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 3, Cited by 14]

National Green Tribunal

Supreme Court Group Housing Society & ... vs All India Panchayat Parishad & Ors on 18 December, 2012

         BEFORE THE NATIONAL GREEN TRIBUNAL,
                  PRINCIPAL BENCH
                      NEW DELHI
                         ......

                    APPLICATION NO. 34 OF 2011

In the matter of:

1.    Supreme Court Group Housing Society
      Through its Secretary
      Shri Santosh Paul, Mayur Vihar Phase-1
      Delhi-110001.

2.    Indian Foreign Service,
      Group Housing Society,
      Through its Secretary,
      Shri Om Prakash,
      Mayur Vihar Phase-1
      Delhi-110091.
      Petitioners

                                                 .......Applicants
                             Versus

1.    All India Panchayat Parishad
      Through its President / Chairman / Secretary
      Mayur Vihar Phase-1,
      Delhi-110091.

2.    Delhi Development Authority
      Through its Vice Chairman,
      Vikas Sadan, INA
      New Delhi.

3.    The Commissioner
      Municipal Corporation of Delhi
      Town Hall,
      Delhi.



                              1
 4.    The Commissioner of Police
      Through A.C.P. (East)
      Delhi Police Head Quarters
      I.P. Estate
      New Delhi.

5.    Deputy Commissioner of Police (Traffic)
      Delhi Police Head Quarters,
      I.P. Estate,
      New Delhi.

6.    Delhi Pollution Control Committee
      4-5 Floor, I.S.B.T. Building
      Cashmere Gate
      Delhi.

7.    Sub-Divisional Magistrate (East)
      Govt. of NCT of Delhi
      Geeta Colony
      Delhi.

8.    Govt. of NCT of Delhi
      Department of Environment
      Delhi Secretariat
      I.P. Estate
      Delhi.
                                                    ......Respondents

Counsel for Appellant:

Mr. Raj Panjwani, Sr. Advocate along with
Ms. Sonia Singhani, Adv.

Counsel for Respondent:
Mr. Vageesh Sharma               for R - 1
Ms. Shobhana Takiar              for R- 2
Mr. Gaurang Kanth                for R - 3
Mr. Rajiv Nanda                  for R - 4, 5 & 8
Mr. Anjum Javed                  for R - 6

                             2
                          JUDGMENT

PRESENT:

Justice A.S. Naidu (Acting Chairperson) Dr. G.K. Pandey (Expert Member) Dated:18th December, 2012 A Public Interest Litigation (PIL) was filed by the Supreme Court Group Housing Society and Indian Foreign Service Group Housing Society in the Hon'ble High Court of Delhi and was registered as (W.P.(C) No.1185/2011). The said Writ Petition was transferred to the National Green Tribunal on 23rd November, 2011 by consent of parties for adjudication and disposal. The main issue raised in the petition is pertaining to the noise pollution caused due to use of loud speakers, DJ systems, Music Systems, public address system etc. during weddings, receptions, parties and other functions arranged in the premises of "All India Panchayat Parishad" situated in a strategic point of the Housing Societies thereby violating the terms of allotment of the said premises. It is averred that All India Panchayat Parishad had let out the adjacent land for marriages, parties etc., which are held almost every day in the year 2010 and even thereafter. The noise 3 emanating from the loud speakers, musical systems, DJ sets, etc. disturbs and affects the residents living in the area, from the commencement of the function until past midnight. The noise produced affects the health and disturbs the sleep of the residents more particularly infants and aged people and also deprives children from concentrating in their studies and preparing for tests and examination.

