Kerala High Court
K.M.Prasad vs Stateof Kerala on 1 November, 2010
Author: Antony Dominic
Bench: Antony Dominic
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT:
THE HONOURABLE MR.JUSTICE ANTONY DOMINIC
&
THE HONOURABLE SMT. JUSTICE P.V.ASHA
WEDNESDAY,THE 23RD DAY OF DECEMBER 2015/2ND POUSHA, 1937
WP(C).No. 26435 of 2013 (S)
PETITIONER:
K.M.PRASAD, S/O.LATE MADHAVAN
RESIDING AT KALATHARA MANADATH HOUSE, ELOOR SOUTH
UDYOGAMANDAL P.O., PIN-683 501.
BY ADVS.SRI.K.K.ASHKAR
SMT.ASHIRA MOHAMED ASHROF
SRI.P.CHANDRASEKHAR
RESPONDENTS:
1. STATEOF KERALA
REPRESENTED BY ITS CHIEF SECRETARY
GOVERNMENT OF KERALA, THIRUVANANTHAPURAM-695 001.
2. PRINCIPAL SECRETARY,
LOCAL SELF GOVERNMENT DEPARTMENT
GOVERNMENT OF KERALA, THIRUVANANTHAPURAM-695 001.
3. M/S.LULU CONVENTION AND EXHIBITION CENTRE PRIVATE LTD.
50/2392, N.H.17, EDAPPALLY
KOCHI, KERALA-682 024
REPRESENTED BY ITS MANAGING DIRECTOR MR.M.A.YUSUF ALI.
4. RAMACHANDRAN N,
ARRIYANCHERI MADAM, WEST KADUNGALLUR P.O
ALUVA-683 110.
5. COCHIN PORT TRUST,
WILLINGTON ISLAND, COCHIN-682 009
REPRESENTED BY ITS CHAIRMAN.
6. MINISTRY OF SHIPPING,
GOVERNMENT OF INDIA, TRANSPORT BHAVAN, SANSAD MARG
NEW DELHI-110 001,
REPRESENTED ITS SECRETARY.
7. MINISTRY OF ENVIRONMENT AND FORESTS,
GOVERNMENT OF INDIA, PARYAVARAN BHAVAN, CGO COMPLEX
LODHI ROAD, NEW DELHI-110 003
REPRESENTED ITS SECRETARY.
8. KERALA COASTAL ZONE MANAGEMENT AUTHORITY,
SASTRA BHAVAN, PATTOM, THIRUVANANTHAPURAM-695 004
REPRESENTED BY ITS MEMBER SECRETARY.
WP(C).No. 26435 of 2013 (S)
:: 2 ::
9. CHIEF TOWN PLANNER
NEST, EXTRA POLICE ROAD, PANJAPURA JUNCTION
VIKAS BHAVAN.P.O., PIN -695 003.
10. DISTRICT COLLECTOR
ERNAKULAM, CIVIL STATION, KAKKANAD, PIN 682030.
11. MULAVUKAD GRAMA PANCHAYAT
MULAVUKAD.P.O., KOCHI -682 504
REPRESENTED BY ITS SECRETARY.
12. KERALA STATE POLLUTION CONTROL BOARD
PLAMOODU JUNCTION, PATTOM PALACE.P.O.
THIRUVANANTHAPURAM -695004
REPRESENTED BY ITS CHAIRMAN.
13. KERALA STATEENVIRONMENT IMPACT ASSESSMENT AUTHORITY
DIRECTORATE OF ENVIRONMENT AND CLIMATE CHANGE
PALLIMUKKU, PETTAH.P.O., TRIVANDRUM -695024
REPRESENTED BY ITS CHAIRMAN.
14. SOUTHERN NAVAL COMMAND HEADQUARTERS
NAVAL BASE, WILLINGTON ISLAND, KOCHI -682 004
REPRESENTED BY ITS FLAG OFFICER COMMANDING-IN-CHIEF.
R-R1 & 2,R9,R10,R13 BY SPL. GOVERNMENT PLEADER SRI.VIJU ABRAHAM
R3 BY ADV. SRI.TPM.IBRAHIM KHAN (SR.)
R3 BY ADV. SRI.T.U.ZIYAD
R3 BY ADV. SRI.K.M.ABDUL MAJEED
R3 BY ADV. SMT.PRIYAELIZABETH BABU
R3 BY ADV. SRI.K.G.MATHEWS
RADDL-RR-R4 BY ADV.SRI.P.K.IBRAHIM
RADDL-RR-R4 BY ADV.SMT.K.P.AMBIKA
RADDL-RR-R4 BY ADV.SMT.A.A.SHIBI
R-R5 BY ADV.SRI.V.ABRAHAM MARKOS
R-R5 BY ADV.SRI.ABRAHAM JOSEPH MARKOS
R-R5 BY ADV.SRI.ABRAHAM VARGHESE THARAKAN
R-R5 BY ADV.SRI.TOM THOMAS (KAKKUZHIYIL)
R3 BY ADV. SRI.K.RAMAKUMAR (SR.)
R11 BY ADV. SRI.K.BALACHANDRAN (PN)
R ADVOCATE GENERAL SRI.K.P.DANDAPANI
R8 BY ADV. SRI.K.R.SUNIL, KERALA COASTAL ZONE MANAGEMENT AUTHORITY
R-R6,R7 & 14 BY ADV. SRI.N.NAGARESH, ASSISTANT SOLICITOR GENERAL
R12,R13 BY ADV.SRI. M.AJAY,SC, KERALA STATE POLLUTION CONTROL BOARD
THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ALONG WITH W.P.
(C)NO.31081/13, THE COURT ON 23.12.2015 DELIVERED THE FOLLOWING:
WP(C).No. 26435 of 2013 (S)
APPENDIX
PETITIONERS' EXHIBITS:
EXHIBIT P1 : TRUE COPY OF THE GOVERNMENT ORDER VIDE NO.G.O.(MS)
NO.269/2013/LSGD DT.27-7-2013.
EXHIBIT P1A: TRUE COPY OF THE RTI REQUEST MADE BY THE PETITIONER
BEFORE VILLAGE OFFICER, MULAVUKAD AND ITS REPLY ALONG WITH BTR
EXTRACT OF PROPERTY COMPRISED IN SY.31/4 AND 31/20 OF MULAVUKAD
VILLAGE.
EXHIBIT P1B: TRUE PRINT OUT OF THE GOOGLE EARTH IMAGE OF BOLGHATTY
ISLAND PRIOR TO RECLAMATION AS ON 7.11.2002 AND AFTER RECLAMATION AS
ON 26.12.2005.
EXHIBIT P1C: TRUE PRINTOUT OF THE LAY OUT MAP OF PORT AREA PREAPRED
BY COCHIN PORT TRUST DATED 1.11.2010.
EXHIBIT P1D: TRUE TYPED COPY OF THE GAZETTE NOTIFICATION VIDE SRO 58
PUBLISHED IN GAZETTE OF INDIA DATED12.1.1952.
EXHIBIT P1E: TRUE COPY OF THE INDIA GAZETTE NOTIFICATION VIDE GSR 107
(E) DATED26.2.2001.
EXHIBIT P1F: TRUE COPY OF THE INDIA GAZETTE NOTIFICATION VIDE GSR 376
(E) DATED21.6.2006.
EXHIBIT P1G: TRUE COPY OF THE REQUEST DATED 28.10.2009 MADE BY THE 5TH
RESPONDENT TO MINISTRY OF SHIPPING SEEKING PERMISSION FOR LEASING
OUT 7 PLOTS OF LAND.
EXHIBIT P1H: TRUE COPY OF THE COMMUNICATION DATED 4.6.2010 MADE BY
MINISTRY OF SHIPPING TO 5TH RESPONDENT.
EXHIBIT P1I:TRUE COPY OF THE ALLOTMENT LETTED DATED 26.11.2010 ISSUED
BY 5TH RESPONDENT TO 3RD RESPONDENT.
EXHIBIT P1J: TRUE COPY OF THE NOTE DATED 18.7.2013 SUBMITTED TO 2ND
RESPONDENT BY THE CHIEF TOWN PLANNER.
EXHIBIT P2 : TRUE COPY OF THE G.O.(MS) NO.201/2007/LSGD DT.1-9-2007 ALONG
WITH ITS ENGLISH TRANSLATION.
EXHIBIT P3 : TRUE COPY OF THE CRZ CUM ENVIRONMENTAL CLEARANCE
SANCTIONED BY STATE ENVIRONMENTAL IMPACT ASSESSMENT AUTHORITY VIDE
NO.86/SEIAA/KL/379/2013 DT.23-8-2013.
EXHIBIT P4 : TRUE COPY OF THE LETTER NO.LULU/ DIRECTOR/
BOLGATTY/GOVT.2013-01 DATED 6.4.2013 MADE BY THE 3RD RESPONDENT
PRODUCED ALONG WITH ADDITIONAL AFFIDAVIT DATED15.11.2013.
EXHIBIT P5 : TRUE COPY OF THE NOTE FOR THE COUNCIL OF MINISTERS
APPROVED BY RESPONDENTS 1 AND 2 AND MINISTER FOR TAKING DECISION IN
THE CABINET VIDE FILE NO.28514/RB/2013/LSGD PRODUCED ALONG WITH
ADDITIONAL AFFIDAVIT DATED15.11.2013
WP(C).No. 26435 of 2013 (S)
:: 2 ::
EXHIBIT P6 : TRUE COPY OF THE MINUTES OF COUNCIL OF MINISTERS HELD ON
24.7.2013 REGARDING CONSTRUCTION PROJECT OF 3RD RESPONDENT VIDE FILE
NO.28514/R.B.1/13/LSGD AND ITEM NO.3964 PRODUCED ALONG WITH
ADDITIONAL AFFIDAVIT DATED15.11.2013.
EXHIBIT P7: TRUE COPY OF THE GOVERNMENT ORDER VIDE G.O.(MS)
NO.79/99/LAD DATED 13.4.1999 VARYING STRUCTURE PLAN FOR CENTRAL CITY
OF KOCHI PRODUCED ALONG WITH ADDITIONAL AFFIDAVIT DATED15.11.2013.
EXHIBIT P8: TRUE COPY OF THE FIRST TWO PAGES OF GOVERNMENT ORDER
VIDE GO(MS)NO.10/07/LSGD DATED 8/1/2007 NOTIFYING THE DRAFT OF THE
VARIED SCHEME OF STRUCTURE PLAN FOR CENTRAL CITY OF KOCHI PRODUCED
ALONG WITH ADDITIONAL AFFIDAVIT DATED15.11.2013.
EXHIBIT P9: TRUE COMPUTER PRINT OUT OF EXISTING LAND USE PLAN AS
VARIED IN 2007 AS PER EXT.P8 AND UPDATED UPTO 2009 FOR CENTRAL CITY,
KOCHI PRODUCED ALONG WITH ADDITIONAL AFFIDAVIT DATED15.11.2013.
EXHIBIT P10: TRUE COMPUTER PRINTOUT OF THE HINDU DATED 20.1.2007
DAILY REPORTING THE PROPOSAL FOR ZONING REGULATION VARIATION IN
STRUCTURAL PLAN OF KOCHI PRODUCED ALONG WITH REPLY AFFIDAVIT DATED
24.1.2014.
EXHIBIT P11: TRUE COMPUTER PRINTOUT OF THE HINDU DATED 8.6.2007 DAILY
REPORTING THE FINAL NOTIFICATION OF VARIED STRUCTURE PLAN OF KOCHI
PRODUCED ALONG WITH REPLY AFFIDAVIT DATED24.1.2014.
EXHIBIT P12: TRUE COPY OF THE INTEGRATED CONSENT DATED 17.8.2012
ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD TO THIRD
RESPONDENT.
EXHIBIT P13: TRUE COPY OF THE DOCUMENTATION PAGE OF CRZ STATUS
REPORT OF THE PROJECT SITE PREPARED BY CENTRE FOR EARTH AND SCIENCE
STUDIES, THIRUVANANTHAPURAM VIDE NO.CESS-CRZ-07-2012.
EXHIBIT P14: TRUE COPY OF THE TECHNICAL EVALUATION REPORT MADE BY
JOINT DIRECTOR OF KERALA STATE COUNCIL FOR SCIENCE, TECHNOLOGY AND
ENVIRONMENT VIDE FILE NO.073/ENV/12/CZMA DATED 13.6.2012.
EXHIBIT P15: TRUE COPY OF THE PLAN NO.34 OF CZMP OF KERALA CONTAINING
MULAVUKAD VILLAGE.
EXHIBIT P16: TRUE COPY OF THE RELEVANT PAGES OF THE MINUTES OF THE
51ST METTING OF THE KERALA COASTAL ZONE MANAGEMENT AUTHORITY.
EXHIBIT P17: TRUE COPY OF THE RELEVANT PAGES OF THE MINUTES OF 53RD
MEETING OF KERALA COASTAL ZONE MANAGEMENT AUTHORITY HELD ON
27.12.2012 CONTAINING LIST OF PARTICIPANTS AND AGENDA ITEM 53.4.
EXHIBIT P18: TRUE COPY OF THE INDIA GAZETTE NOTIFICATION S.O.2843 (E)
DATED 20.12.2011 CONSTITUTING KERALA COASTAL ZONE MANAGEMENT
AUTHORITY.
WP(C).No. 26435 of 2013 (S)
:: 3 ::
EXHIBIT P19: TRUE COPY OF PAGE 1 AND 2 OF THE MINUTES OF 54TH METTING
OF KERALA COASTAL ZONE MANAGEMENT AUTHORITY HELD ON 15.4.2013
CONTAINING THE AGENDA ITEM NO.54.1.
EXHIBIT P20: TRUE COPY OF THE RECOMMENDATION LETTER
NO.670/A2/12/KCZMA/S&TD DATED 29.1.2013 MADE BY KERALA COASTAL ZONE
MANAGEMENT AUTHORITY.
EXHIBIT P21: TRUE COPY OF THE APPLICATION DATED 20.3.2011 SUBMITTED BY
THE THIRD RESPONDENT BEFORE KERALA STATE ENVIRONMENT IMPACT
ASSESSMENT AUTHORITY FOR ENVIRONMENT CLEARANCE.
EXHIBIT P22: TRUE COPY OF THE CHECKLIST OF DOCUMENTS SUBMITTED
ALONG WITH THE APPLICATION DATED 20.3.2011 FOR ENVIRONMENTAL
CLEARANCE BY THIRD RESPONDENT.
EXHIBIT P23: TRUE COPY OF THE GOOGLE IMAGE SHOWING THE DISTANCE FROM
MANGALAVANAM BIRD SANCTUARY TO THE PROJECT SITE AT BOLGHATTY
ISLAND.
EXHIBIT P24: TRUE COPY OF THE NOTIFICATION G.O.(MS)NO.42/04/F&WLD
DATED 31.8.2004 NOTIFYING MANGALAVANAM BIRD SANCTUARY AS PROTECTED
AREA.
EXHIBIT P25: TRUE COPY OF ANNEXURE 9 OF EIA GUIDANCE MANUAL FOR
BUILDING AND CONSTRUCTION PROJECTS PUBLISHED BY MINISTRY OF
ENVIRONMENT AND FORESTS SHOWING THE LIST OF CRITICALLY POLLUTED
AREAS IN INDIA.
EXHIBIT P26: TRUE COPY OF THE GOOGLE IMAGE SHOWING DISTANCE FROM
PROJECT SITE AT BOLGHATTY ISLAND TO ELOOR INDUSTRIAL CLUSTER.
EXHIBIT P27: TRUE COPY OF THE RELEVANT PAGES 1 AND 9 OF THE MINUTES OF
17TH MEETING OF STATE ENVIRONMENT EXPERT APPRAISAL COMMITTEE HELD
ON 6.7.2013.
EXHIBIT P28: TRUE COPY OF THE GOOGLE IMAGE SHOWING PROJECT SITE AT
BOLGHATTY ISLAND AND OUTER SEA.
EXHIBIT P29: TRUE COMPUTER PRINTOUT OF THE NEWS ITEM APPEARED IN
THE ONLINE EDITION OF INDIA TODAY DATED10.4.2012.
EXHIBIT P30: TRUE COMPUTER PRINTOUT OF THE NEWS ITEM APPEARED IN
ONLINE EDITION OF HINDUSTAN TIMES DATED14.8.2013.
RESPONDENTS' EXHIBITS:
EXT.R3(a): TRUE COPY OF THE TENDER NO.EM/T/16/BOLGHATTY/2010 OF
COCHIN PORT TRUST.
EXT.R3(b): TRUE COPY OF THE BUILDING PERMIT DATED 11.10.2013 ISSUED BY
THE MULAVUKADU PANCHAYAT.
WP(C).No. 26435 of 2013 (S)
:: 4 ::
EXT.R3(c): TRUE COPY OF ORDER DATED 29.1.2013 ISSUED BY THE KERALA
COASTAL ZONE MANAGEMENT AUTHORITY.
EXT.R3(d): TRUE COPY OF ORDER DATED 2.9.2013 ISSUED BY DEPARTMENT OF
ENVIRONMENT AND CLIMATE CHANGE.
EXT.R3(e): TRUE COPY OF THE INFORMATION REGARDING EXPERIENCE IN the
TRADE OF TENDERER.
EXT.R3(f): TRUE COPY OF THE AUDITED FINANCIAL STATEMENT FOR THE LAST
THREE YEARS OF THE TENDERER.
EXT.R3(g): COPIES OF ORIGINAL DOCUMENTS DEFINING THE CONSTITUTION OR
LEGAL STATUS.
EXT.R3(h): TRUE COPY OF THE OFFICE MEMORANDUM DATED 23.5.2011 ISSUED
BY MINISTRY OF ENVIRONMENT AND FOREST, GOVERNMENT OF INIDA.
EXT.R3(i): TRUE COPY OF THE OFFICE MEMORANDUM DATED 24.5.2011 ISSUED
BY MINISTRY OF ENVIRONMENT AND FOREST, GOVERNMENT OF INDIA.
EXT.R4(a): TRUE COPY OF THE AGENDA ITEM NO.B2 OF THE BOARD OF TRUSTEE
MEETING AND THE RESOLUTION NO.64 (AGENDA ITEM NO.B2) AT SERIAL NO.33
REGARDING RECLAMATION MADE BY THE COCHIN PORT TRUST DATED 9.3.2005.
EXT.R4(b): TRUE COPY OF THE CERTIFICATE ISSUED BY THE VILLAGE OFFICER,
MULAVUKAD, DATED18.4.2012 DISCLOSING THESE FACTS.
EXT.R4(c): TRUE COPY OF THE RELEVANT PAGES OF THE MINUTES OF THE
PROCEEDINGS OF THE 5TH RESPONDENT HELD ON 6.9.2010.
EXT.R4(d): TRUE COPY OF THE PRINTOUT TAKEN FROM THE WEBSITE OF THE
MINISTRY OF CORPORATE AFFAIRS SHOWING THE DATE OF REGISTRATION OF
THE 3RD RESPONDENT COMPANY.
EXT.R4(e): TRUE COPY OF THE RELEVANT PAGES OF THE LEASE DEED NO.3742
OF 2011 DATED 28.6.2011 REGISTERED AT THE SUB REGISTRAR'S OFFICE,
ERNAKULAM. (PAGES 1 TO 3 AND 13 TO 16).
EXT.R4(f): TRUE COPY OF THE EXTRACT OF THE REPORT OF THE SUB
COMMITTEE SUBMITTED TO THE KCZMA.
EXT.R4(g): PHOTOCOPY OF THE GOOGLE MAP OF THE BOLGATTY ISLAND TO
SHOW THE LAND FORM BEFORE AND AFTER RECLAMATION.
EXT.R5(a): TRUE COPY OF JUDGMENT OF THE DIVISION BENCH OF THIS HON'BLE
COURT DATED25.1.2011 IN W.P.CNO.36882/10.
EXT.R5(b): TRUE COPY OF THE NOTIFICATION NO.G.S.R.376 (E) DATED21.6.2006.
EXT.R5(c): TRUE COPY OF AGENDA ITEM NO.B2 OF 9.3.2005.
EXT.R5(d): TRUE COPY OF THE MINISTRY OF SHIPPING'S LETTER NO.PT-
11033/4/2009-PT) CONTAINING GUIDELINES FOR LAND POLICY.
WP(C).No. 26435 of 2013 (S)
:: 5 ::
EXT.R5(e): TRUE COPY OF THE ORDER DATED 18.2.2012 ISSUED BY THE KERALA
GOVERNMENT.
EXT.R5(f): TRUE COPY OF THE NOTIFICATION DATED 26.2.2001 ISSUED BY THE
GOVERNMENT OF INDIA, MINISTRY OF SHIPPING PURSUANT TO SECTION 2(q) OF
THE MAJOR PORT TRUSTS ACT, 1963.
EXT.R5(g): TRUE COPY OF THE LETTER DATED 18.5.1999 ISSUED BY the
GOVERNMENT OF KERALA TO THIS RESPONDENT.
EXT.R5(h): TRUE COPY OF THE GOVERNMENT NOTIFICATION DATED 22.8.2001
ISSUED BY THE GOVRNMENT OF KERALA.
EXT.R5(i): TRUE COPY OF THE TRIPARTITE AGREEMENT BETWEEN COCHIN PORT
TRUST,GIDA AND GOVERNMENT OF KERALA DATED21.4.2002.
// TRUE COPY //
P.A.TO JUDGE
ANTONY DOMINIC & P.V.ASHA, JJ.
-----------------------------------
W.P(C).Nos.26435 & 31081 of 2013
-----------------------------------
Dated this the 23rd day of December, 2015
JUDGMENT
Antony Dominic, J.
1. Issues raised in these Public Interest Litigations
are intrinsically connected. Therefore, these cases
were heard together and are being disposed of by this
common judgment, treating W.P(C).31081/13 as the
leading case and referring to the pleadings and
documents therein, unless otherwise expressly stated
hereafter.
