed to have been constructed.

36. The order of imposing interim compensation passed by this Tribunal was challenged before the Hon'ble Apex Court by the project proponent by filing Civil Appeal Nos.2643-2644/2020, as the application filed by the project proponent for reviewing the order of this Tribunal was also dismissed by this Tribunal. The Hon'ble Apex Court by judgment dated 17.7.2020 directed the project proponent to file an application for modification of that order with relevant documents before this Tribunal within two weeks and directed this Tribunal to consider and pass appropriate order as expeditiously as 39 possible and till then coercive steps to recover the interim compensation amount shall not be taken.

37. Accordingly, the fifth respondent filed I.A.66 of 2020 for reception of documents and also additional pleadings and the same was allowed and received as per order dated 27.10.2020. As per the orders of this Tribunal, the Joint Committee had submitted the report which reads as follows:

"Report of the Joint Committee on M/s Town & City Developers & Others located at S.F. No. 251/1, 252/1B etc., Vedapatti Village, Perur Taluk, Coimbatore District as per the orders of the Hon'ble National Green Tribunal (SZ), Chennai order in O.A No. 162 of 2015 Dated: 10.12.2019 1.0 Background:
The Hon'ble National Green Tribunal, Southern Zone, Chennai in the matter of O.A No. 162 of 2015 by Thiru. Sankara Subramanian, Tirunelveli Vs. The Union of India & M/s Town & City Developers & Others ordered on 10.12.2019 as follows; "Having regard to the admitted violation involved in the present case, even if ex post facto approval is permissible, environmental norms have to be fully complied with and for the past violations, compensation has to be paid. Compensation can be with reference to the cost of the project, as held in Goel Ganga (2018) 15 SCC 257.
Accordingly, we constitute an Expert Committee comprising of representatives of Central Pollution Control Board, State Pollution Control Board, SEIAA, IIT, Regional Office of MoEF to finally assess the environmental compensation. The State Pollution Control Board will be the Nodal Agency for coordination and compliance. The Committee may submit its report within three months to this Tribunal through E-mail @[email protected].
Having regard to the estimated cost of the project, an interim compensation amount of Rs.10 Crores is imposed on a rough and ready 40 basis which may be deposited with the State Pollution Control Board within one month, failing which coercive steps be taken for recovery. The amount of compensation be spent for the restoration of environment. A copy of this order be communicated to Central Pollution Control Board, State Pollution Control Board, SEIAA, IIT, Regional Office of MoEF by e-mail. Post the application for further consideration on 16.04.2020"

The case was adjourned to 15.06.2020 due to Nationwide lock down. Further the Expert Committee requested the Hon'ble National Green Tribunal (Southern Zone), Chennai for further time of 8 more weeks so as to submit the final report of the Expert Committee pertaining to the unit of M/s Town & City Developers & Others located at S.F. No. 251/1, 252/1B etc., Vedapatti Village, Perur Taluk, Coimbatore District due to Covid-19 vide an interim report dated 12.06.2020. Now the application is posted for further consideration on 28.07.2020.

2.0 Constitution of Expert Committee:

As per the Hon'ble NGT Order, the following officials were deputed for the Expert committee:
1. Shri. P.Manimaran, District Environmental Engineer, TNPCB, Coimbatore South
2. Dr. S.M.Shiva Nagendra, Professor, Department of Civil Engineering, Indian Institute of Technology Madras
3. Dr. C.Kaliyaperumal, Director, Ministry of Environment and Forest, Climate Change, Regional Office (SEZ), Chennai
4. Shri. R.Rajkumar, Scientist D, Central Pollution Control Board, Regional Directorate - Bengaluru
5. Dr. R.Ilangovan, Member, SEAC, State Environmental Impact Assessment Authority (SEIAA), Chennai

3.0 Inspection of the Site & Discussion by the Expert committee:

A joint committee meeting was held on 04.02.2020 at the O/o. DEE, TNPCB, Coimbatore South and the committee later visited the M/s Town & City Developers
- Garden City project site and inspected the housing complexes, waste water treatment plant and solid waste management facility. The committee also met the 41 representatives of the M/s Town & City Developers - Garden City project. The following information was furnished by the proponent during inspection to the committee as follows:
S. No    Description                             Remarks
 1.      Total Plot Area                         43900 Sq.m
 2.      Proposed Builtup Area                   71040.35 Sq.m
 3.      Actual Builtup Area completed           55873 Sq.m
 4.      Total Dwelling units proposed           1356 Nos
5. Actual construction of dwelling units as 984 Nos on date
6. No. of units occupied/sold out 825 Nos
7. STP Capacity 900 KLD
8. STP operational capacity No data were available
9. Organic Waste Converter In operation which was installed recently after the Hon'ble NGT Order dated 10.12.2019.

During the meeting project proponent has furnished the document of application form for the cost of the project as Rs. 54.63 crores which was furnished while submitting the application to SEIAA, TN during December 2011 for environmental clearance. However, it was decided by the committee to estimate the actual cost of the project through the competent agency like PWD/CPWD since the project proponent is not having any detailed cost estimation for this project. Also it was indicated that the project is partially completed and stopped further construction in the year 2015. As suggested by the Hon'ble NGT (Southern Zone), Chennai, compensation can be with reference to the cost of the project, as held in Goel Ganga (2018) 15 SCC 257.

The committee decided to contact the Superintending Engineer (Building & Maintenance), Public Works Department, Government of Tamilnadu being the competent authority to assess the project cost of M/s Town & City Developers - Garden City project between the year 2012 to 2015.

Further the committee decided that the project proponent has to bear the cost of estimate preparation carried out by the Public Works Department, Government of Tamilnadu and the instruction was sent to project proponent to pay the cost towards the valuation charges.

