National Green Tribunal
Hindalco Industries Ltd vs State Of Maharashtra & Ors on 28 February, 2013
BEFORE THE NATIONAL GREEN TRIBUNAL
(PRINCIPAL BENCH), NEW DELHI
APPEAL No. 64/2012
28, February, 2013
CORAM:
1. Hon'ble Shri Justice V.R. Kingaonkar
(Judicial Member)
2. Hon'ble Prof.( Dr.) P.C. Mishra
(Expert Member)
3. Hon'ble Shri P.S. Rao
(Expert Member)
4. Hon'ble Shri Ranjan Chatterjee
(Expert Member)
5. Hon'ble Shri Bikram Singh Sajwan
(Expert Member)
B E T W E E N:
M/S HINDALCO INDUSTRIES LTD.
A company incorporated
under the Companies Act, 1956
having its registered office at
Century Bhawan, Dr. Annie Besant Road,
Worli, Mumbai-400025
through its
Company Secretary &
authorized Signatory,
Shri Anil Malik, S/o Shri Kishan Kumar Malik,
aged about 50 years
Office at 3rd Floor,
Century Bhawan, Dr. Annie Besant Road,
Worli, Mumbai-400025 ....Appellant
1
AND
1. STATE OF MAHARASHTRA,
Through its Principal Secretary (Forest)
Department of Revenue & Forest,
Government of Maharashtra
Mantralaya,
Mumbai.
2. UNDER SECRETARY,
Government of Maharashtra
R.No. 456/461(Extn)
HutatmaRajguruChowk,
Madam Kama Marg,
Mantralaya,
Mumbai-400032
3. THE PRINCIPAL CHIEF CONSERVATOR OF FOREST, (HOFF)
Office of Principal Chief Conservator of Forest, HOFF
Vanbhavan, Civil Lines,
Ramgiri Road, Nagpur,
Maharashtra ... Respondents
(Advocates appeared: Mr. Krishnan Venugopal, Senior Advocate with Mr.
Syed Shahid Hussain, Advocate for Appellant and Mr. Preshit Surshe,
Advocate for Respondents No. 1 to 3)
2
JUDGMENT
Being aggrieved by communication dated 9.10.2012 issued by Respondent No. 1, refusing grant of permission for three (3) month's time beyond 2.10.2011 for lifting and transportation of approximately 1.6 lakh tonnes of mined-out bauxite mineral, deposited near Kasarsada Bauxite Mine situated at Chandgad in Kolhapur district, this Appeal is filed. The Appellant challenges the said communication on various grounds.
2. The prayer made in the Appeal may be set- out for better understanding of the reliefs sought by the Appellant.
"In view of the above facts and circumstances it is most respectfully prayed that this Hon'ble Tribunal may be pleased to:
1) Quash the impugned order dated 9.10.2012 passed by the Respondent No.1.
2) Direct the Respondents 1 to 3 to forward the proposal of the Appellant to the Central Government for grant of approval."
3. Some of the undisputed facts may be stated at the outset. The Appellant (M/s Hindalco Industries Ltd.) is a Public Limited Company incorporated under the Company's Act,1956. The Appellant runs an alumina refinery plant at Belgaum (Karnataka) at a distance of about 50/60 Km. from Village Kasarsada, District Kolhapur (MS). The Appellant took necessary mining license from the Competent Authority for mining of bauxite mineral from the site of the mining. The license is valid till May 2018. Initially the mining lease was granted by the Respondent No.1 in favour of the Appellant for mining of bauxite mineral from area of about 319.70 hectares for a period of 30 years from 1968 to 1998.. The mine was under operation between 1974 to 1998 in terms of the mining license. The Appellant gave Application for renewal of the mining lease over an area of 207.20 hectares for further period of 20 years as per the relevant Rules.