2.The first respondent is the Cochin Port Trust, a
major port governed by the provisions of the Major
Port Trusts Act, 1963. In the meeting of the Board
of Trustees of the Port Trust held on 9.3.2005, as
per Ext.P1 agenda item, a proposal was placed for
reclamation of about 8 hectares of land on the
western side of Bolgatty Island. The purposes of
such reclamation were the need for availability of
sufficient area at Vallarpadam for the development of
Port based Special Economic Zone and also for
streamlining of the flow in the area and that the
WPC.26435/13 & 31081/13
2
better appearance for the shoreline. Ext.P1(a)
resolution shows that after detailed discussions, the
Board of Trustees resolved to approve the proposal
for implementation of the reclamation project at an
estimated cost of `3.93 crores. Accordingly, land
was reclaimed in 2005.
3. The land thus reclaimed was remaining unutilized and
by Ext.P3 letter dated 28.10.2009, the Cochin Port
Trust sought permission of the Government of India
for long term leasing of the plots of land mentioned
therein, for a period of 99 years for commercial and
other non-port related activities. Among the
different plots of land that were mentioned in
Ext.P3, one of the plots was the one reclaimed in
2005 and this was shown as located in Bolgatty
(Mulavukadu Island) and the area thereof was shown as
31.05 Acres (12.5657 hectares). Ext.P3 was
considered and by Ext.P4 order dated 4.6.2010, the
Government of India conveyed its decision permitting
the Port Trust to lease out the lands for 30 years,
with option for renewal after 30 years at the then
prevailing rates.
WPC.26435/13 & 31081/13
3
4. On the strength of the permission thus obtained by
it, on 23.6.2010, the Cochin Port Trust issued Ext.P5
notice inviting tenders, inter alia, for leasing of
10 hectares of land at Bolgatty for 30 years on
upfront basis, with an option for renewal after 30
years at the then prevailing scale of rates for a
maximum period of 30 years, for setting up of
hotels/resorts/ Convention Center/shopping mall/
commercial /office Complex, and allied facilities at
Bolgatty Island near Marina in Ernakulam.
5.In response to Ext.P5, the only bid received was from
Sri.Yusuff Ali M.A. Ext.R10(a) is the bid submitted
by him and Ext.P6 is Annexure II thereof. The bid
submitted by Sri.Yusuff Ali M.A. was placed for the
consideration of the Board of Trustees in their
meeting held on 6.9.2010 and Ext.P7 minutes of the
meeting show that the Board resolved to approve the
proposal to accept the single offer of Sri.Yusuff Ali
M.A. for leasing out the 10 hectares of land at
Bolgatty for a period of 30 years, with an option for
renewal for a further period of 30 years. The
WPC.26435/13 & 31081/13
4
conditions subject to which the resolution was passed
are also incorporated in the resolution.
6.Ext.P8 is the lease deed executed in pursuance of
Ext.P7. However, that lease deed is executed between
the Board of Trustees of Cochin Port Trust and the
lessee therein, M/s.Lulu Convention and Exhibition
Centre Private Ltd., a company incorporated under the
Companies Act, which is the 10th respondent herein.
Subsequently, Ext.P9 letter was issued by the 10th
respondent on 6.4.2013 to the Secretary to the Local
Self Government Department, Government of Kerala for
obtaining building permit, stating that their
proposed project consisted of hotel, convention
centre and service apartments and would have a built
up area of 147198 sq.ft with an anticipated project
cost of over 400 crores, generating more than 500
employment opportunities. In this letter, describing
their project as a large scale developmental one,
they requested the Secretary to the Government to do
the needful in the matter.
WPC.26435/13 & 31081/13
5
7.The request of the 10th respondent was placed before
the Cabinet and Ext.P10 is the Note to the Council of
Ministers. In this note, the point framed for
decision was whether special permission may be given
to the 10th respondent for construction in the land
having an extent of 10.59 hectares, relaxing the
zoning provisions of the Structure Plan for Central
City, Kochi and special town planning schemes subject
to the condition that the construction should satisfy
the conditions stipulated in the prevailing Building
Rules and all other statutory provisions. Ext.P11
proceedings of the cabinet meeting held on 24.7.2013
shows that the proposal as contained in Ext.P10 was
approved. On that basis, on 27.7.2013, the
Government issued Ext.P12 order according special
permission to the 10th respondent for construction in
the land, relaxing the zoning provisions of the
Structure Plan for Central City, Kochi and special
town planning schemes subject to the condition that
the construction should satisfy the conditions
stipulated in the prevailing Building Rules and all
other statutory provisions. It was also ordered that
further necessary action in the matter would be taken
WPC.26435/13 & 31081/13
6
by the Secretary, Mulavukadu Grama Panchayat, before
whom, an application for building permit was pending.
Subsequently, on 11.10.2013, the Mulavukadu Grama
Panchayat issued Ext.P14 building permit to the 10th
respondent.
8.It was in the aforesaid background, these writ
petitions were filed as public interest litigations
and in W.P(C).31081/13, the prayers made are to quash
Ext.P7, the minutes of the meeting of the Board of
Trustees; Ext.P8, the lease deed executed between the
Board of Trustees of the Port Trust and the 10th
respondent, the Company; Ext.P12, the Government
Order relaxing the zoning provisions and Ext.P14, the
building permit issued by the Mulavukadu Grama
Panchayat. In so far as W.P(C).26435/13 is
concerned, the reliefs include those sought for in
W.P(C).31081/13 and reference will be made to those
prayers in the latter part of this judgment.
9.On behalf of the respondents, the maintainability
of the writ petitions was questioned, contending
that this Court has already upheld the lease in a
WPC.26435/13 & 31081/13
7
public interest litigation as per Ext.R10(b)
judgment and that therefore, further public
interest litigations challenging the grant of lease
to the 10th respondent is not maintainable. In
support of this contention, learned counsel for the
Cochin Port Trust placed reliance on the Apex Court
judgment in Forward Construction Co. v. Prabhat
Mandal (Regd), Andheri [AIR 1986 SC 391], while
the learned senior counsel appearing for the 10th
respondent relied on the judgment in State of
Karnataka v. All India Manufacturers Organisation
[(2006) 4 SCC 683].
10. This contention was mainly on the basis of
Ext.R10(b) judgment in W.P(C).36882/10, which was
filed by one Dijo Kappen, Managing Trustee, Centre
for Consumer Education (Reg.No.497/88), Main Road,
Pala, Kottayam District. The prayers in this writ
petition, which are extracted in Ext.R10(b) reads
thus:
WPC.26435/13 & 31081/13
8
"i) To call for the records leading to Exhibit P9
and issue a writ of certiorari or other
appropriate writ order or direction quashing the
same.
ii) To issue a writ of mandamus or any other
appropriate writ order or direction commanding
the Port Trust to retender the land in question
by inviting fresh tenderers desirably a global
tender process giving publicity in all leading
National dailies.
iii) To issue a writ of mandamus declaring that
the lease granted in favour of the 5th
respondent is in violation of the provisions of
Sections 82 & 83 of the Kerala Land Reforms
Act and therefore the grant is void in law."
11.By Ext.R10(b), the writ petition was dismissed by
this Court at the admission stage. In paragraph 6
of that judgment, this Court recorded thus:
"6. The 3rd respondent is a statutory body.
It may have its own reasons for deciding to
lease out the property held by it. The legality
or the wisdom of the 3rd respondent in taking
such a decision to lease out its property is not
the subject matter of challenge in this writ
petition. The challenge is only to the choice of
WPC.26435/13 & 31081/13
9
the 5th respondent. Whether the procedure
followed by the 3rd respondent in choosing the
5th respondent as the lessee is strictly in
accordance with the requirement of law is only
one aspect of the matter which is required to be
kept in mind in deciding the question whether
this Court should interfere with the decision of
the 3rd respondent. Assuming for the sake of
argument that there is some lacuna in the
procedure followed in making the choice of the
5th respondent, the same by itself, in our opinion,
does not warrant interference. By interfering
with the decision of the 3rd respondent, in the
absence of any other prospective bidder who is
willing to offer an amount higher than what is
offered by the 5th respondent, this Court would
only be scuttling the decision of the 3rd
respondent without any benefit either to the 3rd
respondent or to the public in general."
12.Law is settled that to proceedings under Article
226 of the Constitution of India, the principles of
section 11 of the Code of Civil Procedure providing
for res judicata are equally applicable. As per
this provision, no court shall try any suit or
issue in which the matter directly and
substantially in issue has been directly and
WPC.26435/13 & 31081/13
10
substantially in issue in a former suit between the
same parties, or between parties under whom they or
any of them claim, litigating under the same title,
in a Court competent to try such subsequent suit or
the suit in which such issue has been substantially
raised, and has been heard and finally decided by
such Court. Explanation IV thereof provides that
any matter which might and ought to have been made
ground of defence or attack in such former suit
shall be deemed to have been a matter directly and
substantially in issue in such suit. Explanation
VI provides that where persons litigate bona fide
in respect of a public right or of a private right
claimed in common for themselves and others, all
persons interested in such right shall, for the
purposes of section 11, be deemed to claim under
the persons so litigating.
13.It was extending the principles contained in
section 11 of the Code of Civil Procedure that the
Apex Court in Forward Construction Co. (supra)
held in paragraphs 19 to 22 thus:
WPC.26435/13 & 31081/13
11
"19. The second question for consideration is
whether the present writ petition is barred by res
judicata. This plea has been negatived by the High
Court for two reasons : (1) that in the earlier writ
petition the validity of the permission granted
under R. 4(a)(i) of the Development Control Rules
was not in issue; and (2) that the earlier writ
petition filed by Shri Thakkar was not a bona fide
one inasmuch as he was put up by some disgruntled
builder, namely M/s. Western Builders.
20. So far as the first reason is concerned, the
High Court in our opinion was not right in holding
that the earlier judgment would not operate as res
judicata as one of the grounds taken in the
present petition was conspicuous by its absence in
the earlier petition. Explanation IV to S. 11, C.P.C.
provides that any matter which might and ought to
have been made ground of defence or attack in
such former suit shall be deemed to have been a
matter directly and substantially in issue in such
suit. An adjudication is conclusive and final not only
as to the actual matter determined but as to every
other matter which the parties might and ought to
have litigated and have had it decided as incidental
to or essentially connected with the subject-
matter of the litigation and every matter coming
within the legitimate purview of the original action
both in respect of the matters of claim or
defence. The principle underlying Explanation IV is
that where the parties have had an opportunity of
controverting a matter that should be taken to be
WPC.26435/13 & 31081/13
12
the same thing as if the matter had been actually
controverted and decided. It is true that where a
matter has been constructively in issue it cannot
be said to have been actually heard and decided. It
could only be deemed to have been heard and
decided. The first reason, therefore, has
absolutely no force.
21. The second reason given by the High Court,
however, holds good. Explanation VI to S. 11
provides
"Where persons litigate bona fide in respect of a
public right or of a private right claimed in common
for themselves and others, all persons interested
in such right shall, for the purposes of this section
be deemed to claim under the persons so
litigating."
But it is only when the conditions of Explanation VI
are satisfied that a decision in the litigation will
bind all persons interested in the right litigated
and the onus of proving the want of bona fide in
respect of the previous litigation is on the party
seeking to avoid the decision. The words "public
right" have been added in Explanation VI in view of
the new S. 91, C.P.C. and to prevent multiplicity of
litigation in respect of public right. In view of
Explanation VI it cannot be disputed that S. 11
applies to public interest litigation as well but it
must be proved that the previous litigation was the
public interest litigation, not by way of a private
grievance. It has to be a bona fide litigation in
WPC.26435/13 & 31081/13
13
respect of a right which is common and is agitated
in common with others.
22. The High Court in the earlier writ petition had
recorded a finding that it was not a bona fide
litigation and that Shri Thakkar, the petitioner in
that case, had been put up by M/s. Western
Builders. This finding excludes the application of
S. 11, C.P.C. in the present case. The possibility of
litigation to foreclose any further enquiry into a
matter in which an enquiry is necessary in the
interest of public cannot be overruled. In view of
the finding of the High Court that the previous
writ petition was not a bona fide one, the present
writ petition would not be barred by S. 11 of the
C.P.C. and the High Court was justified in so
holding but not because of the first reason but
because of the second reason."
14.This contention was supported by the learned
senior counsel appearing for the 10th respondent who
placed reliance on the Apex Court judgment in State
of Karnataka v. All India Manufacturers Organisation
[(2006) 4 SCC 683], where, the issue of res
judicata in so far as public interest litigations
are concerned, was considered by the Apex Court in
detail and it was held thus in paragraphs 32 to 50:
WPC.26435/13 & 31081/13
14
32. Res judicata is a doctrine based on the larger
public interest and is founded on two grounds: one
being the maxim nemo debet bis vexari pro una et
eadem causa (no one ought to be twice vexed for
one and the same cause) and second, public policy
that there ought to be an end to the same
litigation. It is well settled that Section 11 of the
Civil Procedure Code, 1908 (hereinafter "CPC") is
not the foundation of the principle of res judicata,
but merely statutory recognition thereof and
hence, the section is not to be considered
exhaustive of the general principle of law. The
main purpose of the doctrine is that once a matter
has been determined in a former proceeding, it
should not be open to parties to reagitate the
matter again and again. Section 11 CPC recognises
this principle and forbids a court from trying any
suit or issue, which is res judicata, recognising
both "cause of action estoppel" and "issue
estoppel". There are two issues that we need to
consider, one, whether the doctrine of res
judicata, as a matter of principle, can be applied to
public interest litigations and second, whether the
issues and findings in Somashekar Reddy [(1999) 1
KLD 500] constitute res judicata for the present
litigation.
33. Explanation VI to Section 11 states:
"Explanation VI.--Where persons litigate bona fide
in respect of a public right or of a private right
claimed in common for themselves and others, all
persons interested in such right shall, for the
WPC.26435/13 & 31081/13
15
purposes of this section, be deemed to claim under
the persons so litigating."
34. Explanation VI came up for consideration
before this Court in Forward Construction Co. v.
Prabhat Mandal (Regd.) (hereinafter "Forward
Construction Co."). This Court held that in view of
Explanation VI, it could not be disputed that
Section 11 applies to public interest litigation, as
long as it is shown that the previous litigation was
in public interest and not by way of private
grievance. Further, the previous litigation has to
be a bona fide litigation in respect of a right which
is common and is agitated in common with others.
35. As a matter of fact, in a public interest
litigation, the petitioner is not agitating his
individual rights but represents the public at large.
As long as the litigation is bona fide, a judgment in
a previous public interest litigation would be a
judgment in rem. It binds the public at large and
bars any member of the public from coming
forward before the court and raising any
connected issue or an issue, which had been raised
should have been raised on an earlier occasion by
way of a public interest litigation. It cannot be
doubted that the petitioner in Somashekar Reddy
was acting bona fide. Further, we may note that,
as a retired Chief Engineer, Somashekar Reddy
had the special technical expertise to impugn the
Project on the grounds that he did and so, he
cannot be dismissed as a busybody. Thus, we are
WPC.26435/13 & 31081/13
16
satisfied in principle that Somashekar Reddy, as a
public interest litigation, could bar the present
litigation.
36. We will presently consider whether the issues
and findings in Somashekar Reddy actually
constitute res judicata for the present litigation.
Section 11 CPC undoubtedly provides that only
those matters that were "directly and
substantially in issue" in the previous proceeding
will constitute res judicata in the subsequent
proceeding. Explanation III to Section 11 provides
that for an issue to be res judicata it should have
been raised by one party and expressly denied by
the other:
"Explanation III.--The matter above referred to
must in the former suit have been alleged by one
party and either denied or admitted, expressly or
impliedly, by the other."
37. Further, Explanation IV to Section 11, states:
"Explanation IV.--Any matter which might and
ought to have been made ground of defence or
attack in such former suit shall be deemed to have
been a matter directly and substantially in issue in
such suit."
38. The spirit behind Explanation IV is brought
out in the pithy words of Wigram, V.C. in
Henderson v. Henderson as follows: (All ER pp. 381
I-382 A)
WPC.26435/13 & 31081/13
17
"The plea of res judicata applies, except in special
case (sic), not only to points upon which the court
was actually required by the parties to form an
opinion and pronounce a judgment, but to every
point which properly belonged to the subject of
litigation and which the parties, exercising
reasonable diligence, might have brought forward
at the time."
39. In Greenhalgh v. Mallard [(1947) 2 All ER 255
(CA)] (hereinafter "Greenhalgh"), Somervell, L.J.
observed thus:
"I think that on the authorities to which I will
refer it would be accurate to say that res judicata
for this purpose is not confined to the issues
which the court is actually asked to decide, but
that it covers issues or facts which are so clearly
part of the subject-matter of the litigation and so
clearly could have been raised that it would be an
abuse of the process of the court to allow a new
proceeding to be started in respect of them."
40. The judgment in Greenhalgh was approvingly
referred to by this Court in State of U.P. v.
Nawab Hussain [(1977) 2 SCC 806]. Combining all
these principles, a Constitution Bench of this
Court in Direct Recruit Class II Engg. Officers'
Assn. v. State of Maharashtra expounded on the
principle laid down in Forward Construction Co. by
holding that:
"[A]n adjudication is conclusive and final not only
WPC.26435/13 & 31081/13
18
as to the actual matter determined but as to every
other matter which the parties might and ought to
have litigated and have had (sic) decided as
incidental to or essentially connected with (sic)
subject-matter of the litigation and every matter
coming into the legitimate purview of the original
action both in respect of the matters of claim and
defence. Thus, the principle of constructive res
judicata underlying Explanation IV of Section 11 of
the Code of Civil Procedure was applied to writ
case. We, accordingly hold that the writ case is fit
to be dismissed on the ground of res judicata."
41. With these legal principles in mind, the
question, therefore, arises as to what exactly was
sought in Somashekar Reddy, how it was decided
by the High Court in the first round of litigation,
and what has been sought in the present litigation
arising at the instance of Mr J.C. Madhuswamy and
others. In order to show that the issue of excess
land was "directly and substantially in issue" in
Somashekar Reddy we will first examine the
prayers of the parties, the cause of action, the
averments of parties and the findings of the High
Court in Somashekar Reddy.
42. First, learned counsel for the respondents has
pointedly drawn our attention to the identity of
the prayers made in the previous public interest
litigation by Somashekar Reddy as compared to
the prayers made in the present case of Mr
Madhuswamy and others. The prayers in
WPC.26435/13 & 31081/13
19
Somashekar Reddy's petition were: (a) for
quashing the FWA, and (b) for directing an inquiry
by the CBI in the matter and to prosecute the
offenders. In Mr Madhuswamy's petition, the
prayers were: (a) to direct the CBI to conduct
inquiries to various acts as enumerated by Items 1
to 16 (specifically the issue of excess land), and
(b) for quashing the various agreements, and acts
done in pursuance of the Project and consequently,
to denotify the land of all farmers situated away
from the peripheral road and link road. We are
therefore, satisfied that the prayers made in
Somashekar Reddy and in Mr Madhuswamy's writ
petitions are substantially the same.
43. Second, the cause of action in both
Somashekar Reddy and the present cases is the
FWA, which includes the provisions for acquiring
20,193 acres of land for the Project (comprising
13,237 acres of private land and 6956 acres of
government land). Indeed, it was stated in
Somashekar Reddy's writ petition that the land
requirement in Schedule I of the FWA was "highly
exaggerated" and would illegally create "huge
profits" for Nandi. Somashekar Reddy thus prayed
that the FWA be quashed--this prayer was,
however, specifically rejected. The very same
FWA that was upheld earlier has now been
impugned in the present case.
44. Third, in both Somashekar Reddy and
Madhuswamy's petitions, the averment was that
WPC.26435/13 & 31081/13
20
excess land than required for the implementation
of the Project was being acquired by the State
Government at the behest of Nandi and that the
Project was nothing but a camouflage to carry out
a real estate business by Nandi. The High Court
records the following contention of Somashekar
Reddy's counsel: (Kant LJ p. 254, para 47)
"47. The next submission of the counsel for the
petitioner is that Government of Karnataka though
ostensible (sic ostensibly) purported to form an
Express Highway has in reality allowed the 2nd
respondent to develop the townships as a
developer by conferring a huge largess (sic
largesse) by way of giving 20,000 acres of land....
According to petitioner, the land required for the
construction of four-lane highway is only 2775
acres, whereas the remaining land would be
utilised for the purpose of development of the
towns thereby permitting Respondent 2 to develop
townships as a developer and earn huge profits."
45. The averment of Somashekar Reddy regarding
excess land came to be considered by the High
Court which records some of the opposing
contentions of the respondent State, in the
following terms:
"As a mega project like the Expressway involves
considerable extent of land, answering respondent
[the State] has agreed to provide the minimum
extent of land required for the Project partly out
of the land owned by the State and by acquiring
WPC.26435/13 & 31081/13
21
the balance. The second respondent will not only
construct the proposed Expressway but also link
roads, peripheral road, interchanges, service
roads, toll plazas and maintenance area, etc. in
addition to the townships."(Kant LJ p. 235, para
15)
"It is stated that the project by its very nature
requires considerable extent of land and that is
why the respondent has agreed to provide the land
to the extent available with it and acquire the
balance and make available the same to the
replying respondent. There are mutual obligations
on both the parties under the impugned agreement
and Respondent 1 is only facilitating the acquisition
of land for which the replying respondent has to
pay at the existing market rates." (Kant LJ p. 240,
para 25)
46. Crucially, two very striking findings have been
made by the High Court in Somashekar Reddy as
follows:
"So out of 20,193 acres land required for the
Expressway would be 6999 acres leaving 13,000
acres for development of townships. Government
of Karnataka in its written statement has said
that it has agreed to provide minimum extent of
land for the Project partly out of the land owned
by the Government and by acquiring the balance.