42

In this regard, the Superintending Engineer (Building & Maintenance), Public Works Department, Government of Tamilnadu was requested to furnish the estimate of the project vide letter dated 05.02.2020.

The PWD officials inspected the site on 02.03.2020, along with expert committee members for the preliminary study and requested the proponent to submit the detailed project report, building approval from competent authority and cost estimation etc.., 4.0 Public Works Department - Project Cost Valuation Report:

The Executive Engineer (Buildings & Maintenance), Public Works Department, Government of Tamilnadu had informed that the estimation of the project cost was completed and requested to deposit a sum of Rs. 42,32,840/- towards 1% centage charges along with 12% GST for the estimation charges vide letter dated 12.06.2020. In this regard, the project proponent was requested to deposit the same vide letter dated 22.06.2020. The proponent had paid the centage and GST charges and furnished the receipt to the committee on 15.07.2020.

Based on the payment made to the Executive Engineer (Buildings & Maintenance), Public Works Department, Government of Tamilnadu, they have furnished the valuation report of the buildings constructed by M/s Town & City Developers - Garden City project at S.F No. 251/1, 252/1B, Vedapatti Village, Perur Taluk, Coimbatore District as follows:

     S. No               Description of Buildings            Value in Rs.

       1.     ROW 2 (G + 3)                                     17521787.00

       2.     ROW 3 (G + 3)                                     18637543.00

       3.     ROW 7 (G + 3)                                     18720021.00

       4.     ROW 8 & 9 (G + 3)                                 47299546.00

       5.     ROW 10 (G + 3)                                    24268733.00

       6.     ROW 11 (Stilt Floor + 4)                          36264461.00

       7.     ROW 12 (Stilt Floor + 4)                          33822588.00

       8.     ROW 13 (Stilt Floor + 4)                          28121593.00

       9.     Commercial Building (G + 3)                       23295789.00

       10.    Electrification                                   30196224.00
                                          43


      11.    Water Supply and Sanitary Arrangements                   52307919.00

      12.    Ameneties                                                47433634.00

             (OHT, Approach Road, Compound Wall

             etc..,)

                                                     TOTAL      37,78,89,838.00



5.0 Status of interim compensation:

      The   project    proponent   was   addressed    to     remit   the   environmental

compensation of Rs. 10 crores with the SPCB as per the Hon'ble NGT (SZ) order 10.12.2019 vide letter dated 02.01.2020 and 21.02.2020. The proponent had informed vide letter dated 07.01.2020 that they have filed an memorandum of review M.A No. 1 of 2020 in Application No. 162 of 2015 and also filed an application for stay M.A No. 1 of 2020 in Application No. 162 of 2015 of the said order in the Hon'ble NGT (SZ).

Meanwhile the proponent had approached the Hon'ble Supreme Court, New Delhi in the Civil Appeal Nos. 2643-2644/2020 and the Hon'ble Supreme Court, New Delhi in its order dated 17.07.2020 ordered as follows:

"The appellant filed an application for review of the order dated 10.12.2019 which was rejected in circulation by the Tribunal. The contention of the appellant that the cost of the project is only Rs.54.63 crores and not Rs.1500/- crores was dealt with by the Tribunal by holding that such facts were not brought to the notice of the Tribunal when the order dated 10.12.2019 was passed. The appellant has filed this appeal against the orders dated 10.12.2019.
Ms.V.Mohana, learned senior counsel for the appellant submitted that there is material to show that the cost of project is only Rs.54.63 crores and imposition of an interim compensation of Rs.10 crores on the basis that the cost of the project is Rs.1500 crores is excessive. In the peculiar facts and circumstances of the case, we permit the appellant to approach the Tribunal and seek for modification of the interim order dated 10.12.2019 by placing the entire material pertaining to the cost of the project on record. The appellant shall file the application within a period of 44 two weeks, which shall be disposed of expeditiously by the Tribunal. No coercive action shall be taken for recovery of 10 crores for a period of four weeks. The appeals are accordingly, disposed of. Pending application(s) if any, shall stand disposed of."

6.0 Environmental Damages & Pollution:

The proponent was requested during inspection to furnish the details of water drawal permission, rain water harvesting, sewage treatment plant, and organic waste converter.
During inspection of the committee on 04.02.2020 the sewage treatment plant was in operation. But no proper records were maintained for the operation of STP and no separate pipe lines were installed for the recycling of treated sewage water. The treated sewage was disposed in the nearby nullah and also partially used for gardening inside the premises.
The organic waste converter was installed in the premises for the disposal of the wet waste (solid waste) generated from the premises and the same was in operation.
The proponent has planted tree saplings in and around the premises. It was informed by the proponent that 506 saplings were planted in the premises. The proponent has provided the rain water harvesting in the premises.
The proponent has not obtained the water drawal permission from the Water Resources Organisation, Public Works Department, Government of Tamilnadu. The use of ground water for the water supply of this commercial complexes and 825 dwelling units will have impact on the ground water in that area which is already classified as Over-Exploited Zone by the Public Works Department, Government of Tamilnadu as per the G.O (Ms) No. 161 dated 23.10.2019.
The estimate of the actual project cost couldn't be completed by the PWD within the stipulated time due to the National vide lock down because of COVID-19 from 24th March 2020. Further it is submitted that due to Covid - 19 lockdown the committee could not complete the report of assessment of environmental compensation within the stipulated time.

