Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 22, Cited by 0]

National Green Tribunal

Dileep Namdeo Dherange & Ors vs Moef And Ors on 5 September, 2012

                NATIONAL GREEN TRIBUNAL
                   Principal Bench, New Delhi

                    Appeal No. 24/2012
              Wednesday, 5th of September, 2012


Quorum:

  1. Hon'ble Shri Justice V.R. Kingaonkar
     (Judicial Member)
  2. Hon'ble Dr. Devendra Kumar Agrawal
     (Expert Member)


BETWEEN:

  1. Shri Dilip Namdeo Dherange
     Residing at village- Gulani,
     Tal- Khed, Dist. - Pune-410505

  2. Shri Bahgwan Vithal Gulankar
     Residing at village- Gulani,
     Tal- Khed, Dist. - Pune-410505

  3. Shri Subhash Dattu Pingale,
     Residing at village- Gulani,
     Tal- Khed, Dist. - Pune-410505

  4. Shri Sudhir Shripati Pingle,
     Residing at village- Gulani,
     Tal- Khed, Dist. - Pune-410505


                                                  Page 1 of 20
  5. Shri Ramdas Namdev Aarude,
    Residing at village- Gulani,
    Tal- Khed, Dist. - Pune-410505

 6. Shri Dadasheb Ananda Rode
    Residing at village- Gulani,
    Tal- Khed, Dist. - Pune-410505

 7. Shir Popatrao Shankarrao Tambe,
    (Advocate), residing at village-
    Varude, Tal- Khed,
    Dist. - Pune-410505

 8. Shri Popat Baburao Godse,
    Residing at village- Varude,
    Tal- Khed, Dist. - Pune-410505

9. Shri Vilas Baban Pokharkar
   Residing at village- Varude,
   Tal- Khed, Dist. - Pune-410505

10. Shri Gorakh Raghu Katore,
    Residing at village- Varude,
    Tal- Khed, Dist. - Pune-410505

11. Shri Sahebrao Vithoba Tambe
    Residing at village- Varude,
    Tal- Khed, Dist. - Pune-410505     ...appellant's




                                                 Page 2 of 20
                             A N D



1. Ministry of Environment & Forests
   Through its Secretary, Having
   Its office at Paryavaran Bhavan
   CGO Complex, Lodhi Road,
   New Delhi - 110003

2. Mahatrashtra, Pollution Control Board,
   Through its
   The State/National Level
   Environment Impact Assessment]
   Having its office at MPC. Board
   Kalpataru Point. 3rd -4th floor
   S 10 n Matunga Scheme, Road No. 8,
   Opp. Cine Planet, Sion Circle,
   Mumbai-22

3. The Environment Department,
   (Government of Maharashtra),
   Through its Secretary,
   Having its office at Manatralaya,
   Mumbai - 400031

4. M/s Khed Economic Infrstructure
   Private Limited, a Pvt. Ltd.
   Project Company, Registered
   Under the Indian Companies Act 1956,
   Through CEO/ Managing Director
   Having its office at
   Corporate Office Building,
   Kalyani Carpenter Special Steels
   Ltd, Mundhwa, Pune 411036

                                            Page 3 of 20
 5. M/s Bharat Forge Limited,
   A Private Limited Company,
   Registered under the Companies
   Act, 1956, through its
   Chairperson/Managing Director
   Having its office at
   Pune Cantonment, Mundhwa,
   Dist - Pune

6. State of Maharashtra through
   It's Principal Secretary, Ministry
   of Industries, Energy & Labour
   Dept.(SEZ Section), Govt. of
   Maharashtra, having its office
   At Mantralaya Annex,
   Mumbai-32

7. Maharashtra Pollution Control
   Board, through its Member Secretary
   Having its office at M.P.C. Board,
   Kalpataru point, 3rd&
   4th floor, Sion Matunga Scheme
   Road no. 8, opp. Cine Planet,
   Sion Circle, Mumbai

