Legal Document View

Unlock Advanced Research with PRISMAI

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

National Green Tribunal

Budhsen Rathour vs Union Of India on 15 September, 2022

     Item No. 05
                            BEFORE THE NATIONAL GREEN TRIBUNAL
                                CENTRAL ZONE BENCH, BHOPAL
                                  (Through Video Conferencing)

                                       Appeal No.06/2019 (CZ)
                                          I.A. No. 24/2019


     Budhsen Rathore                                                      Appellant(s)

                                                 Versus

     Union of India & Ors                                               Respondent(s)

     Date of completion of hearing and reserving of order: 12.09.2022
     Date of uploading of order on website: 15.09.2022
     CORAM:        HON'BLE MR. JUSTICE SHEO KUMAR SINGH, JUDICIAL MEMBER
                   HON'BLE DR. ARUN KUMAR VERMA, EXPERT MEMBER


     For Applicant (s):                           Mr. Kaustav Dhar, Adv

     For Respondent(s) :                          Mr. Om Shankar Shrivastava, Adv
                                                  Ms. Parul Bhadoria, Adv


                                           ORDER

1. The M/s South Eastern Coalfields Ltd. (WBP & Environment Department), Seepat Road, Bilaspur vide its letter no. SECL/BSP/ENVT/Khairaha UG/18/6932 dated 18th June, 2018 moved online proposal no.

IA/MP/CMIN/75469/2018 dated 16th July, 2018 for expansion of Khairaha underground coal mining project from 0.585 MTPA to 0.819 MTPA of M/s South Eastern Coalfields Limited located in District Shahdol, M.P for environmental clearance. The proposal was considered by the Expert Appraisal Committee of Thermal and Coal Mining sector in MoEF & CC and project was accorded environmental clearance on 28.07.2005 for production capacity of 0.585 MTPA in mine lease area. The sectoral Expert Appraisal Committee in its meeting held during 13-14 December, 2018 has recommended the project for revalidation of the existing environmental clearance as mandated under the Ministry Notification dated 06.04.2018 and grant of environmental clearance to the expansion project. Based on recommendations of the EAC, the MoEF & CC by 1 revalidated the existing environmental clearance and accorded environmental clearance to the Expansion of Khairaha underground coal mining project of M/s SECL from 0.585 MTPA to 0.819 MTPA in an area of 472.065 ha located in Tehsil Burhar, Distraict Shahdol (Madhya Pradesh) on 11.01.2019 under the provisions of the environment Impact Assessment notification 2006 and subsequent amendments/circulars thereto subject to the compliance of the terms and conditions and environmental safeguards.

2. Aggrieved by the order this appeal has been preferred against EC dated 11.01.2019 for expansion of Khairaha Underground Coal Mining Project of M/s South Eastern Coalfields Limited located in District Shahdol (Madhya Pradesh) from 0.585 MTPA to 0.819 MTPA. The impugned EC was granted in pursuance of recommendations of EAC in 41st Meeting held on 13-14.12.2018 read with Minutes of 36th Meeting held on 31.08.2018 reproduced below:

Minutes of 36th Meeting held on 31.08.2018 "36.1.3 The EAC, after detailed deliberations on the proposal, noted the following:-
The proposal is for environment clearance to the project for expansion of Khairaha Underground coal mining project from 0.585 MTPA to 0.819 MTPA by M/s South Eastern Coalfields Ltd in an area of 472.065 ha (ML area 470.872 ha) at tehsil Burhar, District Shahdol (MP).
There is no forest land involved under the project. Further, no National Park, Wildlife Sanctuaries, Eco-sensitive Zones are located within 10 km from the mine lease boundary.
The proposal seeks environmental clearance under the provisions contained in Para 7(10 of the EIA Notification, 2006, without any ToR for the project and the fresh public hearing.
Total area of the coal mine as per the block allotment is 652.874 ha. However, as per approved Mining Plan, the area has been reported to be 472.065 ha. The Mining Plan, including Mine Closure Plan, is reported to have been approved by the SECL Board on 25th November, 2017.
Earlier, the project for its capacity of 0.585 MTPA was granted environmental clearance by the Ministry vide letter dated 28th July, 2005 based on the public hearing was conducted on 3(in October, 2003.
The Regional Office, Bhopal has conducted site 2 inspection of the area on 9th May, 2018 to monitor the status of compliance of conditions, stipulated in the environment clearance dated 28th July, 2005 and submitted the report vide their letter dated 18th June, 2018.
36.1.4 The Committee, after detailed deliberations, observed that in compliance of this Ministry's Notification dated 6th April, 2018, the project proponent needs to obtain the environmental clearance under the EIA Notification, 2006 for considering the present proposal for expansion.
Accordingly,      and      based     on    its    earlier
recommendations       in     similar    proposals,   the
Committee desired for additional information in respect of the following:-
Public notice to be issued in leading newspapers (one national and two local) for information of the stakeholders about commencement of the project and present coal mining operations of capacity 0.585 MTPA in mine lease area of 470.872 ha, inviting comments and their redressal, Valid Mining Plan and the Mine Closure Plan duly approved by the competent authority, Compliance status of the conditions stipulated in the environmental clearance dated 28th July, 2005 from the Regional Office at Bhopal.
Consent to operate from the State Pollution Control Board for the present mining operations.
Forest clearance for the Revenue Forest land of 6.825 ha involved in the earlier mine/ease.

Redressal of issues raised during the last public hearing conducted by the SPCB on 30th October, 2003.

Coal production realized from the mine from 1994- 95 vis-a- vis capacity stipulated in the environment clearance dated 28th July, 2005.

Details of court cases and the compliance status.

The proposal was, therefore, deferred for the needful on the above lines.

6. That Office Memorandum was issued by the MoEF&CC on 15.09.2017 for production capacity expansion up to 40% of production capacity without Public Hearing with certain conditions. On the basis of the above OM a proposal was submitted for grant of Environmental Clearance for expansion and was recommended for grant of Environmental Clearance for expansion from 0.585 MTPA to 0.819 MTPA to Khiraha Under Ground Mine without a public hearing in the 3 existing mine lease area of 472.065 ha."

41st Meeting held on 13-14.12.2018 41.5.3 Earlier, the proposal for re-validation of existing environmental clearance dated 28th July, 2005 in terms of the Ministry's Notification dated 6th April, 2018, was considered by the EAC in its meeting held on 31st August, 2018.During the meeting, the EAC desired/insisted for the information as under:-

(i) Public notice to be issued in leading newspapers (one national and two local) for information of the stakeholders about commencement of the project and present coal mining operations, inviting comments and their redressal.
(ii) Valid Mining Plan and the Mine Closure Plan duly approved by the competent authority,
(iii) Compliance status of the conditions stipulated in the environmental clearance dated 28th July, 2005 from the Regional Office at Nagpur,
(iv) Consent to operate from the State Pollution Control Board for the present mining operations,
(v) Redressal of issues raised during the last public hearing conducted by the SPCB on 3t7 October, 2003, along with the R&R details duly certified by the State Government,
(vi) Details of court cases and the compliance status 41.5.4 During deliberations on the proposal, the Committee noted the following: -
The proposal is for revalidation of environmental clearance dated 28th July, 2005 as mandated under the Ministry's Notification dated 6th April, 2018, and grant of environmental clearance to the project for expansion of Khairaha Underground Coal Mining Project form 0.585 MTPA to 0.819 MTPA in mine lease area of 472.065 ha of M/s South Eastern Coalfields Limited located in tehsil Burhar, District Shahdol (Madhya Pradesh) under the provisions contained in para 7(ii) of the EIA Notification, 2006, without any fresh ToR for the project and exemption from public hearing in terms of the Ministry's OM dated 15th September, 2017.

No forest land is involved in the project.

Mining Plan, including the Progressive Mine Closure Plan for the project of capacity 0.585MTPA was approved by CIL Board on 25th September, 2003 with an initial capital outlay of Rs.88.3303 Crores. Revised Mining Plan for the project for 4 expansion from 0.585 MTPA to 0.819MTPA has been approved by SECL Board on 25th November, 2017.

Earlier, environmental clearance was granted by the Ministry vide letter dated 28th July, 2005based on public hearing conducted by the State Pollution Control Board on 30th October, 2003 for production capacity of 0.585 MTPA in mine lease area of 513.50 ha. The revised mining plan for the proposed expansion project involves an area of 472.065 ha, as per the notification under the Coal Bearing Act, 1957 for the actual land of 478.89 ha and after excluding revenue forest land of 6.825 ha.

Consent to Operate for the existing production capacity has been obtained from the Madhya Pradesh State Pollution Control Board on 15th April, 201, which is valid up to 31st March, 2019.

The proposal for re-validation of environmental clearance in accordance with the Ministry's Notification dated 6th April, 2018 was considered by the EAC in its meetings held on 31st August, 2018. As per observations of the EAC, public Notice for information of the stakeholders about present coal mining operations of capacity 0.585 MTPA in mine lease area of 513.5 ha, was issued on 21st September, 2018 inviting comments within one month. As informed, no comments/suggestions were received within the prescribed time frame. Also, all other requirements insisted by the EAC for revalidation of the EC were observed to be complied with.

41.5.5 The EAC, after detailed deliberations and in exercise of the provisions contained in para7(10 of the EIA Notification, 2006 and consideration of the parameters mentioned in the Ministry's OM dated 15th September, 2017, exempted the project from public hearing, and recommended for grant of environmental clearance to the expansion of Khairaha Underground Coal Mining Project form 0.585 MTPA to 0.819 MTPA in mine lease area of 472.065 ha of M/s South Eastern Coalfields Limited located in tehsil Burhar, District Shahdol (Madhya Pradesh) for a period of one year, subject to revalidation of the existing environmental clearance dated 28th July, 2005 and further subject to compliance of the terms & conditions and environmental safeguards mentioned below:

 The project proponent shall collect and analyze one season data for environmental parameters and submit for consideration of the EAC before 31st December, 2019.
 The project proponent shall obtain Consent to establish from the State Pollution Control Board for capacity of 0.819 MTPA prior to commencement of the increased production.
5
 Transportation of coal from face to coal heap shall be carried out by belt conveyor. Further, the coal transportation from coal heap to Coal Handling Plant shall be carried out through covered trucks.
 Mitigating measures to be undertaken to control dust and other fugitive emissions all along the roads by providing sufficient numbers of water sprinklers.
 Sufficient coal pillars shall be left un-extracted around the air shaft (within the subsidence influence area) to protect from any damage from subsidence, if any.
 Solid barrier shall be left below the roads falling within the block to avoid any damage to the roads and no depillaring operation shall be carried out below the township/colony.
 Depression due to subsidence resulting in water accumulating within the low lying areas shall be filled up or drained out by cutting drains.
 Regular monitoring of subsidence movement on the surface over and around the working area and impact on natural drainage pattern, water bodies, vegetation, structure, roads and surroundings should be continued till movement cases completely. In case of observation of any high rate of subsidence movement, appropriate effective corrective measures should be taken to avoid loss of life and materials. Cracks should be effectively plugged with ballast and clay soil/suitable materials.
 Garland Surface drains (Size, gradient and length) around the safety areas such as mineshaft and low lying areas and sump capacity should be designed keeping 50% safety margin over and above the peak sudden rain fall and maximum discharge in the area adjoining the mine sites. Sump capacity should also provide adequate retention period to allow proper settling of silt material. Sufficient number of pumps of adequate capacity shall be deployed to pump out mine water during peak rain fall.
 Sufficient number of pumps of adequate capacity shall be deployed to pump out mine water during peak rain fall.
 The company shall obtain approval of CGWA for use of groundwater for mining operations at its enhanced capacity of 0.819 MTPA.
 Continuous monitoring of occupational 6 safety and other health hazards, and the corrective actions need to be ensured.
 A third party assessment of EC compliance shall be undertaken once in three years through agency like ICFRI/NEERI/HT or any other expert agency identified by the Ministry."
1. Contentions raised on behalf of the Appellant are that requisite procedure laid down under the EIA Notification dated 14.09.2006 has not been followed, particularly with regard to public hearing. OM dated 15.09.2017 could not have the effect of modifying the EIA Notification dated 14.09.2006. No proper evaluation has been conducted. The data of 2002 was considered while granting original EC on 28.07.2005 which is stale for considering expansion. The Project Proponent has failed to comply with EC conditions of 2005 with regard to preparation of subsidence map and its monitoring on monthly basis which was required to be submitted before expansion which has not been done. Plantation has also not been done as required. Digital monitoring studies of land use have not been submitted. Occupational Health Surveillance Programme of the workers has not been undertaken. The area is energy surplus and thus there is no requirement of energy to be produced from coal as per Central Electricity Authority's Load Generation Balance Report ("LGBR") for 2018-2019. The PP has not shown justification for the project with the evidence of confirmed end user. No Cumulative Impact Assessment and Carrying Capacity studies have been done in respect of the mining area in question.
2. Vide order dated 03.03.2020, the Tribunal issued notice to the respondents including the PP, the MoEF&CC and the State of M.P.
3. Reply has been filed by the MoEF&CC justifying the grant of EC for expansion for capacity for mining. It is stated that EC was originally granted on 28.07.2005 for 0.585 MTPA capacity in project area of 472.065 ha. and public consultation was conducted on 30.10.2003.
7

Ministry of Coal requested to dispense with public hearing for expansion on which EAC granted exemption from public hearing, since the expansion was upto 40% of the production capacity in 2-3 phases. The exemption from public hearing has been granted subject to fulfillment of following conditions:-

i. Predicted air quality parameters are within the prescribed norms.
ii. Coal transportation is through conveyor system up to the silo and then loading to railway wagons, involving no transportation through roads.
iii. Coal mining is done through deployment of surface miners, replacing three dust generating operations of the conventional mining system namely drilling, blasting and crushing in one go.
iv. Public hearing already conducted for the total mine lease area involved and no more area is required for the proposed expansion.
v. Compliance status of EC conditions monitored by the concerned Regional Office of this Ministry is found to be satisfactory.
vi. Other statutory requirements like Consent to Establish/Operate, Clearance from CGWA, approval of Mining Plan and the Mine Closure Plan, Mine Closure Status Report as applicable, Forest Clearance, etc. are satisfactorily fulfilled.
4. Proposal was deferred by the Expert Appraisal Committee (EAC) of the Ministry for Thermal & Coal Mining Sector in its 36th Meeting held on 31.08.2018 and thereafter in its 41st Meeting held on 13-14th December, 2018, considering the information provided, EC for expansion was recommended, subject to the following conditions:-
a. Underground work place environmental conditions shall be rendered ergonomic and air breathable with adequate illumination in conformance with DGMS standards. (Refer Para No. 4.1, clause (a), condition no.
(iv) in the EC Letter dated 11.01.2019).

b. Transportation of coal, to the extent permitted by road, shall be carried out by covered trucks/conveyors.