34. The State Government executed the mining lease in favour of Hindalco for a period of ten years with effect from 25.9.2008. The Central Government granted permission for diversion of 106.76 ha of forest land for a period of 10 (ten) years subject to evaluation of the compliance of conditions at the end of five years. The approval for Forest Clearance (FC) was to expire on 2.10.2011. The Appellant submitted a proposal to the Deputy Conservator of Forest, Kolhapur for renewal of Forest Clearance only for 34.43 ha vide letter dated 30.3.2010 .On 2.6.2011 the Appellant submitted another proposal addressed to the Deputy Conservator of Forest, Kolhapur to grant permission to lift and transport the finished and semi- finished mined out bauxite minerals within a period of three months from 2.10.2011,i.e. date of expiry of forest clearance (FC) as it was difficult to lift and transport the mined-out minerals during monsoon period. The Deputy Conservator of Forest, Kolhapur inspected the area and submitted recommendation Reports on 13.6.2011, 30.08.2011 and subsequently on 12.7.2011 to the Conservator of Forest (T). The Chief Conservator of Forest (T) by order dated 24.10.2011 forwarded the reports of the Deputy Conservator of Forests to the Principal Chief Conservator of Forest(HoFF) (for short, PCCF), and Nodal Officer, State of Maharashtra, Nagpur for taking further necessary action in the matter. The PCCF visited the site of the mine on 8.2.2012. The Appellant had sought permission to lift the mined-out mineral (bauxite) which was stacked at the site of the mine and could not be lifted due to rainy season between June 2011 up till end of September 2011. The PCCF by his letter dated 7.4.2012 gave a report to the State Government. On basis of report of the PCCF, the Respondent No.1 rejected the proposal of the Appellant vide the impugned communication. Thus, the mining lease issued to the Appellant is valid and subsisting till September 2018. However since the Forest Clearance period expired on 2.10.2011, and the Respondent No. 1 rejected recommendation for further extension of such period, the mined-out bauxite could not be lifted and transported by the Appellant.
5. The Appellant, stated briefly, has come out with a case that the Respondent No.1 ought to have forwarded the proposal to Central Government in accordance with the relevant Rules. The lifting and transportation of the mineral by the Appellant will 4 not cause any adverse impact on the ecology and environment. Rather ,the minerals stored on the surface will have a negative impact on the environment in the long run. The impugned communication is improper and illegal because it is against principles of natural justice. No reasons are given for rejecting the proposal of the Appellant. The impugned communication is thus arbitrary, illegal and bad in law. The Appellant could be put to conditions and, in any case, the proposal should have been forwarded to the Central Government instead of rejecting it by the Respondent No. 1 on its own. The Report of the PCCF could not have been blindly accepted by the Respondent No.1, particularly when, it is defective, factually incorrect and based on surmises. The impugned communication is thus rendered in-valid due to lack of proper basis as well as because of non-compliance of the principles of natural justice. The Appellant, therefore, sought quashing of the impugned communication and incidentally also prayed for direction to the Respondent Nos. 1 to 3 to forward his proposal to the Central Government for grant of approval.
6. The Respondent Nos. 1 to 3 resisted the Appeal. They argued that the FC was valid till 2.10.2011. The Appellant could have conveniently lifted and transported the bauxite mineral prior to 2.10.2011, i.e before the expiry period of forest clearance permission. The Appellant submitted three representations dated 28.12.2011, 24.2.2012 and 7.4.2012 and those representations were duly considered by the PCCF. The PCCF noted that the mining site is on the Western Ghat, which is an eco-sensitive area. The approval of said proposal for lifting and transportation of mined-out minerals could have adverse impact on flora, fauna, biodiversity etc. The removal of the dumped bauxite mineral is likely to cause soil erosion and due to use of heavy machinery and excessive movement of heavy vehicles needed for transportation of the minerals may cause adverse impact on the environment. The lifting and transportation cannot be segregated from mining activity as such. The recommendations of the PCCF are proper and correct. So also, the decision taken by the Respondent No. 1 is legal and valid. On these premises, the Respondent Nos. 1 to 3 sought dismissal of the Appeal.
57. We have heard Learned Counsel for the parties. We have also carefully perused the relevant documents placed on record. The points which arise for consideration in this Appeal may be set out as follows:-
(1) Whether the impugned communication is legal and proper or that it is arbitrary?