8. Maharashtra Pollution Control
   Board, through its Regional
   Officer, having its office at MPCP
   Sub-regional office, Pune-1,
   2nd floor, Jog Centre, Wakade
   Wadi, Pune - 411057

9. The Maharashtra Industrial
   Development Corporation,

                                         Page 4 of 20
    Through its Chairperson/CEO,
   Having its office at "Udyog Sarthi",
   Mahakali Caves Road, Andheri
   (East), Mumbai - 400093

10. The Development Commissioner
    (Industries), Government of
    Maharashtra having its office
    At Administrative Building, 2nd
    Floor, opp. Mantralaya Annex,
    Mumbai - 400032


11. The District Collector
    Office of District Collector,
    Near Pune Station, Dist - Pune - 411001

12.The Special Land Acquisition
   Officer No. 13 having its office
   At 2nd floor, "D" wing, New
   Administrative Building, opp
   Council Hall, Pune- 411001

13. The Chief Land & Rehabilitiation
    Officer, having its office at
    MIDC, "Udyog Sarathi", Mahakali
    Caves road, Andheri (East)
    Mumbai 400093

14. The Maharashtra Krushna Valley
    Development Corporation
    Through its Executive Englineer,
    Having its office at Sinchan
    Bhavan, Baner Road, Mangalwar
    Peth, Pune 411011

                                              Page 5 of 20
 15. Ministry of Irrigation
    Through its Secretary,
    Having its office at Mantralaya,
    Mumbai 400031                             ... Respondents




   (Advocates appeared: Ms. Gayatri Singh Sr. Counsel, Mr.
   Sunil Dighe, Ms. Anubha Rastogi for appellant and Mr.
   Mukesh Verma for Respondent No. 2, 3, 7 & 8 and Mr. Iqbal
   Chagla, Mr. Vivek Shetty for Respondent No. 4& 5 and Ms.
   Rujuta Masurekar & Ms. Ramni Taneja Adv. For Respondent
   No. 9)




                      ORAL ORDER (BY BENCH)

1. By this order we propose to decide preliminary objections raised about maintainability of the appeal as well as applicability of Section 14 of the Limitation Act for the purpose of condonation of the delay.

2. The appellants have filed an application for condonation of delay on the ground that the knowledge about establishment of the National Green Tribunal was gathered from a news which was published on 15.3.2012. The appellants, admittedly, had filed WP (PIL) No. 37/2010 in the High Court of Bombay, challenging Page 6 of 20 acquisition of lands and also seeking cancellation of the Environmental Clearance Certificate (ECC) due to violation of the provisions of the Environment (Protection) Act, 1986. The appellants submit that they received information regarding grant of ECC on 20th May, 2010 during pendency of the WP (PIL) 37/2010. Thereafter, they moved the High Court of Bombay for amendment of the petition memo. The appellants further alleged that the writ petition was withdrawn with liberty to file an appeal in this Tribunal.

3. According to the appellants, they were bonafidely litigating before the High Court of Bombay by filling the said writ petition. They also submitted that the period spent in litigating before the High Court of Bombay can be excluded under Section 14(2) of the Limitation Act 1963. According to them, the appeal could not be filed within prescribed period of limitation due to lack of knowledge regarding establishment of the National Green Tribunal and due to the pendency of the said writ petition filed by them before the High Court of Bombay. Consequently, they seek condonation of the delay and urge that the appeal may be heard on merits.

4. A preliminary objection has been raised by the Respondent Nos. 4, 5 & 9 in respect of maintainability of the appeal. They have also disputed the reasons given for condonation of the delay. They further submit that delay cannot be condoned in asmuchas this Tribunal is creature of a special statute having special provision for limitation under Section 16(j) of the National Green Tribunal Act, Page 7 of 20 2010. They submit that it cannot be over-ridden by giving such kind of explanation as offered by the appellants.

