National Green Tribunal
Amit Maru vs Moef Ors on 1 October, 2014
BEFORE THE NATIONAL GREEN TRIBUNAL
(WESTERN ZONE) BENCH, PUNE
M.A.NO.65/2014
IN
APPLICATION NO.13/2014
CORAM :
HON'BLE SHRI JUSTICE V.R. KINGAONKAR
(JUDICIAL MEMBER)
HON'BLE DR. AJAY A.DESHPANDE
(EXPERT MEMBER)
B E T W E E N:
AMIT MARU,
22, Opp.Block No.4/5,
BhanjibhaiRathod Marg,
Tardeo,Tulsiwadi,
Mumbai-400 034. ....APPLICANT
AND
1. Secretary, Ministry of Environment & Forest
ParyavaranBhavan,CGO Complex, Lodi Road,
New Delhi-110003.
2. MEMBER SECRETARY,
National Coastal Zone Management Authority,
ParyavaranBhavan,CGO Complex, Lodi Road,
New Delhi-110003.
Page 1
(J) M.A. No.65/2014 in Application No.13/2014 (WZ)
3. SECRETARY,
Environment Department,
Room No. 217, 2nd Floor,
Mantralaya
Mumbai-400032.
4. MEMBER SECRETARY
MaharashtraCoastal Zone Management Authority,
New Administrative Bldg.
Opp. Mantralaya, Mumbai-400 032.
5. THE REGIONAL DIRECTOR
Central Groundwater Board,
Central Region, N.S.Bldg.
Civil Lines, Nagpur-440 001.(Maharashtra).
6. CENTRAL GRONDWATE BOARD
State Unit Office, 217/11,
KendriyaSadan, 'B' Wing, GPOA,
First Floor, Akurdi, Pune-411 044.
7. MEMBER SECRETARY
THE MAHARASHTRA POLLUTION
CONTROL BOARD
Mumbai.
8. THE EXECUTIVE ENGINEER,
Building Proposal Department (Western Suburbs)
Municipal Corporation of Greater Mumbai,
PurskritiBhawan, 90-feet road,
Kandivli (E), Mumbai-400 101.
9. WINDSOR REALITY PVT. LTD
Off CST Road,
Near BandraKurla Complex,
Santacruz( E) Mumbai-400 098.
.........RESPONDENTS
Counsel for Applicant(s)
Mr. Aditya Pratap, a/w A.B.Walunj Advocates
Page 2
(J) M.A. No.65/2014 in Application No.13/2014 (WZ)
Counsel for Respondent(s):
Ms. Shweta Busar, Advocate, holding for Ranjan Nehru
Advocate for Respondent No.1.
Mr. D.M.Gupte a/w Supriya Dangare Advocates for
Respondent Nos.2 to 4.
Mrs.Ujwala Pawar, DGP/ Mr.A.S.Mulchandani AGP,
S.S.P.Mishra, CCo, for Respondent Nos.5, 6.
Mr. Saurabh Kulkarni, a/w Supriya Dangare Advocates for
Respondent No.7.
Mr. Sameer Khale,a/w Rahul Garg, Chirag Chavan,
Makarand Rodge Advocates for Respondent No.8
Mr. T. N. Subramoniam a/w Saket Mone, Suresh D.
Shettiyar, Sunil Bhat Advocates i/b Vidhi Partners for
Respondent No.9.
Date: October 1st, 2014
J U D G M E N T
1. This is an Application filed by Project Proponent, raising preliminary objection regarding maintainability of Main Application (Application No.13 of 2014), on the ground that said Application is barred by Limitation as well Applicant has no locus to file it, and hence the same is liable to be dismissed. Secondly, that Original Applicant (Amit Maru) is not an 'aggrieved person' and, therefore, such Application under Section 14(1) (2) read with Page 3 (J) M.A. No.65/2014 in Application No.13/2014 (WZ) Sections 15 and 18 of the National Green Tribunal Act, 2010, is not maintainable at his behest.
2. The Project Proponent (M/s Windosor Reality Pvt Ltd), has come out with a case that the plans for construction of commercial building were issued by the Planning Authority on 7.7.1993. The project work was started long back. The construction work was going on for about a period almost over and above 8/10 years. The Project Proponent alleges that the building having 28 floors, 3 level podium and 2 voids, in total 33 floors, have been constructed and that by itself must be deemed to be a notice to the Applicant. So, it is not open for the Applicant now to raise such a dispute under false and frivolous allegations that 'cause of action' to file the Application has arisen first on 23rd October, 2013. The Applicant cannot raise such a dispute at a belated stage by giving goby to the specific provisions of Section 14 (3) read with Section 18 of the National Green Tribunal Act, 2010. The Hon'ble Bombay High Court and Hon'ble Supreme Court interpreted the special enactments like the Arbitration Act, 1998, the Electricity Act, 2003 and held that where a statute prescribes shorter period of limitation and different scheme of limitation is provided under such a Statute, the provisions of the Limitation Act, 1963, are excluded and the Tribunal must apply the period of Page 4 (J) M.A. No.65/2014 in Application No.13/2014 (WZ) limitation as prescribed under the special enactment while exercising its powers. So, when the special provision is set out under Section 14(3) of the NGT Act, then time cannot be extended any more by Application of Section 5 of the Limitation Act, 1963, or any such analogues provision.
