Karnataka High Court
Sri Pradeep M Juvali vs The State Of Karnataka Rep By Its Secy on 20 August, 2009
Author: V.G.Sabhahit
Bench: V.G.Sabhahit
DIST: BELGAUM
SR1 SANDEEP A SOUZA
AGE:26 YEARS, occ: BUSINESS
R/O SHUKRAWAR PETH
LONDA, TALUK KHANAPUR,
DIST. BELGAUM
SR1 JOSEPH SIMON LOBO
AGE: 50 YEARS,
occ: SERVICE
R/0 SHUKRAWAR PETH
LONDA, TALUK 1<HANAPuR,=._
DIST: BELGAUMV -
SR1 MUSTAK A BIC'Z'!-$|!;JF\il'\'IR.'5T'«§§'V,§\R: ii .
AGE:29 YEARS,
Occ AGRICU'i-_TURE I
R/O BUDVHAVVARPETH 4_
LONT:-'A, TALOKYYYKHANA~PuR,'''[ '
DIST: ..
S-RI 'LYO"R[CO_STA
AGE:-40 "YEAR'S, "QCC; SERVICE
R/O-JANATA COLONY'
__LOND)'-\.., "TAi_'?_JK~-,KFI~ANAPUR,
DIST: BELGAUM
SR: ABDUL MAJIO DAFEDAR
"V T.AG_E:,6OS_Y*EARS,
, Occ:.,,AGR»ICuLTuRE
" " REHMANBHAI
' R/O' 'RA GALLI
LONDA, TALUK KHANAPUR,
OIST. BELGAUM
SR1 SAYYAD HUSSAINSAB
OCC:BUSINESS
R/O RAI GALLI
LONDA, TALUK KHANAPUR,
(By Sri ; D RAVTKUMARAGCJKAKAKAR, ADV.,
DIST BELGAUM
SRI KRISHNAJI H KPATIL
OCC: AGRICULTURE
R/O PUMP GALLI
LONDA, TALUK KHANAPUR,
DIST. BELGAUM
11
12 sR1 VINAY B NATHBUNG,
AGE:31 YEARS,
OCC: BUSINESS
R/O RAVIWARWAR PETHW,
LONDA, TALUK KHANAPUR';-._
DIST. BELGAUM ,
SRI DASHARATH A DEsAI--~'
AGE: 55 YEARS, OCC:. ,BusI;NEs's'< - '- "
R/O SOMAWAR PE-E_TH: Ij , A "
LON BA, '-..TA{ij_'Ul_~<' K1'-!AiT¢APU.P\,j-V A "
D1sT:i' '-
13
)
TH E' OA.=:k~ARNATAKA
Rr+:R_BY "ITSA.,SE.CR'ETARY
TOQTHE DEPT_.,7OF BUSINESS
A A _ AND'*--INE_JUSTRY
' .S.BUIvLDING, BANGALORE 1 .
'~1f';tHE"K.ARNATAKA STATE POLLUTION
, <:O'NTROL BOARD REP.,
" BY ITS OFFICER
BB4?" AND ST" FLOOR,
PARISAR BHAVAN
49, CHURCH STREET
A ,.'."'r~*ETiT1O:\:ERs.
BANGALORE 1
THE SECRETARY TO
THE DEPARTMENT OF FOREST
ECOLOGY AND ENVIRONMENT
M.S.BUILDING, BANGALORE
THE ASSISTANT EXECUTIVE ENOGINEE-R f A
O & M, HESCOM KHANAPUR D_IvISIOLN,'--, I A
TQ KHANAPUR, DIST: BELGAUII/I---_ '
THE EXECUTIVE ENGINEER .
MINOR IRRIGATION DEPARJTMENT '
GOA VES, SHAHAPUR, BELG--A_;UM',«._
TALUK AND DIST. --.._BfEGALU;M.
THE REGISTRAR '
KARNATAKA_HUM.[£\N:
RIGHTS COE§IIVi_IS.S'I.Ol'4_ _ "
M.S.BiUIL1).IN'G}..__BAN:GALORE"._: I
'F::4!'E"'{2'El§LJTY'::F;OM'M.ISSION ER"
B'ELGAUIv':;',TALUK«.A'ND DSIT BELGAUM
THE "TAHSItDA'R', ;{H--ANAPUR
VTALUK"~KHA.NAPU-R,"DIST BELGAUM,
Cpg .....
