National Green Tribunal
R. Veeramani vs Secretary, Pwd & Ors on 20 February, 2013
1
THE NATIONAL GREEN TRIBUNAL
SOUTHERN ZONE, CHENNAI
Wednesday, 20th Februray , 2013
Appeal No. 31 of 2012
Quorum:
1. Hon'ble Mr. Justice M. Chockalingam,
( Judicial Member)
2. Hon'ble Prof. Dr. R. Nagendran,
( Expert Member)
BETWEEN
R. Veeramani,
No.136, E-9, Block
'"Makvai Illam'
19th General East Cross Street,
MKB Nagar,
Chennai- 600 039 .. Appellant
AND
1. The Secretary,
Public Works Department,
Fort St. George,
Chennai- 600 009.
2. The Executive Engineer,
Public Works Department,
Building Construction Division (Block A),
Tamil Nadu New Legislative Assembly Complex,
Chepauk, Chennai- 600 005.
3. The Secretary,
Health and Family Welfare Department,
Fort St. George,
Chennai- 600 009.
2
4. State Level Environmental Impact Assessment
Authority (SEIAA),
Represented by its Member Secretary-cum
Director Environment,
3rd Floor,
4D, Panagal Maligai,
No.1, Jeenis Road,
Saidapet,
Chennai- 600 015.
5. State Level Appraisal Committee (SEAC),
Tamil Nadu,
Rep. by its Chairman,
4D, Panagal Maligai,
No.1, Jeenis Road,
Saidapet,
Chennai- 600 015. .. Respondents
Advocates appeared:
Shri P.Wilson, Senior Advocate assisted by M/s. R.Nedumaran, R.Neelakandan,
M.Seenivasagam, K.Karthik Jagannathan and KT.Sankar Subramanian advocates
for appellant.
Shri A.Navaneethakrishnan, Advocate General, Shri A.L.Somayaji, Additional
Advocate General-I for M/s.Abdul Saleem and Saravanan advocates for respondent
Nos. 1 and 2.
Shri P.H.Arvindh Pandian, Additional Advocate General-V for Mr.M.K.Subramanian,
advocate for respondent No.5
Shri N.R.Chandran, Senior Advocate for Shri L.G.Sahadevan, advocate for
respondent Nos. 4 and 5
JUDGMENT
(Judgment delivered by the Bench) This appeal has been filed by the appellant praying for setting aside the Environmental Clearance in order dated 16.05.2012 in Letter No.SEIAA/TN/Ec/8(a)/120/F-455/2012 of the 4th respondent to convert the newly 3 constructed building complex namely the The Tamil Nadu New Legislative Assembly Building (TNLA) into a Multi Specialty Super Hospital at Omandhurar Government Estate.
2. The brief statement of the case brought forth by the appellant in the appeal is as follows:
(i) When the 13th Legislative Assembly was formed in the year 2006, after the General Elections were held, on 08.05.2006, the then Chief Minister of Tamil Nadu made an official announcement on 12.05.2007 that a new building complex to house the Legislative Assembly, Legislative Council and Secretariat and other government departments would be constructed at the Omanthurar Government Estate, Anna Salai, Chennai-2, which is just about 2 km away from the Fort St.George premises where the present State Secretariat is functioning and the reasons for the proposal to build a new Secretariat included the severe space constraint at the Fort St.George and the need to bring all the important arms of the Government - Legislative Assembly, Legislative Council, Chief Minister's office, Secretariat and the Government departments under one roof. This would help the Executives, but also the public, and the lawyers which would also bring a big relief to the Government servants and various officials.
(ii) The Assembly and the land on which the old Secretariat buildings stand at the Fort St.George, Chennai-9 were under the control of the Indian Army, Ministry of Defence and hence the Public Works Department had to approach the authorities of the Union Ministry of Defence for every small changes and construction to be made in Fort St.George premises. Moreover, the said building is declared as Heritage Building and classified under Grade-I category. Hence no modification or alteration 4 could be made. While the need for more space for administrative amenities kept growing, the efforts that went into co-coordinating with the civic agencies, government and the defence establishment was making it almost impossible for the State Government to do what it wanted at the Fort St.George premises. From a handful of the government departments, the state government machinery has now grown like a banyan tree with very many departments and employing several thousand employees. Even the multi storied Secretariat building and Namakkal Kavignar Maligai constructed within the premises had outlived its utility and size long ago. The government staff work in the dirty and most unhygienic atmosphere. The public and lawyers who visit the old Secretariat had a bad experience when they appear before the department secretaries as they had to wait for long hours in the narrow passage where no seats were available due to space constraints. Thus one has to undergo a horrible experience to attend a hearing before the department secretaries who act as appellate authorities.. Hence, the search for an alternative site to locate the Assembly-Secretariat complex is not new and it started in 1983 and after 24 years of search, finally the government was able to locate at Omanthurar Government Estate at Anna Salai in the year 2007.
(iii) Pursuant to the announcement made on 12.05.2007, the government announced that it had decided to build a state- of- the art Assembly-cum-Secretariat complex in the Omanthurar Government Estate premises, which is surrounded by roads on all four sides, making it an ideal location. The Government issued G.O.Ms.No. 209, Public Department dated 04.07.2007 for construction of Assembly-
cum-Secretariat complex and international tender notification was floated on 05.07.2007 and as many as 25 models of the new Secretariat complex were received from top architects till 25.07.2007. After affording personal hearing to these 5 architects/firms and discussions were held with them. Three architects were asked to submit models and drawings on 24.10.2007.
(iv) An expert committee under the Chief Engineer (Buildings) Public Works Department was appointed under G.O.Ms.No.69, Public Works (H1) Department dated 05.011.2007 and the committee conducted an in-depth analysis of their models and drawings. The committee selected GMP International of Germany for rendering architectural services for designing the New Legislative Assembly complex-cum- Secretariat buildings.
(v) The Government constituted a committee of secretaries in G.O.Ms.No. 371, Public Works (H1) Department dated 10.12.2007 to advise the Chief Engineer (Buildings) Public Works Department in the matter of space requirements and other facilities to be provided to the New Legislative Assembly complex-cum- New Secretariat building. On 26.03.2008, when a review meeting was held chaired by the Chief Secretary, Government of Tamil Nadu, it was decided to construct new complex to accommodate all the secretariat departments. Accordingly the Architect was asked to present schematic design for Blocks A and B. After deliberations by the committee of secretaries, it was decided to construct Legislative complex-cum- administrative office. The State Government signed an agreement with the company on 15.02.2008 and the Executive Engineer, Public Works Department, Chennai applied to Chennai Metropolitan Development Authority (CMDA) for according approval for construction of Assembly building - Ground floor + 6 floors; Secretariat buildings- Ground Floor+7 floors; Assembly building and Secretariat buildings- connecting block- Ground Floor; Guest House- Ground Floor + 3 Floors; Rajaji Hall- Ground Floor+2 Floors; Parking Block-Ground Floor+ 5 Floors+ parking at terrace; Security Block-Ground Floor; Kalaivanar Arangam-Ground Floor+ Floors STP at 6 S.Nos. 3171/7, 3171/A,3171/8 in Block No.59, Triplicane Village, Anna Salai, Jagajeevanaram Road (Walajah Road), Swami Sivananda Salai (Adams Road), Chennai.
(vi) In accordance with the Environmental Notification S.O.1533 dated 14.09.2006, the Superintending Engineer, Public Works Department applied for Environmental Clearance on 30.09.2008 before the State Level Environmental Impact Assessment Authority (for short SEIAA) and the proposal was appraised as per the procedure of the State Level Expert Appraisal Committee (for short SLEAC) in the meeting held on 10th and 11th of October 2008. In the said application made for the Environmental clearance before the SEIAA the project and activity were shown as 'Legislative Assembly-cum-Secretariat Project' and had obtained specific clearance for the construction of the above said project and activity. Therefore, as the Environmental Clearance was given for a specific project and activity, based on which the building was constructed and put into use and the respondents 1 to 3 are prohibited from utlising the said building for any other purpose much less for a Multi Super Specialty-cum-Hospital.
(vii) After consultations with the various government departments and the secretariat authorities the Government decided to construct a New Secretariat-cum- Legislative Assembly complex in two blocks - Block A and Block B so as to accommodate the needs of the aspirations of all the departments. Accordingly the foundation stone to build the structures was laid at the Omanthurar Government Estate on 12.06.2008 by the then Chief Minister.
(viii) The main building was constructed with two blocks. In Block A is the Assembly complex with seven stories, Assembly hall in the ground floor and with 6 7 floors has an area of 9,00,000 sq.ft and it comprises of Legislative Assembly hall, Sepaker's office, Assembly library etc., and the cost of construction was estimated at Rs. 623.99 crore and a sum of Rs. 479.50 crore was spent by the Government for the construction of the same. In so far as Block B is concerned, the Secretariat building (ground+six floors) commenced and as against the estimated cost of Rs. 279.56 crore, Rs.72.3 crore was spent. For Guest House, Kalaivanar Arangam, Multilevel car parking etc.,Rs. 66.96 crore was spent and the total expenditure incurred was Rs. 551.80 crore as against the estimated cost of the project of Rs. 1092 crore. The newly constructed New Secretariat-cum-Assembly complex is one of the world class green buildings and the Housing and Urban Development Department has granted approval by G.O.Ms.No.54 dated 08.03.2010 for the entire buildings and the Public Works Department has issued stability certificate for the complex. The civil works of the A block building was completed and the Legislative complex was officially inaugurated by the Hon'ble Prime Minister on 13.03.2010.
(ix) The last session in the old Assembly building at Fort St.George was held on 11th January 2010 and thereafter about 4 sessions were held in the New Legislative Assembly Hall at Government Omandhurar Estate. When there was change of power in the State in the Assembly elections held in April 2011, the present Chief Minister announced that she would not enter the New Secretariat or the New Assembly complex and declared that all the Government offices be shifted from the New Secretariat including the Legislative Assembly to the old Fort St.George campus. The present Chief Minister of Tamil Nadu took an independent decision to move the Secretariat back to the Fort St.George on the very first day i.e., on 16th May 2011 without any reason whatsoever. Based on the said decision, stoppage was ordered for functioning of the new Legislative Assembly-cum- 8 Secretariat complex. Thus, the decision to shift the government departments and the new Legislative Assembly from Omandhurar Government Estate back to Fort St.George is due to partisan political reasons, even though there were no written official explanations for such shifting.
(x) Aggrieved over the decision of the respondents in abandoning the new Legislative Assembly-cum-Secretariat building, the appellant herein had filed W.P.No.19314 of 2011 before the High Court, Madras and by the order dated 09.09.2011 the writ petition was adjudicated directing that representation of the petitioner (appellant herein) dated 22.08.2011 should be looked into and appropriate decision could be taken at the earliest. When the said representation of the appellant was pending consideration by the 1 st respondent, he proceeded with the conversion and took steps to convert the newly constructed Secretariat-cum- Assembly complex into Multi Super Specialty Hospital even without obtaining the Environmental Clearance for such project or activity. In fact, the 1 st respondent invited tender through the Superintending Engineer, Public Works Department, Construction Circle, TNLA complex through tender notice No.8/2011- 2012/BCC/TNLA dated 06.01.2012. In the meanwhile, without giving any personal hearing and even without considering the various issues raised by the appellant the representation dated 22.08.2011 the 1st respondent rejected the same under Letter No. 23564/Y12/2011-8 dated 08.12.2011. The appellant had filed a writ petition in W.P.No. 30326 of 2011 and the High Court Madras passed an order of injunction restraining the respondents from making any structural alterations in the building till the disposal of the writ petition by an order dated20.01.2012.
(xi) The appellant had sent a detailed objection dated 24.04.2012 to the SEIAA viz., 4th respondent to consider his objections before taking any decision on 9 the application, if any, submitted by the Government of Tamil Nadu seeking Environmental Clearance for the conversion of the New Secretariat Building into a Multi Super Specialty Hospital-cum-Medical College or any other purpose contrary to the original purpose. However, the said objection was not considered by SEIAA. The appellant sent a reminder to the authorities on 11.05.2012 wherein he has also referred to the order passed by the National Green Tribunal, New Delhi dated 24.02.2012 in Appeal No.18 of 2011(T) wherein it held that for the grant of Environmental Clearance for Category A projects, the jurisdiction lies with the Central Government in MoEF and not with the Tamil Nadu State Environment Impact Assessment Authority and ultimately held that the Environmental Clearance granted by the SEIAA has no validity under law and was set aside on the reason that the nearest point to the subject project therein is stated within 10 Km (i.e, 5.6 Km and 6.2 Km ) from Guindy National Park, Chennai. The present case is similar to the said case and on that score itself the impugned Environmental Clearance is liable to be set aside.
(xii) In spite of sending detailed objection and reminders, the 4 th respondent namely SEIAA has deliberately failed to consider his objection and has granted Environmental Clearance on 16.05.2012 in Letter No. SEIAA/TN/Ec/8(a)/120/F.455/2012 for the conversion of New Secretariat-cum- Legislative Assembly Building into Multi Super Specialty Hospital and Medical College. Challenging the said Environmental Clearance the appellant has filed this appeal.
(xiii) Upon leave granted by the Tribunal to file additional grounds, the appellant averred that the 5th respondent has not done any independent study or called for any independent reports on the expert body and has not properly 10 appraised the proposal to the 4th respondent as contemplated under the Environmental Impact Assessment Notification and hastily and mechanically forwarded to the 4th respondent on 11.05.2012. The project proponent deliberately suppressed the factum of the tender notification for the value more than Rs.28 crore to carry out the alternation and modification in the subject building and made an application on 12.04.2012 as if there is no construction or alteration at all. The statutory queries in Form I and the appendix enclosed along with the application and the answers to the same disclose the mechanical approach with non-application of mind without even meeting the required parameters for establishment of the Multi Super Specialty Hospital. It has not addressed various issues relating the hospital and appears to be like a mechanical approach in dealing with the application of the 2nd respondent. The 5th respondent has not even seen as to how far there is extraction of resources from the environment and the contribution of emissions and waste and distribution to environment. The respondent Nos. 4 and 5 have not seen the influence of hospital characteristics on the environment and blindly gone by the figures given by the project proponent. The 5 th respondent has not studied about the water and energy consumption without any independent mechanism and blindly accepted the project proponent report. The 4 th respondent has mechanically scrutinized the recommendations of the 5th respondent and passed 11/2 page minutes, out of which ½ page deals with the granting of the impugned Environmental Clearance in the meeting dated 16.05.2012. The project proponent has not sought for any permission for construction, alteration or modification. But, the 4th respondent issued clearance on 16.05.2012 permitting to go ahead with the construction, which could be seen from the various clauses in the Environmental Clearance dated 16.05.2012. A perusal of the minutes dated 16.05.2012 of the 4th respondent and the impugned Environmental Clearance show contradiction as to 11 condition, Both the respondents 4 and 5 have not discharged the duties contemplated in the EIA Notification and various other Acts and Rules governing the same and mechanically proposed the application submitted by the project proponent and wrongly issued the impugned Environmental Clearance.
