Gujarat High Court
Narula Dyeing & Printing Works vs Union Of India (Uoi) And Ors. on 10 January, 1995
Equivalent citations: AIR1995GUJ185, AIR 1995 GUJARAT 185
ORDER R.K. Abichandani, J.
1. In this group of matters, the' petitioners -- Industrial units have challenged the action of the State Government taken under Section 5 of the Environment (Protection) Act, 1986 (hereinafter referred to as "the said Act"), giving directions to them to stop production activities and take necessary steps to make the waste water being discharged by the units to conform to the standards specified by the Gujarat Pollution Control Board and not to restart the production activities without the permission of State Government and Forest and Environment Department. The directions were issued by the Forest and Environment Department of the Government to these three industrial units under the impugned orders dt. 19th October, 1994.
2. The petitioner in Special Civil Application No. 12136/ 94 is a partnership firm carrying on business in textile processing and having its unit in the G.I.D.C. Estate zone at Handa, Ahmedabad. The said petitioner had applied for consent of the Gujarat Pollution Control Board (hereinafter referred to as the State Board) under Section 25(2) of the Water (Prevention and Control of Pollution) Act, 1974 (hereinafter referred to as "the Water Act"). A consent letter was issued in its favour on 26th Nov. 1981 by the State Board as per Annexure "B" to the petition. According to this petitioner, it had constructed "water treatment plant" which was functional. It is contended that, however, the drainage provided by the G.I.D.C. was not of sufficient capacity and due to overflow, the water discharged by other factories entered the premises of the factory of this petitioner. This petitioner had filed a suit being Civil Suit No. 5391/93 in the City Civil Court at Ahmedabad. On receivings notice from the G.I.D.C. that action would be taken for disconnecting the water supply. The said suit is pending. According to the petitioner, samples were taken by the State Board for analysis of the effluent and a report dt. 13th Oct. 1993 of the State Board showed PH factor at 6.06 which was within the tolerance limits. It is contended that no notice was issued to the petitioner before making the impugned order dt. 19th Oct. 1994. It is also contended that the action was taken on the basis of letter dt. 10th Oct., 1994 of the State Board, a copy of which was not supplied to the petitioner.
3. In Special Civil Application No. 12357/94, the petitioner Company is engaged in the manufacture of dye intermediates and has its factory in the G.I.D.C. Estate, Vatva, Ahmedabad. According to this petitioner, it had installed a primary effluent plant which was working satisfactorily. However, the State of Gujarat issued order dt. 19th Oct, 1994 directing the petitioner company to stop its production activities to take all necessary steps to make the waste water being discharged by the company to conform to the standards specified by the State Board and not to restart production without prior permission of the State. It is contended that this order has been made without giving opportunity of being heard to the petitioner, It is also contended that the powers were exercised by the State Government under the provisions of Section 5 of the said Act read with Rule 4(5) of the Rules framed thereunder, though these powers are vested in the Central Government and it was not shown whether they were delegated to the State Government.
4. In Special Civil Application No. 12165/94, the petitioner private limited company carries on business of processing manmade fibre at the G.I.D.C. Estate, Vatva, Ahmedabad. According to this petitioner, Officers of the State Government inspected the factory of the petitioner on 13th Sept. 1994 and the sample of water was collected for analysis. A report was made on 27th Sept. 1994 showing that the trade effluent discharged by the petitioner's factory did not conform to the standard prescribed by the respondent. It is contended that it had installed machinery and plant for the purpose of purifying the trade effluent. After the plant was constructed, it collapsed when it was started. This happened on account of very poor quality of work done by the contractor.
It is further contended that during the monsoonseason of 1994 there were unprecedent heavy rains in the city of Ahmedabad and, therefore, until the sub-soil water receded. It was not possible to reconstruct the effluant treatment plant. The petitioner thereafter received the impugned order dt. 19th Oct., 1994 directing it to stop the manufacturing activities and to take necessary precaution for discharge of waste water. According to the petitioner, it is ready and willing to comply with all the norms, but requires four months time to make the effluent plant functional again.
5. In all these cases, directions have been issued under Section 5 of the Act in view of the fact that the discharge of trade effluents and polluted waste water entered the Khari-cut Canal and polluted the underground strata resulting in damage to the crops and to the fertile lands in Kheda District. It is recorded in the impugned orders that the State Government had received many complaints regarding damage to the crop and the land due to such discharge of effluent. In case of all these petitioners, it was stated in the orders issued on them that they were not operating any effluent treatment plant and were discharging their effluents without treatment.
