Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 4, Cited by 0]

Delhi High Court

Sidhartha Extension Pocket C Residents ... vs Union Of India & Ors. on 15 September, 2023

Author: Sanjeev Narula

Bench: Chief Justice, Sanjeev Narula

                          *     IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                    Reserved on: 05th September, 2023
                                                 Pronounced on: 15th September, 2023

                          +     W.P.(C) 11740/2023 & CM APPL. 45840/2023, CM APPL.
                                45841/2023

                                SIDHARTHA EXTENSION POCKET C RESIDENTS WELFARE
                                ASSOCIATION & ANR.                         ..... Petitioners
                                             Through: Mr. Kirti Uppal, Sr. Advocate with
                                                      Mr. Nalin Tripathi and Mr. Nischal
                                                      Tripathi, Advocates.
                                             versus

                                UNION OF INDIA & ORS.                               ..... Respondents
                                              Through:          Mr. Piyush Beriwal, Ms. Anandita
                                                                Aggarwal and Ms. Disha Chaudhary,
                                                                Advocates.
                                                                Mr. Siddharth R. Gupta, Advocates.
                                                                Mr. Sanjay Katyal, SC, DDA with
                                                                Mr. Nihal Singh, Advocates.
                                                                Ms. Beenshaw N. Soni, SC, MCD
                                                                with Ms. Mansi Jain and Ms. Ann
                                                                Joseph, Advocates.
                                                                Mr. Rajesh Katyal, Standing Counsel
                                                                with Ms. Parina Katyal, Advocate for
                                                                R-3.
                                CORAM:
                                HON'BLE THE CHIEF JUSTICE
                                HON'BLE MR. JUSTICE SANJEEV NARULA
                                                JUDGMENT

SANJEEV NARULA, J.

1. Voicing the collective concerns of the residents of Pocket C, Siddhartha Extension, New Delhi, their Resident Welfare Association, and Senior Citizens Welfare Forum have brought forth the instant Public Interest Signature Not Verified Digitally Signed By:SAPNA SETHI W.P.(C) 11740/2023 Page 1 of 10 Signing Date:15.09.2023 15:15:56 Litigation. At the core of their grievance, lies the decision-making process surrounding the route alignment of the Delhi-Meerut Regional Rapid Transport System ["RRTS"]. Designed as a semi high-speed rail corridor, the RRTS aims to establish connectivity between Delhi, Ghaziabad, and Meerut. The Petitioners argue that authorities' decision to abandon the initial route plan, referred to as Option 1, in favour of an alternate route - Option 3, is arbitrary, lacks proper justification, and poses adverse consequences for the well-being and quality of life of the residents of Siddhartha Extension.

