PETITIONER:
M.C. MEHTA
Vs.
RESPONDENT:
UNION OF INDIA & ORS.
DATE OF JUDGMENT12/01/1988
BENCH:
VENKATARAMIAH, E.S. (J)
BENCH:
VENKATARAMIAH, E.S. (J)
SINGH, K.N. (J)
CITATION:
1988 AIR 1115 1988 SCR (2) 530
1988 SCC (1) 471 JT 1988 (1) 69
ACT:
In re. control, prevention and abatement of pollution
of Ganga water-In Kanpur, U.P.-Responsibility of the
municipal body in respect thereof.
HEADNOTE:
%
This Court in M.C. Mehta v. Union of India & ors.,
[1987] 4 S.C.C. 463 had issued certain directions with
regard to the industries in which the business of tanning
was being carried on near Kanpur on the banks of the River
Ganga. On that occasion, the Court had directed that the
case in respect of the municipal bodies and the industries
which were responsible for the pollution of the water in the
river Ganga would be taken up next, and accordingly, the
Court took up for consideration this case against the Kanpur
Nagar Mahapalika, since it was found that Kanpur was one of
the biggest cities on the banks of the river Ganga.
Under the laws governing the local bodies, the nagar
Mahapalikas and Municipal Boards were primarily responsible
for the maintenance of cleanliness in the areas under their
jurisdiction and the protection of their environments. Under
the water (Prevention and Control of Pollution) Act, 1974
(the 'Water Act') provisions had been made for the
establishment of Boards for the prevention and control of
water pollution, etc. The Environment (Protection) Act,
1986, contained provisions relating to the control,
prevention and abatement of pollution of water.
Although Parliament and the State Legislature had thus
enacted laws, imposing duties on the Central and State
Boards and the municipalities for the prevention and control
of pollution of water, no adequate action had been taken
pursuant to many of their provisions. 274.50 million litres
a day of sewage water was being discharged into the river
Ganga from the city of Kanpur, which was the highest in the
State of U.P. Sewer cleaning had never been done
systematically in Kanpur, and there was mal-functioning and
choking of the city sewerage. Pollution of water in the
river Ganga was of the highest degree at Kanpur, and a large
extent of misery, sickness and death due to infectious
diseases arose out of water supplies. The petitioner filed
this writ petition as a Public Interest Litigation against
the public nuisance
531
caused by the serious pollution of the river Ganga, for
protecting the lives of the people using the Ganga water.
Disposing of the petition, the Court,
^
HELD: The petitioner before the Court was no doubt not
a riparian owner. He was a person interested in protecting
the lives of the people who made use of the water flowing in
the river Ganga and his right to maintain the petition could
not be disputed. The nuisance caused by the pollution was a
public nuisance, wide-spread in range and indiscriminate in
its effect, and it would not be reasonable to expect any
particular person to take proceedings to stop it as distinct
from the community at large. The petition was entertained as
a Public Interest Litigation. On the facts and in the
circumstances of the case, the Court was of the view that
the petitioner was entitled to move the Court in order to
enforce the statutory provisions which imposed duties on the
municipal authorities and the Boards under the water Act, on
account of failure of which to obey the statutory duties for
several years, the water in the River Ganga at Kanpur had
become so much polluted that it could no longer be used by
the people for drinking or bathing. The Nagar Mahapalika of
Kanpur had to bear the major responsibility for the
pollution of the river near the Kanpur city. The
construction of certain works, undertaken under the Ganga
Action Plan at Kanpur to improve the sewerage system and
prevent pollution of the water in the river Ganga, were
going on at a snail's pace. The Court expected the
authorities concerned would complete those works within the
target dates mentioned in their counter-affidavits. The
Court noticed that the Kanpur Nagar Mahapalika had not yet
submitted its proposals for sewage treatment works to the
State Board constituted under Water Act, and directed that
the mahapalika should submit its proposals to the State
Board within six months (from the date of this judgment).
[551H; 552A-F]
The Court further directed;
(i) The Kanpur Nagar Mahapalika should take action
under the provisions of the Uttar Pradesh Nagar Mahapalika
Adhiniyam, 1959, or the relevant bye-laws made thereunder to
prevent pollution of the water in the river Ganga by waste
accumulated at the large number of dairies in Kanpur having
about 80,000 cattle. The dairies might either be shifted
outside the city so that the waste at the dairies did not
ultimately reach the river Ganga, or, in the alternative,
the Mahapalika might arrange for the removal of the waste by
motor vehicles, in which
532
event the owners of the diaries could not claim any
compensation. The Mahapalika should immediately take action
to prevent collection of manure at private manure pits
inside the city; [552G-H; 553A]
(ii) The Kanpur Nagar Mahapalika should take immediate
steps to increase the size of the sewers in the labour
colonies, so 13 that sewage might be carried smoothly
through the sewerage system, and wherever sewerage line was
not yet constructed, steps should be taken to lay it; [553B]
(iii) Immediate action should also be taken by the
Kanpur Nagar Mahapalika to construct sufficient number of
public latrines and urinals to prevent defecation by people
on the open land. The proposal to levy any charge for use of
such latrines and urinals shall be dropped as that would be
a reason for poor people not to use the public latrines and
urinals. The cost of maintenance of cleanliness of those
latrines and urinals had to be borne by the Mahapalika.
[553C]
The Court was of the view that since the problem of
pollution of the water in the river Ganga had become very
acute, the High Court should not ordinarily grant stay of
criminal proceedings in cases where the Board constituted
under the Water Act initiated any proceedings to prosecute
industrialists or other persons who polluted the water in
the Ganga, as the stay orders on petitions under section 482
of the Code of Criminal Procedure, 1973, frustrated the
attempt of the Board to enforce the provisions of the Water
Act, and further, even if such an order of stay was made in
any extraordinary case, the High Court should dispose of the
case within a short period, say about two months from the
date of the institution of the case, and further, should
take up for hearing all the cases where such orders had been
issued under section P 482, Cr.P.C., staying prosecutions
under the Water Act. [553E-G]
The Court further directed that the practice of
throwing corpses and semi-burnt corpses into the river Ganga
should be immediately brought to an end. Steps should be
taken by the Kanpur Nagar Mahapalika and the police
authorities to ensure that the dead bodies or G- half-burnt
bodies were not thrown into the river Ganga. [553H; 554A]
In future j application for licences to establish new
industries should be refused unless adequate provision had
been made for the treatment of trade effluents flowing out
of the factories, and immediate action should be taken
against the existing industries found responsible for the
pollution of water. [554B]
533
Having regard to the grave consequences of the
Pollution of water and air and need for protecting and
improving the natural environment, considered to be one of
the fundamental duties under the Constitution, it was the
duty of the Central Government to direct all the educational
institutions throughout India to teach at least for one hour
in a week lessons on the protection and improvement of the
natural environment including forests, lakes, rivers and
wild life in the first ten classes. The Central Government
should get the text books written for the said purpose and
distributed to the educational institutions free of cost.