5. We have heard Learned Counsel for the parties in extenso. We have also gone through the relevant orders of the High Court of Bombay. It is pertinent to note that the High Court of Bombay by order dated 7th August, 2012 clarified the fact situation under which liberty to withdraw the Writ Petition (PL) No. 37/2010 was granted. It will be useful to reproduce the relevant observations of the High Court of Bombay. It is observed:

"We want to make it clear once the writ petition (PIL) is disposed of by this Court, it is for the Green Tribunal to consider the aspect of delay etc. in accordance with law and procedure stipulated in the National Green Tribunal Act, 2010 as well as the Rules made there under and it is not for the High Court to consider these aspects once the writ petition (PIL) is disposed of finally by the Order of this Court. It is in these circumstances, civil application suffers lack of merits. Same is dismissed."

6. To clear the deck, it is worthy to note that Writ Petition (PIL) 37/2010 was withdrawn by the appellants on 15th March, 2012. The High Court of Bombay allowed withdrawal of the said Writ Petition and granted liberty to the appellants to approach the National Green Tribunal. This Tribunal on 20th July, 2012 passed following order.

Page 8 of 20
"After hearing all the parties it seems that the Writ Petition(PIL) filed before the Hon'ble High Court of Bombay was withdrawn without seeking any direction to this tribunal to entertain and dispose of the appeal on merits. In absence of such direction this Tribunal cannot entertain the appeal of this nature which suffers from abnormal delay of more than two years."

It is in the wake of such order of this Tribunal which was rendered on 20th July, 2012, that the appellants went before the Division Bench of the High Court of Bombay to seek clarification of the earlier order. Since the civil application came to be dismissed, after making categorical observation that it sans merits, it is amply clear that the High Court of Bombay did not think it proper to clarify the position that the liberty was granted to consider the period spent before the High Court of Bombay for the purpose of exclusion. In other words, the observation of this Tribunal in the order dated 20th July, 2012 that in absence of such direction the appeal cannot be entertained, remained unaffected and the High Court of Bombay did not find it necessary to give any finding on such aspect of the matter.

7. What emerges from the record is that the ECC was granted to the project proponent on 20th May, 2010 and that order could be challenged by the appellants by filling an appeal under the Repealed enactment, namely, the National Environmental Appellate Authority Act, 1997. The appellants did not prefer any such appeal before the National Environmental Appellate Authority. They chose Page 9 of 20 to file draft amendment application to the writ petition which was already pending before the High Court of Bombay.

8. On behalf of the appellants Learned Counsel points out that applicability of Section 14(2) of the Limitation Act, 1963 is not specifically excluded under any provision of the National Green Tribunal Act, 2010. The Learned Counsel for the appellants submits that though there is specific provision in the context of limitation as provided under Section 16 of the National Green Tribunal Act, 2010, yet the delay can be condoned by excluding the period which the appellants had spent in litigating before the High Court of Bombay. The learned counsel seeks to rely on certain observations made in "Consolidated Engineering Enterprises Vs. Principal Secretary Irrigation Department and Ors." (2008) 7 SCC 169. Reliance is further, placed on "State of Goa Vs. Western Builders"

(2006) 6 SCC 239. In "Consolidated Engineering Enterprises Vs. Principal Secretary Irrigation Department and Ors." Hon'ble Supreme Court dealt with applicability of Section 14 of the Limitation Act in the context of proceedings under the Arbitration and Conciliation Act, 1996. The relevant observations may be re-produced as below.
"Section 14 of the Limitation Act deals with exclusion of time of proceeding bona fide in a court without jurisdiction. On analysis of the said Section, it becomes evident that the following conditions must be satisfied before Section 14 can be pressed into service:
Page 10 of 20
1. Both the prior and subsequent proceedings are civil proceedings prosecuted by the same party;
2. The prior proceeding had been prosecuted with due diligence and in good faith:
3. The failure of the prior proceeding was due to defect of jurisdiction or other cause of like nature:
4. The earlier proceeding and the latter proceeding must relate to the same matter in issue and:
5. Both the proceedings are in a court.