2. We are conscious of the facts that noise pollution not only causes annoyance, but also leads to significant adverse health impacts like rise of blood pressure, hearing impairment, neurological disorders etc. Children are most susceptible to noise pollution which may slow down the process of development of their mental capacity. As noise has been regarded as a pollutant, the Ministry of Environment and Forests has brought out Noise Pollution (Regulations and Control) Rules 2000 under the provision of the Environment (Protection) Act, 1986. These rules provide for ambient quality standards in respect of noise for different areas / zones as specified in the schedule annexed to the Rule. Relevant portion of the Rules is quoted here in below:

4

Ambient Air Quality Standards in Respect of Noise Area Category of Limits in dB(A) Leq Code Area/Zone Day time Night (6.00 am time to10.00 (10.00 pm) pm to 6.00 am) A Industrial 75 70 Area B Commercial 65 55 Area C Residential 55 45 Area D Silence 50 40 Zone

3. As per the laid down procedure, any person requiring to use loud speaker or public address system is required to take prior permission from the concerned Authority (Police), and the use should be prohibited between 10.00 pm to 6.00 am. In spite of the existing provisions and the procedures laid down, it is alleged that the All India Panchayat Parishad has been letting out its premises 5 for various purposes including weddings, and other functions wherein loudspeakers / music systems are used till late nights without taking proper permission from the concerned Authority thereby causing noise pollution affecting the inhabitants of the locality. Besides loud-speakers and music systems, heavy duty electricity generator is also installed which causes not only noise pollution but also poses air pollution problems. In addition to the activities mentioned above, bursting of loud fire crackers during marriage ceremonies and other functions also add to the noise pollution problems. It is alleged in the petition, that in spite of repeated complaints to the police, no action is taken to stop the nuisance of noise pollution emanating from the use of loudspeakers, music systems and other sources.

4. Apart from above, during such events 100 to 200 vehicles are being parked on the road which obstructs the right of way of the residents and the blockage of traffic results in continuous use of horns which ultimately disturbs the peace in the area. Besides, it is alleged, the leftover food, garbage and bottles are thrown all over the land and on the road which is illegal and poses health hazards and results in foul smell in the area as also creates menace of flies and insects.

6

5. In course of the hearing, Mr. Dube, the Executive Secretary of All India Panchayat Parishad (Respondent No.1) submitted that the plot in question is no longer let out or used for holding marriages or other functions. In view of the said statement made by R-1, the Tribunal by an interim order had directed that the said plot in question shall not be used or let out for the purpose of marriages and other functions which may violate the mandatory Rules, Regulations or Circular issued by the Government from time to time. Later, Mr. Sheetla Shankar Vijay Mishra, appeared on behalf of R.1 in the capacity of General Secretary (HQ) before us and reiterated that the said premises is no more used or let out to outsiders for marriages or holding other functions, which may cause noise pollution and that the same is used for holding meetings of the Parishad and occasionally is being given to its Members for marriages of their family members.

6. The effect of noise on health is a matter which has not yet received full attention which it deserves. Pollution being wrongful contamination of the environment which causes material injury to right of an individual, noise can well be regarded as a pollutant because it contaminates environment, with high decibel noise intensity, causes nuisance and affects the health of a person and 7 would therefore offend Article 21 of the Constitution if it exceeds a reasonable limit.

According to Encyclopaedia America:-"Noise by definition is unwanted sound. What is pleasant to some ears may be extremely unpleasant to other, depending on a number of psychological factors. The sweetest music, if it disturbs a person who is trying to concentrate or to sleep, is noise to him, just as the sound of a pneumatic riveting hammer is noise to nearly everyone. In other words, any sound may be noise if circumstances cause it to be disturbing". The pollution as evil, thus brings the society to understand that mankind is part of nature. Richard Maybe, in his "Handbook on Pollution" observes that the "root cause of pollution probably lies in the sort of world we have chosen to build for ourselves, and in our thoughtless worship of progress at any cost. This amply illustrates that pollution is plain progress crisis".

7. It is well known fact that various environmental laws have failed to afford sufficient remedial measures for the individual sufferers, and the criminal liability created thereunder is mostly generalised and is of little to the person or persons who become victims of any pollutant, that apart there is no independent Act on noise pollution.

