an>
Title : Need to check the pollution caused by ‘Coconut Shell Burning Industries’ operating without valid license in Palani Parliamentary Constituency, Tamil Nadu.
SHRI S.K. KHARVENTHAN (PALANI):In my Palani Parliamentary Constituency, in Kangayam Taluk, there are a number of illegal “Coconut Shell Burning Industries” functioning without any valid permission or licence from the authorities concerned and are producing Charcoal. Large quantities of Charcoal is produced out of burning the coconut shell which is stored in Kangayam Town itself in the heart of the residential area. Moreover, there is no valid licence for the storage of charcoal by the Agency who purchases the Charcoal.
By adding Tri Nitro Toluvin (TNT) with this charcoal, country bombs (crude Bombs) can be produced and used for criminal activities. The public suspects that the above said charcoal is used for illegal purposes and the agency purchasing the same is also sending it to various parts of the country and also to Sri Lanka causing illegal subversive activities.
The burning of the coconut shell is creating air pollution leading to environmental degradation and affects the health of the public residing in nearby villages and causing numerous diseases to them. Already the public demanded through agitations the closure of the illegal coconut shell burning industries and hitherto no action has been taken.
Hence I request the Hon’ble Minister of Environment and Forests to direct the authorities to take immediate suitable action against the above said illegal industries and to protect the public residing in the area from the evil effects of these industries.