Supreme Court of India
Sterlite Industries (I) Ltd. Etc. Etc vs Union Of India And Ors. Etc. Etc on 11 October, 2011
Equivalent citations: 2012 AIR SCW 543, (2012) 109 ALLINDCAS 123 (SC), AIR 2011 SC (SUPP) 40, (2011) 11 SCALE 422, 2011 (10) SCC 254, (2012) 3 KCCR 198
Author: A. K. Patnaik
Bench: A. K. Patnaik, R. V. Raveendran
Non-Reportable
IN THE SUPREME COURT OF INDIA
CIVIL APPELLATE JURISDICTION
SPECIAL LEAVE PETTION (C) NOs.28116-28123 OF 2010
Sterlite Industries (I) Ltd. Etc. Etc. ... Petitioners
Versus
Union of India & Ors. Etc. Etc. ... Respondents
O R D E R
A. K. PATNAIK, J.
We have heard Mr. C.A. Sundram, learned counsel for the petitioners, Mr. Vaiko in-person for respondent no.1, Mr. V. Prakash, learned counsel for the respondent no.2, Mr. Guru Krishna Kumar, learned Additional A.G. for the Government of Tamil Nadu, Mr. Subramanium Prasad, learned counsel for the Tamil Nadu Pollution Control Board, and Mr. Vijay Panjwani, learned counsel for the Central Pollution Control Board.
2. The High Court has by the impugned judgment inter alia directed that the industrial unit of the petitioner be 2 closedown immediately because of the environmental pollution caused by the industrial unit. On 01.10.2010, this Court directed that the matter be listed on 18.10.2010 and stayed the impugned judgment of the High Court till then. On 18.10.2010, the Court issued notice and continued the interim stay. The Court has continued the interim stay from time to time.
3. When the matter was taken up on 25.02.2011, the Court after hearing learned counsel for the parties was of the view that an independent assessment of the present situation and condition of the industrial unit of the petitioners, and its effect with reference to environmental pollution by National Environmental Engineering Research Institute (NEERI), after a joint inspection with the officials of Central Pollution Control Board, Tamil Nadu Pollution Control Board and the PIL petitioners before the High Court, will help the Court to arrive at a decision and accordingly directed NEERI to make a pollution and environmental impact assessment and submit its report. Accordingly, NEERI carried out the inspection during 6th to 8th April, 2011 and 19th to 22nd April, 2011 and submitted its report. 3
4. On 18.07.2011, the Court directed the Tamil Nadu Government as also the Tamil Nadu Pollution Control Board to submit their comments/suggestions with reference to the NEERI report so that the Court can have a clear view about the existing position. On 25.08.2011, the Court after perusing the Status Report of the Tamil Nadu Pollution Control Board directed the Tamil Nadu Pollution Control Board to file a synopsis specifying the deficiencies with reference to the NEERI report and suggest control measures that should be taken by the petitioners so that the Court can consider the direction to be issued for remedial measures which can be monitored by the Tamil Nadu Pollution Control Board.
5. The Tamil Nadu Pollution Control Board has filed along with an affidavit dated 30.08.2011, a Chart of deficiencies and measures to be implemented by the petitioners-industry which is to the following effect:
"
Sl.No Deficiency Measures Suggested I To improve the (1) Hoods with extraction system emission are to be installed for control collection of fugitive emission efficiency in at (i) smelter lance, (ii) the process smelter feed port, (iii) rotary 4 section holding furnace-slag granulation & (iv) matte tapping and to be connected to the control measures. In view of the above additional emission load, the emission control measures of scrubbing system has to be enhanced.
(2) One bag house at smelter is to be installed prior to scrubber, to control dust emission.
(3) One bag house at converter is to be installed prior to scrubber, to control dust emission.
(4) Regulative measure for
periodical soot blowing
operation in waste heat
recovery boiler is to be
implemented to prevent
sudden emission load of soot particulates.
II To improve (1) Ducts to collect all the fugitive fugitive emission and control measure emission of flue gas desulphurization control system consisting of bag filter and 2 stage lime scrubber are to be provided, as per the engineering study carried out. (2) Gypsum conveyor belt is to be made fully closed so as to prevent fugitive emissions. (3) The unpaved roads within the 5 industry premises should be pave to control the dust due to movement of vehicles.
(4) The frequency of water sprinkling on roads is to be increased to 4 times per shift to reduce the re-suspended dust particles due to movement of vehicles.