The policy of the Section is to afford protection to a litigant against the bar of limitation when he institutes a proceeding which by reason of some technical defect cannot be decided on merits and is dismissed. While considering the provisions of Section 14 of the Limitation Act, proper approach will have to be adopted and the provisions will have to be interpreted so as to advance the cause of justice rather than abort the proceedings. It will be well to bear in mind that an element of mistake is inherent in the invocation of Section 14. In fact, the section is intended to provide relief against the bar of limitation in cases of mistaken remedy or selection of a wrong Page 11 of 20 forum. On reading Section 14 of the Act it becomes clear that the legislature has enacted the said section to exempt a certain period covered by a bona fide litigious activity. Upon the words used in the section, it is not possible to sustain the interpretation that the principle underlying the said section, namely, that the bar of limitation should not affect a person honestly doing his best to get his case tried on merits but failing because the court is unable to give him it in such a trial, would not be applicable to an application filed under Section 34 of the Act of 1996. The principle is clearly applicable not only to a case in which a litigant brings his application in the court, that is, a court having no jurisdiction to entertain it but also where he brings that suit or the application in the wrong court in consequence of bona fide mistake of law or defect of procedure. Having regard to the intention of the legislature, this Court is of the firm opinion that the equity underlying Section 14 should be applied to its fullest extent and time taken diligently pursuing a remedy, in a wrong court, should be excluded.

To attract the provisions of Section 14 of the Limitation Act, five conditions enumerated in the earlier part of this Judgement have to co-exist. There is no manner of doubt that the section deserves to be construed liberally. Due diligence and caution are essentially pre- requisites for attracting Section 14. Due diligence cannot be measured by any absolute standards. Due diligence is a measure of prudence or activity expected Page 12 of 20 from and ordinarily exercised by a reasonable and prudent person under the particular circumstances. The time during which a court holds up a case while it is discovering that it ought to have been presented in another court, must be excluded, as the delay of the court cannot effect the due diligence of the party. Section 14, requires that the prior proceedings should have been prosecuted in good faith and with due diligence. The definition of good faith as found in Section 2(h) of the Limitation Act would indicate that nothing shall be deemed to be in good faith which is not done with due care and attention. It is true that Section 14 will not help a party who is guilty of negligence, lapse or in action. However, there can be no hard and fast rule as to what amounts to good faith. It is a matter to be decided on the facts of each case. It will, in almost every case be more or less a question of degree. Merely filing of an application in wrong court would not prima facie show want of good faith. There must be no pretended mistake intentionally made with a view to delaying the proceedings or harassing the opposite party. In the light of these principles, the question will have to be considered whether the appellant had prosecuted the matter in other courts with due diligence and in good faith. As is evident from the facts of the case, initially the appellant had approach the court of Learned Civil Judge, Senior Division, Chitradurga for setting aside the award made by the arbitrator. On direction dated October 29, 2002 issued by the Learned Civil Judge (Senior Division), Chitradurga, the appellant had Page 13 of 20 presented the application for setting aside the award before the Learned District Judge, Chitradurga. Before the learned District Judge, Chitradurga an objection was raised by the respondent that the application was not maintainable before the said Court and that the application was maintainable before the Learned Judge, City Civil Court, Bangalore. The District Judge, Chitradurga by an order dated February 3rd, 2003 held that it had no jurisdiction to entertain the application submitted by the applicant and accordingly returned the application for presentation before the appropriate court. The question of jurisdiction was seriously contested between the parties not only before the court of learned Civil Judge (Senior Division), Chitradurga but also before the appellate learned District Judge, Chitradurga. The question of jurisdiction had to be considered by the courts below because of establishment of City Civil Court, Bangalore under a special enactment and in view of the definition of the word 'court' as given in Section 2(e) of the Arbitration and Conciliation Act, 1996 which means "a principal civil court of original jurisdiction" in a district. The record does not indicate that there was pretended mistake intentionally made by the appellant with a view to delaying the proceeding or harassing the respondent. There was an honest doubt about the court competent to entertain the application for setting aside the award made by the arbitrator. The mere fact that the question of jurisdiction is an arguable one would not negative good faith because the appellant believed bona fide that the court in Page 14 of 20 which it had instituted the proceedings had jurisdiction in the matter. By filing the application in the Court which had no jurisdiction to entertain the same, the appellant did not achieve anything more particularly when the lis was never given up. Under the circumstances, this Court is of the opinion that the Division Bench of the High Court of Karnataka was not justified in concluding that the appellant had not prosecuted the matter in other courts with due diligence and in good faith. The said finding being against the weight of evidence on record is liable to be set aside and is hereby set aside. We, therefore, hold that the appellant had prosecuted the matter in other courts with due diligence and in good faith and, therefore, is entitled to claim exclusion of time in prosecuting the matter in wrong courts. Therefore, the appeal arising from SLP (C) No. 1 5619 of 2005 will have to be allowed."