(2) Whether this Tribunal can direct the respondents to forward the proposal to the MoEF with necessary recommendation granting permission to lift and transport the mined-out bauxite minerals lying dumped at the mining site?
8. Mr. Venugopal, Learned Senior Counsel for the Appellant contended that the impugned communication is non- speaking order as such and hence is violative of principles of natural justice. He argued that the PCCF committed patent error by mixing up the issue of lifting and transportation of the bauxite from the site of mine with the issue of actual mining at the place. He argued that the Appellant never urged for conducting any mining activity but had sought permission for lifting and transporting of the already mined mineral i.e. bauxite. He submitted that the bauxite was already mined but could not be the transported due to the monsoon season between June, 2011 and September 2011. He submitted that the report of the PCCF should have been closely scrutinized by the Respondent No. 1 and without proper examination thereof, the impugned order is erroneously rendered. He further submitted that the proposal was required to be forwarded to the Central Government with recommendation of the Respondent No. 1. He argued that the Respondent No. 1 on its own could not have taken the final decision to reject the proposal. He contended further that lifting of the mined material from the site of the mine and transportation thereof is beneficial to the environment. In any case, such action will not adversely affect the environment and ecology. He further argued that the mined- out bauxite from the mine is owned by the Appellant because the Mining Lease is in existence for period till May 2018. Hence, submission of Learned Senior Counsel Mr. Venugopal is that it would be proper to permit lifting and transportation of the bauxite which has already been mined and stacked at the mining site. He relied 6 upon certain observations of this Tribunal in Appeal No. 3/2011(The Sarpanch ,Grampanchayat , Tiroda, Tq. Sawantwadi Vs. MoEF ). He urged, therefore, to allow the Appeal.
9. Per contra, Learned Counsel Mr. Surshe, appearing for the Respondents No. 1-3, submitted that in the absence of the receipt of extension of Forest Clearance the Appellant should have completed the lifting and transportation work within the validity period of forest clearance . He argued that renewal of Forest Clearance license is not a matter of right. He further argued that the proposal of the Appellant was not forwarded to the MoEF by the Respondent No. 1 because the proposal was found detrimental to the cause of environment in the area and thus got rejected by the State Government. He supports the impugned communication and the action of the Respondents.
10. Before we proceed to consider merits of the rival submissions, it would be useful to note the fact that the Appellant did not make any specific request for permission to lift and transport the mined-out finished and semi-finished bauxite minerals from the mining site. As pointed out earlier, the prayer clause in the Appeal memo categorically shows that the Appellant sought relief of quashing the impugned communication dated 9.10.2012 issued by the Respondent No. 1 along with further relief that the proposal be directed to be forwarded to the Central Government for grant of approval for extension of three month's time beyond 2.10.2011 for lifting and transportation of mined-out bauxite mineral. In other words, what the Appellant seeks, by way of relief, is direction to the Respondent 1 to forward the recommendation to the Central Government for consideration and approval. If such relief is considered, this Tribunal would substitute the discretionary and recommendatory powers of the Respondent No. 1, i.e. the State Government as desired by the Appellant. That kind of substitution is outside the scope of the appellate jurisdiction available to this Tribunal under Section 16 of the National Green Tribunal Act, 2010. We make it explicit that the appellate jurisdiction of this Tribunal is circumscribed by Section 16 of the NGT Act, 2010.
7So far as the Forest (Conservation) Act, 1980 is concerned, the relevant provision in Sec. 2 A of the said Act reads as follows:
i. "Sec. 2 A. Appeal to National Green Tribunal:- Any person aggrieved, by an order or decision of the State Government or other authority made under Section 2, on or after the commencement of the National Green Tribunal Act, 2010, may file an appeal to the National Green Tribunal established under Section 3 of the National Green Tribunal Act, 2010, in accordance with provisions of that Act."
