High Court Kerala High Court

M/S. Infra Housing (P) Ltd. vs State Of Kerala on 23 November, 2009

Kerala High Court
M/S. Infra Housing (P) Ltd. vs State Of Kerala on 23 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25746 of 2008(M)


1. M/S. INFRA HOUSING (P) LTD., CLS
                      ...  Petitioner
2. M/S. KUNNEL ENGINEERS &
3. M/S. ABAD BUILDERS (P) LTD.,
4. M/S. CHACKOLAS HABITAT (P) LTD.,
5. M/S. GOKULAM ENGINEERS INDIA (P) LTD.,
6. M/S. JOMER PROPERTIES & INVESTMENTS
7. M/S. SKYLINE BUILDERS,
8. M/S. MENT CONSTRUCTIONS (P) LTD.,
9. M/S. MATHER PROJECT & CONSTRUCTIONS
10. M/S. SKYLINE FOUNDATIONS AND
11. M/S/ YESORAM BUILDERS (P) LTD.,
12. M/S. TRINITY ARCADE (P) LTD.,
13. M/S. NOEL VILLAS AND APARTMENTS,
14. M/S. RDS PROJECTS LTD.,
15. KERALA BUILDERS FORUM, IST FLOOR,

                        Vs



1. STATE OF KERALA, REP. BY SECRETARY,
                       ...       Respondent

2. KERALA STATE POLUTION CONTROL BOARD,

3. UNION OF INDIA,

4. THE CENTRAL POLLUTION CONTROL BOARD,

                For Petitioner  :SRI.C.K.KARUNAKARAN

                For Respondent  :SRI.N.N.SUGUNAPALAN (SR.)

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :23/11/2009

 O R D E R
             K. BALAKRISHNAN NAIR & P. BHAVADASAN, JJ.
                - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
             W.P.(C) Nos. 19166 of 2007, 25746, 29367, 32926,
                35903, 37683 of 2008, 871, 7270, 7357, 7467,
                8516, 8530, 8545, 8735, 8736, 11583, 11749,
                   11952, 12781, 12807 & 15058 of 2009.
                   - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                 Dated this the 23rd day of November, 2009.

                                       JUDGMENT

Balakrishnan Nair, J,

These writ petitions are filed by various builders

and their organisation. The builders are engaged mainly in

constructing residential apartments. They submit, the

residential apartments were never treated as an industry or

undertaking, which requires clearance from the Pollution

Control Board after they are occupied by the residents.

According to them, only domestic waste is generated and the

same does not require any special sewage treatment or effluent

treatment facility. The schedules contained in Rule 3 of the

Environment (Protection) Rules , 1986 do not cover residential

apartments. From November, 2007 the Pollution Control

Board has issued orders and circulars making it mandatory to

have sewage treatment plants/effluent treatment plants for

residential apartments. The parameters for the effluents

WPC. 19166/2007 & con.cases.

2

discharged are contained in paragraph 3.3 of Ext.P3 consent issued

to one of the petitioners. (The exhibits mentioned are those

produced in W.P.(C) 25746 of 2007). Apparently the action was

taken under the proviso to Rule 3(3A)(i) of the Rules. Though the

petitioners maintain that the Pollution Control Board in exercise of

the power under the said proviso could not have issued orders

governing residential apartments, they were willing to obey the

orders issued by the Board. But recently the parameters have been

further revised as evident from Ext.P4, which have become very

difficult to attain in view of the present sewage and effluent

treatment facilities available. The revised parameters are contained

in paragraph 3.3 of Ext.P4, which is a consent to establish the

treatment facilities issued to one of the builders. Some of the

petitioners have pointed out that the establishment of treatment

facilities for waste and effluent is insisted by the Local bodies at

the time of completion of the construction of the residential

apartments as per the original permit granted. Under the

WPC. 19166/2007 & con.cases.

3

instructions of the Pollution Control Board, the Local bodies are

not issuing completion certificate without the treatment facilities

being established. According to them, since the plan and lay out

were finalised long ago and based on the approval of the same

constructions were completed, now it is practically impossible to

provide effluent/sewage treatment facilities as stipulated by the

Pollution Control Board.

2. When the writ petitions were taken up for hearing,

learned counsel for the petitioners pointed out that they have

already moved the Government and the Pollution Control Board

pointing out their grievances. The grievance highlighted before the

Government is regarding the exorbitant fee fixed for grant of

consent for establishing treatment facilities for effluents and waste

in residential apartments. They are also aggrieved by the

classification of residential apartments as coming under Orange

category, for which the fee for submitting application for consent

for establishment and operation of treatment facility for effluents

WPC. 19166/2007 & con.cases.

4

and waste is comparatively high. They feel, residential apartments

should have been included in the Green category. Learned counsel

for the petitioners also submitted that since the Pollution Control

Board and the Government have taken a sympathetic view towards

their grievances and are taking steps to discuss their problems, they

do not want a hearing of the matter on merits. They said, they

would pursue the matter before the Government and the Pollution

Control Board first and in case their grievance is not redressed,

they may be permitted to approach this court again.

3. Learned Standing Counsel for the Pollution Control

Board submitted that regarding the grievances raised against the

orders and circulars issued by the Board, it is willing to have a

discussion with the builders’ representatives and if their grievances

are found genuine, the Board will try to redress the same by taking

action within the four corners of law. Learned Standing also

submitted that a meeting of the parties is scheduled to be held on

30.11.2009.

WPC. 19166/2007 & con.cases.

5

4. The learned Government Pleader upon instructions

submitted that the Government had already constituted a

Committee as per a Government Order issued recently to look into

the grievances raised by the builders and to report what could be

done to redress their grievances, if found genuine.

In view of the submissions made by both sides, these

writ petitions are closed without prejudice to the contentions of

both sides. The pollution Control Board and the Government may

take further action in the matter as submitted before this court as

expeditiously as possible, preferably within three months from

today. It is made clear that we have not expressed any opinion

regarding the merits of the contentions of both sides.

K. Balakrishnan Nair,
Judge

P. Bhavadasan,
Judge

sb.