3. Per contra, the 1st respondent has, at the outset raising preliminary objections to the very maintainability of the instant appeal, filed a counter reply for him and on behalf of and 2nd and third respondent as well. The brief statement of counter is as follows:
(i) The appellant has challenged the conversion of the Block A building in Omandhurar Government Estate into a Multi Super Specialty Hospital in the Writ Petition filed before the Madras High Court in W.P.No. 30326 of 2011 in which he has raised grounds alleging purported violation of environmental laws, which are identical with the grounds/issues sought to be raised in the instant appeal. The perusal of the contents of the reply affidavit filed in the month of March 2012 filed by the appellant in the said proceedings to the counter affidavit filed in the month of February 2012 of the answering respondents when compared with the appeal filed herein, particularly para 16 of the appeal (at page 10 compilation I) would show that the same contentions as sought to be raised in the present appeal have been raised verbatim even before the High Court. The appellant has sought to implead 4 th and 5th respondents herein as party respondents to the said writ proceedings by affidavit dated July 2012 on the grounds that these authorities granted the clearance for conversion of the Block-A building in Omandhurar Government Estate into a Multi Super Specialty Hospital and while doing so the affidavit dated July 2012 filed before the Madras High Court, Madras seeking impeadment takes specific reference to para 4 thereof to the filing of the instant appeal before this Tribunal. Moreover, when 12 the Division Bench of the High Court was finally heard, elaborate arguments were raised on behalf of the appellant in respect of the scope/EIA Notification of 1994 and the purported bar to consider an application for conversion of a project under the said notification. Though the judgment was reserved in the matter, the Division Bench of the High Court delisted the case on 27.07.2012 and placed the matter before the Hon'ble Chief Justice for posting the writ petitions before an appropriate bench for hearing the matter afresh and thus the appellant is guilty of forum shopping and multifariousness. The appellant is clearly attempting to try his chance before different fora on same grounds to see if he is able to obtain favourable orders if in any one or in both and that the submission urged by the appellant to justify the interim prayer sought in the appeal are identical with the grounds raised before the High Court in the writ proceedings.
(ii) The appellant has repeatedly filed proceedings challenging the well considered decision of the State to convert the building in question into a Multi Super Specialty Hospital and this is a clear reflection of complete lack of bonafides in the conduct of the appellant, whose ulterior motive is to somehow stall the entire political process, tainted by oblique motive and political considerations. The repeated attempt of the petitioner to stall the project would be evident from the fact that the appellant had filed an earlier writ petition in W.P.No. 19314 of 2011 before the High Court, which had been disposed of by the order dated 09.09.2011, with a direction to dispose of the representation made by him (as admitted in para 17 of the appeal).
This is in teeth of the fact that the Madras High Court had already rejected a challenge to the conversion by dismissing a writ petition filed by another person in W.P.No.12492 of 2011 vide orders dated 28.06.2011. Thus the present appeal is the 13 third legal proceedings initiated by the appellant that too by urging identical questions/issues before two different fora.
(iii) The challenge made in the present appeal to the decision of the 4 th respondent dated 16.05.2012 is ex-facie unsustainable since the 4th respondent, being the designated authority constituted by the Ministry of Environment and Forest under the notification, has applied its mind to the various relevant aspects and granted the clearance and a cursory glance at the impugned order would show that the authority has taken care to impose various terms and conditions for the conversion. The contention that the Environment Impact Assessment ( for short EIA) Notification prohibits construction prior to the grant of approval and therefore the application could not have been entertained since the secretariat has already been constructed under the original approval is wholly untenable. The consequence/effect of the appellant's contention, if accepted, would be that any construction/structure put up for a particular purpose would have to be completely demolished before making an appeal for change of use and this is patently illogical and irrational. The allied submission of the appellant that the EIA notification does not permit modification is untenable as the notification read as a whole and the relevant statutory provisions under which the notification has been issued, do not contain either an express or an implied bar for conversion. The Environmental Clearance given to the Block-A building in the Omandhurar Government Estate in 2008 is subject to certain general conditions. One among the conditions is that in a case of any change(s) in the scope of the project, a fresh appraisal by the State Level Environment Impact Assessment Authority is to be done. That is what has now been done by the SEIAA. The very same authority had granted the approval initially for the construction of the Block A building in Omandhurar Government Estate in 2008, 14 which the applicant is not questioning. The appellant has chosen to question the clearance granted by the authority for conversion, inter alia on the tenuous plea that the project site is within 8 Km from the Guindy National Park and on that basis has sought to contend that the impugned clearance is liable to be set aside in view of the purported bar imposed by this Tribunal in Appeal No.18 of 2011 for grant of Environmental Clearance for Category A projects is wholly baseless in the light of the specific clarification issued by the MoEF that the General Condition or the Special Condition is not applicable to the projects categorized under item 8 of the schedule of the notification. Para 2 read with para 4(iii) of the notification specifies SEIAA will be the regulatory authority in respect of the projects under Category B. The project on conversion of the building in question into Multi Super Specialty Hospital is covered in 8(a) of the Schedule to the Notification and is in "B2" category. It does not require public consultation as per para 7(i)III Stage (3)(d) and 3(e) "Public Consultation" of EIA Notification 2006. The General Condition is not applicable to the projects/activities mentioned under item 8 of the schedule of the EIA Notification 2006 and no condition has been stated under the column No.5 (condition if any) of the schedule of the Notification for the project or activity listed in Item No.8 of the above said schedule. If the said contention of the appellant was to be countenanced then the clearance for the original project would itself be rendered to be liable to be set aside so much for the tenability and the merits of the appellant's case.
(iv) The writ petition filed by the appellant in W.P.No.30326 of 2012 before the High Court of Madras is still pending and the policy decision of the Government of Tamil Nadu is a reasoned and duly considered one, and as such, is in accordance with law and at any rate, a policy decision cannot be challenged. The allegations are politically malafide, draining the exchequer and causing public injury are all baseless 15 and only to project a false picture when such allegations cannot be gone into by this Tribunal. The further allegation of violation of environmental laws is also denied. The respondent No.4 has given the clearance after duly considering the requirements and the recommendations of the respondent No.5 and the issue raised in this regard is baseless.
(v) The appellant has stated the old history of the Fort St.George premises and the details regarding housing of Legislature Assembly, Ministers' office and the various departments of the secretariat. The reason that the proposal to build a Block-A building in Omandhurar Government Estate included severe space constraint at the Fort St.George and the need to bring all the important arms of the Government under one roof is totally false, as after completion, majority of the departments continued to work from Fort St.George only. There is no space constraint at all for any of the Government departments or wings to continue operating from Fort St.George and all the averments regarding necessity of a new secretariat building due to space constraint are denied as false. All the departments including Legislative Assembly Secretariat have been accommodated in the Secretariat Buildings situated at Fort St.George and no complaint either from the public or from the staff regarding insufficient accommodation or health hazard has been reported so far. Hence, there is no merit in the averment made by the appellant. The appellant has mentioned about the cases filed in the High Court of Madras related to the building in question, which were dismissed by the Madras High Court.
(vi) The Government have taken a policy decision by taking into consideration all the relevant facts and the interest and welfare of the public. The policy decision is neither arbitrary or illegal nor does it violate any Constitutional rights of any persons. 16 The Block-A building in Omandhurar Government Estate, Chennai was inaugurated in March 2010 without completing the works fully. Without completing the construction, a few departments were hastily shifted to the new building in question along with the offices of the Chief Minister and all Ministers. Only six departments were shifted to that building and remaining departments continued to function from the Secretariat at Fort St.George. Keeping the departments from the existing Secretariat building at one place and shifting the offices of the Ministers and a few departments alone to the building in question had caused unnecessary administrative hardships and inconvenience to the public. Therefore, the Government have decided to continue to function from the Secretariat at Fort St.George. This point was mentioned in the Legislative Assembly by His Excellency the Governor of Tamil Nadu on 03.06.2011 in his address, which was endorsed by the legislature while passing the Motion of Thanks to the address of His Excellency the Governor. Now, these departments have also been shifted back to Fort St.George and all the departments are functioning at Fort St.George. The Legislative Assembly has been conducting its sessions at the Fort St.George since May 2011.
(vii) The change of policy was due to the departments already re-located in the new building had been facing severe hardships and due to incomplete civil works and inadequate infrastructure facilities including non-functional elevators. These departments were also required to reach out to the advisory departments like Finance, Law, and Personnel and Administrative Reforms which continued to be functioning in the Fort St.George campus and as such, the departments in both the buildings in question and the existing Secretariat complex were facing great hardships in the day-to-day functioning of the Government machinery, causing serious dislocation in the delivery system as well as untold suffering among the 17 public. The location of the key departments like Home, Public in a separate building was against the settled principle of co-ordination of logistics of Government and the incomplete structure and ongoing civil works also posed safety and security concerns. To remedy the problem and in larger public interest, it was necessary to shift back the departments forthwith from the new Secretariat building to the Fort St. George campus and orders were issued shifting the Government offices functioning in the building in question at Omandhurar Government Estate, Chennai-2 to the Fort St. George premises, Chennai-9. When the matter was placed before the Cabinet for a decision which met on 19.08.2011, after detailed discussions decided:-
(i) To utilize Block-A of the newly constructed complex at Omandhurar Government Estate as a Multi Super Specialty Hospital.
(ii) To utilize Bock-B for starting a new Government Medical College.
(viii) The appellant has narrated about the Writ Petition No.19314 of 2011 filed by him before the Hon'ble High Court of Madras against the policy decision of the Government of Tamil Nadu, which was subsequently dismissed by the High Court with a direction to the respondents (Government) that the representation of the writ petitioner dated 22.08.2011 shall be looked into and appropriate decision could be taken at the earliest. With the above direction, the Writ Petition was closed by the High Court. The direction of the Court was duly complied with by the Government by sending a reply letter dated 08.12.2011.
(ix) The appellant has specified the interim order of injunction passed by the High Court of Madras in W.P.No.30326 of 2011 and in the said writ petition, a Division Bench of the High Court, Madras heard the counsel of both sides lastly from 17th to 19th of July 2012. After hearing the arguments of both sides, the Hon'ble 18 Division Bench reserved the judgment. The W.P.No. 30326 of 2011 came up on 27.07.2012 and the Division Bench had delisted and placed the matter before the Hon'ble Chief Justice for posting the above said writ petition before the appropriate Bench. As such the matter is pending adjudication and the appellant having raised the same issue before the Hon'ble High Court ought not to have troubled this Hon'ble Tribunal for repeat of the same proceedings.
(x) The earlier Environmental Clearance for the construction of the building complex at Omandhurar Government Estate, Chennai was accorded by the State Level Environment Impact Assessment Authority (SIEAA) vide letter dated 20.10.2008, wherein it has been clearly stated in Part-B General Conditions para 2 that "in the case of any change(s) in the scope of project, a fresh appraisal by the SEIAA shall be obtained." The Government of Tamil Nadu have approached the SEIAA, to obtain Environment Clearance. The SEIAA has granted Environmental Clearance to the project proposal for change/modification of the Block-A building in question into Multi Super Specialty Hospital (MSSH) in the Letter No. SEIAA/TN/EC/8(a)/120/F-455/2012 dated 16.05.2012.
(xi) The appellant has questioned the Authority's powers in issuing a revised Environment Clearance for the same building. As already mentioned the SEIAA is a duly constituted authority under the Environment (Protection) Act and has the powers to issue or modify the Environment Clearance given by it. There are many instances where such clearance is given. The State Environment Impact Assessment Authority of Karnataka has issued revised clearance in the following cases:-
19
a. Proceedings of the 52nd SEIAA, Karnataka State meeting held on 01.06.2012 'Sobha Global Mall" residential and commercial (Mixed Use) at Municipal No.19/2, Minerva Mills Compound, Gopalpura, Mysore Deviation Road, Bangalore by M/s. Sobha Developers Ltd., (SEIAA 209 CON 2011) b. Proceedings of the 53rd SEIAA Karnataka State meeting held on 06.07.2012.
"I-Works (IT and Hotel Project), Devarabeesanahalli, ORR, Bangalore by M/s. Sai Srushti Developers Pvt. Ltd., (SEIAA 238 CON 2008)"
c. Proceedings of the 54th SEIAA Karnataka State meeting held on 06.08.2012.
'Sobha Global Mall" residential and commercial (Mixed Use) at Municipal No.19/2, Minerva Mills Compound, Gopalpura, Mysore Deviation Road, Bangalore by M/s. Sobha Developers Ltd., (SEIAA 209 CON 2011) d. Proceedings of the 54th SEIAA Karnataka State meeting held on 06.08.2012.
"Bangalore Hotel cum Residential Service Apartment Project at Sy.No. 20/5(P), Roopena Agrahara Village, H.S.R. Layout, Outer Ring Road, Begur Hobli, Bangalore South Taluk, Bangalore by M/s. Pacifica Hotes (Bangalore Project) Pvt. Ltd., (SEIAA 93 CON 2012)."
(xii) The Environmental Clearance given by the SEIAA is a statutory order by a legally constituted body by the Ministry of Environment and Forests, Government of India. The Environment Clearance given in 2008 to the building in question, which is proposed to be converted into Multi Super Specialty Hospital is subject to certain general conditions and one among the conditions is that in the case of any change(s) in the scope of the project, a fresh appraisal by the SEIAA is 20 to be done. That is what has now been done by the SEIAA. The applicant has raised all these issues before the Hon'ble Madras High Court and as such cannot reiterate on the same again before this Tribunal and the appellant is abusing the process of law with vested interest and ulterior motive. The allegation made by the appellant that only the Central Agency Authority has got power to give environmental clearance and the State Agency doesn't have such competency to do so is farfetched and without any basis. The allegation made by the appellant clearly shows that the intention of the appellant is to somehow stall the coming of the Multi Super Specialty Hospital which will be beneficial for the people especially the poor and downtrodden.
(xiii) As per the National Building Code, 2005, the building proposed to be converted into Multi Super Specialty Hospital is categorized as Group D and whereas the Hospitals are categorized as Group C1 with reference to fire and safety. As the building in question has been constructed with higher factors of safety than the hospital building in such aspects, the same can be converted as a hospital with minimum modification and lesser cost. The norms fixed in the National Building Code, 2005 for both the buildings are similar except for the variance in static water storage capacity from 1 lakh litres to 1.5 litres. However, the static water storage tank provided for the structure in question is for a total capacity of 8.02 lakh litres of which two compartments of 2.42 lakh litres and 2.70 lakh litres are meant for fire safety measures and the remaining 2.90 lakh litres for utility purposes. Therefore, the fire safety measures as laid out in National Building Code 2005 have very much been complied with. As regards the structural design, loads, forces and effects, the building proposed to be converted into a Multi Super Specialty Hospital is designed for an imposed load of 4 KN/Sq.m. The loading standards as per IS 875-(Part 2) 1987 (reaffirmed 2008), the imposed loads in respect of the building in question is 21 3KN/Sq.m for office rooms and that for institutional buildings viz., Hospital buildings, the standard imposed loading is 2KN/Sq.m in respect of wards and 3KN/Sq.m in respect of X-ray rooms and operating rooms. The building in question, which is proposed to be converted into Multi Super Specialty Hospital has been designed and constructed for an imposed (Live) load of 4KN/Sq.m (inclusive of light partitions of 1KN/Sq.m), which is very much above than the required imposed load of the hospital building as per the Bureau of Indian Standards. As regard the pre-fabrication systems lighting, air-conditioning, acoustic and sound insulation and noise control etc., the existing provisions already available in the building in question can be used for the proposed Multi Super Specialty Hospital also with minor alterations which are feasible in the light of latest technological improvement and as such is not at all an issue.