11. Section 16 (e) of the National Green Tribunal Act, 2010 reads as follows:
"16. Tribunal to have appellate jurisdiction- Any person aggrieved by,-
(e) an order or decision made, on or after the commencement of the National Green Tribunal Act, 2010, by the State Government or other authority under Section 2 of the Forest (Conservation) Act, 1980(69 of 1980);
may ,within a period........appeal to the Tribunal:
12. A careful scrutiny of the relevant documents would make it amply clear that the Appellant moved proposal vide letter dated 30th March, 2010, addressed to the Deputy Conservator of Forest, Kolhapur, for renewal of FC in respect of 34.43 ha. The Appellant stated in the said communication that the previous FC granted for 106.76 ha would come to an end on 2.10.2011. It was for such a reason that application for diversion of 34.43 ha forest land and renewal of the bauxite mining F.C. including construction of feeder road, was submitted. While the proposal was still pending with the State Government , the Appellant in the letter dated 2nd June, 2011 requested the Deputy Conservator of Forest, Kolhapur to permit extension of time of three months, beyond 2.10.2011, for lifting and transportation of the mined-out bauxite minerals. The proposal was forwarded to the Conservator of 8 Forests, (Territorial), Kolhapur by the Deputy Conservator of Forests with a favourable recommendation on dated 30th August, 2011. The Deputy Conservator of Forests found that 78486.64 Cubic Mtrs of finished stock of bauxite was available at the site of the mine. The Conservator of Forests (T),Kolhapur vide communication dated 24.10.2011 forwarded the proposal along with recommendation of the Deputy Conservator of Forests, Kolhapur to the Principal Chief Conservator of Forests (HoFF)and Nodal Officer, Nagpur.The PCCF in his letter dated 7.4.2012 informed the Principal Secretary(Forests) in Forest Department, Mantralaya, Mumbai that the proposal of the Appellant be not accepted. He gave certain reasons in support of the Report. The reasons may be briefly enumerated as follows:-
(I) The area in question falls under the Western Ghats Region which is highly sensitive from ecological and biodiversity point of view. (II) The Appellant was granted similar permission in 1998 while granting renewal of the FC. The Appellant was directed to carry out plantation over part of the mining area. Though it has come up well in the initial stages there is no assurance of its likely to be growing well in future with experience of adjoining areas. By allowing the lifting and transportation of the dumps (bauxite stock) , it will lead to soil erosion and will also have adverse impact due to various operations involved, viz. removal of dumps by using heavy machinery, movement of heavy vehicles for transportation of material etc. To transport this balance material approximately 8000 trips of heavy trucks will be needed, which is going to adversely affect the environment.
(III) The mining activity being discouraged by the Forest Department, the proposal for mining is not being recommended.
(IV) The MoEF vide letter dated 30th March, 2012 had constituted Committees to identify the pristine forest areas, where any mining activity was likely to cause irreversible damage to the forests which require conservation.9
13. It appears that the Respondent No. 1 again called for further Report of the PCCF vide letter No. FLD 2398/PK 410F-10 dated 19th May, 2012. By letter dated 7th July, 2012 the PCCF reiterated his earlier stand. The PCCF again reported that the transportation of the bauxite stock could adversely affect the environment in the area for which the request of the Appellant be not allowed. It is on the basis of such report that Respondent No. 1(State Government)) rejected the proposal of the Appellant (vide the impugned communication dated 9.10.2012).
14. It is necessary, therefore, to examine whether the impugned communication is covered under Section 2 of the Forest (Conservation) Act, 1980.
The relevant part of Sec. 2 of the Forest (Conservation) Act, 1980 is reproduced below:
" Sec. 2. Restriction on the dereservation of Forests or use of forest land for non-forest purpose :- Notwithstanding anything contained in any other law for the time being in force in a State ,no State Government or other authority shall make ,except with the prior approval of the Central Government ,any order directing, (II)that any forest land or any portion thereof may be used for any non-
forest purpose,.
Explanation - For the purposes of this section "non-forest purpose" means breaking up or clearing of any forest land or portion thereof for-
(a) the cultivation of tea, coffee, spices, rubber, palms, oil-bearing plants, horticulture crops or medicinal plants;
(b) any other purpose other than re-afforestation, but does not include.....