Permission has been given to develop the five
townships instead of 7, proposed by Respondent 2
to make the project viable." (Kant LJ p. 256, para
52)
WPC.26435/13 & 31081/13
22
"46. The submission that the contract was entered
in a clandestine manner also cannot be accepted....
Respondents in their statement of objections have
admitted that this point was raised on the floor of
the House and the respondent made detailed
presentation on this subject in the House.... Every
minute detail was explained including the scientific
method adopted by the respondent for
identification of the land for the project." (Kant
LJ p. 254, para 46)
47. All of these unequivocally show that the issue
of excess land (and connected issues) was
specifically raised by the petitioner in
Somashekar Reddy and was also forcefully denied
by the State. In fact, the decision in Somashekar
Reddy, went further with the High Court according
its imprimatur to the land requirements under the
FWA amounting to 20,193 acres, which in no small
measure, resulted from the State's successful
defence that it had provided the "bare minimum of
land" for the Project calculated by a "scientific
method". The judgment also contains copious
references to the issue of land (including the
acreage), the types of land to be acquired, the
land requirement for different aspects of the
Project, the scientific techniques involved in
identifying the land and road alignment, etc. In
these circumstances, it cannot be doubted that
Explanation III to Section 11 squarely applies. It
is clear that the issue of excess land under the
FWA was "directly and substantially in issue" in
WPC.26435/13 & 31081/13
23
Somashekar Reddy and hence, the findings
recorded therein having reached finality, cannot
be reopened in this case.
48. The principle and philosophy behind
Explanation IV, namely, to prevent "the abuse of
the process of the court" (as stated in
Greenhalgh) through reagitation of settled issues,
provides yet another ground to reject the
appellants' contentions. For instance, the High
Court specifically records (vide para 29) of the
impugned judgment that:
"It is common case of the parties that the validity
of the FWA had earlier been challenged in
Somashekar Reddy case on all conceivable grounds
including the one that land in excess of what is
required for the Project had been acquired by the
State Government."
49. In the face of such a finding by the High
Court, Explanation IV to Section 11 squarely
applies as, admittedly, the litigation in Somashekar
Reddy exhausted all possible challenges to the
validity of the FWA, including the issue of excess
land. Merely because the present petitioners draw
semantic distinctions and claim that the excess
land not having been identified at the stage of the
litigation in Somashekar Reddy, the Project should
be reviewed, the issue does not cease to be res
judicata or covered by principles analogous
thereto. If we were to re-examine the issues that
had been raised/ought to have been raised in
WPC.26435/13 & 31081/13
24
Somashekar Reddy it would simply be an abuse of
the process of the court, which we cannot allow.
50. As we have pointed out, the cause of action,
the issues raised, the prayers made, the relief
sought in Somashekar Reddy's petition and the
findings in Somashekar Reddy and the claims and
arguments in the present petitions were
substantially the same. Therefore, it is not
possible to accept the contention of the appellants
before us that the judgment in Somashekar Reddy
does not operate as res judicata for the questions
raised in the present petitions."
15.However, the learned counsel appearing for the
petitioners attempted to distinguish the aforesaid
judgments by placing reliance on the judgment of
the Apex Court in V. Purushotham Rao v. Union of
India [(2001) 10 SCC 305], where, in paragraphs 19
and 20, the Apex Court has relaxed the
applicability of the principles of res judicata in
so far as public interest litigations relating to
issues of grave concern to the general public are
concerned, by holding thus:
WPC.26435/13 & 31081/13
25
"19. Coming to the second question, Explanation
IV to Section 11 of the Civil Procedure Code
postulates that any matter which might and ought
to have been made ground of defence or attack in
such former suit shall be deemed to have been a
matter directly and substantially in issue in such
suit. Order 2 Rule 2 of the Code of Civil Procedure
provides that every suit shall include the whole of
the claim which the plaintiff is entitled to make in
respect of the cause of action and if he omits to
sue in respect of, or intentionally relinquishes, any
portion of his claim, then he shall not afterwards
sue in respect of the portion, so omitted or
relinquished. By virtue of Explanation to Section
141 of the Code of Civil Procedure, since
proceedings under Article 226 of the Constitution
are excluded from the expression "proceedings",
therefore, the Civil Procedure Code is not
required to be followed in a proceeding under
Article 226 unless the High Court itself has made
the provisions of the Civil Procedure Code
applicable to a proceeding under Article 226. Then
again, the principles of Section 11 as well as Order
2 Rule 2, undoubtedly contemplate an adversarial
system of litigation, where the court adjudicates
the rights of the parties and determines the
issues arising in a given case. The public interest
litigation or a petition filed for public interest
cannot be held to be an adversarial system of
adjudication and the petitioner in such case,
merely brings it to the notice of the court, as to
how and in what manner the public interest is
WPC.26435/13 & 31081/13
26
being jeopardised by arbitrary and capricious
action of the authorities. In the case of Rural
Litigation and Entitlement Kendra v. State of U.P.
[1989 Supp (1) SCC 504]which is commonly known
as Doon Valley case, such a contention had been
raised, as is apparent from para 14 of the
judgment viz. the decision of the Court dated 12-
3-1985 (Rural Litigation and Entitlement Kendra v.
State of U.P. [(1985) 2 SCC 431] was final in
certain aspects, including the release of A
category mines outside the city limits of
Mussoorie from the proceedings and in view of
such finality it was not open to this Court in the
same proceedings at a later stage to direct
differently in regard to what had been decided
earlier. The Court repelled the same by holding
that the writ petitions are not inter partes
disputes and have been raised by way of public
interest litigation and the controversy before the
Court is as to whether for social safety and for
creating a hazardless environment for the people
to live in, mining in the area should be permitted
or stopped. The Court hastened to add: (SCC p.
515, para 16)
"We may not be taken to have said that for public
interest litigations, procedural laws do not apply.
At the same time it has to be remembered that
every technicality in the procedural law is not
available as a defence when a matter of grave
public importance is for consideration before the
court. Even if it is said that there was a final
order, in a dispute of this type it would be
WPC.26435/13 & 31081/13
27
difficult to entertain the plea of res judicata."
Thus even in the selfsame proceedings, the earlier
order though final, was treated not to create a
bar inasmuch as the controversy before the Court
was of grave public interest. The learned counsel
appearing for the appellants drew our attention to
the decision of this Court in the case of Forward
Construction Co. v. Prabhat Mandal [(1986) 1 SCC
100] whereunder the Court did record a conclusion
that Section 11 of the Civil Procedure Code applied
to public interest litigation. In our considered
opinion, therefore, the principle of constructive
res judicata cannot be made applicable in each and
every public interest litigation, irrespective of the
nature of litigation itself and its impact on the
society and the larger public interest which is
being served. There cannot be any dispute that in
competing rights between the public interest and
individual interest, the public interest would
override. In Centre for Public Interest Litigation
case [1995 Supp (3) SCC 382] which had been
filed in this Court, the prayer that had been made
was to lay down the guidelines for the discretion
being exercised in the matter of allotment of gas
agencies, petroleum dealership and others. It is no
doubt true that the applicant therein could have
made a prayer for examining the legality of the
allotments already made but as the applicant
states in the writ petition filed in the Delhi High
Court that he had no knowledge about the persons
to whom such allotments had been made and in
fact the Delhi High Court itself on a petition being
WPC.26435/13 & 31081/13
28
filed, called upon the respondents to submit the
list of such allottees, whereafter notices could be
issued to the allottees. That apart, when this
Court entertained another public interest
litigation, filed by Common Cause in respect of 15
discretionary allotments made in favour of 15
persons, the Court did entertain the same and
instead of treating the earlier decision to be a bar
and applying the principle of constructive res
judicata, the Court relied upon the same and
cancelled the allotments made in favour of those
15 persons who had been arrayed as parties to the
said petition filed under Article 32. That apart,
the writ petitions, the judgments of which are the
subject-matter of challenge in these appeals, had
been filed in the Delhi High Court and were
pending when Common Cause case was taken up by
this Court. This Court initially stayed the
proceedings and issued notice in the transfer
petitions but ultimately, vacated the stay order
and instead of bringing the writ petitions to this
Court on transfer, directed the Registry of the
Court to send the petitions along with the
annexures to the High Court and required the
High Court to examine the issues involved in the
writ petitions and go into the validity of the
allotments of petrol pumps/gas agencies to various
persons. In view of the aforesaid positive
direction in para 31 of the judgment of this Court
in Common Cause case it is difficult for us to
sustain the plea of bar of constructive res
judicata, as urged by the counsel, appearing for
WPC.26435/13 & 31081/13
29
the appellants. In this connection, the counsel also
brought to our notice, observation made in the
review petition judgment in Common Cause case,
[(1999) 6 SCC 667] SCC in para 115, which is
quoted hereinbelow in extenso: (SCC p. 733)
"115. It is contended that since the allotments
made by the petitioner till the filing of the writ
petition in this Court, in spite of a challenge having
been raised therein, were not set aside and only
guidelines were settled for future exercise of
discretionary quota, tacit stamp of judicial
approval shall be deemed to have been placed on
the allotments made by the petitioner and
consequently those allotments could not have been
reopened on the principle of constructive res
judicata. Normally, we would have accepted this
argument, but in this case we cannot go to that
extent."
According to the learned counsel, the three-Judge
Bench accepted the contention of the applicability
of principle of constructive res judicata and,
therefore, this Bench being a two-Judge Bench
must be bound by the said observations or in the
alternative, may refer the matter to a larger
Bench. We are not in a position to accept either of
these submissions. It may be stated at the outset
that the three-Judge Bench was concerned with
the review petition that had been filed in relation
to the order dated 4-11-1996 since reported in
Common Cause. The learned Judges committed an
error in the beginning in thinking that the review
petition filed by Capt. Satish Sharma was in
WPC.26435/13 & 31081/13
30
relation to both the judgments viz. Common Cause
as well as Common Cause. In the review petition,
the Court was concerned with the correctness of
the directions contained in the order dated 4-11-
1996 to institute criminal prosecution against the
Minister concerned and levy of penalty as
exemplary damages to the tune of Rs 50 lakhs. It
is in that context the Court made the aforesaid
observations not noticing the fact that in Common
Cause the Court had earlier directed the High
Court to dispose of the two writ petitions pending
in the High Court and decide the legality of the
order of discretionary allotment made by the
Minister concerned. It is indeed interesting to
notice that in para 125 of the judgment of the
three-Judge Bench, the Court itself had indicated
that the conduct of the Minister concerned in
making allotments of petrol outlets was atrocious
and reflects a wanton exercise of power by the
Minister. But what the Court wanted to examine
and ultimately held was that the said action fell
short of "misfeasance in public office" which is a
specific tort and the ingredients of that tort
were not wholly met in the case, so that there was
no occasion to award exemplary damages. It would
indeed be a travesty of justice to accept the
submission of the counsel for the appellants that
the three-Judge Bench expressed an opinion that
the principle of constructive res judicata would
apply to the case in hand, so as to debar the High
Court from entertaining the writ petitions and
disposing of them on merits. As we have already
WPC.26435/13 & 31081/13
31
noted, prior to the three-Judge Bench judgment
of this Court, the selfsame order of the Delhi
High Court had been assailed in as many as 79
cases by approaching this Court by way of special
leave petitions and all those petitions had been
dismissed.
20. The extent to which corruption in the
governing structure has corroded the very core of
our democracy, the notoriety which the
discretionary allotment of petroleum dealership
and LPG gas agencies had acquired, the earlier
petition under Article 32 entertained by this
Court at the behest of Common Cause, the
cancellation of 15 of such allotments and finally,
the express direction therein to the High Court to
dispose of the pending writ petitions after
examining the individual cases, it is difficult for us
to accept the bar of principle of constructive res
judicata on the ground that the earlier judgment
in the case of Centre for Public Interest
Litigation has accorded any tacit approval or the
subsequent so-called observation made in the
three-Judge Bench decision of this Court in the
review petition. We, therefore, unhesitatingly hold
that the aforesaid contention is devoid of any
substance."
16.But, as rightly pointed out by the learned senior
counsel appearing for the 10th respondent, the
WPC.26435/13 & 31081/13
32
aforesaid judgment of the Apex Court in V.
Purushotham Rao (supra) was distinguished by the
Apex Court in its subsequent judgment in Moumita
Poddar v. Indian Oil Corporation Limited [(2010) 9
SCC 291], where, it was held to have been rendered
in the peculiar facts of the case. The relevant
findings of the Apex Court contained in paragraph
43 reads thus:
"43. In our opinion, the aforesaid judgment in
V. Purushotham Rao case was rendered under some
very peculiar and exceptional circumstances. It was
a case where allotment of retail outlets or
petroleum products had been made by a Minister in
violation of all norms while exercising his
discretionary powers for making the allotments.
These allotments had been made in the absence of
any guidelines. The circumstances were such that
this Court was constrained to make the
observations relied upon by the learned Single
Judge which are as under: (SCC pp. 334-35, para
23)
"23. So far as the fifth question is concerned, it is
no doubt true that the appellants have invested
considerable amount in the business and have
operated it for about eight years but even on
equitable considerations, we do not find any equity
in favour of the appellants. The conduct of the
WPC.26435/13 & 31081/13
33
Minister in making the discretionary allotments has
been found to be atrocious, in the very three-
Judge Bench decision of this Court and in relation
to similar allotments made by the said Minister in
favour of 15 persons, who were respondents in
Common Cause case. This Court came to hold that
the allotments of the public property had been
doled out in an arbitrary and discriminatory manner
and the appellants had been held to be
beneficiaries of such arbitrary orders of
allotments. The question of granting the allottees
relief on an equitable consideration did not arise at
all, for the same reasons in a case like this, a
sympathetic consideration on the ground of equity
would be a case of misplaced sympathy and we
refrain from granting any relief on any equitable
consideration. In our view, the appellants do not
deserve any equitable consideration."
The above observations make it abundantly clear
that this Court was dealing with a situation where
the Minister concerned had bestowed undue favour
on the appellants in that case. Such is not a
situation in the present case. Therefore, the
aforesaid observations would be of little
assistance to the appellant herein."
17.From the above principles laid down by the Apex
Court in the various judgments that were cited
before us, it is obvious that the principles
contained in section 11 of the Code of Civil
WPC.26435/13 & 31081/13
34
Procedure are equally applicable to public interest
litigations. This is all the more so in the light
of Explanation VI to section 11 of CPC.
18.Having thus seen the law on the subject, we shall
proceed to examine whether the present writ
petitions are barred by any of these principles.
The prayers in W.P(C).26435/13 are the following:
"i) issue a writ of certiorari, any other appropriate
writ or direction quashing Ext.P1 Government
Order vide G.O.(Ms)No.269/2013/LSGD dated
27.07.2013 issued by the 2nd respondent in
violation to the town planning statutes, Ext.P2
Government Order and law settled by this
Honorable Court in Sayeesh Kumar and others v.
State of Kerala and others (2005 KHC 1943);
ii) call for the records leading to Ext.P1, issued by
the 2nd respondent;
iii) Issue a direction restraining the 3rd respondent
from commencing and continuing construction work
at the project site lies in Sy.No.31/4 and 31/20 of
Mulavukad village at Bolghattty Island, by acting
upon Ext.P1 government order, until the
construction project of the 3rd respondent gets
appropriate permission from town planning
WPC.26435/13 & 31081/13
35
department in accordance with law;
iv) to declare that property comprised in
respondent-Sy.No.31/4 and 31/20 of Mulavukad
Village is property belonging to and owned by
Government of Kerala;
v) to declare that the reclamation of project site
from backwater by 5th respondent Cochin Port
Trust is illegal and void;
vi) issue writ of mandamus or any other
appropriate writ or direction directing the 5th
respondent to restore the kole wet land comprised
in re-sy.31/4 and 31/20 of Mulavukad Village to its
original position as it was prior to its reclamation;
vii) to call for the records leading to issuance of
Ext.P12 Integrated Consent by 12th respondent and
quash Ext.P12 issued under Water (Prevention and
Control of Pollution) Act, 1974, Air (Prevention and
Control of Pollution) Act, 1981 and Environment
Protection Act by issuing any appropriate writ or
direction;
viii) to call for the records leading to Ext.P17 and
Ext.P19 minutes of the meeting of 8th respondent
and declare it as illegal, void and inoperative as it
is vitiated by want of sufficient quorum prescribed
by Ministry of Environment and Forest in its
constituting notifications;
ix) to call for the records leading to Ext.P20 CRZ
clearance recommendation made by 8th respondent
WPC.26435/13 & 31081/13
36
for the project proposed by the 3rd respondent
and quash the same by issuing any appropriate writ
of certiorari or any other writ order or direction;
x) to declare that the project proposed by the 3rd
respondent before the 13th respondent attracts
General Conditions specified in the schedule of
EIA Notification 2006;
xi) to call for the records leading to Ext.P3
Environment by the 13th respondent and quash the
same as without jurisdiction, null, void and
inoperative, by issuing appropriate writ or
direction;
xii) to direct the 14th respondent to examine the
security aspects and threat vulnerability of the
project and whether height of the proposed
building would affect the operation of the naval
commandment and its air port before issuing No
Objection Certification to the project proposed by
the 3rd respondent" and
xiii) pass such other orders as this Hon'ble Court
may be pleased to grant on the facts and
circumstances of the case."
19. Similarly, the prayers in W.P(C).31081/13 are
the following:
WPC.26435/13 & 31081/13
37
"i) Call for the records in Ext.P1 to P8 and quash
Ext.P7 and P8 by issuing a Writ of Certiorari or
any other appropriate Writ.
ii) Call for the records in Ext.P9 to P12 and
quash Ext.P12 by issuing a Writ of Certiorari or
any other appropriate Writ.
Iii) Call for the records in Ext.P14 and quash
Ext.P14 by issuing a Writ of Certiorari or any
other appropriate Writ.
vi) Pass such other orders that this Hon'ble
Court may deem fit and proper in the facts and
circumstances of the case."
20. Admittedly, W.P(C).36882/10 resulting in Ext.R10
(b) judgment was rendered at a time when Sri.Yusuff
Ali M.A. was chosen as the lessee and Ext.P19
letter of allotment was issued to him, describing
him as the Managing Director of the 10th respondent
company. In that writ petition, this Court upheld
the choice of the 5th respondent therein, viz.,
Sri.Yusuff Ali M.A. for the grant of lease in
pursuance of the tenders invited and declined the
reliefs sought for. In view of the issues that
WPC.26435/13 & 31081/13
38
were raised before this Court, though we have
accepted that the principles of res judicata are
applicable to proceedings under Article 226 of the
Constitution of India, as contended by the learned
counsel for the Port Trust and the 10th respondent,
such application of the said principle cannot
extend beyond Ext.P19 herein. Therefore, at best,
the principles of res judicata can curtail the
litigation only in so far as the choice of the
lessee and the allotment to Sri.Yusuff Ali M.A.,
the Managing Director of the 10th respondent as per
Ext.P19 herein. These principles cannot be further
stretched to prevent the petitioners, who are not
parties to the proceedings resulting in Ext.R10(b)
judgment, from impugning the grant of lease in
favour of the 10th respondent, a company
incorporated under the provisions of the Company's
Act or the clearances that were subsequently
granted by the concerned authorities, including the
environmental clearance, integrated consent,
exemption from Town Planning Act or the building
permit which are also subject matter of challenge
WPC.26435/13 & 31081/13
39
in these writ petitions. Therefore, we are not
persuaded to reject these writ petitions in its
totality, accepting the plea of res judicata raised
by the learned counsel for the respondents.
21.The first issue raised by the counsel for the
petitioners was that the Port Trust did not have
ownership over the land leased out to the 10th
respondent and therefore, it could not have leased
out the land in question. According to the learned
counsel, Ext.R1(b) dated 21.6.2006 is the
notification issued by the Government of India in
exercise of its powers under the provisions of the
Indian Ports Act, 1908 and the Major Port Trusts Act,
1963, defining the port limits, which is subject to
existing ownership of the land. He made reference to
the provisions in the Kerala Land Assignment Act,
1960, Kerala Land Conservancy Act, 1957 and the
Kerala Panchayat Raj Act, 1994 to contend that the
land reclaimed is Government land. Counsel for the
Petitioners also referred us to Ext.P2 possession
certificate and Ext.P21 extract of the basic tax
register issued by the Village Officer where the
WPC.26435/13 & 31081/13
40
property in question has been shown as puramboke and
Government owned. He also contended that the
Mulavukadu Panchayat staked a claim over the land and
referred to Ext.R5(a) letter dated 5.10.2011 issued
by the Port Trust, produced along with the counter
affidavit filed by the Panchayat, denying the claim
and asserting its ownership over the land in
question. According to him, the provisions of the
Major Port Trusts Act only indicate that the
properties of the Government are vested in the Board
of Trustees of the Cochin Port Trust and that such
vesting is only for the limited purpose of
administration and management and did not amount to
vesting of ownership and title in the Board of
Trustees.
22.On the other hand, this contention was strongly
refuted by the Port Trust. They referred us to the
provisions of the Indian Ports Act and the Major Port
Trusts Act falling within entry 27 of list I to
schedule VII of the Constitution of India and also
Exts.R1(f) and R1(b) notifications issued by the
Government of India in the year 2001 and 2006
WPC.26435/13 & 31081/13
41
respectively, to contend that the leased land is
within the port limits, and that except those under
existing ownership, rest of the lands are vested in
the Board of Trustees and that it includes the land
reclaimed by the port. Counsel referred us to the
provisions of Article 295 (1)(a) of the Constitution
of India and Ext.R10(f) agreement between the
Government of India and the Port Trust and also
Ext.R1(g) and R1(i) settling ownership disputes
between the Government of Kerala and other agencies
which recognised the ownership of the Cochin Port
Trust over the land vested in it and also on other
lands reclaimed by it. Counsel also submitted that
so far the Government of Kerala have not staked any
ownership claim over the lands held by the Port, a
dispute regarding title to the land could not be gone
into in a writ proceedings instituted by strangers
and much less in a Public Interest Litigation. This
contention of the Cochin Port Trust was supported by
the Government of Kerala and the senior counsel
appearing for the 10th respondent.
