Gujarat High Court High Court

Sanjay vs State on 2 September, 2008

Gujarat High Court
Sanjay vs State on 2 September, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1124/2008	 2/ 4	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1124 of 2008
 

 
 
==========================================
 

SANJAY
DALMIA DIRECTOR, GHCL LIMITED & 11 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

========================================== 
Appearance
: 
M/S TRIVEDI
& GUPTA for Applicant(s) : 1 - 12. 
PUBLIC
PROSECUTOR for Respondent(s) : 1, 
MR RITURAJ M MEENA for
Respondent(s) : 2, 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 02/09/2008 

 

 
 
ORAL
ORDER

1.
Heard learned advocate Mr. Naik with Mr. Kunal Naik for Ms/
Trivedi and Gupta, Mr. Rituraj Meena for respondent No.2 and learned
Additional Public Prosecutor Mr. K. T Dave for respondent No.1.

2. On
18th June 2008 the following order was passed by this
Court (Coram: Hon’ble Ms Justice H.N. Devani).

Heard
Mr.Rakesh Gupta, learned advocate with Mr.Kunal Naik, learned
advocate for M/s Trivedi & Gupta Advocates, learned advocates
for the petitioners.

Attention
of the Court is drawn to the allegations made in the complaint to
point out that the main allegation is that the petitioners have
committed breach of the provisions of the notification dated 14th
September, 2006 issued by the Ministry of Environment & Forests.
Referring to the notification dated 14th September,
2006, it is pointed out that the same applies only to new projects
or activities or on the expansion of modernization of existing
projects or activities based on their potential environmental
impacts. It is submitted that insofar as the Company in question is
concerned, the same has not undertaken any new project or activities
or expansion or modernization. It is submitted that, in the
circumstances, provisions of notification dated 14th
September, 2006 would not be applicable. However, to be on the
safer side, the Company has made application under the said
notification dated 14th September, 2006, and the same is
pending clearance before the concerned authority.

In
the aforesaid circumstances, issue notice returnable on 8th
July, 2008. By way of ad-interim relief, further proceedings
pursuant to the Criminal Case No.130 of 2008 pending before the
learned Judicial Magistrate First Class, Veraval, are hereby stayed.

Mrs.M.L.Shah,
learned Additional Public Prosecutor waives service of notice on
behalf of the respondent No.1 State of Gujarat.

Direct
service is permitted qua respondent No.2.

3.
Today, the matter was listed for further hearing of ad interim
relief. Learned counsel appearing for the petitioners in all the
cases submitted that what is recorded in para 2 of the order dated
18th June 2008 is not satisfactorily answered by the
complainant. Learned counsel appearing for the petitioner submitted
that lease deed for mining limestone, was granted to the petitioner
and thereafter no new mining operation have been started by the
company after the issuance of notification dated 14th
September 2006. Not only that after issuance of notification, the
company had already applied for getting environmental clearance to
the Government of India which came to be granted by certificate
dated 31st July 2008 by the Ministry of Environmental
and Forest of the Government of India.

3.1 In
addition to the above learned counsel further submitted that para
16 of the complaint alleges breach of provisions of notification
dated 14th September 2006 issued by the Ministry of
Environment and Forests, Government of India, and admittedly the
complaint by and large referred to the report dated 10th
August 2006 of the mines area managed by the petitioner prior to
issuance of the notification.

3.2 Learned
counsel further submitted that neither the the petitioners have
constructed nor expanded their activities which require any
clearance as per the above notification and therefore the respondent
is not empowered to complain under this Act. Learned advocate
further submitted that incidentally reference is made about
non-observation of certain provisions of the Water Act, the Air Act.
In view of above, according to the learned counsel for the
petitioner ad interim relief granted earlier to continue as interim
relief.

4. Mr.

Rituraj Meena learned advocate submitted that apart from the
alleged breach of notification dated 14th September 2006
as found on the inspection of the site, petitioner herein was
carrying out mining activity by violating certain provisions of the
Air Act, water Act and environment clearance was not obtained as
envisaged under the notification. Learned advocate further submitted
that the petitioner herein is supposed to follow and comply with the
provisions of the Air Act, water Act and provisions contained in
various notifications issued even prior to the notification dated
14th September 2006.

5. Thus
according to the learned counsel for respondent No. 2, the complaint
need not be stayed and ad interim relief granted by the order dated
18th June 2008 may be vacated.

6. Having
heard learned counsel appearing for the parties and perusal of the
record including the notification dated 14th November
2006 and the inspection report of the mines area of the applicant,
subsequent certificate by Ministry of Environment and Forests
granting environmental clearance and the pleadings of the parties,
prima facie I am of the opinion that the allegations in the
complaint are for breach of notification dated 14th
September 2006 which came to be published in the Gazette and became
effective after the visit to site by the officer on 10th
August 2006. Besides applicability of the environment (Protection)
Act 1986, specifically the penal provisions for non-compliance of
provisions of other Acts, namely the Air Act and Water Act deserves
consideration at this stage.

7. Hence,
Rule returnable on 12th November 2008. Learned advocate
appearing for respective parties waives service of rule. By way of
Interim relief further proceedings of Criminal case No. 130 of 2008
registered before the Court of Judicial Magistrate, First Class
Veraval are stayed till further order. However, this will not
preclude the respondent GPCB No. 2 herein to take action in
accordance with law for breach if any by the applicant under
provisions of any other Act.

(Anant
S. Dave,J.)

mary//

   

Top