Supreme Court of India

State Of West Bengal vs Howrah Ganatantrik Nagarik … on 12 September, 2011

Supreme Court of India
State Of West Bengal vs Howrah Ganatantrik Nagarik … on 12 September, 2011
Author: A K Patnaik
Bench: R.V. Raveendran, A.K. Patnaik
                                                                          Reportable


              IN THE SUPREME COURT OF INDIA



               CIVIL APPELLATE JURISDICTION


           CIVIL APPEAL NO.   7785        OF 2011

          (Arising out of S.L.P. (C) NO.9154 OF 2008)

                                       

State of West Bengal                                          ... Appellant



                                 Versus



Howrah Ganatantrik Nagarik Samity 

& Ors.                                                          ... Respondents





                                O R D E R

A. K. PATNAIK, J.

Delay condoned. Leave granted.

2. This is an appeal against the order dated 28.09.2007

of the Division Bench of the Calcutta High Court in

Writ Petition No. 7987 (W) of 2002.

3. The facts very briefly are that during the British rule,

Victoria Memorial Hall was built in the memory of

Queen Victoria in Central Kolkata. After

independence, this monument continues to be known

for its beautiful architecture and green surroundings.

2

To the north of the Victoria Memorial Hall is a huge

stretch of land known as `the Maidan’ which is covered

by green grass and interspersed with a large number of

trees, bushes and shrubs. At the end of about 2 kms.

of this greenery is the Esplanade where another

monument known as the `Sahid Minar’ stands, and by

the side of the Sahid Minar is a bus terminus. To

protect and preserve the Victoria Memorial Hall and its

green surroundings, a public interest litigation (Writ

Petition No. 7987(W) of 2002) was filed in the Calcutta

High Court by the respondent nos. 1 to 5.

4. After hearing all concerned parties and considering

the concerned affidavits and counter-affidavits as well

as recommendations of expert bodies including the

National Environmental Engineering Research

Institute (for short `NEERI’), the High Court inter alia

directed in the impugned order that the bus terminus

at Esplanade be shifted to a distant place within six

months. Aggrieved by this direction in the impugned

order, the State of West Bengal is in appeal before us.

3

5. Learned counsel for the appellant submitted that the

High Court could not have issued directions to the

State Government to shift the bus terminus located at

Esplanade, which had been in existence for more than

six decades only on the recommendation of NEERI. He

submitted that lakhs of people every day arrive at and

depart from the bus terminus at Esplanade and this is

because the bus terminus is located in a central area

of Kolkata. He submitted that shifting of the bus

terminus from Esplanade will thus cause immense

inconvenience to the traveling public. He further

submitted that the bus terminus is situated 2 kms. to

the north of Victoria Memorial Hall and does not at all

damage this historic monument. The High Court,

therefore, was not right in thinking that for

preservation of the Victoria Memorial Hall, shifting of

the bus terminus was necessary.

6. The respondent no.2, who appeared in-person on

behalf of respondent no. 1, on the other hand, relied

on the recommendation of NEERI that the bus

terminus at Esplanade area should be shifted from the

4

existing location. He submitted that the High Court

was, therefore, right in directing the shifting of the bus

terminus from Esplanade within six months. He

submitted that this is not a fit case in which this Court

should interfere with the impugned order of the High

Court.

7. We have considered the submissions made on behalf of

the appellant and the respondents and we find that

NEERI has suggested some long term measures for

preservation of the Victoria Memorial Hall in Para 5.2

of its report. The relevant portion of Para 5.2 of the

report of NEERI is quoted hereinbelow:

“5.2 LONG-TERM MEASURES

Diversion of Heavy Road Traffic on the Road

Encircling the VM Monument.

The pollution from auto exhaust is the most

important causative factor when the Victoria

Memorial protection from atmospheric

environment is considered. Therefore, the traffic

on roads around the VM should be minimum

particularly complete banning of heavy traffic.

Bus terminus at Esplanade Area (Commercial)

should also be shifted from the existing location.”

5

8. It will be clear from the recommendation of NEERI,

quoted above, that shifting of the bus terminus at

Esplanade area has been suggested by NEERI as a

long-term measure and not as an immediate measure.

A bus terminus, where lakhs of people arrive and

depart through different buses, if shifted immediately,

will cause a lot of inconvenience to the traveling

public. Moreover, before the bus terminus is shifted

from Esplanade, another suitable place has to be

found out to which the bus terminus can be shifted

and various conveniences have to be provided for the

traveling public at the new bus terminus. All this

cannot be done within a period of six months. The

High Court, therefore, was not justified in directing in

the impugned order that the bus terminus at

Esplanade be shifted within six months.