(xiv) In the existing building there are 17 lifts, of which 2 are service/goods lifts. It is proposed to modify the 14 passenger lifts into bed-cum- passenger lifts, without any structural changes to the lift shaft conforming to IS 14665 of Bureau of Indian Standards Specification. As regards the water supply and drainage, and sanitation, the conversion work involves only minimum modifications as per the requirements conforming to the hospital building and technically feasible, The conversion proposal has been formulated taking into consideration of all the requirements of a Multi Super Specialty Hospital in every minute detail, i.e, with reference to the mandatory statutory provisions/regulations and as well as functional requirements and the important modification works include provision of operation theatres, ramps, medical gas lines, central service, sterilization department, conversion of passenger lifts into passenger cum bed lifts and additional toilets. Therefore, the present construction, namely Block-A will be utilized without any structural demolition/damage by adaption/modification as aforesaid. The needs of 22 patients, medical personnel, paramedics and visitors have been taken care of while proposing the modifications to the building for which Government have given administrative sanction. The modified design takes into account the requirement of sterility which will help to minimize infection in the operation theatres, post operative wards, intensive care units, etc., The additional needs for patient amenities such as lifts, toilets etc., as well as administrative requirements such as nursing stations will also be provided as part of the modifications to the existing buildings. These modifications have been arrived at in consultation with the Experts Committee of specialists, hospital administrators of various private and public hospitals in Chennai by architectural wing of the Public Works Department which has much experience in design and construction of large Government hospitals. Before the design was made, a team of doctors and architects visited some of the best known institutes like All India Institute of Medical Sciences (AIIMS), New Delhi, Post Graduate Institute of Medical Education and Research (PGIMER), Chandigarh and Sri Sathya Sai Institute of Higher Medical Sciences in Puttaparthi to adopt the design of the present building to modern standards of Super Specialty Hospital. Many Government hospitals which were constructed earlier have subsequently been provided with central oxygen, central suction in the needy areas viz., all operation theatres, pre and post operative wards, intensive care units etc., which show that it is feasible to equip existing buildings with such facilities and the same has been proposed here.
(xv) It is not correct to say that the needs of a Secretariat and the hospital building are at complete variance with one another and a building designed for one purpose cannot be modified to suit the purposes of the other. Both office and hospital buildings have some common requirements such as good ventilation, lighting, ambience, fire extinguisher needs, lifts, toilets etc., Even when there are additional requirements, architectural re-design/re-arrangement is feasible and 23 possible. In this country, many buildings, which have been donated to Government, have been converted as hospitals, which are functioning well with all facilities and cater to all walks of patients. In the private sector also, there are examples of existing buildings successfully being converted as multi specialty hospitals. Therefore, there is no difficulty in converting the buildings in the 'A" Block of Omandhurar Government Estate as a Multi Super Specialty Hospital to cater to the health needs of the poor public.
(xvi) The Environment Impact Assessment Notification S.O.1533, dated 14th September 2006 has categorized the list of project activities, for which Environmental Clearance (EC) is required, into 8 types of projects or activities. Project or Activity items 1 to 7 apply to specific project activities like industrial projects, infrastructure including environmental services like Industrial Estates, Ports, Harbours, Highways, Common Effluent Treatment Plants, and Common Multiple Solid Waste treatment facilities, service sectors like oil and gas transportation pipelines and isolated storages for handling chemicals. The project or activity item No.8 is only for Building/Construction/Area Development projects, irrespective of the activities proposed in those structures/areas. Item No.8 (a) refers to building and construction projects which are more than 20,000 sq.m but less than 1, 50,000 sq.m. The environmental clearance is given based on the impact assessment of the actual construction project irrespective of the nature of usage of the building. These projects include commercial buildings, educational institutions, housing construction, hospitals and all such construction projects. A reading of the Environmental Clearance given for the building in question which is proposed to be converted in to Multi Super Specialty Hospital will make it clear that the focus of the clearance is on the actual construction during the construction phase and the use of the building during the operation phase. In as much as the construction of the building in 24 question is already completed, the present proposal of the Government involves only minor modifications relating additional facilities for water, biomedical waste disposal, energy etc., The structure of the building is not being modified and as such, the present modification is in accordance with law.
(xvii) One of the specific conditions given at the time of Environment Clearance in October, 2008 by the SEIAA was that the consent to establish shall be obtained from the Tamil Nadu Pollution Control Board and a copy shall be furnished to the SEIAA, Tamil Nadu before taking up any construction activity at the site. Subsequent to this, the TNPC Board gave consent to establish vide its proceedings dated 10.11.2008 under Water and Air Acts. Once the project proponent completes the project, he has to apply to the TNPC Board for Consent to Operate. At the time of giving such consent, the TNPC Board ensures that all the conditions stipulated at the time of grant of Environment Clearance and Consent to Establish are properly carried out by the project proponent. In this case, though the Consent to Establish was given in 2008, no Consent to Operate was obtained for the building in question to be used as the new Legislative Assembly Complex at the time when it was put into operation in April 2010. For the present proposal to utilize the building as a Multi Super Specialty Hospital-cum-Medical College, the suitable modifications in the Environmental Clearance have been issued by the 4 th respondent after considering all the aspects. There is no chaos or confusion as alleged by the appellant and he is trying to confuse that the proposal is not for fresh construction or development of the area but only for conversion of the existing building. The Environmental Clearance dated 16.05.2012 has been given after fresh appraisal and clearance as per the laid down procedure of the environment notification and in accordance with law. The appellant has, admittedly, no issues when the 1 st environmental clearance was 25 obtained from the same authority and suddenly after formation of the new government, when fresh appraisal and clearance as per the provisions and in accordance with law was obtained by the respondent, is raising the frivolous objections on vague and baseless grounds. The appellant, knowing fully well that the Hon'ble Madras High Court has rejected the prayer objecting to the shifting of the Assembly from the building in question to the Fort St.George and to establish a Multi Super Specialty Hospital, has come out with a novel method of once again agitating the same issue in different forum. The appellant, all along has been raising frivolous and vexatious objections and is somehow, bent upon to stall the progress and this regular interference of the appellant is politically motivated. By this, the appellant is preventing the coming up of a Multi Super Specialty Hospital and Modern Medical College useful for the common man for whom the specialty hospital is out of reach. This Government is striving for the upliftment of poor and downtrodden and the common man have the best treatment for their ailments. The appellant has not made out a prima facie case nor is the balance of convenience in favour of the appellant. The present appeal is motivated, frivolous, vexatious and as such without any merits. Ultimately the public interest is suffering because of the vested interest of the appellant. The appeal has to be rejected in limine at the threshold as it is a clearly an abuse of process of law.
4. The 4th respondent herein, namely the State Level Environment Impact Assessment Authority (SEIAA) submitted the counter which is also adopted by the 5th respondent namely the State Level Expert Appraisal Committee (SEAC) and the brief narration of the same is as follows:
(i) On the recommendation of the Government of Tamil Nadu, Government of India notified, vide S.O.417(E) on 3rd March 2008, the constitution of a three member 26 State Environment Impact Assessment Authority and a 14 member State Expert Appraisal Committee for Tamil Nadu for a term of three years. The Authority and the committee have started functioning with effect from 19.03.2008. After the completion of the term the SEIAA and SEAC were reconstituted vide Notification dated 03.03.2008 and ceased to function from 02.03.2011AN. The Government of India reconstituted a three member SEIAA and a 9 member SEAC for Tamil Nadu for a term of three years from 04.04.2012 vide S.O.731(E). Therefore, the SEIAA is completely an independent body from that of the State Government. The project or activities mentioned in the schedule of EIA Notification, 2006 require prior Environmental Clearance from the concerned regulatory Authority (MoEF) for the project falling under category A in the schedule and the SEIAA for the projects falling under category B in the said schedule. The proponent, the Superintending Engineer, PWD has made an application in the prescribed form to SEIAA for getting EC for the project "Construction of Tamil Nadu Legislative Assembly Complex in Chennai" at Omandhurar Government Estate, Chennai on 30.09.2008. The proposal was appraised as per the procedures of EIA Notification, 2006 by the SEAC in its meeting held on 10th, and 11th October, 2008 on the basis of the mandatory documents enclosed with the application in Form I, Form I-A, conceptual plan and REIA report.
The SEAC, after due consideration of the relevant documents, has recommended to SEIAA, Tamil Nadu for issuing EC to Tamil Nadu Legislative Assembly project. The proposal was considered by SEIAA, Tamil Nadu in its meeting held on 15.10.2008 and EC was granted to the project vide Lr.No. SEIAA/TN/EC/8(a)/0014/F.168/2008 dated 20.10.2008 subject to specific and general conditions, with a validity of five years from the date of issue. In the above said EC, under part B- General Conditions (2), it is clearly stipulated that in case of any change(s) in the scope of the project, a fresh appraisal by the SEIAA shall be obtained. In view of the change in 27 the scope of project in G.O.Ms.No.846 dated 14.09.2011 whereby the TNLA complex is to be converted as MSSH, the project proponent, who is the same proponent as in the first instance, made a new application in the prescribed form to SEIAA on 12.04.2012 for obtaining EC for the project of conversion in accordance with General Condition (2) of the EC already issued which is meant for establishing the TNLA building. The project proposal involves change/modification of the existing TNLA building into MSSH. The area of the plot is 3,01,128 m2. The total built up area as reported is 87058 m2 and the parking area as per the report is 34000 m2. As per the project proposal, the total water requirement is 460 KLD. The daily fresh water requirement would be 268 KLD, which is proposed to be met from the supply from CMWSSB. It has been proposed to provide a sewage treatment plant of 300 KLD capacity for treatment of the sewage. Out of 287 KLD of the treated sewage, 70 KLD will be reused for toilet flushing, 112 KLD for toilet gardening, 10 KLD for chillers make up and the balance 95 KLD will be let into CMWSSB sewerage system. Sold Waste generation will be 300 Kg/day. The bio-medical waste will be disposed to the common approved bio-medical waste treatment and disposal facility. The power required is 8000 KVA with backup power of 2 Nos. DG set of capacity 2000 KVA each and 1 No. of 250 KVA. The total cost of the estimated project is about Rs. 29 crore.
(ii) The following projects or activities shall require prior EC as per para 2 of EIA Notification, 2006.
(a) All new projects or activities listed in the Schedule to the said Notification;
(b) Expansion and modernization of existing projects or activities listed in the Schedule to the notification with addition of capacity beyond 28 the limits specified for the concerned sector, i.e., projects or activities which cross the threshold limits given in the schedule after expansion or modernization;
(c) Any change in the product--mix in an existing manufacturing unit included in the schedule beyond the specified range.
(iii) The application submitted by the project proponent for conversion/modification/change in the activity of the existing new TNLA into MSHH and listed under item No.8 of the schedule of the notification require prior EC as per para 2(ii) of the EiA Notification, 2006. Hence the SEIAA, TN has considered the Application in Form I and Form I-A along with an Environment Management Plan (EMP) for fresh appraisal of the project. The SEIAA and SEAC had received the petitions from Shri R.Veeramani and Shri N.Velayutham against the grant of EC for the conversion into MSHH. The State Authority has forwarded the Application in Form I and I-A along with the EMP and the petitions of the above advocates to SEAC for appraisal and its recommendations. The State Authority is empowered to grant the EC for the projects falling under Category B in the schedule of the Notification. The schedule of the Notification lists the projects or activities requiring EC and also mentions the name of the project or activity under column 1, category with threshold limit under column 2 as A category and under column 3 as B category and applicability of General and Specific conditions depending on the nature of the project under column 5. The General Conditions treat the project or activity in category B to Category A depending on, if it is located in whole or in part within 10km from the boundary of protected areas as notified by the Central Pollution Control Board from time to time, notified eco-sensitive areas, inter-sate boundaries and international boundaries. The project of conversion or change in the activity of TNLA into MSSH is covered by 8(a) of the schedule to the notification and is in B2 29 category. It does not require public consultation as per para 7(i) as per para 7(i) III Stage (3) (d) and 3(e) "Public Consultation" of EIA Notification 2006. The General Condition is not applicable to the projects/activities mentioned under item 8 of the schedule of the EIA Notification 2006 and no condition has been stated under the column No.5 (condition if any) of the schedule of the Notification for the project or activity listed in Item No.8 of the above said schedule. In addition to this, the Authority has got clarification on the applicability of General Condition to the building and construction projects, townships and area development projects of the MoEF, Government of India and the ministry has clarified in Office Memorandum No. J.11013/5/2010-IA-II(I0 dated 24.05.2011 that the general condition or specific condition is not applicable to the projects categorized under item No.8 of the schedule of the notification and the projects in item No.8 are to be appraised at State level by the SEIAA/SEAC. The SEAC and SEIAA constituted as per EIA Notification dated 4.09.2006 are both responsible and competent for appraising the projects on the basis of the possible impacts on the environment due to the project and the mitigation measures proposed to be adopted to safeguard the environment. As such the activity of changing/modifying the TNLA into MSHH is not covered under general or specific condition as specified in the notification and location of the protected area (Guindy National Park) under the Wild Life Protection Act, 1972 within 10 km from the project site and it will not categorise the project to treat as category-A project. In the light of the above, the proposal was appraised by the SLEA Committee in its meeting held on 11.05.2012, on the basis of the mandatory documents enclosed with the application and in consideration of the contents of the petitioner/advocates. The SEAC, after due consideration of the relevant documents submitted by the project proponent recommended the proposal to SEIAA, Tamil Nadu to grant EC to this project involving change in the activity. The proposal was placed before the 30 SEIAA, in the meeting held on 16.05.2012 for a detailed appraisal and decision. As regards the main objections raised by the advocates Shri R.Veeramani and Shri N.Velayutham, against the grant of EC for the conversion of the TNLA as MSHH and the observations recorded by the Authority during the meeting held on 16.05.2012 in Annexure-III are:
(a) Request personal hearing:
As per para 7-III Stage (3) of EIA Notification 2006, all building construction projects/area development projects and townships (item 8 of the schedule) are exempted from public consultation process. Hence, allowing a personal hearing is not a must in this case.
(b) Applicability of CRZ norms:
The project proponent reported that the project is located at a distance of more than 200 meters from River Cooum. As per para 2(ii) of CRZ Notification dated 06.01.2011, CRZ norms shall apply to the land between HTL to 100 meters or width of the creek whichever is less on the landward side along the tidal influenced water bodes that are connected to the sea. Hence the proposed project does not attract the provisions of CRZ Notification Rules.
(c) Location of protected area (Deer Park) notified under the Wild Life Protection Act 1972, within 8 km radius of the project site.
As per EIA notification, 2006, the general condition is not applicable for building/construction projects/ area development projects and townships included in item No. 8(a) and 8(b) of the schedule. The proposed conversion or change in activity of the conversion of the TNLA into MSHH falls under item No.8(a) of the schedule and therefore, general condition is not applicable to this project. 31
(d) Issue of EC for the proposed conversion of TNLA into MSSH:
The project proponent has submitted fresh application as per para 2
(ii) of the EIA notification, 2006 for issue of EC to the proposal.
(iii) The SEIAA examined the different aspects of the proposal in detail and granted the EC for the change/modification of the existing TNLA building into MSSH building subject to the specified conditions and the additional conditions vide Lr.No. SEIAA /TN/EC/8(a)/120/F.455/2012 dated 16.05.2012. Further, an amendment to the condition No.1 of Part B stipulated in the EC granted on 16.05.2012 has been issued to the effect that the proponent, shall cause through the State Government declaration of the Hospital area as "No Horn Zone" and provide necessary sign boards preferably at vantage positions in all adjoining roads, in such a way that the sign boards are visible both in day and night. The vehicles should be sparingly operated that too at minimum speed inside the premises to avoid noise and dust pollution. The concerned regulatory authority of the State Government should strictly enforce this condition on all the adjoining roads.
(iv) Therefore, the 4th respondent concludes his counter that it is not correct to state that the project proponent cannot change the nature or use of the project having once obtained EC. Under EIA Notification such change of use is permitted subject to obtaining a fresh EC. In such cases, the first EC would operate in relation to the construction of the buildings etc., and the second EC would govern the nature of use and change of use, if permitted. Hence he has prayed that the appeal may be rejected.