1015. In case the State Government decides to forward the proposal to the Central Government, under Section 2 of the Forest (Conservation) Act, 1980, it would be necessary to follow provision of Rule 6 of the Forest (Conservation) Rules, 2003. There cannot be duality of opinion that the impugned communication dated 9.10.2012 is issued only on the basis of the report of the PCCF. No other reason is assigned in the said communication. The communication shows that the request of the Appellant was turned down because of adverse report submitted by the PCCF. It is also explicit that the Respondent No. 1 took more than one year period for rejection of the proposal. According to the learned Senior Counsel Mr. Venugopal, the reports of the PCCF are erroneous, based upon wrong perceptions and on the basis of inaccurate conceptualization of the request made by the Appellant. He argued that the PCCF unnecessarily mixed up the issue of mining lease with that of the request of lifting and transportation of the mined-out bauxite.
16. Clinching question is whether the Respondent No. 1 is under legal obligation to give reasons for rejection of the Appellant's request. It will have to be examined whether the Respondent No. 1 (the State) was required to forward the proposal of the Appellant to the Central Government notwithstanding its decision rejecting the request. In this context, it would be useful to refer to the observations of the Hon'ble Supreme Court (9 SCC 753) in "State of Kerala and others vs. Sunil Kumar and others" (2006). After reproducing the Section 2 of the Forest (Conservation) Act, 1980, the Hon'ble Supreme Court observed:
"19. In the instant case, the State Government does not want to lease any part of the forest land. Therefore, the question of seeking prior approval of the Central Government does not arise. The High Court proceeded on the basis as if prior approval has to be taken from the Central Government even when the State Government does not want to lease the land in question. There is no vested right on the applicant to seek approval. Though learned counsel for the respondent did not dispute the position that there was no vested right in such matter, according to her, in view of the peculiar position and the fact that the 'applicant had deposited more than rupees six lakhs as penalty in respect of encroached land an equitable approach is imperative. It is pointed out that there was no direction to the Central Government to accord 11 approval. It is, therefore, submitted that if the State Government seeks approval it is open to the Central Government to deny the request for approval. On a mere technical ground the State Government should not take the stand that in such matters approval is not necessary or it is not required to seek approval."
20. As rightly pointed out by learned counsel for the State, the question of approval arises only when the State Government makes a request for such approval in respect of cases falling under the enumerated categories in Section 3. A bare perusal of Section of the Act makes the position clear that it has no application when the State Government does not intend to do any of the enumerated acts. The section starts with a non obstante clause. It deals with restriction on dereservation of forests or use of forest land for non-forest purpose. It provides in positive terms that no order in respect of the enumerated actions can be made except with prior approval of the Central Government. It does not even remotely suggest that even when the State Government does not want to take action it shall yet be required to seek prior approval."
17. The Hon'ble Supreme Court interprets Section 2 of the Forest (Conservation) Act, 1980 with reference to the non-obstante clause. It is held that the question of approval arises only when the State Government makes a request for such approval in respect of cases falling under enumerated categories in Section (2). Obviously, when the State Government does not want to take action, it is not necessary to forward the proposal for approval of the Central Government. In other words, the discretion of the State Government can be exercised for the purpose of forwarding such proposal to the Central Government. As observed by the Hon'ble Supreme Court, there is no vested right on the Applicant to seek approval.
18. The Applicant, in the present case, is seeking a direction of the Tribunal to the State Government to forward the proposal to the Central Government for approval. The Appellant, impliedly, seeks recommendation for grant of the approval to the proposal by the Central Government. The discretion of the State Government cannot be circumvented by giving such direction. We are of the opinion that the proposal for lifting of the bauxite and transportation thereof may come within ambit of Section 2(ii) but without approval of the Central Government, utilization of the forest area for such purpose is impermissible. We are further of the 12 opinion that when the Appellant was aware of the fact that the F.C. was to come to an end on 2.10.2011, the lifting of the bauxite and transportation thereof ought to have been done within the stipulated period. The Appellant has stated on record that there is tar road connecting the mine area for transportation of the bauxite, outside the forest. Obviously, the reason that due to rainy season the transportation could not be undertaken is unacceptable. What appears from the record is that the Appellant extracted maximum stock of the bauxite from the mine during monsoon period, with the expectation that permission could be obtained subsequently for the purpose of lifting and transportation. Such an expectation was frustrated when the proposal was turned down by the State Government.