3. The jurisdiction exercised by the NGT is not equivalent to writ jurisdiction available to the Hon'ble High Court under Article 226 of the Constitution and as such declaratory relief sought by the original Applicant (Amit Maru) cannot be granted since he is not 'aggrieved person' as such and hence, cannot maintain the Application for want of locus standi. For this reason also, the Application is liable to be dismissed.
4. The Project Proponent would submit that the plans of the construction were sanctioned by the Planning Authority on 7.7.1993 and the construction work was undertaken before about ten (10) years of filing of the Application. It is stated that the construction work of the building was very much going on within sight of the Applicant since he is resident of nearby locality and could have knowledge of the same. It is stated that the Application is filed with ill-motive to pressurize the Project Proponent in order to shell out certain amount without any reason. In other words, it is stated that the Page 5 (J) M.A. No.65/2014 in Application No.13/2014 (WZ) Application is filed with a view to blackmail the Project Proponent or for some other consideration.
5. According to the Respondent No.9, (Project Proponent) the 'cause of action' 'first arose' on 7.7.1993, when the plans for construction of commercial building were sanctioned by Municipal Corporation of Greater Mumbai. The time cannot be extended by the Tribunal beyond the prescribed period, as provided under Section 14(3) of the National Green Tribunal Act, 2010. It is alleged that the Applicant without having any locus standi has filed the Application by way of making fishing inquiry in the matter. On these premises, the Respondent No.9 sought dismissal of the Main Application.
6. The Original Applicant resisted the Misc. Application. On behalf of the original Applicant, written submission is filed, in addition to the oral arguments. It is contended that the concept of 'limitation' is alien to the Environment (Protection) Act, 1986. It is further contended that the violation of Environment (Protection) Act, 1986, can be dealt with at any point of time by giving suitable directions. It is further averred that Section 5 of the Environment (Protection) Act, 1986, may be invoked by the competent Authority, as and when violation of the Environment (Protection) Act, 1986, is brought to the notice of the competent Authority. According to the Page 6 (J) M.A. No.65/2014 in Application No.13/2014 (WZ) original Applicant, the construction work of the Respondent No.9, is carried out in violation of the Coastal Regulation Zone (CRZ), Notification, 2011, as well as the Environment (Protection) Act, 1986. The MCZMA has taken due action on basis of the complaint made by him on 23rd October, 2013, against gross violation of the CRZ Notification, 2011, by the Respondent No.9. The original Applicant would submit that view taken by the Hon'ble Principal Bench, New Delhi, in Goa Foundation vs Secretary, MoEF and ors (MA No.49/2013 in Application No.26/2012), is applicable to the facts of present case. It is further contended that the Application involves 'substantial question, relating to environment' and first 'cause of action' challenging illegality of construction work, first arose when legality of such construction work came to the notice of the Applicant. According to the Applicant, mere fact that the construction is of large scale and the building is of substantial height, will not give due notice about legality of the construction to any common man. The Applicant alleges that when the Developer makes construction in the private premises, concealing such activity from public eyes, by surrounding the site by steel sheets/shutters and get guarded it around the clock, and there is no access for inspection of the property nor any information is available Page 7 (J) M.A. No.65/2014 in Application No.13/2014 (WZ) about violation of Law. It is further stated that view taken by the Hon'ble Principal Bench in 'J. Mehta vs Union of India and ors' (Misc Application Nos.507,595,644,649 of 2013, in Application No.88/2013), is applicable to the facts of the present case. In view of such submissions, the original Applicant sought dismissal of the Misc. Application, whereby preliminary objections are raised by the Respondent No.9 (Developer).
7. We have heard learned counsel for contesting parties. We have also perused the written submissions filed by them. We have carefully gone through the case laws cited by them.
8. In view of these rival submissions, following questions need to be answered:
i) Whether the Original Application is maintainable at the instance of the Applicant or liable to be dismissed, due to absence of locus standi?
ii) Whether the Original Application is barred by Limitation?
9. As far as question of locus standi is concerned, the Respondent No.9, would submit that the original Applicant has filed the Application only with a view to seek fishing inquiry in the matter, without bonafides. The averments made by the Respondent No.9, may be Page 8 (J) M.A. No.65/2014 in Application No.13/2014 (WZ) reproduced for the purpose of understanding the main plank of submissions in this behalf. They are:
"The Respondent No.9 states that the Applicant has no locus standi to file the present Application as this Tribunal cannot deal with the matters as if it is public interest litigation. The Applicant is not affected by any of the acts of the Respondent No.9, while carrying out the construction activities on the said property and hence, he is not a person aggrieved within the meaning of Section 18 of the said Act and hence has no locus to file the same. This Hon'ble Tribunal is a creation of statute for adjudicating dispute specifically provided under the said Act and cannot and does not have the power of constitutional Courts exercising their powers under Articles 226 and 32 of the Constitution of India. The Respondent No.9 therefore, states that the Applicant is not having any locus to file the present Application."