WPC.26435/13 & 31081/13
42
23.The Port of Cochin was in existence even in the pre-
constitution era and was a part of the State of
Travancore-Cochin before the commencement of the
Constitution of India. It is said to have been
formed in 1341, when the heavy floods of that year
silted up the mouths of the Musiris harbour and the
surging waters forced a channel past the present
inlet into the sea. By virtue of Article 295 (1)(a)
of the Constitution of India, all property and assets
which immediately before its commencement were vested
in any Indian State corresponding to a State
specified in Part B of the First Schedule shall vest
in the Union, if the purposes for which such property
and assets were held immediately before such
commencement will thereafter be purposes of the Union
relating to any of the matters enumerated in the
Union List. There cannot be any dispute that ports
declared by or under law made by Parliament or
existing law to be major ports, including their
delimitation, and the constitution and powers of port
authorities therein falls under entry 27 of the Union
list under Schedule VII to the Constitution of India.
Therefore, as a result of Article 295(1)(a), all
WPC.26435/13 & 31081/13
43
properties and assets of the Port of Cochin which
were vested in the State of Travancore-Cochin before
the commencement of the Constitution, vested in the
Government of India. It was accordingly that the
Port of Cochin was administered as a Department of
the Government of India and was governed by the
Indian Ports Act. This position continued till
29.2.1964 when the Major Port Trusts Act, 1963 was
made applicable to the Port of Cochin. It was
thereafter that the Board of Trustees of the Cochin
Port Trust came into existence.
24.Section 4 of the Indian Ports Act, 1908 conferred
power on the Central Government to extend or withdraw
the Act or certain provisions thereof to or from any
port. Sub-section (2) of section 4 provided that any
notification issued under clauses (a) or (b) of
section 4(1) shall define the limits of the area to
which it refers. Section 4(3) also provided that
limits of the Port defined under sub section (2) may
include piers, jetties, landing-places, wharves,
quays, docks and other works made on behalf of the
public for convenience of traffic, for safety of
WPC.26435/13 & 31081/13
44
vessels, or for the improvement, maintenance or good
Government of the port and its approaches, whether
within or without high-water-mark, and, subject to
any rights of private property therein, any portion
of the shore or bank within fifty yard of high-water-
mark. Section 2(q) of the Major Port Trusts Act
defines 'Port' as any major port to which the said
Act applies within such limits as may, from time to
time, be defined by the Central Government for the
purposes of the Act by notification in the official
gazette. It is also provided that until a
notification is so issued within such limits as may
have been defined by the Central Government under the
provisions of the Indian Ports Act.
25.In so far as it is relevant for the purposes of
these cases, it is sufficient to notice that Ext.R1
(f) dated 26.2.2001 and Ext.R1(b) dated 21.6.2006 are
the latest two notifications issued by the Central
Government in exercise of its powers under section 5
of the Indian Ports Act, which empower the Central
Government to alter the limits of any port, and
section 2(q) of the Major Port Trusts Act. Clauses 1
WPC.26435/13 & 31081/13
45
to 4 in Ext.R1(b) notification dated 21.6.2006
defines the northern, southern, western and eastern
boundaries of the Cochin port and clause 5 thereof
provides the additional areas which are also included
within the notified limits of the port. In so far as
it is relevant, clause 5(a) reads thus:
"5. (a) all land belonging to the Cochin Port Trust
and any areas reclaimed from the backwaters or
the sea and that may be reclaimed within the
limits specified above and accretion becoming
within these limits;
26.Ext.R1(b) notification dated 21.6.2006 was issued in
supercession of Ext.R1(f) notification dated
26.2.2001 and which reads thus:
MINISTRY OF SHIPPING, ROAD TRANSPORT AND HIGHWAYS
(Department of Shipping)
(PORTS WING)
NOTIFICATION
New Delhi, the 21st June, 2006
G.S.R.376(E)- In exercise of the powers
conferred by section 5 of the Indian Ports Act,
1908 (15 of 1908) and clause (q) of section 2 of
the Major Port Trusts Act, 1963 (38 of 1963) and
in supersession of the notification of the
WPC.26435/13 & 31081/13
46
Government of India in the then Ministry of
Shipping, (Ports Wing) number G.S.R. 107(E), dated
the 26th February, 2001, except as respects things
done or omitted to be done before such
supersession, the Central Government hereby
declares that the limits of the Port of Cochin shall
be as follows:
The Port of Cochin shall comprise of all areas
contained on land lying within 45.76 meters of
High Water Line, Kerala backwaters and the sea
bounded by lines joining of the following positions
subject to the condition that the existing
ownership rights of properties within the
extended Port limits will not be affected and will
remain as existing on the date of this
notification:-
1. The northern boundary shall be from a point on
the north western boundary of Cheranelloore in
position Latitude 10o 04' 12'' N, Longitude 76o
16' 57'' E to a point on the eastern shore of
Vypeen Island in position Latitude 10o 04' 12'' N,
Longitude 76o 13' 37.2'' E and thence along the
High Water mark on the eastern shore of Vypeen
Island via Cochin Harbour entrance to a point on
the western shore of Vypeen Island in position
Latitude 10o 07' 24'' N, Longitude 76o 10' 36'' E
and thereon to position "A" in the sea 12 nautical
miles due west in Latitude 10o 7' 24'' N,
Longitude 75o 58' 48'' E.
WPC.26435/13 & 31081/13
47
2. The southern boundary shall be from a point on
the southern end of Thevara in position Latitude
9o 55' 30'' N, Longitude 76o 18' 15'' E to a point
on the Edacochin shore in position Latitude 9o 55'
10'' N, Longitude 76o 17' 30'' E and thence along
the High Water mark on the Mattancherry shore
via Cochin Harbour entrance to a point on the
western shore near Chellanam in position Latitude
9o 48' 12'' N, Longitude 76o 16' 24'' E and
thence to a position "B" in the sea 12 nautical
miles due West in Latitude 9o 48' 12'' N,
Longitude 76o 04' 36'' E.
3. The western boundary shall be a straight line
joining positions "A" and "B" as defined in paras 1
and 2 above.
4. The Eastern boundary shall be along the High
Water mark along the foreshores from a point on
the southern end of Thevara in position Latitude
9o 55' 30'' N, Longitude 76o 18' 15'' E to a point
on Ernakulam foreshore in position Latitude 10o
00' 44.5'' N, Longitude 76o 16' 24.7'' E and
thence to a point on the north western boundary
of Cheranelloore in position Latitude 10o 04' 12''
N, Longitude 76o 16' 57'' E.
5. In addition to the above, the following shall also
be included, namely:-
(a) all land belonging to the Cochin Port Trust and
any areas reclaimed from the backwaters or the
WPC.26435/13 & 31081/13
48
sea and that may be reclaimed within the limits
specified above and accretion becoming within
these limits;
(b) all waterways connected to the backwaters
within these limits;
(c) all existing Port installations and future
constructions like wharves, jetties, bridges etc.
made for Port purposes and for public
convenience.
27.Reading of the above statutory notification issued
under the provisions of the Indian Ports Act and the
Major Port Trusts Act shows that the areas specified
within the boundaries mentioned in the notifications
and in addition to the above, the lands already
reclaimed and which may be reclaimed in future
together with accretions thereto mentioned in clause
5, are the properties vested in the Port Trust.
28. The leased land falls within the limits of the Port
as notified in Exts.R1(f) and R1(b) and it being
reclaimed by the Cochin Port Trust is owned by
itself. The contention raised by the
learned counsel for the petitioners is that the Port
WPC.26435/13 & 31081/13
49
Trust did not have ownership over the land in view of
the provisions contained in the Kerala Land
Assignment Act, 1960, Kerala Land Conservancy Act,
1957 and the Panchayat Raj Act, 1994. The Kerala
Land Assignment Act, 1960 provides for assignment of
Government lands and in section 2, the bed of the sea
and harbours and creeks below high water mark are
also included. In this Act, back-waters and water
courses are also declared to be Government lands.
29.Similar is the case with Kerala Land Conservancy
Act, 1957. In section 3, which defines property of
the Government, all public roads, bed of the sea and
the harbours and creeks below high water mark, the
beds and banks of rivers, back waters and water
courses are also included. It is also true that
sections 169 and 218 of the Kerala Panchayat Raj Act
provide for vesting of the public roads, water
courses etc that are mentioned therein in the
Panchayat. It is with reference to these statutory
provisions, it was argued before us that the property
leased out by the Port Trust was not owned by it and
therefore, it had no right to lease it out also.
WPC.26435/13 & 31081/13
50
30.However, we are unable to accept this contention.
First of all, disputes relating to title and
ownership of immovable properties, it is trite, are
not matters which are capable of resolution in writ
petitions, much less in Public Interest Litigations.
Secondly, the Government of Kerala have not staked
any ownership claim over the land reclaimed by the
Port and so long as such a dispute has not been
raised by the Government, this Court should not
venture into adjudication of such disputed factual
controversies at the instance of strangers. Thirdly,
from what we have already explained in the earlier
paragraphs of this judgment, the Cochin Port was a
part of the State of Travancore-Cochin which came to
be vested in the Union of India in view of the
provisions contained in Article 295(1)(a) of the
Constitution of India. It continued as a Department
of the Government of India and was governed by the
Indian Ports Act, 1908 until the Major Port Trusts
Act, 1963 was extended to the Port of Cochin with
effect from 29.2.1964.
WPC.26435/13 & 31081/13
51
31. On the implementation of the Major Port Trusts Act,
1963, by virtue of the provisions contained in
section 29 of the said Act, the assets and
liabilities of the Central Government came to be
transferred to the board of trustees and this
included all properties, assets and funds vested in
the Central Government or any other authority for the
purposes of the Port immediately before the appointed
date.
32.The question whether vesting of the properties in
the Board of Trustees is for the limited purpose of
administration and management or whether with the
vesting, the ownership of the properties is vested in
the Board of Trustees, is to be decided with
reference to the nature of the vesting as
contemplated under section 29 of the Major Port
Trusts Act. Section 29(1)(a) being relevant reads
thus:
"29. Transfer of assets and liabilities of
Central Government, etc., to Board- (1) As from
the appointed day in relation to any port-
WPC.26435/13 & 31081/13
52
(a) all property, assets and funds and all rights to
levy rates vested in the Central Government or,
as the case may be, any other authority for the
purposes of the port immediately before such
day, shall vest in the Board;"
This provision shows that in relation to any port, as
from the appointed day, all property, assets and
funds and all rights to levy rates vested in the
Central Government for the purposes of the port
immediately before the appointed day shall vest in
the Board.
33.The Apex Court had occasion to consider the meaning
of the word 'vesting' in the context of a similar
provision contained in section 12(1)(a) of the
International Airport Authority Act, 1971 in its
judgment in Municipal Commissioner of Dum Dum
Municipality v. Indian Tourism Development
Corporation [(1995) 5 SCC 251], where, a claim for
the benefit of Article 285 was raised to resist the
demand made by the Municipal Corporation. In its
judgment, the Apex Court made reference to the
provisions contained in section 12 of the Act and
WPC.26435/13 & 31081/13
53
section 12(1)(a) alone being relevant, is extracted
below for reference:
"12.(1) Save as otherwise provided in sub-
section (2), as from such date as the Central
Government may appoint by notification in the
Official Gazette in relation to any airport,-
(a) all properties and other assets vested in the
Central Government for the purposes of the
airport and administered by the Director
General of Civil Aviation immediately before
such day shall vest in the Authority;"
34.Thereafter, the Apex Court examined the various
provisions of the Act and answered the contention
against the Authority by holding thus:
"For all the above reasons, we are of the opinion
that the International Airports Authority of India
is a statutory corporation distinct from the
Central Government and that the properties
vested in it by Section 12 of the Act cannot be
said to have been vested in it only for proper
management. After the date of vesting, the
properties so vested are no longer the properties
of the Union of India for the purpose of and
within the meaning of Article 285. The vesting of
the said properties in the Authority is with the
WPC.26435/13 & 31081/13
54
object of ensuring better management and more
efficient operation of the airports covered by the
Act. Indeed that is the object behind the very
creation of the Authority. But that does not mean
that it is a case of limited vesting for the purpose
of better management."
35.Relying on the provisions of the Major Port Trusts
Act, a similar contention was raised by the Board of
Trustees of the Visakhapatnam Port Trust. That was
considered by the Apex Court in Board of Trustees for
the Visakhapatnam Port Trust v. State of A.P.
[(1996) 6 SCC 78]. In that judgment, relying on the
judgment in Municipal Commissioner of Dum Dum
Municipality (supra), the Apex Court negatived the
claim of the Port Trust holding thus:
"4. We do not think that this argument has any
basis. This Court in Municipal Commr. of Dum Dum
Municipality v. Indian Tourism Development
Corporation (1995) 5 SCC 251, considered the
same argument in the case of International
Airport Authority that the vesting of the
properties was only for the purpose of managing
those properties and ownership of the properties
did not vest in the authority. In that case this
Court was deliberating the provisions of the
WPC.26435/13 & 31081/13
55
International Airports Authority Act, 1971 under
which International Airport Authority of India
was constituted. The provisions of that Act are
pari materia with the Major Port Trust Act, 1963
regarding the constitution, property and contracts
and supersession. It is not necessary to quote the
provisions of the International Airports Authority
Act, 1971 to show that how they are similar to the
provisions in the Major Port Trust Act, 1963.This
Court negatived the argument that the properties
vested in the International Airport Authority of
India for the purpose of managing those
properties and that the ownership of these
properties continued to be with the Central
Government. The Court held that the properties
vest in the International Airport Authority of
India and it could not be said that the Central
Government owned the properties. Board in the
present case is not a department of the Central
Government rather it has the attributes of a
company. It is distinct from the Central
Government. It cannot, therefore, claim exemption
from taxation under Art. 285 of the Constitution."
36.It is therefore obvious that the vesting of the
assets in the Board of Trustees by virtue of section
29(1)(a) of the Major Port Trusts Act is not a
restricted vesting for the purpose of administration
and management. Instead, with the vesting of the
properties in the Board of Trustees, the Government
WPC.26435/13 & 31081/13
56
of India has ceased to have ownership rights over the
properties so vested and the Port Trust became the
absolute owner of the property vested in it. In
addition to this, the land reclaimed by it within the
port limits that are notified from time to time, the
last of which are Exts.R1(b) and R1(f), are also
properties owned by the Port Trust.
37.The land leased out by the Port to the 10th
respondent, admittedly, is reclaimed from out of back
waters, which is within the port limits, notified by
the Government of Kerala. Such a plot of land, on
the materials produced, certainly is under the
absolute ownership of the Port Trust and is governed
by the provisions contained in the Major Port Trusts
Act, 1963 enacted under entry 27 of list I of the VII
Schedule of the Constitution of India. In respect of
such a land, the provisions of the Kerala Land
Assignment Act, 1960 or the Land Conservancy Act,
1957 cannot have any application. Similar is the
situation with respect to the provisions of the
Kerala Panchayat Raj Act, 1994, Sections 169 and
218 of which provide for vesting of the properties
WPC.26435/13 & 31081/13
57
mentioned therein in the panchayats. In any case,
the legislative power to these enactments are to be
traced to entries in list II to the VII Schedule of
the Constitution of India, whereas the legislative
power in respect of Indian Ports Act and Major Port
Trusts Act are traceable to entry 27 of list I to VII
Schedule. This means that acceptance of the
contention raised by the petitioners would even lead
to a situation of inconsistency between laws made by
the Parliament and the laws made by the Legislature
of States as contemplated in Article 254 of the
Constitution of India. We, therefore, reject the
contention of the learned counsel for the petitioners
that the Port Trust did not have ownership over the
property leased out and that the properties are under
the ownership of the State Government.
38.The second contention raised was that the land in
question could not have been leased out for the
purposes mentioned in the tender notice and lease
deed. This contention was raised on the basis that
in Ext.P1, the agenda for the meeting of the Board of
Trustees held on 9.3.2005, the proposal for
WPC.26435/13 & 31081/13
58
reclamation was placed on the basis that as per the
agreement executed by DPI for ICTT, more land has to
be provided to them at Vallarpadam than earlier
contemplated at the time of preparation of the
proposal for Special Economic Zone. It was stated
that sufficient area will not be available at
Vallarpadam and that in order to provide additional
land area adjacent to Vallarpadam for the future
development plan of Cochin Port Trust, it is proposed
to reclaim about 8 hectares of land on the western
side of Bolgatty Island and that the proposed
reclamation will also enable streamlining of flow at
this area and would give a better appearance for the
shoreline. It was this proposal which was approved
by the Board of Trustees vide Ext.P1(a) resolution
No.64. It was contended that such a land reclaimed
for specific purposes, which are mentioned in the
proposal and the resolution, could not have been
leased out for setting up of hotels/ resorts/
convention centres /shopping malls/commercial /office
complexes and allied facilities, mentioned in the
tender notice.
WPC.26435/13 & 31081/13
59
39.It is true that the land in question was reclaimed
on the basis of the proposal contained in Ext.P1.
However, it is a fact that till 2010, or even when
the lease was executed, the land was remaining
unutilized. Therefore, the Port Trust, by Ext.P3
letter, sought the permission of the Government of
India to lease it out on long term basis. This
request of the Port Trust was accepted and permission
sought for was granted by the Government of India
vide Ext.P4 letter. It was thereafter that the
tender notice was published by the Port Trust. This
means that the Port Trust had completed all necessary
formalities before inviting tenders. Secondly, land
policy guidelines issued by the Government of India,
including the one dated 8.3.2004 and Ext.R1(d) dated
13.1.2011, permit leasing out unutilized lands.
Therefore, the fact that land was reclaimed for a
particular object does not mean that if the stated
object is not achieved, the land should not be
profitably utilized by the Port Trust in any other
manner.
WPC.26435/13 & 31081/13
60
40.One another issue raised was as to whether the
project in question could be executed in the property
leased out by the Cochin Port Trust. In this
context, reference was made to clause 9 of Ext.P19,
the letter of the Cochin Port Trust allotting the
land to the 10th respondent, which states that it
shall be the responsibility of the lessee to obtain
necessary statutory clearances including that under
the notification relating to Coastal Regulations Zone
(CRZ for short). This provision is also incorporated
in Ext.R10(a) tender document and the lease deed.
The statutory clearances that are required are the
clearances from the Coastal Zone Management
Authority, under the Town Planning Act, the building
permit under the relevant Building Rules and Consent
from the Kerala State Pollution Control Board.
41. The main controversy in this context was with
respect to Ext.P12, the Government Order dated
27.7.2013, granting special permission to the 10th
respondent relaxing the structure plan for Central
City, Kochi and the applicable town planning schemes.
WPC.26435/13 & 31081/13
61
This letter being important in this context is
extracted below for reference:
GOVERNMENT OF KERALA
Abstract
Local Self Government Department - Mulavukad Grama
Panchayath - Lulu Convention & Exhibition Centre Pvt
Ltd, Kochi - construction of a new project in the land
having an ara of 10.59 hectare comprised in Survey
No.31/4, 31/20 of Mulavukad Village in Mulavukad
Grama Panchayat of Ernakulam - special permission
granted - Orders issued.
-------------------------------------------------------------
LOCAL SELF GOVERNMENT (RB) DEPARTMENT
G.O.(Ms)No.269/2013/LSGD Dated, Thiruvananthapuram,
27/07/2013.
-------------------------------------------------------------
Read:-(1) Letter No.LULU/Director/Bolgtty/Govt.2013-
01 dated 06-04-2013 from the Director Lulu
Convention & Exhibition Centre Pvt Ltd Kochi.
(2) Minutes of the Structure Committee Meeting
held on 18.6.2013.
(3) Letter No.E2/5555/13 dated 20.6.2013 from the
Chief Town Planner Thiruvananthapuram
(4) Letter No.EM8/Lulu/2013/S dated 2.7.2013
from the Secretary, Cochin Port Trust,
Willingdon Island, Cochin.
ORDER
As per the application read as 1st paper above, the Director, Lulu Convention & Exhibition Centre Pvt Ltd, Kochi has submitted a proposal for the construction of WPC.26435/13 & 31081/13 62 a new project in the land having an area of 10.59 hectare comprised in Survey No.31/4, 31/20 of Mulavukad Village in Mulavukad Grama Panchayat of Ernakulam District. As per the application, the land comprised in survey No.31/4, 31/20 of Mulavukad village belongs to Cochin Port Trust and M/s.Lulu Convention & Exhibition Centre Pvt Ltd has got the above mentioned land on lease and proposed to carry out construction there. It is requested to accord necessary sanction in terms of the special provision for the large scale development projects as per the Kerala Municipal Building (amendment) Rules 2013 vide G.O. (Ms)No.46/LSGD dated 01/2/2013. According to the project report submitted by the applicant the gist of the project is as follows:
1. Occupancy and (1) Hotel with 217 rooms (36930 M2) Area of the Building (2) convention centre (35536 M2) (3)416 Service Apartments (73500 M2) (4) Villas (3 numbers) (387x3=1161M2) (5) Shopping Arcade (713 M2) (6) Other uses (132M2) Total 147972 M2
2. Survey number of Survey number of Mulavukad Village the construction 31/4, 31/20
3. Maximum height of 44.05 meter the construction
4. Floor Area Ratio (FAR) 1.39
5. Coverage 37.25
6.Parking Facility Required - 1214, Provided 1392 WPC.26435/13 & 31081/13 63
2) As per the letter read as 3rd paper above, the Chief Town Planner has reported the area falls within the 'Structure Plan for Central City, Kochi' sanctioned vide G.O.(Ms)No.103/91/LAD dated 20/3/1991 and revised vide G.O.(Ms)No. 143/2007/LSGD dated 31/5/2007 and zoned as "Water Sheet" and permission can be accorded only subject to the provisions of the 'Structure Plan'. It is also reported that the proposal submitted by the applicant, is not conformity with the zoning regulations of the "Structure Plan for Central City of Kochi".