The Petitioners' grievance

2. Mr. Kirti Uppal, Senior Counsel, presented the following arguments on Petitioners' behalf:

2.1. The Petitioners' opposition is not against the public project itself, which is ostensibly designed to serve the greater good. Rather, they are aggrieved with the deviation from originally planned route, which had also been endorsed by Respondent No. 1 [Ministry of Railways, Union of India], and did not include Siddhartha Extension in the Delhi-Ghaziabad-Meerut RRTS alignment. Respondent No. 3 - the National Capital Region Transport Corporation ["NCRTC"], has unilaterally altered this plan to include a viaduct that would pass directly through Siddhartha Extension, connecting the stabling yard at Jangpura, New Delhi. This new route has been adopted without the requisite approval from Respondent No. 1.
2.2. NCRTC, as the agency responsible for executing the project, owes a duty of transparency to the Project Affected Families. Despite this obligation, they have failed to disseminate any information pertaining to the revised plan to the affected residents. Compelled by this lack of Signature Not Verified Digitally Signed By:SAPNA SETHI W.P.(C) 11740/2023 Page 2 of 10 Signing Date:15.09.2023 15:15:56 communication, the Petitioners resorted to filing a request under the Right to Information Act, 2005 ["RTI"]. The response to the RTI request revealed that there is no recorded evidence indicating the rationale for NCRTC to opt for Option 3, in place of Option 1, or whether Respondent No. 1 ever granted an approval for this substantive change in the project's alignment. 2.3. The RTI response merely cites techno-commercial infeasibility for preferring Option 3. However, Option 1, which avoids traversing Pocket C of Siddhartha Extension, is more economical. According to the cost comparison of the alternates, Option 1, with a span of 675 meters, comes with an estimated cost of Rs. 7872 lakhs. In contrast, Option 3, covering a shorter distance of 565 meters, is estimated to cost Rs. 4365 lakhs. Thus, Option 1 is not only less intrusive to the residential area, but also more financially prudent, offering substantial savings without compromising the project's objectives.
2.4. The rights of the colony's residents to safety, convenience, and property must not be disregarded. Invoking Article 300A of the Constitution of India, 1950, Mr. Uppal asserted that residents have a protected legal right to their properties. As such, NCRTC should be precluded from encroaching upon these rights, without adhering to the due process of law. This stance is in keeping with the broader principle that even public projects must respect individual rights and liberties.
2.5. Financial considerations aside, Option 1 is still the most viable route for the RRTS. While this option may be nearly Rs. 35 crores more expensive than the alternatives, it offers the distinct advantage of not displacing residents or disrupting the planned development of Delhi. The extra cost should be weighed against the potential social and human impact, making Signature Not Verified Digitally Signed By:SAPNA SETHI W.P.(C) 11740/2023 Page 3 of 10 Signing Date:15.09.2023 15:15:56 Option 1 as the most socially responsible choice.
2.6. Beyond the potential infringement of property rights, if Option 3 is proceeded with, the resultant risks to residents' quality of life and safety, would be manifold. Construction under this plan would inevitably result in noise and air pollution, making daily life intolerable for residents.

Additionally, the placement of hazardous infrastructure and heavy machinery in a residential zone would not only pose a safety threat, but would also disrupt essential amenities, such as access roads and parking facilities. Given that a less disruptive and more resident-friendly option exists, the Respondents must be directed to consider designs that minimize these negative impacts.

Submissions on behalf of NCRTC

3. Mr. Rajesh Katyal, counsel for NCRTC, strongly opposed the maintainability of the present petition by raising following counter- arguments:

3.1. The RRTS project is periodically undergoing scrutiny of the Supreme Court in W.P. (C) 13029/1985 titled M.C. Mehta v. Union of India. Citing multiple orders passed in the afore-noted case, Mr. Katyal underscoredg the Supreme Court's recognition of the project's significance and its explicit directives to expedite construction. Any judicial intervention at this juncture could disrupt the project's timeline and set a precedent for future delays. 3.2. On merits, he contended that the impugned decision to forego Option 1 is underpinned by sound and rational reasoning. In the absence of any demonstrable arbitrariness or unreasonableness in the decision-making process, this Court should abstain from entertaining the petition at hand.
Signature Not Verified Digitally Signed By:SAPNA SETHI W.P.(C) 11740/2023 Page 4 of 10 Signing Date:15.09.2023 15:15:56

Reliance was placed upon Jayabheri Properties Private Limited Ors. v. State of Andhra Pradesh and Ors.1 3.3. Respondent No. 1 has no authority in finalization of the RRTS alignment and thus, no approval was required for modification of proposed routes.

Analysis and findings The RRTS project

4. The Delhi-Ghaziabad-Meerut RRTS corridor has received government approval through a sanction order dated 07th March, 2019, with a total project cost of approximately Rs. 30,270 crores. Construction work commenced in June 2019 and has been progressing on schedule. The priority section of this corridor is set to be operational by early 2023, while full commissioning is targeted for 2025. Importantly, the project is substantially funded to approximately 60% of the total cost. Currently, the NCRTC has mobilized a workforce of over 14,000 professionals, who are diligently working around the clock to ensure timely completion. The RRTS corridor is not merely a transport project, but also a significant initiative in environmental sustainability. According to the Detailed Project Report for the RRTS corridor, it is estimated that the system will reduce 60,000 tonnes of particulate matter, 4,75,000 tonnes of nitrogen oxides, 8,00,000 tonnes of hydrocarbons and carbon monoxide, annually. Moreover, the RRTS is expected to contribute significantly to reducing pollution levels by augmenting the modal public transportation share, thereby decreasing the number of vehicles on the roads. Additionally, the efficient electric 1 (2010) 5 SCC 590.