8

8. In course of hearing, Shri D. Rajeshwar Rao, Ld. Counsel appearing for R. No. 4, 5 & 7 filed standing order No. Ops.73 and Standing Order No.Ops. 82 dealing with the menace of noise pollution and guidelines for permitting commercial use of Farm Houses for social functions respectively but then it appears that the guidelines have not been issued to all the Police Stations consequently its implementation remained very weak. On 20 th April, 2012, we directed the Jt. Commissioner of Police (Traffic) as well as Jt. Commissioner of Police (Genl.) to appear in person before this Tribunal on 3rd May, 2012 and to apprise the Tribunal with regard to the steps taken for implementation of the guidelines and the notifications issued to avoid noise pollution. The aforementioned Authorities or their representatives appeared before us on 3rd May, 2012 and made their submissions. After hearing the parties and Counsel, this Tribunal was satisfied that the Rules framed and notifications issued are followed more in its breach than compliance. Therefore, this Tribunal directed the Divisional Commissioner (East Delhi) to coordinate and convene a meeting of all the concerned officers comprising of the Member Secretary, DPCC, Jt. Commissioner (Police HQ), the Jt. Commissioner (Traffic), Additional Commissioner (Transport/ 9 Enforcement), Additional Commissioner, (Licensing) etc. to discuss ways and means for implementation of the provisions of the Standing Order No. Ops. 73 and work out the modalities for removal of menace of noise pollution in the capital city of Delhi. In compliance with the order, a joint meeting was held and a comprehensive report was filed on behalf of Sub-Divisional Magistrate (East Delhi) R-7 stating that the report has been prepared after elaborate discussions made in the Committee which was constituted in consonance with the directions issued by this Tribunal. The said report was served to all the parties. Shri Raj Panjwani, Senior Learned Counsel for the Applicant has also prepared and submitted a note incorporating his suggestions to control noise pollution.

9. In compliance with our directions, it appears a detailed Action Plan has been prepared in the meeting conveyed by the Divisional Commissioner, Delhi, the decisions taken, modalities adopted and duties assigned to various departments which attended the meeting. On perusal of this Action Plan, we feel that by and large it should be able to reduce/mitigate noise pollution. However, to make it more effective, few modifications have been suggested by us and modified Action Plan is placed below:- 10

i) Actions to be taken by the Member Secretary DPCC:
a) To establish and run a call centre where the complaints related to noise pollution can be lodged 24 x 7 hours by the citizens.
b) To draw a detailed action plan / standard operating procedure (SOP) regarding control of noise pollution in industrial, hospitals and educational/institutional areas including monitoring mechanism and surveillance system.
c) To draw a detailed action plan / standard operating procedure (SOP) to implement ban or use of generator sets of capacity of 5 KVA and above in the residential area between 10 pm to 6 am.
d) To examine and issue notification regarding inclusion of provisions for compounding of offences of noise pollution.
e) To examine in detail the requirement and use of decibel meters and to prepare a detailed standard operating procedure in this respect including maintenance and up-keep of sound decibel meters.
ii) Actions to be taken by Transport Department:
a) Inclusion of status of pressure horn in the vehicle at the level of issuing pollution control certificate. 11
b) To issue notifications with respect to increase of fine amount, ban on manufacturing / distribution / sale of pressure horn and ban on modification of vehicular silencers in the NCT of Delhi.
c) To check and prohibit the entry of heavy vehicles fitted with pressure horn and to arrange for awareness in the form of pamphlets / slips etc. in association with DCs and Traffic Police.
d) To conduct Information Education and Communication (IEC) programmes in association with Education Department and the DCs.
iii) Actions to be taken by Traffic Police:
a) Mandatory Challan and prosecutions of noise polluting vehicles.
b) Strict implementation of the acts / rules / directions.
iv) Actions to be taken by Delhi Police:
a) The complaints so forwarded by the call centre be attended immediately by the Area SHO and confiscation and seizure of the amplifiers and other noise pollutants. Production of the case before the area SDM within 24 hours of such seizure. 12
b) To assist the area SDM in survey of the religious places causing noise pollution and provide necessary infrastructure to remove noise causing instruments and gadgets.
c) To provide full support to the executing agencies as and when required.
v) Actions to be taken by the Office of the Deputy Commissioner:
a) SDMs to hear the cases and file prosecutions.
b) SDMs to complete survey of religious places causing noise pollution and take steps to remove such installations.
c) DCs to chalk out modalities in consultation with Transport Department for checking the vehicles fitted with pressure horn at the borders of Delhi with neighbouring states.
d) To conduct Information Education and Communication (IEC) programmes in association with Education Department and the Transport Department. 13
vi) Actions to be taken by the Education Department, GNCT of Delhi.
a) To incorporate education materials in the curriculum of the schools with respect to control of noise pollution.
b) To organize the IEC activities amongst the students and youth in consultation with the DCs.