           Effective control measures      such       as     regular
           water/mist      sprinkling/rain gun etc. shall be carried

out in critical areas prone to air pollution (with higher values of PM 10/ PM2.5) such as haul road, loading/unloading and transfer points. Fugitive dust 8 emissions from all sources shall be controlled regularly. It shall be ensured that the Ambient Air Quality parameters conform to the norms prescribed by the Central/State Pollution Control Board. (Refer Para No. 4.1, clause (h), condition no. N in the IX' Letter dated 11.01.2019).

c. The transportation of coal shall be carried out as per the provisions and route proposed in the approved Mining Plan. Transportation of coal through the existing road passing through any village shall be avoided. In case, it is proposed to construct a `bypass"

road, it should be so constructed so that the impact of sound, dust and accidents could be appropriately mitigated. (Refer Pam No. 4.1, clause (b), condition no. (iii) in the EC Letter dated 11.01.2019).
d. Vehicular emissions shall be kept under control and regularly monitored. All the vehicles engaged in mining and allied activities shall operate only after obtaining 'PUC' Certificate form the authorized pollution testing centres. (Refer Para No. 4.1, clause
(b), condition no. (iv) in the EC Letter dated 11.01.2019).

5. The Regional Officer, MoEF & CC had submitted compliance status report dated 18.06.2018 to the effect that Project Proponent has installed 4 monitoring stations in core zone and 4 ambient air quality stations in buffer zone as well. Monitoring of Air, Water & Noise was being done fortnightly and that of Heavy metals, once in six months.

6. We have heard learned Counsel for the parties and considered the matter.

Consideration of the issue

7. First point to be considered is the validity of exemption from public hearing for expansion of the project, as permissible as per OM dated 15.09.2017. Similar issue was considered vide order dated 25.08.2020 in Appeal no. 78/2018, Laxmi Chuhan vs. Union of India & Ors. It was held that public hearing had been earlier conducted, hence there was no prejudice by exemption from public hearing. Public of the area was benefitted by expansion of the project. Exempting public hearing in terms of OM dated 15.9.2017 could not be held to be illegal nor against EIA notification dated 14.9.2006. In the present case, we have already noted the basis for exemption in terms of 36th and 41st Meetings on 31.08.2018 and 13-14.12.2018 of the EAC and conditions subject to which EC for expansion was granted. In absence of any prejudice to the environment or interest of the inhabitants, exemption from public hearing per se cannot be held illegal. However, whether prejudice has been caused or not needs to be looked into.

8. Further question is compliance of conditions for expansion and of impact of expansion. The PP has not filed any response. Relevant documents have also not been filed inspite of opportunity to do so. Burden of showing that activity of expansion is benign is on the PP.

9. In these circumstances, even if exemption from public hearing is held to be legally permissible, an independent investigation of impact of expansion and status of compliance of conditions for expansion has to be undertaken.

3. The matter was taken up by this Tribunal on 28th March, 2022 and after hearing the parties at length, a Joint Committee was constituted as follows:

"12.Accordingly, we constitute a joint Committee comprising CPCB, State PCB and District Magistrate to ascertain status of compliance of conditions for expansion and impact of the project on the environment and people in the area by undertaking site visit and considering the view point of all stakeholders, including the inhabitants of the area. State PCB will be the nodal agency for compliance and coordination. We permit any stakeholder to represent to the Committee through the State PCB within one month from today.
13.The Committee may furnish its report within three months by e- mail at [email protected] preferably in the form of searchable PDF/ OCR Support PDF and not in the form of Image PDF.
List for further consideration on 25.07.2022. A copy of this order be forwarded to CPCB, State PCB and District Magistrate, Shahdol by e-mail for compliance."

4. In compliance thereof, a Joint Committee submitted the report as follows:

"In compliance of the order a joint committee of following officers was constituted:
1. Mrs Pragti Verma, Sub Divisional Magistrate(SDM), Sohagpur, Dist. Shahdol (M.P.) (Representative of the Collector ,Dist- Shahdol)
2. Sh.Sunil Kumar Meena, Scientist 'D', CPCB, Regional Directorate, Bhopal(MP)
3. Sh. Sanjeev Kumar Mehra, Regional Officer, MPPCB, Shahdol(M.P) 1.0 Terms of references (TOR) of the committee in light of the order:
To ascertain status of compliance of conditions for expansion and impact of the project on the environment and people in the area by undertaking site visit and considering the view point of all stakeholders, including the inhabitants of the area, following TOR were defined:
i. Verification of the present compliance status of Environmental Clearance (EC) conditions stipulated under EC expansion letter dated 11th January 2019 for expansion from 0.585MTPA to 0.819MTPA of M/s South Easthern Coalfields Limited, Khairaha underground Coal Mining Project ii. Study the impact of the project on the environment by carrying out Ambient Air Quality (AAQ), Water Quality & Noise level monitoring iii. Study the impact of the project on the people in the area w.r.t.
health, noise, road transportation, road accident, dust pollution, water quality etc. Committee members have carried out 04 visits of the project site during May & June 2022 months. The details are as below:
S.No. Date of visit Activities taken up by the members
1. 9th May 2022 - Site visit to identify the monitoring locations of Ambient Air Quality (AAQ), Noise level & Water Quality
2. 20th-21st May - Monitoring of the AAQ & Noise level was 2022 carried out at identified locations for 2 days with a gap of 7days.

27th-28th May - Water sampling was carried out on 21st May 2022 2022

3. 23rd& 24th June - Discussion with the nearby inhabitants of the 2022 area viz. Khannath, Khairaha, Chirhiti village & others.

- Discussion with PHED dept, Health dept officials to take their viewpoint of the impact on the water quality & health 2.0 Brief on the Khairaha Underground mining of M/s SECL, Sohagpur The fully mechanised underground mining of M/s SECL at Village Khairaha, Sohagpur established in 513.50Ha lease area at (longitude 81°26"48' & 81°28"16' E and latitude 23°08"08' & 23°10"23' N) held its public hearing on 30th October 2003 and obtained its environmental clearance (EC) on 28 th July 2005 for production capacity of 0.585MTPA. The mine started its operation on 26th March 2012 after obtaining Consent to Operate from State Pollution Control Board on 12th October 2011.

Further, unit has obtained EC for expansion on 11th January 2019 with conditions for one year to expand production from 0.585MTPA to 0.819MTPA i.e. 40% of the earlier capacity. On compliance of the conditions the EC was extended for 30 years on 10th January 2020. The Consent to Operate for expansion is valid upto 30.12.2022. Copy of the EC expansion & Consent to Operate is enclosed as Annexure-III.

Presently, there are 02 workable seams i.e. VI(B) & VII(Top), the depth of seams are 77-137meters & 52-107meters respectively. The present average working depth & height are 91m & 3m respectively. The thickness of the seam is 2.5m to 4.72m. As per estimation, 14 years is the balance life of mine with balance reserve of 11.091Million Ton.The grade of coal is G-7 & G-8 with average ash content of 25%. Presently, mine is under development phase. Mining operation is being carried out at VI-B Seam (B-7 Panel) with Continuous Miner (CM) Set. Continuous Miner set comprises 01 CM Machine, 02 Shuttle Cars along with Feeder Breaker and Twin Bolter for support of the mine. Based on Geological characteristic of various seams encountered in the lease hold area (seam thickness, depth of seam, strata condition, dip of seam and its extent, presence of fault, water seepage etc.), the mine has been planned to be worked out on Board & Pillar method by deploying Continuous Miner Package for main dip development. The excavated coal transported from underground mine The coal from UG is transported from face to surface through Conveyor Belt. At the face the coal is being cut and loaded by CM into shuttle car which carries coal to feeder breaker and feeder breaker(-200mm) discharges coal onto the gate belt conveyor and with the help of a series of belt conveyor the coal is transported up to the surface bunkerto surface via covered conveyor belts. Here 04 bunker of 150 T capacity each are provided to handle the coal. The coal from Coal bunker to Burhar railway siding (14Kms from the mine) transported via road by tarpaulin/green net covered trucks.

It is pertinent to mention that there are 07 working mines (Underground (UG)- 04, Open cast (OC) -02, High wall (Mixed)-01) in about 16KMs radius of Khairaha mine.Mines viz. Damni, Rajendra & Khairaha uses the same road network of 14KMs length to transport their mined coal to Budhar railway siding. Out of this 14KMs road length, about 03 KMs road length is constructed by Public Work Department which is maintained by the mine management itself. The details of the 7 mines are as tabulated below:

 S.                                      Peak
      Name of the mine       OC/                      ML area (Ha) Life of
                                        ProductionCap              Mine
No.                          UG         acity (MTPA)               (Years)


1     Khairaha               UG         0.819           472.065       17

2     Rajendra               UG         0.625           590           14

3     Bangwar                UG         0.65            496.647       20

4     Damni UG               UG         0.48            335           16

5     Amlai OC Sec B         OC         2.025           190.995       6

6     Dhanpuri OC            OC         2.725           1075.78       3

7     Sharda Highwall        Mixed      0.85            871.205       12

                                        8.174           4031.692
                 TOTAL


    3.0 Compliance       status    of   the     Environmental     Clearance
        conditions


M/s Khairaha Underground Coal Mining Project obtained its Environmental Clearance (EC)-expansion from 0.585MTPA to 0.819MTPA on 11th January 2019. The compliance status of EC- expansion conditions are as tabulated below:

Specific Conditions S. No. Condition Compliance status
1. The project proponent shall collect and Complied, One season data has been collected for the period analyze one season data for environmental April'2019 to June'19though Central Mine Planning And Design parameter sand submit for consideration of Institute Limited (CMPDI) and submitted for EAC consideration.

the EAC before 31stDecember, 2019. Later, EAC accorded EC extension for 30 years on 10th January 2020. Copy of the EC extension dated 10.1.2020 is enclosed as Annexure-IV.

2. The project proponent shall obtain Consent Complied, CTE had granted vide CTE no. 49416, Validity:

to establish from the State Pollution Control 30/11/2019. Board for capacity of 0.819 MTPA prior to Copy of the CTE is enclosed as Annexure-V. commencement of the increased production.

3. Transportation of coal from face to coal heap Complying, Coal transportation from UG to Surface is being done shall be carried out by belt conveyor. by covered convey or be lifted with water sprinkler and further Further, the coal transportation from coal transportation from mine to railway siding and for road sales is heap to Coal Handling Plant shall be carried being done through tarpaulin/green net covered trucks. out through covered trucks.

4. Mitigating measures to be undertaken to Complying, 14nos. of water sprinklers have been installed at coal control dust and other fugitive emissions all stock yard and one mobile tanker of5 KL capacity is provided for along the roads by providing sufficient dust suppression at a regular manner. numbers of water sprinklers. Apart from this one exclusive truck mounted mist fog machine is being procured for Rajendra and Khairaha UG Mine for water sprinkling at coal transportation road. Copy of the purchase order dated 14.1.2022 is enclosed as Annexure-VI.

A proposal for construction of 12 feet high wind breaking wall along the coal stock yard is also under process.

5. Sufficient coalpillarsshallbeleftun- Being compiled, Three inclines have been pushed from centre of extractedaroundtheairshaft(withinthesubsid the property to reach the coal seams; out of which incline 1 and 2 enceinfluence area) to protect from any are air intake drifts where as incline number 3 is air return drift. damage from subsidence ,if any. The details are as:

                                                     S.   Inclin    Purpose            Dimension
                                                     No e                              (width, height gradient &
                                                                                       length)
                                                     1.   Incline Coal transport        4.8 m x 3 m, 1 in 4.5, Total
                                                            No.1    & travelling,             length-490 m.
                                                                    Main Intake
                                                                    airway
                                                     2.   Incline Material              4.8 m x 3 m, 1 in 4.5, Total
                                                            No.2    transport, Main           length-490 m.
                                                                    Intake airway
                                                     3.   Incline Main Return           4.8 m x 3 m, 1 in 4.5, Total
                                                            No.3    airway                    length-490 m.

As per the DGMS norms, all these drifts shall remain during depillaring stage. These shall be provided with sufficient pillars to safe guard the structure as per the DGMS norms and also as per pillar designing done by CMPDI for stability. The condition will be complied during de-pillaring stage.

6. Solidbarriershallbeleftbelowtheroadsfallingwit Being compiled, At present the mine is in development stage.

hintheblocktoavoidanydamagetotheroads and Project proponent is committed that during depillaring sufficient bnodepillaringoperationshallbecarriedoutbelo barrier coal pillars shall be left unextracted under and around Road wthe township/colony. and Township/Colony to protect from any damage from subsidence.

7. Depressionduetosubsidenceresultinginwater Beingcompiled,Atpresentthemineisindevelopment stage.As per the accumulatingwithinthelow- Project Proponent, they are committed to comply condition lyingareasshallbefilledup ordrained out duringdepillaring(in2023- bycuttingdrains. 24),depressionduetosubsidencewillfilledandaccumulatedwaterwill bedrained out bycuttingdrains.

8. Regular monitoring of subsidence movement Complying,Presentably, during development subsidence on monitoring is being done by visual inspection.A committee of four thesurfaceoverandaroundtheworkingareaan officials involving dimpact on natural drainage pattern, water CollieryManager,KhairahaUGmine,SafetyOfficerKhairaha UG mine, bodies,vegetation, structure, roads and Surveyor Khairaha UG mineand Sub-ordinate Engineer (Civil) surroundings Khairaha SubArea has been constituted by the Dy. GM(M)/Sub shouldbecontinuedtillmovementcasescomple Area Manager, Rajendra Sub Area vide itsofficeorderdated10-10- tely.Incase of observation of any high rate of 2019formonitoringandreportingofsubsidencewithintheminelease- subsidencemovement,appropriateeffectivecor holdarea/mineboundaryofKhairahaUG.

rectivemeasures should be taken to avoid loss of life andmaterials.Cracksshouldbeeffectivelyplug gedwithballast andclaysoil/suitable materials.

9. Garland Surface drains (Size, gradient and Complying, length)around the safety areas such as mineTheminesumpwaterisdrainedthroughthepuccaRCCcatch/garlanddr shaft and lowlying areas and sump capacity ainsandpassedthrough the Settling Tanks and the clean water should be designedkeeping 50% safety isthen treated in the newly established mine margin over and above the peaksudden rain waterfilterplantof15000Gallon/hrcapacity.Aftertreatment the fall and maximum discharge in the treated water is then supplied tonearbyKhannath villagefor areaadjoining the mine sites. Sump capacitydomesticuse. For further improvement in siltation, required amount should alsoprovide adequate retention of alum dosing is suggested. period to allow propersettling of silt material.