9. The learned counsel for the appellants seeks to rely on certain observations of Jugdment in Writ Petition No. 50 of 1998 (Bhopal Tragedy case). The Supreme Court observed:

"we find it imperative to place on record a caution for consideration of the courts of competent jurisdiction that the cases filed and pending prior to coming into force of the NGT Act, involving questions of environmental laws and/or relating to any of the seven statutes specified in Schedule I of the NGT Act, should also be dealt with by the specialized tribunal, that is the NGT, created under the provisions of the NGT Act.
Page 15 of 20
The Courts may be well advised to direct transfer of such cases to the NGT in its discretion, as it will be in the fitness of administration of justice."

10. Considering the nature of observations it is explicit that the Hon'ble Supreme Court gave advice for transfer of such cases, in the discretion of the High Courts, and there is no mandate issued in this behalf. The above observation would also make it clear that the transfer advised by the Hon'ble Supreme Court pertains to "such cases and in which the High Court would think it desirable to shift the forum for certain reasons." It is conspicuous that it was within the domain of the High Court to consider transfer of the appellant's writ petition if that was found necessary, having regard to nature of the lis between the parties.

So far as maintainability of the appeal is concerned, Learned Senior Counsel Mr. Iqbal Chagla submits that the appeal cannot be entertained in view of the fact that the order was not challenged by filing any appeal before the special Appellate Authority provided under the National Environment Appellate Authority Act, 1997. He would submit that the order impugned could have been challenged before the National Environment Appellate Authority. But the appellants having failed to file such an appeal, there was no question of continuation of such appeal under Section 38(5) of the National Green Tribunal Act, 2010. He contended that appeals could be filed only against the orders passed after commencement of the National Green Tribunal Act and not against the orders Page 16 of 20 against which the appeal could have been preferred under the repealed enactment. According to Learned Senior Counsel, Mr. Iqbal Chagla, this appeal is incompetent and untenable. He further submits that Section 14(2) of the Limitation Act 1963 is not applicable in the present fact situation, inasmuchas this Tribunal is creature of the special enactment. He pointed out that Section 14 will come into play only when there is lack of jurisdiction to the forum before which the earlier litigation was being bonafidely prosecuted.

11. Mr. Iqbal Chagla, Learned Senior Counsel seeks to rely on "Singh Enterprises vs. Commissioner of Central Excise, Jamshedpur and Ors." (2008) 3 SSC 70, and "The Commissioner of Sales Tax, U.P., Lucknow Vs. M/s. Parson Tools And Plants, Kanpur" (1975) 4 SCC 22 as well as a judgement of this Tribunal in Appeal 14/2011 "Thervoy Gramam Munnetra Nala Sangam Vs. Union of India and Ors."

12. The Apex Court held in both the above noted first two cases that where a special provision is enacted in respect of limitation for any civil action to be taken under the special enactment, the Tribunal cannot outstretch the period of limitation by taking aid of provisions under the Limitation Act, 1963.