9. The recommendation of the NEERI, quoted above,

however, is emphatic that auto exhaust is the most

important causative factor polluting the atmospheric

environment around Victoria Memorial Hall. For this

reason, NEERI has recommended that the traffic on

6

roads around the Victoria Memorial Hall should be

minimum and the bus terminus at Esplanade area

should be shifted from the existing location. Hence,

even though the bus terminus is located 2 kms. away

from Victoria Memorial Hall the auto-exhaust from a

large number of buses at the bus terminus would

pollute the atmospheric environment around the

Victoria Memorial Hall. In M.C. Mehta v. Union of India

& Ors. [(1997) 2 SCC 353], this Court has directed

relocation industries from Taj Trapezium Zone (TTZ)

for protection and preservation of the Taj Mahal in

Agra. The recommendation by NEERI that the bus

terminus should be shifted from Esplanade area as a

long-term measure to protect and preserve the Victoria

Memorial Hall, deserves serious consideration, not

only to preserve the monument but to de-congest the

city.

10. We accordingly modify the impugned order of the

High Court and direct the State Government to

consider and take appropriate action on the NEERI

report recommending relocation of the bus terminus

7

away from the Esplanade. The appeal is allowed to the

extent indicated above. No order as to costs.

………………………..J.

(R. V. Raveendran)

………………………..J.

(A. K. Patnaik)

New Delhi,

September 12, 2011.

Reportable

IN THE SUPREME COURT OF INDIA

CIVIL APPELLATE JURISDICTION

SPECIAL LEAVE PETTION (C) NOs.1135-1136 OF 2009

Friends of Victoria Memorial … Petitioner

Versus

Howrah Ganatantrik Nagarik Samity

& Ors. … Respondents

O R D E R

A. K. PATNAIK, J.

Delay condoned.

2. These Special Leave Petitions under Article 136 of the

Constitution are directed against the orders dated

28.09.2007 and 15.02.2008 of the Division Bench of

the Calcutta High Court in Writ Petition No.7987 (W) of

2002.

3. The facts very briefly are that during the British rule,

Victoria Memorial Hall was built in the memory of

Queen Victoria in Central Kolkata. After

independence, this monument continues to be known

for its beautiful architecture and green surroundings.

9

To the north of the Victoria Memorial Hall is a huge

stretch of land known as `the Maidan’ which is covered

by green grass and interspersed with a large number of

trees, bushes and shrubs. To protect and preserve the

Victoria Memorial Hall and its green surroundings, a

public interest litigation (Writ Petition No. 7987(W) of

2002) was filed in the Calcutta High Court by the

respondent nos. 1 to 5.

4. After hearing all concerned parties and considering

the petitions, affidavits and counter affidavits and the

recommendations of expert bodies, the High Court,

inter alia, directed in the impugned order dated

28.09.2007 that parking of all cars around the

compound of the Victoria Memorial Hall shown as red-

marked portions in the annexed map and nearby areas

would be immediately prohibited and such prohibition

would continue for 24 hours every day including the

holidays. A group of persons describing itself as `the

Friends of Victoria Memorial’ then filed an application

before the High Court for modification of the aforesaid

direction so as to permit morning walkers to park their

10

cars in the north and south zones of Victoria Memorial

Hall for two hours in the early morning. The High

Court, however, dismissed the application by the

impugned order dated 15.02.2008 saying that car

parking has only been prohibited around Victoria

Memorial Hall and persons desirous of morning walk

may go to the Maidan which was lying vacant and may

also walk by the side of Ganges or the Eden Garden

area and the area around the grounds of Mohun

Bagan, East Bengal and Mohammedan Sporting Clubs

where there was no restriction of parking the vehicles.

Aggrieved, the petitioner has filed these Special Leave

Petitions.

5. We have heard learned counsel for the parties and

we find from the recommendations of the Expert

Committee (annexed to the Special Leave Petitions as

Annexure P1) that a Committee of Experts has

observed that parking activities add to pollution load

around the Victoria Memorial Hall and have

accordingly recommended that the parking of vehicles

on all sides of the Victoria Memorial Hall compound

11

should be totally banned. The High Court appears to

have considered these recommendations of the Expert

Committee and directed in the impugned order dated

28.09.2007 that parking around the Victoria Memorial

Hall on the red-marked portions of the map would be

prohibited. The High Court has also indicated in the

impugned order dated 15.02.2008 that there were

many other places in Kolkata, such as Maidan, the

Eden Garden area and the area around the grounds of

Mohun Bagan, East Bengal and Mohammedan

Sporting Clubs as well as the area by the side of the

river Ganges where there was no restriction of parking

the vehicles. Those who want to walk and take their

cars to the place of their walk thus have sufficient

number of alternative places in Kolkata where they can

go for their morning walks.

6. We are, therefore, not inclined to interfere with the

impugned orders of the High Court and accordingly

dismiss the Special Leave Petitions with no order as to

costs.

12

………………………..J.

(R. V. Raveendran)

………………………..J.

(A. K. Patnaik)

New Delhi,

September 12, 2011.

13