(5) Permanent water sprinklers are to be provided at gypsum pond area and roc phosphate area.
III To improve (1) The chemical treatment effluent comprising coagulation- treatment flocculation and settling is operation to be operated effectively to optimize the treatment efficiency so as to improve the performance of fluoride remove.
(2) The existing reverse osmosis plant is to be operated to the maximum capacity of 1,600 kiloliters per day and maintained so as to recover, recycle and reuse the permeate.
(3) Iron removal plant as a pretreatment facility to reverse osmosis system is to be installed for sustaining the membrane life and achieving optimum membrane performance.
IV To improve (1) The evaporation system along 6 disposal of with drying facility must be rejects arising expanded to cope up with the from effluent capacity of the reverse treatment osmosis plant and improved Plant to generate the concentrate in solid form.
(2) The reverse osmosis rejects stored in the temporary storage ponds must be taken for concentration and drying followed by disposal in secured landfill facility. (3) The temporary storage ponds provided for disposal of reverse osmosis rejects must be removed, in view of capacity augmentation of evaporator system.
V To improve raw (1) The raw material of copper material concentrate is to be stored in storage and a closed shed and received & handling transferred in closed conveyor system.
(2) All the chemical storage tanks are to be provided with dykes to avoid the possibility of any accidental discharge. VI To improve (1) The deposited silt in the storm storm water water drains is to be removed drainage and and disposed off in secured collection landfill facility and this is to system be practiced regularly to prevent any pollutant carryover and to avoid water logging.
(2) Additional rainwater collection reservoir with storage capacity 7 of 30,000-50,000 cubicmeter, is to be provided to prevent discharge of runoff from the critical storage/process plant areas, during peak precipitation, taking into consideration of the recent updated meteorological data and maximum industrial utilization.
VII To improve (1) The sold waste of slag is to be solid waste stored within the stipulated disposal 10 hectares of land with a restricted stacking height of 12 meters so as to adhere with the safe load bearing capacity of 25 metric ton per square meter of the underlying soil/land in that area.
(2) The slag is to be disposed for beneficial uses, such as road formation, shot blasting, abrasive production, cement aggregate making and other relevant areas of application, with approval from concerned agencies. The monthly disposal must be at least 50% more than the monthly generation quantities of both slag and gypsum.
VIII To improve (1) Additional electromagnetic monitoring of flow meters (12 Nos.) are to be air quality, provided to assess (i) raw effluent and water consumption (4 Nos.), water (ii) rain water consumption (3 consumption Nos.) and (iii) waste water generation & waste water reuse (5 Nos.) 8 (2) Online pH meter is to be provided in reaction tanks of the effluent treatment plants to ensure optimum pH for effective precipitation of the pollutants.
(3) Fluoride concentration in groundwater at gypsum storage ponds is to be regularly monitored, recorded and ensured with the baseline fluoride concentration.
(4) Health monitoring of the people living in the nearby villages is to be carried out at least once every six months. IX To improve (1) Around 26 hectares of land greenbelt within the industry premises development is to be earmarked and developed as greenbelt, to the width of 25 meters.
(2) Greenbelt cover should be improved around the periphery of the smelter plant, slag yard, gypsum pond and secured landfill facility to act as barrier to control secondary fugitive emissions.
(3) The native species (achras sapota, azadirachta indica, cassia fistula, cassia slamea, casuarinas equisetifolia, eucalyptus sp. Flcus benghalensis, ficul eligiosa, millingtonia hortensis, oringa sp. Peltophorum 9 ferrugineum, polyathia lingifclia, pongarnia pinnata, prospis juliflora, tabefuia rosea, terminalia catappa, thespesia populnea, etc.) should be planted in new areas of greenbelt cover."
6. We direct the Tamil Nadu Pollution Control Board to issue directions, in exercise of its powers under the Air (Prevention and Control of Pollution) Act, 1981 and Water (Prevention and Control of Pollution) Act, 1974, to the petitioners-industry to carry out the aforesaid measures and remove the aforesaid deficiencies within such time as it thinks reasonable and proper. The directions will be issued by the Tamil Nadu Pollution Control Board within two weeks from today. The matter will be listed in the first week of January, 2012 and the interim stay of the impugned judgment will continue till then.
.............................J. (R. V. Raveendran) .............................J. (A. K. Patnaik) New Delhi, October 11, 2011.