3) As advised by the Chief Town Planner, the matter was placed before the Special Committee constituted under the provisions contained in item No.(ix) under clause 4.13 of the Sanctioned Structure Plan for Central City of Kochi published by Notification under G.O.(MS) No.143/ 2007/LSGD dated 31.5.2007. The said Committee under the chairmanship of the Secretary to Government, Local Self Government Department met on 18.6.2013 and decided, among other things, to request the Government to take up the matter at Government level for appropriate decision as the proposed project falls in the Water Sheet Use Category as per the Sanctioned Structure Plan and as such it does not come under the purview of the Committee.
WPC.26435/13 & 31081/13 64
4) The Chief Town Planner has also stated that the said land is the property of Government of India as per section 29 of the Major Port Trusts Act 1963 and Cochin Port Trust is the custodian. Further the Chief Town Planner reports that the project cost amounts to Rs.500 crores with direct employment around 1500 persons and indirect employment to 2500 persons and purpose of allotment of the above land is for setting up of Hotel/Resort/Convention centre/ Shopping Mall/ Commercial / Office Complex and allied facilities and as per Port Trust this is also a port related activity which will enhance the arrival of tourist ships and thereby increasing the revenue to the port as well as the state at large. Therefore, the Chief Town Planner has requested to consider the project at Government level.
5) As per the letter read as 4th paper above the Cochin Port Trust has stated that the total extent of land is 10.59 hectare owned by it and leased to Shri.M.A.Yusuff Ali for 30 years from 09/2/2011 with an option for renewal after thirty years for setting up of Hotel/resorts/convention centre/shopping mall/ commercial /office complex and allied facilities through tender process. It is also reported that the land was reclaimed by the Cochin Port during the year 2005 with the approval of Port Trust Board vide its resolution No.64 of 09/3/2005.
WPC.26435/13 & 31081/13 65
6) Government have examined the matter in detail. It is noticed that there is material error in the averment of the applicant. The land for the proposed project lies in Mulavukad Grama Panchayath and as such Kerala Municipality Building Rules, 1999 is not applicable. The Kerala Panchayath Building Rules 2011 doesn't have provision for such a committee. During the sanctioning of the structure plan the said land was categorized as "Water Sheet" since the area was part of the back waters at that time. The Port reclaimed this area in 2005 with permission from Government of India. Therefore the area is no longer water sheet. Even though the land was reclaimed, the area was not statutorily reassigned under any use in the structure plan till date. Since the area is reclaimed, it is no longer under 'water sheet' category. The area has to be zoned afresh in any one of the remaining two categories viz. Agriculture use and developed land. This can be done only through a variation of the structure plan under section 13 of the Town Planning Act 1108 ME (IV of 1108) and section 15 of Madras Town Planning Act 1920. The whole process, includes statutory time period for publishing draft variation plan and review of objections and suggestions of general public.
7) The proposed project is a large scale investment which will attract further investments in the region, thereby benefiting the State at large, and it is anticipated as one of the landmarks WPC.26435/13 & 31081/13 66 project of Kochi. Moreover, the applicant has obtained major clearances from the respective departments. Therefore, Government are pleased to accord Special permission to the Lulu Convention & Exhibition Centre Pvt Ltd for the above mentioned construction in the land having an extent of 10.59 hectare in survey no.31/3, 31/20 of Mulavukad Village in Mulavukad Panchayat of Ernakulam District relaxing zoning provisions of the Structure Plan for Central City, Kochi and other town planning schemes subject to the condition that the construction should satisfy the conditions stipulated in prevailing building rules and all other statutory provisions.
8) Further necessary action in the matter will be taken by the Secretary Mulavukad Grama Panchayath.
(By Order of the governor) James Varghese Principal Secretary to Government
42.According to the petitioners, as held by a Division Bench of this Court in Sayeesh Kumar v. State of Kerala [2005(4) KLT 1027], the Government have no power to grant relaxation from the provisions of the Town Planning Scheme, viz., the structure plan for Central City, Cochin. They also referred us to Ext.P13 Government Order which was issued referring WPC.26435/13 & 31081/13 67 to Sayeesh Kumar (supra) and cancelling the Government Orders granting relaxation from the Town Planning Schemes. It was also stated that Ext.P14 building permit was issued based on the directions contained in Ext.P12 and that the same, having been issued without any application of mind and on the dictates of the Government, is vitiated. In this context, reference was also made to the judgment of the Apex Court in Joint Action Committee of Air Line Pilots' Association of India v. Director General of Civil Aviation [(2011) 5 SCC 435], where, in paragraphs 26 to 28, it was held thus:
"26. The contention was raised before the High Court that the Circular dated 29-5-2008 has been issued by the authority having no competence, thus cannot be enforced. It is a settled legal proposition that the authority which has been conferred with the competence under the statute alone can pass the order. No other person, even a superior authority, can interfere with the functioning of the statutory authority. In a democratic set-up like ours, persons occupying key positions are not supposed to mortgage their discretion, volition and decision-making authority and be prepared to give way to carry out commands having no WPC.26435/13 & 31081/13 68 sanctity in law. Thus, if any decision is taken by a statutory authority at the behest or on suggestion of a person who has no statutory role to play, the same would be patently illegal. (Vide Purtabpore Co. Ltd. v. Cane Commr. of Bihar [(1969) 1 SCC 308], Chandrika Jha v. State of Bihar[(1984) 2 SCC 41] Tarlochan Dev Sharma v. State of Punjab [(2001) 6 SCC 260] and Manohar Lal v. Ugrasen[(2010) 11 SCC 557]).
27. Similar view has been reiterated by this Court in Commr. of Police v. Gordhandas Bhanji, [AIR 1952) SC 16] Bahadursinh Lakhubhai Gohil v. Jagdishbhai M. Kamalia [(2004) 2 SCC 65]and Pancham Chand v. State of H.P. [(2008) 7 SCC 117] observing that an authority vested with the power to act under the statute alone should exercise its discretion following the procedure prescribed therein and interference on the part of any authority upon whom the statute does not confer any jurisdiction, is wholly unwarranted in law. It violates the constitutional scheme.
28. In view of the above, the legal position emerges that the authority who has been vested with the power to exercise its discretion alone can pass the order. Even a senior official cannot provide for any guideline or direction to the authority under the statute to act in a particular manner."
WPC.26435/13 & 31081/13 69
43.However, this contention was resisted on behalf of the State as well as the 10th respondent by referring us to the provisions of the Town Planning Scheme itself. According to them, there is no illegality whatsoever in the issuance of Ext.P12. A reading of Ext.P12 itself shows that as per the structure plan for Central City Cochin, the area in question, which was reclaimed by the Port Trust way back in 2005, was classified as water sheet. It is also stated in Ext.P12 that as a result of the reclamation of the land, though it has ceased to be water sheet, modification has not so far been effected to the structure plan in terms of section 13 of the Town Planning Act and that therefore, the structure plan remained unamended. The contention raised by the petitioners is that as per the structure plan, so long as the area in question is a water sheet, the project in question is an impermissible one and that in the absence of any power to the Government to grant relaxation, Ext.P12 could not have been validly issued.
WPC.26435/13 & 31081/13 70
44.We have considered this submission. By notification dated 20.3.1991, the Government have sanctioned the structure plan (General Town Planning Scheme) for Central City of Cochin under section 12(2) of the Town Planning Act, 1108 ME. This was subsequently varied by notification dated 13.4.1999. The Scheme was again varied by notification dated 31.5.2007. As per clause 4.1 providing for the nature of regulations for the purpose of the Town Planning Scheme, a general land utilization pattern consisting of water sheet, agricultural use and developed land with specified uses have been prescribed for the Central City area. Clause 4.2 deals with pattern of land utilization and it also provides that three major categories of uses prescribed in land utilization pattern are as given in table No.4.1, viz., (i) water sheet (ii) agricultural use and (iii) developed land. Table 4.2 provides the prescribed uses in different categories of land. In so far as this case is concerned, it is only relevant to state that after the tables, clause 4.13 providing for Other Special Provisions have been incorporated. This clause starts with the provision providing that WPC.26435/13 & 31081/13 71 the above regulations specified under clauses 4.2 (except water sheet) to 4.8 shall be applicable with the modifications prescribed thereunder. Clause 4.13
(ix), being relevant, reads thus:
"(ix) Large Scale development proposals in an area not less than 2 Ha, exceeding an investment of Rs.50 crores, which provide direct employment (after commissioning of the project) to the tune of not less than 500 may be permitted in Agricultural and Developed land use zones, subject to the recommendation of a committee to be constituted by the Government for this purpose, under the chairmanship of the Secretary, Local Self Government Department, consisting of the Chief Town Planner of Kerala State Town and Country Planning Department, Secretary GCDA, Senior Town Planner, District office of the Kerala State Town and Country Planning Department, Ernakulam and the Secretary of the local body concerned, and satisfying the following conditions:
The developer shall produce project cum feasibility report and Environmental Impact Assessment Report, if required, of the project to the convener of the committee, 15 days in advance of the committee meeting.
The developer shall produce before the committee all required clearances from the State and Central Govt. agencies concerned.
WPC.26435/13 & 31081/13 72 Adequate provision shall be made for supporting infrastructure such as water supply, sewerage, solid waste management etc. Separate sewage treatment plant and solid waste management measures shall be provided and maintained by the developer at his cost.
Adequate MoU between the developer and the secretary of the local body concerned shall be undertaken to bring this into effect.
Maximum F.A.R. Shall be 2 and minimum access width shall be 12m.
The project shall be completed within a period of 3 years if not specified otherwise.
The Senior Town Planner, Ernakulam District shall be the convener of the committee."
45.Before us, Government did not dispute that before its reclamation, the area in question was a part of the back waters and that the said part of the back waters formed part of the water sheet as per the Town Planing Scheme. However, in truth and reality, with its reclamation in 2005, at least that part of the area which is reclaimed has ceased to be a water sheet. Though, following the reclamation, the Town Planning Scheme has not been modified in terms of section 13 of the Town Planning Act and as a result, the area still continues in the scheme as water WPC.26435/13 & 31081/13 73 sheet, in truth and reality, it is not a water sheet. It cannot also be disputed that if the scheme is modified as per section 13 of the Town Planning Act, the area should fall within either of the remaining two categories of uses prescribed in the land utilization pattern as per table 4.1 of the scheme, viz., agricultural use or developed land. The project in question is in an area of more than 10 hectares. The investment is in excess of Rs.50 crores and the direct employment projected is not less than 500. The project has also been recommended by a committee consisting of the officers mentioned in clause 4.13
(ix). In other words, the project satisfies all the conditions specified in clause (ix) (supra).
46.This means that irrespective of whether the land falls in agricultural use or developed land, a project of the nature specified in clause 4.13 (ix) is permissible in both categories. This therefore shows that at best, in this case, the Government can only be accused of a technical lapse or defect in permitting the project without awaiting for modification of the scheme, taking into account the WPC.26435/13 & 31081/13 74 reclamation of the land in 2005. In view of the fact that even if the scheme is modified, the uses prescribed in respect of the land can only be agricultural use and developed land and that clause 4.13(ix) permits implementation of the project in question in both the categories of lands, we feel that the fact that the Government has permitted the project without awaiting for a formal modification of the Town Planning Scheme need not be and should not be a good ground for invalidating the permission granted. While saying so, we are not unmindful of the fact that in Ext.P12, it has been stated that a relaxation has been granted from the provisions of the Town Planning Act. It is also true that as held by this Court in Sayeesh Kumar (supra) and as is evident from Ext.P13 Government Order, the Government have no power to grant relaxation from the Town Planning Scheme. However, despite what is stated in Ext.P12, in effect, since the order in question cannot be construed as one relaxing the Town Planning Scheme, we are not inclined to find fault with Ext.P12 as sought for in the writ petitions. Therefore, this contention raised by the learned WPC.26435/13 & 31081/13 75 counsel for the petitioners does not persuade us to interfere with Ext.P12.
47.Having rejected the challenge against Ext.P12, we do not see any reason to interfere with Ext.P14 building permit, particularly in the absence of any case for the petitioners that in the grant of the building permit, any of the provisions of the Building Rules have been violated. Therefore, this contention also fails.
48.Yet another contention raised in the pleadings in W.P(C).26435/13 is with respect to Ext.P3 therein, which is the proceedings of the State Environment Impact Assessment Authority, Kerala. Based on the recommendations of the State Level Expert Assessment Committee and the Kerala Coastal Zone Management Authority, by Ext.P3 order dated 23.8.2013, the State Environment Impact Assessment Authority Kerala (SEIAA) accorded necessary integrated CRZ cum environmental clearance for the construction of the Convention and Exhibition Centre by the 10th respondent in exercise of the powers vested in it WPC.26435/13 & 31081/13 76 under the provisions of the Environment Impact Assessment (EIA) Notification, 2006 and its subsequent amendment, subject to the conditions specified therein. In sum and substance, the contention raised by the counsel for the petitioner was that if the 10th respondent had made true and correct declarations in the application submitted by it, the authority to consider the said application would have been the authority constituted by the Central Government under the EIA notification 2006 and therefore, Ext.P3 order passed by the SEIAA, Kerala is without jurisdiction.
49.In this context, reference was made to Exts.P21 and P22. According to the learned counsel, in Ext.P21, the application submitted for clearance under the EIA notification 2006, against the column 'Areas used by protected, important or sensitive species of flora or fauna for breeding, nesting, foraging, resting, over wintering, migration', the 10th respondent had stated that 'Mangalavanam Bird Sanctuary located about 60 m. (aerial distance) to the project site'. It is also pointed out that against the column 'Areas already WPC.26435/13 & 31081/13 77 subjected to pollution or environmental damage', the 10th respondent had declared that 'No critically polluted area located within 15 km. Radius'. Counsel also made reference to the concluding statement in Ext.P21 in the form of an undertaking furnished by the 10th respondent that the data and information given in the application and enclosures are true to the best of their knowledge and belief and that they were aware that in case any part of the date and information submitted is found to be false or misleading at any stage, the project will be rejected and clearance given, if any to the project, will be revoked at their risk and cost. Our attention was also drawn to the checklist of documents to be submitted along with the application for environmental clearance in which, in column 14, it was stated thus:
If General Conditions a) protected Areas notified under the N.A. 14 applicable: Wild Life (Protection) Act, 1972 Certificates from b) Critically Polluted areas as notified N.A. authorized departments by te Central Pollution Control Board if the project site is from time to time located in whole or in c) Notified Eco-sensitive areas N.A. part within 10 km from the boundary of: d) Inter-state boundaries and N.A. international boundaries WPC.26435/13 & 31081/13 78
50.Learned counsel then referred us to Ext.P24, the notification issued by the Government of Kerala in exercise of its powers under section 18 of the Wild Life (Protection) Act, 1972, whereby, the Government of Kerala declared its intention to constitute the area specified therein viz., Mangalavanam Bird Sanctuary, as a sanctuary, for the purpose of protecting, propagating or developing wild life and its environment. Counsel also made reference to Ext.P25, a list of critically polluted industrial areas identified by the Central Pollution Control Board. In Ext.P25, among the critically polluted industrial areas, at Sl.No.24, 'Eloor-Edayar Industrial Belt and Ambala Mogal Industrial areas' are identified as critically polluted industrial areas. Referring to Google map showing the distance from Bolgatty to Eloor, it is averred in paragraph 27 of W.P(C).26435/13 that Eloor-Edayar industrial cluster is situated within 8 km from the project site and that the Ambala Mogal industrial cluster is situated within 10.5 kms from the project site. It is also alleged that the 10th respondent wrongly WPC.26435/13 & 31081/13 79 stated that there is no critically polluted area within 15 kms radius of the project site in Ext.P21 application submitted by him. These allegations are contained in paragraphs 26 and 27 of W.P(C). 26435/13.
51.Based on the aforesaid averments, the contention raised by the counsel for the petitioners was that as per the General Conditions of the EIA notification, 2006, any project or activity specified in Category B will be treated as Category A if located in full or part within 10 kms from the boundary of protected areas, including under the Wild Life Protection Act, 1972, critically polluted areas notified by the Central Pollution Control Board from time to time, eco-sensitive areas, inter-state boundaries and inter national boundaries. It was also pointed out that as per clause 8(vi), it is made clear that deliberate concealment and/or submission of false or misleading information or data which is material to screening or scoping or appraisal or decision on the application shall make the application liable for rejection and cancellation of prior environmental clearance granted WPC.26435/13 & 31081/13 80 on that basis and that rejection of an application or cancellation of a prior environmental clearance already granted, on such ground, shall be decided by the regulatory authority, after giving a personal hearing to the applicant and following the principles of natural justice.
52.Thus, referring to Exts.P21 and P22 and the provisions of the EIA notification, the contention raised by the counsel for the petitioners was two fold. First was that though the project as offered by the 10th respondent falls under Category B, by virtue of its close proximity to the protected Bird Sanctuary and the critically polluted industrial areas, the project should fall within Category A and that in respect of category A projects, as per clause 2 of the EIA notification, the clearance required is that of the Central Government in the Ministry of Environment and Forests. Secondly, the contention raised is that the 10th respondent had made deliberate concealment or submission of false or misleading information or data, attracting clause 8(vi) of the EIA notification, requiring rejection of their WPC.26435/13 & 31081/13 81 application. In order to deal with this contention, a detailed reference to the EIA notification, 2006 as amended from time to time is required.
53.The notification providing for environmental impact assessment was issued by the Government of India on 14.9.2006 in exercise of its powers conferred under section 3(2) of the Environmental Protection Act, 1986 read with rule 5(3)(d) of the Environment Protection Rules, 1986. By that notification, the Central Government directed that on and from the date of its publication, the required construction of new projects or activities or the expansion or modernization of existing projects or activities listed in the Schedule to the notification entailing capacity addition with change in process and/or technology shall be undertaken in any part of India only after the prior environmental clearance from the Central Government or as the case may be, by the State Level Environment Impact Assessment Authority, duly constituted by the Central Government under section 3(3) of the Act, in accordance with the procedure specified in the notification. Clause 2 of WPC.26435/13 & 31081/13 82 the notification provide that the projects or activities enumerated therein shall require prior environmental clearance from the concerned regulatory authority which are referred to be as the Central Government in the Ministry of Environment and Forests for matters falling under Category A in the Schedule and at state level, the State Environment Impact Assessment Authority (SEIAA) in respect of matters falling under Category B to the schedule, before any construction work or preparation of land by the project management, except of securing the land, is started on the project or activity.
54.The constitution of SEIAA and the members thereof are provided in Clause 3 of the notification. Clause 4 provides for category of projects and activities and it states that all projects and activities are broadly categorized in to Category A and Category B, based on the spatial extent of potential impacts and potential impacts on human health and natural and man made resources. Sub-clauses (ii) and (iii) details the projects in Category A and Category B and it WPC.26435/13 & 31081/13 83 being relevant, clause 4 of the notification is extracted below for reference:
"4. Categorization of projects and activities:-
(i) All projects and activities are broadly categorized in to two categories - Category A and Category B, based on the spatial extent of potential impacts and potential impacts on human health and natural and man made resources.
(ii) All projects or activities included as Category `A' in the Schedule, including expansion and modernization of existing projects or activities and change in product mix, shall require prior environmental clearance from the Central Government in the Ministry of Environment and Forests (MoEF) on the recommendations of an Expert Appraisal Committee (EAC) to be constituted by the Central Government for the purposes of this notification;
(iii) All projects or activities included as Category `B' in the Schedule, including expansion and modernization of existing projects or activities as specified in sub paragraph (ii) of paragraph 2, or change in product mix as specified in sub paragraph (iii) of paragraph 2, but excluding those which fulfill the General Conditions (GC) stipulated in the Schedule, will require prior environmental clearance from the State/Union WPC.26435/13 & 31081/13 84 territory Environment Impact Assessment Authority (SEIAA). The SEIAA shall base its decision on the recommendations of a State or Union territory level Expert Appraisal Committee (SEAC) as to be constituted for in this notification. In the absence of a duly constituted SEIAA or SEAC, a Category `B' project shall be treated as a Category `A' project;"
55.Reading of clause 4(iii) shows that all projects or activities included as Category B in the Schedule but excluding those which fulfill the General Conditions stipulated in the Schedule, will require prior environmental clearance from the State/Union territory Environment Impact Assessment Authority (SEIAA).
56. Clause 5 provides for screening, scoping and appraisal committees and as per this provision, the Expert Appraisal Committees (EACs) at the Central Government and Expert Appraisal Committees at the State level shall screen, scope and appraise projects or activities in Category A and Category B respectively. Clause 6 provides for application WPC.26435/13 & 31081/13 85 for prior environmental clearance and clause 7 of the notification provides for the stages in the prior environmental clearance process for new projects. Clause 8 deals with the grant or rejection of prior environmental clearances. The Schedule to the notification contains the list of projects or activities requiring prior environmental clearance and at Sl.No.8 is Building/construction projects/area development projects and Townships. Clause 8(a) is Building and construction projects and the threshold limit prescribed is > 20000 sq. mtrs and <1,50,000 sq. mtrs of built up area. This provision is extracted for reference:
Building /Construction projects/ Area Development 8 projects and Township 8(a) Building and 20000 sq. #(built up area for Construction mtrs and covered construction;
projects <1,50,000 in the case of facilities sq.mtrs. of open to the sky, it will built-up be the activity area area#
57.It is also relevant to see the General Condition which reads thus:
WPC.26435/13 & 31081/13 86 General Condition (GC):
Any project or activity specified in Category `B' will be treated as Category A, if located in whole or in part within 10 km from the boundary of: (i) Protected Areas notified under the Wild Life (Protection) Act, 1972, (ii) Critically Polluted areas as notified by the Central Pollution Control Board from time to time, (iii) Notified Eco- sensitive areas, (iv) inter-State boundaries and international boundaries.
