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 16, Cited by 0]

Delhi High Court - Orders

New Delhi Nature Society vs Sh. Rajesh Bansal & Ors on 14 March, 2022

Author: Najmi Waziri

Bench: Najmi Waziri

                              $~13
                              *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                              +      CONT.CAS(C) 220/2022, CM APPL. 10046/2022 & CM APPL.
                                     11434/2022

                                     NEW DELHI NATURE SOCIETY                          ..... Petitioner
                                                         Through:   Mr. Aditya Narayan Prasad and Ms.
                                                                    Dhriti Chhabra, Advocates.

                                                         versus

                                     SH. RAJESH BANSAL & ORS.                          ..... Respondents
                                                         Through:   Mr. Sudhir Nandrajog, Senior
                                                                    Advocate with Mr. Anupam Varma,
                                                                    Mr. Nikhil Sharma, Mr. Aditya Gupta
                                                                    and Ms. Manu Tiwari, Advocates for
                                                                    R-1.
                                                                    Mr. Gautam Narayan, ASC for
                                                                    GNCTD with Mr. Adithya Nair,
                                                                    Advocate for Tree Officer.
                                                                    Mr. Jawahar Raja, Advocate for
                                                                    PWD.

                                     CORAM:
                                     HON'BLE MR. JUSTICE NAJMI WAZIRI
                                                       ORDER

% 14.03.2022 The hearing has been conducted through hybrid mode (physical and virtual hearing).

1. On 25.02.2022, contempt notice was issued to the respondents. It reads inter-alia as under:

"...3. The petitioner is aggrieved by yet another extended and egregious instance of victimization of trees, chopping up of roots of healthy trees, as depicted in the photographs reproduced hereunder: -
Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 1 of 61 Signing Date:05.04.2022 11:54:12 Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 2 of 61
Signing Date:05.04.2022 11:54:12 Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 3 of 61 Signing Date:05.04.2022 11:54:12 Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 4 of 61 Signing Date:05.04.2022 11:54:12 Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 5 of 61 Signing Date:05.04.2022 11:54:12 Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 6 of 61 Signing Date:05.04.2022 11:54:12 Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 7 of 61 Signing Date:05.04.2022 11:54:12 Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 8 of 61 Signing Date:05.04.2022 11:54:12 Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 9 of 61 Signing Date:05.04.2022 11:54:12 Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 10 of 61 Signing Date:05.04.2022 11:54:12 Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 11 of 61 Signing Date:05.04.2022 11:54:12 Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 12 of 61 Signing Date:05.04.2022 11:54:12 Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 13 of 61 Signing Date:05.04.2022 11:54:12 Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 14 of 61 Signing Date:05.04.2022 11:54:12
4. The digging distance from the tree trunk is less than one meter; the tree roots have been cut/ damaged; the Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 15 of 61 Signing Date:05.04.2022 11:54:12 orders of this court and of the National Green Tribunal („NGT‟) have been deliberately breached. This court in various orders has directed the government departments and various agencies in Delhi to strictly adhere to the directions of the NGT. Somehow the disposition of some authorities and agencies appear to be callous towards compliance of the said directions. While such non-

compliance may entail proceedings under the Contempt of Courts Act, 1971 and proceedings under other statutes, the harm to and victimization of the trees, causing a setback to the green ambience of the area leading to an eventual damage to the environment as a whole cannot be overlooked. The citizens have a right to retain and care for their ambient neighbourhood, except as alterable according to law.

5. Section 2(h) of the Delhi Preservation of Trees Act, 1994 reads as under:-

"2. Definitions:-
...
(h) "to fell a tree" with its cognate expression, means serving the trunk from the roots, uprooting the tree and includes bulldozing, cutting, girdling, lopping, pollarding, applying arboricides, burning or damaging a tree in any other manner."