                                                 Sump         capacity      has       designed      and      allowed
      Sufficient number of pumpsof adequate      propersettlingofsiltandsedimentmaterialsandprovidedadequatenum
      capacity shall be deployed to pump         ber ofpumpstopumpout the UG mine sump water to the surface
      outminewaterduringpeak rain fall.          areathrough      surface   settling    tanks,  the    clean   water

ispartlyusedforminingoperations,dustsuppression,plantationactiviti es,washings,etc.a part of the total amount is supplied to Khannathvillage and rest of the water is discharged to Baisaha Nala for irrigation purpose to the villagers nearby ML area, further this Baisaha Nala meets to theSarfanalla from where the mine water gets storedin Sarfa dam for further distribution to ShahdolTown after treatment in Water treatment Plant operated by Municipal Council, Shahdol.A total of 5 underground mine sumps exist in theUG.

10. Sufficientnumberofpumpsofadequatecapacity Complying,Installed capacity of 04 pumps is 10500 KLD. As per shallbedeployedtopumpoutminewaterduring the assessment of the CMPDI, the seepage from mine working is peakrain fall. estimated to be 7000 KLD. The peak rainfall in an area of 11.432 ha (Mine area) is estimated to be 540 KLD. Thus it is expected that total water generation will be 7540 KLD. Thus proponent has installed adequate capacity pumps to pump out the rain water during peak rain fall.

11. ThecompanyshallobtainapprovalofCGWAforu Complied, the mine has been granted with the seofgroundwaterforminingoperationsatitsenh No Objection Certificate from the CGWA vide NOC NO. ancedcapacityof 0.819MTPA. CGWA/NOC/MIN/ORIG/2021/13751 that is valid from 16.11.2021 to 15.11.2023

12. Continuous monitoring of occupational Complying,The project proponent carrying out regular health check-

safety andother health hazards, and the up of the mine employees. 89, 92 & 80 medical examinations of corrective actions needtobe ensured departmental employees were conducted in FY 2019-20, 2020-21 & 2021-22 respectively. Also vocational training was imparted to 39 contractual & departmental employees on each FY since 2019. And PP is providing PPEs for safety assurance.

13. AthirdpartyassessmentofECcomplianceshall Complied, The assessment of EC compliance has been conducted by beundertakenonceinthreeyearsthroughagenc ICFRE, Dehradun during30.10.2019 to 05.11.2019. Copy of the ylikeICFRE/NEERI/IIToranyotherexpertagen report is enclosed as Annexure-VII.It is applicable for 3 years, next cyidentifiedbythe Ministry. due date is on November for which proposal is in process Generic condition (A) Mining S. CONDITION COMPLIANCESTATUS No.

1. Mining shall be carried out under strict Complying. Mine is carried out adherencetoprovisionsoftheMinesAct1952andsubordi asperapplicableprovisionsofMinesAct1952&subordinatelegislati natelegislationsmadethere-underasapplicable. ons.

2. No change in mining method i.e. UG to OC, calendar Agreed to comply.

Programme and scope of work shall This mine is working with underground method; there is no bemadewithoutobtainingpriorapprovaloftheMinistryof any change in mining method and scope of work. In case of any Environment,Forests and Climate Change change, the prior approval shall be taken from MoEF & CC. (MoEF&CC).

3. Mining shall be carried out as per the Being Complied, Mine working is being approvedmining plan (including mine closure plan) doneasperapprovedmineplan(includingmineclosure plan) and abidingby DGMS mining rules.

mininglawsrelatedtocoalminingandtherelevant circulars issued by Directorate General ofMines Safety(DGMS).

4. Undergroundworkplaceenvironmentalconditionsshall Being Complied.Environmental conditionsin the undergroundare ergonomic and air breathable with berenderedergonomicandairbreathablewithadequatei adequateillumination.

     lluminationinconformancewith DGMS standards.             Ventilation survey, illumination survey, noisesurvey, gas
                                                              analysis                      of                     underground

workingsarecarriedoutasperstatueandrecordsmaintainedbySafet yOfficerasper procedures.

5. No mining activity shall be carried out in forestland Agreed to comply, No mining activity shall becarried out in without obtaining Forestry Clearance as perForest forest land without taking priorForestClearance. (Conservation) Act, 1980 and also No mining activity should be carried out in forest area until or adheringtoTheScheduledtribesandotherTraditionalFo unless the area is cleared under FC act 1980, as per the project restDwellers(RecognitionofforestRights)Act,2006read proponent around 0.5 MT coal is getting blocked in these areas withprovisionsofIndianForest which proponent is committed for non- exploitation. Act,1927. Based on Surface Plan/Survey of India Topo Sheet and as per the physical verification, there are 5 forestry patches (Total area: 6.825 ha) have been found in the ML area:

Forest Patch-1: It is the largest forest patch covering an area of 5.094 ha which is located towards NW side of lease adjacent to the Sarpha Nala. Part of the area isunder cultivation by the local villagers and remaining part of the area is having sparse vegetation.
Forest Patch-2: It is located towards Northern side in an area of 0.1 ha within the lease area.
Forest Patch-3: It is located towards Western side in an area of 0.332 ha within the lease area.
Forest Patch-4: It is located towards SW side in an area of 0.166 ha, within the lease area.
Forest Patch-5: It is located towards SE side in an area of 1.133 ha within the lease area.

The PP has informed that these 5 forest patches with a total area of 6.825 ha have been excluded from the present land use of the mining and therefore no coal mining will be conducted from below the area of these forest patches

6. Efforts should be made to reduce energy and Being complied,Two nos. of solar light at mine office block areinstalled. Further plan is underway fuelconsumptionbyconservation,efficiencyimproveme toinstall04moresuchlightindifferentplacesinminesiteinfuture. ntsanduseofrenewableenergy.

(B) LandReclamationandWaterConservation S.N CONDITION COMPLIANCESTATUS

1. Digital Survey of entire lease hold area/corezone Being Complied, Digital Processing of lease area using remote using Satellite Remote Sensing surveyshallbe carried sensing technique is being done.

out at least once in threeyearsformonitoringlandusepatternandreportin1:

50000scaleorasnotifiedbyMinistryofEnvironment,For estandClimateChange(MoEFCC)fromtimetotimeshall besubmittedtoMoEFCC/ RegionalOffice(RO).

2. Post- Agreed to Comply, The condition will be complied as per mininglandberenderedusableforagriculture/forestryp guidelines. urposesandshallbehandedovertotherespectiveStateG overnment, as specified in the GuidelinesforpreparationofMineClosurePlan,issuedby theMinistryofcoaldated27August2009and subsequentamendments.

3. Regularmonitoringofsubsidencemovement on the Complying,Presentably, during development subsidence surface over and aroundthe working areas and its monitoring is being done by visual inspection.A committee of impact on four officials involving naturaldrainagepattern,waterbodies,vegetation,struc CollieryManager,KhairahaUGmine,SafetyOfficerKhairaha UG ture,roadsandsurroundingsshallbecontinued till mine, Surveyor Khairaha UG mineand Sub-ordinate Engineer movement ceases completely.In case of observation (Civil) Khairaha SubArea has been constituted by the Dy. of any high rate GM(M)/Sub Area Manager, Rajendra Sub Area vide ofsubsidencebeyondthelimitprescribed,appropriateeff itsofficeorderdated10-10- ectivemitigationmeasuresshallbetakentoavoidlossoflif 2019formonitoringandreportingofsubsidencewithintheminelease eandmaterials.Cracksshouldbeeffectivelypluggedinwi -holdarea/mineboundaryofKhairaha UG. thballastandclaysoil/suitable Project proponent is advised to monitor the subsidence material. movement on the surface and around the various areas and its impact on natural drainage pattern, water body and road structure, should be continue as per the prevailing practices. Special attention must be given during depillaring resulting into cracks and fissures developed if any, should be effectively plugged with ballast and clay soil etc.

4. Fly ash shall be used for external dump Not applicable, Since it is an underground coalmine,thereisnoscopeofflyashfillingbecausedepillaringispropo ofoverburden, backfilling or stowing of sedbyCaving.Thereis no external Dump in theMLarea.However, mineasperprovisionscontainedinclause(i)and(ii)ofsub As informed by PP,the overburden waste generated during the paragraph(8)offlyashnotificationissuedvideSO2804(E) initial years of operations are stored in and around the mine entrance and it has been utilized completely as packing dated 3rdNovember 2009 asamended from materials in haulage tracks. timetotime. Efforts shall be made to utilize gypsumgeneratedfromFlueGasDesulfurization(FGD),i fany,alongwithflyashforexternaldump of overburden, backfilling or stowingofmines.Compliancereportshallbesubmittedto RegionalOfficeofMoEF&CC,CPCBandSPCB.

5. A separate team for subsidence Complying,AcommitteeoffourofficialsinvolvingColliery Manager, Khairaha UG mine, SafetyOfficer Khairaha UG mine, Surveyor monitoringandsurfacemitigationmeasuresshallbecon KhairahaUGmineandSub-ordinateEngineer(Civil)Khairaha Sub stitutedandcontinuousmonitoring&implementationof Area has been constituted by theDy. GM(M)/ Sub Area mitigationmeasuresbecarriedout. Manager, Rajendra SubAreaformonitoringandreportingofsubsidence within themine lease- hold area/mineboundaryof KhairahaUG

6. Throughinspection of the mine leaseareafor any Being Complied,Nosuchcracksorsubsidencehasbeendeveloped cracks developed at the surface dueto mining in the mining area as the mine is inthe developmental stage, activities below ground shall becarried out to prevent however to safeguardthe mine from inrush of water, a team has inrush of water in themine. beenconstituted,whichshould takenecessaryactiontopreventinrush ofwater. 7 Nativetreespeciesshallbeselectedandplantedoverareas Being Complied, During visit of the Khairaha UG mine, no any subsidence was observed. However, if any occurrence of affected bysubsidence. subsidence in this UG mine in near future duringoperational phase occurs, the Project Proponent has to take up appropriate action as per EC condition of MoEF&CC by planting high root density native tree species at the affected areas.

8 The project proponent shall make Complied,Nograzinglandinvolvedincorezoneof KhairahaUGMine necessaryalternative arrangements, if grazing land isinvolved in core zone, in consultation withtheStateGovernmenttoprovidealternateareasforH on'bleSupremeCourtwithregardto acquiringgrazingland.

(C) Emissions,Effluents,andwastedisposal-

      S.N                 CONDITION                                             COMPLIANCESTATUS
 1.         Transportationofcoal,totheextentpermitted by road,       Being Complied.
            shall be carried out bycovered trucks/conveyors.         Following action were taken to control the fugitive emission:
            Effective                                                -Installed 14 fixedsprinklersalongcoalstock yard andentranceof
            controlmeasuressuchasregularwater/mistsprinkling/        themine.

raingunetc.shallbecarriedoutin critical areas prone to -One mobile water tanker (5KL capacity) is used for air pollution (withhigher values of PM10/PM2.5) dustsuppressionat coaltransportation road such as haulroad, loading/unloading and transfer - Procured 1 truck mount mist fogger machine for dust points.Fugitivedustemissionsfromallsourcesshallbeco suppression on the haul road ntrolledregularly.ItshallbeensuredthattheAmbientAir - The railway siding is barricaded with approx. 12 ftbrickwall Qualityparameters conform to the norms and green canopy and fix water sprinklersareinstalled in prescribedbytheCentral/StatePollutionControlBoard. thesidingpremise.

-Regular monitoring of ambient air quality isbeingdonebyCMPDILandbyMPPCB,Shahdol,inmineandinthera ilwaysidingandthevaluesarewell withinprescribednorms.

However, it is recommended to install the height of coal siding area brick wall by Tin shed/green net to further minimize dust pollution.

2. Greenbelt consisting of 3-tier plantation ofwidth not Being Complied, Greenbelt has been developed all around less than 7.5 m shall be developedallalong the mine thebunker;coalstockyardandmineofficepremises through the M. P. lease area ina phasedmanner. The green belt Rajya Van VikasNigam,Umariaduringtheyear2011byplanting of comprising a mix ofnative species shall be developed 5000 nos. of both native and all alongthemajorapproach/coaltransportationroads. exotictreespecies.12000noofplantshavebeenplanted in year 2021 along the coal transportation route forminimization of air borne dust. The survival rate was 96.7%. Further, it is recommended that PP shall ensure development of thick 3-tier greenbelt by planting more number of fruit bearing, native and Sulphur resistant plants.

3 The transportationofcoalshallbecarriedout as per the Being Complied, The coal from the mine to railway siding . provisions and route proposedin the approved transport through 14 Kms road network. Out of which approx. Mining Plan. Transportationof the coal through the 3KMs road patch is developed by PWD. Rest is developed by PP. existing road Presently, whole the road length is maintained by proponent. A passingthroughanyvillageshallbeavoided.Incase, it is work order released on 9th April 2022 to re-carpeting of PWD proposed to construct a 'bypass'road, it should be so road was awarded with 5 years comprehensive maintenance. constructed so that theimpactof Copy of the order is enclosed as Annexure-VIII. sound,dustandaccidentscouldbeappropriatelymitigat ed. There is noanymajor population/villageinhabitthere on the road side.The speed of trucks also monitored through GPS enable system, average speed ranges from 20 to 30 KM/hr.

4. Vehicularemissionsshallbekeptundercontrolandregul Beingcomplied, arlymonitored.Allthevehiclesengagedinminingandallie -PUCcertifiedvehiclesareonlydeployedforcoaltransportation.

dactivities shall operate only after obtaining'PUC'certificatefromtheauthorizedpollutiont estingcenters.

5. Coalstockpile/crusher/feederandbreakermaterial Being Complied.

-UG to surface transport through Beltconveyor. transfer points shall invariably beprovided with dust -Coalstockyardandrailwaysidingisequippedwithwatersprinklers.

     suppression system. Belt-conveyors shall be fully       -Railway siding is covered with brick boundarywallandgreen
     covered                     to                  avoid   canopy.
                                                             -Sidecladding        gantryalongconveyorisprovidedto avoid air
     airbornedust.Sidecladdingallalongtheconveyor gantry     borne dust.
     should be made to avoid airborne dust. Drills shall     -Mobilewatersprinklerisdeployedonroadtransport.
     be wet operated orfittedwith dust extractors.           -Drillingisnotpracticedinthismineandnocrusheris installed in
                                                             this mine.




6.   Coal    handling      plant  shall     be   operated    Being Complied, At Khairaha UG the mining is being done
     witheffectivecontrolmeasuresviz.bagfilters/water or     withcontinuous     miner     with    feeder   breaker   to
     mist           sprinkling        system          etc    size100mmtooversizedcoal.Thecontinuousminerworkswithmists
     tocheckfugitiveemissionsfromcrushingoperations,         praysystemtominimizedust emission.
     conveyor system, transfer pointsetc.                    No CHP is there at the mine. For controllingdustemission
                                                             fromconveyor

system,beltiscompletelycoveredandprovidedwithmist sprinklersystem.