7.0 Environmental Compensation Calculation:

45

Environmental compensation is calculated considering the violations such as not obtaining clearance under the EIA notification, 2006, consent for operation under Water (P&CP) Act, 1974 and Air (P&CP) Act, 1981 & NOC from ground water authority and as well as improper handling of solid waste.
As suggested by the Hon'ble NGT (Southern Zone), Chennai, compensation can be with reference to the cost of the project, as held in Goel Ganga (2018) 15 SCC 257. So the committee considered 10% of the project cost as Environmental compensation.
PWD assessed cost of the project for the actual built-up area of 55,873sq.m (total constructed cost) is Rs. 37,78,89,838/-
Environmental Compensation= Rs. 37,78,89,838 x 10% = Rs. 3,77,88,984/-
Environmental compensation calculated as 10% of project cost i.e Rs. 37,78,89,838/- for the built-up area of 55,873 Sq.m is Rs. 3,77,88,984/-

8.0 Summary and Recommendations:

1. The proponent shall upgrade the STP and ensure to meet the prescribed standards. The treated sewage shall be utilised for toilet flushing. The proponent shall maintain proper records for the operation of the STP and shall install online connectivity for the flow meter along with CCTV cameras in the STP and submit the details to SPCB within a month time.
2. The proponent shall obtain necessary permission for the ground water drawal from the ground water authority and also install flow meter at intake well to quantify the water drawal.
3. The proponent shall obtain post facto environmental clearance from the SEIAA/MoEF.
4. The proponent shall apply for the consent of the SPCB under the Water (P&CP) Act, 1974 and Air (P&CP) Act, 1981.
5. The proponent shall maintain proper records on daily basis for operation of the STP & organic waste converter and flow meters to be installed at STP & Intake water well. The data shall be submitted to TNPCB regularly.
6. The proponent shall carry out the remaining built-up area of 15,167 sq.m only after obtaining the post facto environmental clearance. 46
7. The Environmental compensation calculated is Rs. 3.77 crores, which is 10% of the project cost.

Prof. S.M Shiva Nagendra Professor, Department of Civil Engineering Indian Institute of Technology Madras Shri. R.Rajkumar, Er. P.Manimaran Scientist D, District Environmental Engineer Central Pollution Control Board, Nodal Officer - Expert Committee Regional Directorate - Bengaluru Tamilnadu Pollution Control Board, Coimbatore South

38. The fifth respondent has filed the objection to the report submitted by the Joint Committee which reads as follows:

"The Joint Committee in page 4 of the report agreed with the 5th respondent that the initial cost of the project was 54 crores and that since the project has not been completed, the cost of the project as completed was to be arrived at by the competent authority i.e., the Public Works Department. The project cost estimated by the PWD vide its report dt. 15.7.2020 is Rs.37,78,89,838/-
The following observations in the report of the Joint Committee confirm the following compliances by the project proponent. Sewage Treatment Plant was in operation.
„The organic waste converter was installed in the premises for disposal of the wet water generated from the premises and the same was in operation.
The proponent has planted tree saplings in and around the premises 47 and 506 saplings have been planted.
The proponent has provided rain water harvesting in the premises. The particulars of other environmental measures and its cost are already a part of the records of this Hon‟ble Tribunal vide I.A.No.66 of 2020 and the additional pleadings placed there under. Specific reference is requested to para 16.1 at page 9 of the said application in this regard and the same is to be read as part and parcel of these objections.
The 5th respondent has the following objections to the observations in the Joint Committee.
The observation in the Joint Committee Report that no proper records for the operation of STP have been maintained by the project proponent is incorrect and is denied for the following reasons. The JC has observed that there is a sewage treatment plant which has been installed and commissioned.
The JC has also observed that at the time of inspection, the sewage treatment plant was in operation.
The project proponent has duly furnished for perusal of the JC, the following reports/documents.
Commissioning report for 300 KLD-STP dt. 9.4.2015. Commission in report dt. 11.2.2020 for 600 KLD STP. The complete log reports of STP is available with the 5th respondent right from 2015. Random samples of the log reports maintained by the 5th respondent is filed.
48
The project proponent has also periodically tested the STP samples right from 2015. The periodical test reports of M/s. Alpha Labs Technologies done year on year at quarterly intervals is available with the project proponent.
The fact that the STP was always in operation and was checked by PCB also is evident from the fact that TNPCB drew samples from the STP on 22.6.2018 and test report is available.
Furthermore, the operation and maintenance of the STP was carried out by the project proponent themselves during the period 2015 to 2018 November. In 2019, the O & M of the STP was handed over to Gram Envo Solutions Pv t. Ltd and thereafter in 2020, the new and additional STP O & M has been handed over to Chempure Technologies Pvt. Ltd.,.
It is therefore submitted that apart from the installation and commissioning of STP observed in the report of the Joint Committee, proper records are maintained for its operation and available with the respondent herein. The above facts have been stated to the JC at the time of inspection and the records asked for were also furnished. The observation of the JC that no proper records were maintained for the operation of the STP is erroneous.
The observation in the JC report that no separate pipelines were installed for the recycling lof treated sewage water is also erroneous. Even when the project was initially constructed, separate pipelines have been given to each of the units for using the treated water as toilet flush water. Photographs showing the pipeline provision for 49 usage of treated water for the toilets is enclosed and the blue print of the plan/project showing toilet flush water pipelines is filed. Therefore, a separate line from the STP to the toilet flushing system has already been installed at the time of commissioning of the STP. This has not been taken note of by the Joint Committee.
It is submitted that most of the treated sewage waster is already being utilized for toilet flushing. The balance treated water is being used for gardening purposes while it is true that portion of the treated sewage is let out into the nearby nallah, the same is being done with due permission/no objection certificate received from the PWD. The compliance with this condition is also periodically monitored and there has been no instance of violation/deviation.
The observation in the JC report that the project proponent has not obtained water drawal permission from the Water Resources Organization, PWD, GoTN is erroneous and incorrect for the following reasons:
It is submitted that under the relevant G.Os of the PWD, here is no requirement for obtaining NOC in respect of residential projects. In GO (Ms) No.161 t. 23.10.2019 being the latest GO on the issue provides vide para that „Centre, would issue „No Objection Certificate‟ for ground water clearance. The Government further directed to exclude the ground water drawal for domestic purpose by individual household, domestic infrastructure project housing‟ Specifically, therefore, NOC in respect of domestic housing 50 infrastructure projects has been excluded.