6. On 03.12.2021 this court in CONT.CAS(C) 851/2021 titled Neeraj Sharma vs. Vinay Sheel Saxena & ors. directed inter alia as under:

"...
11. In Kalpavriksh vs. Union of India & Ors, W.P.(C) 1772/2007, a Division Bench of this court had on 19.09.2007 directed as under:
"...
2. We had issued orders for stopping concretization around trees and asked the authorities to take remedial action to save the trees as concretization is causing damage to the trees. Such concretization is also in violation of the Delhi Preservation of Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 16 of 61 Signing Date:05.04.2022 11:54:12 Trees Act, 1994, as indiscriminate concretization and constructions have been made around trees on the pavements of Delhi.
...
6. The Central Government has issued guidelines for greening of urban areas and landscaping in Delhi. The first paragraph of the said guidelines provides that unnecessary and excessive tiling of the roadside pavements should be avoided. There are some other constructive ideas and points and directions incorporated in the same, which are required to be implemented by the public utility departments of Delhi.
7. Since the aforesaid guidelines have been issued by the Central Government, the public utility services of Delhi are bound to comply with the aforesaid guidelines, which are issued.
8. We, therefore, issue a direction to the public utility departments including the Municipal Corporation of Delhi. New Delhi Municipal Council, PWD and also the DDA to comply with the directions contained in the guidelines and also to see that the intention behind issuance of the aforesaid guidelines is understood and the said guidelines should be implemented in their letter and spirit.
(Emphasis supplied)
12. In CONT.CAS(C) 660/2020, titled New Delhi Nature Society vs. Shri Vinay Sheet Saxena & Ors., this court had passed the following orders on 19.01.2021: "...
1. Let R-1 and R-2 file a another affidavit, with better particulars, indicating that: i) apart from the fine imposed and recovered, ii) what other actions have been contemplated and/or initiated against the officials concerned and iii) what remedial measures have been advised and supervised to ensure the provision of conducive environs, so that the trees which have been extensively damaged and victimized on account of the callous civil works undertaken by the PWD, can heal Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 17 of 61 Signing Date:05.04.2022 11:54:12 themselves overtime.
2. For reasons best known to him, the SHO/R-3 has not filed any reply/counter affidavit. Let R-3s affidavit reply as to whether the Beat Staff had noticed any ongoing civil works and related damage to trees and/or whether any complaints had been made apropos the construction undertaken by R-1 and R-2. In particular, the SHO shall state as to what actions he took apropos the complaint made by the petitioner on 12.08.2020.
3. According to the petitioner, the Tree Officer (DCF), South, GNCTD was intimated in February 2020, of the civil works undertaken by the PWD in blatant breach of the orders of the National Green Tribunal („NGT‟), yet no action was taken. Receipt of the petitioner‟s letter is admitted in an RTI reply. Yet, the Tree Officer states that he was intimated of the orders passed by the NGT only in August, 2020. Let the Tree Officer file an affidavit in this regard, along with supporting documents.
4. Referring to the orders passed by this Court as well as by the NGT, the petitioner submits that the respondents were i) duty bound to comply with the same regarding their ongoing civil works and ii) in all future contracts incorporate a clause that the directions of the learned NGT would have to be strictly followed. Indeed, R-2, the HoD of PWD had duly undertaken to do so before the NGT. There is evident default in compliance.
5. The photographs show that damage caused to the trees is extensive and shows callous disregard of the woefully inadequate green areas we have in the city.
They are reproduced hereunder:
Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 18 of 61 Signing Date:05.04.2022 11:54:12 Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 19 of 61
Signing Date:05.04.2022 11:54:12 Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 20 of 61 Signing Date:05.04.2022 11:54:12 Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 21 of 61 Signing Date:05.04.2022 11:54:12 Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 22 of 61 Signing Date:05.04.2022 11:54:12 Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 23 of 61 Signing Date:05.04.2022 11:54:12
6. Let the fresh affidavits, be filed by the respondents within two weeks. Rejoinder thereto, if any, be filed before the next date.
Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 24 of 61 Signing Date:05.04.2022 11:54:12
7. In view of the above, let due caution be exercised by the PWD apropos the all its ongoing civil works and due cautionary measures be initiated for all future projects.
8. Renotify on 18.02.2021.
9. The order be uploaded on the website forthwith."

13. Another direction issued on 10.02.2010 by a Division Bench of this court in S.C. Jain vs. UOI & Anr., W.P.(C) 11162/2009 reads as under:

"...Status report filed by the Govt. of NCT of Delhi is taken on record. The counsel appearing for the MCD and NDMC to file their status report during the course of the day. DDA is given further time of two weeks to file status report. Needless to say that the Authorities shall continue to carry out the work of removal of concretes around the trees and file further status report. The Authorities shall not use an area of 6‟x6‟ around the trees while laying down pavements or any other road etc...."