Training of teachers, who teach this subject, by the
introduction of short term courses for such training shall
also be considered. This should be done throughout India.
[554C-E]
The above directions of the Court would apply mutatis
mutandis to all the other Mahapalikas and Municipalities,
having jurisdiction over the areas through which the river
Ganga flows.[555C]
JUDGMENT:
OBSERVATION: The children should be taught about the
need for maintaining cleanliness, of the houses both inside
and outside and of the streets in which they live. Clean
surroundings lead to healthy body and healthy mind. [554E]
In order to rouse amongst the people the consciousness
of cleanliness of environments, the Government of India and
the Governments of the States and the Union Territories may
consider the desirability of organising ‘keep the city
clean’ week (Nagar Nirmalikarana Saptaha) and ‘keep the
village clean’ week (Gram Nirmalikarana Saptaha) in every
city, town and village throughout India at least once a
year. During that week, the entire city, town or village
should be kept, as far as possible, clean tidy and free from
pollution of land, water and air. The organisation of the
week should be entrusted to the Nagar Mahapalikas, Town
Municipalities, Municipal Corporation, Village Panchayats or
such other authorities, having jurisdiction over the area in
question. If the authorities decide to organise such a week
it may not be celebrated in the same week throughout India
but may be staggered depending upon the convenience of the
particular city, town or village. During that week, all the
citizens, including the members of the executive,
Parliament, State Legislatures and Judiciary may be
requested to co-operate with the local authorities and take
part in the celebrations by rendering free personal service.
This would surely create a national awareness of the
problems faced by the people by the appalling allround
deterioration of the environment which is witnessed today.
[554FM; 555A-B]
534
M.C. Mehta v. Union of India & others, [1987] 4 S.C.C.
463 and Pride of Derby and Derbyshire Angling Association v.
British Celanese Limited, [1953] Chancery 149.
ORIGINAL JURISDICTION: Writ Petition No. 3727 of 1985.
(Under Article 32 of the Constitution of India.)
Petitioner-in-person .
B. Datta, Additional Solictor General, R.K. Jain, Vinod
Bobde, R.N. Trivedi, K.N. Bhat, Tapash Ray, B.R.L. Iyenger
R.P. Singh, R.P. Kapur, Ravinder Narain, S. Sukumaran, C.B.
Singh, S.K. Dhingra, P.K. Jain, D.N. Goburdhan, Arvind
Kumar, Ms. Laxmi Arvind, Vineet Kumar, Deepak K. Thakur,
T.V. S. N. Chari, Ms. Vrinda Grover, Badri Nath, Rakesh
Khanna, Mukul Mudgal, A.K. Ghose, M.M. Gangadeb, Probir
Mirtra, Sushil Kumar Jain, Saryakant, Pappy T. Mathews, Mrs,
Mamta Kachhawaha, Mrs. Shobha Dikshit, G.S. Misra, S.R.
Srivastava, Parijat Sinha, R. Mohan, Ms. .Bina Gupta, Ranjit
Kumar, Krishna Kumar, R.C. Verma, Arun Minocha, Sri Narain,
E.C. Agrawala, S.R. Setia, H.K. Puri, T.S. Rana, Pramod
Swarup, Ashok Grover, S. Markandeya, Swarup. Ms, Lalita
Kohli, K.C. Dua, Rajbirbal, R.A. Gupta and Ms. A. Subhashini
for the Respondents.
The Judgment of the Court was delivered by
VENKATARAMIAH, J. By our judgment dated September 22,
1987 in M.C. Mehta v. Union of India & others, [1987] 4
S.C.C. 463, we issued certain directions with regard to the
industries in which the business of tanning was being
carried on at Jajmau near Kanpur on the banks of the river
Ganga. On that occasion we directed that the case in respect
of the municipal bodies and the industries which were
responsible for the pollution of the water in the river
Ganga would be taken up for consideration on the next date
of hearing. Accordingly, we took up for consideration first
the case against the municipal bodies. Since it was found
that Kanpur was one of the biggest cities on the banks of
the river Ganga, we took up for consideration the case in
respect of the Kanpur Nagar Mahapalika.
The Kanpur Nagar Mahapalika is established under the
provisions of the Uttar Pradesh Nagar Mahapalika Adhiniyam,
1959 (hereinafter referred to as ‘the Adhiniyam’). Sub-
section (3) of section
535
1 of the Adhiniyam, which is to be found in its 1st Chapter,
provides that the 1st Chapter of the Adhiniyam shall come
into operation at once and the remaining provisions in
relation to a city shall come into operation from such date
as the State Government may by notification in the official
Gazette appoint in that behalf and different dates may be
appointed for different provisions. In exercise of the
powers conferred by the said sub-section and in continuation
of a notification dated September 28, 1959 bringing into
operation sections 579 and 580 of the Adhiniyam, the
Governor of Uttar Pradesh was pleased to issue a
notification dated January 18, 1960 appointing the 1st day
of February, 1960 as the date on which the remaining
provisions of the Adhiniyam and the three Schedules,
appended thereto, would come into operation in relation to
the cities of Kanpur, Allahabad, Varanasi, Agra and Lucknow,
as constituted under section 3 of the Adhiniyam. The duties
and powers of the Mahapalika and Mahapalika authorities are
set out in Chapter V of the Adhiniyam. Clauses (iii), (vii)
and (viii) of section 114 of the Adhiniyam, which
incorporates the obligatory duties of the Mahapalika, read
as follows:
“114. Obligatory duties of the Mahapalika-It
shall be incumbent on the Mahapalika to make
reasonable and adequate provision, by any means or
measures which it is lawfully competent to it to
use or to take, for each of the following matters,
namely,-
. . .. . . .. … . .. .. . . . .. . . .. ….. ..