7. Ground water, excluding mine water, Complying,No ground water is used for mining operation.The shallnotbeusedforminingoperations.Rainwater seepage through underground workings ispumped into the harvesting shall be settling tanks. The water is reused implementedforconservationandaugmentationofgrou forsprinklingandinundergroundoperations after the settling. nd water resources.

. Catch/garland drains and siltation ponds Being Complied.

    ofappropriate       size     shall    be      constructed    -
    aroundthemine working,coal heaps&                            Catch/garlanddrainsandsiltationpondofappropriatesizeareconst
    -OB dumps to prevent run off of water andflow of             ructedaroundthemineworking and coal heaps.
    sediments         directly       into       the      river     - This is a UG mine, therefore the conditionsofOBis not
    andwaterbodies.Further,dump                       material     applicablefor this mine.
    shallbeproperlyconsolidated/compactedandaccumul                - Catch/garlanddrainsandsiltationpondofappropriatesizeareco
    ation of water over dumps shall beavoided by                   nstructedaroundthemineworkingandcoalheapsandregularmain
    providing                 adequate               channels      tenance and desiltingis beingdone.
    forflowofsiltintothedrains.-                                   - Sumpcapacitywithadequatecapacityisprovide(undergroundca
    Thedrains/pondssoconstructedshallberegularly de-               pacity-20400cum/day, peaksudden rainfallwatergeneration
    silted                 particularly                 before   -540Cum).
    onsetofmonsoonandmaintainedproperly.                           - Mine is underground,this condition is notapplicable.

-Sumpcapacityshouldprovideadequateretention period to allow proper settling ofsilt material. The water so collected in thesump shall be utilized for dust suppressionmeasuresandgreenbeltdevelopment.

-

Dimensionoftheretainingwallconstructed,ifany,atthet oeoftheOBdumps within the mine to check run-off andsiltation should be based on the rainfall data.The plantation of native species to be madebetweentoeofthedumpandadjacent field/habitation/waterbodies.

09 Industrial waste water generated from Being Complied,The mine sump water is drained through the CHP,workshop and other waste water, shall pucca RCC catch/garland drains and passed through the beproperly collected and treated so as toconform to Settling Tanks and the clean water is then treated in the newly the standards prescribed underthe Environment established mine water filter plant of 15000 Gallon/hr capacity. (Protection) Act, 1986 After treatment the treated water is then supplied to nearby andtheRulesmadethereunder,andasamendedfrom Khannath village for domestic use. For further improvement in time to time. Oil and grease trap shallbe installed siltation, required amount of alum dosing is suggested.Sump and maintained fully functionalwith effluents capacity has designed and allowed proper settling of silt and discharge adhering to thenorms. Sewage treatment sediment materials and provided adequate number of pumps to plant of adequatecapacity shall be installed for pump out the UG mine sump water to the surface area through treatment ofdomesticwaste. surface settling tanks, the clean water is partly used for mining operations, dust suppression, plantation activities, washings, etc. a part of the total amount is supplied to Khannath village and rest of the water is discharged to Baisaha Nala for irrigation purpose to the villagers nearby ML area, further this Baisaha Nala meets to the Sarfa nalla from where the mine water gets stored in Sarfa dam for further distribution to Shahdol Town after treatment in Water treatment Plant operated by Municipal Council, Shahdol. A total of 5 underground mine sumps exist in the UG.

10 Adequate groundwater recharge measuresshall be Being Complied,A taken up for augmentation ofground water. The project authorities shallmeetwaterrequirement groundwaterrechargestructurehasbeencreatedatminesofficeofKh ofnearbyvillage(s)in case the village wells go dry due airahaprojectwithatotalsurfaceareaof125sq.mforcollectionofrain todewateringof mine. water.Thecollectedrainwater is passed through a recharge pit and wasfoundin working condition.

TheminesumpwaterisdrainedthroughthepuccaRCCcatch/garlan ddrainsandpassedthroughtheSettlingTanksandthecleanwaterist hentreatedinthenewlyestablishedminewaterfilterplantof15000G PHcapacity.Aftertreatmentthetreatedwateristhensupplied to nearby Khannath village fordomesticuse,restofthewaterafterindustrialuseisdisc hargedtotheSarfa nallafromwheretheminewatergetsstoredinSarfadamforfurtherdis tributiontoShahdolTown.

It is further recommended that more number of ground water recharge pits/ponds shall be constructed, reclaimed in the village areas where mined water is not being supplied or provided.

(D) ILLUMINATION, NOISE&VIBRATION-

      S.N                  CONDITION                                          COMPLIANCESTATUS
1.         Adequatemeasuresshallbetakenforcontrol of noise         Being
           levelsbelow 85 dB(A) inthe work environment.            Complied,Continuousminerisdeployedwithfeederbreakers       in
           Workers engaged inunderground mining operations,        underground             mining,           which            do
           operation ofHEMM, etc. shall be provided with           notproducenoiseupto85dB(A)inworkenvironment. However, The
           personalprotectiveequipments(PPE)likeearplugs/muf       worker engaged inUG mining operations is equipped with
           fsinconformitywiththeprescribed norms/guidelines        PPElikesafetygoggle,DustmaskandEarmuff/earplugsinconformit
           in this regard.Progress in usage of such accessories    ywiththeprescribednorms      in    this     regard.    During
           to       bemonitored.      Adequate       awareness     INITIAL/PERIODICAL MEDICAL EXAMINATION (IME/PME)
           programmeforusers to beconducted.                       eachworkerissubjectedforaudiometrictest.Nosuchcases of Noise-
                                                                   Induced Hearing Loss (NIHL) arereported.




2. The noise level survey shall be carried out asper the Being Complied,Noiselevelmonitoringdoneatvariousvulnerable prescribed guidelines to assess points and reported noise levels lessthan 85 dB (A). However, noiseexposureoftheworkmenatvulnerablepointsinthe workers have beenprovided sufficient protecting measures such minepremises,andreportintheregardshallbesubmitte asearplugs,muffsinconformitywiththeprescribednorms in this dtotheMinistry/ROon six-monthlybasis. regard.

3. Controlledblastingtechniquesshallbepracticedinorder Not applicable.Noblasting tomitigategroundvibrationsand flyrocksas isrequired,Continuousmineriscoalcuttingtechnology. pertheguidelinesprescribed bytheDGMS.

4. The noise level survey shall be carried out asper the Beingcomplied. The monitoring reports submitted biannually.

prescribed guidelines to assess Copy of the recent six monthly reports (Oct 2021-March 2022) is noiseexposureoftheworkmenatvulnerablepointsinthe enclosed as Annexure-IX. minepremises,andreportintheregardshallbesubmitte dtotheMinistry/ROon six-monthlybasis.

(E) Occupationalhealth&safety-

     S.N                  CONDITION                                        COMPLIANCESTATUS
1.         Adequateilluminationshallbe                           Being

ensuredinallminelocations(asperDGMSstandardsand Complied,Arrangementforadequateilluminationinminelocations monitored). as per DGMS standards is made anditsmonitoringis also beingdone.

2. Theprojectproponentshallundertakeoccupationalheal Being thsurveyforinitialandperiodicalmedicalexaminationof Complied,HealthsurveyforworkersbyconductingIME/PME as theworkers engaged in the project and per the provisions of Mines Ruleand DGMS circulars is being maintainrecords accordingly as per the provisions done. 89, 92 & 80 medical examinations of departmental ofthe Mine Rules, 1955 and DGMS employees were conducted in FY 2019-20, 2020-21 & 2021-22 circulars.Besidesregularperiodichealthcheck-up,20% respectively.As informed, No case of Pneumoconiosis and of the workers identified form NIHLhasbeen reportedyet. workforceengagedintheactiveminingoperationsshallb esubjectedtohealthcheck-upforoccupational diseases and hearingimpairment,ifany.

3. Personnel(includingoutsourcingemployees)workingin Being Complied,Arrangement for adequate illumination in dustyareasshallwear protective respiratory devices minelocations as per DGMS standards is made and anditsmonitoringis also beingdone.

shallalsobeprovidedwithadequatetrainingandinforma tionon safetyandhealth aspects.

4. Skill training as per safety norms specifiedby DGMS Being Complied,Regular training of the workforce is being done shall be provided to all and it's a continual process. workmanincludingtheoutsourcingemployeestoensure high safetystandards in mines.

5. Effectivearrangementshallbemadetoprovideandmaint Being Complied,02no.waterfiltersinstalledforsupplyofdrinking ainatsuitablepointsconvenientlysituated,asufficients water. upplyofdrinkingwaterforallthe persons employed.

6. Implementation of Action Plan on the Being Complied,Various issues raised during public hearing issuesraisedduringthepublichearingshallbeensure arebeingcomplied.Theseincludemonetaryprovisionstowardsvario d.TheProjectProponentshallundertake all the usmeasuresforcontainment of air/dust pollution like tasks as per the Action PlanSubmitted with provisionofmobilewatertanker,plantationsandnecessaryarrange budgetary provisions duringthe Public mentforeducation,health,androadconstruction.Thesealsoinclude Hearing.Land oustees shallbecompensated as per regularmonitoringofairandwaterqualitythroughagencieslikeCMP the norms laid out R&RPolicy of the Company/or DILandM.P.PollutionControlBoard.Land the national compensationtothe27privatelandownersfromnearbyChirihiti R&RPolicy/R&RPolicyoftheStateGovernment,asap and Khairaha villages amounting to plicable. atotalofRs.2175250/havebeenmadefortheir11.432 ha of private land by 31.07.2010.

Thislandhasbeenusedforestablishmentofinfrastructureslikeoffic epremisesandapproachroadtothemine.

Apartfromlandcompensation,05PAFsbelongingtotheKhairahavill agehavealsobeenprovided employmentasper theR&R Policyof theCIL.

7. Theprojectproponentshallfollowthemitigationmeas Being Complied, Measures are being taken for minimizing the uresprovidedinthisMinistry'sOMNo.Z-

11013/5712014- impact of mining activity on habitation. These include IA.I1(M)dated29thOctober,2014,titledimpact of measures for containment of air/dust pollution like provision of mining activities on habitations-issues related to the mining projects whereinhabitations and mobile water tanker, raising of plantations, monitoring of air villages are the part of minelease areasor and water quality and construction of blacktop road. habitationsandvillagesaresurrounded bythe mine leasearea.

(F) ECOSYSTEMANDBIODIVERSITYCONSERVATION-

   S.N                 CONDITION                                           COMPLIANCESTATUS
1.      Theprojectproponentshalltakeallprecautionarymeasu        Being Complied,Award of work order issued to the Director,
        resduringminingoperation for conservation and            Tropical Forest Research Institute, Jabalpur for "Study of
        protection                                               Flora and Fauna and preparation of Wildlife Conservation
        ofendangeredflora/fauna,ifanyspotted/reported     in     Plan including Endangered species if any and Comprehensive
        the study area. The Actionplan in this regard, ifany     study of impact of mining on the Wildlife for Rajendra UG and
        shall                                             be     Damini UG mine of Sohagpur Area of SECL" (vide Letter No.
        preparedandimplementedinconsultationwiththeState         SECL/SGP/ENVT/18/771 dated 13th December 2018.
        ForestandWildlifeDepartment.

2.      Greenbelt consisting of three tier plantation ofwidth    Being Complied, Greenbelt has been developed all around
        not     less      than      7.5       m,shall      be    thebunker;coalstockyardandmineofficepremises through the M. P.
        developedallalongthemineleaseareainaphasedmanner         Rajya Van VikasNigam,Umariaduringtheyear2011byplanting of
        .Thegreenbeltcomprisingofamixof native species shall     5000         nos.       of       both          native      and
        be                   developed                     all   exotictreespecies.12000noofplantshavebeenplanted      in  year
        alongthemajorapproachroads/coaltransportationroa         2021 along the coal transportation route forminimization of air
        ds.                                                      borne dust. The survival rate was 96.7%. Further, it is

recommended that PP shall ensure development of thick 3-tier greenbelt by planting more number of fruit bearing, native and Sulphur resistant plants.

(G) PUBLIC HEARING, R&RANDCSR-

      S.N                 CONDITION                                        COMPLIANCESTATUS
1.         Implementationoftheactionplanontheissues    raised   Being Complied,Various issues raised during public hearing
           during              thepublic              hearing   arebeingcomplied.Theseincludemonetaryprovisionstowardsvar
           shallbeensured.Theprojectproponentshallundertakea    iousmeasuresforcontainment of air/dust pollution like
           llthetasks/measuresaspertheactionplansubmittedwit    provisionofmobilewatertanker,plantationsandnecessaryarrang
           hbudgetaryprovisionsduringthepublichearing.Lando     ementforeducation,health,androadconstruction.Thesealsoincl
           ustees shall be compensated as per the               uderegularmonitoringofairandwaterqualitythroughagencieslike
           normslaiddownintheR&Rpolicyofthecompany/State        CMPDILandM.P.PollutionControlBoard.Land
           Government/CentralGovernment,asapplicable.           compensationtothe27privatelandownersfromnearbyChirihiti
                                                                and        Khairaha         villages      amounting          to
                                                                atotalofRs.2175250/havebeenmadefortheir11.432         ha     of
                                                                private            land              by          31.07.2010.

Thislandhasbeenusedforestablishmentofinfrastructureslikeoffi cepremisesandapproachroadtothemine.

Apartfromlandcompensation,05PAFsbelongingtotheKhairahavi llagehavealsobeenprovided Employmentasper theR&R Policyof theCIL.

2. Theprojectproponentshallensuretheexpendituretow Beingcomplied, ardssocio-economicdevelopment in and around the AsperCSRpolicyofcompanytheworkrelatedtoCSRisbeingdonein mine, in nearbyvillagesof project. Recently, One Mine water filter plant everyfinancialyearasperthecorporatesocialresponsib is established inthe mine premise from which water is ilitypolicyaspertheprovisionundersection135oftheC beingsuppliedtonearbyvillagers.OtherCSRActivitiesarealsobein ompaniesAct,2013. gdoneatArealevelforthebettermentofsocio-

economicconditionsorsurroundingarea.

It is recommended that PP need to take more CSR activities related to groundwater recharge structures, pond construction, reclaimation of ponds and health facilities may be taken up.

3. Theprojectproponentshallfollowthemitigationmeasu Being Complied.Various measures have been taken for resprovidedintheMinistry'sOMNo.Z- containment of air/dust pollution like provision of mobile 11013/5712014-IA.I1(M)dated29 water tanker, plantations, construction of blacktop road for October,2014titled'Impactofminingactivitiesonhabit transport of coal. Regular monitoring of air and water quality ationissuesrelatedto the mining projects wherein through agencies like CMPDIL. habitations andvillages are the part of mines lease areas orhabitationsandvillagesaresurroundedbytheminele asearea'.