6. It has contended by the learned counsel appearing for the petitioners in these three matters that the impugned action of giving directions under Section 5 of the Act has been taken without giving any opportunity of being heard to these petitioners. It was contended that the State Government could not have dispensed with the hearing before issuing the impugned order. It was also contended that the PH factor was within the tolerance limit.
7. On behalf of the State Government and other respondents, it was contended that these units were not having an operative effluent treatment plant and that they had not abided by the terms of the consent letters given by the State Board under Section 25(2) of the Water Act. The petitioner's had not fulfilled the conditions of the consent letters. In the affidavits-in-reply filed on behalf of the respondents, it is stated that these petitioners were discharging polluted waste water without treatment and this resulted in an extensive damage to the crops and fertile lands in Hatar Taluka of Kheda District. Taking into account the extensive damage which was resulting due to the discharge of untreated effluents by these petitioners and other similar industrial units, closure orders were issued under Section 5 of the said Act against as many as thirteen units which admittedly were discharging untreated effluents in the Khari-cut Canal. It has been stated that having taken into consideration the various aspects of the matter and after satisfying itself about the urgency, the impugned action was taken by the authority by dispensing with the issuance of notice of hearing as provided under Rule 4(5) of the Rules framed under the said Act. After considering several representations received by the Department as well as by Hon'ble the Chief Minister from agriculturists, farmers and other citizens, the impugned action was taken against these industrial units.
8. In case of the petitioner in Special Civil Application No. 12136/94, it has been stated that though consent was granted by the State Board with condition to provide effluent treatment plant within six months, it was found that the industry was discharging effluent not conforming to the standards and, therefore, three complaints were filed under the provisions of the water Act on 4-1-1988, 19-1-1988 and 10-11-1989. It is also stated that inspection of the said industry was also carried on, on 27-5-1990, 23-5-1991, 14-5-1992 and 19-7-1993 and it was found that the industry was not operating effluent treatment plant and was discharging effluents not conforming to the standards. Based on the inspection reports on 3-9-1993 the Board requested G.I.D.C. to disconnect the water supply of this industry. Again on 22-1-1993 and 18-1-1994 this industry was required to upgrade effluent treatment plant and to submit a time bound programme in respect thereof. On 29-7-1994 the State Board carried out inspection of this industry and found that the effluent was being by passed and the effluent treatment plant was not being operated.
9. In Special Civil Application No. 12357/94, it has been brought on record that the petitioner unit was operating without having taken consent of the State Board and it was engaged in manufacture of reactive turquoise blue. In July, 1979 it was issued notice under the Water Act for operating an out-let for the discharge of the effluent without obtaining consent of the Board. In Aug., 1979 it applied for the consent and in Oct., 1980 result of inspection of samples showed highly acidic effluent being discharged. In 1981, the said petitioner was directed to provide effluent treatment plant. In Aug., 1981 the State board granted consent with conditions to provide effluent treatment plant within six months. In 1982-83, the inspection of this industry showed that it had stopped production of reactive turquoise blue and had started manufacture of lubricating oil without obtaining consent of the State Board. In 1983, this industry applied for consent for the manufacture of sulpho phenyl carboxy pyrazolone, but the State Board rejected the application for consent on the ground that the conditions of the earlier .consent order of 1981 were not complied with. In 1986-87, the State Board found that the industry was discharging acidic effluent. In July, 1987, case was filed against this petitioner for violation of the provisions of Water Act. In Sept., 1994 inspection of this industry revealed that effluent treatment plant had collapsed and was not in use.
10. In Special Civil Application No. 12165/94 it is brought on record by an affidavit-in-reply filed on behalf of the State that this petitioner who had obtained consent of the State Board in Oct., 1981 with a condition to provide effluent treatment plant within six months had not put up the plant and was, therefore, required to be issued a show cause notice by the Board in 1983. Thereafter in 1984, the industry had provided some effluent treatment plant but it was required by the Board to operate the same efficiently to treat the effluent to (sic) specified by the State Board. In 1985, this industry was directed to upgrade the effluent treatment plant as it was found that it did not conform to the standards prescribed. In 1991, the Board on inspection, found that this industry was discharging acidic effluent. In November, 1990 a complaint was filed against this industry by the State Board under the provisions of the Water Act for violation of the conditions of the consent order. In June, 1993, on inspection the State Board found that the industry was discharging effluent. In Feb./March, 1994, the State Board again found that the said industry was discharging acidic effluent and therefore the State Board refused to give consent under Section 25(2) of the Water Act.