(iii) the collection and removal of sewage,
offensive matter and rubbish and treatment and
disposal thereof including establishing and
maintaining farm or factory;
……………………………………………
(vii) the management and maintenance of all
Mahapalika waterworks and the construction or
acquisition of new works necessary for a
sufficient supply of water for public and private
purposes;
(viii) guarding from pollution water used for
human consumption and preventing polluted water
from being so used;
………………………………………..”
536
Sections 251, 388, 396, 297, 398, 405, and 407 of the
Adhiniyam read as follows:
“251. Provision of means for disposal of
sewage- The Mukhya Nagar Adhikari may, for the
purpose of receiving, treating, storing,
disinfecting, distributing or otherwise disposing
of sewage, construct any work within or without
the City or purchase or take on lease any land,
building, engine, material or apparatus either
within or without the City or enter into any
arrangement with any person for any period not
exceeding twenty years for the removal or disposal
of sewage within or without the City.
………….. … . …. ……….. .. … .. ..
388. Provision may be made by Mukhya Nagar
Adhikari for collection, etc., of excrementitious
and polluted matter-(1) The Mukhya Nagar Adhikari
may give public notice of his intention to
provide, in such portion of the City as he may
specify, for the collection, removal and disposal
by Mahapalika agency, of all excrementitious and
polluted matter from privies, urinals, and cess-
pools, and thereupon it shall be the duty of the
Mukhya Nagar Adhikari to take measures for the
daily collection, removal and disposal of such
matter from all premises situated in such portion
of the City.
(2) In any such portion as is mentioned in
sub-section (1) and in any premises, wherever
situated, in which there is a water-closet or
privy connected with a mahapalika drain, it shall
not be lawful, except with the written permission
of the Mukhya Nagar Adhikari, for any person who
is not employed by or on behalf of the Mukhya
Nagar Adhikari to discharge any of the duties of
scavengers.
………………………………………….
396. Removal of carcasses of dead animals-(I)
It shall be the duty of the Mukhya Nagar Adhikari
to provide for the removal of the carcasses of all
animals dying within the City.
(2) The occupier of any premises in or upon
which
537
any animal shall die or in or upon which the
carcass of any animal shall be found, and the
person having the charge of any animal which dies
in the street or in any open place shall, within
three hours after the death of such animal or. if
the death occurs at night within three hours after
sunrise. report the death of such animal at the
nearest office of the Mahapalika Health
Department.
(3) For every carcass removed by mahapalika
agency, whether from any private premises or from
public street or place, a fee for the removal of
such amount as shall be fixed by the Mukhya Nagar
Adhikari shall be paid by the owner of the animal,
or, if the owner is not known. by the occupier of
the premises in or upon which, or by the person in
whose charge, the said animal died.
397. Prohibition of cultivation, use of
manure, irrigation injurious to health-If the
Director of Medical and Health Services or the
Civil Surgeon or the Nagar Swasthya Adhikari
certifies that the cultivation of any description
of crops or the use of any kind of manure or the
irrigation of land in any specified manner-
(a) in a place within the limits of a City is
injurious or facilitates practices which are
injurious to the health of persons dwelling in the
neighbourhood, or
(b) in a place within or beyond the limits of
a City is likely to contaminate the water-supply
of such City or otherwise render it unfit for
drinking purpose,
the Mukhya Nagar Adhikari may by public notice
prohibit the cultivation of such crop, the use of
such manure or the use of the method of irrigation
so reported to be injurious, or impose such
conditions with respect thereto as may prevent the
injury or contamination:
Provided that when, on any land in respect of
which such notice is issued, the act prohibited
has been practised in the ordinary course of
husbandry for the five successive years next
preceding the date of prohibition, compensation
shall be paid from the Mahapalika Fund to all
persons interested therein for damage caused to
them by such prohibition.
538
398. Power to require owners to clear away
noxious vegetation-The Mukhya Nagar Adhikari may,
by notice. require the owner or occupier of any
land to clear away and remove any vegetation or
undergrowth which may be injurious to health or
offensive to the neighbourhood.
………………………………………….
405. Power to require removal of nuisance
arising from tanks, etc.- The Mukhya Nagar
Adhikari may by notice require the owner or
occupier of any land or building to cleanse,
repair, cover, fill up or drain off a private
well, tank, reservoir. pool, depression or
excavation therein which may appear to the Mukhiya
Nagar Adhikari to be injurious to health or
offensive to the neighbourhood:
Provided that the owner or occupier may
require the Mukhya Nagar Adhikari to acquire at
the expense of the Mahapalika or otherwise
provide, any land or rights in land necessary for
the purpose of effecting drainage ordered under
this section
407. Any place may at any time be inspected
for purpose of preventing spread of dangerous
disease-The Mukhya Nagar Adhikari may at any time,
by day or day night, without notice or after
giving such notice of his intention as shall in
the circumstances, appear to him to be reasonable,
inspect any place in which any dangerous disease
is reputed or suspected to exist, and take such
mea
sures as he shall think fit to prevent the spread of the
said disease beyond such place. “
The above provisions deal with the specific duties of
the Nagar Mahapalika or the Mukhya Nagar . Adhikari
appointed under the Adhiniyam with regard to the disposal of
sewage and protection of the environment in or around the
City to which the Adhiniyam applies. There are almost
similar provisions in sections 7, 189, 19 l and other
provisions of the Uttar Pradesh Municipalities Act, 1916
which applies to the smaller municipal bodies. The Uttar
Pradesh Water Supply and Sewerage Act, 1975 imposes
statutory duties on the authorities mentioned therein
regarding the provision of water supply to the cities and
towns and construction of sewerage systems in them. The
perusal of these provisions in the laws governing the local
bodies shows that the
539
Nagar Mahapalikas and the Minicipal Boards are primarily
responsible for the maintenance of cleanliness in the areas
under their jurisdiction and the protection of their
environment. We have, in the judgment delivered by us on
September 22, 1987, briefly referred to the Water
(Prevention and Control of Pollution) Act, 1974 (Act No. 6
of 1974) (hereinafter referred to as ‘the Water Act’) in
which provisions have been made for the establishment of the
Boards for the prevention and control of water pollution,
for conferring on and assigning to such Boards powers and
functions relating thereto and for matters connected
therewith. In the Water Act the expressions ‘pollution’,
‘sewage effluent’, ‘sewer’, ‘stream’, and ‘trade effluent’
are defined as follows:
“2 Definitions-In this Act, unless the
context otherwise requires-
. . . . . ….. .. . .. . . . . . . . . . . . .