5. The objections of the respondent Nos. 1, 2 and 3 on the additional grounds put forth by the appellant are as follows: 32
The respondents have followed the required formalities and the procedures enunciated in law and only after careful consideration granted the Environmental Clearance. The plot area and built up area for the Multi Super Specialty Hospital remain the same as it was for the Legislative Assembly. It is only the internal partitions and modifications which are done to convert the floors suitable for operating hospital. The PWD tender issued was only in respect of construction of ramps and other modifications within the building The existing building is to be converted as a Multi Super Specialty Hospital and as such there was no further expansion or construction activity, apart from construction of ramp inside the building for the purpose of moving handicapped and critical patients using wheel chairs and stretchers. All other items in the tender notification pertain to the internal modification and conversion of each floor in the building for the usage of hospital wards, operation theatres etc., The Form 1 has been filled carefully and in accordance with the requirements and its relevancy. The petitioner is trying to interpret the details of the Form 1 to suit to his vested interest and misrepresenting. All the respondents have carefully considered each and every aspect and the Environmental Clearance issued is in accordance with law. The application has been properly filled with all the required details and only after satisfying the same, the authorities have proceeded to give Environmental Clearance on 16.05.2012. The petitioner is trying to interpret the details given in the application to suit his frivolous allegations. The material produced by the petitioner before this Tribunal in type set V filed by him is in respect of the Environment Management for health care facilities pertaining to Germany and is not applicable to our country. The Tribunal is well aware that each place in terms of its own climatic and weather conditions has respective methods of Environment Management. The petitioner cannot go on adducing fresh grounds as after thoughts and will have to restrict himself to what he 33 had objected to before the 4th and 5th respondent and what he has stated in his appeal. Severe hardships and prejudice would be caused to the respondent if the petitioner continues to abuse the process of law and as such, it is affecting the noble cause of the Government for operationalizing Multi Super Specialty Hospital in Chennai for the welfare of the people and that too in accordance with law and only after fulfilment of all the required statutory norms.
6. The Tribunal has looked into the memorandum of grounds in the appeal and the additional grounds put forth by the appellant herein and the counter submitted by the respondents 1 to 3 and all other materials placed before the Tribunal by both sides. The following points for determination have been set out for arguments on these by the counsel for the appellant and the respondents after the preliminary pleadings.
Ii) Whether this appeal is maintainable in view of the W.P. No. 30326 of 2011 filed by the appellant herein and pending on the file of the High Court of Madras;
(ii) Whether the grant of environmental clearance by the Tamil Nadu Environmental Impact Assessment Authority is violative of law since the assessment for making such a grant lies with the Central Government, Ministry of Environment and Forests as alleged by the Appellant;
(iii) Whether the environmental clearance applied and granted for the second time is against law since the Environmental Clearance was already granted for a different and specific project and also when the Environmental Notification 2006 does not permit any conversion from the original scope of the project or activity as alleged by the Appellant; 34
(iv) Whether the grant of Environmental Clearance has to be set aside since it is based on the Impact Assessment given by the State Environmental Impact Assessment Authority which did not consider all the necessary environmental parameters for conversion of the Secretariat into Multi Super Specialty Hospital-cum-Medical College;
v) Whether the Environmental Clearance given on 16.5.2012 in letter No. SEIAA/TN/EC/8(a)/ 120/F.455/2012 by the 4th Respondent is liable to be set aside on all or any of the grounds mentioned in the appeal. During the arguments the following additional points were raised:
(i) Whether the appellant is an aggrieved person who can maintain the appeal under the provisions of the National Green Tribunal Act, 2010.
(ii) Whether the appeal is not maintainable as it does not fall under any one of the grounds envisaged under the National Green Tribunal Act, 2010.
7. As could be seen above, the appellant has filed this appeal under section 18(1) read with sections 14, 15, 16 and 17 of the National Green Tribunal Act, 2010 challenging the Environmental Clearance dated 16.12.2012 given by the 4th respondent to the 2nd respondent to convert the new Legislative Assembly-cum- Secretariat complex into a Multi Super Specialty Hospital.
8. Admitted facts would emerge as follows:
(i) After the General Elections to the Tamil Nadu Assembly held in the year 2006, the then Chief Minister made an official announcement that a new building complex would be constructed at the Omandhurar Government Estate, Anna Salai, Chennai to house the Legislative Assembly stating the reasons therefor. Following 35 the announcement in the year 2007, the State Government decided to build an Assembly-cum-Secretariat complex in the said estate and the G.O.Ms.No.209, Public Works Department, dated 04.07.2007 was issued to the effect. A tender notification was floated and the tenders submitted were short listed. Three architects were asked to submit their drawing and model. An expert committee conducted an analysis and selected a company for rendering architectural services for designing the New Legislative Assembly-cum-Secretariat building. Another committee of Secretaries was constituted to advise the Chief Engineer (Buildings), Public Works Department on space requirements and other facilities to be provided in the proposed building. A scheme designed for Block A and Block B was approved.
After deliberations, it was decided to construct the Legislative Assembly-cum- Administrative office. The State Government entered into an agreement with the said company. An application was made seeking approval of the Chennai Metropolitan Development Authority (CMDA) for the construction of the Assembly building. As per the Environmental Notification, 2006, the Superintending Engineer, Public Works Department, applied for the Environmental Clearance to the State Level Environmental Impact Assessment Authority (SEIAA). The proposal was procedurally appraised by the State Level Expert Appraisal Committee (SLEAC) and the Environmental Clearance was issued by the said SEIAA, in which the project/activity was shown as "Legislative Assembly-cum-Secretariat Project." With the decision to construct two blocks, Block A and Block B, the construction process started. The construction of the A Block was completed and the B Block was commenced. The Legislative Assembly was officially inaugurated by the Hon'ble Prime Minister of India on 13.03.2010. Four Assembly Sessions were held in A Block of the said complex. The 4th session was held in February 2011. In the Assembly Elections held in the year 2011, AIADMK party came to power. Following 36 the announcement made by the Hon'ble Chief Minister, the Government offices, which were originally shifted from Fort St.George to New Assembly Complex were transferred to Fort St.George complex.
(ii) Aggrieved over the decision, the appellant filed a Writ Petition in W.P.No.19011 of 2011 before the High Court of Madras, wherein the High Court made an order closing the writ petition since no further adjudication was necessary except the representation of the appellant dated 22.08.2011 should be looked into and appropriate decision be taken at the earliest. While the matter stood thus, the Cabinet of the State Ministry decided to utilise the Block A of the newly constructed complex as Multi Super Specialty Hospital and Block B for starting a new Government Medical College. Pursuant to the same, an application along with Form I A was submitted before the 5th respondent (SEIAA) herein on 12.04.2012 and after appraisal, the minutes recorded in its meeting held on 11.05.2012 was sent to the 4 th respondent (SEAC) on 12.05.2012. On receipt of the report of the appraisal, the 4 th respondent issued the proceedings dated 16.05.2012 granting the Environmental Clearance for the purpose of the Multi Super Specialty Hospital, which is the subject matter under challenge in this appeal.
9. The Tribunal paid its anxious consideration on the elaborate deliberations made by Mr. P.Wilson learned Senior Counsel, assisted by Mr.R.Nedumaran, Advocate, for the appellant and Mr.A.Navaneethakrishnan, learned Advocate General, Mr.A.L.Somayaji, learned Additional Advocate General-I, assisted by Mr.Abdul Saleem, Advocate, for respondents 1 and 2 and Mr.P.H. Aravindh Pandian, Additional Advocate General-V, assisted by Mr.M.K.Subramanian, Advocate, for the third respondent, and Mr.N.R.Chandran, learned Senior Counsel, assisted by Mr.L.G.Sahadevan, Advocate, for the 37 respondents 4 and 5 and also had a scrutiny of all materials made available and in particular, the file pertaining to the grant of Environmental Clearance (in short EC) under challenge, produced by the respondents' side at the time of hearing of the appeal.
10. ADDITIONAL QUESTIONS 1 AND 2:
Before adverting to the submissions made on either side, it may be necessary to look into the preamble and also the relevant Sections of The National Green Tribunal Act, 2010 (19 of 2010) (in short NGT Act). The preamble to the NGT Act is as follows:
"An Act to provide for the establishment of a National Green Tribunal for the effective and expeditious disposal of cases relating to environmental protection and conservation of forests and other natural resources including enforcement of any legal right relating to environment and giving relief and compensation for damages to persons and property and for matters connected therewith or incidental thereto."
11. Section 20 of NGT Act reads thus:
"20.Tribunal to apply certain principles:- The Tribunal shall, while passing any order or decision or award, apply the principles of sustainable development, the precautionary principle and the polluter pays principle."
12. Speaking of the appellate jurisdiction of the National Green Tribunal, Section 16 of NGT Act reads:
38
"16.Tribunal to have appellate jurisdiction: - Any person aggrieved by, -
(a) an order or decision, made, on or after the commencement of the National Green Tribunal Act, 2010, by the appellate authority under section 28 of the Water (Prevention and Control of Pollution) Act, 1974 (6 of 1974);
(b) an order passed, on or after the commencement of the National Green Tribunal Act, 2010, by the State Government under Section 29 of the Water (Prevention and Control of Pollution) Act, 1974 (6 of 1974);
(c) directions issued, on or after the commencement of the National Green Tribunal Act, 2010, by a Board, under section 33-A of the Water (Prevention and Control of Pollution) Act, 1974 (6 of 1974);
(d) an order or decision made, on or after the commencement of the National Green Tribunal Act, 2010, by the appellate authority under section 13 of the Water (Prevention and Control of Pollution) Cess Act, 1977 (36 of 1977);
(e) an order or decision made, on or after the commencement of the National Green Tribunal Act, 2010, by the State Government or other authority under section 2 of the Forest (Conservation) Act, 1980 (69 of 1980);
(f) an order or decision, made, on or after the commencement of the National Green Tribunal Act, 2010, 39 by the Appellate Authority under section 31 of the Air (Prevention and Control of Pollution) Act, 1981 ( 14 of 1981);
(g) any direction issued, on or after the commencement of the National Green Tribunal Act, 2010, under section 5 of the Environment (Protection) Act, 1986 (29 of 1986);
(h) an order made, on or after the commencement of the National Green Tribunal Act, 2010, granting Environmental Clearance in the area in which any industries, operations or processes or class of industries, operations and processes shall not be carried out or shall be carried out subject to certain safeguards under the Environment (Protection) Act, 1986 (29 of 1986);
(i) an order made, on or after the commencement of the National Green Tribunal Act, 2010, refusing to grant Environmental Clearance for carrying out any activity or operation or process under the Environment (Protection) Act, 1986 (29 of 1986);
(j) any determination of benefit sharing or order made, on after the commencement of the National Green Tribunal Act, 2010, by the National Biodiversity Authority or a State Biodiversity Board under the provisions of the Biological Diversity Act, 2002 (18 of 2003), 40 may, within a period of thirty days from the date on which the order or decision or direction or determination is communicated to him, prefer an appeal to the Tribunal:
Provided that the Tribunal may, if it is satisfied that the appellant was prevented by sufficient cause from filing the appeal within the said period, allow it to be filed under this section within a further period not exceeding sixty days."
13. Section 18 of the NGT Act reads:
"18.Application or appeal to Tribunal.- (1) Each application under sections 14 and 15 or an appeal under section 16 shall be made to the Tribunal in such form, contain such particulars, and be accompanied by such documents and such fees as may be prescribed.
(2) Without prejudice to the provisions contained in section 16, an application for grant of relief or compensation or settlement of dispute may be made to the Tribunal by-
(a) the person, who has sustained the injury; or
(b) the owner of the property to which the damage has been caused; or
(c) where death has resulted from the environmental damage, by all or any of the legal representatives of the deceased; or 41
(d) any agent duly authorised by such person or owner of such property or all or any of the legal representatives of the deceased, as the case may be; or
(e) any person aggrieved, including any representative body or organisation; or
(f) the Central Government or a State Government or a Union territory Administration or the Central Pollution Control Board or a State Pollution Control Board or a Pollution Control Committee or a local authority, or any environmental authority constituted or established under the Environment (Protection) Act, 1986 (29 of 1986) or any other law for the time being in force:
Provided that where all the legal representatives of the deceased have not joined in any such application for compensation or relief or settlement of dispute, the application shall be made on behalf of, or, for the benefit of all the legal representatives of the deceased and the legal representatives who have not so joined shall be impleaded as respondents to the application:
Provided further that the person, the owner, the legal representative, agent, representative body or organisation shall not be entitled to make an application for grant of relief or compensation or settlement of dispute if such person, the 42 owner, the legal representative, agent, representative body or organisation have preferred an appeal under section 16.
(3) The application, or as the case may be, the appeal filed before the Tribunal under this Act shall be dealt with by it as expeditiously as possible and endeavour shall be made by it to dispose of the application, or, as the case may be, the appeal, finally within six months from the date of filing of the application, or as the case may be, the appeal, after providing the parties concerned an opportunity to be heard."
14. A combined reading of the preamble and also the above provisions would indicate that a vast jurisdiction is vested on the Tribunal to decide the environmental disputes in order to enforce the legal rights relating to environment and give compensation for damages to persons and property and for matters connected therewith and incidental thereto including conservation of natural resources.
15. Advancing arguments on behalf of the respondents, the respective learned Senior Counsel would contend that the appellant did not have any locus standi to file the above appeal before the Tribunal, since he is not a person aggrieved in the terms of the provisions of the NGT Act and there is no allegation in the appeal that the appellant is representing a community at large apart from saying that he is a public spirited person; that there is no allegation that the hospital if started functioning, would affect the interest of the public at large or likely to be affected by the environmental consequences, especially when the hospital has not commenced its functions; that not only the appellant has not shown himself as an aggrieved 43 person, but also has no cause of action to file this appeal; that the appellant has not shown any substantial question relating to the environment as envisaged under Section 2(1)(m) of the NGT Act; that the appeal itself is another attempt of various and repeated frivolous cases filed by the appellant to stall the hospital and in that view, the appellant from the very beginning was objecting to any activity of the present Government and that so long as the appellant is unable to show that he is an aggrieved person, the appeal has got to be rejected as not maintainable.
16. In answer to the above, the learned Senior Counsel for the appellant pointing to Section 18(2)(e) of the NGT Act, would submit that any person aggrieved including any representative body or organisation can file an appeal before the Tribunal and hence it cannot be stated that only a person representing a particular community, alone could file an appeal; that the right to have environmental protection is a right guaranteed under Article 21 of the Constitution of India, since it touches upon the right to life and under such circumstances, even a single citizen of the country can agitate for his or her right under a prescribed due procedure of law; that the State shall also protect the environment as per the directive principles of State Policy Article 48A and hence it would be clear that when the requirements made in the environmental laws are not complied with either by the State or by the authorities constituted for the said purpose, any aggrieved person can approach the forum available under the NGT Act; that in the instant case, the appellant from the very inception has raised his objection before the respondents, which were neither accepted nor even considered and thus, the appellant clearly falls within the meaning of the person aggrieved and can well maintain the present appeal; that the appellant is a bonafide litigant and he has been pursuing his remedy in the forums available under law so as to get appropriate remedy; that he was a party to the process of 44 proceedings in granting EC; that when his bonafide request to protect the environment was negatived by the authority, quite natural, the appellant as an aggrieved person has filed the present appeal; that the Hon'ble Supreme Court in its judgment dated 31.1.2013, clearly observed that the appellant is a public spirited person and a practising advocate of the High Court of Madras; that his grievance could be agitated before different forum and it can go on; that the judgment of the Supreme Court would clearly indicate that the pending proceedings in Appeal No.31/2012 before this Tribunal, can go on and thus, there cannot be any impediment in dealing with the present appeal filed by the appellant as an aggrieved person.