Without prejudice to the above, it is submitted that the TWAD has issued a letter dt. 10.1.2014 stating drinking water shall be supplied for the project. Additionally the Vedapatti Village Panchayat has vide Lr.dt. 31.7.2020 stated that they will be able to supply drinking water. The project proponent cannot be faulted if drinking water is not provided despite assurance and undertaking of Government bodies. Importantly the Join Committee also erroneously interpreted the order of the Hon‟ble NGT as though the NGT order suggested that compensation can be 10% levied on the project proponent as observed in the Goel Ganga case. The following submissions are made in this regard.

Without prejudice to the above contention, it is submitted that the JC also erred in interpreting the order of the Hon‟ble NGT dt. 10.12.2019 as sanctioning a levy of l10% of the project cost as compensation. It is submitted that the order of the Hon‟ble NGT did not mention anywhere that environmental compensation is 10% of the project cost. The order only specifies compensation can be with reference to the cost of the project as held in Goel Ganga case.

The judgment of the Hon‟ble Supreme Court in Goel Ganga case has to be read in its entirety In the said judgment, the Hon‟ble Supreme Court has categorically stated in paragraph 57 that this court has in number of cases awarded 5% of the project cost as damages. This is the general law. After making such an observation, the Hon‟ble Supreme Court in the special circumstances of that case, imposed a 51 10% of the project cost on Goel Ganga Constructions since that case the Supreme Court reasoned that the project proponent has maneuvered and manipulated officials and authorities. I was in such an exceptional circumstance that the Hon‟ble Supreme Court as a penal measure, imposed compensation of 10% of the project cost. Such an exception when the norm has been stipulated by the Supreme Court itself in the very same judgment, cannot become the thumb rule for imposition of damages.

"Having held so we are definitely of the view that the project proponent who has violated law with impunity cannot be allowed to go scot-free. This Court has in a number of cases awarded 5% of the project cost as damages. This is the general law. However, in the present case we feel that damages should be higher keeping in view the totally intransigent and unapologetic behaviour of the project proponent. He has maneuvered and manipulated officials and authorities."

The imposition of 10% of the project cost is exorbitant and is not warranted given the fact that the project proponent has complied with all norms right from inception.

Without further prejudice it is submitted that the Expert Appraisal Committee constituted under 14.3.2017 OM of MoEF has in the past considered cases of commencement of construction prior to obtaining EC and has levied only a maximum of 2% of the project cost in case of high ecological damage. This 2% levied includes a CER cost of 1% which will in any case have to be paid by the 5th respondent at the time of grant of EC. Therefore, the 5th respondent in the instant case is liable for damages only to a tune of 2% including CER cost as per SEAC. The 5th respondent has 52 also applied for post facto EC under the 2017 OM and ToR has also been granted. The 5th respondent is also to be assessed on par with all other project proponents who have applied for regularization under the 14.3.2017 OM of MoEF. The 5th respondent is submitting hereunder the decision of the SEAC in its 114th meeting in respect of a similar project as Ex.O The tabulation of the manner in which the SEAC assess Environmental Compensation in respect of construction projects which have commenced construction prior to grant of EC is as under:

Level of     Ecologi      Natural      Commu        CER          Total

damages      cal reme     Resource     Nity         (% of        (% of

             diation      Augment      Resource     Project      Project

             cost         Tation       Augment      Cost)        Cost)

             (% of        Cost         Tation

             Project      (% of        Cost

             Cost)        Project      (% of

                          Cost)        Project

                                       Cost)

Low          0.25         0.10         0.15         0.25         0.75

Level

Ecologi

Cal
                                     53



damage

Medium      0.35        0.15         0.25         0.50        1.25

Level

Ecologi

Cal

Damage

High        0.50        0.20         0.30         1.00        2.00

Level

Ecologi

Cal

Damage

Accordingly, the 5th respondent is only liable for damages if at all to a maximum tune of 2%.

The specific comments and objections of the 5th respondent to the summary and recommendations of the Joint Committee are as follows:

In relation to the recommendation in para 8.0(1) to upgrade the STP and to utilise the sewage water for toilet flushing etc, it is submitted that Factually the STP as admitted by the Joint Committee, is fully operational. The STP is already meeting the prescribed standards. No upgrade is therefore needed.
The 5th respondent reiterates its submissions in para 6.1 in relation to maintenance of logs and proper records for the operation of the STP. 54 It is submitted that most of the treat sewage water is already being utilized for toilet flushing. The balance treated water is being used for gardening purposes and only on rare occasions wherein the treated water is in excess of the toilet flushing and gardening requirements is the water let into the nearby nullah. This too is done after obtaining specific consents.
In respect of the installation of the flow meter, the 5 th respondent will install the flow meter within the stipulated time limit. However, the requirement for online connectivity for flow assessment is an extremely heavy burden on the association as it involves a huge recurring cost. The 5th respondent undertakes to maintain proper manual logs to accurately monitor the flow.
The 5th respondent has already installed a CCTV system in the premises which also covers the STP. In any event the 5th respondent undertakes to install such additional cameras.
In relation to the recommendation concerning obtaining permission for the ground water drawal from the authority and to install flow meter at the intake well to quantify the ground water it is submitted that The 5th respondent reiterates the submission in para 6.4 that no NOC is required in respect of residential projects.
The 5th respondent will maintain a record at the intake well to quantify the ground water.
In respect of the suggestions in para 8.0(3) (4) and (6) it is submitted that The 5th respondent has applied or post facto EC and has obtained a 55 ToR dt. 22.6.2018 or obtaining post facto EC.
The 5th respondent upon receipt of post facto EC will also apply for consent from SPCB under the Water Act and Air Act.
The 5th respondent will carry out any construction only after obtaining the post facto environmental clearance.
In respect of the recommendation to maintain proper records on daily basis for operation of ST and organic waste converter and installation of flow meters, it is submitted that the 5th respondent will maintain proper records of all necessary data and will make such data available for inspection as and when TNPCB requires.
In respect of the recommendation to impose Environmental Compensation of Rs.3.77 Crores being 10% of the project cost, it is submitted that as noted in paragraph 6.5(a) above, the 5th respondent is only liable for damages to a maximum tune of 2%. Such CER of the project will be paid by the 5th respondent at the time of grant of post facto EC and therefore what is leviable in case of high level ecological damage is 1% towards EC.
In as much as the Joint Committee has not given any adverse finding nor has it found the project proponent to have caused any environmental damage, the imposition of 10% in terms of Goel Ganga case is excessive and not contemplated even by the Hon‟ble Supreme Court.
The objections of the 5th respondent may kindly be taken on record and due consideration may kindly be given by the Hon‟ble Tribunal."
39. As per the allegations in I.A.No.66 of 2020, the fifth 56 respondent had reiterated the amount spent by them till date which will go to show that they have spent nearly Rs.389 lakhs so far. They have also mentioned that the Principal Bench of the National Green Tribunal had set aside the Office Memorandum dated 12.12.2012 and 23.7.2013 by order passed in S.P. MUTHURAMAN VS. UNION OF INDIA (O.A.No.135 of 2014) and the same was challenged before the Hon'ble Apex Court by some of the project proponents who got themselves impleaded in that case and the Hon'ble Apex Court had later stayed the order of the Principal Bench of the National Green Tribunal as per the order in Civil Appeal Nos.7191 and 7192 of 2015.

It is also mentioned in the averments in I.A.No.66 of 2020 that they have paid certain amount calculated by the Public Works Department as Centage Charges at the rate of 1% of the project cost for the purpose of preparation of the report. It is also alleged in the additional pleading that MoEF & CC had issued Office Memorandum dated 14.3.2017 proposing to regularize certain constructions in violation of the EIA Notification, 2006 by following certain procedure and the MoEF & CC had considered the project of the fifth respondent under that notification and wanted this Tribunal to defer the imposition of compensation on the basis of the procedure laid down in Office Memorandum dated 14.3.2017.

40. It may be mentioned here that this Tribunal is not bound by the executive orders passed by the Ministry in this regard and the Tribunal can independently consider this issue and pass appropriate orders in respect of environment compensation. Even though objections are raised, they are only showing that the amount arrived 57 at by the authority is not proper and in a similar issue the SEIAA, Tamil Nadu had evolved the policy as to how the environmental compensation in violation cases have to be considered in respect of a 'residential' development project viz., VGN Temple Town in their 114th meeting of the State Expert Appraisal Committee held on 19.6.2018. It was produced by the fifth respondent an annexure along with the objections which reads as follows:

"The project proponent M/s. VGN Developers Pvt. Ltd., has applied for Environment Clearance for the residential development project VGN Temple Town with a total built up area of 65122.31 sq.m at S.F.No.99, 101/1, 102/2, 104/1, 104/2, 104/3, 105/1, 105/2, 107/1B & 107/1C of Thiruverkadu Village, Pooonamallee Taluk, Tiruvallur District, Tamil Nadu on 27.2.2013.
The proposal was placed in the 111st SEAC meeting held on 16.5.2018. The proponent made a presentation about the project proposal.
From the perusal of the office records, project proposal and the presentation made by the proponent, the following points are noted. While scrutinizing it was found from the photographs furnished by the proponent which shows that the construction activity was started without prior Environmental Clearance. Hence it was considered as violation of EIA Notification, 2006.
The proponent was requested to furnish the Letter of Commitment and Expression of Apology vide SEIAA- TN lr.dt. 25.7.2014. As per the guidelines issued for dealing with the projects involving 58 violation vide MoEF & CC OM dt. 12.12.2012 & 27.6.2013, the project proponent furnished letter of commitment and Expression of Apology and also resolved in the form of a formal resolution assuring that such violation will not be repeated.
The proponent was informed vide SEIAA Lr.No.SEIAA-TN/F.863/2013 dt. 10.11.2014 that the project proposal is included in the list of cases involving violations of Environment (P) Act, 1986 and that the project stands delisted in the lists of proposals under process in SEIAA-TN. As per the MoEF & CC Notification dt. 14.3.2017, stated that the cases of violation will be dealt strictly as per the procedures specified in the following manner.
In case the project or activities requiring prior EC under EIA Notification, 2006 from the concerned regulatory authority are brought for Environmental Clearance after starting the construction work or have undertaken expansion, modernization and change in product mix without prior EC, these projects shall be treated as cases of violations and in such cases even Category B projects which are granted EC by the SEIAA shall be appraised for grant of EC only by the EAC and Environmental Clearance will be granted at Central level only. Accordingly, the proponent was addressed to submit the proposal to MoEF & C for EC under violation category vide SEIAA lr.dt. 19.6.2017. Then the proponent has filed the application to MOEF & CC UNDER VIOLATION ON 23.3.2017.
Accordingly, the MoEF & C issued ToR vide F.No.23-11/2017/IA-IIII dt. 10.4.2018.
59
Subsequently MoEF & CC issued another notification S.O.1030(E) dt 8.3.2018 stating that the cases of violations projects or activities covered under category A of the schedule to the EIA Notification, 2006 including expansion and modernization of existing projects or activities and change in product mix, shall be appraised for grant of Environment Clearance by the EAC in the Ministry and the Environmental Clearance shall be granted at Central level and for category B projects the appraisal ad approval thereof shall vest with the State or Union territory level Expert Appraisal Committees and State or Union Territory Environment Impact Assessment Authorities in different States and Union Territories constituted under sub-section (3) of section 3 of the Environment (Protection) Act, 1986. The application was transferred from MoEF & CC to SEIAA- TN. The proponent submitted the EIA report to SEIAA- TN for the consideration of EC under violation notification. The committee noted that the project proposal is to be appraised under violation category as per MoEF & CC notification S.O.1030(E) dt. 8.3.2018 Since the project has been considered under violation category, the committee felt that it is necessary to make an on the spot assessment of the status of the project execution for deciding the further course of action.
As per the order Lr.No.SEAC-TN/F.No.863 dt. 17.5.2018 of the Member Secretary, SEAC, a technical team comprising of the SEAC Members was constituted to inspect and study the field conditions. To start with the Technical Team held discussions with the project 60 proponent regarding the construction of residential development project "VGN Temple Town" by M/s. VGN Developers Pvt. Ltd, The technical team took up the various items stated in the check list for detailed discussions.
For cases where the statement of the proponent has not furnished a reply or given incomplete information, then the proponent was asked to furnish a checklist incorporating all the relevant details. The inspection report was paced before the 11th SEAC meeting held on 19.6.2018.
A summary of the review of the checklist and the actual field inspection is as follows:
The Technical Team learnt that the violation attributed to the project is that the construction activity was started before getting the Environmental Clearance.
Proponent has obtained ToR from MoEF & CC on 10.4.2018 and started data collection from 21.1.2018 to 20.2.2018. The land area for the project is 28815.71 sq.m and built up area is 65122.31 sq.m.
The proposal for the project consists of 12 blocks (stilt + 4 floors) accommodating 524 apartments, club house (G_3 floors) retail block (G+2 floors) and there will be no basement. The utilities consists of STP, WTP, OWC, RWH, SWD AND DG sets.
The stage of construction is as follows:
5-blocks, E..G.H.L completed, club house land retail block completed and 61 remaining work in progress.
STP civil works completed, equipment erection in progress: WTP completed: DG sets 3 installed and 1 to be installed: 1 sump constructed 10 RWH pits completed, SWD of 5 blocks completed. In the completed apartments, 80 units have been occupied. Thus, the project has come into the category of project under operation. There was a small error in the survey nos. approved for the project and proponent was directed to clarify the same. For the project proposal the planning permission, ToR, joint venture, sale deed & power of attorney are all in the name of VGN Developers Pvt Ltd However, the EC application and EIA reports are in the name of VGN property Developers Pvt. Ltd.,. The proponent was asked to clarify the change.
The proponent has informed that the authorized signatory for both VGN Developers Pvt. Ltd and VGN property Developers Pvt. Ltd., is shri K. Rajasekhar.
OSR allocated is 2854.11 sq.m The project is located very close to the river Cooum. The river lies just 180 m on the southern side of the project boundary. There are possibilities of the river acting as source of environmental problem in the form of H2S gas propagation and mosquito nuisance. The proponent was asked to enhance the green belt along the southern side of the boundary to mitigate this problem.

Regarding green belt it as learnt during inspection that 300 trees have 62 been planted which are in the approved list. As per norms 366 more trees should have been planted for which the proponent agreed During inspection it was noticed that the drive way have been paved with paver blocks and that intervals space has been created for the tree plantation. The proponent was asked to remove the paver blocks to the required extent to create a green belt area of 4322.36 sq.m and furnish the green belt plan with the revised arrangement. Regarding rain water harvesting, lone sump of 350KL has been constructed. Ten recharge pits have been only constructed (4m deep pipe) and 84 more recharge pits will have to be constructed in due course. The proponent as also asked to extend the pipes to 5m depth. The project site has two entries an exists.

The solar energy should be used sat least for street lights. OWC has not been installed and action should be taken immediately. There is an excess treated sewage of 204 KLD for which the proponent has applied for sewere connection from Thiruverkadu Municipality. Until the sewere line is ready, the excess sewage will be discharged into Koyembedu STP.

For CER activities the proponent is required to spend a sum of Rs.56.16 lakhhs (o.5% of the project cost of Rs.112.31 Crores) The proponent was asked to furnish the updated information with respect to the following checklist provisions:

CMDA approved plan and planning permission Environment Management Cell 63 Certificate for structural safety from Anna University/IIT Flood NoC revised Green belt development plan Adequacy report for STP Revised RWH pits & sumps Proposed CER activities Proposal for OWC Land use classification certificate Water quality data Permission from Thiruverkadu Municipality for water supply and excess treated sewage disposal The proponent was asked to furnish the particulars as discussed above and as per the check list already provided to the Technical Team on 31.5.2018. Accordingly, the proponent has submitted the check list with enclosures on 31.5.2018.
The proponent submitted the check list with enclosures on 31.5.2018. The annexure contains the extract of the check list. The checklist contains old and supplementary data/information. In the revised checklist the following classification have been submitted /action taken report submitted.
„The correct survey number is 104/2 instead of 140/2. The survey number 140/2 mentioned in the EIA report already submitted its corrected to 104/2.
64
The proponent has submitted a letter to the effect that the name M/s. VGN Property developers Pvt. Ltd as found in the EC application dt. 20.4.2018 and EIA report dt 20.4.2018 gets changed to M/s. VGN developers Pvrt. Ltd., Hence, the name of the proponent for issue of EC will be M/s. VGN developers Pvt. Ltd.

The proponent has submitted the revised green belt plan for the area of 4338.02 sq.m which is adequate. Proponent has also submitted the photographs to show that paver blocks have been removed to create the necessary green belt area.

