High Court Karnataka High Court

Sri Pradeep M Juvali vs The State Of Karnataka Rep By Its … on 20 August, 2009

Karnataka High Court
Sri Pradeep M Juvali vs The State Of Karnataka Rep By Its … on 20 August, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
 

DIST: BELGAUM

SR1 SANDEEP A SOUZA

AGE:26 YEARS, occ: BUSINESS
R/O SHUKRAWAR PETH

LONDA, TALUK KHANAPUR,
DIST. BELGAUM

SR1 JOSEPH SIMON LOBO

AGE: 50 YEARS,

occ: SERVICE  

R/0 SHUKRAWAR PETH 
LONDA, TALUK 1<HANAPuR,=._ 
DIST: BELGAUMV    - 

SR1 MUSTAK A BIC'Z'!-$|!;JF\il'\'IR.'5T'«§§'V,§\R:   ii  .

AGE:29 YEARS,  

Occ AGRICU'i-_TURE I 

R/O BUDVHAVVARPETH 4_
LONT:-'A, TALOKYYYKHANA~PuR,'''[ '
DIST:   ..  

S-RI 'LYO"R[CO_STA
AGE:-40 "YEAR'S, "QCC; SERVICE
R/O-JANATA COLONY'

__LOND)'-\.., "TAi_'?_JK~-,KFI~ANAPUR,
 DIST: BELGAUM

SR: ABDUL MAJIO DAFEDAR

"V T.AG_E:,6OS_Y*EARS,

 , Occ:.,,AGR»ICuLTuRE

" "  REHMANBHAI

' R/O' 'RA GALLI

LONDA, TALUK KHANAPUR,

OIST. BELGAUM

SR1 SAYYAD HUSSAINSAB

OCC:BUSINESS
R/O RAI GALLI
LONDA, TALUK KHANAPUR,



 

(By Sri ; D RAVTKUMARAGCJKAKAKAR, ADV.,

DIST BELGAUM

SRI KRISHNAJI H KPATIL
OCC: AGRICULTURE

R/O PUMP GALLI

LONDA, TALUK KHANAPUR,
DIST. BELGAUM

11

12 sR1 VINAY B NATHBUNG,
AGE:31 YEARS,

OCC: BUSINESS 
R/O RAVIWARWAR PETHW, 
LONDA, TALUK KHANAPUR';-._ 

DIST. BELGAUM , 

SRI DASHARATH A DEsAI--~'   
AGE: 55 YEARS, OCC:. ,BusI;NEs's'<  - '- "
R/O SOMAWAR PE-E_TH:    Ij , A "

LON BA, '-..TA{ij_'Ul_~<' K1'-!AiT¢APU.P\,j-V A "
D1sT:i'  '-  

13

)

 TH E'  OA.=:k~ARNATAKA

Rr+:R_BY "ITSA.,SE.CR'ETARY
TOQTHE DEPT_.,7OF BUSINESS

A A _ AND'*--INE_JUSTRY

' .S.BUIvLDING, BANGALORE 1 .

'~1f';tHE"K.ARNATAKA STATE POLLUTION

,  <:O'NTROL BOARD REP.,
 " BY ITS OFFICER
BB4?" AND ST" FLOOR,
 PARISAR BHAVAN

49, CHURCH STREET

A ,.'."'r~*ETiT1O:\:ERs.



 

BANGALORE 1

THE SECRETARY TO

THE DEPARTMENT OF FOREST
ECOLOGY AND ENVIRONMENT
M.S.BUILDING, BANGALORE

THE ASSISTANT EXECUTIVE ENOGINEE-R f A 
O & M, HESCOM KHANAPUR D_IvISIOLN,'--, I  A
TQ KHANAPUR, DIST: BELGAUII/I---_ '

THE EXECUTIVE ENGINEER .
MINOR IRRIGATION DEPARJTMENT '
GOA VES, SHAHAPUR, BELG--A_;UM',«._
TALUK AND DIST. --.._BfEGALU;M.  

THE REGISTRAR  '
KARNATAKA_HUM.[£\N:    
RIGHTS COE§IIVi_IS.S'I.Ol'4_ _  " 
M.S.BiUIL1).IN'G}..__BAN:GALORE"._:  I

'F::4!'E"'{2'El§LJTY'::F;OM'M.ISSION ER"
B'ELGAUIv':;',TALUK«.A'ND DSIT BELGAUM

THE "TAHSItDA'R', ;{H--ANAPUR

VTALUK"~KHA.NAPU-R,"DIST BELGAUM,

 Cpg  ..... 