10. Perusal of the original Application, reveals that grievance of the original Applicant is that the impugned construction activity is carried out in violation of CRZ Notification, 2011. Not only that but the competent Authority issued stop work order of which copy is annexed along with the Application. The original Applicant may not be personally affected, being a neighbor or resident of very same locality. Still, however, the original Applicant may demonstrate as to how he has interest in the environment of maintaining the coastal stretches of Mumbai. The violation of CRZ Notification, 2011, if at all is found to have been done by the Respondent No.9 that would give certain reasons to the Applicant to raise the Page 9 (J) M.A. No.65/2014 in Application No.13/2014 (WZ) environmental issues. He may not have personal cause of action. However, as a Member of the society, he may agitate the environmental issues about violation of the Laws like CRZ, in the interest of environment. At this juncture, it is not necessary to go into the details of merits of the Application. However, from the affidavit of Shri. Raju Vasave, In-charge Regional officer of the MPCB, it appears that the prosecution is initiated against the Respondent No.9, under Section 15 of the Environment (Protection) Act, 1986, read with Environment Impact Assessment (EIA) Notification,2006. So also the affidavit of Ajay Fulmali filed on behalf of the Respondent Nos.3 and 4, shows that the impugned construction work prima facie is not in keeping with the environmental norms. Considering the prima facie material available on record, it is difficult to say that the Application is totally bereft of any reason and without locus standi.
11. Now, the term 'environment' has to be interpreted liberally. The environmental dispute cannot be cribbed, cabined or put in the small compass of 'personal disputes' or 'property disputes' or "disputed rights between two groups" or "individual rights". The damage caused to environment has to be looked from holistic angle. Any person may raise environmental dispute irrespective of his being personally affected due to the act of wrong Page 10 (J) M.A. No.65/2014 in Application No.13/2014 (WZ) doer/polluter or violater of environmental Law/Norms. The only barrier is that such a person shall not file the Application with malafide intention. Secondly, he shall not be totally alien. In other words, if it is demonstrated that the Applicant is a person interested in protection of environment, or at least restitution of environment, then prima facie, he has locus standi to maintain the Application.
12. We may reproduce, for the purpose of ready reference, Section 14 (1) and (2) of the National Green Tribunal Act, 2010.
14. Tribunal to settle the dispute:-
(1) The Tribunal shall have the jurisdiction over all civil cases where a substantial question relating to environment (including enforcement of any legal right relating to environment), is involved and such question arises out of the implementation of the enactments specified in Schedule I. (2) The Tribunal shall hear the disputes arising from the questions referred to in sub section (1) and settle such disputes and pass order thereon.
13. On behalf of the Respondent No.9, it is argued that the Application cannot be termed as 'person aggrieved', so as to entertain the Application. We may point out that the expression 'person aggrieved' is used only in context of Section 16 of the NGT Act, 2010. Obviously, when any Appeal is required to be filed, then it has to be filed by a Page 11 (J) M.A. No.65/2014 in Application No.13/2014 (WZ) 'person aggrieved'. But, an Application can be entertained at the behest of any person, who is interested in protection, restitution or otherwise securing maintenance of environment. In any case, mere technical approach in such a case will not be appropriate. The person even though he has a legal grievance pertaining to probable adverse impact on environment, or probable adverse impact on environment, is entitled to approach the Tribunal, with such an Application, inasmuch as Section 14 (1) (2) of the NGT Act, 2010 will have to be read along with Section 15 and Section 20 of the NGT Act, 2010. He/she will come within ambit of Section 2(1) (j) of the NGT Act, 2010. In our opinion, protection of environment, is related to the fundamental right guaranteed under Article 21 of the Constitution and as such, anyone who has bonafide intention to protect environment can approach the Tribunal for the purpose of protection of such right.
14. In our opinion, prima facie, excessive construction without having EC, does amount to violation of the Environmental norms, at least, of the procedure to follow the Environmental norms. Section 14(1) of the National Green Tribunal Act, 2010, provides jurisdiction to the Tribunal to deal with 'substantial questions relating to environment' which also has to be read with Section 20 of Page 12 (J) M.A. No.65/2014 in Application No.13/2014 (WZ) the National Green Tribunal Act, 2010, even anticipated action ought to be considered as 'substantial question relating to environment'. In the present case, without EC beyond permissible limits, undertaking of huge construction involves environmental issues like use of groundwater, illegality/impermissibility of high rise building in a particular area, violation of C.R.Z. Regulations, violation of provisions of the Air Act and Water Act. The issues pertaining to car parking, use of RG area, sitting etc. which need to be thrashed out and answered appropriately. The expression 'environment' is wide enough to encompass within its fold many such things.