From the perusal of the original proposal of the proponent, site inspection of the construction site and checklist submitted by the proponent, the technical team makes the following observation:

„The proponent has made a procedural violation in the sense that the proponent has started construction of the residential apartment before getting the Environmental Clearance from the competent authority. When the technical team assessed whether the proponent has actually followed in the past, the normal condition stipulated in the EC for all conditions, pre-construction & construction stages, the team is of the opinion that the proponent has not violated any conditions that are verifiable now. But there are certain conditions such as possible air pollution, noise pollution and soil pollution that could have been caused at the time of construction which cannot be verified now. The proponent should install OWC of required capacity and show evidences before getting EC.
Structural stability certificate and STP adequacy certificate should be 65 submitted before CTE.
Green belt development should be completed and evidence shown before getting EC. Thick greeneries should be developed on the southern side.
The technical team recommends the proposal to SEAC to favourably process proposal for recommendation to SEIAA for the grant of EC. However, it is to be pointed out that this proposal is not a regular protect seeking EC but a special project to be covered under violation category. There are guidelines set forth by MoEF & CC on how to proceed with such cases. The SEAC may decide further course of action in the light of the MoEF & CC notification for violation cases. The SEAC as per the MoEF & CC notification assessed the project based on ecological damage, remediation plan and natural & community resource augmentation plan furnished as an independent chapter in the environment impact assessment report by the proponent. The extract from the report is as follows:
„About ecological damage created by the proponent, remediation plan proposed and cost.
Land environment minimal damage Water environment, significant impact lover the ground water quality. Hence, project has damaged on water environment. Air Environment Minimal damage Noise environment the project site does not have significant adverse impact on the surrounding ambient noise level. 66 Biological environment - No major disturbance to the surrounding ecology.
Natural resource augmentation plan and cost. Air environment cost projected - 0.03% of total project cost - Rs.3.37 lakhs Water environment - cost projected - 0.028% of total project cost - Rs.3.14 lakhs Land Environment - cost projected - 0.02% of total project cost - Rs.2.25 Lakhs Noise Environment - cost projected - 0.017% of total project cost - Rs.1.91 lakhs Biological environment - cost projected - 0.01% of total project cost - Rs.1.12 lakhs.
To strengthen the Ayanambakkam lake bunds and plant drought resistant palm trees to prevent the bunds from eroding in consultation with PWD, Tamil Nadu within a period of 8 months after obtaining EC
- cost projected - 0.22% of the total project cost. Rs.24.7 lakhs Community resource augmentation plan and cost. Plan to provide basic amenities like sanitary facilities, drinking water facilities etc for Government High School located in Thiruverkadu - cost projected - 0.18% of total project cost - Rs.20.22 lakhs Based on the inspection report and the violation notification, the SEAC classified the level of damage by the following criteria: Low level ecological damage 67 Only procedural violations Medium level ecological damage Procedural violations Infrastructural violation such as deviation from CMDA/local body approval Non operation of the project High level ecological damage Procedural violations (started the construction at site without obtaining EC) Infrastructural violation such as deviation from MDA/localbody approval Under operation As per the OM o MoEF & dt. 1.5.2018, the SEAC deliberated the SEAC DELIBERATED THE FUND ALLOCATION FOR CORPORATE ENVIRONMENT RESPONSIBILITY WHICH SHALL BE TO A MAXIMUM OF 2% OF THE PROJECT COST.

In view of the above land based on the inspection report and the ecological damage, remediation plan and natural & community resource augmentation plan furnished by the proponent, the SEAC decided the und allocation for ecological remediation, natural resource augmentation & community resource augmentation and penalty by following the below mentioned criteria.

Level of    Ecologi     Natural      Commu        CER         Total
                                68



damages   cal       Resource    Nity       (% of     (% of

          reme
                    Augment     Resource   Project   Project

          diation
                    Tation      Augment    Cost)     Cost)

          cost
                    Cost        Tation

          (% of
                    (% of       Cost

          Project
                    Project     (% of

          Cost)
                    Cost)       Project

                                Cost)

Low       0.25      0.10        0.15       0.25      0.75

Level

Ecologi

Cal

Damage

Medium    0.35      0.15        0.25       0.50      1.25

Level

Ecologi

Cal

Damage

High      0.50      0.20        0.30       1.00      2.00

Level

Ecologi
                                      69



Cal

Damage




The committee observes that the project of M/s. VGN Developers Pvt Ltd at S.F.No.99, 101/1, 102/2, 104/1, 104/2, 104/3, 105/1, 105/2, 107/1B & 107/1C of Thiruverkadu village, Poonamallee Taluk, Tiruvallur District comes under the High level ecological damage category. The committee decided to recommend the proposal to SEIAA for grant of post construction EC subject to the following conditions in addition to the normal conditions;

The amount prescribed for ecological remediation(Rs.56.16 lakhs) natural resource augmentation (Rs.22.47 lakhs) and community resource augmentation (Rs.33.7 lakhs) totaling Rs.112.33 lakhs shall be remitted in the form of bank guarantee to Tamil Nadu Pollution Control Board before obtaining environmental clearance and submit the acknowledgement of the same to SEIAA-TN. The funds should be utilized for the remediation plan, natural resource augmentation plan & community resource augmentation plan as indicated in the EIA/EM report."

In the tabular column, they have proposed to impose a total environment compensation for high level ecological damage caused on account of the construction at 2% of the project cost. Along with the objections, they have also produced certain documents to show that they have constructed the STP which is complying with the norms and as such there is no environmental damage caused so as 70 to apply the principle laid down in GOEL GANGA DEVELOPERS case. They have also taken all steps to follow all environmental norms and create an environmental friendly situation in the construction so far done.

41. It may be mentioned here that even the construction of STP was without getting necessary 'consent to establish' and 'consent to operate' from the Tamil Nadu Pollution Control Board as required under the Water (Prevention and Control of Pollution) Act, 1974. Even in GOEL GANGA DEVELOPERS case, the developer had obtained Environment Clearance, but they have constructed in excess of the area to which permission was granted under the Environment Clearance. That was seriously taken note of by the Hon'ble Apex Court.