(Emphasis Supplied)

14. On 23.04.2013, the National Green Tribunal in Aditya N. Prasad & Ors. Vs. Union Of India & Ors., O.A. No. 82/2013 directed, inter-alia, as under:

"...
In the meanwhile, we direct all the public authorities, more particularly Municipal Corporation of Delhi, DDA, DTC, DMRC, NHAI and all Government respondents in this petition including the Director General of CPWD, the Chief Engineer, PWD, to ensure that
(i) All the sign boards, names, advertisements, any kind of boards or signages, electric wires and high tension cables or otherwise are removed from the trees forthwith.
(ii) They shall also ensure that the concrete surrounding the trees within one metre of the trees are removed forthwith and Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 25 of 61 Signing Date:05.04.2022 11:54:12 all the trees are looked after well and due precaution is taken in future so that no concrete or construction or repairing work is done atleast within one metre radius of the trunk of trees.. The Vice Chairperson, the Commissioner, the Chief Engineer, the Director General and all other senior most officers of the Departments/authorities concerned shall be personally responsible for carrying out this order.
(iii) The Departments/authorities concerned shall take all and every prohibitive measures to prevent the defacing of the trees in any manner whatsoever, save only its trimming in accordance with law.
(iv) All the respondents whose boards are fixed on the trees shall be prosecuted by the respective authorities under in accordance with the relevant law.

..."

(Emphasis Supplied)

15. On 01.03.2021, a "Modified Circular" was issued by the Pr. Chief Engineer (South), PWD, which cautions the Department apropos preservation of trees and exhorts compliance of the aforesaid directions. The Circular reads as under:

Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 26 of 61 Signing Date:05.04.2022 11:54:12 Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 27 of 61
Signing Date:05.04.2022 11:54:12 ...
20. The petitioner refers to an affidavit filed by the Conservator of Forest, GNCTD in the Supreme Court in W.P.(C) 202/1995 in T. N. Godavarman Thirumulkpad vs. Union of India & Others, which reads inter-alia as under:
"...
1. That a committee in terms of the Supreme court‟s judgement dated 12th Dec, 1996, has been constituted to identify forest area. Another committee has also been constituted to file status report about the Identification of Forest areas.
3. That the committee has taken decision to identify areas above 2.5 acre having density of 100 trees per acre as well as stretches of land along roads, drains etc, having length of 1.0 km, besides areas already shown as forest/etc. In revenue land records.
14. That the details of the forest areas and plantation areas along roads under P.W.D. are at Annexure-IX. ..."

21. Annexure IX of the said affidavit provides a list of forest areas and plantation areas along the roads maintained by PWD. The learned counsel for the petitioner submits that as per the aforesaid affidavit, the Green Belt along Vikas Marg, are deemed forest. Requisite permission ought to have been obtained by the Authority concerned. He says that the trees along Vikas Marg have been victimised by the ongoing construction by the PWD.

...

23. The learned counsel for the petitioner refers to a report by the Mr. T.M. Das, Professor, University of Calcutta, titled "Revaluation of Services of a Tree in 2012"; according to which the total environmental and social benefits derived Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 28 of 61 Signing Date:05.04.2022 11:54:12 from a tree during 50 years of growth is Rs.3,55,13,000/- or $7,10,260, in terms of table-1 of the Report: Indian Biologist, Vol 44(1), pp 13-17 (2012), the same is reproduced as under:

S.No. During 50 years of growth Original(1979) Revised(2011-
12)
1. Production of oxygen Rs.2,50,000 Rs.5,25,000 ($10500)
2. Conversion to animal flesh Rs.20,000 Rs.1,50,000 & bones ($3000)
3. Recycling of water and Rs.2,50,000 Rs.5,00,000 controlling humidity and ($10000) Air temperature
4. Recycling of water and Rs.3,00,000 Rs.77,28,000 controlling humidity and ($154560) Air temperature
5. Sheltering of birds, Rs.2,50,000 Rs.64,85,000 squirrels & insects ($129700)
6. Removal of SPM. CO2, Rs.5,00,000 Rs.2,01,25,000 SO2 from air ($402500) Grand total Rs.15,70,000 Rs.3,55,13,000 ($710260)

24. ......."