11. It has been also brought on record that based on the representations received by Hon'ble the Chief Minister regarding problem of water pollution due to discharge of effluent from G.I.D.C. Estates at Naroda, Odhav and Vatva into river Khari, a meeting was arranged with the Hon'ble the Chief Minister and it was decided to take strict action against the units which were causing pollution. The State Board was asked to submit the list of defaulting industries and the State Board on 10th Oct., 1994 identified thirteen units which were causing such pollution and on the basis of material placed before the authority, action was taken under Section 5 of the said Act by issuing orders on these units on 19th Oct., 1994.
12. The facts which have been brought on record by the State Government are also reflected from the original files which were shown in the Court. A copy of the letter of the State Board written on 10th Oct., 1994 was supplied to the learned counsel appearing for all these petitioners. Since the State Government had taken up a plea that notice was dispensed with in view of the urgency, it appeared to this Court that it was necessary to ascertain whether there was relevant material on record before the concerned authority which could warrant issuance of the impugned orders without giving notice to the concerned party. The State of Gujarat was therefore directed on 8-12-1994 to file separate affidavits in each of these writ petitions showing material on the basis of which it had passed the impugned orders. Accordingly the aforesaid material was placed on the record of this case and there has not been any dispute as to it's authenticity.
13. Section 25 of the Water Act prescribes restrictions on new out-lets and new discharges. It inter alia provides that no person shall, without the previous consent of the State Board, establish any industry or process which is likely to discharge sewerage or frade effluent into the stream or well or sewer or on land. The consent of the State Board can be obtained by an application made under Section 25(2) of the Water Act. Under Sub-section (4) of Section 25 the State Board may grant its consent subject to conditions as it may impose. The State Board may impose conditions including conditions as to the nature and composition, temperature, volume or rate of discharge of the effluent from the premises from which the discharge is to be made. In the consent orders issued by the State Board the tolerance limits of the effluent were indicated and they constituted conditions for granting consent, the consent letters which were issued by the State Board have been placed on record along with the affidavit-in-reply filed by the State Government. These units were required to observe the tolerance limits, and for that purpose they were required to put up the treatment plants which could achieve the quality of the effluent according to the tolerance limits. One of the conditions in the consent letters issued by the State Board to these units was that the consent granted shall lapse after the expiry of time limit prescribed in paragraph 3(i)(c) thereof in which it was provided that all units of the treatment plant required to achieve the quality of the effluent according to the tolerance limits prescribed in the consent letter, shall be completed within six months from the date of the consent order. In Clause 7 of the consent order, it was provided that if the applicant fails to comply with the conditions and other directives issued by the State Board as laid down in the consent order within the prescribed time limit, the applicant would be liable for prosecution under Sections 43 and 44 of the Water Act. Thus, a mere consent order issued by the State Board under Section 25(2) did not entitle the applicant to discharge trade effluents and it was incumbent upon the applicants to comply with the conditions mentioned in the consent order, as also to put up the effluent treatment plants within the time prescribed in the consent order. Failure of complying with the requirement of putting up effluent treatment plant resulted in lapse of the consent. Therefore, mere fact that consent orders were obtained by the petitioners cannot insulate them against the requirement of putting up the effluent treatment plants and complying with the standards of tolerance limits prescribed.
14. During the course of the hearing of these petitions, it was demostrated that certain characteristics of the trade effluent exceeded the tolerance limits in case of the discharge of effluents effected by these petitioners in the Khari-cut Canal.
15. Rule 3 of the Environmental (Protection) Rules, 1986 provides for standards for emission or discharge of environmental pollutants and these are specified in the schedule. On behalf of the petitioners of Special Civil Applications Nos. 12136/94 and 12165/94 who were running textile industry, their counsel referred to item 6 of Schedule I under Rule 3 of the said Rules, which reads as under :
Sl. No. Industry Parameter Standards
6.