(e) ‘pollution’ means such contamination of
water or such alteration of the physical, chemical
or biological properties of water or such
discharge of any sewage or treade effluent or of
any other liquid, gaseous or solid substance into
water (whether directly or indirectly) as may or
is likely to, create a nuisance or render such
water harmful or injurious to public health or
safety, or to domestic, commercial, industrial,
agricultural or other legitimate uses, or to the
life and health of animals or plants or of
acquatic organisms;
. . . . . …. . . . . . . . . . . . .. . .. .. .
(g) ‘sewage effluent’ means effluent from any
sewerage system or sewage disposal works and
includes sullage from open drains;
(gg) ‘sewer’ means any conduit pipe or
channel, open or closed, carrying sewage or trade
effluent;
. . . . . . .. … . .. .. . .. ……. .. . .
(j) ‘stream’ includes-
(i) river;
540
(ii) water course (whether flowing or
for the time being dry);
(iii) inland water (whether natural or
artificial);
(iv) sub-terranean waters;
(v) sea or tidal waters to such extent
or, as the case may be, to such
point as the State may, by
notification in the official
Gazette, specify in this behalf;
(k) ‘trade effluent’ includes any liquid,
gaseous or solid substance which is discharged
from any premises used for carrying on any trade
or industry, other than domestic sewage . “
Section 3 and 4 of the Water Act provide for the
constitution of the Central Board and State Boards
respectively. A State Board has been constituted under
section 4 of the Water Act in the State of Uttar Pradesh.
Section 16 of the Water Act sets out the functions of the
Central Board and section 17 of the Water Act lays down the
functions of the State Board. The functions of the Central
Board are primarily advisory and supervisory in character.
The Central Board is also required to advise the Central
Government on any matter concerning the prevention and
control of water pollution and to co-ordinate the activities
of the State Boards. The Central Board is also required to
provide technical assistance and guidance to the State
Boards, carry out and sponsor investigations and research
relating to problems of water pollution and prevention,
control or abatement of water pollution. The functions of
the State Board are more comprehensive. In addition to
advising the State Government on any matter concerning the
prevention, control or abatement of water pollution, the
State Board is required among other things (i) to plan a
comprehensive programme for the prevention, control or
abatement of pollution of streams and wells in the State and
to secure the execution thereof, (ii) to collect and
disseminate information relating to water pollution and the
prevention, control or abatement thereof; (iii) to
encourage, conduct and participate in investigations and
research relating to problems of water pollution and
prevention, control or abatement of water pollution; (iv) to
inspect sewage or trade effluents, works and plants for the
treatment of sewage and trade effluents; (v) to review
plans, specifications or other data relating to plants set
up for the treatment of
541
water, works for the purification thereof and the system for
the disposal of sewage or trade effluents or in connection
with the grant of any consent as required by the Water Act;
(vi) to evolve economical and reliable methods of treatment
of sewage and trade effluents, having regard to the peculiar
conditions of soils, climate and water resources of
different regions and more especially the prevailing flow
characteristics of water in streams and wells which render
it impossible to attain even the minimum degree of dilution;
and (vii) to lay down standards of treatment of sewage and
trade effluents to be discharged into any particular stream
taking into account the minimum fair weather dilution
available in that stream and the tolerance limits of
pollution permissible in the water of the stream, after the
discharge of such effluents. The State Board has been given-
certain executive powers to implement the provisions of the
Water Act. Sections 20, 21 and 23 of the Water Act confer
power on the State Board to obtain information necessary for
the implementation of the provisions of the Water Act, to
take samples of effluents and to analyse them and to follow
the procedure prescribed in connection therewith and the
power of entry and inspection for the purpose of enforcing
the provisions of the Water Act. Section 24 of the Water Act
prohibits the use of stream or well for disposal of
polluting matters etc. contrary to the provisions
incorporated in that section. Section 32 of the Water Act
confers the power on the State Board to take certain
emergency measures in case of pollution of stream or well.
Where it is apprehended by a Board that the water in any
stream or well is likely to be polluted by reason of the
disposal of any matter therein or of any likely disposal of
any matter therein, or otherwise, the Board may under
section 33 of the Water Act make an application to a court
not inferior to that of a Presidency Magistrate or a
Magistrate of the first class, for restraining the person
who is likely to cause such pollution from so causing.
The Environment (Protection) Act, 1986, which has also
been referred to in out earlier judgment, also contains
certain provisions relating to the control, prevention and
abatement of pollution of water and one significant
provision in that Act is what is contained in section 17
thereof, which provides that where an offence under that Act
is committed by any Department of Government, the Head of
that Department shall be deemed to be guilty of the offence
and is liable to be punished.
It is unfortunate that although Parliament and the
State Legislature have enacted the aforesaid laws imposing
duties on the Central and State Boards and the
municipalities for prevention and control of
542
pollution of water, many of those provisions have just
remained on paper without any adequate action being taken
pursuant thereto. After the above petition was filed and
notice was sent to the Uttar Pradesh State Board constituted
under the Water Act, an affidavit has been filed before this
Court by Dr.- G.N. Misra, Scientific officer of the U.P.
Pollution Control Board setting out the information which
the Board was able to collect regarding the measures taken
by the several local bodies and also by the U.P. Pollution
Control Board in order to prevent the pollution of the water
flowing in the river Ganga. A copy of the report relating to
the inspection made at Kanpur on 23.11.87/24.11.87 by Shri
Tanzar Ullah Khan, Assistant Environmental Engineer and Shri
A.K. Tiwari, Junior Engineer enclosed to- the counter-
affidavit as Exhibit K-5 reads thus:
“The inspection made on 23.11.87/24.1.87
alongwith Sri A.K. Tiwari, Junior Engineer.