4. The project proponent shall make Notapplicable,Thereis no any grazing necessaryarrangements, if grazing land is involved landinvolvedincorezoneunder theproject. incorezone,inconsultationwiththeStateGovernmentt oprovidealternateareasforlivestock grazing, if any.

In this context, theprojectproponentshallimplementthedirectionofH on'bleSupremeCourtwith regardto acquiringgrazingland.

(H) CORPORATEENVIRONMENTRESPONSIBILITIES-

S.N CONDITION COMPLIANCESTATUS

1. Thecompanyshallhaveawelllaiddownenvironmentpoli Complied, cy duly approvedby Boardof Director. The Unit has board approved corporate Environment policy. environment policy shouldprescribe for standard operation procedures tohave proper checks and balances and to bringintofocusanyinfringements/deviation/violationo ftheenvironmentofforestnorms/conditions.Also,theco mpanyshallhaveadefinesystemofreportingofnon- compliances/violationsofenvironmentalnormstoallBo ardofDirectorand/or Shareholders/stakeholders.

2. Theprojectproponentshallcomplywiththeprovisionsco Beingcomplied, The activities under CER like drinking ntainedintheMinistry'sOMdated1May,2018,asapplica watersupply to villager, rainwater harvesting etc.isbeingdone. ble,regardingCorporateEnvironmentResponsibility.

3. ThehierarchicalsystemorAdministrativeOrderoftheco Complied,CompanylevelECconditioncompliancemonitoringteam mpanytodealwithenvironmentissuesandforensuringc is constituted. ompliancewiththeenvironmentclearanceconditionssh allbedisplayedonwebsiteoftheCompany.

4. A separate environment management cell bothat the Complied.

project and company headquarter level,with suitable Separate environment management cell withsuitable qualified qualified shall be set-up underthe control of a Senior person have established andfunctioningat project and Executive, who willreportdirectlytotheHeadofthe companylevel. Organization.

5. ActionplanforimplementingEMPandenvironment Beingcomplied,A separate fund for Environmental conditions shall be prepared Activities(Monitoring, HW authorization, water spraying, O&M, andshallbedulyapprovedbycompetentauthority. The Rainwater harvesting etc.) and implementation of EMP of the year wise funds earmarked mine isapproved. And this fund is not being divertedforanyother forenvironmentalprotectionmeasuresshallbekeptinse purpose.Yearly progress report is being submitted parateaccountandnottobedivertedforanyotherpurpose totheMoEFCCregionalofficethrough6monthlycompliancereports. .Yearwiseprogressofimplementationofactionplanshall bereportedtotheMinistry/RegionalOfficeralongwithth eSixMonthlyComplianceReport.

6. Self-environmental audit shall be Beingcomplied, Self-environmental audit is being done by conductedannually.Everythreeyearsthirdpartyenviro Sixmonthly EC compliance and field visit, Theassessment of EC nmentalaudit shallbecarriedout. compliance has been conductedbyICFRE,Dehradunduring30.10.2019to05.11.2019.

(I) STATUTORYOBLIGATIONS-

S.N CONDITION COMPLIANCESTATUS

1. The environmental clearance shall be subjectto order Agreed to Comply.

of Hon'ble Supreme Court of India,Hon'bleHighCourt,NGTandanyotherCourtofLaw fromtimetotime,andasapplicabletotheproject.

2. The environmental clearance shall be subjectto Agreed to Comply.

obtaining wildlife clearance, if However,only tenancy and govt. landinvolve covered under the applicable,fromtheStandingCommitteeofNationalBoar project area and noanyReserve dsforWildlife. Forest,wildlifesanctuary,wildlifecorridorfallwithradius of15KM.

3. The project proponent shall obtain Consent Complied,CTEgrantedasperNo.49416, toEstablish/Operate under the Air Act, 1981 Dated-30.01.2019. andtheWaterAct,1974fromtheconcernedStatePollutio nControlBoard.

4. Theprojectproponentshallobtainthenecessarypermiss Being Complied, ionfromtheCentralGroundWaterAuthority(CGWA). TheminehasbeengrantedwiththeNoObjectionCertificatefromtheC GWA vide NOC NO. CGWA/NOC/MIN/ORIG/2021/13751 that is valid from 16.11.2021 to 15.11.2023 (J) MONITORINGOFPROJECT-

SN                   CONDITION                                      COMPLIANCESTATUS
1.   Adequate     ambient     air   quality    monitoring Beingcomplied:

stationsshall be established in the core zone as well as inthebufferzoneformonitoringofpollutants,namely -Airqualitymonitoringisbeingdoneonfollowingstations by CMPDI PM10, PM2.5, SO2and NOx.Location on regular basis. ofthestationsshallbedecidedbasedonthemeteorologic -Incorezone (4); al data, topographical features andenvironmentally i. Main gate, and ecologically sensitive targetin consultation with ii. Lamproom, the State Pollution iii. Electricalsubstation & ControlBoard.Onlineambientairqualitymonitoringst ations may also be installed in addition to iv. ManagerOffice, theregularmonitoringstationsaspertherequirementa nd/orinconsultationwiththeSPCB. Monitoring of -In Buffer zone (4) heavy metals such as Hg,As, Ni, Cd, Cr, etc to be i. Khairaha Village, carried out at least onceinsixmonths. ii. Kundri village iii. Chirahti villageand iv. Khanathvillage OneCAAQMSstationisalsoinstalledatColonynear KhairahaUGmine.

2. Ambient air quality monitoring in the core zoneshall Beingcomplied:

be carried out to ensure the Coal MonitoringofAmbientairqualityincorezone is being carried out as IndustryStandards notified vide GSR 742(E) dated per Coal IndustryStandardsnotifiedvideGSR742(E)dated25-09- 25-09- 2000andasamended.MonitoringdataregularlysubmittedtoMoEF 2000andasemendedfromtimetotimebytheCentralPoll CCandMPPCBwithEnvironmentalauditreport. utionControlBoard.Dataonambient air quality and heavy metals such as Hg,As, Ni, Cd, Cr and other PP shall conduct AAQM for Heavy metals too.
monitoring data shall beregularlyreportedtotheMinistry/Regional OfficerandtotheCPCB/SPCB.

3. Theeffluentdischarge(minewastewater,workshopefflu Beingcomplied, ent)shallbementionedintermsoftheparametersnotifie -Quality of Mine water is being monitored dundertheCoalIndustry Standards vide GSR 742 (E) asperparametersnotifiedundertheCoalIndustry Standards vide dated 25-09- GSR 742 (E) dated25-09-2000andasamended. 2000andasamendedfromtimetotimebytheCentral Pollution ControlBoard.

4. The monitoring datashall be uploaded BeingComplied, onthecompany's website and displayed at the Monthlymonitoringdataisbeingdisplayedatproject office. projectsite at a suitable location. The circular No. J- 20012/1/2006-IA.11 (M) dated 27.05.2009 issued by Ministry of Environment, Forest andClimateChangeshallbereferredinthisregards foritscompliance.

5. Regular monitoring of underground water leveland BeingComplied, quality shall be carried out in and around Thewaterlevelmonitoringisbeingdonebyseries of existing well themineleaseareabyestablishinganetworkofexisting and wells and construction new piezometersduring the piezometersMonitoringof04parameterofeffluentwaterisbeingcarri mining operations. The monitoring edouteverymonthand24parametersmonitoringisdonetwiceinayea ofgroundwaterlevelsshallbecarriedoutfourtimes a r. year i.e. pre-monsoon, monsoon, post-monsoon and ThefinalMonitoringReportsarebeingsubmittedtoMoEFCCwiththe winter. The ground water qualityshall be monitored 6monthlycompliance. once a year, and the data thuscollected shall be It is recommended to carryout periodic testing of the water sent regularly to Ministry supplied to the villagers. ofEnvironment,ForestandClimateChange/RegionalO ffice.

6. Monitoringofwaterqualityupstreamanddownstream Beingcomplied.

of water bodies shall be carried outonce in six months and record of monitoring datashallbemaintainedandsubmittedtotheMinistryof Environment,ForestandClimateChange/RegionalOffi ce.

7. The project proponent shall submit six Beingcomplied.

monthlyreports on the status of the implementation of thestipulatedenvironmentconditionstotheMinistryof Environment,ForestandClimateChange/RegionalOffi ce.Forhalfyearlymonitoring reports, the data should be monitoredfortheperiodofApriltoSeptemberandOctobe rtoMarchof FY

8. TheRegionalOfficerofthisMinistryshallmonitor Agreed to Comply.

compliance of the stipulated conditions.Theprojectauthoritiesshouldextendfullco operationtotheofficer(s)oftheRegionalOfficebyfurnish ingtherequisitedata/information/monitoringreports.

(K) MISCELLANEOUS-

S.N CONDITION COMPLIANCESTATUS

1. Effortsshouldbemadetoreduceenergyconsumptionbycon Being Complied. servation,efficiencyimprovementsanduseofrenewableene Two nos. of solar light at mine office block areinstalled. Further rgy. plan is underway toinstall04moresuchlightindifferentplacesinminesiteinfuture.

2. TheprojectauthoritiesshallinformtotheRegionalOfficer Complied.

egardingcommencementofminingoperations.

3. A copy of the environmental clearance shallbe marked Complied.

to concerned Panchayat. A copyofthesameshallalsobesenttotheconcernedStatePollu tionControlBoard,Regional Office, District Industry Sector andCollector'sOffice/Tehsildarofficeforinformationinpub licdomainwithin30days.

4. TheECshallbeuploadingon Complied.

thecompany'swebsite.Thecompliancestatusofthestipulat edECconditionsshallalsobeuploaded by the project authorities on theirwebsite and updated at least once every sixmonthssoastobringthesameinpublicdomain.

5. Theprojectauthoritiesshalladvertiseatleastintwolocalne Complied.

wspaperswidelycirculated,oneofwhichshallbeintheverna cularlanguageofthelocalityconcerned, within 7 days of the issue of thisclearance,informingthattheprojecthasbeenaccorded environmentalclearanceandacopyofthesameisavailablew iththeStatePollutionControlBoard andalsoatwebsiteoftheMinistry.

6. Theenvironmentalstatementforeachfinancial year BeingComplied.

     ending         31        march         in       Form-V
     ismandatedtobesubmittedbytheprojectproponent          for
     the                   concerned                   State

PollutionControlBoardasprescribedundertheEnvironme nt(Protection)Rules,1986,asamendedsubsequently,shall alsobeuploaded on the company's websitealongwiththestatusofcomplianceofECconditions and shall be sent to the respectiveRegionalOfficesoftheMoEF&CCbye-mail.

7. The above condition will be enforced inter- Agreed to Comply.

alia,undertheprovisionsoftheWater(prevention&Control ofPollutionAct,1974theAir(Prevention&ControlofPollutio

n) Act, 1981 theenvironment(protection) Act, 1986 and thepublic Liability Insurance Act, 1991 alongwith their amendments and Rules and anyother orders passed by the Hon'ble SupremeCourtofIndia/HighCourtsandanyotherCourtofL awrelatingtothesubjectmatter.

5. Theproponentshallabidebyallcommitments and Agreed to Comply.

recommendations made intheEIA/EMPreportandalsothatduringpresentationtoth eEAC.Allthecommitmentsmadeontheissuesraisedduring publichearingshallalsobe Implemented in letterand spirit.

6. Theproponentshallobtainallnecessaryclearances/appro Agreed to Comply.

valsthatmayberequiredbefore the start of the project. The Ministryoranyothercompetentauthoritymaystipulate any further condition for environmental protection.

7. Anyappealagainstthisenvironmentalclearance shall lie Agreed to Comply.

with the National GreenTribunal, if preferred, within a period of 30daysasprescribedunderSection16oft heNationalGreen TribunalAct,2010.

8. Thecoalcompany/projectproponentshallbe liable to pay Agreed to Comply. the compensation against theillegal mining, if any, and as raised by therespectiveStateGovernmentatanypointof andtime,intermsoftheordersdated2 august,2017ofHon'bleSupremeCourtinWP(Civil) No. 114/2014 in the matter ofCommonCauseVsUnionof India&others.

9. TheconcernedStateGovernmentshallensure no mining Agreed to Comply.

operations to commencetilltheentirecompensationforillegalmining,ifa ny,ispaidbytheprojectproponentthroughtheirrespective Department of Mining & geology, in StrictcomplianceofthejudgmentofHon'ble SupremeCourt

10. Thisenvironmentclearanceshallnotbeoperationaltillsuch Agreed to Comply. timetheprojectproponentcomplieswiththeabovesaidjudg mentofHon'bleSupremeCourt,as applicableandotherstatutoryrequirements.

Further required action by the project proponent in view of the compliance status of the EC conditions:

i. Establish more number of Groundwater recharge structure, construct or reclaim Ponds in nearby villages where water is not being supplied. ii. Increase the plantation on the road side as per the EC condition. iii. Further raise the height of railway siding wall from 12ft to 15-20ft in total by Tin sheds.
iv. Increase the water sprinkling frequency on the haul road to further minimise the fugitive emission.
v. Ensure the truck are not overloaded and covered with tarpaulin to avoid fall of coal on the road that results in fugitive emission. vi. Place speed limit boards on suitable sites of the road network for the truck movement.
vii. Periodically update the display board showing the details of CTO, HW authorization etc. Also translate in Hindi language for understanding of the public.
viii. Monitor the drinking water quality of the water supplied to Khannath village. ix. Monitor the heavy metals in ambient & water biannually.
4.0 Impact on the Environment by the Project Expansion To assess the post expansion i.e. 11.1.2019 impact on the environmental quality parameters viz. Ambient Air Quality, Water Quality & Noise level; it was opined to carry out environmental parameters analysis at identified locations and compare the change w.r.t. Pre-expansion level of the environmental quality.