At this Juncture, it will be useful to revert to the cases relied upon by the appellants. In both the cases, relied upon by the Learned Counsel for the appellants, the Apex Court dealt with Section 14 of the Limitation Act along Page 17 of 20 with Section 34 of the Arbitration Act and Conciliation Act, 1996. It may be stated that the Apex Court categorically dealt with Section 43 of the Arbitration and Conciliation Act while deciding the question regarding exclusion of time under Section 14 (2) of the Limitation Act 1963. It is pertinent to note that Section 43 of the Arbitration and Conciliation Act, 1996, categorically declares that the Limitation Act, 1963, shall apply to arbitration as it applies to the proceedings of Court. The necessary corollary of this provision is that due to the special provision under Section 43 of the said Act the Limitation Act and particularly Section 14 thereof will be attracted. Another limb of argument of the Learned Counsel for the appellants is that since there is no exclusion of Section 14 of the Limitation Act in the National Green Tribunal Act, 2010 it could be made applicable by implication. We do not agree. The legislative intent can be gathered from outerlimit specified vide proviso appended to Section 16 of the National Green Tribunal Act, 2010. It would be too much to infer that non-exclusion of applicability of Section 14 of the Limitation Act, 1963 in the National Green Tribunal Act, 2010 tantamounts to its inclusion in the Act. It is trite that ordinarily language of an enactment is not in negative form unless it is found essential for any particular purpose or to clarify the Legislative intent. Hence we deem it proper to reject the above contention of the Learned Counsel.

13. So far as the question of exclusion of period spent by the appellants before the High Court of Bombay is concerned, there are two significant aspects of the matter. First, the Page 18 of 20 previous order of this Court made it explicit that the appeal is barred by limitation in view of absence of any specific direction of the High Court of Bombay to entertain the same notwithstanding legal bar of limitation. As stated earlier, that finding of this Tribunal remained unaffected because again the High Court left the matter for decision of the Tribunal without recording any finding on question of limitation while dismissing the application for clarification. Secondly, it cannot be said that the High Court of Bombay had no jurisdiction to entertain the Writ Petition(PIL) under Article 226, of the Constitution. The exclusion of period may be required to be considered only when period is sought to be excluded because the earlier litigation was pending before the Court having no jurisdiction. Still, however, the period which was spent before the Court having jurisdiction cannot be excluded by taking aid to Section 14(2) of the Limitation Act. In our opinion, the appellants are not entitled to seek exclusion of the period spent before the High Court of Bombay, particularly, when the writ petition filed by them could have been entertained and decided by the High Court.

14. Coming to the question of maintainability of the appeal, it may be gathered that the appellants having failed to file an appeal before the authority under the earlier enactment, now the present appeal is incompetent. This Tribunal in Appeal No. 14/2011 (Thervoy Graamam Munnetra Nala Sangam Vs. Union of India &Ors.) has dealt with the question of limitation in a similar case. We find it difficult to deviate from that view. It is well - settled that view of Coordinate Bench cannot be Page 19 of 20 overruled by another Coordinate Bench. Judicial discipline requires the same to be followed unless there are substantial reasons to make a reference to the larger Bench. We do not find any such substantial reasons to give go by to the view taken by this Tribunal in the above case. This Tribunal held in the said case that such an appeal filed against order rendered prior to commencement of the National Green Tribunal Act, 2010 is incompetent and barred by limitation.

Same view is followed by the Tribunal in "Ossie Fernandes Vs. Ministry of Environment and Forest etc." (Appeal No. 15 of 2012).

15. For the reasons stated hereinabove, we find it difficult to entertain the appeal and hold that the appeal is bared by limitation. The application for delay condonation is therefore dismissed and so also the appeal is dismissed. No costs.





(Dr.Devendra Kumar Agrawal)          (Justice V. R. Kingaonkar)
Expert Member                                Judicial Member




                                                       Page 20 of 20