7. From the aforesaid photographs, it is clear that the above directions of the NGT have been consciously breached and prima facie contempt of court has been committed by the respondents. The aforesaid directions and guidelines referred by this court were not only meant to be followed in the said case but were in rem for all public authorities in the NCT of Delhi. Despite numerous orders passed by this court apropos the protection of trees and sensitising officers apropos the same, there is less than caring attitude by the officials entrusted for protecting the environment. The constant breach of this court‟s orders not only constitutes contempt of court but the same is also in violation of the provisions of the Delhi Preservation of Trees Act, 1994 and constitutes as an offence under the said act.

Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 29 of 61 Signing Date:05.04.2022 11:54:12

8. At this stage, the learned Senior Counsel for R-1 submits that a stretch of mere 70 meters was dug up for laying of an underground electricity cable and that the R- 1/BSES RPL has ensured that the trees are not victimized. He submits that one meter distance from tree trunk has been maintained.

9. The learned counsel for the petitioner submits that by a letter dated 17.01.2022, Public Works Department („PWD‟) had cautioned BSES apropos the necessity to ensure that excavation was carried out by BSES-RPL/R-1 while maintaining a distance of one meter radius from the trees. BSES RPL/R-1 was also informed that if the damage is done to the trees due to the excavation and/or digging work then the BSES RPL/R-1 would be responsible for the same. Upon inspection of the site that days later, PWD found that the damage to many trees have been done. It intimated R-1/BSES RPL by a letter dated 20.01.2022 as under:

Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 30 of 61 Signing Date:05.04.2022 11:54:12

10. The learned counsel for the petitioner further submits that the petitioner has not only written to SHO PS C.R. Park but to number of other agencies, including the PWD, BSES RPL, Forest Department, Tree Helpline etc. The list of complaints made/ intimation given to various authorities is as under:

Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 31 of 61 Signing Date:05.04.2022 11:54:12

11. The petitioner states that till now no remedial measures have been initiated at the site, by any agency. Abandonment of and damage to trees is evident, from the aforesaid photographs.

12. The court is of the view that the Tree Officer himself would need to answer apropos the allegations made in the petition. Let the Head of the Department („HoD‟) i.e., Principal Chief Conservator of Forests look into the matter, address the issues urgently, and ensure immediate remedial measures. The Principal Chief Conservator of Forests is impleaded as R-7. The Amended Memo of Parties be filed by the petitioner within two days.

13. Issue notice to R-7 through ordinary process, Speed Post, approved courier, dasti, e-mail, WhatsApp, SMS, Signal, and such other forms of electronic service as may be viable, through counsel as well, returnable on 14.03.2022.

14. The court notices that the width of the pavement has been realigned and shortened; evidently this would reduce the space for maneuvering for a wheelchair bound on the said footpath. The ongoing construction work is clearly not in tandem with the requirements of the persons under the Rights of Persons with Disabilities Act, 2016, for which an exercise is already underway in MAC.APP. 870/2011. Quite clearly there is a lack of coordination, if not insensitivity to the needs of the people by the PWD. The Engineer-in-Chief, PWD needs to explain as to how and in what circumstances, the width of the existing footpath was reduced and the new so- called channel for water harvesting has been created on the road, without keeping in mind the needs of persons with disabilities. The footpath should be user friendly for both - able bodied and those persons who have the protection, guarantee and benefit of Rights of Persons with Disabilities Act, 2016.

15. In view of the above, status quo at the site shall be maintained till such time a satisfactory reply is filed by the authorities concerned. The photographs reproduced below Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 32 of 61 Signing Date:05.04.2022 11:54:12 show the road width has been extended and the width of the footpath has been reduced for the reasons best known to the PWD. The manholes are 3-4 inches above the footpath level, which makes the footpath absolutely non-usable, the same should be at an even level. Let the same be rectified by the PWD and an answer shall be furnished by the Engineer in Chief as to how this work was allowed. No person on a wheelchair or even a person moving with a walker and/or crutches will be able to use the footpath. Instead of facilitating movement of citizens, the PWD has only created hurdles in the free movement of people. Photograph at page 115 shows that concrete ramps have been built on the footpath, by private individuals for access of their motor- vehicles etc. into their properties. This is impermissible. Surely PWD/ road-owning agency would not have permitted this. It being ex facie illegal, should be removed and the footpath should be leveled keeping in mind a wheel-chair bound or visually disabled. Surely, no private individual can construct a ramp on a public footpath. The Engineer-in- Chief, PWD shall set right all such anomalies, which he may notice, and the said exercise shall be carried out in the next three days. A copy of this order shall be placed before the Chief Secretary, GNCTD for him to set in motion remedial measures within a week.

Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 33 of 61 Signing Date:05.04.2022 11:54:12 Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 34 of 61

Signing Date:05.04.2022 11:54:12 Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 35 of 61 Signing Date:05.04.2022 11:54:12 Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 36 of 61 Signing Date:05.04.2022 11:54:12

16. The Principal Chief Conservator of Forests shall file a reply within two weeks.

17. The Engineer-in-Chief, PWD shall initiate an inquiry against the persons who may be found wanting in carrying out the project as per rules, especially in failing to ensure that the footpath, which is maintained by the PWD, has been rendered unusable.

18.The damage done to the trees by the respondents cannot be condoned. A system has to be put in place; the citizens of Delhi should not suffer because of such callous disregard of rules, regulations, courts orders and the urgent need to protect the environment.

19.The photographs show that there is no barricade to protect motorists and road users from the building material and debris stacked on the road and the footpath. This a clear public hazard virtually inviting an accident. There is no intimation at the site or elsewhere, for the public, as to when the work started and when it is to finish. Surely, the people cannot be at the mercy of the various departments involved as to the period for which the work will go on and when the footpath would be restored for the public use.

20.The PWD should have stopped the work immediately; the Tree Officer should have initiated action immediately against them. The local police has also not taken any action. In view of the above, prima facie the court is of the view that the respondents have committed contempt of court. There is also evident dereliction of their official duty.

21.Accordingly, issue notice to the respondents to show cause why contempt proceedings be not initiated against them under sections 2(b), 10 and 12 of the Contempt of Court Act, 1971. Notice is accepted by the learned counsel named above for the respondents. Compliance affidavit/reply be filed in two weeks. Rejoinder thereto, if any, be filed before the next date.

Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 37 of 61 Signing Date:05.04.2022 11:54:12

22.All the respondents shall remain present in the court on the next date.

..."

2. As is evident, the said contempt notice was issued to the respondents as they were prima facie found to be in breach of the following orders of this court as well as the order of the National Green Tribunal ('NGT'): (a) Kalpavriksh v. Union of India & ors., W.P. (C) 1772/2007 dated 19.09.2007; (b) S.C. Jain v. Union of India and Anr., W.P. (C) no. 11162/2009 dated 10.02.2010; (c) New Delhi Nature Society v. Shri Vinay Sheel Saxena, CONT.CAS(C) 660/2020 dated 19.01.2021; (d) Aditya N. Prasad & Ors. v. Union of India & Ors., O.A. no. 82/2013 dated 23.04.2013.

3. The learned counsel for the petitioner submits that a site visit on 11.03.2022, in the presence of Mr. Sudhir Nandrajog, the learned Senior Advocate for R-1, Mr. Gautam Narayan, the learned ASC for GNCTD representing the Tree Officer, GNCTD as well as Mr. Jawahar Raja, learned counsel for Public Works Department ('PWD'), it was observed that, despite a status-quo order being issued by this court on 25.02.2022, construction work/laying of cables/pipes was still continuing at the site, unmindful of the aforesaid orders, and in total disregard to any care or concern for the living trees. The latter have been rooted into the earth for possibly two decades. The said work was being carried out on a road maintained by PWD. It was for PWD to have ensured that the work at site was stopped. It chose not to, in clear breach of the court's directions. The court is informed that the aforesaid order has been placed before the Chief Secretary, Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 38 of 61 Signing Date:05.04.2022 11:54:12 GNCTD and an enquiry has been initiated apropos the breach of directions and seeming administrative recalcitrance. Let the enquiry report be placed before the court within three weeks. Reply to Show Cause Notice not filed:

4. Insofar as the status quo was not maintained at the site and no reply been filed by Respondent Nos. 2 and 3, in terms of the detailed aforesaid notice, the said respondents are held guilty having committed contempt of court and for wilfully disobeying the directions of this court. They are held guilty of contempt of court for wilfully disobeying the directions of this court and of the NGT, in particular the R-2 and R-3 have breached this court's directions as specified in the order dated 25.02.2022 in paragraph 6 thereof. The said paragraph quotes an order in another case i.e. Cont. Cas (C) No.851/2021 on 03.12.2021 which directed PWD to exercise due caution apropos all its ongoing civil works as well as for all future projects. The respondents have also failed to comply with this court's directions dated 10.02.2010 in S.C. Jain v. UOI & Anr., W.P.(C) 11162/2009, inter alia, as under:
"...Needless to say that the Authorities shall continue to carry out the work of removal of concretes around the trees and file further status report. The Authorities shall not use an area of 6‟x6‟ around the trees while laying down pavements or any other road etc...."