The identified monitoring locations are as tabulated below:

S. No. Name of monitoring station Latitude Longitude (in degree) (in degree) Air Quality(Core Zone)
1. Mangers office 23.1596 81.4611
2. Main gate 23.1582 81.4614
3. Lamp room 23.1604 81.4604
4. Electric sub station 23.1590 81.4585 Air Quality (Buffer Zone)
5. Chirhiti village 23.1491 81.4828
6. Khannath Village 23.1680 81.4719
7. Kundrai Village 23.1474 81.4624
8. Khairaha Village 23.1374 81.4480
9. Office Of GM, Burhar near coal siding 23.186169 81.571708 Water Quality
1. Mine water Discharge from plant premises 23.1599 81.4618
2. Mine water discharge before confluence in 23.161350 81.464900 Baisaha nala
3. Up stream of Baisaha nala (near Kundari village) 23.1553 81.4672
4. Downstream of Baisaha nala (near Kanhat 23.1702 81.4680 village)
5. Drinking water 23.1602 81.4603 Noise Level (Core Zone)
1. Mangers office 23.1596 81.4611
2. Main gate 23.1582 81.4614
3. Lamp room 23.1604 81.4604
4. Electric sub station 23.1590 81.4585 Noise Level (Buffer Zone)
5. Chirhiti village 23.1491 81.4828
6. Khannath Village 23.1680 81.4719
7. Kundrai Village 23.1474 81.4624
8. Khairaha Village 23.1374 81.4480
9. Office Of GM, Burhar near coal siding 23.186169 81.571708 The ambient Air Quality (AAQ) monitoring was conducted twice during 20 th May -21st May 2022 and 27th May-28th May 2022 for covering the weekly changes in the AAQ.

The noise level monitoring was conducted on 20th& 27th May 2022. The water sampling was conducted on 21st May 2022. Copy of the analysis report is enclosed as Annexure-X. The analysis result of the Ambient Air Quality and Noise level in Core and Buffer zone is as tabulated below:

The analysis result of the Ambient Air Quality and Noise level in Core and Buffer zone Zone Location Ambient Air Quality in µg/m3 Noise level dB(A) 20-21st May 2022 27th-28th May 2022 20th May 2022 27th May 2022 SPM PM10 SO2 NO2 SPM PM10 SO2 NO2 Day Night Day Night Core Mangers office 295 215 38 50 274 208 35 46 63.7 61.5 65.1 60.4 Main gate 284 216 43 52 280 217 34 49 68.6 64.2 69.2 63.9 Lamp room 345 308 38 51 341 299 33 47 73.2 69.2 73.2 69.1 Electric sub station 245 164 36 49 236 154 31 44 64.5 62.5 65.2 61.9 Applicable standards Notification No. GSR 742(E), Dt: 25.09.2000and Ambient 500 250 120 120 500 250 120 120 75 70 75 70 Noise standards (Industrial Area) Buffer Chirhiti village - 97 25 38 - 94 20 32 64.1 60.1 60.5 51.5 Khannath Village - 94 23 32 - 88 20 34 52.4 53 54.3 49.2 Kundrai Village - 89 24 31 - 87 22 29 53.1 51.5 53.4 51.1 Khairaha Village - 96 23 30 - 99 22 30 58.9 55.8 56.2 52.2 Office Of GM, - 206 26 32 - 197 24 31 62.1 58.8 63.4 59.2 Burhar near coal siding Applicable standards NAAQS, 2009 and Ambient Noise - 100 80 80 - 100 80 80 55 45 55 45 standards (Residential area) The PM10 value was found slightly exceeding from the prescribed standard of 250 µg/m3at one of the 04 locations of the core zone i.e. lamp room. The prominent wind direction is North-East.The location is situated in downwind.

The noise level was within the prescribed level in Day & Night period at Core zone; whereas it was found exceeding in buffer zone. This is majorly due to localized activities along with vehicle movement.

Further, to assess change in environmental pollutants w.r.t. the mining activities after the increase in expansion; committee opined to compare the change in concentration of pollutant from Year 2018 to 2022.

The level of Ambient Air Quality monitored by project proponent through CMPDI, Mahendragarh & Bilaspur during pre-expansion & post-expansion years was assessed and described below in graphical representation:

Change in Suspended Particulate Matter (SPM) in Core Area Since 2018 Comments: The Suspended Particulate Matters 600 (SPM) in the Core area was always found below the prescribed limit of 500µg/m3. There was a Concentration in microgram/m3 500 dip in SPM concentration was observed in year 400 2018-19 2020-21 w.r.t previous years that may be due 300 2019-20 to the COVID-19 restrictions. Further, the 200 2020-21 concentration in year 2021-22 was found 100 2021-22 higher than the year 2020-21 but lower than 0 the FY 2018-19 & 2019-20.

April October June May July November August January March September February December Limit Change in Particulate Matter (PM10) concentration in Core Area Since 2018 Comments: The Particulate Matters (PM10) 300 in the Core area was always found below the Concentration in microgram/m3 250 prescribed limit of 250µg/m3. There was a 200 2018-19 dip in PM10 concentration was observed in 150 year 2020-21 w.r.t previous years that may 2019-20 100 be due to the COVID-19 restrictions.

                                                                                                                                                          2020-21
                                                                                                                                                                     Further, the concentration in year 2021-22
                                           50
                                                                                                                                                          2021-22    was found higher than the year 2020-21 but
                                              0
                                                                                                                                                          Limit      inline with the FY 2018-19 & 2019-20.
                                                        October
                                                           April

                                                           June
                                                           May




                                                     September
                                                            July




                                                     November
                                                         August




                                                        January

                                                         March
                                                       February
                                                      December
                                    Change in SO2 concentration in Core Area
                                                 Since 2018                                                                                                                           Comments:         The       Sulphur      di
                                                                                                                                                                                      Oxideconcentration in the Core area was
                                 140
                                                                                                                                                                                      always found below the prescribed limit of
 Concentration in microgram/m3



                                 120                                                                                                                                                  120µg/m3. As usual there was a dip in the
                                 100                                                                                                                                                  concentration during year 2020-21 w.r.t
                                                                                                                                                                           2018-19
                                  80                                                                                                                                                  previous years due to the COVID-19
                                  60                                                                                                                                       2019-20    restrictions. Further, the concentration in
                                  40                                                                                                                                       2020-21    year 2021-22 was found higher than the
                                  20                                                                                                                                       2021-22    year 2020-21 during May to August and
                                   0                                                                                                                                       Limit
                                                                                                                                                                                      then it was in line with the post 2020-21
                                                                                                                                                                                      concentration. The SO2 concentration was
                                                          June
                                         April
                                                   May


                                                                   July
                                                                            August




                                                                                                                                        January
                                                                                                                                                   February
                                                                                                                                                               March
                                                                                                    October
                                                                                     September


                                                                                                               November
                                                                                                                           December
                                                                                                                                                                                      lowering since 2018-19.




                                       Change in NO2 concentration in Core Area                                                                                                        Comments:         The      Nitrogen       di
                                                     Since 2018
                                                                                                                                                                                       Oxideconcentration in the Core area was
                                   140                                                                                                                                                 always found below the prescribed limit of
Concentration in
 microgram/m3




                                   120                                                                                                                                                 120µg/m3. As usual there was a dip in the
                                   100
                                                                                                                                                                            2018-19    concentration during year 2020-21 w.r.t
                                    80
                                    60                                                                                                                                      2019-20    previous years due to the COVID-19
                                    40                                                                                                                                                 restrictions. Further the level was found
                                                                                                                                                                            2020-21
                                    20                                                                                                                                                 below the levels of 2018-19 during April to
                                                                                                                                                                            2021-22
                                     0                                                                                                                                                 August and then goes in line with the levels
                                                                                                                                                                                       of 2018-19. There was no increase in levels
                                                 April


                                                                 June
                                                         May


                                                                          July
                                                                                 August




                                                                                                                                             January
                                                                                                                                                        February
                                                                                                                                                                   March
                                                                                                          October
                                                                                             September


                                                                                                                     November
                                                                                                                                 December




                                                                                                                                                                            Limit
                                                                                                                                                                                       was observed in comparison of the 2018-19
                                                                                                                                                                                       level.

Change in Particulate Matter (PM10) concentration in Buffer Area Since 2018 Comments: The Particulate Matters (PM10) in the Buffer area was always found below 120 the prescribed limit of 100µg/m3. There Concentration in microgram/m3 100 was a dip in PM10 concentration was 80 2018-19 observed in year 2020-21 w.r.t previous 60 2019-20 years that may be due to the COVID-19 40 restrictions. Further, the average 2020-21 concentration of PM10 was found slightly 20 2021-22 higher in year 2021-22 w.r.t. previous 0 Limit years. This may be due localized conditions and road condition.

Change in SO2 concentration in Buffer Area Since 2018 90 Comments: The Sulphur di 80 Oxideconcentration in the Core area was Concentration in microgram/m3 70 always found below the prescribed limit of 60 2018-19 50 80µg/m3. Lower level of concentration was 40 2019-20 observed since 2018-19.

30 2020-21 20 10 2021-22 0 Limit Change in NO2 concentration in Buffer Area Since 2018 90 Comments: The Nitrogen di Concentration in microgram/m3 80 Oxideconcentration in the Core area was 70 always found below the prescribed limit of 60 80µg/m3. As usual there was a dip in the 2018-19 concentration during initial months of 50 2019-20 COVID-19 restriction in year 2020-21.

40

2020-21 The levels of NO2 concentration were 30 2021-22 observed lower in level w.r.t. 2018-19 20 (Pre-expansion period). This may be due Limit 10 to decrease in number of vehicles after expansion by engaging high capacity 0 loaders i.e. 35T in place of 25MT capacity loading trucks.

Change in Noise level (Day time) in Buffer Zone Since 2018 Comments: The noise 60.0 level (dB(A)) in buffer 50.0 area were found well below the prescribed DAY 40.0 2018-19 period standards of dB(A) 30.0 2019-20 55dB(A) since 2018.

2020-21 From FY2018-19, the 20.0 noise level was observed 2021-22 10.0 below the levels of the Limit-B-Day pre-expansion. This may 0.0 be due to instruction of less honking and reduced number of the vehicles after engaging high capacity loader i.e. 35T Change in Noise level (Night time) in Buffer Zone Since 2018 capacity.

        60.0
                                                                                            The noise level during
        50.0                                                                                night period was found
        40.0                                                                                below    the     prescribed
                                                                            2018-19         noise level (i.e. 45dB (A))
dB(A)




        30.0                                                                2019-20         in year 2020 to 2022.
        20.0                                                                2020-21         However, Since 2018-19
                                                                            2021-22
                                                                                            it is showing lowering
        10.0                                                                                trend.
                                                                            Limit-B-Night
         0.0

Change in Noise level (Day time) in Core Zone Since 2018 80.0 70.0 60.0 50.0 2018-19 Comments: In all the dB(A) 40.0 2019-20 years since 2018, the 30.0 noise level was found 2020-21 20.0 below the prescribed day 10.0 2021-22 & night period noise 0.0 Limit-C-Day level i.e. 75dB(A) and 70dB(A) respectively.

Also the noise level was also showing lowering trends since 2018-19.

This may be due to the Change in Noise level (Night time) in Core Zone Since best practices adopted 2018 by the unit viz. less or 80.0 no honking; periodic 70.0 maintenance of the 60.0 2018-19 machineries etc. 50.0 dB(A) 40.0 2019-20 30.0 20.0 2020-21 10.0 2021-22 0.0 Limit-C-Night Water Quality: The 05 water samples collected on 21.5.2022 were analysed for specified parameters. The analysis was carried out at NABL laboratory of MPPCB, Bhopal Central Laboratory. The analysis results are as tabulated below:

Parameters                                  Location of sampling

                  Mine water     Mine    water   Up stream      Downstream of Drinking
                  Discharge      discharge       of Baisaha     Baisaha    nala water
                  from   plant   before          nala (near     (near    Kanhat
                  premises       confluence in   Kundari        village)
                                 Baisaha nala    village)

pH                   7.75            7.94           7.67             7.82           6.7

COD                  9.52            9.52           9.52             9.52            -

TSS                   40              60             140              40            40

TDS                   320            380             500              580          420

Chloride             12.44          12.44           38.28            14.35         10.52

Sulphate             38.02          38.68           142.4            81.4          32.4

Total                  -               -              -                -           192
Alkalinity

Total                  -               -              -                -           220
Hardness

NH3-N                  -               -              -                -           BDL

Fe                   0.13            0.14           0.19             0.18          0.15

Cd                    BDL            BDL            BDL              BDL           BDL

Cu                   0.013          0.018           0.017            0.017         0.015

Pb                    BDL            BDL            BDL              BDL           BDL

Zn                    BDL            0.01           0.01             0.09          BDL

Ni                    BDL            BDL            BDL              BDL           BDL


Note: All the results are in mg/l except pH.

BDL- Below Detection Limit. Detection limits (Cu-0.006mg/l, Fe-0.075mg/l,Zn- 0.004mg/l,Ni-0.175mg/l,Pb-0.021mg/l & Cd-0.0004mg/l) Parameters Drinking water standards IS Effluent discharge into sewer or 10500:2012 stream or land (Notification No. GSR 742(E), Dt: 25.09.2000 and Acceptable Permissible limit Limit General Standards for discharge of Environmental Pollutants, GSR 801 (E) EPA 1993 pH 6.5-8.5 No relaxation 5.5-9.0 COD - - 250 TSS - - 100 TDS 500 2000 -

O&G - - 10
Chloride                 250             1000                       -

Sulphate                 200              400                       -

Total Alkalinity         200              600                       -

Total Hardness           200              600                       -

Fe                       0.3         No relaxation                 3.0

Cd                      0.003        No relaxation                 2.0

Cu                      0.05              1.5                      3.0

Pb                      0.01         No relaxation                 0.1

Zn                        5                15                      5.0

Ni                      0.02         No relaxation                 3.0

Note: All the results are in mg/l except pH.



The analysis report revealed that there were no parameters were found exceeding to the prescribed discharge standards or drinking water standards.

The status of water quality monitored by project proponent through CMPDI, Mahendragarh & Bilaspur during pre-expansion & post-expansion years was assessed and described below in graphical representation:

Change in pH value of mine discharge since 2018 10 Comments: The pH values were found well between the prescribed discharged 8 2018-19 standards of 5.5 to 9. The pH values has 6 2019-20 shown an increasing trend w.r.t 2018-

pH 4 2020-21 19, however that too is well within the 2 2021-22 prescribed standards.


               0                                                           Limit_1
                                                                           Limit_2




                       Change in TSS value of mine discharge since
                                          2018                                         Comments: The TSS concentration
                                                                                       was found well below the prescribed
              120                                                                      discharge standard of 100mg/l during
              100                                                                      all the years since 2018. The lowering
               80                                                                      level of TSS w.r.t. 2018-19 level infers
TSS in mg/l




                                                                          2018-19
                                                                                       that settling tanks are working more
               60                                                         2019-20      effectively.
               40                                                         2020-21
               20                                                         2021-22

                   0                                                      Limit_TSS

Change in COD value of mine discharge since 2018 300 250 Comments: The Chemical Oxygen Demand (COD) 200 concentration was found well below the prescribed COD in Mg/l 2018-19 150 discharge standard of 2019-20 250mg/l since 2018. Also 2020-21 the COD levels has shown 100 2021-22 lowering trend w.r.t. 2018- Limit_COD 19 monitored values that infers to improved treatment 50 of the mine water.