15. On behalf of the Respondent No.9, learned Advocate invited our attention to the observations in case of "Rana Sen Gupta vs (1) Union of India (2) State of West Bengal (3) M/s Rashmi metaliks Ltd (4) West Bengal Pollution Control Board" (Appeal No.54/2012). True, in the given case the Appellant was held to be a person having no locus standi to prefer the Appeal. It was held that "the Appellant was not the 'aggrieved person' to challenge the order, which was impugned before the NGT (Principal Bench)". However, the said case can be distinguished on the facts. Appellant Rana Sen Gupta was a person residing in village, which was allegedly impacted on account of so called activity. The allegations basically were that Rana Page 13 (J) M.A. No.65/2014 in Application No.13/2014 (WZ) Sen Gupta was a public spirited citizen. It was noticed, however, that there was absolutely no tangible material to start such a proclaimed status by Rana Sen Gupta. It was also noted that his previous Appeal No.32/2011, had been dismissed. Therefore, his locus standi was found to be dubious. Another case relied upon by the Respondent No.9, is of 'Ankur vs Maharashtra State Environment Impact Assessment Authority' (Application No.32/2012). The facts of that case are also on different footings. The Applicant alleged in the said Application that the Project Proponent had encroached upon the agricultural field of the farmers and other common land of the village. So called encroachment was in respect of agricultural land situated at village Kalane (district Sindhudurg), whereas, the Applicant's address was of Pen (district Raigad). Both these two (2) places were at a distance of 300/400 km away from each other. There was material on record to show that the Application was ill-motivated. Nothing of that sort is found on record of the present case.
16. The issue of locus standi of the Applicant and bar of limitation, to file the Application, will have to be considered on basis of prima facie material.
This Application is filed under Section 14(1), 15 and 18 of the National Green Tribunal Act, 2010. The contention of Respondent No.9 that such huge Page 14 (J) M.A. No.65/2014 in Application No.13/2014 (WZ) construction could have been ordinarily noticed by any passerby is prima facie acceptable. The height of construction went on and on, above the average level and became so notorious that any prudent person could have noticed the same, being a sky rise construction. What the Applicant alleges in the present case is that the Respondent No.9 made excessive construction beyond limits of the Environmental Clearance (EC) and that was not known due to lack of information in respect of original E.C.
17. In 'Goa Foundation & Anr vs Union of India & Ors' (In Misc Application No.49 of 2013, Application No. 26/2012) decided on July, 18th, 2013, five(5) Members Bench of the Principal Bench, headed by the Hon'ble Chairperson, it is held that:
"25. Aggrieved is a person who has suffered a legal grievance, against whom a decision has been pronounced or who has been refused something. This expression is very generic in its meaning and has to be construed with reference to the provisions of a statute and facts of a given case. It is not possible to give a meaning or define this expression with exactitude and precision."
18. According to the Respondent No.9, reliance of the original Applicant on case of 'Goa Foundation vs Union of India' decided by the Hon'ble Principal Bench, is misplaced. It is argued that Judgment in 'Goa Foundation' case (supra) may not be followed. On behalf of the Page 15 (J) M.A. No.65/2014 in Application No.13/2014 (WZ) Respondent No.9, it is further contended that the commercial building having 28 floors, 3 level podium, 2 voids, in all 33 floors and over a period of 8/10 years is constructed, which itself could be treated as deemed notice to the Applicant and, therefore, it is not open to him now to raise such a dispute, which is nothing but proclamation of omission and an attempt to extract easy money from the Respondent. The Respondent No.9, therefore urges to dismiss the main Application on the ground that the Application is not maintainable for want of locus standi. It is contended that view taken by Hon'ble Principal Bench in "Goa Foundation vs Union of India"
may be deviated from by This Bench inasmuch as it is not a binding precedent to be followed by this Bench. We do not agree. Whether it is a binding precedent or not is not the question which needs to be addressed at this juncture.
It is well settled principle that Judgment of a co-ordinate Bench must be duly respected by another Bench. This basic jurisprudential discipline shall be maintained to follow principle of 'stair desists'. Hence, we are unable to accept the contention of learned Counsel for the Respondent No.9.
19. We cannot brush aside the purposive interpretation of expression "any person aggrieved" as used in Section 18 (2) (e) of the National Green Tribunal Act, 2010. It is not Page 16 (J) M.A. No.65/2014 in Application No.13/2014 (WZ) referable to any person aggrieved by any kind of order as such, but may be a person aggrieved due to loss of environment, breach of environmental norms or like causes. Only barrier is that his action shall not be baseless, ill-motivated or that outcome of vendetta nor shall he be a person disinterested in such cause of environment but wants to take garb thereof for extraneous reasons. In latter cases the Application may be dismissed and the Tribunal will have to be on guard.