Cotton textile industries (composite and processing) Concentration not to exceed milligramme per litre (except for PH and bio-assay) Common PH 5.5 to 9 Suspended solids 100 Bio-chemical 150 oxygen demand, 5-day 20 degree C. Oil and grease 10 Bio-assay test 90% survival of fish after 96 hrs. Special :
Total chromium (as Cr) 2 Sulphide (as S) 2 Phenelic compounds 5 (as C6 H5 OH)
16. For the petitioner of Special Civil Application No. 12357/94 which deals in business of dye-intermediates, its Counsel relied upon item No. 8 of the said schedule which reads as under:-
Sr. No. Industry Parameter Standards
8.
Dye and Dye intermediate industries Concentration not to exceed milligrames per Litre (except for Ph. temperature and bio-assay) Suspended Solids 100 PH Temperature 6 to 8.5 shall not exceed 5 degree C, above the ambient temperature of receiving body.
Mercury (as Hg) Hexavalent (as Cr) 0.01 Chromium 0.1 Total Chromium (as Cr) 2.0 Copper (as Cu) 3.0 Zinc (as Zn) 5.0 Nickel (as Ni) 3.0 Cadmium (as Cd) 2.0 Chloride (as Cl) 1000 Sulphate (as S04) Phenolic compounds 1000 (as C6 H5 OH) 1.0 Oil and Grease 10 Bio-assay Test (with 1:8 dilution of effluents) 90% survival of test animals after 96 hrs. The standards of chlorides and sulphates are applicable for discharge into inland and surface watercourses. However, when discharged on land for irrigation, the limit for chloride shall not be more than 600 milligrammes per litre and the sodium absorption ratio shall not exceed 26.
17. In Special Civil Application No. 12136/94, the analysis report dt. 31st July, 1993 showed excess of total suspended solids which was 295 as against the prescribed 100. It also showed excess over tolerance limits in case of Bio-chemical Oxygen demand which was 206 as against the prescribed 150 in the scheduled item and 30 in the consent letter of the Board, the Chemical Oxygen demand was 520 which was in excess of the tolerance limit of 250 prescribed in the consent order of the Board. Similarly, the analysis report dt. 13th October, 1993 showed suspended solids at 526 as against 100, dissolved solids at 3823 against the tolerance limit of 2500 and the bio-chemical oxygen demand 1622 as against 30 prescribed in the consent order. The analysis report dt. 29th July, 1994 also showed excess of suspended solids which was 204 and excess of biochemical oxygen demand which was 196. The chemical oxygen demand was 5.15 as against the prescribed tolerance limit of 250 in the consent letter of the State Board.
18. In Special Civil Application No. 12165/94 the analysis report dt. 27th Sept., 1994 showed that the sample which was collected on 13th Sept., 1994 showed excess of biochemical oxygen demand, the result showing 250 as against the prescribed 30 in the consent order. The chemical oxygen demand was 607 as against the prescribed tolerance limit of 250. The oil and grease was 30 as against the tolerance limit of 10.
19. In Special Civil Application No. 12357/94, the inspection report under Section 23 of the Water Act made on 26-9-1994 showed that waste water was discharged in the G.I.D.C. drain without any treatment and this unit had not taken consent from the State Board. It also showed that there was no provision for compositing the final effluent immediately before discharging it.
20. In the letter dt. October 10, 1994 of the State Board to the Government, there is reference to the discussion which took place in the meeting convened by the Hon'ble the Chief Minister on Oct., 3, 1994 and the subsequent discussion which took place in the chamber of the Secretary to the Government, Forest and Environment Department on 4th Oct, 1994 and in that context a list of industries which were defaulters was submitted. At item 5 was Messrs Caffil Pvt. Ltd. (petitioner of Spl. C.A. No. 12357/94). The Board has remarked that during recent inspection it was observed that the effluent treatment plant of this petitioner was not being operated and the untreated effluent was being by passed. At item No. 7 of this letter, the name of Messrs Narula Dyeing and Printing Works (petitioner of Spl. C.A. No. 12136/94) is mentioned and the remark of the State Board is that during the inspection it was found that effluent treatment plant was not being operated and the untreated effluent was being by passed. As regards Messrs Jyoti Processors (petitioner of Spl. C.A.NO. 12165/94) referred to at item No. 10 of the letter, the Board has remarked that the primary effluent treatment plant provided by the industry was found in a broken condition and it was not functioning and the waste water was discharged without any treatment.