Following are the facts observed at the time of
inspection.
1. Kanpur town is situated on the southern
bank of river Ganges.
2. The present population of the town is
approximately 20 lacs.
3. The city is covered with piped water
supply.
4. The city has developed between river
Ganges on the north side and river Pandu on the
south side. G.T. Road divides the city into two
halves.
In the north side most of the area is covered
by sewerage system and the sullage/sewage is
discharged without treatment into river Ganges
through 17 nalas including sewerage by-pass
channel at Jajmau.
In the south side there is no sewerage system
and the sewage/sullage are discharged without
treatment into river Pandu through 5 nalas. River
Pandu joins river Ganges near Fatehpur(Sketch
enclosed).
5. The Kanpur Nagar mahapalika has not yet
submitted any proposal of sewage treatment works
to the Board.
543
6. Mr. Ikramur Rahman, A.E. Nagar Mahapalika
told the Kanpur town is covered under Ganga Action
Plan and following are the proposals-
(A) U. P. Jal Nigam
(1) Re-modelling of sewage pumping station at
Jajmau and improvement to sewage farm.
(2) Nala Tapping.
(3) Sewage Treatment Plant.
(B) Kanpur Jal Sansthan
(1) Cleaning of Trunk and main sewers.
(C) Integrated Environmental and sanitary
Engineer project is being executed under the Dutch
Assistance in Jajmau Area.
(1) Crash Programme (is to remove
deficiencies in the existing sanitary facilities)
(2) Laying of Industrial sewer.
(3) U.A.S.B. Sewage Treatment Plant.
Sd/ Sd/ A.K.TIWARI (TANZAR ULLAH KHAN) J.E. ASSTT. ENVIRONMENTAL ENGINEER."
Appendix A/1 to ‘An Action Plan for Prevention of
Pollution of the Ganga’ gives the following particulars
relating to the quantity of sewerage generated in the City
of Kanpur which is discharged into the river Ganga and other
relevant matters:
KANPUR
Population Estimated water Estimated sewage Treatment
in 1981 supply in 1981 generated (70% of
the water
supply to the city
544
………………………………………………….
16.39 lacks 392.14 million 274.50 million Nil
litres a day litres a day
………………………………………………….
It is thus seen that 274.50 million litres a day of
sewage water is being discharged into the river Ganga from
the city of Kanpur, which is the highest in the State of
Uttar Pradesh and next only to the city of Calcutta which
discharges 580. 17 million litres a day of sewage water into
the river Ganga. Para 4 of the affidavit filed by Shri Jai
Shanker Tewari, Executive engineer of Kanpur Nagar
Mahapalika reads thus:
“4. That the pollution in river Ganga from
Kanpur is occurring because of following reasons:
(i) About 16 nalas collecting sullage water,
sewage, textile waste, power plant waste and
tannery effluents used to be discharged without
any treatment into the river. However some Nalas
have been trapped now.
(ii) The dairies located in the city have a
cattle population of about 80.000. The dung,
fodder waste and other refuse from this cattle
population is quantitatively more than the sullage
from the city of human population of over 20
lakhs. All this finds its way into the sewerage
system and the nalas in the rainy season. It has
also totally choked many branches of sewers and
trunk sewers resulting in the overflow of the
system.
(iii) The night soil collected from the
unsewered areas of the city and thrown into the
nalas.
(iv) There are more than 80 tanneries in
Jajmau whose effluent used to be directly
discharged into the river.
(v) The total water supply in Kanpur is about
55 mil lion gallons per day. After use major part
of it goes down the drains, nalas and sewers;
sewage is taken to Jajmau sewage pumping station
and a part of it is being supplied to sewage farms
after diluting it with raw ganges water and the
remaining part is discharged into the river.
(vi) Dhobi Ghats.
(vii) Defecation by economically weaker
sections.”
545
The affidavit further states that the U.P. Jal Nigam, the
U.P. Water Pollution Control Board, the National
Environmental Engineering Research Institute, the Central
Leather Research Institute, the Kanpur Nagar Mahapalika, the
Kanpur Development Authority and the Kanpur Jal Sansthan
have started taking action to minimise the pollution of the
river Ganga. It is also stated therein that the financial
assistance is being provided by the Central Ganga Authority
through Ganga Project Directorate, State Government, the
World Bank, the Dutch Government etc. for implementing the
said measures. The said affidavit gives information about
the several works undertaken at Kanpur for minimising the
pollution of the river Ganga. It also states that Rs.493.63
lacs had been spent on those works between the years 1985
and 1987 and that the total allocation of funds by the
Central Ganga Authority for Kanpur is Rs.3694.94 lacs and
that upto the end of the current financial year it is
proposed to spend Rs.785.58 lacs (1985 to 1987-88) towards
various schemes to be completed under Ganga Action Plan. The
affidavit points out that in Kanpur City sewer cleaning has
never been done systematically and in a planned way except
that some sewers were cleaned by the U.P. Jal Nigam around
1970. The main reasons for mal-functioning and choking of
the city sewerage, according to the affidavit, are (i)
throwing or discharging of solids, clothes, plastics, metals
etc. into the sewerage system; (ii) throwing of cow dung
from dairies which are located in every part of the city
which consists of about 80,000 cattle; (iii) laying of
under-sized sewers specially in labour colonies; (iv)
throwing of solid wastes and malba from construction of
buildings into sewers through manholes; (v) non-availability
of mechanical equipment for sewer cleaning works; and (vi)
shortage of funds for proper maintenance. It is asserted
that the discharge of untreated effluents into the river
Ganga will be stopped upto 80% by March, 1988.