42. In this case, the fifth respondent has constructed the building without any prior Environment Clearance which is more serious than the GOEL GANGA DEVELOPERS case. Whenever the persons have violated the mandatory provision in carrying out the project, then they will have to be dealt with severely and they must realize that the court will impose heavy penalty for violation and it must be a lesson for others not to commit such violations in future.

43. The committee had assessed the total cost of construction of the project so far constructed, namely, 984 flats out of 1,356 flats at Rs.37,78,89,838 and assessed the environmental compensation at 10% of such cost at Rs.3,77,88,984. They have also given certain recommendations which reads as follows:

71

"The proponent shall upgrade the STP and ensure to meet the prescribed standards. The treated sewage shall be utilized for toilet flushing. He proponent shall maintain proper records for the operation of the STP and shall install online connectivity for the flow meter along with CCTV cameras in the STP and submit the details to SPCB within a month time.
The proponent shall obtain necessary permission or the ground water drawal from the ground water authority and also install flow meter at intake well to quantify the water drawal.
The proponent shall obtain post facto environmental clearance from the SEIAA/MoEF.
The proponent shall apply for the consent of the SPCB under the Water (P&CP) Act, 1974 and Air (P&CP) Act, 191981.
The proponent shall maintain proper records on daily basis for operation of the STP & organic waste converter a flow meters to be installed sat STP & intake water well. The data shall be submitted to TNPCB regularly.
The proponent shall carry out the remaining built up area of 15,167 sq.m only after obtaining the post facto environmental clearance. The environmental compensation calculated is Rs.3.77 Crores which is 10% of the project cost.

44. The applicant has filed objection to the report of the Joint Committee wherein he had noted that the Public Works Department had calculated at the rate of Rs.628 per sq.m for the built up area of only 55,873 sq.mt. The total built up area is 71,040.35 sq.mt. So 72 according to the fifth respondent, the compensation imposed is not correct.

45. The learned counsel appearing for the project proponent wanted to take a lenient view in respect of imposition of environmental compensation, considering the fact that it is a low cost construction. Even in GOEL GANGA DEVELOPERS case, 10% was mentioned as only the minimum and the maximum was upto Rs.100 Crores.

46. In this case, no Environment Clearance was obtained; no 'consent to establish' and 'consent to operate' was obtained by the project proponent before proceeding with the project. Further, they have already sold 984 flats and it is not known at what price they have sold the flats to the occupants. According to them, the total cost of the project was Rs.54.63 Crores and they have spent nearly Rs.389 Lakhs so far. There is no material available on record regarding the land value in that area and it is not known as to how the Public Works Department had taken the rate for assessing the compensation.

47. So under these circumstances, we feel that the amount of Rs.10 Crores fixed by this Tribunal as interim environmental compensation can be imposed as fair and reasonable total environmental compensation for the violation committed by the fifth respondent. So we direct the fifth respondent to pay a total total environmental compensation of Rs.10 Crores (Rupees Ten Crores only) within a period of two months to the Tamil Nadu Pollution Control Board.

73

48. Since the prosecution proceedings have already been initiated by the Tamil Nadu Pollution Control Board as directed by the MoEF & CC which is now pending before the court, we are not intending to give any further direction in this regard, as those proceedings can meet its legal culmination in accordance with law.

49. As regards the recommendations are concerned, the project proponent is directed to comply with the recommendations made by the Joint Committee as far as the completed portion of the construction is concerned.

50. As regards the remaining portion of the project, they are restrained from proceeding with the project without getting necessary clearance as expanded project from the MoEF & CC in accordance with law and if such an application is filed, the MoEF & CC/concerned authority are directed to consider the same and pass appropriate orders in accordance with law and we are not expressing any opinion for getting clearance in this regard as it is for those authorities to consider the same and pass appropriate orders in accordance with law.

51. Since 'consent to operate' and regular monitoring is required for the operation of the STP which has already been provided, we direct the project proponent to apply for 'consent to operate' with the Tamil Nadu Pollution Control Board and the Tamil Nadu Pollution Control Board is directed to consider such application and pass appropriate orders in accordance with law.

52. So the application is disposed of as follows:

74

(i)The fifth respondent is restrained from proceeding with the further construction of the project without getting necessary Environment Clearance or other permission as required under the EIA Notification, 2006, as amended from time to time.
(ii) If the fifth respondent applies for Environment Clearance to the concerned authority or if any application is pending with them, then the concerned authority is directed to consider that application and dispose of the same in accordance with law and we are not expressing any opinion regarding granting of the same as it has to be decided by such authority in accordance with law.
(iii) If the fifth respondent applies for 'consent to operate' in respect of the operation of the STP already constructed and commissioned, the Tamil Nadu Pollution Control Board is directed to consider the same and pass appropriate orders in accordance with law.
(iv) The fifth respondent is directed to implement the recommendations except the environmental compensation as suggested by the committee in its letter and spirit.
(v) The fifth respondent is directed to pay the total environmental compensation of Rs.10 Crores (Rupees Ten Crores only) to the Tamil Nadu Pollution Control Board within a period of two months and if the amount is not paid, then the Tamil Nadu Pollution Control Board is at liberty to realize the same from them in accordance with law.
(vi) The Pollution Control Board is directed to monitor the functioning of the STP periodically and if there is any violation found, take action against the fifth respondent in accordance with law. 75
(vii) Considering the facts and circumstances of the case, the parties are directed to bear their respective cost in the application.

With the above directions and observations, the application is disposed of.

....................................J.M (Justice K. Ramakrishnan) .................................E.M. (Shri. Saibal Dasgupta) O.A. No.162/2015 13.1.2021 Kkr