20. Learned Counsel for the Respondent No.9, strenuously argued that the Application is barred by limitation, in view of the fact that 'cause of action' for filing of the Application 'first arose' on 7.7.1993, when plans for construction of commercial building were sanctioned by the MCGM. The Respondent No.9, states that after twenty (20) years from the date of sanctioning the plan, now, filing of such Application will open up unwarranted issues, therefore the Application is totally misconceived. The Respondent No.9, seeks to rely on the wording of Sections 14 and 15 of the National Green Tribunal Act, 2010, as well as the special provisions of Limitation provided there under. Learned counsel for the Respondent No.9, would submit that general provision of the Limitation Act, are excluded in view of the special enactment, which provides specific provision in respect of Page 17 (J) M.A. No.65/2014 in Application No.13/2014 (WZ) the limitation clause and, therefore, there will be no scope for extension of limitation. It is argued that "the plain and simple language of Section 14(3) of the NGT Act, i.e. "unless it is made within a period of six months from the date, on which the cause of action for such dispute first arose", negates the principle of continuing cause of action. If the plea of continuing cause of action is accepted within the limitation, the statute would be eschewed of the important and vital words "first arose".
21. Reliance is placed on the observations in "Aradhana Bhargav & Ors. V. MoEF & Ors" [Application No.11 of 2013], decided by the Hon'ble Bench of NGT on 12.8.2013. The observations in relevant paragraphs of the said Judgment are as below:
"23. From the very reading, it would be quite clear that the Tribunal has jurisdiction over all civil cases only where a substantial question relating to the environment including enforcement of any legal right related to environment is involved and also the said substantial question should also arise out of the implementation and is included in one of the seven enactments specified under the Schedule - I. Even, if the applicant is able to satisfy the above requisites, the Tribunal can adjudicate the disputes only if it is made within a period of six months from the date on which the cause of action in such dispute first arose and the Tribunal for sufficient cause can condone the delay for a period not exceeding 60 days in making the application.
24. Under Section 15 of the Act, an application for relief and compensation to the victims of pollution and other environmental damage under the enactments specified in Schedule-I or for restitution of the property damage or for restitution of environment for such area or areas, the applicant could be filed within a period of five years from the date of which the cause of action for such Page 18 (J) M.A. No.65/2014 in Application No.13/2014 (WZ) compensation or reliefs first arose. Also, if sufficient cause was shown, the Tribunal is empowered to condone the delay for a period not exceeding 60 days. Significant it is to note that the expression "cause of action for such dispute first arose" is employed. By employing the above expression, the legislative intent indicating that the period of limitation would commence only from the date on which the first event constituting the dispute arose, is explicit.
This is not only an indication but also the caution that the later dates on which subsequent events arose should not be taken into account for computing the period of limitation.
28. Traite law it is that the special law of limitation, in any given enactment, will always exclude the general law of limitation. The NGT Act, 2010, a special enactment specifically provides period of limitation under Section 14(2) and 15(3), as stated supra. The Principal Bench, NGT has already held in Jesurethinam & Ors Vs. Ministry of Environment, Union of India &Ors, reported in 2012 (2) FLT 811 NGT that, when a specific provision for limitation is provided under the special statute, the general provisions of the Limitation Act, 1963 are inapplicable. Hence, the Tribunal is afraid whether the theory of continuing cause of action can be made applicable to the present factual position of the case for which the specific period of limitation is available under the NGT Act, 2010.
30. A person who wishes to invoke the jurisdiction of the Tribunal or Court has to be vigilant and conscious of his rights and should not let the time to go by not taking appropriate steps. It is true that the provisions of law of limitation have to be construed liberally but the same cannot be applied to the present facts of the case for the reasons stated above. It is true that the Tribunal must adopt a practical approach which is in consonance with the provisions of the Act providing limitation. In the instant case, the period of limitation has begun to run long back. The period of limitation once commences operating; it does not stop but continues to operate with its rigour. An interpretation accepting the continuing cause of action would frustrate the very object of the Act and the purpose Page 19 (J) M.A. No.65/2014 in Application No.13/2014 (WZ) of prescription of limitation. In the instant case, it is contended by the respondent project proponent that nearly 600 crores have been spent and more than 50% of the work is over, hence, the project proponent who obtained the environmental clearance in the year 1986 and has completed not less than 50% of the work by spending hundreds crores of rupees would be thrown to jeopardising his project at the long lapse of years. Needless to say, if it is allowed, it would be against the very intent of the law. Even it may be true that the applicants are aggrieved persons and it may even be true that there was violations of provisions of law but action should have been initiated within the prescribed period of limitation. In view of all the above, it can be well stated that the contentions put forth by the Learned Counsel for the applicants that the application was within time have to be rejected."
22. In case of "Aradhana Bhargava" (Supra) the challenge was to EC. That was an Appeal under Section 16 of the NGT Act, 2010. Herein, the challenge is mainly to the violations of the EC conditions. Both these matters are on different footings. We do not find parallels between them. Hence, Judgment in "Aradhana Bhargava" case is not applicable to the facts of the present case.