Shri M.C. Mehta, the petitioner herein, drew our
attention to the Progress Report of the Ganges Action Plan
(July 1986-January 1987) prepared by the Industrial
Toxicology Research Centre, Council of Scientific &
Industrial Research. At page 20 of the said report the
details of the analysis of the Ganga water samples collected
during August, 1986 to January, 1987 from Uttar Pradesh
region are furnished. That report shows that the pollution
of the water in the river Ganga is of the highest degree at
Kanpur. The Ganga water samples taken at Kanpur show that
the water in the river Ganga at Kanpur consisted of 29.200
units (mg/ml) of iron in the month of August, 1986 when the
ISI limit for river water is 0.3 and 0.900 (mg/ml) of
manganese whereas the WHO limit of manganese for drinking
water is
546
0.05. The Progress Report for the period February 1987-June.
1987 of Microlevel Intensive Monitoring of Ganga under Ganga
Action Plan describes the samples of the water taken from
the river Ganga at Kanpur thus:
“B.O.D. (Bio oxygen Demand) values are found
to be higher than prescribed values of l.S.I.
C.O.D. (Chemical oxygen Demand) values are also
found to be higher. These values clearly indicate
that river water is not fit for drinking, fishing
and bathing purposes.
Table II further shows that Total Coliform
and Fecal Coliform bacteria are always found very
high. This is due to disposal of large quantity of
untreated municipal waste into river Ganga. These
high values of bacteria indicate that water is not
fit for drinking, bathing and fishing purpose.
To improve quality of water in Ganga, all
nullahs should be trapped immediately and raw
water should be treated conventionally at water
works and disinfected by chlorination “
(underlining by us)
In the concluding part of the said Progress Report it
is stated thus:
“The Ganga is grossly polluted at Kanpur. All
nullahs are discharging the polluted waste water
into river Ganga. But Jajmau by pass channel,
Sismau, Muir Mill, Golf Club and Gupta Ghat nullah
are discharging huge quantities of polluted waste
water, To improve the water quality of Ganga all
major nullahs should be diverted and treated.
Combined treatment should be provided for Jajmau
tanneries. Effluent treatment plants should be
installed by all major polluting industries.”
It is needless to say that in the tropical developing
countries a large amount of misery, sickness and death due
to infectious diseases arises out of water supplies. In
Lall’s Commentaries on Water and Air Pollution Laws (2nd
Edition) at pages 331 and 333 it is observed thus:
“In the tropics, we cannot safely take such a
limited
547
view. Such Water-borne diseases as malaria,
schistosomiasis, guinea worm and yellow fever are
either terrible scourges of, or threats to, many
tropical populations. The hazards from bad water
are thus much greater. Poverty is much more
serious for many tropical areas; in the rural
areas-where most people live-and around the edges
of the cities, which are the fastest-growing
communities. most people cannot afford a
conventionally good water supply at present, and
the choice in the short run may be between doing
nothing and providing somewhat improved supply. If
an ideal water system is not possible, there are
options as to what needs should be met by the
partial improvements. To make the right decisions
we need again the broad picture of water-related
diseases. So, because of these two tropical
characteristics-warmth and poverty-a wider view
than in temperate lands is necessary.(p.331)
. .. . .. . .. … ….. .. …. . . .. .. .. . .
Water-borne diseases-The classical water-
borne diseases are due to highly infective
organisms where only rather few are needed to
infect someone, relative to the levels of
pollution that readily occur. The two chief ones
have a high mortality if untreated and are
diseases which a community is very anxious to
escape: Typhoid and cholera. Both are relatively
fragile organisms whose sole reservoir is man.
These two diseases occur most dramatically as
the ‘common source out-break where a community
water supply gets contaminated by faeces from d
person suffering from, or carrying, one of the
infections. Many people drink the water and a
number of these fall ill from the infection at
about the same time.
Typhoid is the most cosmopolitan of the
classical water-borne infections. In man it
produces a severe high fever with generated
systemic, more than intestinal, symptoms. The
bacteria are ingested and very few are sufficient
to infect. The typhoid patient is usually too ill
to go out polluting the water and is not infective
prior o falling sick. However, a small proportion
of those who recover clinically continue to pass
typhoid bacteria in their faeces for
548
months or years; these carriers are the source of
water borne infections. Gallstones predispose to
the carrier state as the bacteria persist in the
inflamed gall bladder. In the tropics, lesions of
Schistosoma haematobium in the bladder also act as
nide of infection, producing urinary typhoid
carriers, whilst rectal schistosomiasis combined
with typhoid leads to a persistent sever fever
lasting many months. Typhoid bacteria survive well
in water but do not multiply there.
Cholera is in some ways similar to typhoid,
but its causative bacteria are more fragile and
the clinical course is extremely dramatic. In
classical cholera the onset of diarrhoea is sudden
and its volume immense so that the untreated
victim has a high probability of dying from
dehydration within 24 hours or little more.
Several other infections are water borne but
are less important than typhoid and cholera.
Leptospirosis, due to a spirochaete, has its
reservoir in wild rodents which pollute the water.
Leptospis can penetrate the skin as well as being
ingested. They produce jaundice and fever, called
.Weil’s disease, which is severe but not common. ‘
The amount of suffering which the members of the public
are likely to undergo by using highly polluted water can be
easily gathered from the above extract.
In the book entitled ‘Water Pollution and disposal of
Waste Water on Land’ (1983) by U.N. Mahida. I.S.E. (Retd)
the problem of water pollution, the benefits of control of
pollution and the urgency of the problem have been dealt
with. At pages l, 2, 4 and S of the said book it is observed
thus:
“As long as the human population was small
and communities were scattered over large areas of
land, the disposal of human wastes created no
problems. People could defecate in areas
surrounding villages and other habitations and
leave it to nature to dispose of the waste by
assimilation in the surrounding land and air. But
as communities became more concentrated and
villages and towns grew, such a mode of disposal
by natural agencies came to be replaced by
organised disposal, though again through
549
the agency of natural land and soil columns. The
collection of human excreta and its disposal in
earthen trenches was resorted to by many towns and
adopted the basket privy system.
The introduction of a system of water-borne
sewage created new problems in the disposal of
human wastes, as now along with the earlier
problem of getting rid of solid wastes, i.e.,
human excreta, the problem of the disposal of the
water employed for the removal of human wastes had
also to be faced. This was the origin of the
problem of sewage disposal. At first, the natural
instinct was to channelize the sewage-the soiled
water-to natural streams and rivers. For a time
this mode of disposal was even considered quite
efficacious. Such methods did not create
difficulties as sewage discharges were small as
compared to the stream flow. But with the
increased discharge of progressively large
quantities of sewage, polluted streams became a
serious menace to public health.