58.From this General Condition, it is obvious that any project or activity specified in Category B will be treated as Category A if it is located in whole or in part within 10 kms from the boundary or protected areas notified under the Wild Life (Protection) Act, 1972 and the critically Polluted areas as notified by the Central Pollution Control Board from time to time. Provisions of clause 4(iii) makes it clear that all projects and activities included as Category B in the Schedule require prior environmental clearance from the SEIAA. A perusal of the Schedule to the notification shows that the threshold limit prescribed in respect of buildings and construction projects is the threshold WPC.26435/13 & 31081/13 87 limit for Category B projects. Ext.P3 in W.P(C). 26435/13, the integrated consent, shows that the total built up area of the project in question is 149820 m2. This means that the project in question clearly falls within Category B. Such a project in Category B can fall in Category A if the General Conditions to the EIA notification are applicable to the project.
59.The question whether the General Conditions to the notification are applicable to the project in question or not has to be answered with reference to the provisions contained in the notification itself. A close perusal of the Schedule to the notification would give an answer to this question. The Schedule to this notification contains various projects and activities. For a better appreciation of this issue, the Schedule to the EIA notification, 2006 is extracted below:
WPC.26435/13 & 31081/13 88 SCHEDULE (See paragraph 2 and 7) LIST OF PROJECTS OR ACTIVITIES REQUIRING PRIOR ENVIRONMENTAL CLEARANCE Category with threshold limit Conditions if any Project or Activity A B 1 Mining, extraction of natural resources and power generation (for a specified production capacity)
(a) ( (1) (2) (3) (4) (5) Mining of 50 ha. of mining <50 ha General Condition shall 1(a) minerals lease area 5 ha .of apply mining lease Note Asbestos mining area. Mineral prospecting (not irrespective of involving drilling) are mining area exempted provided the concession areas have got previous clearance for physical survey 1(b) Offshore and All projects Note onshore oil and Exploration Surveys (not gas exploration, involving drilling) are development & exempted provided the production concession areas have got previous clearance for physical survey 1(c) River Valley (i) 50 MW (i) < 50 MW General Condition shall projects hydroelectric power 25 MW apply generation; hydroelectric
(ii) 10,000 ha. of power culturable generation;
command area (ii) < 10,000
ha. of
culturable
command
area
WPC.26435/13 & 31081/13
89
1(d) Thermal Power 500 MW < 500 MW General Condition shall
Plants (coal/lignite/naphta (coal/lignite/ apply
& gas based); naptha & gas
50 MW (Pet coke based);
diesel and all other <50 MW
fuels ) 5MW (Pet
coke ,diesel
and all other
fuels )
(1) (2) (3) (4) (5)
1(e) Nuclear power All projects -
projects and
processing of
nuclear fuel
2 Primary Processing
2(a) Coal washeries 1 million <1million General Condition shall
ton/annum ton/annum apply
throughput of throughput of
coal coal (If located within mining
area the proposal shall be
appraised together with the
mining proposal)
2 (b) Mineral 0.1million < 0.1million General Condition shall
beneficiation ton/annum ton/annum apply
mineral mineral
throughput throughput (Mining proposal with
Mineral beneficiation shall
be appraised together for
grant of clearance)
3 Materials Production
(1) (2) (3) (4) (5)
WPC.26435/13 & 31081/13
90
3(a) Metallurgical a)Primary
industries (ferrous metallurgical & non ferrous) industry All projects
b) Sponge Sponge iron General Condition shall iron manufacturing apply for Sponge iron manufacturing <200TPD manufacturing 200TPD Secondary
c)Secondary metallurgical metallurgical processing processing industry industry i.)All toxic All toxic and and heavy metal heavy metal producing producing units units <20,000 tonnes 20,000 /annum tonnes /annum ii.)All other non -toxic
- secondary metallurgical processing industries >5000 tonnes/annum 3( b) Cement plants 1.0 million <1.0 million General Condition shall tonnes/annum tonnes/annum apply production production capacity capacity. All Stand alone grinding units 4 Materials Processing (1) (2) (3) (4) (5) WPC.26435/13 & 31081/13 91 4(a) Petroleum All projects - -
refining industry 4(b) Coke oven plants 2,50,000 <2,50,000 & -
tonnes/annum 25,000
- tonnes/annum
4(c ) Asbestos milling All projects - -
and asbestos
based products
4(d) Chlor-alkali 300 TPD <300 TPD Specific Condition shall
industry production production apply
capacityor a capacity
unit located and located No new Mercury Cell
out side the within a notified based plants will be
notified industrial area/ permitted and existing
industrial estate units converting to
area/ estate membrane cell technology
are exempted from this
Notification
4(e) Soda ash Industry All projects - -
4(f) Leather/skin/hide New projects All new or Specific condition shall
processing outside the expansion of apply
industry industrial area projects located
or expansion within a notified
of existing industrial area/
units out side estate
the industrial
area
5 Manufacturing/Fabrication
5(a) Chemical All projects - -
fertilizers
5(b) Pesticides All units - -
industry and producing
pesticide specific technical
intermediates grade
(excluding pesticides
formulations)
(1) (2) (3) (4) (5)
WPC.26435/13 & 31081/13
92
5(c) Petro-chemical All projects - -
complexes -
(industries based
on processing of
petroleum
fractions &
natural gas and/or
reforming to
aromatics)
5(d) Manmade fibres Rayon Others General Condition shall
manufacturing apply
5(e) Petrochemical Located out Located in a Specific Condition shall
based processing side the notified industrial apply
(processes other notified area/ estate
than cracking & industrial
reformation and area/ estate
not covered under -
the complexes)
5(f) Synthetic organic Located out Located in a Specific Condition shall
chemicals side the notified industrial apply
industry (dyes & notified area/ estate
dye intermediates; industrial
bulk drugs and area/ estate
intermediates
excluding drug
formulations;
synthetic rubbers;
basic organic
chemicals, other
synthetic organic
chemicals and
chemical
intermediates)
WPC.26435/13 & 31081/13
93
5(g) Distilleries (i)All All Cane General Condition shall
Molasses juice/non- apply
based molasses based
distilleries distilleries -
<30 KLD
(ii) All Cane
juice/ non-
molasses
based
distilleries
30 KLD
5(h) Integrated paint - All projects General Condition shall
industry apply
(1) (2) (3) (4) (5)
5(i) Pulp & paper Pulp Paper General Condition shall
industry excluding manufacturing manufacturing apply
manufacturing of and industry without
paper from waste pulp
paper and Pulp& Paper manufacturing
manufacture of manufacturing
paper from ready industry
pulp with out -
bleaching
5(j) Sugar Industry - 5000 tcd cane General Condition shall
- crushing capacity apply
5(k) Induction/arc - All projects General Condition shall
furnaces/cupola - apply
furnaces 5TPH or
more
6 Service Sectors
WPC.26435/13 & 31081/13
94
6(a) Oil & gas All projects -
transportation -
pipe line (crude
and refinery/
petrochemical
products), passing
through national
parks /
sanctuaries/coral
reefs /ecologically
sensitive areas
including LNG
Terminal
(1) (2) (3) (4) (5)
6(b) Isolated storage & - All projects General Condition shall
handling of apply
hazardous
chemicals (As per
threshold planning
quantity indicated
in column 3 of
schedule 2 & 3 of
MSIHC Rules
1989 amended
2000)
7 Physical Infrastructure including Environmental Services
7(a) Air ports All projects - -
7(b) All ship breaking All projects - -
yards including
ship breaking
units
WPC.26435/13 & 31081/13
95
7(c) Industrial estates/ If at least one Industrial estates Special condition shall
parks/ complexes/ industry in the housing at least apply areas, export proposed one Category B processing Zones industrial industry and area Note:
(EPZs), Special estate falls <500 ha. Industrial Estate of area Economic Zones under the below 500 ha. and not (SEZs), Biotech Category A, housing any industry of Parks, Leather entire category A or B does not Complexes. industrial area require clearance.
shall be
treated as
Category A,
irrespective of Industrial estates the area. of area> 500 ha.
and not housing Industrial any industry estates with belonging to area greater Category A or B. than 500 ha.
and housing at
least one
Category B
industry.
7(d) Common All integrated All facilities General Condition shall
hazardous waste facilities having land fill apply
treatment, storage having only
and disposal incineration
facilities (TSDFs) &landfill or
incineration
alone
(1) (2) (3) (4) (5)
7(e) Ports, Harbours 5 million < 5 million TPA General Condition shall
TPA of cargo of cargo handling apply handling capacity and/or capacity ports/ harbours (excluding 10,000 TPA of fishing fish handling harbours) capacity WPC.26435/13 & 31081/13 96 7(f) Highways i) New i) New State General Condition shall National High High ways; and apply ways; and
ii) Expansion of
ii) Expansion National / State of National Highways greater High ways than 30 km greater than involving 30 KM, additional right involving of way greater additional than 20m right of way involving land greater than acquisition.
20m involving
land
acquisition
and passing
through more
than one
State.
7(g) Aerial ropeways All projects General Condition shall
apply
7(h) Common All projects General Condition shall
Effluent apply
Treatment Plants
(CETPs)
7(i) Common All projects General Condition shall
Municipal Solid apply
Waste
Management
Facility
(CMSWMF)
(1) (2) (3) (4) (5)
8 Building /Construction projects/Area Development projects
and Townships
8(a) Building and 20000 sq.mtrs #(built up area for
Construction and covered construction; in
projects <1,50,000 the case of facilities open
sq.mtrs. of built- to the sky, it will be the up area# activity area ) WPC.26435/13 & 31081/13 97 8(b) Townships and Covering an area ++ All projects under Item Area 50 ha and or 8(b) shall be appraised as Development built up area Category B1 projects. 1,50,000 sq .
mtrs ++
60.A close perusal of the Schedule to the notification shows that the activities or projects to which the General Conditions are applicable have been so indicated under Column No.5 with the heading 'Conditions if any'. For example, in respect of Item No.1(a) 'Mining of Minerals', in Column No.5, it is stated that 'General Condition shall apply'. Similarly, in respect of River Valley Projects, Thermal Power Plants, Coal washeries, Mineral beneficiation, Metallurgical Industries, Cement Plants etc., it is made clear that General conditions shall apply. However, in respect of some of the projects or activities, there is no such statement that the General Conditions shall apply. One of the projects or activities where the General Conditions are not made applicable is 'building and construction projects'. For some other projects and activities included in the Schedule also, for example, 'offshore and onshore oil and gas exploration, development & WPC.26435/13 & 31081/13 98 production', it is not stated that general conditions shall apply. This, therefore, means that when the EIA notification was issued with the General Conditions mentioned above, the Government of India also specified the projects or activities to which the General Conditions are to be made applicable and that building and construction projects, included at Sl.No.8(a) to the notification, the project or activity of the 10th respondent, is a project or activity to which the General Conditions are not made applicable by the Government of India.
61.This means that even if it is accepted that the project of the 10th respondent is located in whole or in part within 10 kms from the boundary of Mangalavanam, a Protected Area notified under section 18 of the Wild Life (Protection) Act and critically polluted industrial areas notified under the Central Pollution Control Board, in view of the above provisions of the EIA notification, the project of the 10th respondent cannot be treated as WPC.26435/13 & 31081/13 99 a category A project requiring clearance from the Central Government in the Ministry of Environment and Forest. Therefore, the clearance issued by the State Authority is not invalid for that reason and the argument that Ext.P3 in W.P(C).26435/13, the integrated consent issued by the SEIAA, is without jurisdiction cannot be accepted.
62.The further contention that in Column 14 of Ext.P22, the checklist of documents to be submitted along with the application for environmental clearance, against the column requiring to mention the protected areas notified under the Wild Life (Protection) Act, 1972 and critically polluted areas as notified by the Central pollution Control Board from time to time, the 10th respondent had stated "Not Applicable" and that it being a deliberate concealment of information requires rejection of their application, also cannot be accepted. First of all, in Ext.P21, the application for EIA clearance under the heading 'Environmental Sensitivity' in clause (III), the WPC.26435/13 & 31081/13 100 existence of Mangalavanam Bird Sanctuary located about 60 m. (areal distance) to the project site has been mentioned. Under Column 11, they have stated that there is no critically polluted area located within 15 kms radius. By producing Ext.P26 Google map, the contention raised is that Eloor- Edayar Industrial Centre is situated within 8 kms from the project site and Ambala Mogal Industrial Cluster is situated within 10.5 kms distance from the project site. Firstly, Ext.P26 cannot be taken as a conclusive proof of the areal or road distance between the two places. Secondly, in Ext.P21, all that has been stated is that there is no critically polluted area located within 15 kms radius. The petitioner does not have a case that if the distance is measured by road, the total distance to the areas in question would be less than 15 kms. There is also no material before this Court to conclude that the statements made by the 10th respondent in Ext.P21 was a deliberate concealment or submission of false or misleading information, which alone would attract clause 8(vi) of the EIA WPC.26435/13 & 31081/13 101 notification. Further, there is also no material before us to hold that if the distance as claimed by the petitioner was mentioned in the application, that would have made any difference in the conclusion of SEIAA. Therefore, we are not in a position to accept the contention of the petitioner that the application of the 10th respondent should have been rejected in view of clause 8(vi) of the EIA notification.
63.It was also contended that the meetings of the Kerala Coastal Zone Management Authority (KCZMA), the minutes of which are Exts.P17 and P19 in W.P (C).26435/13, were held without the prescribed quorum and that therefore, the recommendation made by the said authority was illegal. Counsel for the petitioners referred us to Ext.P18 in W.P(C). 26435/13 which is the notification constituting the KCZMA. It was pointed out that the KCZMA consisted of a Chairman, Secretary and 9 members. According to the learned counsel, among the members of the KCZMA, those at Sl.Nos.2 to 8 in Ext.P18 WPC.26435/13 & 31081/13 102 notification were appointed in their official capacity and therefore, the meeting of the authority to be validly convened, should be attended by those persons themselves. Learned counsel pointed out that Ext.P17, the minutes of the 53rd meeting of the KCZMA shows that apart from the Chairman, Secretary and the Chairman of the Kerala State Pollution Control Board, the other participants of the meeting are not those who are mentioned in Ext.P18 notification. Reference was also made to Ext.P19, the minutes of the meeting of the KCZMA held on 15.4.2013, in which, Ext.P17, the minutes of the meeting held on 27.12.2012, was confirmed. This meeting also, according to the learned counsel, suffer from the very same defect. Learned counsel further referred to paragraph 8 of W.P(C).26435/13, where, it was averred that as per the notification dated 21.7.2008, quorum for the meeting of the authority has been prescribed as 2/3rd of the members. It was contended that if the ineligible participants were excluded from those who participated in the meetings which led to WPC.26435/13 & 31081/13 103 Exts.P17 and P19, the meetings did not have the prescribed quorum. He also stated that Ext.P16, the recommendation of the KCZMA enclosing Ext.P15 report to the State Environment Impact Assessment Authority, should not have been forwarded before Ext.P17 minutes of the meeting was confirmed on 15.4.2013 as per Ext.P19. Learned counsel for the petitioner referred us to the judgment of this Court in Mohan kumar v. University of Kerala [2007 (4) KLT 879], where, in paragraph 4, it has been held that where quorum has not been prescribed, law requires every member to be present for the meeting to be valid.
64.This argument of the learned counsel for the petitioners proceed on the assumption that in Ext.P18, the notification constituting the KCZMA, 6 members have been nominated in their official capacity and that a meeting of the authority to be valid, those 6 members having been so nominated should themselves be present. This needs reference to Ext.P18 notification, which reads thus:
WPC.26435/13 & 31081/13 104 MINISTRY OF ENVIRONMENT AND 11. Sri.Baby John, Member FORESTS Malabar Coastal Institute for Training Research and Action ORDER (MCITRA), M.Kanaran Road, New Delhi, the 20th December, 2011 Kozhikode, Kerala S.O.2843(E)- In exercise of the powers 12. Member Secretary, Member-Secretary conferred by sub-sections (1) and (3) of Section Kerala State Council for 3 of the Environment (Protection) Act, 1986 (29 Science, Technology and of 1986) hereinafter referred to as the said Act), Environment, Kerala.
the Central Government hereby constitutes an II. The Authority shall have the power to authority to be known as the Kerala Coastal implement and enforce the Coastal Regulation Zone Management authority (hereinafter referred Zone Notification, 2011 for protecting and to as the Authority) consisting of the following improving the quality of the coastal environment persons, for a period of three years, with effect and preventing, abating and controlling from the date of publication of this order in the environmental pollution in areas of the State of Official Gazette, namely:- Kerala, namely:-
1. Principal Secretary, -Chairman Science and Technology Department, Government (i) The Coastal Zone Management authority shall of Kerala, Kerala. examine the project proposals in accordance with the approved Coastal Zone Management
2. Principal Secretary, -Member Plan and in compliance with Coastal Local Self Government, Regulation Zone notification and make Government of Kerala recommendations within a period of sixty days or his nominee. from date of receipt of complete application;
3. Secretary, -Member (a) to the Ministry of Environment and Environment Department, Forests or State Environmental Impact Government of Kerala Assessment Authority (hereinafter referred to or his nominee. as the SEIAA) as the case may be, for the
4. Principal Secretary, -Member project attracting Environmental Impact Industries Department, Assessment notification, 2006;
Government of Kerala (b) to the Ministry of Environment and or his nominee. Forests for the projects not covered in the
5. Principal Secretary, -Member Environmental Impact Assessment Revenue Department, notification, 2006 but attracting the Government of Kerala provisions specified in sub-paras (ii) of para 4 or his nominee. of the Coastal Regulation Zone notification;
6. Secretary, -Member ) to the concerned State Authority for the Fisheries Department, projects not covered under (a) and (b) above. Government of Kerala or his nominee.
(ii) The State Government, Union Territory
7. Chairman, -Member Administration, the local authority or the Kerala State Pollution Control concerned Coastal Zone Management Board, Government of Kerala. Authority within the framework of such
8. Director, -Member approved Coastal Zone Management Plans as Centre for Earth Science Studies, the case may be in accordance with provisions Thiruvananthapuram. of this notification shall regulate all developmental activities listed in this
9. Dr.K.Padmakumar, Professor, -Member notification. Aquatic Biology, University of Kerala, Thiruvananthapuram. (iii) The State Government or the Union Territory of Coastal Zone Management Authorities
10.Dr.A.Ramachandran, Professor -Member shall primarily be responsible for enforcing and Director Industrial Fisheries, and monitoring of this notification and to Cochin University of Science assist in this task, the State Government and And Technology, Kochi, Kerala. the Union 8. WPC.26435/13 & 31081/13 105 Territory shall constitute District Level (vi) Filing complaints, under Section 19 of the said Committees under the Chairmanship of the Act in cases of non-compliance of the directions District Magistrate concerned containing at least issued by it under sub-paragraphs (i) and (ii) of three representatives of local traditional coastal paragraph II of this Order. communities including from fisher folk.
(vii) To take action under Section 10 of the said Act
(iv) Examination of proposals for changes or to verify the facts concerning the issues arising modifications in classification of Coastal from sub-paragraphs (i) and (ii) of paragraph II of Regulation Zone areas and in the Coastal Zone this Order. Management Plan (CZMP) received from the Kerala State Government and making specific III. The Authority shall deal with environmental recommendations to the National Coastal Zone issues relating to Coastal Regulation Zone which may Management Authority therefore. be referred to it by the State Government of Kerala, the National Coastal Zone Management Authority or
(v) (a) Inquiry into cases of alleged violation of the the Central Government. provisions of the said Act and the rules made thereunder or any other law which is relatable to IV. To maintain transparency in the working of the the objects of the said Act and, if found necessary Coastal Zone Management Authorities it shall be the in a specific case, issuing directions under Section responsibility of the Coastal Zone Management 5 of the said Act, in so far as such directions are Authority to create a dedicated website and post the not inconsistent with any direction issued in that agenda, minutes, decisions taken, clearance letters, specific case by the National Coastal Zone violations, action taken on the violations and court management Authority or by the Central matters including the Orders of the Hon'ble Court as Government; also the approved Coastal Zone Management Plans of the respective State Government or Union Territory.
(b) Review of cases involving violations of the provisions of the said Act and the rules made V.The Authority shall furnish report of its activities thereunder, or under any other law which is at least once in six months to the National Coastal relatable to the objects of the said Act, and if Zone Management Authority. found necessary, referring such cases, with VI. The foregoing powers and functions of the comment, for review to the National Coastal Zone Authority shall be subject to the supervision and Management authority: control of the Central Government. Provided that the cases under sub-paragraphs (iv) VII. The Authority shall have its headquarters at
(a) and (ii) (b) of paragraph II may either be taken Thiruvananthapuram. up suo moto, or on the basis of complaint made by an individual, or an representative body, or an VII. Any matter specifically not falling within the organization. scope and jurisdiction of the Authority shall be dealt with by the statutory authorities concerned.
[F.No.J-17011/26/2007-IA-III(P1.)] Dr.NALINI BHAT, Scientist 'G'
65.A perusal of Ext.P18 itself would show that Sl.Nos.2 to 8 mentioned therein, though are nominated in their official capacity, are conceded freedom to depute their nominees to the meetings of the KCZMA. In other words, the members appointed to the KCZMA in their official capacity being very WPC.26435/13 & 31081/13 106 senior officers in the State Government and having several responsibilities, have been empowered to depute their nominees to attend the meetings of the KCZMA. Therefore, if the nominees of these officials participate in the meetings of the Authority, such meetings cannot be held to be invalid. The petitioners do not have a case that the participants in the meetings mentioned in Exts.P17 and P19 are not nominees of the officers who are members of the KCZMA. If that be so, the contention that the meeting has been attended by unauthorised persons and that for determining the quorum those participants should be excluded is only to be rejected and we do so.