23. The Counsel further seeks to rely upon observation in 'Nikunj Developers & anr vs State of Maharashtra Environment Department and Ors' (MA No.347/2012, arising out of Appeal No.76/2012) decided on 14.3.2012, by the Hon'ble Principal Bench of the NGT. It has been held :
"19. From language of the above provision it is clear that the Tribunal loses jurisdiction to condone the delay if the delay is Page 20 (J) M.A. No.65/2014 in Application No.13/2014 (WZ) of more than 90 days. Every appeal has to be filed within 30 days from the date of communication of the order. That is, what an applicant is required to ensure before the appeal is heard on merits. However, the Tribunal has been vested with the jurisdiction to entertain the appeal which is filed after 30 days from the date of communication of an order. This power to condone the delay has a clear inbuilt limitation as it ceases to exist if the appeal is filed in excess of 60 days, beyond the prescribed period of limitation of 30 days from the date of communication of such order. To put it simply, once the period of 90 days lapses from the date of communication of the order, the Tribunal has no jurisdiction to condone the delay. The language of the provision is clear and explicit. It admits of no ambiguity and the legislative intent that Tribunal should not and cannot condone the delay in excess of 90 days in all, is clear from the plain language of the provision.
20. As stated in the cases Hiralal RatanLal and India Houses (supra) the period of limitation statutorily prescribed, has to be strictly adhered to and cannot be relaxed and or departed from, on equitable consideration. Further, in construing a statutory provision, the first and the foremost rule of construction is that of literary construction. We do not see any reason to expand the scope of the provision and interpret the proviso to Section 16 in the manner that Tribunal can be vested with the power of condoning the delay beyond 90 days.
Such interpretation would be contrary to the specific language of the Section and would defeat the very legislative intent and object behind this provision. "
24. So far as the question of limitation is concerned, we will have to examine the averments of the Applicant. The averments may or may not be proved in final analysis. Still, however, it cannot be overlooked that the construction activity is stopped by the MCGM, after the complaint was filed by the Applicant, as per order dated January 6th, 2014. According to him, the construction Page 21 (J) M.A. No.65/2014 in Application No.13/2014 (WZ) activity cannot be carried out in CRZ-I, area and the competent authority ought to have issued directions under Section 5 of the Environment (Protection) Act, 1986. He submits that since the competent authority, did not give any EC and the Respondent No.9, did not obtain any permission from the MCZMA, for impugned construction for the project in question, illegal construction is ongoing activity, and can be challenged, because the 'cause of action' is still continuing. He alleges that when he got knowledge that the impugned construction was being carried out without permission of the statutory authority, though it falls in CRZ-I, area, he immediately filed complaint dated 23rd October, 2013, but no action was initiated by the MCZMA. It is for such a reason that he filed the Application and claims that it is within limitation.
25. It may be stated that originally, the MCZMA granted permission for the construction of commercial building in 1993. The sanction certificate was issued on 18.9.1997. In or about 2000, the Respondent No.9, came into possession of land in question. On 26th December, 2001, the plans for residential building were approved by the MCGM. In October, 2005, development rights were issued for development of the property. The Respondent No.9, obtained conveyance of the entire land and his name was mutated in the Property Register Card. The Page 22 (J) M.A. No.65/2014 in Application No.13/2014 (WZ) construction activity, no doubt, started long back. But the real question is whether the conditions for continuation of construction activity were followed by the Respondent No.9?. The Respondent No.9, relied upon the case of "Munnilal Girijanand v. State and others" (Application No. 45/2014). It was a case of Slum Rehabilitation Area (SRA) project which had commenced in 2002, when it was not governed by EIA Notification, 2006. The facts of that case are of altogether different from the present case. Secondly, it was found that the Applicants (Munnilal and others) were litigating before different Forums, including the City Civil Court, Hon'ble High Court and Apex Court in respect of identical issue, before filing of the Application in the Tribunal under Section 14 of the NGT Act, 2010. So, it was a case of going from one Court to another for the same the same kind of relief. In "J. Mehta vs Union of India and Ors" (M.A.Nos.507,509,644 and 649/2013, in Application No.88/2013) of the National Green Tribunal (PB), considered the question of limitation in following way:
"53. Thus, it is clear that the cause of action should have a direct nexus with the matters relating to environment. In the present case, the respondents can hardly be heard to contend that since they have been flouting with impunity, the law, the terms and conditions of the EC for long, and therefore, every person is expected to know such violations or unauthorized use, and as such, the application would be barred by limitation. Respondent No. 9 has not come to the Page 23 (J) M.A. No.65/2014 in Application No.13/2014 (WZ) Tribunal with clean hands and disclosed complete details, which were exclusively within their knowledge and possession. In the normal course of business, Respondent No. 9 would have first entered into agreements with other persons for providing these premises, either on sale or lease, as the case may be. Then such buyers/lessees would start making constructional changes and provide infrastructure necessary for using the parking and services area for commercial purposes. Then alone, such persons would have started using the premises for such purposes.
All these facts have been withheld by Respondent No. 9. Therefore, the Tribunal would be entitled to draw adverse inference against Respondent No. 9 in that behalf. In any case, Respondent No. 9 and other private respondents have converted the user of the premises contrary to the specified purpose and in violation of law and terms and conditions of the EC. Thus, even such an approach would support the case of the applicant and in any case the respondents cannot be permitted to take advantage of their own wrong or default.