10. After going through the minutes and modalities as reflected above this Tribunal directs that effective steps should be taken by the Divisional Commissioner, Delhi as well as other authorities for strict compliance of the modified Action Plan enumerated in the preceding paragraph. It is, further, directed that the Divisional Commissioner, Delhi will take review meetings from time to time with the concerned departments so as to ensure that the above Action Plan evolved is implemented by the various identified departments in letter & spirit.

11. Further, it is necessary to provide adequate numbers of noise meters to all the police stations to enable them to check the noise levels emanating from the various sources and accordingly take appropriate actions. In addition to provide proper maintenance 14 facilities for the noise meters, it is equally important to impart proper training to the concerned police personnel so as to use the noise meters properly during field inspections. We direct D.C. (East) to ensure the availability of the adequate number of noise meters, proper training of the staff and maintenance of the equipment.

12. Delhi Pollution Control Committee (DPCC) shall undertake periodically noise survey in different areas of Delhi especially covering those which are located close to the heavy traffic intersections, sensitive areas such as hospitals, educational institutions, courts etc. Special drive to monitor noise pollution levels during the festival seasons should also be undertaken on yearly basis. This would be helpful in evolving proper strategy /action plan to further mitigate noise pollution problems in the various parts of the capital.

13. DPCC will ensure that generator sets of capacity of 5 KVA and above, will conform to the standards prescribed for noise levels from time to time by concerned authorities including CPCB and MoEF.

15

14. All India Panchayat Parishad, Mayur Vihar, Phase-1 Delhi will not let out in future, its premises for holding marriages or other functions which may cause noise pollution problems.

15. The Municipal Corporation of Delhi is directed to take appropriate action against All India Panchayat Parishad, if it is found that left out food, garbage and bottles are thrown on road by them to avoid any health hazards to the public.

16. Divisional Commissioner, Delhi and DPCC must ensure compliance with the directions of Hon'ble Court in its judgment dated 10th May, 2001 passed in the Free Legal Aid Cell case (reported in AIR 2001 DELHI 455).

17. Noise pollution and the menace arising therefrom is not confined to the Housing Society of the Applicants but is a general problem. It has crossed the danger point and is threatening the entire society. Immediate measures therefore are to be taken in this regard. Therefore, it will be the responsibility of the area SDM's and Local Police to see that sound pollution Rule is directly adhered in the letter and spirit. In the event any officer or authority are found to ignore or not pay any heed to the violation, the said action should be viewed as serious violation of law and strict action 16 should be taken against the Officer ignoring such illegal activities and he should be suitably dealt with and would be liable for disciplinary action.

18. The suggestions made above, it is needless to be said, are general in nature and not exhaustive. The authorities are free to adopt such other means or modalities or measures to prevent noise nuisance, as the circumstances may mandate. With the aforesaid observations the Appeal is disposed of. Parties to bear their own cost.

Dr. G.K. Pandey                                 Justice A.S. Naidu
Expert Member                                   Acting Chairperson




Anju
(Court Master)
18th December, 2012




                                   17