66.In so far as the requirement of quorum that is canvassed by the learned counsel for the petitioners is concerned, neither in the Environmental Protection Act nor in the Rules thereunder or in Ext.P18 notification is there any prescription of quorum for the meeting of the KCZMA. The notification dated 21.7.2008, WPC.26435/13 & 31081/13 107 prescribing 2/3rd quorum mentioned in paragraph 8 of W.P(C).26435/13, is not incorporated in Ext.P18, the notification constituting the KCZMA and which superceded the earlier notification. Even otherwise, that does not mean that a meeting to be validly conducted, every member of the authority should be present. According to us, if the regulations which govern the KCZMA do not prescribe a quorum, the number of members who usually act in conducting the business of the KCZMA should be taken as constituting the quorum. This view that we have taken is found in Re Tavistock Iron Works Co., Lyster's Case [(1876) L.R. 4 Eq.233]. Referring to this judgment, in Shackleton on the Law and Practice of Meetings, 7th Edition, it has been stated thus:
"Where the articles of association of a company do not prescribe the number of directors required to constitute a quorum, the number who usually act in conducting the business of the company will constitute a quorum."
Therefore, we cannot accept this contention also. WPC.26435/13 & 31081/13 108
67. It is true that Ext.P17 minutes of the meeting held on 27.12.2012 was confirmed by the KCZMA only in its meeting held on 15.4.2013 as per Ext.P19. It is also true that the decision as reflected in Ext.P17 was forwarded to the State Environment Impact Assessment Authority on 29.1.2013 as per Ext.P16. It is on this basis that the counsel contended that the minutes should not have been forwarded before its confirmation. Though, going by the sequence of events, it is factually correct that the decision taken in the 53rd meeting of the KCZMA held on 27.12.2012 was forwarded to SEIAA much before its confirmation, learned counsel could not point out any legal infirmity in such a course of action adopted by the Authority. We also do not find any irregularity on the part of the KCZMA, particularly when the minutes of the 53rd meeting were confirmed by the Authority in its subsequent meeting held on 15.4.2013. However, we hasten to add that our conclusion could have been different, if the Authority had at least modified the minutes at the time when it was confirmed.
WPC.26435/13 & 31081/13 109
68.It was contended that the project of the 10th respondent is a prohibited activity in terms of the provisions contained in the Coastal Regulation Zone notification, 2011 issued by the Ministry of Environment and Forest in terms of the provisions contained in section 3 of the Environment (Protection) Act, 1986. In support of this contention, counsel placed reliance on the provisions of the notification, the judgment of this Court in Ratheesh v. State of Kerala [2013 (3) KLT 840] and the judgment of the Apex Court confirming the same in Vaamika Island (Green Lagoon Resort) v. Union of India [2013 (3) KLT 677 (SC)]. Learned counsel further referred to the judgment of the Apex Court in Piedade Filomena Gonsalves v. State of Goa [(2004) 3 SCC 445], where, in paragraph 6, it was held that illegality in construction cannot be condoned, the judgment in Ansari Kannoth v. State of Kerala [2011 (1) KHC 405 (DB)] where the requirement of scrupulously following the CRZ notification was highlighted by the court and also the judgment in Union Territory WPC.26435/13 & 31081/13 110 of Lakshadweep v. Seashells Beach Resort [(2012) 6 SCC 136], where it was held that the equitable considerations have no place in a matter involving environment.
69.The CRZ notification, 2011, as already stated, was issued by the Government of India for declaration of coastal stretches as Coastal Regulation Zone and imposing restrictions on industries, operations and processes in the CRZ. Clause 3 of the notification details the prohibited activities within CRZ and clause 4 provides for regulation of permissible activities in CRZ area. Clause 5 provides for the preparation of Coastal Zone Management Plans and clause 7 deals with classification of the CRZ into four different classes. In addition to the four different classes, separate classification has been made for areas requiring special consideration for the purpose of protecting the critical coastal environment and difficulties faced by local communities, in which, vide clause A(ii) CRZ areas WPC.26435/13 & 31081/13 111 of Kerala including the backwaters and backwater islands are included.
70.As we have already stated, clause 5 provides for preparation of Coastal Zone Management Plans. As per this provision, the Coastal Zone Management Plans may be prepared by the State Government by engaging reputed and experienced scientific institutions or agencies and in consultation with concerned stakeholders. The draft Plan shall be submitted by the State Government to the concerned Coastal Zone Management Authority for appraisal, including appropriate consultations and recommendations in accordance with the procedures laid down in the Environment (Protection) Act, 1986. Further provisions are made for the State Government to submit the draft to the Ministry of Environment and Forest, which is to approve the the Coastal Zone Management Plans and it is also provided that all developmental activities listed in the CRZ notification shall be regulated by the State Government within the framework of such WPC.26435/13 & 31081/13 112 approved Plans, as the case may be, in accordance with the provisions of the notification.
71.It is also relevant to note that in CRZ-III, area upto 200 mts from HTL on the landward side in case of seafront and 100 mts along tidal influenced water bodies or width of the creek whichever is less is to be earmarked as "No Development Zone (NDZ)". However, clause (i) provides that "the NDZ shall not be applicable in such area falling within any notified port limits". Clause V(2) provides CRZ for Kerala and this provision reads thus:
2. CRZ for Kerala- In view of the unique coastal systems of backwater and backwater islands along with space limitation present in the coastal stretches of the State of Kerala, the following activities in CRZ shall be regulated as follows, namely:-
(i) all the islands in the backwaters of Kerala shall be covered under the CRZ notification;
WPC.26435/13 & 31081/13 113
(ii) the islands within the backwaters shall have 50 mts width from the High Tide Line on the landward side as the CRZ area;
(iii) within 50 mts from the HTL of these backwater islands existing dwelling units of local communities may be repaired or reconstructed however no new construction shall be permitted;
(iv) beyond 50mts from the HTL on the landward side of backwater islands, dwelling units of local communities may be constructed with the prior permission of the Gram panchayat;
(v) foreshore facilities such as fishing jetty, fish drying yards, net mending yard, fishing processing by traditional methods, boat building yards, ice plant, boat repairs and the like, may be taken up within 50mts width from HTL of these backwater islands."
72.The authority to prepare the Coastal Management Zone Plans is the Kerala Coastal Zone Management Authority, the 6th respondent. In its counter affidavit dated 11.3.2014, the 6th respondent has specifically stated that the Bolgatty Island is in CRZ-III. In so far as the approval that was WPC.26435/13 & 31081/13 114 granted to the project of the 10th respondent is concerned, it is stated that the report submitted by the Committee constituted by the Authority was discussed by the Authority in its 53rd meeting and after detailed discussion, the proposal was recommended subject to the general conditions and also on condition that no untreated waste will be let into the water body and the same was forwarded to the State Environment Impact Assessment Authority. These statements are contained in paragraph 14 of this affidavit, which reads thus:
"14. The committees report was discussed by KCZMA in its 53rd meeting. The KCZMA had detailed discussion and it was decided that the area being part of an island, the CRZ landward extends only upto 50m of High Tide Line (HTL) and the proposal is for construction of non-port related activity envisaged outside the 50m, therefore the proposal can be recommended to subject to the general conditions, and that no untreated waste will be let into the water body and to forward the same to State Environment Impact Assessment Authority (SEIAA). The KCZMA had taken this decision after detailed discussion on the implication of CRZ Notification WPC.26435/13 & 31081/13 115 and provisions thereon. Based on the decision the project was recommended to SEIAA for further necessary action as per the provisions of CRTZ notification 2011."
73.The Coastal Zone Management Plan which classifies Bolgatty Island into CRZ-III is not under challenge. Therefore, the question is whether the project of the 10th respondent is a permissible activity within the CRZ-III. As we have already seen, though a No Development Zone has been prescribed within CRZ-III, areas falling within any notified port limits stands excluded from the Non Development Zone. Admittedly, the area leased out to the 10th respondent is within the notified port limits. Therefore, subject to the clearances that are required to be obtained in terms of the CRZ notification, 2011 and from the other statutory authorities, a project involving construction activity, like the one proposed by the 10th respondent, is a permissible activity within the CRZ-III.
WPC.26435/13 & 31081/13 116
74.The judgment of this Court in Ratheesh v. State of Kerala [2013 (3) KLT 840] which was confirmed by the Apex Court in Vaamika Island (Green Lagoon Resort) v. Union of India [2013 (3) KLT 677 (SC)] was a case where construction activity was undertaken in Vettilla Thuruthu Island which was classified in the Coastal Zone Management Plan prepared by the Kerala Coastal Zone Management Authority as 'Filtration Pond' and consequently, under CRZ-I. It was seeking to challenge the classification of the property in the Coastal Zone Management Plan, the writ petition was filed. This court and the Apex Court upheld the classification made by the Kerala Coastal Zone Management Authority and on that basis, held the construction made illegal. It is true that in the judgment of the Apex Court, the importance of the Vembanadu lake has been taken note of and the need to preserve it for future generations has been highlighted. However, having regard to the factual difference between the case dealt with in the aforesaid judgments and the cases under WPC.26435/13 & 31081/13 117 consideration, where the land falls in CRZ-III, we are unable to place reliance on the reasoning contained in these judgments and find any illegality on the part of the authorities. For that reason itself, we do not think it necessary to deal with the other judgments referred to earlier in any greater detail.
75.One contention which was seriously urged by the counsel for the petitioners was that Ext.R10(a) tender was submitted by Sri.Yousuff Ali M.A. and that though this was the tender which was finally accepted by the Port Trust, the lease was granted to the 10th respondent, a company incorporated under the Companies Act. It was also his contention that there is serious irregularity in the evaluation of the tender submitted and that neither the tenderer nor the 10th respondent satisfied the eligibility conditions specified in the tender notification.
76.Counsel made reference to Ext.R10(a) tender document and contended that as per clause 6, WPC.26435/13 & 31081/13 118 technical bids were to be opened on 27.7.2010 and as per clause 10, the tender documents are non- transferable and that the tenderers must obtain the Tender Documents in their own name and submit their tenders directly. Reference was also made to the minimum eligibility criteria prescribed in clause 4.0 of the Instructions to Tenderers, which reads thus:
"4.0 MINIMUM QUALIFYING CRITERIA 4.1 The bidders wishing to participate must fulfill the following requirements and bids of only those agencies that fulfill these requirements shall be considered for detailed evaluation:-
4.2 The bidder should be a Individual/ reputed Firms/ proven track record in planning, Developing, executing similar type of project.
4.3 The tenderer shall have an average financial turn over of Rs.16.50 crores for last 3 years ending 31-03-2010.
Documentary proof for the above, along with copies of audited balance sheet Loss or Profit statement etc. should be enclosed with their bid."
WPC.26435/13 & 31081/13 119
77. Learned counsel then referred us to clause 5.1 (C)(d)(vii), which states that the tenderer should not submit their offer with any conditions/counter conditions anywhere in the tender documents and that the conditional tenders, if any, shall be summarily rejected. Reference was then made to the General Conditions of Contract, in which, as per clause 1 (b), 'tenderer' has been defined as the person or persons, firm, corporation, consortium or company who submits the tender for the subject area. Clause 7 deals with award of lease which provides that lease will be awarded to the tenderer whose tender has been declared as highest upfront premium and accepted by the Port. In clause 10, it is also prescribed that the Port Trust will promptly notify the successful tenderer by facsimile, confirmed by registered letter that its tender has been accepted. In clause 12 which deals with execution of lease deed, it is also provided that successful tenderer shall execute lease deed agreement in the format at Annexure -I within 120 days from the date of taking over of the premises WPC.26435/13 & 31081/13 120 and that all the costs and expenses for executing of lease agreement shall be borne by the successful tenderer. In clause 5 of the Special Conditions to be satisfied by the Bidders, it is provided that the lessee shall obtain all statutory clearances as may be required as per law from the concerned department before execution/ commissioning of the project. Clause 7 therein provides that proper environmental/ Pollution control safe guards as per law must be incorporated in the design and implementation of the project.
78.All the aforesaid conditions of the tenders were pressed into service to impress upon us that the tender was submitted by Sri.Yusuff Ali M.A. and that even at the time when the tender was submitted or on the last date prescribed for opening of the tender on 27.7.2010, the 10th respondent company to which the lease was granted was not even in existence in as much as the same was incorporated only on 5.10.2010. This, according to the learned counsel, is a major irregularity which should WPC.26435/13 & 31081/13 121 invalidate the lease. Another contention urged in this context was that neither the tenderer nor the 10th respondent satisfied the eligibility criteria prescribed by the Port in the tender. We shall now examine the soundness of this contention.
79.It is apposite in this context to mention the limitations of an authority under Article 12 of the Constitution of India, which has been pithly put by the Apex Court in New Horizons Limited v. Union of India [(1995) 1 SCC 478] thus:
"17. At the outset, we may indicate that in the matter of entering into a contract, the State does not stand on the same footing as a private person who is free to enter into a contract with any person he likes. The State, in exercise of its various functions, is governed by the mandate of Article 14 of the Constitution which excludes arbitrariness in State action and requires the State to act fairly and reasonably. The action of the State in the matter of award of a contract has to satisfy this criterion. Moreover a contract would either involve expenditure from the State exchequer or augmentation of public revenue and consequently WPC.26435/13 & 31081/13 122 the discretion in the matter of selection of the person for award of the contract has to be exercised keeping in view the public interest involved in such selection. The decisions of this Court, therefore, insist that while dealing with the public, whether by way of giving jobs or entering into contracts or issuing quotas or licences or granting other forms of largesse, the Government cannot act arbitrarily at its sweet will and like a private individual, deal with any person it pleases, but its action must be in conformity with the standards or norms which are not arbitrary, irrational or irrelevant. It is, however, recognised that certain measure of "free play in the joints" is necessary for an administrative body functioning in an administrative sphere. [See Ramana Dayaram Shetty v. International Airport Authority of India [(1979) 3 SCC 489]; Kasturi Lal Lakshmi Reddy v. State of J & K [(1980) 4 SCC 1];Fasih Chaudhary v. Director General, Doordarshan [(1989) 1 SCC 89]; Sterling Computers Ltd. v. M & N Publications Ltd; Union of India v. Hindustan Development Corporation [(1993) 3 SCC 499]."
80.On facts, we find that in Ext.R10(a), the tender document, vide clause 4 of the 'Instructions to the tenderers', the Port has specified that the bidder WPC.26435/13 & 31081/13 123 should be an individual or reputed firm with proven track record in planning, developing and executing similar type of projects and that the tenderer shall have an average financial turn over of Rs.16.50 crores for the last three years ending 31.3.2010. In the notice inviting tenders, it was also specified that the bids should be submitted in accordance with the Instructions to the Tenderers, General Conditions of Contract etc. as enumerated in the tender document. It also states in clause 10 that tender documents are non-transferable and the tenderers must obtain the Tender Documents in their own name and submit their tenders directly.
81.The tender document was purchased by Sri.Yusuff Ali M.A. in his individual name. Annexure II to the tender document evidences this fact. In this document, name of the tenderer offering the bid has been shown as Yusuff Ali M.A. He has also added a note with a request "please see the note below", and the note reads as follows:
WPC.26435/13 & 31081/13 124 "Note: A new (P) Ltd company under the company's Act, 1956 will be incorporated for the purpose of implementation of the proposed project with Yusuff Ali M.A. as the Chief Promoter."
82.Reading of this document shows that tenderer is Sri.Yusuff Ali M.A. and that he has made it clear that a new private limited company under the Company's Act, 1956 will be incorporated for the purpose of implementation of the proposed project with he himself as the Chief Promoter. Section 6 (Schedule B) of the tender document contains the experience record submitted by Sri.Yusuff Ali M.A., which reads thus:
Sl. Name of firms Type of contract with year of Contract execution value No. LULU CONVENTION CENTER RS.30 1 INTERNATIONATIONAL STARTED OPERATION IN CRORES CONTENTION CENTER THE YEAR 2006 PVT. LTD.
LULU INTERNATIONAL SHOPPING MALL AND STAR RS.1250
2 SHOPPING MALL PVT. HOTEL. THE WORK IS IN CRORES
LTD. PROGRESS
LULU FLIGHT KITCHEN FLIGHT CATERING UNIT RS.110
3 PVT. LTD. AND STAR HOTEL. THE CRORES
WORK IS IN PROGRESS
WPC.26435/13 & 31081/13
125
83.A reading of this document shows that the
experience claimed by Sri.Yusuff Ali M.A. is not that of his own but is of certain companies, the names of which are mentioned in this document. No document whatsoever has been produced before this Court either by the 10th respondent or the Cochin Port Trust, indicating that the tenderer had furnished any document showing whether Sri.Yusuff Ali M.A. had any connection with the companies mentioned in the experience record or that these concerns were in any manner related to the tenderer. Therefore, this document did not in any manner prove that Sri.Yusuff Ali M.A., the tenderer, had proven track record in planning, developing or executing similar type of work as specified in clause 4.2 of the Instructions to Tenderers.
84.The financial data submitted by the tenderer is contained in Schedule C of the tender document.
Here the average financial turn over for the last three years ending 31.3.2009 is required to be WPC.26435/13 & 31081/13 126 furnished. The financial turn over furnished by the tenderer reads thus:
Sl. Financial Year Financial Turn Over (in Rs. IN LAKHS lakhs) No. (AED IN LAKHS) EMKE GROUP UAE LULU INTERNATIONAL OPERATIONS CONVENTION CENTER (P) 1 2007-08 29672 531.89 2 2008-09 45631 737.48 3 2009-2010 49144 1033.79 In the column requiring the declaration of name/address of commercial bank providing credit line, what is stated is 'various banks in middle east'.
85.Here also, reading of this document would show that the financial turn over for the year 2007-08, 2008-09 and 2009-2010 furnished by the tenderer is that of 'EMKE Group UAE Operations' and 'Lulu International Convention Centre (P)'. Here also, as in the case of the experience record, the financial turn over furnished is not that of the tenderer Sri.Yusuff Ali M.A. but is of certain WPC.26435/13 & 31081/13 127 other entities and the connection between the tenderer and the entities mentioned in the financial data is unknown and is not disclosed either in Ext.R10(a) tender submitted or in any document produced by the 10th respondent or the Port Trust. This, therefore, shows that the Cochin Port Trust did not evaluate the tender received by it from Sri.Yusuff Ali M.A. applying the tender conditions set by itself and to a pointed question put to the counsel for the Cochin Port Trust, the disappointing answer was that having regard to the fact that the bid received was the sole tender and having regard to the offer received, the Port accepted the tender. In our view, the Port Trust appear to have compromised its tender conditions in its anxiety to accept the tender submitted by Sri.Yusuff Ali M.A. and this amounts to changing the rules of the game after the game has begun, which is impermissible in a tender process. In this context, it is relevant to refer to the judgment of the Apex Court in M/s. Monarch Infrastructure (P) Ltd. v. Commissioner, WPC.26435/13 & 31081/13 128 Ulhasnagar Municipal Corporation [AIR 2000 SC 2272]:
"12. . . . . . . The High Court had taken the view that if a term of the tender having been deleted after the players entered into the arena it is like changing the rules of the game after it had began and, therefore, if the Government or the Municipal Corporation was free to alter the conditions fresh process of tender was the only alternative permissible. Therefore, we find that the course adopted by the High Court in the circumstances is justified because by reason of deletion of a particular condition the wider net will be permissible and a larger participation or more attractive bids could be offered."
86.However, the lease that was granted by the Port Trust has already been upheld by this court in Ext.R10(b) judgment in W.P.(C)36882/10. That judgment has attained finality. Therefore, in the light of the principles contained in Section 11 of the CPC and the principles laid down by the Apex Court, the issues raised by the petitioners questioning the grant of lease, cannot be reopened in these proceedings.
WPC.26435/13 & 31081/13 129
87.Yet another argument raised by the counsel for the petitioners was that though the tender in question was submitted by Sri.Yusuff Ali M.A., lease was granted to the 10th respondent, a company incorporated under the Company's Act long after the submission and even the opening of the tender. As we have already mentioned, the last date for submission of the tender was 27.7.2010 and the 10th respondent company was incorporated only on 5.10.2010. According to the learned counsel, if the tender was submitted by a particular individual or an entity, even if the tender is accepted, award of the tender could have been only to the tenderer and nobody else. Therefore, according to him, award of tender to the 10th respondent cannot be sustained. In this context, reference was made not only to the tender document but also to Ext.P7, the resolution of the board of trustees resolving to approve the proposal to accept offer of Sri.Yusuff Ali M.A. and this resolution reads thus:
WPC.26435/13 & 31081/13 130 "81. The Board, after detailed deliberations and considering the wide publicity given to the tendering process, resolved to approve the proposal for accepting the single offer of Shri Yusuff Ali M.A. for leasing the 10 Hectares of land at Bolghatty Island for a period of 30 years with an option for renewal for a further period of 30 years, as authorized by the Ministry of Shipping, Govt, of India, vide their letter No.PO.28015/19/2008-DRG dated 4th June, 2010, on the following conditions:
1. The upfront premium for the first 30 years would be Rs.6,74,00,000/- per hectare ie,Rs.67,40,00,000/- for 10 hectares.
2. The annual nominal lease rental would be payable at Re.1/- per metre square for the first 30 year period.
3. At the end of the first 30 year lease period, the lessee would have an option for renewal of the Lease for a further period of 30 years.
In the event of the lease being extended for a further period of 30 years, the annual lease rental would be payable at the then prevailing lease rentals fixed by the Competent Authority, as per the then existing land policy guidelines of Government of India.
WPC.26435/13 & 31081/13 131
4. The authorized purposes for which the land could be used are: setting up of hotels, resorts, convention centres, shopping malls, commercial/ office complexes and allied facilities, as provided in the tender conditions and detailed in the Board Note.
Considering the circumstances and Port's financial commitments, the Board also authorized the Chairman to take necessary action in the matter without waiting for confirmation of the minutes."