21. The object of referring to the above material is to indicate that there was material on record before the competent authority along with the letter of the Board dt. 10-10-1994 to show that these petitioners were discharging effluents without 4 proper treatment plant. The State Board is a specialised agency created under the Water Act and when on the basis of the analysis report and other reports it opines that there is no requisite effluent treatment plant put up or that the tolerance limits are exceeded, ordinarily this Court will not sit in appeal over it's views. The material disclosed shows that the State Government had a valid reason to take action to prevent these units from discharging the trade effluents in the Khari-cut Canal. It is not disputed that Khari-cut Canal provides for irrigation to vast areas in Kheda District.
22. The Environment (Protection) Act, 1986 was enacted with a view to provide for the protection and improvement of environment and for matters connected therewith. India had participated in the decisions taken at United Nations Conference on the Human Environment held at Stockholm in June, 1972 to take appropriate steps for protection and improvement of human environment. For implementing these decisions in so far as they related to protection and improvement of environment and the prevention of hazards to human beings, other living creatures, plants and properties, the said Act was enacted. An urgent need was felt for the enactment of a general legislation on Environmental protection, which should enable inter alia speedy response in the event of accidents threatening environment. The fundamental directive of State Policy enshrined under Art. 48A of the Constitution of India enjoined a duty on the State to protect and improve the environment and to safeguard the forests and wild life of the country. The fundamental duties of every citizen enumerated in Art. 51A of the Constitution includes duty to protect and improve the natural environment including forests, lakes, rivers and wild life and to have compassion for living creatures. Keeping these laudable objects in view. Section 5 of the Act provides as under:--
"5. Power to give directions:--
Notwithstanding anything contained in any other law but subject to the provisions of this Act, the Central Government may, in the exercise of its powers and performance of its functions under this Act, issue directions in writing to any person, officer or any authority and such person, officer or authority shall be bound to comply with such directions.
Explanation:-- For the avoidance of doubts, it is hereby declared that the power to issue directions under this section includes the power to direct-
(3) the closure, prohibition or regulation or any industry, operation or process; or
(b) Stoppage or regulation of the supply of electricity or water or any other service."
The power under Section 5 is to be exercised by the Central Government and the directions issued thereunder are required to be complied with by the person, officer or authority on whom they are issued. Such directions are required to be issued subject to the provisions of the said Act and in exercise of the powers and performance of the functions of the Central Government under the Act. Therefore, the guidelines for exercise of power under the said provision of issuing directions are to be drawn from the nature of powers conferred on the Central Government and the nature of its functions as prescribed under the Act. Under Section 6 of the said Act, Central Government is empowered to make Rules in respect of all or any of the matters referred to in Section 3. Section 3 provides for power of the Central Government to take measures to protect and improve environment. The Central Government has power to take measures as it deems necessary or expedient for the purpose of protecting and improving the quality of environment and preventing, controlling and abating environmental pollution and this power includes taking up measures for laying down standards for emission or discharge of environmental pollutants from various sources whatsoever. In the process, it may lay down different standards for emission or discharge from different sources having regard to the quality or composition of the emission or discharge of environmental pollutants from such sources. Section 23 of the said Act confers power on the Central Government to delegate its functions and accordingly, the Central Government may by notification in the official gazette, delegate subject to conditions and limitations as may be specified in the notification its powers and functions under the Act as it may deem necessary or expedient to an officer, State Government or other authority except the power to constitute an authority and the power to make Rules. The powers vested in the Central Government under Section 5 of the said Act have been delegated to the State of Gujarat by Notification dt. 10th Feb., 1988 issued by the Government of India, Ministry of Environment and Forests, Department of Environment, Forests and Wild Life issued under the signature of the then Secretary to Government of India Mr. T.N. Seshan. The Notification was published in Gazette of India, Extraordinary Part II, Section 3, Sub-section (ii). In view of this notification issued in exercise of powers conferred under Section 23 of the said Act delegating the powers vested in the Central Government under Section 5 of the said Act to the State Government, the contention of the petitioners that the impugned orders are issued by the State Government under Section 5 without the authority of law has no substance.
