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 0, Cited by 24] [Entire Act]

Union of India - Section

Section 11 in The National Environment Appellate Authority Act, 1997

11. Appeals to Authority.—

(1)Any person aggrieved by an order granting environmental clearance in the areas in which any industries, operations or processes or class of industries, operations and processes shall not be carried out or shall be carried out subject to certain safeguards may, within thirty days from the date of such order, prefer an appeal to the Authority in such form as may be prescribed:Provided that the Authority may entertain any appeal after the expiry of the said period of thirty days but not after ninety days from the date aforesaid if it is satisfied that the appellant was prevented by sufficient cause from filing the appeal in time.
(2)For the purposes of sub-section (1), “person” means—
(a)any person who is likely to be affected by the grant of environmental clearance;
(b)any person who owns or has control over the project with respect to which an application has been submitted for environmental clearance;
(c)any association of persons (whether incorporated or not) likely to be affected by such order and functioning in the field of environment;
(d)the Central Government, where the environmental clearance is granted by the State Government and the State Government, where the environmental clearance is granted by the Central Government; or
(e)any local authority, any part of whose local limits is within the neighbourhood of the area wherein the project is proposed to be located.
(3)On receipt of an appeal preferred under sub-section (1), the Authority shall, after giving the appellant an opportunity of being heard, pass such orders, as it thinks fit.
(4)The Authority shall dispose of the appeal within ninety days from the date of filing the appeal:Provided that the Authority may for reasons to be recorded in writing dispose of the appeal within a further period of thirty days.