88.Counsel thereafter referred us to Ext.P18 letter dated 7.10.2010, whereby Sri.Yusuff Ali M.A. Informed the Port Trust that as mentioned by him in his tender offer, a new private limited company under the name 'Lulu Convention and Exhibition Centre Private Limited' has been incorporated on 5.10.2010 and that this company promoted by him will be implementing the project. He has also furnished the address of the registered office of the new company. In this letter, he has requested the Cochin Port Trust to award the tender in the address of the new company to enable him to remit WPC.26435/13 & 31081/13 132 the amounts and to move forward. Subsequently, Sri.Yusuff Ali M.A. again wrote to the Port Trust by his letter dated 25.10.2010, requesting the Port Trust to send the documents relating to the award of contract and all other communications pertaining thereto in the address furnished therein which reads thus:
"I would request you to send the documents relating to the award for contract and all other communications pertaining thereto on the below mentioned address:
Shri.Yusuff Ali M.A. Managing Director, Lulu Convention and Exhibition Center Pvt. Ltd 50/2392, N.H.17, Edappally, Kochi-682024, Kerala."
89.It is on this basis that the Cochin Port Trust issued Ext.P19 dated 26.11.2010 to Sri.Yusuff Ali M.A. in the address furnished by him in his communication dated 25.10.2010. allotting the land on lease to Sri.Yusuff Ali M.A. In clause 8 of this WPC.26435/13 & 31081/13 133 communication, the Port Trust has also specified as follows:
"The Cochin Port Trust must be consulted whenever Mr.Yusuff Ali M.A., Mansion-1, Nattika P.O., Thrissur -680 566 proposes to construct structures/facilities from time to time in the area allotted and plans of the proposed construction should be sent to the Port's Chief Engineer in quadruplicate for prior scrutiny and approval".
90.In clause 11, the Port Trust has further specified that the leased property shall not be transferred by the lessee to any third party either by way of sub-lease or any other means without the prior approval of the lessor. It appears that subsequently, when draft lease deed was submitted to it, the Port found that the name of the lessee has been changed as M/s.Lulu Convention and Exhibition Centre (P) Ltd, the 10th respondent. Thereupon, the Port issued Ext.P20 stating that as the tender was submitted by Sri.Yusuff Ali M.A. and the lease was awarded to him, registration of the WPC.26435/13 & 31081/13 134 lease deed in the name of the 10th respondent will be a transfer of lease and therefore attracts transfer fee in accordance with the Land Policy Guidelines of the Government of India. Accordingly, the Port Trust informed Sri.Yusuff Ali M.A. that the transfer fee applicable in this case is `3,34,36,093/- and requested him to remit that amount so as to regularise the transfer and proceed with the execution of the lease deed in the name of the 10th respondent. This letter reads thus:
"On scrutiny of the draft lease deed submitted it has been observed that the name of the Lessee has been changed as M/s.Lulu Convention and Exhibition Centre (P) Ltd. As the Tender was submitted by Shri.Yusuff Ali M.A. and the lease was awarded to him, registration of the lease deed in the name of M/s.Lulu Convention Centre (P) Ltd, will be a transfer of lease and therefore attracts transfer fee in accordance with the Land Policy Guidelines of the Government of India.
You are requested to furnish a letter from the new Company to the effect that the assets and liabilities in respect of the leased property WPC.26435/13 & 31081/13 135 will be taken over by M/s.Lulu Convention and Exhibition Centre (P) Ltd. during the period of lease.
As per the Government of India Land Policy Guidelines, the transfer fee applicable in this case is Rs.3,34,36,093/- (one year's lease rent as per the SOR). Your are requested to remit the transfer fee in the office of the FA & CAO so as to regularize the transfer and proceed with the execution of the lease deed in the Company's name."
91.It appears that challenging Ext.P20 letter of the Cochin Port Trust, Sri.Yusuff Ali M.A. and the 10th respondnet filed W.P(c).9346/11. That writ petition was disposed of by Ext.R10(c) judgment dated 12.7.2011. In this judgment, this Court held that there is no transfer of lease attracting levy of transfer fee and that the respondents are estopped from adopting a stand that there occurred a transfer of the lease which was created in favour of the second petitioner, Sri.Yusuff Ali M.A., in his personal capacity to the 1st petitioner, the 10th respondent company. On that basis, Ext.P20, WPC.26435/13 & 31081/13 136 which was produced in that case as Ext.P9, was quashed. The reasoning of this Court contained in paragraphs 3 to 6 of the judgment reads thus:
"3. Based on the above factual aspects, question arises as to whether the demand of transfer fee is justifiable. It is true that the 2nd petitioner had participated in the tender in his personal capacity. But in the proforma submitted along with the tender he had specifically noted that implementation of the proposed project will be by a Company which will be incorporated with the 2nd petitioner as its Chief Promoter. All subsequent communications reveal that, even before awarding the tender the 2nd petitioner had informed the 1st respondent that such a Company was already incorporated and Company is going to implement the project. At no point of time the 1st respondent had rejected or refused any of those communications nor they have denied acceptance of the 1st petitioner Company for implementation of the project. Ext.P4 is a crucial document which indicate the allotment of lease on the basis of the tender. It is mentioned therein that the lease is allotted to the 2nd petitioner in his capacity as Managing Director of the 1st petitioner Company. Thereafter the advice bill was issued in the name of the 1st petitioner Company. Receipt for WPC.26435/13 & 31081/13 137 acceptance of money was also issued in the name of the 1st petitioner Company. The 1st respondent had communicated with other authorities about awarding of the lease in favour of the 1st petitioner Company. Under the above mentioned circumstances prima facie, the 1st respondent is estopped from taking any stand that the tender was awarded only in favour of the 2nd petitioner in his personal capacity or that the payment of upfront premium was accepted from the 2nd petitioner in his personal capacity.
4. But, contention has been raised on behalf of the 1st respondent to the effect that if there is a transfer of the lessee at any point of time after acceptance of the tender, the same will amount to a transfer of ease as contemplated under the Land Policy Guidelines for major Ports formulated by the Government of India. A copy of the said Policy is produced as Ext.P12. Among various guidelines it is prescribed therein that, in case of lease granted on up front basis transfer can be allowed subject to the transferee agreeing to pay revised lease rent as prevalent at the time of transfer, subject to revision from time to time in the light of the provisions contained in the original lease agreement. It provides that fee equal to 50% of the difference between the current up front premium and the original premium calculated for the balance lease period is to be collected as WPC.26435/13 & 31081/13 138 transfer fee. Learned Senior counsel appearing for the respondents contended that when the tender submitted by the 2nd petitioner was accepted a lease has been created or rather, a lease has came into existence. Therefore if the lease deed has to be executed in favour of the 1st petitioner Company, it has to be treated as a transfer. With respect to various communications received from the 2nd petitioner, it is contended that no estoppel can be attributed against the respondents on the basis of such letters, because law insist for collection of such transfer fee. Of course, it is to be accepted that there cannot be any estoppel against Statute. But it is pertinent to note that the 1st respondent had repeatedly indicated in various documents that the lease is created in favour of the 1st petitioner Company. Learned Senior counsel contended that the communications issued by the 2nd petitioner, prior to acceptance of the tender, will only indicate that he was making requests to issue all communications in the address as Managing Director of the 1st petitioner Company. But as already observed, Ext.P4 letter of allotment, Ext.P5 advise bill, Ext.P13 receipt acknowledging payment and Ext.P16 letter etc. will clearly indicate that the 1st respondent had on unequivocal terms mentioned that the lease is made in favour of the 1st petitioner.
WPC.26435/13 & 31081/13 139
5. Even assuming that there was no acceptance of the 1st petitioner Company as Lessee from the side of the 2nd respondent and that there cannot be any estoppel against law, it is to be examined whether there is any transfer coming within the policy guidelines formulated by the Government of India. Ext.P12 indicate collection of transfer fee only with respect to transfer of lessee after creation of the lease. Crucial question is as to when the lease is coming into existence. Learned senior counsel on behalf of the respondents contended that the lease can be construed as created at the time when the tender was accepted. But Sri.Suresh Kumar, learned Senior counsel appearing on behalf of the petitioners pointed out that a lease can be created only by virtue of a registered instrument as provided under Section 107 of the Transfer of Properties Act, 1882. Per contra, learned Senior counsel for respondents contended that the parties will be at liberty to enter upon a lease and to ratify the action by execution of a registered instrument. But as observed above, even if a view is adopted to the effect that the lease had came into existence even prior to execution and registration of the lease deed, there are clear admissions trough various documents from the side of the 1st respondent that the lease is created in favour of the 1st petitioner.
WPC.26435/13 & 31081/13 140
6. Conclusion of the discussion is that, there is no transfer of lease occurred which will attract collection of transfer fee and that the respondents are estopped from adopting a stand that there occurred a transfer of the lease which was created in favour of the 2nd petitioner in his personal capacity to the 1st petitioner (sic) (1st respondent) Company. Therefore the demand for transfer fee under Et.P9 notice cannot be sustained as legal."
It was accordingly that Ext.P8 lease deed was executed between the Port Trust and the 10th respondent on 26.7.2011.
92.Although it is true that in view of Ext.R10(c) judgment of this Court in W.P(C).9346/11, the Port Trust was bound to proceed to execute the lease deed in favour of the 10th respondent on the basis that there was no transfer of lease attracting the levy of transfer fee as provided in the Land Policy Guidelines of the Government of India, still we find it extremely strange that the Port Trust which had a stake of Rs.3,34,36,093/- in the matter left the judgment unchallenged and allowed it to become WPC.26435/13 & 31081/13 141 final. This is all the more so in view of the fact that the judgment shows that the Port Trust did not bring to the notice of this Court several important factual and legal aspects such as Ext.R10(b) Division Bench judgment of this Court in W.P(C). 36882/10, where, the award of lease to Sri.Yusuff Ali M.A. was challenged by a public interest litigant, in which, after hearing the Port Trust, this Court specifically found in paragraph 3 of the judgment that respondent No.5 (Yusuff Ali M.A.) is the lessee chosen by the Port Trust by a process of inviting tenders from interested parties. It was also found in paragraph 5 that the highest offer made was by Sri.Yusuff Ali M.A. and that the petitioner therein was not in a position to identify any person who was willing to offer an amount higher than what was offered by him. In paragraph 6, it was also stated that the challenge in that writ petition was only to the choice of the 5th respondent, Sri.Yusuff Ali M.A. Finally, this Court declined jurisdiction by holding that by interfering with the decision of the Port, in the WPC.26435/13 & 31081/13 142 absence of any other prospective bidder who is willing to offer an amount higher than what was offered by Sri.Yusuff Ali M.A., this Court would only be scuttling the decision of the Port without any benefit either to the Port or to the Public in general. In other words, the fact that the lessee chosen by the Port Trust was Sri.Yusuff Ali M.A. has been found by a Division Bench of this Court in a judgment rendered after hearing the Port Trust.
93.We also find that the communications referred to in Ext.R10(c) judgment that were issued by the Port Trust to the 10th respondent were all issued at the request of Sri.Yusuff Ali M.A. and that even in Ext.P19 allotting the land, the Port Trust has not recognised anybody other than Sri.Yusuff Ali M.A. as the lessee. Similarly, the fact that somebody else has made payment of the amounts due from Sri.Yusuff Ali M.A. does not recognise the payee as the lessee, was also not highlighted by the Port Trust. Despite all these and the substantial financial stake it had in the matter, the Port WPC.26435/13 & 31081/13 143 Trust, which is reported to be in loss of crores of rupees annually, chose not to pursue the matter further. This, to our mind, is a serious lapse and misfeasance on the part of the Port Trust and is a matter which requires to be examined by the authorities concerned.
94. In this connection, learned senior counsel for the 10th respondent sought to support the contention of the Port Trust contending that the 10th respondent is a company incorporated with Sri.Yusuff Ali M.A. as the Chief Promoter and that therefore, there is no transfer of lease as contended by the counsel for the petitioners. This contention was sought to be substantiated by relying on the principles laid down Apex Court judgment in New Horizons Limited v. Union of India [(1995) 1 SCC 478]. That was a case where awarding tender to NHL was impugned on the basis that it did not satisfy the experience criteria. However, it was found that NHL was a joint venture company of certain other companies and that those joint WPC.26435/13 & 31081/13 144 venture partners had the prescribed experience. Taking into account that fact, the Apex Court held that while assessing the experience of NHL, the experience gained by the joint venture partners also can be reckoned. This principle has been laid down by the Apex Court in paragraphs 23 to 26 thus:
"23. Even if it be assumed that the requirement regarding experience as set out in the advertisement dated 22-4-1993 inviting tenders is a condition about eligibility for consideration of the tender, though we find no basis for the same, the said requirement regarding experience cannot be construed to mean that the said experience should be of the tenderer in his name only. It is possible to visualise a situation where a person having past experience has entered into a partnership and the tender has been submitted in the name of the partnership firm which may not have any past experience in its own name. That does not mean that the earlier experience of one of the partners of the firm cannot be taken into consideration. Similarly, a company incorporated under the Companies Act having past experience may undergo reorganisation as a result of merger or amalgamation with another company which may have no such past experience and the tender is submitted in the name of the reorganised company. It could not be the purport of the requirement WPC.26435/13 & 31081/13 145 about experience that the experience of the company which has merged into the reorganised company cannot be taken into consideration because the tender has not been submitted in its name and has been submitted in the name of the reorganised company which does not have experience in its name. Conversely there may be a split in a company and persons looking after a particular field of the business of the company form a new company after leaving it. The new company, though having persons with experience in the field, has no experience in its name while the original company having experience in its name lacks persons with experience. The requirement regarding experience does not mean that the offer of the original company must be considered because it has experience in its name though it does not have experienced persons with it and ignore the offer of the new company because it does not have experience in its name though it has persons having experience in the field. While considering the requirement regarding experience it has to be borne in mind that the said requirement is contained in a document inviting offers for a commercial transaction. The terms and conditions of such a document have to be construed from the standpoint of a prudent businessman. When a businessman enters into a contract whereunder some work is to be performed he seeks to assure himself about the credentials of the person who is to be entrusted with the performance of the work. Such WPC.26435/13 & 31081/13 146 credentials are to be examined from a commercial point of view which means that if the contract is to be entered with a company he will look into the background of the company and the persons who are in control of the same and their capacity to execute the work. He would go not by the name of the company but by the persons behind the company. While keeping in view the past experience he would also take note of the present state of affairs and the equipment and resources at the disposal of the company. The same has to be the approach of the authorities while considering a tender received in response to the advertisement issued on 22-4-1993. This would require that first the terms of the offer must be examined and if they are found satisfactory the next step would be to consider the credentials of the tenderer and his ability to perform the work to be entrusted. For judging the credentials past experience will have to be considered along with the present state of equipment and resources available with the tenderer. Past experience may not be of much help if the machinery and equipment is outdated. Conversely lack of experience may be made good by improved technology and better equipment. The advertisement dated 22-4-1993 when read with the notice for inviting tenders dated 26-4-1993 does not preclude adoption of this course of action. If the Tender Evaluation Committee had adopted this approach and had examined the tender of NHL in this perspective it would have found that NHL, being a joint venture, has access WPC.26435/13 & 31081/13 147 to the benefit of the resources and strength of its parent/owning companies as well as to the experience in database management, sales and publishing of its parent group companies because after reorganisation of the Company in 1992 60% of the share capital of NHL is owned by Indian group of companies namely, TPI, LMI, WML, etc. and Mr Aroon Purie and 40% of the share capital is owned by IIPL a wholly-owned subsidiary of Singapore Telecom which was established in 1967 and is having long experience in publishing the Singapore telephone directory with yellow pages and other directories. Moreover in the tender it was specifically stated that IIPL will be providing its unique integrated directory management system along with the expertise of its managers and that the managers will be actively involved in the project both out of Singapore and resident in India.
24. The expression "joint venture" is more frequently used in the United States. It connotes a legal entity in the nature of a partnership engaged in the joint undertaking of a particular transaction for mutual profit or an association of persons or companies jointly undertaking some commercial enterprise wherein all contribute assets and share risks. It requires a community of interest in the performance of the subject- matter, a right to direct and govern the policy in connection therewith, and duty, which may be altered by agreement, to share both in profit and WPC.26435/13 & 31081/13 148 losses. (Black's Law Dictionary, 6th Edn., p. 839) According to Words and Phrases, Permanent Edn., a joint venture is an association of two or more persons to carry out a single business enterprise for profit (p. 117, Vol. 23). A joint venture can take the form of a corporation wherein two or more persons or companies may join together. A joint venture corporation has been defined as a corporation which has joined with other individuals or corporations within the corporate framework in some specific undertaking commonly found in oil, chemicals, electronic, atomic fields. (Black's Law Dictionary, 6th Edn., p. 342) Joint venture companies are now being increasingly formed in relation to projects requiring inflow of foreign capital or technical expertise in the fast developing countries in East Asia, viz., Japan, South Korea, Taiwan, China, etc. [See Jacques Buhart : Joint Ventures in East Asia -- Legal Issues (1991).] There has been similar growth of joint ventures in our country wherein foreign companies join with Indian counterparts and contribute towards capital and technical know-how for the success of the venture. The High Court has taken note of this connotation of the expression "joint venture". But the High Court has held that NHL is not a joint venture and that there is only a certain amount of equity participation by a foreign company in it. We are unable to agree with the said view of the High Court.
WPC.26435/13 & 31081/13 149
25. As noticed earlier, in its tender NHL had stated that it is a joint venture company established by TPI, LMI and WML and IIPL wherein TPI, LMI and WML and other companies in the same group as well as Mr Aroon Purie own 60% shares and IIPL owns 40% shares. It was also stated that the joint venture has received approval of the Government of India and is currently in operation and that the promoter will increase their capital/contribution to commensurate with the project need and that the company has been established as an information and database management company with expertise in database processing, publishing, sales/marketing and the dissemination of related information. In the tender it is also stated that as a joint venture in the true sense of the phrase, the company will have access to expertise in database management, sales and publishing of its parent group companies. It would thus appear that the Indian group of companies (TPI, LMI and WML) and the Singapore- based company (IIPL) have pooled together their resources in the sense that TPI, LMI and WML have made available their equipment and organisation at various places in the country while IIPL has made available its wide experience in the field as well as the expertise of its managerial staff. All the constituents of NHL have thus contributed to the resources of the Company (NHL). This shows that NHL is an association of companies jointly undertaking a commercial enterprise wherein they will all contribute assets WPC.26435/13 & 31081/13 150 and will share risks and have a community of interest. We are, therefore, of the view that NHL has been constituted as a joint venture by the group of Indian companies and IIPL, the Singapore-based company and it would not be correct to say that IIPL which has a substantial stake in the success of the venture, having 40% of shareholding, is a mere shareholder in NHL.
26. Once it is held that NHL is a joint venture, as claimed by it in the tender, the experience of its various constituents namely, TPI, LMI and WML as well as IIPL had to be taken into consideration if the Tender Evaluation Committee had adopted the approach of a prudent businessman."
95.However, according to us, these principles cannot be applied to the facts of this case for more reasons than one. As stated by us, the sum and substance of the principles laid down in New Horizons Limited (supra) is that for the purpose of considering whether NHL had the experience prescribed in the notice inviting tenders, the experience of the constituents of NHL could be taken into consideration. In other words, this judgment only laid down the principle that while WPC.26435/13 & 31081/13 151 reckoning the experience of a joint venture undertaking, the experience of its joint venture partners could also be taken into account. We have already seen that the tender in these cases was submitted by Sri.Yusuff Ali M.A. in his individual capacity. The conditions of the tender, the details of which have already been referred to in the earlier part of this judgment, would show that the tenderer was required to satisfy the eligibility criteria consisting of both experience and financial turn over. Though the tenderer was Sri.Yusuff Ali M.A., the experience record contained in Schedule B of Ext.R10(a) shows the names of three companies, viz., Lulu International Convention Centre Private Ltd., Lulu International Shopping Mall Private Ltd., and Lulu Flight Kitchen Private Ltd. There is nothing on record to indicate that these concerns mentioned in the experience record submitted by the tenderer are in any way connected to the tenderer Sri.Yusuff Ali M.A. or the 10th respondent herein.
WPC.26435/13 & 31081/13 152
96.Similar is the case with financial data submitted along with Ext.R10(a) vide Schedule C thereof. The financial data shown is that of EMKE Group UAE Operations and Lulu Convention Centre Private Ltd. As in the case of experience record, here also, there is nothing connecting the concerns mentioned in the financial data with either the tenderer or the 10th respondent. In other words, unlike in the case of New Horizons Limited (supra), along with the tender document, the tenderer had not submitted any document connecting him or the 10th respondent with the firms mentioned in the experience record and financial data. If that be so, the principle laid down by the Apex Court in New Horizons Limited (supra) that while reckoning the experience of a joint venture undertaking, the experience of its constituents could also be taken into account cannot have any application. For that reason, we are unable to apply the principles laid down by the Apex Court in New Horizons Limited (supra) nor the Andra Pradesh High Court judgment in [131 Company Case 135] relied on by the learned senior counsel WPC.26435/13 & 31081/13 153 for the petitioner. Despite all this, this Court has to respect the conclusions in Ext.R10(c) judgment in W.P(C).9346/11 and therefore, we leave the matter at that.
97.In spite of all these, since this Court has pronounced a judgment concluding that there occurred no transfer of lease from Sri.Yusuff Ali M.A. to the 10th respondent, which has attained finality, for reasons of propriety, we are bound to respect that conclusion. Consequently, we decline to accept the case of the petitioners that the tenderer was Sri.Yusuff Ali M.A. and therefore, the lease could not have been granted to the 10th respondent.
The upshot of the above discussion is that the writ petitions are only to be dismissed and we do so.
Sd/-
ANTONY DOMINIC, Judge.
Sd/-
P.V.ASHA, Judge.
kkb.