KHAN.A"P.lJ RA TALUK,
"'D'I-ST EEEGAUIVI,
10 I
I
'§i?LII~§I:'DIL SPONGE IRON LTD.,
RE'P.BY ITS MANAGING DIRECTOR
LONDA, TALUK KHANAPUR,
I. DIST. BELGAUM
'THE UNION OF INDIA
REP.BY THE SECRETARY
TO THE DEPARTMENT OF FOREST
ENVIRONMENT AND ECOLOGY
NEW DELHI RESPOVDENTS
_5I
(By Sri : NAN3UNDAREDDY, SENIOR COUNSEL FOR SRI L
M CHIDANANDAYYA, ADV., FOR R10
SRI D. NAGARA3, ADV., FOR R2
' SR1 BASAVARAJ KARREDDY, GA., FOR R1, R3, R4.
AND R8)
W.P. No.18165/2009 IS FILE:D,,,,PRAYING+vTOD~IRE,CT," ~
THE RESPONDENTS CONCERNED:'»._MC:)'RE:' 4P.A,RTICULAR'L*{F_I'
THE RESPONDENTS 1 AND 2 TO~..yvITH*DRAw ":"HE.,j(,Z.FVEVVl_\;§N[§
THE PERMISSION GRANTED R10,fTO OPERATE
THE FACTORY, UNDER THE PC--LLl:.jjTiIG»g§I..fiONTROL LAWS.
MISC. ALONG WITH
AFFIDAVIT I-VR'Q)I'x¥.-"BLE COURT MAY BE
PLEASED Nos.7,8, 9 TO
UNLOCK ALL*_TH_E' THE MAIN GATE
PREMISES REAROONS STATED IN THE
.....
"P1_IS'(_'.__.OA "\.~I}';"'.,,,'v_i§}cn$','8299/2009 IS FILED ALONG WITH VV'.:--,RFFEDAVIT PR.AY'IN'G THAT THIS HON' BLE COURT MAY BE OT_R'i;EAV$EE3L_.TO"'PERMIT THE RESPONDENT TO CARRY OUT "«.i_THO,OEA._wORRS IN THE FACTORY FOR THE REASONS STATED I , _ 1N.,THvE APPLICATION.
-7- destroying and destructing the environment balance, severly affecting the ecology in an area of _:Larou4n.d_:"-@100 acres of densely forest land and rnultiple»§V.dariia'g:i_ng.._._T'. activities spoiling the road heaith;gof__ton_d'a"vi.l'i'ag"e va.nd.r,:' surrounding area. It is averred Vthat;"the pe_ti'tio'nei*s"ii---are;i the residents of tonda villag'e.__and'-have 7noAv;2peVrso3naVl interest in the reliefs sought The tenth respondent -- Iron Limited (hereinafter referred toiasvthie is a large Red category tlojndlaiWfhanapur Dlstrict, Belgaum_._r:established in the year 2005 for MTPA capacity Sponge Iron l.'4TPA as a by/'i3roduct. The V seco"n;d"respont:e_nt"- V'l<arnataka State Pollution Control board if _'hAerein.after referred to as the ' Pollution Control Eoalrdx' Consent For Establishment (for short, 'CFVE-') ...eni.:e8.01.2005. The State has granted ECC on The consents for operating the unit were lg-__'v'ali'ci**"up to a period of 30.06.2008. Thereafter, the if 'i'l'i'0i.iStry is being operated by the tenth respondent without 0' the consent of the second respondent since 01.07.2008. \?
.3.
Industry is established in a denseiy forest area in__ the Londa viiiage and the same is set up over an areaw.Vo"f._:l7.5 Acres. The tenth respondent is in possession.-pf'aro:u.nd.._._T'. 167 Acres of forest iand as a single unit _.con1--piI_e><f."~: The.:' "
industry manufactures sponge iron'ri.,4fro=rniron».ore:"'with"tti-the' help of coal brought from Chahd--rapur'anjd sendsfvthewgsalme to its Goa unit.