NATURE OF THE PROBLEM
The introduction of modern water carriage
systems transferred the sewage disposal from the
streets and the surroundings of townships to
neighbouring streams and rivers. This was the
beginning of the problem of water pollution. It is
ironic that man, from the earliest times, has
tended to dispose of his wastes in the very
streams and rivers from which most of his drinking
water is drawn. Until quite recently this was not
much of a problem, but with rapid urbanisation and
industrialisation, the problem of the pollution of
natural waters is reaching alarming proportions.
The most disturbing feature of this mode of
disposal is that those who cause water pollution
are seldom the people who suffer from it. Cities
and industries discharge their untreated or only
partially treated sewage and industrial waste
waters into neighbouring streams and thereby
remove waste matter from their own neighbourhood.
But in doing so, they create intense pollution in
streams and rivers and expose the downstream
riparian population to dangerously unhygienic
conditions. In addition to the with-
550
drawal of water for downstream towns and cities,
in many developing countries, numerous villages
and riparian agricultural population generally
rely on streams and rivers for drinking water for
themselves and their cattle, for cooking, bathing,
washing and numerous other uses. It is thus
riparian population that specially needs
protection from the growing menace of water
pollution. (pages 1 and 2)
………………………………………….
BENEFITS OF CONTROL
The benefits which result from the prevention
of water pollution include a general improvement
in the standard of health of the population, the
possibility of restoring stream waters to their
original beneficial state and rendering them fit
as sources of water supply, and the maintenance of
clean and healthy surroundings which would then
offer attractive recreational facilities. Such
measures would also restore fish and other aquatic
life.
Apart from its menace to health, polluted
water considerably reduces the water resources of
a nation. Since the total amount of a country’s
utilisable water remains essentially the same and
the demand for water is always increasing, schemes
for the prevention of water pollution should,
wherever possible, make the best use of treated
waste waters either in industry or agriculture.
Very often such processes may also result in other
benefits in addition to mere reuse. The
application of effluents on agricultural land
supplies not only much needed water to growing
crops but also manurial ingredients; the recovery
of commercially valuable ingredients during the
treatment of industrial waste waters often yields
by-products which may to some extent offset the
cost of treatment
If appropriate financial credits could be
calculated in respect of these and other
incidental benefits, it would be apparent that
measures for the prevention of pollution are not
unduly costly and are within the reach of all
nations, advanced or developing. It is fortunate
that people are be coming more receptive to the
idea of sharing the financial burden for lessening
pollution. It is now recognised in most
551
countries that it is the responsibility of
industries to treat their trade wastes in such a
way that they do not deteriorate the quality of
the receiving waters, which otherwise would make
the utilisation of such polluted waters very
difficult or costly for downstream settlers.
URGENCY OF THE PROBLEM
The crucial question is not whether
developing countries can afford such measures for
the control of water pollution but it is whether
they can afford to neglect them. The importance of
the latter is emphasised by the fact that in the
absence of adequate measures for the prevention or
control of water pollution, a nation would
eventually be confronted with far more onerous
burdens to secure wholesome and adequate supplies
of water for different purposes. If developing
countries embark on suitable pollution prevention
policies during the initial stages of their
industrialisation, they can avoid the costly
mistakes committed in the past by many developed
countries. It is, however, unfortunate that the
importance of controlling pollution is generally
not realised until considerable damage has already
been done; (Pages 3 and 4)”
In common law the Municipal Corporation can be
restrained by an injunction in an action brought by a
reparian owner who has suffered on account of the pollution
of the water in a river caused by the Corporation by
discharging into the river insufficiently treated sewage
from discharging such sewage into the river. In Pride of
Derby and Derbyshire Angling Association v. British Celanese
Ltd., [19531 Chancery 149 the second defendant, the Derby
Corporation admitted that it had polluted the plaintiff’s
fishery in the River Derwent by discharging into it
insufficiently treated sewage, but claimed that by the Derby
Corporation Act, 1901 it was under a duty to provide a
sewerage system, and that the system which had accordingly
been provided had become inadequate solely from the increase
in the population of Derby. The Court of Appeal held that it
was not inevitable that the work constructed under the Act
of 1901 should cause a nuisance, and that in any case the
Act on its true construction did not authorise the
commission of a nuisance. The petitioner in the case before
us is no doubt not a riparian owner. He is a person
interested in protecting the lives of the people who make
use of the water flowing in the river Ganga and his right to
maintain the petition cannot be dis-
552
puted. The nuisance caused by the pollution of the river
Ganga is a public nuisance, which is wide spread in range
and indiscriminate in its effect and it would not be
reasonable to expect any particular person lo take
proceedings to stop it as distinct from the community at
large. The petition has been entertained as a Public
Interest Litigation. On the facts and in the circumstances
of the case we are of the view that the Petitioner is
entitled to move this Court in order to enforce the
statutory provisions which impose duties on the municipal
authorities and the Boards constituted under the Water Act.
We have already set out the relevant provisions of the
statute which impose those duties on the authorities
concerned. On account of their failure to obey the statutory
duties for several years the water in the river Ganga at
Kanpur has become so much polluted that it can no longer be
used by the people either for drinking or for bathing. The
Nagar Mahapalika of Kanpur has to bear the major
responsibility for the pollution of the river near Kanpur
city.
It is no doubt true that the construction of certain
works has been undertaken under the Ganga Action Plan at
Kanpur in order to improve the sewerage system and to
prevent pollution of the water in the river Ganga. But as we
see from the affidavit filed on behalf of the authorities
concerned in this case the works are going on at a snail’s
pace. We find from the affidavits filed on behalf of the
Kanpur Nagar Mahapalika that certain target dates have been
fixed for the completion of the works already undertaken. We
expect the authorities concerned to complete those works
within the target dates mentioned in the counter-affidavit
and not to delay the completion of the works beyond those
dates. It is, however, noticed that the Kanpur Nagar
Mahapalika has not yet submitted its proposals for sewage
treatment works to the State Board constituted under the
Water Act. The Kanpur Nagar Mahapalika should submit its
proposals to the State Board within six months from today.