Signature Not Verified Digitally Signed By:SAPNA SETHI W.P.(C) 11740/2023 Page 5 of 10 Signing Date:15.09.2023 15:15:56

operation of the RRTS will further reduce both air and noise pollution.

Thorough evaluation by a team of experts

5. NCRTC's deliberations on feasibility of the proposed alignment options are as follows:

" Table 3: Comparison of Alignment options for connecting line (viaduct) from Sarai Kale Khan Station to Jangpura Stabling Yard Main Merits Demerits Final Reason for Feature Decision acceptance/ Rejection Alignment Option-1 By passing Siddharth This Alignment will have Not Siddhartha extension following disadvatanges/ recommended The alignment is Extension colony is not technical issues: costlier, difficult Colony getting to construct and affected 50 m span over Barapulla technically not flyover is having sharp feasible.
                                                          horizontal curve of 145 m.                   Therefore, cannot
                                                          As per SoD the minimum                       be selected.
                                                          radius of horizontal curve
                                                          for the depot/stabling yard
                                                          should not be less than
                                                          300m.     Therefore,     the
                                                          alignment is technically not
                                                          feasible.

                                                          Further, the alignment will
                                                          have a 122 m span viaduct
                                                          with 65-degree skew angle
                                                          at railway crossing. Out of
                                                          122 m span, 50 m length is
                                                          on curve of 150m radius
                                                          and 72 m length is straight.
                                                          Due to space constraint,
                                                          launching and movement
                                                          of construction machinery
                                                          and materials, 122 m single
                                                          span     viaduct   is   not
                                                          possible.

                                                          The       feasibility    of
                                                          construction       of    an
                                                          intermediate pier in the
                                                          space available between the
                                                          running tracks is also
                                                          explored and found not
                                                          feasible due to (i) OHE



Signature Not Verified
Digitally Signed
By:SAPNA SETHI            W.P.(C) 11740/2023                                                                     Page 6 of 10
Signing Date:15.09.2023
15:15:56
                                                           traction lines of 25 KV for
                                                          Delhi Agra main line is a
                                                          hinderance in mobilization
                                                          of construction machinery
                                                          in the intermediate space
                                                          (ii)    Construction   will
                                                          require block periods and
                                                          shutdowns which will not
                                                          permitted by railway.

                                                          This alignment will be
                                                          costlier due to additional
                                                          requirement of 101 m span
                                                          of     viaduct  on     this
                                                          alignment which can be
                                                          avoided by choosing option
                                                          II alignment.

                                                          Parapet of RRTS viaduct is
                                                          at a close proximity of 3m
                                                          from G+4 building (near
                                                          Barapulla Flyover).
                             Alignment Option-2
                             Inside      Geometry of      24 no Flats inside Siddharth   Earlier            The radius of
                             Siddharth   alignment is     extension colony is getting    recommended.       curve is 702.5 m
                             Extension   made             affected.                                         which is more
                             colony      smooth                                          It has been        than compared to
                             affecting                    Alignment inside Siddharth     further            minimum
                             24       no                  extension colony is having     improvised         technical
                             Flats                        horizontal curve of radius     for option- III.   requirement     of
                                                          702.25 m. The chances of                          300m.           24
                                                          wear and tear increase with                       Numbers of flats
                                                          reduction of radius.                              would be affected
                                                                                                            inside Siddharth
                                                                                                            Extension which
                                                                                                            will have higher
                                                                                                            cost            of
                                                                                                            compensation as
                                                                                                            well as higher
                                                                                                            number          of
                                                                                                            displacements.
                                                                                                            Hence          not
                                                                                                            selected.
                             Alignment Option-3
                             Inside      Number of        8 numbers of Flats inside      Recommended        The radius of
                             Siddharth   affected flats   Siddharth extension colony                        curve is 1500m
                             Extension   are reduced      is getting affected                               which will ease
                             colony      to 8 number                                                        out the vibration
                             affecting 8 from       24                                                      and noise. At the
                             numbers     numbers.                                                           same time, it will
                             of Flats    Thus,      16                                                      affect only 8 no.
                                         number                                                             of flats inside
                                         affected flats                                                     Siddharth




Signature Not Verified
Digitally Signed
By:SAPNA SETHI            W.P.(C) 11740/2023                                                                          Page 7 of 10
Signing Date:15.09.2023
15:15:56
                                          are    being                                    Extension which
                                         saved inside                                    will have lower
                                         Siddharth                                       cost            of
                                         Extension.                                      compensation,
                                                                                         lesser pollution
                                         Geometry of                                     and          lower
                                         alignment is                                    number          of
                                         improvised                                      displacements.
                                         to make it                                      Hence       found
                                         further                                         most suitable and
                                         smooth.                                         selected       for
                                                                                         construction.