5. On 23.04.2013, the National Green Tribunal in Aditya N. Prasad & Ors. Vs. Union Of India & Ors., O.A. No. 82/2013 directed, inter- alia, as under:

Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 39 of 61 Signing Date:05.04.2022 11:54:12
"...
In the meanwhile, we direct all the public authorities, more particularly Municipal Corporation of Delhi, DDA, DTC, DMRC, NHAI and all Government respondents in this petition including the Director General of CPWD, the Chief Engineer, PWD, to ensure that
(i) All the sign boards, names, advertisements, any kind of boards or signages, electric wires and high tension cables or otherwise are removed from the trees forthwith.
(ii) They shall also ensure that the concrete surrounding the trees within one metre of the trees are removed forthwith and all the trees are looked after well and due precaution is taken in future so that no concrete or construction or repairing work is done atleast within one metre radius of the trunk of trees.. The Vice Chairperson, the Commissioner, the Chief Engineer, the Director General and all other senior most officers of the Departments/authorities concerned shall be personally responsible for carrying out this order.
(iii) The Departments/authorities concerned shall take all and every prohibitive measures to prevent the defacing of the trees in any manner whatsoever, save only its trimming in accordance with law.
(iv) All the respondents whose boards are fixed on the trees shall be prosecuted by the respective authorities under in accordance with the relevant law....".

6. The Principal Chief Engineer, PWD and all Executive Engineers were conscious of the modified circular issued by the PWD on 01.03.2021 of the need to abide with the aforesaid directions.

7. As noted in para 9 of the previous order, PWD stated that damage to many trees has been done. It was for the PWD to have ensured that such damage was prevented. Not doing so, it has been complicit in the damage to the trees. PWD itself has re-laid the pavements and created Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 40 of 61 Signing Date:05.04.2022 11:54:12 manholes of 6'x6' radius around 16 trees, as is evident from the photographs.

8. In the circumstances R-2 and R-3, under whose directions and watch the project has been undertaken are held guilty of having committed contempt of court. Let them be present in court on the next date for orders on sentencing.

9. The learned counsel for Delhi Police submits, upon intimation, that the persons carrying out the digging and other works at the site were warned and a work stop order was served upon them but the work continued at the site. Evidently, it was always open to Delhi Police to initiate action against the erring parties. Whether it has been done or not, is still not known. The DCP concerned shall ensure prompt action is taken. An affidavit shall be filed by her/him in this regard as well as apropos the delay in the initiation of appropriate action against the erring parties by the officer concerned. The affidavit shall be filed before the next date, failing which the DCP shall be present in court.

10. The Tree Officer has inspected the site. The learned ASC for GNCTD refers to an affidavit of the DCF (South), duly approved by the Principal Chief Conservator of Forest, which states, inter-alia, that upon inspection of the site, it was found that about 13 trees had been damaged in an exercise carried by SDMC and 10 trees were damaged by PWD, also there was unlawful concretization of the earth around the trees. Therefore, a fine of Rs.40,000/- and Rs.1,00,000/- had been imposed on SDMC and PWD, respectively.

11. The court is also informed that a stretch of a road is dug up by one agency and no sooner before the work ordinarily is completed by that Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 41 of 61 Signing Date:05.04.2022 11:54:12 agency, that another agency comes along and digs up the same road yet again. This cycle continues year round, be it for the work of laying down internet cables, electricity lines, water pipes, telephone cables, etc.