17. After considering the submissions made and looking into the relevant Rules and provisions afore stated, the Tribunal is of the considered opinion that the appellant can maintain an appeal as an aggrieved person.
18. A reading of Section 2(j)(i) to (viii) would make it clear that an individual, a Hindu undivided family, a company, a firm, an association of persons or a body of individuals, whether incorporated or not, any trustees of a trust, a local authority and every artificial juridical person, not falling within any of the preceding sub-clauses would include person who can maintain an application/appeal under the NGT Act. It is contended by the respondents' side that the persons so defined under the above provisions as person should be either aggrieved or injured directly or indirectly in order to make an application or an appeal. Hence a question would arise whether in the environmental matters, a person in order to approach the Tribunal by making an application or an appeal, should show himself as an aggrieved person. A combined reading of the above provisions would make it abundantly clear that any person whether he is a resident of that particular area or not or whether he is 45 aggrieved and/or injured or not, can approach the Tribunal. We have to find out what was the true intention and the motive of the appellant to prefer the appeal in question.
19. It is not in controversy that the appellant is a practising lawyer in the High Court of Madras and also a resident in the said place. From the records, it is made out that even during the pendency of the application made before the Appraisal Committee, he made his objections by way of representation and the same was brought to the notice of the Division Bench of the Hon'ble High Court in W.P.No.19314/2011, where there was a direction to the Committee to look into the representation. Even after the grant of EC, the appellant made W.P.30326/2011 before the High Court of Madras and on the dismissal of the same, he preferred S.L.P. before the Apex Court. The Apex Court in its order dated 31.1.2013 in Special Leave to Appeal (Civil) Nos.5251 to 5256/2013 has observed as follows:
"In the present case, we do not find such a ground available to the petitioner, who appears to be a public spirited citizen as well as an Advocate of the Madras High Court. In our view, the reliefs sought by the petitioner in the writ petition have to be pursued in some other forum where the subject matter of the complaints of the petitioner can be gone into."
20. In the matters of environmental cases, where great damage or danger to environment and ecology is apprehended, any individual or persons or body of individuals can agitate as to the correctness of the study of the environment and ecology and the appraisal made by the granting authority. Mere assertion by the 46 respondents that the appellant is not an aggrieved person or injured person and hence the appeal is not maintainable would not suffice unless the respondents are able to demonstrate materials to doubt the bonafide or the credentials of the appellant. Thus, the only ground for treating an appeal or application as not maintainable could be a matter which falls beyond the seven Acts as notified in Schedule I of the NGT Act. If it is shown that the appeal is an outcome of malafide or a vexatious litigation, the appeal can be rejected. Though not the appellant is able to show that he is affected directly or indirectly at present, he himself has shown as an interested person in the environment and ecology. According to the appellant, if the project in question is launched, without taking proper precautions, it would cause health hazardous and danger to society. The Tribunal has already taken its view that the person aggrieved in environmental matters must be given a liberal interpretation and it requires flexibility and hence in the considered opinion of the Tribunal, the appellant is entitled to approach the Tribunal and the appeal is maintainable.
21. Pointing to Section 16 of the NGT Act, learned Senior Counsel for the respondents would vehemently urge that the appeal is not maintainable in view of the provisions of NGT Act. Clause (h) of Section 16 of the NGT Act stipulates an order granting environmental clearance in the area in which any industries, operations or processes or class of industries, operations and processes shall not be carried out or shall be carried out subject to certain safeguards under the Environment (Protection) Act, 1986. As far as Clause (i) of Section 16 of NGT Act is concerned, it is not applicable because it contemplates an appeal only against the refusal to grant environmental clearance. Sections 14 and 15 of the NGT Act will not be applicable to the present case, since the appellant cannot qualify his appeal under the said provisions for the reason that there was no substantial question relating to 47 environment which has arisen out the implementation of the enactments specified in Schedule I of the Act. Equally Section 15 will not also be applicable, as the appellant is not entitled to any relief of compensation or any order under Section 15 of the NGT Act and hence the appellant must be able to show that his appeal squarely lies under Section 16(h) of the Act. The appeal is not maintainable unless the appellant is able to substantiate that the area where the subject complex is constructed, is a notified area where such processes or activities shall not be carried out or can be carried out with certain safeguards as per Environment (Protection) law. In the instant case, the requirements of sub section (h) of Section 16 of the NGT Act have not been met. The above provision under sub section (h) of Section 16 of NGT Act is a replica of Section 3(2)(v) of Environment (Protection) Act, 1986. Rule 5 of the Environment (Protection) Rules, 1986 prohibits location of industries and carrying on operations. It also obliges the Government to impose prohibition only by way of notification. So far as the location in question is concerned, no such notification has been issued and hence the appellant cannot rest his appeal under Section 16(h) of the Act. The statute does not provide for any appeal against the proceedings of the fourth respondent dated 16.5.2012 granting Environmental Clearance. In the absence of any provision of appeal for challenging the said proceedings, the appellant cannot maintain the appeal.
22. Placing reliance on the decisions of the Apex Court reported in 2010 (10) SCC 744 (paras 46 to 50 and 56 to 65); in 2010 (4) SCC 772 (paras 19, 27 and 29) and in 1973 (2) SCC 170 (para 31), learned Senior Counsel with vigour and vehemence would submit that the appeal is a creature of the statute and the appellant has no inherent right and the Tribunal with limited jurisdiction cannot go beyond the procedure laid down by the statute for its functioning and if done, it would 48 be acting without jurisdiction and hence the appeal has to be rejected as not maintainable.
23. Countering to the above contentions, learned Senior Counsel for the appellant would submit that the appellant has to show that the appeal rests on any one of the grounds envisaged under Section 16 of the NGT Act and in the instant case, the appeal made by the appellant squarely falls under Section 16(h) of the Act. Section 16(h) deals with two parts (1) restricted areas and (2) shall be carried out subject to certain safeguards under the Environment (Protection) Act, 1986. The Central Government by its notification dated 14.9.2006, an elaborate one, notified that any project or activity should be done in the manner in which it was stipulated in that particular notification and hence Section 16(h) should be read along with the Environment (Protection) Act. A bare reading of the said notification would reveal that the restrictions envisaged in the said notification are applicable to all projects and activities throughout India and hence it is equally applicable to the present disputed area. It is not in doubt that the impugned EC falls within Section 16(h) of the Act which is in respect of a prohibited area. Hence, the question whether the disputed area is a restricted one or not does not arise. Rule 2(aa) of the Environment (Protection) Rules, 1986, defines area which means area where hazardous substances are handled. Admittedly, in the proposed project, handling of hazardous substances is involved and hence it would automatically fall within the ambit of the Acts and Rules. As far as the second part of Section 16(h) of the Act that the activity should be carried out subject to certain safeguards under the Environment (Protection) Act is concerned, it is the case of the appellant that Form I and Form IA did not speak about the proper safety measures and they have not been adopted and thus the appellant has a case and a grievance to put forth before the Tribunal. 49 Hence it would be quite clear that the appeal made by the appellant squarely falls under Section 16(h) of the Act.
24. After considering the rival submissions made and also looking into the relevant legal provisions, this Court is unable to agree with the contentions put forth by the respondents. As rightly pointed out by the learned Senior Counsel for the respondents, Sections 14 and 15 of NGT Act have no application to the present factual position, though the appellant has mentioned those provisions in the appeal grounds. As could be seen from the provisions of Section 16 of the NGT Act, grant of EC can be challenged only on either of the two grounds envisaged under Section 16(h) of the Act. While the challenge can be made against refusal to grant under Section 16(i) of the Act, the grant of EC under Section 16 can be agitated in an appeal firstly, if the environmental clearance is granted in the area in which industries, operations and processes are prohibited and secondly, if the industries, operations or processes, etc., shall be carried out subject to certain safeguards under the Environment (Protection) Act, 1986. As rightly pointed out by the learned Senior Counsel for the appellant, Environmental Impact Assessment Notification dated 14.9.2006, an elaborate one, was issued in exercise of the powers conferred by sub section (1) and Clause (v) of sub section (2) of Section 3 of the Environment (Protection) Act, 1986 read with Clause (d) of sub rule (3) of Rule 5 of the Environment (Protection) Rules, 1986. It could be seen from the said Notification that any project or activity should be done in the manner in which it is stipulated in that notification. Hence Section 16(h) of the NGT Act should be read along with Environment (Protection) Rules as well as the said notification of 2006. Number of restrictions are envisaged for different projects and activities. It is the case of the appellant that the area in which the complex in question, is situated, is not fit for 50 functioning of the Multi Super Specialty Hospital. Apart from that, according to Rule 2(aa) of the Environment (Protection) Rules, area means where the hazardous substances are handled. Even Form I and Form IA put forth by the respondents for EC would reveal that there is handling of hazardous substances which no doubt can be carried out subject to certain safeguards under Environment (Protection) Act. It is pertinent to point out that Clause 15 of the impugned Environmental Clearance reads that any appeal against environmental clearance shall lie with the National Green Tribunal if preferred within 30 days as prescribed under Section 16 of the NGT Act. It is evident that the authority which granted EC, has made it clear that appeal would lie against the grant of EC before the Tribunal and hence it would not be proper on the part of the respondents to state that appeal would not lie. All the above would clearly indicate that the appeal made by the appellant would squarely fall within Section 16(h) of the National Green Tribunal Act, 2010, and hence the contentions put forth by the learned Senior Counsel for the respondents that the appeal is not maintainable since the appellant is not an aggrieved person and that the appeal does not fall under any one of the grounds envisaged under Section 16 of the Act have to be rejected as devoid of merits. Thus, the additional questions are answered accordingly.
25. QUESTION No.1:
This question whether the appeal is maintainable in view of WP No.30326/2011 filed by the appellant herein and pending on the file of the High Court of Madras does not arise for consideration at this stage in view of the disposal of the WP No.30326/2011 by a Division Bench of the Madras High Court by judgment dated 24.1.2013 upholding the decision of the State Government to convert the Legislative Assembly cum Secretariat complex as a Multi Super Specialty Hospital, which has 51 reached finality by an order of the Supreme Court in Civil Miscellaneous Appeal Nos.5251 to 5256/2013 dated 31.1.2013.
26. QUESTION No.2:
Insofar as this question whether the grant of Environmental Clearance by Tamil Nadu Environmental Impact Assessment Authority was violative of law, since the assessment for making such a grant lies with the Central Government, Ministry of Environment and Forests, the appellant had given up the same, since he has admitted that the respondents 4 and 5 were constituted by the Central Government of India by a notification.
27. Thus the other questions 3 to 5 remain to be decided.
28. QUESTION No.3:
Before considering the submissions made by the learned Senior Counsel on either side, it is necessary to take notice of the relevant Clauses in the Environmental Clearance Notification dated 14.9.2006, which governs the entire field of Environmental Clearance. Clause 2 of the Notification reads thus:
"2.Requirements of prior Environmental Clearance (EC).- The following projects or activities shall require prior environmental clearance from the concerned regulatory authority, which shall hereinafter 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) for matters falling under Category "B" in the said Schedule, before any construction 52 work, or preparation of land by the project management except for securing the land, is started on the project or activity:
(i) All new projects or activities listed in the Schedule to this notification;
(ii) Expansion and modernisation of existing projects or activities listed in the Schedule to this notification with addition of capacity beyond the limits specified for the concerned sector, that is, projects or activities which cross the threshold limits given in the Schedule, after expansion or modernisation;
(iii) Any change in product-mix in an existing manufacturing unit included in Schedule beyond the specified range."
29. Clause 4 of the Notification reads:
"4.Categorisation of projects and activities.- (i) All projects and activities are broadly categorised into two categories - Category A and Category B, based on the spatial extent of potential impacts and potential impacts on human health and natural and manmade resources.
(ii) All projects or activities included as Category "A" in the Schedule, including expansion and modernisation 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 53 be constituted by the Central Government for the purposes of this Notification.
(iii) All projects or activities included as Catgegory "B" in the Schedule, including expansion and modernisation 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 fulfil the General Conditions (GC) stipulated in the Schedule, will require prior Environmental Clearance from the State/Union 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 Catgegory "B"
project shall be considered at the Central Level as a Category "B" project."
30. Clause 6 of the Notification reads as follows:
"6.Application for Prior Environmental Clearance (EC).- An application seeking prior Environmental Clearance in all cases shall be made in the prescribed Form 1 annexed herewith and Supplementary Form 1-A, if applicable, as given in Appendix II, after the identification of prospective site(s) for the project and/or activities to which the application relates, before commencing any construction activity, or preparation of land, at 54 the site by the applicant. The applicant shall furnish, along with the application, a copy of the pre-feasibility project report except that, in case of construction projects or activities (Item 8 of the Schedule) in addition to Form 1 and the Supplementary Form 1- A, a copy of the conceptual plan shall be provided, instead of the pre-feasibility report."
31. Clause 7 of the Notification reads thus:
"7.Stages in the Prior Environment Clearance (EC) Process for New Projects.- (i) The environmental clearance process for new projects will comprise of a maximum of four stages, all of which may not apply to particular cases as set forth below in this notification. These four stages in sequential order are:-
Stage (1) - Screening (Only for Category "B" projects and activities) Stage (2) - Scoping Stage (3) - Public Consultation Stage (4) - Appraisal .....
IV. Stage (4) - Appraisal - (i) Appraisal means the detailed scrutiny by the Expert Appraisal Committee or State Level Expert Appraisal Committee of the application and other documents like the Final EIA report, outcome of the public consultations including public hearing proceedings, submitted 55 by the applicant to the regulatory authority concerned for grant of environmental clearance. This appraisal shall be made by Expert Appraisal Committee or State Level Expert Appraisal Committee concerned in a transparent manner in a proceeding to which the applicant shall be invited for furnishing necessary clarifications in person or through an authorised representative.
On conclusion of this proceeding, the Expert Appraisal Committee or State Level Expert Appraisal Committee concerned shall make categorical recommendations to the regulatory authority concerned either for grant of prior environmental clearance on stipulated terms and conditions, or rejection of the application for prior environmental clearance, together with reasons for the same.
(ii) The appraisal of all projects or activities which are not required to undergo public consultation, or submit an Environment Impact Assessment report, shall be carried out on the basis of the prescribed application Form 1 and Form 1-A as applicable, any other relevant validated information available and the site visit wherever the same is considered as necessary by the Expert Appraisal Committee or State Level Expert Appraisal Committee concerned...."56
32. Schedule to the said notification is as follows:
"SCHEDULE (See Paragraphs 2 and 7) LIST OF PROJECTS OR ACTIVITIES REQUIRING PRIOR ENVIRONMENTAL CLEARANCE Project or Activity Category with threshold limit Conditions if any
-----------------------------------------
A B
(1) (2) (3) (4) (5)
......
8 Building/Construction projects/Area Development projects
and Townships
8(a) Building and
Construction ...... .....
projects
8(b) Townships
And Area
Development
projects ...... .....
......"
33. Addressing the Tribunal on the above questions, learned Senior Counsel for the appellant would submit that it is not a fact in controversy that an Environmental Clearance was applied for by the former State Government pursuant to its decision and on appraisal of the report, Environmental Clearance was granted by the very same authority for construction of a complex to house the Legislative Assembly and the said Environmental Clearance is a valid one and the same is also not challenged and while so, the Environmental Clearance applied for by the present 57 State Government and granted by the fourth respondent on the recommendation of the fifth respondent is against law, since the EC granted originally to the former Government was for a different and specific object and the Environmental Impact Assessment Notification 2006 does not envisage EC for the second time and it does not permit any conversion from the original scope of the project or activity. Pointing to EIA Notification 2006, learned Senior Counsel would submit that the notification sets out as to the restriction and prohibition on the new project or activities or on the expansion or modernisation of the existing projects or activities based on their potential environmental impacts as indicated in the Schedule of the notification. The prior Environmental Clearance is contemplated before any construction or new projects or activities or expansion or modernisation of the existing projects or activities listed in the schedule are undertaken. The notification has divided the projects and activities into two categories, namely Category "A" and Category "B".