0

5.0 Impact on the people of the area due to the Project Expansion To assess the impact on the people of the area due to the expansion, it was opined to have discussion with inhabitant of the nearby village's viz. Khairaha, Khannath & Chirhiti. Further Health & Water quality related issues were discussed with concern authorities. The copy of the communication letters is enclosed as Annexure-XI 5.1 Submission of the inhabitants:

Committee hold it discussion with villagers of Khairaha, Khannath & Chirhiti on 23rd June 2022 and following was submitted in writing:
i. It was submitted by the inhabitant of the nearby Village Khannath villager that the supply of 300KLD filtered water from mine has resolve the issue of drinking water of their village that has population of about 3000 persons. ii. It was submitted that mine management sprinkle water on the haul road on daily basis.
iii. The truck movement majorly done during 8AM to 6PM with vehicle speed of about 20-30KM/hr. And there is no accident happened due to these trucks movement.
iv. The mined water after treatment is discharged to Bhaisaha Nalla; from there nearby villagers get water for irrigation.
Copy of the submission is enclosed as Annexure-XII The committee had discussion with the road side shopkeepers of Chirhiti village from where the trucks of 03 mines (Damini, Rajendra & Khairaha) pass, to know if there is any issue of dust pollution & others. It was informed that water sprinkling is carried out 5 days in week and during that period there is no issue of dust pollution; however during left out 02 days, issue of dust pollution rises. In this regard, it was informed by Sh Krishna, General Manager (Operation) of Khairaha mines that a work order on 9th April 2022 to re-carpeting of 10Kms length road was awarded with 5 years comprehensive maintenance that covers this stretch too and work has already started. After re-carpeting of the road the issue will be resolved. Further committee asked to do sprinkling for all the 7 days to further minimise issue of dust pollution. During visit, 02 trucks were also checked for their tarpaulin covering. It was found that trucks were partially covered with green net and that too was ripped off from many sides. On enquiry, it was found that both the trucks were of M/s Damini mine, SECL. Committee asked Sh Krishna to ensure that none of the mine of SECL shall allow trucks without proper cover.
As informed by RO, MPPCB instruction are issued many times to mine's for covering vehicles by tarpaulin. Instruction for regular water sprinklers are also issued. With respect to the increased production capacity, it was inferred that movement of the trucks may have also increased but on assessing the data of last 04 years since May 2018 to May 2022 it was found that number of trucks has reduced. On discussion it was found that number of large capacity of trucks (35T) has increased from earlier loading trucks of 25T capacity. The details are as tabulated below:
Month                         Dispatch comparative of last 04 years

                         Overall Total dispatch                 %Increase in tripping
                                                                capacity per truck in
             Trip       QTY. (MT)    Average transporting        comparison to May
                                     capacity         per               2018
                                     truck/trip

May 2018       2418     58432.88                24.17                       -

May 2019       2369     63143.28                26.65                    10.30

May 2020       1707     47710.73                27.95                    15.66

May 2021       2119     59761.91                28.20                    16.71



                                           62
 May 2022      2245      72793.74                32.42                     34.18

Copy of the trucks trip and speed are enclosed as Annexure-XIII 5.2 Submission by the Municipal Council, Shahdol on water quality Chief Municipal Officer vide its letter dated 24th June 2022 submitted that the water received from Sohagpur mines that includes Khairaha mine too, to Sarfa drain is collected in Sarfa dam and supplied to Shahdol municipal region after treatment and there is no issue reported w.r.t. water quality and the water quality is satisfactory.

The Sarfa dam water is treated through 02 water treatment plants that provide treatment of flocculation, rapid filtration followed by bleaching. The details are as tabulated below:

Old Water Treatment Plant Date of commissioning Year 1975 Treatment Capacity 7.25MLD Currently operated on 6.5MLD Alum consumption 40Kg/shift of 8hrs Total - 120Kgs/daily Bleaching consumption 10Kg/shift of 8 hrs Total - 30Kgs/daily New Water Treatment Plant Date of commissioning January 2019 Treatment Capacity 8MLD Currently operated on 3MLD Alum consumption 40Kgs/day Bleaching consumption 10Kgs/day The copy of the letter& analysis report of PHED District water testing lab is enclosed as Annexure-XIV.
The testing report reveals that the water quality is as per the permissible drinking water standards, however it is recommended that plant management shall install flow meter on the inlet of both the filtration plant and accordingly optimize the quantity of the chemicals. Further, it is recommended to ensure required residual chlorine in distribution avoid any contamination on distribution of the water.
To verify the water treatment quality of the water treatment plant, samples were drawn on 24th June 2022 by the committee. The analysis results are as tabulated below:
S. Parameter Unit Outlet of Outlet of Permissible N New Old Standards IS O. filtration filtration 10500:2012 plant plant 63
1. pH pH unit 7.68 7.57 6.5-8.5
2. Total Mg/l 277 288 2000 Dissolved Solids
3. Total Mg/l 156 164 600 Hardness
4. Chloride Mg/l 22 26 1000
5. Alkalinity Mg/l 68 72 600
6. Sulphate Mg/l 16 16 400
7. Total coliform MPN/10 <1.8 <1.8 Shall not be 0ml detectable in any 100 ml sample The copy of the MPPCB analysis report is enclosed as Annexure-XV The analysis report of the final outlet of the old & new plants are will within the drinking water standards of IS 10500:2012.
5.3Submission by the Community Hospital Centre (CHC), Burhar on health The committee had its discussion with Dr Sachin Karkhur, Block Medical Officer, CHC, Burhar on any increasing trend in OPD/IPD related to Bronchitis, Asthma, hearing loss etc. since 2019 from the nearby villages of Khairaha mine. The CHC Burhar has 3 CHCs, 07 Public Health Centres (PHCs), 61 Sub health centres, 294 Arogya Kendras. During discussion, it was informed that there is no incremental trend of diseases related to lungs & ears reported.

The copy of the letter in this regard dated 24th June 2022 is enclosed as Annexure-XVI The photographs taken during field visits are enclosed as Annexure-XVII.

6.0 Summary The M/s Khairaha Underground mine of South Eastern Coalfield Limited (SECL) has expanded its annual mining capacity by 40% to 0.819MMT by Environmental clearance dated 11th January 2019 that was further on compliance of the conditions the EC was extended for 30 years on 10thJanuary 2020.. The underground mining operation is done by continuous miner machine in absence of any blasting operation. The mined material is conveyed to surface and to bunkers through closed conveyor belts. The coal is transported through tarpaulin covered large loading capacity i.e. 25 to 35T trucks. The 14 fixed water sprinklers and moving sprinklers viz. tractor and truck-mounted fogger machine has resulted good quality of ambient air in the core as well as buffer area. The dedicated coal transporting road is maintained by the mine management and the recarpting work order with 5 years comprehensive maintenance shall further improve the air quality. The PM10 values at near lamp room was found slightly above the prescribed levels this may be due to downwind location of the station and vehicle movement. Further, on comparing the environmental pollutants level from pre- expansion period i.e 2018-19 to till 2022, it was observed that the pollutants 64 levels are showing lowering trends then the levels monitored in 2018-19. This may be due to adopted best practises viz. no or less honking of the vehicles, water sprinkling, settling ponds with proper settlement of the suspended particles.

Further, the mine management is providing treated mine water to the inhabitant of nearby village. And the treated mine water also cater the need of Shahdol town. The Municipal council submitted that there is no issue reported related to the quality of Sarfa dam water that is being used for drinking by the Shahdol town after treatment at Water treatment plant. Also there is no increasing trend of lungs and ear related patients since 2018 in the CHC, Burhar that caters the nearby villages of the Khairaha mine.

Considering the above, it is inferred that there is no incremental trend in environmental pollutants concentration, health related issues and water quality in the core & buffer area of the M/s Khairaha mine after the EC expansion.

However, following are recommended for further improvement, betterment of the core & buffer area:

7.0 Recommendations i. Increase the plantation on the road side as per the EC condition. ii. M/S SECL management shall ensure that trucks of any SECL mines are not overloaded and are covered with tarpaulin to avoid fall of coal on the road that results in fugitive emission.

iii. Raise the height of railway siding wall from 12ft to 15-20ft in total by Tin sheds.

iv. Establish more number of Groundwater recharge structure, construct or reclaim Ponds in nearby villages where water is not being supplied.

5. Learned counsel for the Applicant has submitted that the recommendation of EAC for grant of EC upon relying upon the OM is illegal, untenable in law and liable to be struck down. He relied on:

(i) Sant Ram Sharma vs. State of Rajasthan and Anr., reported in AIR 1967 SC 1910, Rajasthan State Industrial Development & Investment Corpn. Vs. Subhash Sindhi Coop. Housing Society, reported in (2013) 5 SCC 427.
(ii) S.P. Muthuraman vs. Union of India, Original Application No. 37 of 2015 and Original Application No. 213 of 2014, and that public hearing is mandatory in nature in view of Hanuman Laxman Aroskar vs. Union of India (2019) 15 SCC 401.

6. The above matter has already been dealt with by this Tribunal on the previous date of hearing before the larger bench and has been properly replied.

65

7. The matter in issue before this Tribunal is EC dated 11.01.2019. The contentions that the office memorandum issued by the MoEF & CC should be struck down is not the subject matter of this petition and not within the domain of this Tribunal.

8. He has further argued:

(i) On the Cumulative Impact Assessment issue all that the Reply filed by Respondent No.4 to Para 29 of the Appeal states that " It is denied that, the respondent has not done cumulative impact assessment study and carrying capacity of the project". It is stated that however, no proof/document has been filed by Respondent No.4 with it's Reply to substantiate this claim. No EIA has been filed by Respondent No.4 alongwith it's Reply to rebut this point inspite of the Order dated 21.09.2021 showing that Cumulative Impact Assessment has been done in this case.
(ii) That in this context it is important to look at the judgment of this Hon'ble Tribunal in dated 12.09.2011 in Sarpanch, Grampanchayat Tiroda vs. The Ministry of Environment and Forests (Appeal No.3 of 2011). This case involved the grant of an EC to the project proponent for conducting mining operations at Tiroda. Here the cumulative effect of four proposed projects was not properly considered. The Hon'ble Tribunal expressed the importance of a Cumulative Impact assessment as follows:
"Unfortunately, the cumulative effect of these four proposed projects was not considered to be of significant in causing environmental pollution in a small area. It appears an impression is sought to be created that there was only one application of Tiroda mine and at that time the Redi mine was not in operation. When number of mines are sought tobe considered in a small area of Sawantwadi Taluk,the EAC was expected to examine various aspects such as the cumulative impact of Air, Water, Noise Flora, Fauna and Socio- economic aspects in view of large number of transport vehicles, plants and machinery, etc. that would be operating in the area. It would have been appropriate, if a cumulative impact study was undertaken to take care of all existing/proposed mines within 10 km of the present project site apart from Redi mine, if any. Therefore, we are of the opinion that these aspects were not properly assessed and examined scientifically and therefore, the EIA report requires to be re-examined afresh. Thus, the EIA report suffers from incorrect and insufficient data which pertains to a period much prior to grant of TOR, therefore, the EIA report cannot be said to be sufficient for the purpose of recommending grant of EC."
66

(iii) The importance of a cumulative impact assessment was also reiterated by the Hon'ble Supreme Court in the case of Alaknanda Hydro Power Company Ltd. v. Anuj Joshi and Ors. reported in (2014) 1 SCC 769 Para 50.

(iv)That this Hon'ble Tribunal in this Judgment further directed on the issue of Cumulative Impact Assessment as under:-

"The project proponent shall be directed to conduct cumulative impact assessment of ambient air quality modelling for a radius of 15 km from the project area by collecting primary data regarding air quality for another season other than the winter season during the relevant period and also taking more number of locations within 15 kms radius selecting the probable polluting industries situated and the impact of the present as proposed projects in those areas as such directed by the National Green Tribunal in T. Muruganandam & Ors. Vs. Union of India & Ors Appeal No. 50 of 2012."

9. It is to be noted that people have right to live in healthy environment with minimum disturbance of ecological balance and without avoidable hazard to them and to their cattle, homes and agriculture land and undue affectation of air, water and environment. It is for the Government of the nation and not for the Court to decide whether the deposits should be exploited at the cost of ecology and environmental consideration or the industrial requirement should be otherwise satisfied. It may be perhaps possible to exercise greater control and vigil over the operation and strike a balance between preservation and utilization, that would indeed be a matter for an Expert Body to examine and on the basis of appropriate advice, Government should take a policy decision and formally implement the same and for the purpose it is for the Expert Committee to examine:

(i) Whether the operations are being carried out on scientific lines?
(ii) Whether the mining is being supplied to individuals and stipulated by the various schemes and orders?
(iii) The extent to which the mining operations are contributing to environmental image.
67

10. Learned counsel for the project proponent has submitted that the argument as advanced by the learned counsel for the Applicant is not tenable, since the proceedings of MoEF & CC was conducted after the EIA report and other relevant expert opinion.