12. Egregious breach of the courts directions is evident from the photographs shown to the court, are reproduced hereunder:

Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 42 of 61 Signing Date:05.04.2022 11:54:12 Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 43 of 61
Signing Date:05.04.2022 11:54:12 Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 44 of 61 Signing Date:05.04.2022 11:54:12 Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 45 of 61 Signing Date:05.04.2022 11:54:12 Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 46 of 61 Signing Date:05.04.2022 11:54:12 Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 47 of 61 Signing Date:05.04.2022 11:54:12 Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 48 of 61 Signing Date:05.04.2022 11:54:12 Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 49 of 61 Signing Date:05.04.2022 11:54:12 Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 50 of 61 Signing Date:05.04.2022 11:54:12 Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 51 of 61 Signing Date:05.04.2022 11:54:12 Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 52 of 61 Signing Date:05.04.2022 11:54:12 Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 53 of 61 Signing Date:05.04.2022 11:54:12 Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 54 of 61 Signing Date:05.04.2022 11:54:12 Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 55 of 61 Signing Date:05.04.2022 11:54:12 Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 56 of 61 Signing Date:05.04.2022 11:54:12 Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 57 of 61 Signing Date:05.04.2022 11:54:12

13. Callous and deliberate disregard of the courts directions and a concerted effort to damage the ecology of the city is clearly evident from the photographs. Let the Deputy Commissioner of Police concerned, personally monitor the Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 58 of 61 Signing Date:05.04.2022 11:54:12 investigation and file a Status Report before the next date.

14. Photographs from pages 10 to 15 of the affidavit of DCF (South), show that a boundary wall of a Community Centre is being laid down by damaging 13 fully grown trees. This matter will require the assistance of the Commissioner of the SDMC. His assistance to the court on the next date will be required.

15. The learned counsel for the petitioner refers to a recommendation made by the Indian Council of Forestry Research and Education, Dehradun in Kalpavriksh vs. Union of India (supra). The said recommendation was made in July 1999 because on account of continued digging of the earth near the roots of trees on Tilak Marg and Akbar Road, the tamarind trees (Tamarindus indica) were drying up and dying. Sadly, almost of a quarter of century later, the lack of care continues unabated. It would, therefore, be in the fitness of things, if permission of the Tree Officer is first taken before the initiation of any civil work, which are likely to be made within a distance of 2mts from any existing tree. An order, in this regard, may well be passed by the Chief Secretary, GNCTD, with a copy to all Central Government agencies, Commissioners of the Municipal Corporations and CEO, Delhi Cantonment Board. Forest Guards:

16. The learned counsel for the petitioner informs the court that vide order dated 10.12.2015 passed in OA No. 215/2014, the learned National Green Tribunal ('NGT') had directed that the augmentation of number of Forest Guards, to at least 200. The court is informed that the examinations for the said posts were held recently and the results Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 59 of 61 Signing Date:05.04.2022 11:54:12 are expected shortly, thereafter, the selected candidates would have to undergo training. Let the Chief Secretary, GNCTD, look into this matter as well, so as to strengthen the much needed forestry force and for protection and preservation of the trees in the city.

17. As and when a request for police assistance is made by the Tree Officer or a Forest Guard, the SHO concerned shall depute at least two police officers so that there is no threat to the life and limb of the said Tree Officer. The Police Commissioner, Delhi shall issue appropriate directions in this regard, especially because the powers of the Forest Guard extend to effect arrest of a person(s) without warrants under s. 18, 20 and 22 of the Delhi Preservation of Trees Act, 1994 read with s.149 Cr.P.C. Provision of further security would also be duly considered and provided by the local police upon such request being made by the Tree Officer.

18. Let a copy of this order be placed before the Chief Secretary, GNCTD, for decisions to be taken in this matter within three weeks with due intimation to the court. Let an affidavit of the Tree Officer be brought on record, with an advance copy to the learned counsel for the petitioner.

19. The imperative of protecting trees can never be overlooked, as the city has witnessed the worst period of air pollution in the past four-five years. The generation of fresh oxygen by trees and their acting as carbon sumps would always mitigate air-pollution.

20. The learned counsel for the petitioner further submits that a Tree Officer may feel threatened and apprehensive, especially in heavily populated areas or other places where there is often a threat to their Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 60 of 61 Signing Date:05.04.2022 11:54:12 personal security, hence a larger police force would be required to be provided to the Tree Officer.

21. The issue shall be considered at an appropriate stage.

22. Renotify on 07.04.2022.

NAJMI WAZIRI, J MARCH 14, 2022 SS/rd Signature Not Verified Digitally Signed By:KAMLESH KUMAR CONT.CAS(C) 220/2022 Page 61 of 61 Signing Date:05.04.2022 11:54:12