54. The cause of action is not restricted to 'in personam' but is an action available to any person in terms of Section 14 of the NGT Act. It empowers any person aggrieved to raise a substantial question relating to environment including enforcement of any legal right relating thereto. Every citizen is entitled to a clean and decent environment in terms of Article 21 of the Constitution and the term 'cause of action first arose' must be understood in that sense and context. The applicant has been able to establish that he first came to know about the misuser and change of user, particularly with regard to adverse environmental impact, only in the middle of December, 2012 and immediately thereafter, he took steps retuning the authorities concerned to take action as per law but to no avail. Then 'he filed the present application within the prescribed period of six months. The respondents have not been able to rebut successfully the factual matrix stated by the applicant. As already stated, they have withheld relevant facts and information from the Tribunal.
Page 24 (J) M.A. No.65/2014 in Application No.13/2014 (WZ)
55. A cause of action is a bundle of facts which should give, in its composite form, right to a plaintiff against the defendant to approach a court or Tribunal for a legal remedy or redressed of his grievance. Thus, the existence of a legal remedy to the plaintiff is a sine qua non for an actionable cause of action. In view of the above reasoning, we have no hesitation in concluding that the present application is not barred by time.
56. Lastly but most importantly, now we have to deal with the question as to whether the breach of conditions of EC is likely to cause environmental and health hazards or not. We have already held that Respondent No. 9 has not only violated the specific terms and conditions of the EC dated 27th November, 2006 but has also miserably failed to submit an application for reappraisal of the project. Furthermore, the said Respondent No. 9 has committed breach of the bye laws, fire safety measures, Corporation laws, etc. All the public authorities have specifically taken the stand that at no point of time, did they accord any permission or sanction for conversion of the parking area for commercial purposes and its misuser or unauthorized construction. In fact, according to them, they have taken appropriate steps against Respondent No. 9 in accordance with law. We have already noticed that this Tribunal is not concerned with the violations and breaches committed by Respondent No. 9 with regard to other laws in force but for environmental laws in terms of Schedule I to the NGT Act and its adverse impact on environment and public health.
57. It has come on record that approximately 59 of commercial area has been increased by such unauthorized conversion and misuser. The terms and conditions of the EC have specifically provided that in the event of any change in the scope of the project, Respondent No.9 was expected to take steps for reappraisal of the project and take fresh EC, which admittedly, has not been done by Respondent No. 9 despite lapse of considerable time. These violations would consequently have a direct impact on traffic congestion, ambient air quality, contamination of underground water, sewage disposal and municipal solid waste disposal besides Page 25 (J) M.A. No.65/2014 in Application No.13/2014 (WZ) other adverse impact on population density in the area. With the significant change of commercial area by 59, the EC itself would be substantially affected and it would be for the authorities concerned to examine whether the EC can be continued or requires to be recalled. There is a drastic change in PSY with change in sq.ft. area as the EC was not intended for such area to which Respondent No. 9 has now expanded its activity. Furthermore, assessment of water requirement is based upon the number of users and other services in the area and this substantial change has fundamentally been altered and would have drastic and adverse effects on all these aspects. The EIA Report submitted by Respondent No. 9 itself shows that these are the various aspects, the variation of which is bound to alter the entire basis for grant of the EC. For instance, the parking for 1772 cars was to be provided in the project in terms of EIA report. For this purpose, the basement, lower ground floor in one block and the multi-level car parking in the Block 2P had been provided. Major part of this area had been converted and used by Respondent No. 9 and other private respondents for commercial purposes. It is not even the case of Respondent No. 9 that the required number of cars can be parked in that building. The cars which could have been parked in the building now would have to be parked on the public roads/places leading to lowering the road capacity resulting in lowering the average speed of the vehicle, consequently increasing the air pollution."
(Emphasis by Us)
26. The term 'cause of action' is a bundle of facts. There cannot be two opinion about legal position that once the 'cause of action' starts running, then it cannot be stopped. In case of violation of Law, particularly, like CRZ Notification, violation continues, when the construction activity goes on without hindrance. As stated before, the competent authority directed the Page 26 (J) M.A. No.65/2014 in Application No.13/2014 (WZ) Respondent No.9, to stop construction activity and therefore, the construction work now has come to halt. It appears prima facie that the question regarding alleged violation of CRZ, Notification, is yet to be determined by MCZMA. Under the circumstances, the Application cannot be held as totally barred by limitation, inasmuch as the 'cause of action' is continuous and still remains unabated. In our opinion, question of locus as well as question of limitation ought to be decided on case to case basis.
27. What is meaning of expression 'such disputes' in relation to Section 14 (2) of the NGT Act, 2010, would depend upon facts of a particular case. One cannot be oblivious of the fact that the Legislature has purposefully used the expression 'such disputes' which imply plurality of nature of dispute, which may be raised in various kind of environmental litigations. Needless to say, it will not be possible to accept straight jacket formula for applicability of sub-section (3) of Section 14. Unless it can be clearly gathered that the dispute has origin, which could be referable to a fixed time of period due to its nature itself, counting of time will not begin from the day one of fixed staring point. Nobody will deny that once limitation period commences, then it will not be arrested in the midst thereof. Close scrutiny of sub-clause (3) of Section 14, will Page 27 (J) M.A. No.65/2014 in Application No.13/2014 (WZ) make it amply clear that period of limitation will commence from the 'date of cause of action' for such dispute when it 'first arose'. If this sub-clause, is properly bisected, the legal position which emerges, may be stated in following way:
a) Filing of Application can be allowed within six months from the date of 'commencement of cause of action' for "such dispute" and,
b) From "first date of arising of cause" of action.