19. We are not required to examine the correctness or otherwise of the reports of the PCCF. That exercise is uncalled for. The reason being the impugned decision is within the discretion of the State Government and the Appellant has no legal right to insist for favourable recommendation of the proposal and forwarding thereof to the Central Government. The question of approval of the Central Government arises only when the State Government makes a request to the Central Government for such purpose. Indeed, Rule 6(f) of the Forest (Conservation) Rules, 2003 would make it clear that where the proposal is not received by the Central Government from the concerned State Government, till fifteen (15) days of the expiry of the time limit as specified under Section 6 (3) (a), the same shall be deemed as rejected. Thus, there is deeming effect in respect of rejection of such proposal if the same is not received by the Central Government for approval along with the recommendation of the State Government, within the stipulated time period; and as such it goes without saying that the rejection could be on the basis of default. We are of the opinion that the State Government is not under any legal obligation to ascribe reasons in support of the decision when it decides that the proposal be not forwarded to the Central Government. In any case, when it was not received by the Central Government within stipulated period, it must be deemed to have been rejected. The Judgment of this Tribunal in Appeal No. 3/2011 "( The Sarpanch, Grampanchayat, Tiroda , Tq. Sawantwadi vs. MoEF (supra)"
is of not much help to the Appellant because it does not lay down any such ratio.13
20. On the issue of adherence to the time schedule as stipulated under Rule 6 of the Forest (Conservation) Rules 2003, the Rule permits 225 (210+15) days time limit to the State Government for forwarding the proposal of the Project Proponent to the Central Government along with the recommendation, if any , from the date of receipt of the proposal from the Project Proponent. The proposal forwarded subsequently by the State Government with its recommendation may also be considered by the Central Government provided an explanation for such delay is furnished to the satisfaction of the Central Government together with the action taken against any individual held to be responsible for the delay.
21. In the instant case, the proposal was submitted by the Appellant on 2.6.2011 requesting grant of permission to lift and transport the mined-out mineral. The time limit of 225 days for receipt of proposal with the recommendation of the State Government by the Central Government expired on 13.01.2012. A perusal of the record reveals that the PCCF submitted his report on 7.4.2012 ,i.e., after almost 84 days of expiry of the total time limit prescribed in the Rule.
22. Thus the proposal can be deemed as rejected on account of lapse of the stipulated time period. Taking a stock of forgoing discussion, we find that Respondent No. 1(State) was not bound to assign reasons in support of the impugned decision. There is no Rule which makes it obligatory for the Respondent No. 1 to record reasons in such a matter. No penal action was contemplated against the Appellant and, therefore, principles of natural justice will have no Application in the present case because the power available to the Respondent No. 1 is purely discretionary.
23 We are of the opinion that the Appeal is without merit. We are further of the opinion that Respondent No. 1 cannot be directed to forward the proposal of the Appellant to the Central Government for grant of approval as the discretion of the Respondent No. 1 cannot be substituted by passing such order. Consequently the Appeal stands dismissed with no order as to costs. We however, deem it proper to give following directions to the Respondent No.1.
141. The Respondent No.1 (State) should issue necessary guidelines to streamline the procedure for timely scrutiny and processing of such proposals, at each level in accordance with the time limit as prescribed in Rule 6 of the Forest (Conservation) Rules, 2003.
2. The Respondent No. 1(State) shall give specific directions to regulate internal procedure for the purpose of avoiding delay in scrutiny and processing of such proposal.
3. The Respondent No. 1 should also evolve the procedure for fixing liability for the delay committed during the processing of the proposal, in order to avoid delay in making the final decision in such matters.
............................................, JM (V. R. Kingaonkar) ............................................., EM (Dr. P.C. Mishra) ............................................., EM (P.S. Rao) ............................................, EM (Ranjan Chatterjee) ............................................, EM (Bikram Singh Sajwan) 15