The assessment authority either to grant the project or activity under Category "A" in the case of Central Government, or to grant the project or activity under Category "B" in the case of State Government, is independent. Even if the Central Government is to undertake any project, it has to go before the authority for Environmental Clearance as per the notification. The prior Environmental Clearance which would mean and which is being used, is comprehensive for both building as well as project/activity and hence the same cannot be allowed to be reissued or to be amended or to be modified for a different project or activity as the change in project was not at all contemplated or permitted in the EIA Notification. A reading of the above notification makes it abundantly clear that a consideration of clearance by the authority could be only for a vacant site before any construction work or preparation of land by the project management is started for the project activity in cases of new project. Preamble to the notification makes it clear that the authority can give 58 environmental clearance for new project/activity relating to construction, which includes the operation of a particular activity in the said building so constructed only after the appraisal of SEAC at the State level and EAC at the Central level. Thus for a new project, appraisal is possible only for vacant land and not for building. While the entire notification contemplates a single comprehensive Environmental Clearance for new projects or activities of construction and activities to be carried out during the operational phase in the constructed building, it is not correct on the part of the respondents to urge that an application for a fresh EC or amendment can be entertained and it cannot but be a misconstruction of the notification. The notification does not contemplate two separate Environmental Clearances separately for a building and separately for the project or activity. Even in the guidelines, the Central Government has clearly set out that there should be a site selection as the first step in the process of obtaining Environmental Clearance. In the case of prior Environmental Clearance process, there is a concept of site location which is mandatory and nowhere the clearance for a constructed building is contemplated. While the notification contemplates change in the product mix, there is no provision for change in product or activity after building is constructed or amendment for EC for one project/activity and another after construction of building. Thus the notification takes within itself the construction and operation of activity in the building so constructed and hence even before beginning of a project or activity, appraisal is made while there is a vacant site, applying various parameters which is the real concept behind the authority which issued the notification. It is because of which, prior site study is undertaken before venturing to such project or activity to see the impact of the project or activity on the environment, habitats, water, land use, social well being and developmental intensity. If the Environmental Notification does not permit for a clearance after construction, the grant of the impugned second clearance 59 dated 16.5.2012 after construction, was without jurisdiction and has to be set aside as ab initio void. It is true that as claimed by the fourth respondent in their counter, the Environmental Clearance dated 20.10.2008 has a Clause to the effect that in case of any change(s) in the scope to approach a fresh appraisal by the SEAC shall be obtained. If a meaningful interpretation is given, it would show that if there is a change in the scope of the project before the construction is made, the proponent can approach the authority and seek for a change in the project or activity and not otherwise and this is because of which the Clause reads that a fresh appraisal by SEAC shall be obtained. The EIA notification contemplates only for vacant site and not otherwise. When EC was obtained and even before the construction is made, if the project was sought to be abandoned due to any reason, only then, the proponent can approach for another project or activity for fresh appraisal. A fresh appraisal can be considered for any fresh project or activity in terms of EIA Notification only prior to construction and the said interpretation would be within the scope of EIA Notification, since that could be the real intention of Clause 2 of Part B conditions. In the instant case, it is an admitted fact that on the date of Environmental Clearance, sought for by the second respondent, there was already a constructed complex. The respondents cannot take advantage of the Clause available in the earlier EC that they can come for fresh appraisal, if there is any change of activity. Since there was already a constructed complex, which was meant for a specific activity, the application for second EC and the grant of the same are illegal and void. The interpretation made by the learned Senior Counsel for the respondents on Section 21 of the General Clauses Act, was thoroughly incorrect and has no application to the present case, since it is applicable to a case where a power is given under any Act or Regulation to issue notification, orders, rules or by-laws. The fourth respondent being a regulatory authority is a creature under the statute. It has no power to issue notifications, 60 orders, rules or by-laws. Thus, the issuance of the second EC by the fourth respondent, while the first EC dated 20.10.2008 was valid and in force and available, was without jurisdiction and void.
34. Stoutly opposing all the contentions put forth by the appellant's side, learned Senior Counsel for the respondents would submit that the EC dated 20.10.2008 was issued in respect of the building complex for housing Legislative Assembly and the construction was completed as per the EC. The present State Government took a policy decision for the conversion of the said building for its utilisation as Multi Super Specialty Hospital. An application along with a requisition letter dated 12.4.2012 seeking revision of the earlier EC was made for amending and modifying the conditions given in the EC dated 20.10.2008. Accordingly, by proceedings dated 16.5.2012, the respondents 4 and 5 after completing all the required formalities and as per the procedure prescribed under law, modified and altered the earlier EC conditions for the utility of the already constructed building as multi super specialty hospital. The EIA Notification 2006 does not bar or prohibit any conversion or change of utility of any building for which EC has been granted. It is not correct to state that Environmental Notification 2006 does not permit any conversion from the original scope of the project or activity as alleged by the appellant, since there is no express bar or restraint either. Apart from that, EC can be granted only for a building/project and not for an activity as contemplated in Sl.No.8 of the Schedule to the EIA Notification 2006. The activity of running a Hospital or Assembly does not find a place in the Schedule to the EIA Notification 2006. The appellant has not challenged the EC dated 20.10.2008 and hence he cannot challenge the proceedings dated 16.5.2012, since it is in continuation of the earlier proceedings. The EC proceedings dated 20.10.2008, was in respect of 61 building project as contemplated in Sl.No.8(a) of the Schedule to EIA Notification and the said building was complete and the construction phase has also attained finality. The present proceedings under challenge pertain to the activity or usage which is now permitted with certain modifications and amended conditions. Though the term attached to it, might have been used as Environmental Clearance, but under no circumstances, it can be construed as a second EC in law and it has to be read along with EC dated 20.10.2008. When the EC dated 20.10.2008, was issued for housing the Legislative Assembly, certain conditions were imposed and when the present Government decided to change the activity and house a Multi Super Specialty Hospital, the parameter and conditions required, were amended as per law. Hence the contention of the appellant that if one clearance was there, then the other clearance cannot be there was totally irrational and unreasonable as the earlier clearance was in respect of the building and the present proceedings dated 16.5.2012, pertains to certain modified conditions in respect of the proposed change in activity i.e., the use of the building as a Multi Super Specialty Hospital.
35. Learned Senior Counsel took the Tribunal to the earlier proceedings and the impugned proceedings and made a comparison of the same. He would submit that the authorities only after the proper application of their mind modified the earlier conditions to suit the proposed activity i.e., the change of utility. The modifications required were also only minor in nature. It was an application for amendment of modifications and conditions in relevance to the conversion of the utilisation of the building and its impact on the environment and the same was screened and appraised by the Appraisal Committee and considered by the authorities. Since they found that there were only minor modifications, the parameters and conditions were modified as per the requirements of the utility of the 62 building for hospital, taking into consideration the impact it would have on the environment. A considered reading of the proceedings dated 16.5.2012 as a whole, would reveal that it was only in amendment of the conditions imposed earlier taking into account the impact of the proposed activity/utility as hospital that would have on the environment and thus the proceedings dated 16.5.2012, issued by the fourth respondent to the second respondent is valid in law.
36. Admittedly, pursuant to the decision taken by the erstwhile State Government to construct a complex consisting of Block "A" and Block "B" for Legislative Assembly cum Secretariat Complex, they applied for Environmental Clearance on 13.9.2008 and obtained EC dated 20.10.2008, for construction of the said complex and the same was also granted after appraisal by the authorities. It is an admitted position that pursuant thereto, "A" Block was completed at a cost of approximately Rs.480 crore. It is also true that four Sessions of the Tamil Nadu Legislative Assembly were held in that complex. The General Election 2011 brought forth change in the Government and the present Government took a policy decision for conversion of the said building into a Multi Super Specialty Hospital. It is not in controversy that applications in Form 1 and Form 1-A were made. The same were placed before the fifth respondent, the State Level Expert Appraisal Committee and on its recommendations and report, the State Level Environmental Impact Assessment Authority has issued proceedings dated 16.5.2012, which is the subject matter of challenge in this appeal.
37. The Environmental Impact Assessment Notification 2006 makes it mandatory the prior Environmental Clearance from the Central Government in the Ministry of Environment and Forest for matters falling under Category "A" in the Schedule and at the State level, State Environmental Impact Assessment Authority 63 for matters falling under Category "B" in the Schedule before any construction work or preparation of land by the project management except for securing the land is started on the project or activity. As per Clause 2 of the notification, prior Environmental Clearance is required either under Category "A" or under Category "B" for (i) all new projects or activities listed in the Schedule to this notification; (ii) expansion and modernisation of the existing projects or activities listed in the Schedule to the notification.... , and (iii) any change in product-mix in an existing manufacturing unit included in Schedule beyond the specified range. Sub Clauses
(ii) and (iii) of the notification have no application to the present case, since sub Clause (ii) is pertaining to the expansion and modernisation of the existing project or activity and sub Clause (iii) is in respect of change in product-mix which is connected to industry. Relying on Sub Clause (i) which reads all new projects or activities listed in the Schedule to the notification, learned Senior Counsel for the appellant attacks the proceedings of the fourth respondent dated 16.5.2012, as void since according to him, it was a second Environmental Clearance applied for by the second respondent and issued by the fourth respondent on the recommendation of the fifth respondent. He would further add that in the case of a new project or activity, the application for Environmental Clearance should be made before the construction is made in the site and an inspection of the site by the authorities was mandatory and there could be only one EC for both the construction and also the activity to be carried out in that constructed building and in the instant case, the construction of "A" Block was completed and the Environmental Clearance originally given, included the portion of a particular activity in the said building so constructed and from the point of view of the EC, it was a single comprehensive Environmental Clearance for the new project and activities to be carried out. Attractive though the contentions put forth by the learned Counsel for the appellant may be at the first instance, they do not stand the 64 scrutiny of both law and the factual position in the instant case. The same cannot be countenanced for more reasons than one. Sub Clause (i) to Clause 2 of the notification reads "all new projects or activities listed in the Schedule to the notification". It is not in controversy that the construction called "A" Block was originally completed following the EC granted by the proceedings dated 20.10.2008.
38. Admittedly, the building and the construction projects fall under Clause 8(a) of the Schedule annexed to the notification. A combined reading of sub Clause (i) to Clause 2 and Clause 8(a) of the Schedule would make it clear that the Environmental Clearance can be applied and granted only for a building/project and not for an activity and hence the contention put forth by the learned Senior Counsel for the appellant that the original Environmental Clearance which was applied for and granted, was not only for a project/construction, but also for the Assembly activity cannot be countenanced. Either the Environmental Impact Assessment Notification 2006 or any environmental law does not bar or prohibit the conversion or change of utility of any building for which EC was already granted. The Schedule annexed to EIA Notification 2006 does not speak about the activity in the building and construction projects. If the case of the appellant that EC is for both building and activity is accepted, then one cannot change his activity throughout, as the activity may vary at a particular time. If there is any change in activity, it is for the authority concerned to apply its mind and see that the building already constructed would be suitable for the new activity on the point of environment. It is also pertinent to note that the intention of the erstwhile Government was that the complex can be used for any other purpose or activity, which is quite evident from the EC dated 20.10.2008, giving liberty to the proponent to come for modification in case of change in activity. Under such circumstances, there cannot be any impediment for change of the activity 65 in the building and the construction project in respect of which EC was issued. It remains to be stated that the appellant has not challenged or raised his little finger against the EC dated 20.10.2008 in any one of the proceedings, and thus it remains intact.
39. Assailing the proceedings of the fourth respondent dated 16.5.2012, learned Senior Counsel for the appellant would submit that it was an Environmental Clearance given for the second time and hence it is bad in law. This contention cannot be accepted for more reasons than one. After taking a policy decision for conversion of the building complex for using it as a Multi Super Specialty Hospital, the second respondent sent a letter to SEIAA on 12.3.2012 which reads thus:
"....The Addendum to the existing REIA already submitted for Tamil Nadu New Legislative Assembly complex may please be appraised and necessary Environmental Clearance for this new activity of Conversion of Block A building in Omandhurar Government Estate, Chennai- 2 into Multi Super Specialty Hospital may please be accorded early."
40. Following the same, another communication was addressed on 12.4.2012 along with Form-1 and Form 1-A. The said letter reads:
".... In this regard, a revised Addendum with Form-1,1A and Environmental Management plan are submitted for seeking revised Environmental Clearance for the above Multi Super Specialty Hospital project."66
41. A reading of the above would indicate that the second respondent has sought for revision of the earlier Environmental Clearance in respect of the new activity of conversion of Block A building into multi super specialty hospital. So long as the proceedings dated 20.10.2008, whereby EC was granted, continued to remain in force and also attained finality, in respect of the building project as contemplated in Sl.No.8 (a) of the Schedule to EIA Notification, the proceedings dated 16.5.2012, seeking modification and amendment of the conditions originally imposed, cannot be construed as a second clearance in law. Keeping the proceedings dated 20.10.2008 granting EC, aside, or giving up the same, the application of the second respondent could not have been acted upon, which would be evident from the proceedings dated 16.5.2012 which pertains to the change in activity and utility of the building permitted with certain modifications and amended conditions.
42. It is not in controversy that when EC dated 20.10.2008, was granted for housing the Legislative Assembly, certain conditions were imposed taking into consideration its impact on the environment. When the second respondent proposed to change the activity and house a multi super specialty hospital, it applied for the amendment in the parameters and conditions required for the new activity from the environment point of view. A comparison of the Environmental Clearance dated 20.10.2008, and the impugned proceedings dated 16.5.2012, would indicate that the respective conditions varied from each other. It is brought to the notice of the Tribunal that in the earlier proceedings, the expression "construction and construction phase" is used at various places, which did not find place in the later proceedings, but refers only as alteration. In Part A specific conditions, 24 conditions were imposed in the construction phase of the Environmental Clearance dated 20.10.2008. But, they are found as 15 in the proceedings dated 16.5.2012. Insofar 67 as the other conditions in Part B, originally they were 9 in number and in the impugned proceedings, they were increased to 15. The change in these conditions would reflect the modifications and changes required in the Assembly building for its utility as Multi Super Specialty Hospital and thus, it is quite evident that though it was made in Form 1 and Form 1A, which was required for EC, it was only for amendment and modification of the conditions and the impact it would have on the environment and the same has been considered by the authorities. Form 1 reads thus:
Form - 1 APPENDIX - I (See Paragraph-6) (I)Basic Information S.No. Item Details
1.
2.
3. Proposed capacity/area/length/ The proposed project is a tonnage to be handled/command conversion of the Tamilnadu /lease area/number of wells to be New Legislative Assembly drilled Building (TNLA) into Multi Super Specialty Hospital (MSSH) in Omandurar Estate Chennai (Pl. refer Annexure I for Project location).
The conversion involves no alteration in the area and would be as same as the new TNLA building with the 68 following area allocations (Master Plan enclosed Annexure 2) .....
Note: The New TNLA Building was accorded Environmental Clearance by the State Level Environmental Impact Assessment Authority, Tamilnadu vide Lr. SEIAA -
TN/EC/8 (a)/0014/F-168/2008/ dated : 20:10:2008 (Annexure - 3) This application by submission of Form I, IA & EMP is made requesting amendments to the earlier Environmental Clearance enabling the conversion & establishment of MSSH.