KHAN.A"P.lJ RA TALUK,

 "'D'I-ST EEEGAUIVI,

10 I

I 

'§i?LII~§I:'DIL SPONGE IRON LTD.,
 RE'P.BY ITS MANAGING DIRECTOR

LONDA, TALUK KHANAPUR,

 I.  DIST. BELGAUM

'THE UNION OF INDIA

REP.BY THE SECRETARY
TO THE DEPARTMENT OF FOREST
ENVIRONMENT AND ECOLOGY

NEW DELHI RESPOVDENTS



_5I

 

(By Sri : NAN3UNDAREDDY, SENIOR COUNSEL FOR SRI L

M CHIDANANDAYYA, ADV., FOR R10 
SRI D. NAGARA3, ADV., FOR R2

' SR1 BASAVARAJ KARREDDY, GA., FOR R1, R3, R4. 

AND R8)

W.P. No.18165/2009 IS FILE:D,,,,PRAYING+vTOD~IRE,CT," ~ 

THE RESPONDENTS CONCERNED:'»._MC:)'RE:' 4P.A,RTICULAR'L*{F_I'

THE RESPONDENTS 1 AND 2 TO~..yvITH*DRAw ":"HE.,j(,Z.FVEVVl_\;§N[§ 

THE PERMISSION GRANTED  R10,fTO OPERATE

THE FACTORY, UNDER THE PC--LLl:.jjTiIG»g§I..fiONTROL LAWS.

MISC.  ALONG WITH

AFFIDAVIT I-VR'Q)I'x¥.-"BLE COURT MAY BE
PLEASED    Nos.7,8, 9 TO
UNLOCK ALL*_TH_E'  THE MAIN GATE
PREMISES  REAROONS STATED IN THE

   ..... 

“P1_IS'(_’.__.OA “\.~I}’;”‘.,,,’v_i§}cn$’,’8299/2009 IS FILED ALONG WITH
VV’.:–,RFFEDAVIT PR.AY’IN’G THAT THIS HON’ BLE COURT MAY BE
OT_R’i;EAV$EE3L_.TO”‘PERMIT THE RESPONDENT TO CARRY OUT

“«.i_THO,OEA._wORRS IN THE FACTORY FOR THE REASONS STATED

I , _ 1N.,THvE APPLICATION.

-7-

destroying and destructing the environment balance,

severly affecting the ecology in an area of _:Larou4n.d_:”-@100

acres of densely forest land and rnultiple»§V.dariia’g:i_ng.._._T’.

activities spoiling the road heaith;gof__ton_d’a”vi.l’i’ag”e va.nd.r,:’

surrounding area. It is averred Vthat;”the pe_ti’tio’nei*s”ii—are;i

the residents of tonda villag’e.__and’-have 7noAv;2peVrso3naVl
interest in the reliefs sought The
tenth respondent — Iron Limited
(hereinafter referred toiasvthie is a large Red
category tlojndlaiWfhanapur Dlstrict,
Belgaum_._r:established in the year
2005 for MTPA capacity Sponge

Iron l.’4TPA as a by/’i3roduct. The

V seco”n;d”respont:e_nt”- V’l<arnataka State Pollution Control

board if _'hAerein.after referred to as the ' Pollution Control

Eoalrdx' Consent For Establishment (for short,

'CFVE-') …eni.:e8.01.2005. The State has granted ECC on

The consents for operating the unit were

lg-__'v'ali'ci**"up to a period of 30.06.2008. Thereafter, the

if 'i'l'i'0i.iStry is being operated by the tenth respondent without

0' the consent of the second respondent since 01.07.2008.

\?

.3.

Industry is established in a denseiy forest area in__ the

Londa viiiage and the same is set up over an areaw.Vo”f._:l7.5

Acres. The tenth respondent is in possession.-pf’aro:u.nd.._._T’.

167 Acres of forest iand as a single unit _.con1–piI_e><f."~: The.:' "

industry manufactures sponge iron'ri.,4fro=rniron».ore:"'with"tti-the'

help of coal brought from Chahd–rapur'anjd sendsfvthewgsalme

to its Goa unit.

2.1 It is further~.__averred’i.thaVt-the vil’lag’ers had

resisted for the establishnrient :’Spon–gf_e.V”Iron Project by

the tenth respo..nden’t and d€es.piteAthe~.representation made,

no steps ha*v*eAVVi5e.en_:’tai§<evn:"'fo__r slzopping the industry run by

the tenth '=.responde'nt iiiiim obtaining CFE from the

V second' "respondentV'and unless CFE is obtained from the

syecogxnd resgpondvent, the tenth respondent is not entitied to

run"-lthe The toxic effluents emitted by the said

V _ indu"stry.–..have' caused air and water pollution and is posing

:th.reat toilife of peopie of tonda Village and perishing

'rapidiy the flora andufauna in the area. Though the school

if -authorities and the authorities of Grama Panchayat of ali

" the affected areas have given representation, no steps

vi

-13-

Africa and the same has been unioaded in Marmugao Port,
Goa. Out of the said 30,000 Metric Tonnes of coai, 23,000