11. The Hon'ble Apex Court in case of N.D. Jayal & Anr. Vs. Union of India & Ors. reported in (2004) 9 SCC 362 dealing with the matter of Tehri Dam observed as follows:

"22. Before adverting to other issues, certain aspects pertaining to the preservation of ecology and development have to be noticed. In Vellore Citizens Welfare Forum v. Union of India, and in M C Mehta v. Union of India, it was observed that the balance between environmental protection and developmental activities could only be maintained by strictly following the principle of' sustainable development.' This is a development strategy that caters the needs of the present 67 without negotiating the ability of upcoming generations to satisfy their needs. The strict observance of sustainable development will put us on a path that ensures development while protecting the environment, a path that works for all peoples and for all generations. It is a guarantee to the present and a bequeath to the future. All environmental related developmental activities should benefit more people while maintaining the environmental balance. This could be ensured only by the strict adherence of sustainable development without which life of coming generations will be in jeopardy.
23. In a catena of cases we have reiterated that right to clean environment is a guaranteed fundamental right. May be in different context, the right to development is also declared as a component of Article 21 in cases like Samata v. State of Andhra Pradesh and in Madhu Kishore v. State of Bihar.
24. The right to development cannot be treated as a mere right to economic betterment or cannot be limited to as a misnomer to simple construction activities. The right to development encompasses much more than economic well being, and includes within its definition the guarantee of fundamental human rights. The 'development' is not related only to the growth of GNP. In the classic work - 'Development As Freedom' the Nobel prize winner Amartya Sen pointed out that the issue of development cannot be separated from the conceptual framework of human right'. This idea is also part of the UN Declaration 68 on the Right to Development. The right to development includes the whole spectrum of civil, cultural, economic, political and social process, for the improvement of peoples' well being and realization of their full potential. It is an integral part of human right. Of course, construction of a dam or a mega project is definitely an attempt to achieve the goal of wholesome development. Such works could very well be treated as integral component for development.
25. Therefore, the adherence of sustainable development principle is a sine qua non for the maintenance of the symbiotic balance between the rights to environment and development. Right to environment is a fundamental right. On the other hand right to development is also one. Here the right to 'sustainable development' cannot be singled out. Therefore, the concept of 'sustainable development' is to be treated an integral part of 'life' under Article 21. The weighty concepts like inter- generational equity State of Himachal Pradesh v. Ganesh Wood Products, public trust doctrine M C Mehta v. Kamal Nath, and precautionary principle (Vellore Citizens), which we declared as inseparable ingredients of our environmental 68 jurisprudence, could only be nurtured by ensuring sustainable development.
26. To ensure sustainable development is one of the goals of Environmental Protection Act, 1986 (for short 'the Act') and this is quiet necessary to guarantee 'right to life' under Article 21. If the Act is not armed with the powers to ensure sustainable development, it will become a barren shell. In other words, sustainable development is one of the means to achieve the object and purpose of the Act as well as the protection of 'life' under Article 21. Acknowledgment of this principle will breath new life into our environmental jurisprudence and constitutional resolve. Sustainable development could be achieved only by strict compliance of the directions under the Act. The object and purpose of the Act - "to provide for the protection and improvement of environment" could only be achieved by ensuring the strict compliance of its directions. The concerned authorities by exercising its powers under the Act will have to ensure the acquiescence of sustainable development. Therefore, the directions or conditions put forward by the Act need to be strictly complied with. Thus the power under the Act cannot be treated as a power simpliciter, but it is a power coupled with duty. It is the duty of the State to make sure the fulfillment of conditions or direction under the Act. Without strict compliance, right to environment under Article 21 could not be guaranteed and the purpose of the Act will also be defeated. The commitment to the conditions thereof is an obligation both under Article 21 and under the Act. The 69 conditions glued to the environmental clearance for the Tehri Dam Project given by the Ministry of Environment vide its Order dated July 19, 1990 has to be viewed from this perspective."

12. It is held in N. D. Jayal Vs. Union of India, Tehri Dam case reported in (2004) 9 SCC 418:

"137. When natural resources are exploited in a big way for big projects by State with all sincerity and good intentions for general common benefit, social conflicts arise as a natural adverse consequence. Generally the conflicts arise between marginal farmers, peasants and other landless persons who survive on natural resources and those who are better off, rich or affluent and who desire to undertake agriculture and industry. When river projects for dams are undertaken to generate electricity and improve irrigation facilities, conflicts arise between people living up-stream who have to necessarily lose their source of living and habitat and those living downstream who need water and electricity for their homes, industries and agricultural fields. When such social conflicts between different social groups i.e. up-stream population and down-stream population, between rural population and urban population, between poor surviving on natural resources and others needing natural resources for further development arise what should be the duty and priorities of the State and its authorities who have undertaken the projects? When such social conflicts arise between poor and more needy on one side and rich or affluent or less needy on the other, prior attention has to be paid to the former group which is both financially and politically weak. Such less advantaged group is expected to be given prior attention by Welfare State like ours which is committed and obliged by the Constitution, particularly by its provisions contained in the Preamble, Fundamental rights, Fundamental duties and Directive Principles, to take care of such deprived sections of people who are likely to lose their home and source of livelihood."

13. In the case of M.C. Mehta Vs. Union of India reported in (2004) 12 SCC 166, the Hon'ble Apex Court has held as follows:

"45. The natural sources of air, water and soil cannot be utilized if the utilization results in irreversible damage to environments. There has been accelerated degradation of environment primarily on account of lack of effective enforcement of environmental laws and non- compliance of the statutory norms. This Court has repeatedly said that 70 the right to live is a fundamental right under Article 21 of the Constitution and it includes the right to enjoyment of pollutionfree water and air for full enjoyment of life. (See Subhash Kumar v. State of Bihar)
46. Further, by 42nd Constitutional Amendment, Article 48- A was inserted in the Constitution in Part IV stipulating that the State shall endeavour to protect and improve the environment and to safeguard the forest and wildlife of the country. Article 51A, inter alia, provides that it shall be the duty of every citizen of India to protect and improve the natural environment including forest, lakes, rivers and wildlife and to have compassion for living creatures. Article 47 which provides that it shall be the duty of the State to raise the level of nutrition and the standard of living and to improve public health is also relevant in this connection. The most vital necessities, namely, air, water and soil, having regard to right of life under Article 21 cannot be permitted to be misused and polluted so as to reduce the quality of life of others.

Having regard to the right of the community at large it is permissible to encourage the participation of Amicus Curiae, the appointment of experts and the appointments of monitory committees. The approach of the Court has to be liberal towards ensuring social justice and protection of human rights. In M.C. Mehta v. Union of India, this Court held that life, public health and ecology has priority over unemployment and loss of revenue. The definition of 'sustainable development' which Brundtland gave more than 3 decades back still holds good. The phrase covers the development that meets the needs of the present without compromising the ability of the future generation to meet their own needs. In Narmada Bachao Andolan v. Union of India & Ors., this Court observed that sustainable development means the type or extent of development that can take place and which can be sustained by nature/ecology with or without mitigation. In these matters, the required standard now is that the risk of harm to the environment or to human health is to be decided in public interest, according to a "reasonable person's " test. [See Chairman Barton : The Status of the Precautionary Principle in Australia : (Vol. 22) (1998) (Harv. Envtt. Law Review, p. 509 at p.549-A) as referred to in para 28 in AP Pollution Control Board vs. Prof. M.V. Nayuder.

47. The mining operation is hazardous in nature. It impairs ecology and people's right of natural resources. The entire process of setting up and functioning of mining operation require utmost good faith and 71 honesty on the part of the intending entrepreneur. For carrying on any mining activity close to township which has tendency to degrade environment and are likely to effect air, water and soil and impair the quality of life of inhabitants of the area, there would be greater responsibility on the part of the entrepreneur. The fullest disclosures including the potential for increased burdens on the environment consequent upon possible increase in the quantum and degree of pollution, has to be made at the outset so that public and all those concerned including authorities may decide whether the permission can at all be granted for carrying on mining activity. The regulatory authorities have to act with utmost care in ensuring compliance of safeguards, norms and standards to be observed by such entrepreneurs. When questioned, the regulatory authorities have to show that the said authorities acted in the manner enjoined upon them. Where the regulatory authorities, either connive or act negligently by not taking prompt action to prevent, avoid or control the damage to environment, natural resources and peoples' life, health and property, the principles of accountability for restoration and compensation have to be applied.

48. Development and the protection of environments are not enemies. If without degrading the environment or minimizing adverse effects thereupon by applying stringent safeguards, it is possible to carry on development activity applying the principles of sustainable development, in that eventuality, the development has to go on because one cannot lose sight of the need for development of industries, irrigation resources and power projects etc. including the need to improve employment opportunities and the generation of revenue. A balance has to be struck. We may note that to stall fast the depletion of forest, series of orders have been passed by this Court in T.N. Godavarman's case regulating the felling of trees in all the forests in the country. Principle 15 of Rio Conference of 1992 relating to the applicability of precautionary principle which stipulates that where there are threats of serious or irreversible damage, lack of full scientific certainty shall not be used as a reason for proposing effective measures to prevent environmental degradation is also required to be kept in view. In such matters, many a times, the option to be adopted is not very easy or in a straight jacket. If an activity is allowed to go ahead, there may be irreparable damage to the environment and if it is stopped, there may be irreparable damage to economic interest. In case of doubt, however, protection of environment would have precedence over the economic interest. Precautionary principle requires anticipatory 72 action to be taken to prevent harm. The harm can be prevented even on a reasonable suspicion. It is not always necessary that there should be direct evidence of harm to the environment.

14. Learned counsel for the state has submitted that similar issue was in Appeal No. 7/2016 (CZ) which was heard and decided vide order dated 31.07.2020 and the direction issued in the order should be complied by the respondents in letter and spirit.

15. In response to the Joint Committee report the project proponent has submitted the compliance with the fact for opening of mine, and different mine development activities. At present only 11.432 Ha out 472.065 Ha is acquired, and sufficient numbers of plants are planted in 2 Ha, out of 11.432 Ha-

acquired area. To fulfill the countries need of power generation, CIL planned to procedure coal of 1 BT in 2019-20 in which the contribution of SECL has been planned as 239 Mte. Based on "Road map for Enhancement Coal Production of CIL" the target of SECL for the year 2018-2019 is 167.00 Mt. To meet this growth in production of SECL in the year 2018-19, Khairaha underground mine has been identified for enhancement of production from 0.585 MTPA to -

0.819 MTPA. Moreover, Coal of SECL mines is not only supplied to Thermal Power Plant. In 2018-19- 64% of total coal and 2019-20 (upto Dec)- 58% of total coal from Khairaha UG mine is dispatched to power sector, and remaining coal supplied to other then power sector (like Cement etc.)

16. The answering respondent applied for expansion of EC for Khairaha UG, mines. After detailed scrutiny of Environment Clearance (in short "EC") the expansion proposal was duly considered by EAC (Environmental Appraisal Committee) in its 36th EAC and in 41st EAC meeting and the EC was granted for one year, subjected to compliance of certain condition, which is duly fulfilled by the answering respondent.

17. The respondent prepared comprehensive EIA - EMP report considering the impact of already existing project (Rajendra UG and Damni UG mine) as per prescribed ToR. The increase in PM10 values due to incremental capacity enhancement of 0.234 MTPA have been predicted with pollution control 73 measures provisioned as per mine plan. When the coal production from Khairaha UG will be enhanced from 0.585 to 0.819 MTPA, considering the existing concentration as 98 percentile and the average value, the predicted concentration of PM10 at all receptor locations were found well within the prescribed norms of coal mining standards/National Ambient Air Quality Standards. During submission of EC expansion application, the EIA-EMP report along with the inspection report of RO, MoEF & CC, Bhopal and Public Hearing compliance was submitted for consideration of the project before EAC.

18. As the mines progress and land will be acquired for depillaring operation, plantation will be carried out in remaining depillared area. Further, digital monitoring of land is being carried out once in a three year, and also periodical health surveillance program of the workers are being carried out, Once in five year - up to 45-year age, once in three year- after 45 years age of employees.

19. It is further submitted that the ambient air quality data for relevant period, inspection report of Regional Office, MoEF & CC, compliance of the public hearing, subsidence map of Khairaha underground mine was submitted to the Competent authority during considering EIA- EMP.

20. During the course of hearing this Tribunal vide its order dated 28.03.2022 has directed to constitute a Joint Committee for submission of current status and after inspection the Committee submitted a detailed report on compliance status and impact of expansion along with the recommendation. The action taken report/compliance report have been submitted as follows:

Point wise Reply / compliance and Action taken report are as follows for kind consideration of this Hon'ble Tribunal S Observation Compliance Status/Action Taken Report N.
1. Establish more number of Presently, one rainwater harvesting structure is Groundwater rechargeinstalled near the mine Manager's office for structure, construct or reclaimgroundwater recharge. (photo enclosed) More ponds in nearby villages where recharge structure, deepening/ desilting of a water is not being supplied. nearby pond, and construction of a check dam will be carried out under the CSR head.
2. Increase the plantation on the The SECL management constructed a 14 Km road side as per the EC exclusive by-pass road for coal transportation.

Condition. Along this road, a target of 28,000 plant saplings was planned in the years 2021-22, but we were able to plant only 12,000 nos of plants, due to the resistance of farmers. More plantations will be carried out in the coming year. (Target, work order, and Joint inspection report copy enclosed) 74

3. Further raise the height of Presently, a concrete wind-breaking wall of 12 railway siding wall from 12ft to feet is in place and 8 feet green net was 15-20ft in total by tin sheds. installed thrice, which weathered off as time passes. On trial basis at 200 m length, 08 ft GI sheet has installed (Copy enclosed) and proposal for remaining potation is in the final stage of tendering, the work will be completed soon. (Tender document is enclosed)

4. Increase the water sprinkling For increasing the frequency of water frequency on the haul road to sprinkling and effective control of fugitive dust, further minimise the fugitive the SECL management has procured a truck- emission. mounted mist fog-forming machine, which is under testing and trial stage and will be deployed soon (Supply order and Photo enclosed). A contractual mobile water tanker is also deployed for dust suppression.

5. Ensure the trucks are not 100% of coal is being transported in optimally overloaded and covered with loaded tarpaulin-covered trucks to avoid tarpaulin to avoid fall of coal on fugitive dust emissions. the road that results in fugitive The repairing of the road is also under process emission. (30% length is completed) (work order copy and photograph enclosed).

6. Place speed limit boards on Speed Limit Board has been installed on suitable sites of the road strategic locations like turning, intersections, network for the truck etc. (Photographs enclosed). movement.

7. Periodically update the display Complied. The Hindi-translated display board board showing the details of has been erected for the display of CTO, and CTO, HW authorization etc, HW Authorization details to the local people.

           Also    translate    in   Hindi      The board is also being updated on regular
           language for understanding of        basis.
           the public.                          Photo Enclosed.
      8.   Monitoring the drinking water        Complied.
           quality of the water supplied to     Water Quality monitoring of the Khannath
           Khannath village.                    village drinking water is being done.
                                                Report Enclosed
      9.   Monitor the heavy metals in          Agreed to comply:
           ambient & water biannually.          The monitoring of heavy metals in the Air will
                                                commence soon, the same has been
                                                communicated to CMPDIL.



21. Learned counsel for the Appellant has further based his arguments on the written statement filed on 26.03.2022 which was duly considered by the larger bench and the order has been passed in accordance with the law.

22. Learned counsel for the Project Proponent/ respondent has submitted that the only question which is to be considered as of now is the compliance of the report of the Joint Committee constituted vide order dated 28.03.2022.

23. In view of the above, on the basis of the Joint Committee report we are of the view that there is no incremental trend in environmental pollutants concentration, health related issues and water quality in the core & buffer area of the M/s Khairaha mine after the EC expansion. Accordingly we direct the PP to increase the plantation on the road side as per the EC condition, M/s SECL 75 management shall ensure that trucks of any SECL mines are not overloaded and precautions should be taken to avoid fall of coal on the road that results on fugitive emission, to raise the height of railway siding wall from 12 ft to 15- 20 ft in total by Tin sheds, establish more number of Ground water recharge structure, construct or reclaim Ponds in nearby villages where water is not being supplied.

24. We further direct the Central Pollution Control Board to periodically monitor the compliance of the environmental conditions and in case of non-compliance, necessary steps with remedial measures be taken immediately in accordance with law.

25. Appeal with all other pending applications are disposed off accordingly.

Sheo Kumar Singh, JM Arun Kumar Verma, EM 15th September, 2022 Appeal No. 06/2019 (CZ) I.A No. 24/2019 PU 76