28. We cannot overlook the material fact that 'first cause of action' in respect of present dispute arose when CRZ Notification's violation was noticed by the Applicant and he made complaint to the concerned Authority. It is important to note that though the MCZMA, is the Authority to take action in the matter on its own, yet failure to take such action by itself, would give rise to 'cause of action', because it is the breach of mandate under the Environment (Protection) Act, 1986, and the order issued thereunder by the MoEF, that will trigger cause of action. A copy of order dated 6th March, 2012, issued by the MoEF, shows that MCZMA, is the Authority created by MoEF, under Section 3 of the Environment (Protection) Act, 1986, to exercise powers and take certain measures for protecting and improving quality of coastal environment and preventing, abating and controlling Page 28 (J) M.A. No.65/2014 in Application No.13/2014 (WZ) environmental pollution in the areas of the State of Maharashtra. The relevant part of Notification dated 6th March, 2012, may be reproduced for ready reference:
II. The Authority shall have the power to take the following measures for protecting and improving the quality of the coastal environment and preventing, abating and controlling environmental pollution in areas of the State of Maharashtra; namely :-
(i) Examination of proposals for changes or modifications in classification of Coastal Regulation Zone areas and in the Coastal Zone Management Plan (CZMP) received from the Maharashtra State Government and making.
Specific recommendations from Coastal Regulation Zone point of view as per the provisions of Coastal Regulation Zone notification, 2011;
(ii) (a) inquiry into cases of alleged violation of the provisions of the said Act or the rules made there under or any other law which. is relatable to the objects of the said Act and, if found necessary in a specific case, issuing directions under Section 5 of the said Act, insofar as such directions are not inconsistent with any direction issued in that specific case by the National Coastal Zone Management Authority or by the Central Government;
(b) Review of cases involving violations of the provisions of the 'said Act and the rules made thereunder or under any other law which is relatable to the objects of the said Act, and if found necessary referring such cases, with comments for review to the National Coastal Zone Management Authority:
Provided that the cases under sub-paragraphs (ii)
(a) and (ii) (b) of paragraph II only be taken up suo motu on the basis of complaint made by an individual or an representative body or an organization;
(iii) filing complaints under Section 19 of the said Act, in cases of non-compliance of the directions issued by it under sub-paragraphs (i) and (ii) of paragraph II of this Order; (iv) to take action under Section 10 of the said Act Page 29 (J) M.A. No.65/2014 in Application No.13/2014 (WZ) so as to verify the facts concerning the issues arising from sub-paragraphs (i) and (ii) of paragraph II of this Order.
29. A plain reading of above Notification reveals that the Authority is empowered to take action including issuing directions under Section 5 of the Environment (Protection) Act, 1986. It is obvious, therefore, that when the Authority failed to take suitable action, when CRZ violation was complained and brought to the notice of the competent Authority, the 'first cause of action' had arisen to file the present Application. Apart from that, we cannot overlook the fact that the Applicant could not have knowledge of particulars of the EC granted in favour of the Project Proponent and, therefore, could have no reason to file such Application before verification of the fact that enormous construction was carried out in breach of the EC conditions and within CRZ area.
30. Considered from the standpoint of above view, we are of the opinion that "such disputes" in the present Application arose when the MCZMA failed to issue directions under Section 5 of the Environment (Protection) Act, 1986, irrespective of knowledge that the construction activity was in breach of the CRZ Notification. We are of the opinion that the Applicant could have knowledge of the nature of initial EC granted in favour of the project Proponent. Secondly, initial construction activity was Page 30 (J) M.A. No.65/2014 in Application No.13/2014 (WZ) below 20,000 sq mtrs and, therefore, the Applicant might be under impression that no EC was required. However, project activity increased by leaps and bounds and, therefore, he gathered knowledge that certain illegal activity was going on. It is in the wake of such 'subsequent event' that he raked up the dispute in question. Obviously, the cause of action 'first arose' for such a dispute when knowledge of excessive project activity was gained and that Competent Authority failed to exercise powers under Section 5 of the Environment (Protection) Act,1986, because 'cause of action' triggered for the purpose of filing this Application and hence it is within limitation.
31. In the final analysis, we hold that the present Application, in the given circumstances, is not barred by limitation, nor can be dismissed for want of 'locus standi'. Under the circumstances, Misc Application No.65/204, is dismissed with no order as to costs.
The Main Application scheduled for hearing on next date.
..............................................., JM (Justice V. R. Kingaonkar) .............................................., EM (Dr.Ajay A. Deshpande) Date: October 1st, 2014 Page 31 (J) M.A. No.65/2014 in Application No.13/2014 (WZ) Page 32 (J) M.A. No.65/2014 in Application No.13/2014 (WZ)