                                                                                        [Emphasis Supplied]

6. The potential alignment options for the concerned viaduct propose the following: (a) bypassing Pocket C of Siddhartha Extension (Option 1), or
(b) running through Pocket C of Siddhartha Extension, impacting 24 flats (Option 2), or (c) cutting through Siddharth Extension colony and affecting 8 flats. As can be seen from the above excerpt, these alignment options for the RRTS have undergone rigorous evaluation process by a team of domain experts. As per their evaluation, Option 3 not only minimizes the number of flats affected, but also presents a cost-effective approach when compared to Options 1 and 2. Importantly, the positioning of pillars in Option 3 has been carefully planned to ensure non-interference with roadways or other easement rights like parking and free spaces. It also minimizes the impact on local residents by affecting the least number of flats, and offers the most technically feasible and economically prudent route. Given the considerations outlined above, it is clear that NCRTC's decision to forego Option 1 is anchored in valid technical and social considerations. The chosen alignment is not an arbitrary decision, but one steeped in technical viability, cost-efficiency, and broader societal gains.
Signature Not Verified Digitally Signed By:SAPNA SETHI W.P.(C) 11740/2023 Page 8 of 10 Signing Date:15.09.2023 15:15:56

Public interest

7. Public interest stands at the forefront of this project, given its significant benefits such as reducing air pollution, alleviating traffic congestion, and offering a more efficient transportation system. Additionally, the project promises substantial environmental benefits, as indicated by the Detailed Project Report, including significant reductions in annual emission rates of particulate matter, nitrogen oxide, hydrocarbons, and carbon monoxide. Thus, in the act of balancing individual property rights and overarching public interest, the latter must take precedence. The scale tips in favour of a solution that serves the larger community, and ensures the most efficient use of public resources.

Safety measures

8. It is also worth noting that NCRTC is not a novice in the field, but is a specialized government entity with extensive experience in executing complex and heavy infrastructure projects. They have a robust safety mechanism in place to monitor, supervise, and direct construction activities. This adds an additional layer of assurance that construction will be conducted in a manner that prioritizes both, safety and environmental concerns. NCRTC has demonstrated a commitment to mitigating the impact of construction on the well-being of Siddhartha Extension residents; they have devised a comprehensive approach to construction that would ensure speed and safety. The construction within the society's boundaries is scheduled with additional resources to ensure its expeditious completion. Before the initiation of construction activities, proper road diversions will be Signature Not Verified Digitally Signed By:SAPNA SETHI W.P.(C) 11740/2023 Page 9 of 10 Signing Date:15.09.2023 15:15:56 established and managed by trained and experienced traffic marshals. This will separate construction-related vehicular activity from general traffic, thereby reducing the likelihood of congestion and accidents. During the construction phase, stringent safety measures will be in place: the worksite will be fully enclosed by high barricades and will be monitored by security personnel to restrict unauthorized entry. Upon completion of the construction, NCRTC has committed to restoring the site to its original state, supplemented by modern amenities for the residents. This restoration will take place before the site is handed back to the respective governing agency.

9. Therefore, NCRTC has strategically planned allocation of resources to expedite the completion of the project as swiftly as possible. These are not merely preventive measures, but a proactive strategy aimed at safeguarding the general public from construction-related hazards. In sum, these measures demonstrate NCRTC's conscientious approach to balancing the imperatives of public infrastructure development with the everyday lives and concerns of affected residents.

10. Dismissed, along with pending applications.

SANJEEV NARULA, J SATISH CHANDRA SHARMA, CJ SEPTEMBER 15, 2023/as Signature Not Verified Digitally Signed By:SAPNA SETHI W.P.(C) 11740/2023 Page 10 of 10 Signing Date:15.09.2023 15:15:56