2.1 It is further~.__averred'i.thaVt-the vil'lag'ers had resisted for the establishnrient :'Spon--gf_e.V"Iron Project by the tenth respo..nden't and d€es.piteAthe~.representation made, no steps ha*v*eAVVi5e.en_:'tai§<evn:"'fo__r slzopping the industry run by the tenth '=.responde'nt iiiiim obtaining CFE from the V second' "respondentV'and unless CFE is obtained from the syecogxnd resgpondvent, the tenth respondent is not entitied to run"-lthe The toxic effluents emitted by the said V _ indu"stry.--..have' caused air and water pollution and is posing :th.reat toilife of peopie of tonda Village and perishing 'rapidiy the flora andufauna in the area. Though the school if -authorities and the authorities of Grama Panchayat of ali " the affected areas have given representation, no steps vi -13- Africa and the same has been unioaded in Marmugao Port, Goa. Out of the said 30,000 Metric Tonnes of coai, 23,000 Metric Tonnes have aiready been transported and stor'ed'»i.n the factory premises and on account of iocking gate by respondent Nos.7, 8 and 9, the tenth,',_re.sVpotndt.er:t is not in a position to transport the coat ;to:_a'n_'e§<ten?:"o,f,_y':' 7,000 Metric Tonnes, from theport to't_he- facto.ry.pv'reimi§§esi and wherefore, respondent has Viiiepdi ~.v'ap.piiication No.8162/2009 for a directionto:_re'spVo--vn'dent 8 and 9 to unlock aii the seats and inside the factory prerniseys1"an.dA._appiicatio:n':.Nio.,.8V209/2009 is fiied seeking interz.' 7,000 Metric Tonnes the factory premises so as to Vvavuoada Rs.8-4,000/-, imposed by the port authorities; ifiearned senior counsel further I-'ftV'su*?h1t:i..t'ted"~. triflt: the""t'eVnth respondent admits that the the second respondent - Poiiutiori Controi Boardf-has come to an end; appiication for renewai conse_nf- fiied by the tenth respondent is pending 'coAAris_ideration before the second respondent; the tenth '"0----flrespondent wiii not run the industry unless consent is V"
-14-
granted by the second respondent; the tenth respondent is ready to give an undertaking to that effectfl:'anti«,v' wherefore, there is no merit in the writ petition. same is iiabie to be dismissed.
9. We have given carefui conspideraft.iVon[_:to...the contentions of the iearned counlsei"V-.%3DDe'a"rin.g, for the parties and scrutinized the rriateria.i'
10. .,con«tefntion'sWVof the iearned counsei ap_pVea~r.ingljafowr ttae:"'Ap'et.ifi9_n:-fie-rs and the iearned senior counse: aVp"p.ea,r'i'ng'"for--~respondent No.10, it is ciear that responderiiirvi\ic..i'0,' «fiindéustry had obtained consent __from tijiie"second'"respondent - Poiiution Control Board and akthe'same'.f:t:a:s'««..expired on 30.06.2008 and respondent entitied to start the industry uniess V 0' _consen--t is..'granted by the second respondent. Respondent 4if'V,4"'i\io..10_,4ha's"cieariy averred in the application - Misc. W. 4'_'_,iiio".._i31'6'2/2009 supported by the affidavit of the Managing 0 :'.,:E)'i'i'ector of the industry that it has no intention of starting the industry, however, it is necessary to carry on minimum Q7 -15- necessary to issue direction to the Deputy Commissioner, Beigaum District, who has sealed the premises .io'f.,:'th:e-,,' industry run by the tenth respondent to open i- to permit the tenth respondent.....to the maintenance of machinery in the ifactory'~. "p.remiis'es,°7--:
However, it is necessary to,.,:,i'E.f_1sure- iti1.ai;"*v--itenth respondent wouid not start Vt_h_0e:*v:ind.u_stry "'¥\ii.tAhQ,t§3t the consent of the second respondent starts the industry ,_without-- from the second respo:nden't,'i_:Qi:t~:'_isrespondent Nos.7, 8 and 9 to tenth respondent.
Having revgarci made in the applications -
Misc. w. i\i'or.,_:816v2"/*2_0'0,9»--'and'08299/2009 that the tenth ._,VrespongdeVnt. has Vimpiorted 30,000 Metric Tonnes of Steam inA'~.Coai«fromE$.otith..Africa, out of which, 23,000 Metric Tonnes are._ai.ready"'tvrarisported and stored in the premises and on V .account oiviiociiing of the main gate by respondent Nos.7, 8 respondent No.10 is unable to transport the coal to '_'_,an"'..:e5<tent of 7,000 Metric Tonnes and is iiabie to pay 0 mdérnurrages of Rs.84,000/- per day to the port authorities, "Goa, it is aiso expedient to permit the tenth respondent to \i3= -13-
ii). Respondent No.10 is also permitted to transport 7,000 Metric Tonnes of Coal imported from South Africa and store the same in the premises of the and the said Coal should not be used for running the industry unless the tenth. .respo'nd'e'ntfVoVljta_i_nqs it consent from the second respondent; A
iii). Strict vigilance shaAiyl.._l:lwV)V:A'e:.riiaintained,._AAtQV,€ensure that the tenth respondent-.shalVi:--.':no'tiifst.ar'.t_Vthe industry without obtaining_:consent"fronji t_he.V:'Vis_ec.on;dHtespondent and only after from the second vpr.esp_o'i1cl'en1t;:_ permitted to run the industry'...an--d' if there is any violation of conditions respondent, which could lead pollutiortyof air and change of environmental A"~._Vc»on'd.itionVs;_i~ty:'i'e open to the petitioners herein to make a"pp:ro.priaVte."_va_p'p'l'ication reporting such violation of consent .v issued itihefsecond respondent.
\,--$