43. All the above would clearly indicate that the application made by the second respondent and also the proceedings of the fourth respondent dated 16.5.2012 are the continuation of the earlier EC dated 20.10.2008. The application was made by the second respondent in Form 1 and Form 1A, when no other format is available for the purpose of amendment or modification of the conditions and merely because the fourth respondent has termed it as Environmental Clearance, its 69 proceedings dated 16.5.2012, cannot be construed as second Environmental Clearance, but the continuation of the earlier EC dated 20.10.2008.
44. QUESTION No.4:
Advancing the arguments on behalf of the appellant, the learned Senior Counsel would submit that the Environmental Clearance dated 16.5.2012, has to be set aside since it was based on the impact assessment given by SEIAA which did not consider all the necessary environmental parameters for conversion of Secretariat into Multi Super Specialty Hospital -cum- Medical College. The EIA Notification contemplates an application in the prescribed Form 1 and Supplementary Form 1A if applicable, after the identification of the sites for the projects or activities for which EC is sought for by the applicant. The statutory format contains various statutory queries, data, information, which are expected to be filled up and furnished by the project proponents in Appendix-2. A specific Form 1A for construction projects listed in Clause 8 of the Schedule and various requirements are given under different heading 1 to 10 relating to environmental, social economic aspects, building materials, energy, civil, environmental management etc. Thus insofar as the construction of building for a particular project is concerned, Appendix 2 makes it clear that the project proponents are required to provide full information and whatever necessary attach explanatory notes and management programme. The second respondent has suppressed various material facts and has not given a true statement for the proposed activity of conversion of Assembly building into that of a Multi Super Specialty Hospital which includes demolition and construction. Thus there has been a total distortion of truth in Form 1 and no true data/explanatory notes relating to the construction phase which included demolition and reconstruction in or outside the building and operational phase has been truly disclosed. 70
45. The learned Senior Counsel took the Tribunal to the information and particulars furnished in Clauses 1.5, 1.6, 1.8, 2.4, 4.7, 4.8, 4.9, 5.1, 5.3, 5.4, 5.5, 6.1, 6.3, 7.1 and 8.1. According to him, all those particulars given therein constitute suppression of various material facts and were not true statements and hence the appraisal made on the basis of the same, cannot but be incorrect and it has got to be set aside.
46. In answer to the above, it is contended by the learned Senior Counsel for the respondents that there was no suppression of misrepresentation or material facts in Form 1 application and there are no defects and mistakes and it is nothing but false allegation. The second respondent has stated all the relevant information and the factual aspects and brought the same to the notice of the respondents 4 and 5 for their appraisal. The contention of the appellant's side seems to be only on the premise that it is a case of demolition and reconstruction, but that is not so. The data in Column No.3 of Form 1, Appendix 1, found at page 1, makes it very clear that the proposed project is a conversion of the Tamil Nadu New Legislative Assembly Building into Multi Super Specialty Hospital in Omandurar Estate, Chennai. The said conversion involves no alteration in the area and would be same as the new TNLA building with the following area. It is also further added in Sl.No.4 of Clause I that the conversion is with respect to the scope of the operation and no area/structural changes are proposed. Sl.No.1.4 of Clause II Activity reads that the project involves utilization of an existing newly built structure for TNLA where all necessary pre-construction investigations have been carried out and Environmental Clearance obtained. Sl. No.1.5 reads that the project involves utilization of an existing newly constructed building and no further construction activities would take place and however, some minor modifications within the building 71 like change of room will be done in order to suit the hospital operations. Sl. No.1.6 reads that it is not applicable as no demolition works are envisaged. Thus from the information furnished under different columns, it could be seen that no demolition or construction was intended except some minor modification of the internal building and hence the contention put forth by the learned Senior Counsel for the appellant that there were false information or misrepresentations cannot be countenanced.
47. Much criticism was levelled by the appellant against the respondents 4 and 5 authorities that there was thorough non-application of mind and failure on their part to appraise the facts and information placed as required by the statutory norms and rules and in that view also, the EC under challenge has got to be set aside. The second respondent was seeking EC for conversion of the project/activity/operation i.e., from Assembly building to that of a multi super specialty hospital. The Multi Super Specialty Hospital emanates various kinds of wastages like biological waste, hazardous waste and radioactive waste. Since the details given by the second respondent in the application submitted in Form 1 are false or misleading, the SEAC appraisal cannot be correct, which has also resulted SEIAA clearance due to non-application of mind. The minutes of SEIAA dated 16.5.2012, does not disclose anything about the construction. However, in the clearance dated 16.5.2012, Part A Specific Conditions deal with construction phase. The applicant has not given information regarding the handling of the hazardous substances and consequent hazardous waste. The extent of the substance and waste to be handled was not given in Form 1A or the explanatory note. Equally, the handling of radio- active substances and the waste and the extent are not set out in the application in Form 1A. Further, the handling of Hazardous substances from the construction phase is also not set out. In this regard, the information given in Sl.Nos.3.1, 4.3 and 7.1 are 72 all totally false and thus there is a deliberate suppression and withholding of factual information about the handling of hazardous substances and materials and waste generated during the construction phase and operation phase. When it is admitted that hazardous waste are generated, the proponent should have set out as to how those wastes could be handled and disposed of. But nothing was stated in that regard. The management of mercury waste which is a hazardous one, is set out in the Indian Public Health Standards Guidelines. The disposal and handling practice should be in line with the requirement of Hazardous Waste Disposal Rules 2008, and it cannot be mixed with the other biological and medical waste; but, it is not spelt out in Form 1. So far as the radioactive substance and waste are concerned, nothing is set out. The second respondent has not stated anything about the emission caused due to anaesthetic gases, other emissions and emissions caused by hazardous substances and waste and radioactive substances and waste. In their addendum, the second respondent has stated about the demolition and construction works which was to the tune of Rs.28 crore as per the tender notice dated 6.1.2012. But in Form 1, nothing is set out about the usage of water and generation of wastewater during the construction phase. Hence Form 1 lacks entirely about the water utilised and sewerage emanated during the construction phase. The Form does not set out water consumed for running the canteen/restaurant in the hospital which is set out in the plan. It is the case of the second respondent that 5000 persons will be utilising the hospital, out of which 1000 will be outpatients, 500 beds with 1500 staff and 2000 visitors. Hence the canteen/restaurant usage should have been set out but not done so. Even for the administration office shown in the plan, usage of water is not shown. As per EIA Notification, a conceptual plan has to be submitted as set out in para 6 of the notification, though there is a reference to the building plan to be submitted along with Form 1. The cross-section of the building showing the rooms of the hospital was 73 not submitted. Hence the plan submitted by the second respondent is not in accordance with the requirement of the notification. While the data and information were false and incorrect, the fifth respondent has appraised the project with an undue haste. The recommendation by the SEAC was made on 11.5.2012, and the EC was issued on 16.5.2012, i.e., on the very day, when it was taken up for consideration. The file did not contain the manner of appraisal and there is no indication of a personal visit to the site and hence the EC has got to be set aside for furnishing false and misleading information and misrepresentations on the part of the second respondent and the non-application of mind on the part of the respondents 4 and 5 in granting the EC.
48. Countering to the above contentions, learned Senior Counsel for the respondents would submit that the appellant has not raised any ground in respect of Form 1, 1A or Addendum either before the authorities or in the main appeal before the Tribunal. The appellant at the time of arguments has filed additional grounds with an attempt to build up a new case based on his own interpretations of the details given in Form 1. The second respondent has not misrepresented or suppressed any material fact in Form 1 application and has not filled the columns mechanically. The application for modification was submitted on 12.4.2012, which was appraised by the fifth respondent in its meeting on 11.5.2012 and thus it was in the hands of the fifth respondent for a month for consideration. Subsequently, the minutes dated 11.5.2012, was sent to the fourth respondent on 12.5.2012. They were received by the fourth respondent on 14.5.2012 and the fourth respondent has issued the proceedings dated 16.5.2012. Thus, the contention put forth by the appellant's side that the fourth respondent has acted in haste and without any application of mind, is factually incorrect, totally wrong and misleading.
74
49. As far as this contention is concerned, on perusal of the file produced by the respondents at the time of hearing, it is quite evident that the application was submitted by the second respondent to the fifth respondent on 12.4.2012 and it was pending in the hands of the fifth respondent for nearly one month and minutes passed on 11.5.2012, was sent to the fourth respondent on 12.5.2012. The same was received on 14.5.2012 and the fourth respondent issued the proceedings on 16.5.2012. Thus the matter was pending consideration in the hands of the fourth respondent on three working days. In view of the same, no haste either on the part of the fifth respondent or on the part of the fourth respondent could be attributed.
50. As far as the inspection of the site is concerned, in the instant case, there is no question of inspection of site that would arise and apart from that, the inspection of site is not made mandatory under the notification. Along with Form 1A, a plan has also been attached which would satisfy the filing of the conceptual plan as required under the Rule.
51. As regards the hazardous waste and other wastes, it is submitted by the learned Senior Counsel for the second respondent that the biomedical waste and hazardous waste will be handled as per the procedure enunciated in Bio Medical Waste Management and Handling Rules, 1988 and the same is mentioned in Form 1A and no individual incinerator is proposed in the said building and it has proposed to use the common incinerator which is located far away from the site, in Kancheepuram District and hence, no question of emission or environmental hazardous as put forth by the appellant, would arise and thus, there is no possibility of air emission and all these parameters were followed and relevant compliance have got to be done only after establishment of the hospital.
75
52. It is also submitted by the learned Senior Counsel for the second respondent that the argument put forth by the appellant's side regarding the traffic that the second respondent cannot comply with the condition that no vehicles be permitted within 100 meters of the hospital as the building is abutting Mount Road, Wallajah Road and Sivananda Salai was baseless since the condition was amended for creation of "no horn zone". According to him, the management of hazardous waste, toxic substance, biomedical waste and the release of pollutions have all been taken into consideration and required management plan has been detailed in Form 1 and 1A and under the environmental management plan.
53. The Tribunal is able to see suitable reply in the submissions made by the learned Senior Counsel for the second respondent as recorded above.
54. After hearing the submissions made on both sides and looking into Form 1A, the Tribunal is able to see that the appellant is able to point out some mistakes in the data and particulars given in Form 1À and in certain defects in the statement. Unless and until deliberate concealment or submission of false or misleading information or data, which is material to screening or scoping or appraisal or decision on the application, is shown or noticed, the application and the appraisal are not liable for rejection.
55. At this juncture, it remains to be stated that before commissioning "B" Category project and activity, the proponent has to pass through the following stages:-
(1) Application in the case of "B" Category project/activity; (2) Screening by Environmental Impact Assessment Authority; 76 (3) A detailed screening by State Level Appraisal Committee; (4) Grant of Environmental Clearance;
(5) Grant of consent to establish and (6) Grant of consent to operate.
56. In the instant case, the proponent, namely the second respondent, though obtained modification and amendment of the conditions by the proceedings dated 16.5.2012, has to necessarily apply for consent to operate. It is pertinent to point out that the State Level Environmental Impact Assessment Authority has imposed conditions as evident from its proceedings dated 16.5.2012 which is under challenge. The Pollution Control Board is the competent authority under The Air (Prevention and Control of Pollution) Act, 1981 and The Water (Prevention and Control of Pollution) Act, 1984, to issue consent to operate and without satisfying itself the required parameters for operating Multi Super Specialty Hospital, would not give consent to operate. Merely for the technical non-compliance of procedure laid down in EIA Notification, Environmental Clearance granted cannot be held illegal or in breach of statutory provisions. It has been held by the Bombay High Court in its decision in RAMBHAU PATIL V. MAHARASHTRA STATE ROAD (2002 (1) BOMBAY CR 76) thus:
"37..... We find no reason to take a different view. The project was included in the revised Development Plan and also included in the Coastal Zone Management Plan, which has the approval of the Government of India. We do not find that any statutory provision is breached if the project is implemented in public interest. The requirement of 77 submitting an Environmental Impact Assessment Report was also substantially complied with, and the matter has been discussed in public seminars in which important activists, groups and environmentalists have discussed the issues threadbare. The requirements of public discussion and environmental impact assessment have been substantially complied with, and we are not inclined to quash the project and the environmental clearance granted by the Government of India merely for technical non-
compliance of the procedure laid down in the three Environmental Impact Assessment Notifications. We are also satisfied that the project is being implemented in public interest, and serves the cause of environment, without any serious damage to ecology. Where there are two competing public interests, a balance has to be struck between the two. We are, therefore, satisfied that no interference is called for by this Court in exercise of writ jurisdiction."
57. The application is merely an expression of the desire of the proponent to commence a particular project and Form 1A is intended for the mentioning of the safeguards necessary for the said new project. Thus the application is only initiation of the entire process. It can only be a guide; but, it is neither conclusive nor decisive on the project and cannot control the EC. The contents in Form 1 can only be one of the guiding factors, but they cannot bind either of the Committees, Appraisal or Assessment. The Appraisal Committee is an 78 independent body consisting of experts from different fields and equally, the Assessment Committee. They have to consider all available materials before taking a decision to grant or to reject the request. They have to make an independent study and decide the necessary parameters and safeguards for a given project. Thus the EC is wisdom driven of the Members of the Committees and no doubt, it is not driven by the data and particulars furnished by the proponent in the Forms alone. The authority cannot base their decision on the application alone or the contents of the Form. After the application is made along with the safeguards stated by the proponent in Form 1 and 1A, the Appraisal Authority at the time of appraisal, can add number of safeguards necessary for the project. Even after the appraisal is placed before the Assessment Authority, it can also include number of additional conditions which would satisfy the ecological and environmental requirement. All would be clearly indicative of the fact that the application and even the appraisal report given by the Appraisal Authority are only the stages and when it reaches the Assessment Authority, it can add as many number of conditions required and thus in the entire process, there are so many checks to satisfy the safeguards which the environment would require. In the instant case, it is true that the appellant's side is able to point out mistakes and even some deficiencies in the statement as to safeguards. From the scrutiny of the entire materials on record, the Tribunal is of the considered opinion that it cannot be stated that the Environmental Impact Assessment Authority suffered from significant deficiencies or lack of information which resulted in recommendation of the grant of the Environmental Appraisal Committee.
58. It is well settled that merely for technical non-compliance of the procedure laid down in the Environmental Impact Assessment Notification, the project and the Environmental Clearance granted by the authority, cannot be 79 quashed. It is pertinent to point out that it is not the case of the appellant that there is any procedural violation in the present case and it is also not noticed by the Tribunal. It is one thing to say that there is deficiency in the safeguards and another thing to say that there is deficiency in the statement as to safeguards. What is all noticed in the instant case is deficiency in the statement as to safeguards. The Tribunal is afraid whether on the strength of those mistakes and deficiencies in making a statement of the safeguards, the proceedings under challenge can be set aside as contended by the appellant. But, at the same time, the Tribunal has to strike a balance between the implementation of project, namely Multi Super Specialty Hospital, in public interest, which would satisfy the medical need of the poverty stricken and downtrodden and that too free of cost, on the one side and the environmental impact that is likely to be caused by the functioning of the said hospital on the other. After considering both, the Tribunal is of the considered opinion that it would suffice to impose necessary conditions to be complied with by the proponent before commissioning the hospital activities in order to satisfy the necessary parameters and safeguards for running a Multi Super Special Hospital as we have done in the later part of the judgment and it is also not necessary to quash the proceedings dated 16.5.2012 issued by the fourth respondent in favour of the second respondent which would defeat a noble cause to serve public interest, that too in a case where no grounds are made out by the appellant to set aside the same.