It is seen that there is a large number of dairies in
Kanpur in which there are about 80,000 cattle. The Kanpur
Nagar Mahapalika should take action under the provisions of
the Adhiniyam or the relevant bye-laws made thereunder to
prevent the pollution of the water in the river Ganga on
account of the waste accumulated at the dairies. The Kanpur
Nagar Mahapalika may either direct the dairies to be shifted
to a place outside the city so that the waste accumulated at
the dairies does not ultimately reach the river Ganga or in
the alternative it may arrange for the removal of such waste
by employing motor vehicles to transport such waste from the
existing dairies in which even
553
the owners of the dairies cannot claim any compensation. The
Kanpur Nagar Mahapalika should immediately take action to
prevent the collection of manure at private manure pits
inside the city.
The Kanpur Nagar Mahapalika should take immediate steps
to increase the size of the sewers in the labour colonies so
that the sewage may be carried smoothly through the sewerage
system. Wherever sewerage line is not yet constructed steps
should be taken to lay it.
Immediate action should also be taken by the Kanpur
Nagar Mahapalika to construct sufficient number of public
latrines and urinals for the use of the poor people in order
to prevent defecation by them on open land. The proposal to
levy any charge for making use of such latrines and urinals
shall be dropped as that would be a reason for the poor
people not using the public latrines and urinals. The cost
of maintenance of cleanliness of those latrines and urinals
has to be borne by the Kanpur Nagar Mahapalika.
It is submitted before us that whenever the Board
constituted under the Water Act initiates any proceedings to
prosecute industrialists or other persons who pollute the
water in the river Ganga, the persons accused of the
offences immediately institute petitions under section 482
of the Code of Criminal Procedure 1973 in the High Court and
obtain stay orders thus frustrating the attempt of the Board
to enforce the provisions of the Water Act. They have not
placed before us the facts of any particular case. We are,
however, of the view that since the problem of pollution of
the water in the river Ganga has become very acute the High
Courts should not ordinarily grant orders of stay of
criminal proceedings in such cases and even if such an order
of stay is made in any extra-ordinary case the High Courts
should dispose of the case within a short period, say about
two months, from the date of the institution of such case.
We request the High Courts to take up for hearing all the
cases where such orders have been issued under sections 482
of the Code of Criminal Procedure, 1973 staying prosecutions
under the Water Act within two months. The counsel for the
Board constituted under the Water Act shall furnish a list
of such cases to the Registrar of the concerned High Court
for appropriate action being taken thereon.
One other aspect to which our attention has been drawn
is the practice of throwing corpses and semi-burnt corpses
into the river Ganga. This practice should be immediately
brought to an end. The co-operation of the people and police
should be sought in enforcing
554
this restriction. Steps shall be taken by the Kanpur Nagar
Mahapalika and the Police authorities to ensure that dead
bodies or half burnt bodies are not thrown into the river
Ganga.
Whenever applications for licences to establish new
industries are made in future, such applications shall be
refused unless adequate provision has been made for the
treatment of trade effuents flowing out of the factories.
immediate action should be taken against the existing
industries if they are found responsible tor pollution of
water.
Having regard to the grave consequences of the
pollution of water and air and the need for protecting and
improving the natural environment which is considered to be
one of the fundamental duties under the Constitution [vide
Clause (g) of Article 51A of the Constitution] we are of the
view that it is the duty of the Central Government to direct
all the educational institutions throughout India to teach
atleast for one hour in a week lessons relating to the
protection and the improvement of the natural environment
including forests, lakes, L) livers and wild life in the
first ten classes. The Central Government shall get text
books written for the said purpose and distribute them to
the educational institutions free of cost. Children should
be taught about the need for maintaining cleanliness
commencing with the cleanliness of the house both inside and
outside, and of the streets in which they live. Clean
surroundings lead to healthy body and healthy mind. Training
of teachers who teach this subject by the introduction of
short term courses for such training shall also be
considered. This should be done throughout India.
In order to rouse amongst the people the consciousness
of cleanliness of environment the Government of India and
the Governments 1. Of the States and of the Union
Territories may consider the desirability of organising
‘Keep the city clean’ week (Nagar Nirrnalikarana Saptaha),
‘Keep the town clean week (Pura Nirmalikarana saptaha) and
‘Keep the village clean week (Grama Nirmalikarna Saptaha) in
every city, town and village throughout India at least once
a year. During that week the entire city, town or village
should be kept as far as possible clean, tidy and free from
pollution of land, water and air. The organisation of the
week should be entrusted to the Nagar Mahapalikas, Municipal
Corporations, Town Municipalities, Village Panchayats or
such other local authorities having jurisdiction over the
area in question. If the-authorities decide to organise such
a week it may not be celebrated in the same week throughout
India but may he staggered depending upon the convenience of
the particular city, town
555
or village. During that week all the citizens including the
members of the executive, members of Parliament and the
State Legislatures, members of the judiciary may be
requested to co-operate with the local authorities and to
take part in the celebrations by rendering free personal
service. This would surely create a national awareness of
the problems faced by the people by the appalling all-round
deterioration of the environment which we are witnessing
today. We request the Ministry of Environment of the
Government of India to give a serious consideration to the
above suggestion.
What we have stated above applies mutatis mutandis to
all other Mahapalikas and Municipalities which have
jurisdiction over the areas through which the river Ganga
flows. Copies of this judgment shall be sent to all such
Nagar Mahapalikas and Municipalities. The case against the
Nagar Mahapalikas and Municipalities in the state of Uttar
Pradesh shall stand adjourned by six months. Within that
time all the Nagar Mahapalikas and Municipalities in the
State of Uttar Pradesh through whose areas the river Ganga
flows shall file affidavits in this Court explaining the
various steps they have taken for the prevention of
pollution of the water in the river Ganga in the light of
the above judgment. The case as against the several
industries in the State of Uttar Pradesh which are located
on the banks of the river Ganga will he taken up for hearing
on the 9th of February, 1988.
S . L. Petition disposed of.
556