Metric Tonnes have aiready been transported and stor’ed’»i.n

the factory premises and on account of iocking

gate by respondent Nos.7, 8 and 9, the tenth,’,_re.sVpotndt.er:t

is not in a position to transport the coat ;to:_a’n_’e§<ten?:"o,f,_y':'

7,000 Metric Tonnes, from theport to't_he- facto.ry.pv'reimi§§esi

and wherefore, respondent has Viiiepdi ~.v'ap.piiication
No.8162/2009 for a directionto:_re'spVo–vn'dent 8 and
9 to unlock aii the seats and inside
the factory prerniseys1"an.dA._appiicatio:n':.Nio.,.8V209/2009 is fiied
seeking interz.' 7,000 Metric
Tonnes the factory premises
so as to Vvavuoada Rs.8-4,000/-, imposed by

the port authorities; ifiearned senior counsel further

I-'ftV'su*?h1t:i..t'ted"~. triflt: the""t'eVnth respondent admits that the

the second respondent – Poiiutiori

Controi Boardf-has come to an end; appiication for renewai

conse_nf- fiied by the tenth respondent is pending

'coAAris_ideration before the second respondent; the tenth

'"0—-flrespondent wiii not run the industry unless consent is

V"

-14-

granted by the second respondent; the tenth respondent

is ready to give an undertaking to that effectfl:’anti«,v’

wherefore, there is no merit in the writ petition.

same is iiabie to be dismissed.

9. We have given carefui conspideraft.iVon[_:to…the

contentions of the iearned counlsei”V-.%3DDe’a”rin.g, for the
parties and scrutinized the rriateria.i’

10. .,con«tefntion’sWVof the iearned
counsei ap_pVea~r.ingljafowr ttae:”‘Ap’et.ifi9_n:-fie-rs and the iearned
senior counse: aVp”p.ea,r’i’ng'”for–~respondent No.10, it is ciear

that responderiiirvi\ic..i’0,’ «fiindéustry had obtained consent

__from tijiie”second'”respondent – Poiiution Control Board and

akthe’same’.f:t:a:s’««..expired on 30.06.2008 and respondent

entitied to start the industry uniess

V 0′ _consen–t is..’granted by the second respondent. Respondent

4if’V,4″‘i\io..10_,4ha’s”cieariy averred in the application – Misc. W.

4’_’_,iiio”.._i31’6’2/2009 supported by the affidavit of the Managing

0 :’.,:E)’i’i’ector of the industry that it has no intention of starting

the industry, however, it is necessary to carry on minimum

Q7

-15-

necessary to issue direction to the Deputy Commissioner,

Beigaum District, who has sealed the premises .io’f.,:’th:e-,,’

industry run by the tenth respondent to open i-

to permit the tenth respondent…..to the

maintenance of machinery in the ifactory’~. “p.remiis’es,°7–:

However, it is necessary to,.,:,i’E.f_1sure- iti1.ai;”*v–itenth
respondent wouid not start Vt_h_0e:*v:ind.u_stry “‘¥\ii.tAhQ,t§3t the
consent of the second respondent
starts the industry ,_without– from the
second respo:nden’t,’i_:Qi:t~:’_isrespondent Nos.7, 8
and 9 to tenth respondent.

Having revgarci made in the applications –

Misc. w. i\i’or.,_:816v2″/*2_0’0,9»–‘and’08299/2009 that the tenth

._,VrespongdeVnt. has Vimpiorted 30,000 Metric Tonnes of Steam

inA’~.Coai«fromE$.otith..Africa, out of which, 23,000 Metric Tonnes

are._ai.ready”‘tvrarisported and stored in the premises and on

V .account oiviiociiing of the main gate by respondent Nos.7, 8

respondent No.10 is unable to transport the coal to

‘_’_,an”‘..:e5<tent of 7,000 Metric Tonnes and is iiabie to pay

0 mdérnurrages of Rs.84,000/- per day to the port authorities,

"Goa, it is aiso expedient to permit the tenth respondent to

\i3=

-13-

ii). Respondent No.10 is also permitted to

transport 7,000 Metric Tonnes of Coal imported from South

Africa and store the same in the premises of the

and the said Coal should not be used for

running the industry unless the tenth. .respo’nd’e’ntfVoVljta_i_nqs it

consent from the second respondent; A

iii). Strict vigilance shaAiyl.._l:lwV)V:A’e:.riiaintained,._AAtQV,€ensure
that the tenth respondent-.shalVi:–.’:no’tiifst.ar’.t_Vthe industry
without obtaining_:consent”fronji t_he.V:’Vis_ec.on;dHtespondent and
only after from the
second vpr.esp_o’i1cl’en1t;:_ permitted to run the
industry’…an–d’ if there is any violation of

conditions respondent, which could

lead pollutiortyof air and change of environmental

A”~._Vc»on’d.itionVs;_i~ty:’i’e open to the petitioners herein to make

a”pp:ro.priaVte.”_va_p’p’l’ication reporting such violation of consent

.v issued itihefsecond respondent.

\,–$