59. The contention of the appellant's side that the project, namely the complex and its activity i.e., to run the New Assembly are coupled with each other and inseparable and hence the said complex should not be used for any purpose except for conduct of Assembly cannot be countenanced even for a moment in view of the decision of the Division Bench of the High Court of Madras in 80 W.P.No.19314/2011, whereby the request of the appellant for a writ of mandamus directing the respondents 1 to 3 to resume the building maintenance and interior works, continue the construction if any and complete the New Assembly cum Secretariat Complex at Omanthurar Estate, was rejected and the same has become final. Apart from that, the proposal of the present Government to convert the complex as Multi Super Specialty Hospital was upheld in W.P.No.30326/2011 etc., by Division Bench of the High Court of Madras dated 24.1.2013. As pointed out by the learned Judges of the High Court of Madras in the said WP, the proposed decision to convert "A" Block building into multi super specialty hospital is per se in the interest of the public and there is no Multi Super Specialty Hospital available in Chennai which can be equated with AIEMS and the hospital will serve the medical need of the poor, middle classes and downtrodden people who would struggle to spend. Subsequently, the said finding reached finality by SLP order dated 31.1.2013 made by the Apex Court. The policies of the Government not to use the said complex for the purpose of Legislative Assembly -cum- Secretariat and also to convert it into Multi Super Specialty Hospital have been upheld by the Hon'ble High Court. In the interest of public and also the poor and needy, there cannot be any impediment for changing the utility of the building by converting it into Multi Super Specialty Hospital with all medical facilities of high degree; but, at the same time, safeguard measures which are required, have got to be undertaken before commissioning of the hospital.
60. Hygiene integrity, Infection control and Environmental protection are three important and inter connected aspects that require special attention during the operational phase of any health care facility, irrespective of its size and bed capacity. This being so, the proposed Multi Super Specialty Hospital (MSSH) by its innate characteristic and definition is to have a number of special Medicare units - 81 Neurology, Radiology, Cardiology, Cranio facial surgery, Organ transplantation and Rehabilitation, to mention a few. Doubtless, Hygiene integrity, Infection control and Environmental protection warrant special consideration in such a Multi Super Specialty Hospital. Keeping these in mind, the modified Environmental Clearance dated 16.05.2012 issued by the SEIAA has imposed a number of terms and conditions to be strictly complied by the proponent during the operation of the Multi Super Specialty Hospital in question. The conditions are categorized into two parts, namely, Part A - Specific Conditions pertaining to Construction and Operation phases and Part B - Other Conditions.
61. The above conditions are extracted below for the sake of immediate reference and clear reading:
Extract from Lr.No.SEIAA/EC/8(a)/120/F.455/2012 dated 16.05.2012 of the State Level Environment Impact Assessment Authority, Tamil Nadu:
PART A - SPECIFIC CONDITIONS Construction Phase
i) "Consent for Establishment" shall be obtained from Tamil Nadu Pollution Control Board and a copy shall be submitted to the SEIAA, Tamil Nadu before taking up of any alteration/modification at the site.
ii) The project should be commissioned only after obtaining water supply from the CMWSSB.
iii) Adequate drinking water and sanitary facilities should be provided for construction workers at the site. The safe disposal of waste water and solid wastes generated during the construction phase should be ensured. 82
iv) The sewage waste water and the trade effluent shall be treated with ultra violet radiation instead of chlorination.
i) A first aid room shall be provided in the project site during the alteration works required for the project.
ii) Low sulphur diesel shall be used for the diesel generator sets. The air and noise emission shall conform to the standards prescribed in the rules under the Environment (Protection) Act 1986.
iii) Ambient air and noise level should conform to the standards prescribed by the TNPCB, both during day and night. Incremental pollution loads on the ambient air and noise quality should be closely monitored during alteration phase of constructions and results of monitoring shall be furnished to the Tamil Nadu Pollution Control Board. Adequate measures to reduce air and noise pollution during alteration shall be adopted, conforming to the norms prescribed by the TNPCB on noise limits.
iv) Fixtures for showers, toilet flushing and drinking water should be of low flow type by adopting the use of aerators/pressure reducing devises/sensor based controls.
v) Use of glass may be reduced upto 40% to reduce the electricity consumption on lighting and load on air conditioning. If necessary, high quality double glass with special reflecting coating in widows shall be used.
vi) Adequate fire protection equipments and rescue arrangements should be made as per the proposals, in conformity with Fire and Safety Department requirements.
vii) All Energy Conversation (sic) Building Code (ECBC) norms shall be adopted.
viii) Mechanical dewatering arrangements shall be provided for the sludge from sewage treatment plant, instead of sludge drying beds.
ix) Rubber padding to absorb noise while loading and unloading operations should be provided.83
x) The Environmental Clearance does not absolve the applicant/proponent of his obligation/requirement to obtain other statutory and administrative clearances from other statutory and administrative authorities.
xi) The Environmental Clearance does not imply that the other statutory/administrative clearances shall be granted to the project by the concerned authorities. Such authorities would be considering the project on merits and be taking decisions independently of the Environmental Clearance.
Operation Phase
i) The water requirement shall be met from the CMWSSB as committed.
ii) The installation of the Sewage Treatment Plant (STP) as per EMP shall be certified by an independent expert and a report in this regard shall be sent to the SEIAA before the project is commissioned for operation. Discharge of treated sewage shall conform to the norms and standards prescribed by the Tamil Nadu Pollution Control Board for disposal into surface waters.
iii) The sewage waste-water and the trade effluent shall be treated with ultra violet radiation instead of chlorination.
iv) Bio Medical Effluents must be treated with Hypo chlorates and disinfected before allowing to mix with sewage collection tank.
v) Agreement for treatment of bio-medical waste with authorised agency must be in place before commissioning the operations of the MSSH.
vi) Rain water harvesting for roof run-off and surface run-off, as per the proposal submitted, should be implemented. Before recharging the surface run-off, pre-treatment with screens, settlers etc., must be done to remove suspended matter, oil and grease.
vii) The plastic wastes shall be segregated and disposed through authorised recyclers.
viii) The acoustic enclosures shall be installed at all noise generating equipments such as DG sets, air conditioning systems, etc., and the noise level shall be maintained continuously as per MoEF/CPCB/TNPCB guidelines/norms both during day and night times. 84
ix) Application of solar energy should be incorporated for illumination of common areas, lighting for gardens and street lighting in addition to provision for solar water heating. A hybrid system or complete solar system for a portion of the buildings shall be provided.
x) Traffic congestion near the entry and exit points from the road adjoining the proposed project site shall be avoided. Parking shall be fully internalized and no public place should be utilized.
PART-B - OTHER CONDITIONS
1. No vehicle shall be permitted within 100 m of the silence zone of the hospital.
2. Green belt along the periphery shall be provided as proposed to achieve attenuation factor confirming to the day and night noise standards prescribed by the TNPC Board.
3. The Bio-Medical Waste shall be collected and disposed in strict adherence to the Bio-Medical Waste (Management and Handling) Rules, 1998 as amended.
4. It is mandatory for the Project Proponent to furnish to the SEIAA, half yearly compliance report in hard and soft copies on 1 st June and 1st December of each calendar year, in respect of the conditions stipulated in the Environmental Clearance.
5. In the case of any change(s) in the scope of the project, a fresh appraisal by the SEIAA shall be obtained.
6. The SEIAA reserves the right to add additional safeguard measures subsequently, if found necessary and to take action including revoking of the Environmental Clearance under the provisions of the Environment Protection Act 1986, to ensure effective implementation of the suggested safeguard measures in a time bound and satisfactory manner.
7. All other statutory clearances such as the approvals for storage of diesel, LPG cylinders, Oxygen and other gases required shall be obtained from the Chief Controller of Explosives, Fire and Rescue Services Department, Civil Aviation Department and other statutory authorities. 85
8. The project proponent shall advertise in at least two local newspapers widely circulated in the region, one of which shall be in the vernacular language informing the public that.
(i) The project has been accorded Environmental Clearance.
(ii) Copies of the clearance letters are available with the Tamil Nadu Pollution Control Board,
(iii) Environmental Clearance may also be seen on the website of the SEIAA The advertisement should be made within 7 days from the date of issue of the clearance letter and a copy of the same shall be forwarded to the SEIAA.
9. All the stipulations stated under Part A and Part B above would be enforced in addition to the provisions of the Water (Prevention and Control of Pollution) Act 1974, the Air (Prevention and Control of Pollution) Act 1981, the Environment (Protection) Act, 1986 and the Environment Impact Assessment Notification, 2006.
10. Under the provisions of Environment (Protection) Act, 1986, legal action shall be initiated against the project proponent, if it is found that any change/modification of the project has been started without obtaining Environmental Clearance, and for any violation of any of the conditions stipulated in Part-A and Part-B of the Environmental Clearance.
11. This Environmental Clearance is valid for five years from the date of issue.
12. Pollution loads on the ambient air quality, noise and water quality shall be periodically monitored after commissioning of the project and report furnished to the Tamil Nadu Pollution Control Board.
13. The project proponent shall also submit half yearly reports on the status of compliance of the stipulated EC conditions including results of monitored data (both hard copies as well as by e-mail) on incremental pollution load to the Regional Office, MoEF, Bengaluru, the Zonal Office of CPCB, 86 Bengaluru and the TNPCB. This shall also be put on the website of the proponent.
14. The criteria pollutant levels namely, SPM, PM10, PM2.5, SO2, NOx (ambient levels as well as stack emissions) or critical sectoral parameters, indicated for the project shall be monitored and displayed at a convenient location near the main gate of the complex in the public domain.
15. Any appeal against the Environmental Clearance shall lie with the National Green Tribunal, if preferred, within a period of 30 days as prescribed under section 16 of the National Green Tribunal Act, 2010. Subsequent to the issuance of the modified Environmental Clearance by the SEIAA, the Respondent 2 requested the SEIAA to withdraw the Condition Number 1 under PART-B
- OTHER CONDITIONS, citing high traffic density borne by the main roads adjoining the complex in question. The SEIAA considered this matter during its meeting on 12-09- 2012 and decided to amend the said Condition Number 1 under PART-B. The relevant portion from the letter from the SEIAA indicating the amendment is extracted below:
Extract from Lr.No. SEIAA/F.455/Amendment/2012 dated 29-09- 2012 of the State Level Environment Impact Assessment Authority, Tamil Nadu ***** "The Proponent shall cause through the State Government declaration of the Hospital area as "No Horn Zone" and provide necessary sign boards preferably in vantage positions in all adjoining roads, in such a way that the sign boards are visible both in day and nights. The vehicles should be sparingly operated, that too at minimum speed inside the premises to avoid noise and dust pollution. The concerned regulatory authority of the State Government should strictly enforce this condition on all the adjoining roads"
62. The Tribunal paid full attention, gave its utmost consideration and analyzed each of the conditions listed above in the context of the proposed Multi Super Specialty Hospital in question and its operation. In the opinion of the Tribunal all the conditions stipulated by the SEIAA are very much necessary for the activity envisaged in the complex in question. Therefore, The Tamil Nadu Pollution Control Board, the Authority that issues the "CONSENT TO OPERATE" is directed to include all these conditions cited supra as "MANDATORY 87 CONDITIONS" to be strictly and fully complied by the proponent for getting the 'Consent to Operate' from the Authority above, for the Multi Super Specialty Hospital in question. The proposed Multi Super Specialty Hospital appears to be a venture to provide health and Medicare facilities of International Standards with ultra modern diagnostic tools and instrumentation. It is imperative therefore, not to overlook or omit any aspect of their impact on the Environment while operating the Hospital. In fact, environmental safeguards should play a pivotal role to compliment the noble objectives of the project. The hospital should take proactive steps in protecting the environmental quality even as they provide super special medical service to public. This approach would, in long run make the hospital a 'model' worthy of emulation. Keeping all these and also the practices followed in many renowned hospitals such as the All India Institute of Medical Sciences, New Delhi, in mind the Tribunal is of the considered view that some more conditions are required to be stipulated for operating the MSSH. Therefore, the Authority above is further directed to include the following conditions also as "MANDATORY CONDITIONS" to be strictly and fully complied by the proponent for getting the 'Consent to Operate' from the Authority above, for the Multi Super Specialty Hospital in question:
1. Proper location of different specialty units inside the structure in question in such a way that the indoor environmental conditions do not encourage or spread infection across the Specialty medicare Units in the MSSH in question.
2. Preparation of "SPECIALTY-WISE ACTION PLAN" to Control, Minimize and Mitigate environmental impacts and provide safeguards, following the 'Guidelines issued by Directorate General of Health Services, Ministry of Health and Family Welfare, Government of India, Hand Book on Bio Medical Waste Management published by the Government of Tamil Nadu and other Information Resources on Hospital hygiene, hospital waste management and environmental protection available in other Multi Specialty Hospitals such as All India Institute of Medical Sciences, New Delhi, Apollo Group of Hospitals in Chennai etc.
3. Preparation of "SPECIALTY- WISE Human Resource Training Manual" and placement of fully trained personnel at appropriate Specialty medicare Units to follow practices and procedures that ensure strict compliance of stipulated conditions.
4. Preparedness in terms of equipment, treatment units, trained staff and other requirements to comply with the management of Hazardous wastes, if any, 88 generated in the MSSH in question. In this context, special note should be taken by the Authority above with regard to Mercury management).
5. Compliance to all the requirements of The Hazardous Wastes (Management, Handling and Transboundary Movement) Rules, 2010, if applicable to any one or more Specialty Medicare Unit(s) of the MSSH in question.
6. Strict and full compliance of all the requirements of Rules and Directives of the Atomic Energy Regulatory Board, in respect of providing 'Radiation related medicare services' and "Management of radiation related Wastes" generated during the operation of the MSSH in question.
7. Strict and full compliance of the E-Waste (Management and Handling) Rules, 2011.
8. All the vehicles operated by the Proponent inside the campus of the MSSH in question (for example, to shift staff from one unit to other and so on) should be "Battery operated" and not fuelled by petrol/diesel/gas.
9. In addition to the above conditions, if the Authority above, based on its experience in monitoring similar healthcare facilities in the State desires to impose more conditions, it may do so, as per law.
In order to create and promote awareness on "Environmental Protection measures in Healthcare Facilities" the Tamil Nadu Pollution Control Board is directed to erect and maintain informative KIOSKS at strategic points in the MSSH Complex in question. We make it abundantly clear that there is nothing to compromise in the matters relating to Ecology and Environment and therefore caution the Authority above to issue the "CONSENT TO OPERATE" only after carrying out a detailed inspection of the MSSH after it is established and fully satisfying itself of the complete compliance of all the terms and conditions as stipulated above.
63. ISSUE No.5:
For the foregoing reasons, the appellant is not entitled to the relief sought for and the appeal petition is disposed of accordingly. There shall be no order as to costs. Consequently, connected MA is closed.
Before concluding the judgment, the Tribunal has to record its appreciation on the assistance rendered by Mr. P. Wilson, learned Senior Counsel, assisted by Mr. R. Nedumaran, Mr. R. Neelakandan, M. Sreenivasagan Advocates, 89 Mr. A. Naveenathakrishnan, learned Advocate General and Mr. A. L. Somayaji, learned Additional Advocate General-I, assisted by Mr. Abdul Saleem, Advocate, Mr. P. Aravindh Pandian, learned Additional Advocate General-V, assisted by Mr. M. K. Subramanian, Advocate, and Mr. N. R. Chandran, learned Senior Counsel, assisted by Mr. L. G. Sahadevan, Advocate.
PROF. R.NAGENDRAN JUSTICE M.CHOCKALINGAM EXPERT MEMBER JUDICIAL MEMBER