23. Rule 4 of the Rules framed under the said Act has a bearing on the directions issued under Section 5 of the said Act. The directions issued under Section 5 are required to be in writing as provided under Rule 4(1). By Rule4(3-a), a copy of the proposed direction is required to be served on the concerned person who is to be given opportunity of not less than 15 days from the date of service of a notice to file objections, if any, to the issue of the proposed direction. The Central Government is required to consider these objections and for reasons to be recorded, confirm, modify or decide not to issue the proposed direction as provided in Rule 4(4). Then comes the material Sub-rule 4(5) on which reliance is placed by the State Government for justifying the issuance of directions without affording an opportunity to file objections. Rule 4(5) reads as follows:--
"4(5). In a case where the Central Government is of the opinion that in view of the likelihood of a grave injury to the environment it is not expedient to provide an opportunity to file objections against the proposed direction, it may, for reasons to be recorded in writing, issue directions without providing such an opportunity."
The requirement of giving opportunity to file objections against the proposed directions which can be issued under Section 5 of the Act can be dispensed with only when the Central Government is of the opinion that in view of the likelihood of a grave injury to the environment, it is not expedient to Provide such opportunity. As noted above, the powers of the Central Government have been delegated to the State by Notification dt. 10-2-1988. The State Government in its deliberations on 3rd and 4th Oct., 1994 took into account the gravity of the situation and it was decided to issue directions as are contained in the impugned orders dt. 19th Oct., 1994 directing closure of these units. It was decided to take action without giving any show cause notice under Rule 4(5) of the said Rules, in view of the grave and serious pollution caused to the irrigation canal because of discharge of effluent by thirteen industries which had caused severe damage to the crops and fertile land and environment at large. The material on record clearly shows that the State Government was of the opinion that grave injury was being caused by discharge of such effluent into the irrigation canal resulting in severe damage to crops and fertile lands. The Biochemical oxygen demand tests applied to these petitioners showed that the tolerance limits were exceeded. The Biochemical oxygen demand test is widely used to determine the pollutional strength of domestic and industrial wastes in terms of oxygen that they will require if discharged into natural water courses in which aerobic conditions exist. The test is one of the most important in stream -- pollution -- control activities. Similarly, chemical oxygen demand test is widely used for measuring pollutional strength of domestic and industrial wastes. This test allows measurement of waste in terms of the total quantity of oxygen required for oxidation to carbon-dioxide and water. The trade effluents which contained various characteristics in excess of tolerance limits would undoubtedly ruin the fertility of the soil of which they come to be released. The release of such trade effluents in Khari-cut canal which is meant for irrigation of lands obviously would result in damage to the crops and the fields to which the polluted water was being carried. When applied to a plant -- soil system, oils and grease constituent of industrial wastes can affect seed germination or crop growth and yield. (See Design of Land Treatment Systems for Industrial Wastes Theory and Practice by Michasel Ray Overcash and Dhilaj Pal, 1979 Edition at page 200). There were several complaints received by the Hon'ble the Chief Minister and the concerned Department regarding the pollution caused due to release of untreated effluents in river Khari. This naturally called for immediate action, and the record shows that urgent action was overdue. Therefore, if the State Government became suddenly aware of its duties and took action for preventing further damage to the crops and the agricultural lands, it cannot be said that there was justification for such action because it was not taken earlier. The gravity of the situation was in the extent of damage which was resulting due to discharge of such effluents. The Government was fully empowered to dispense with the opportunity being given for filing objections against the proposed directions in such cases of grave injury to the environment. The provisions of Rule 4(5) are intended to safeguard the environment from any grave injury to it and in the present case it has been amply borne out that the release of the effluents by the petitioner units was resulting in pollution of the irrigation canal causing vast damage to the crops and the agricultural fields. This fact has been recorded in writing in the impugned orders dt. 19th October, 1994. The petitioners did not operate effluent treatment to plant and could not be allowed to release untreated effluents resulting in damage to the fertile lands of Kheda District. The State Government was, therefore, fully justified in proceeding under Rule 4(5) of the said Rule while exercising its delegated powers for issuing direction under Section 5 of the Act as in the impugned orders. These petitions are therefore without any substance and are rejected. Rule discharged in each of these matters with no order as to costs. Ad interim stay granted in each petition stands vacated.
At this stage there is a request by the learned counsel appearing for the petitioners to extend the stay for a period of four weeks. Having regard to the nature of the proceedings and the magnitude of harm that would be caused to the environment if stay is extended, this request is rejected.