Citation : 2023 Latest Caselaw 10862 Bom
Judgement Date : 19 October, 2023
2023:BHC-AS:31297-DB
1 WPSt. 26702.2023.- Judt.doc
JPP
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
WRIT PETITION (ST.) NO. 26702 OF 2023
Baramati Agro Ltd.
A company registered under
Companies Act, 1956
Having registered office at : A/P Pimpali,
Tal. - Baramati, Dist. - Pune, Maharashtra - 413102
Having Corporate Office at : 4th Floor Farena
Corporate Park, Kharadi Bypass Road, Hadapsar,
Pune - 411 028
Through its Authorized Representative
Mr. Devendra Vinayak Kulkarni
Age : 35 years, Occupation : Service ... Petitioner
V/s.
1. The Regional Officer,
Maharashtra Pollution Control Board,
Regional Office, Pune
2. Maharashtra State Pollution Control
Board, Through its Member Secretary,
Having head office at : Kalpataru Point,
3rd and 4th floor, Opposite PVR Cinema,
Sion Circle, Mumbai - 400 022
Having regional office at : Jog Centre,
3rd floor, Wakdewadi, Old Pune Mumbai
Road, Pune - 411 003
3. State of Maharashtra
Through office of Government Pleader ... Respondents
::: Uploaded on - 19/10/2023 ::: Downloaded on - 20/10/2023 06:39:14 :::
2 WPSt. 26702.2023.- Judt.doc
Mr. J.P. Sen, Senior Advocate i/b. Mr. Akshay Shinde with Mr.
Rohan Sathaye, Mr. S.V. Abhang, Yadnaseni Gaikwad, Mr.
Jeevanridya Joshi for the Petitioner
Dr. Milind Sathe, Senior Advocate with Ms. Jaya Bagwe for the
Respondent Nos. 1 and 2
Ms. R.A. Salunkhe, AGP for the Respondent No.3 - State
CORAM : NITIN JAMDAR &
MANJUSHA DESHPANDE, JJ.
DATE : 19 OCTOBER 2023
JUDGMENT (Per Nitin Jamdar, J.) :
Rule. Rule made returnable forthwith. The Respondents waive service. Taken up for disposal.
2. The Petitioner - Baramati Agro Limited is a Company registered under the Companies Act. It is engaged in manufacturing sugar, allied products, and ethanol production. It also operates and manages distillery units. Respondent No.1 is the Regional Officer, Maharashtra Pollution Control Board, Pune. Respondent No.2 is the Maharashtra State Pollution Control Board through its Member Secretary. Respondent No.3 is the State of Maharashtra. The Respondent - Maharashtra State Pollution Control Board is empowered under the Provisions of Maharashtra (Prevention of
3 WPSt. 26702.2023.- Judt.doc
Control and Pollution) Act, 1974 (Act of 1974) and Air Prevention and Control of Pollution Act, 1987 (Act of 1987) to issue necessary directions in respect of water and air pollution.
3. Exercising power under Sections 33-A and 31-A of the Act of 1974 and Act of 1987, respectively, the Maharashtra State Pollution Control Board (the Board), by order dated 27 September 2023, directed the Petitioner to close down its manufacturing activities of the Petitioner's distillery unit at Shetphalgadhe, Taluka - Indapur, District - Pune within 72 hours of the order. The Petitioner has filed this Writ Petition challenging the order dated 27 September 2023.
4. The Petitioner's distillery unit at Shetphalgadhe, by the name of Baramati Agro Limited, has a capacity of 600 KLPD. The Unit commenced operations in the year 2007-08. Petitioner is the largest ethanol supplier in Maharashtra. The Petitioner had sought various permissions, which were renewed from time to time. The Petitioner applied on 4 October 2012 for a grant of Environmental Clearance (EC) under the Environmental Impact Assessment Notification, 2006, under the Environmental Protection Act, to the Ministry of Environment, Forest and Climate Change, Government of India. On 20 March 2017, EC was granted to the Petitioner for extraction of sugar from 4500 TCD to 1200 TCD and Co- generation power plan from 20 MW to 70 MW and a distillery unit
4 WPSt. 26702.2023.- Judt.doc
from 60 KLPD to 160 KLPD. The EC was on certain conditions. The Consent to Establish (Consent) was issued on 12 June 2021 from 160 KLPD to 500 KLPD to the Petitioner. The Petitioner was granted EC for the proposed extension of distillery capacity from 300KLPD to 600 KLPD for ethanol production. The EC was issued subject to specific and general conditions. The Petitioner also applied for and granted Consent to operate a 300 KLPD distillery from juice, syrup and molasses (a total of 600 KLPD) on 22 May 2023, valid until 31 August 2024.
5. On 22 August 2023, the officers of the Board intercepted two tankers in the area near the Unit, and they were found carrying distillery spent wash. According to the officers, the drivers stated that they were carrying spent wash from the Petitioner's distillery unit. An FIR was lodged against the drivers on 22 August 2023. On 22 August 2023, the Board Officers visited the Unit premises and prepared an inspection report. On 23 August 2023, the Petitioner submitted a letter to the Board based on observations made by the Board's Officers and the production details from 1 March 2023. On 4 September 2023, proposed directions were issued to the Petitioner by the Board under Section 33-A of the Act of 1974 and 31-A of the Act of 1987. The Petitioner submitted a reply on 7 September 2023 and a further detailed reply on 13 September 2023.
5 WPSt. 26702.2023.- Judt.doc
6. The Petitioner received an e-mail from the Board on 26 September 2023 at 7.39 p.m. calling the Petitioner for a personal hearing on 27 September 2023 at 4.00 p.m. in respect of the show cause notice dated 4 September 2023. The Petitioner was given a personal hearing on 27 September 2023. Thereafter, the impugned order was issued on 27 September 2023, directing to close down the manufacturing activities of the Petitioner's unit within 72 hours from the date of the order. The impugned order was on the following allegations against the Petitioner:
"(1) The spent wash generated from your industry was disposed illegally & unscientifically by tankers as mentioned above at Village Vahyali, Tal. Indapur, Dist. Pune, which was confirmed by the Board Officials on 22/08/2023 and same was agreed by you, thereby violating the condition prescribed in Schedule -I, 1(A) of the consent.
(2) During the visit on 22/08/2023, found that you are operating your distillery plant at 50% capacity, inspite of this you have stored the spent wash of 3696 CMD, it reflects, you are not operating ZLD (Zero Liquid Discharge System) regularly, thereby violating the condition prescribed in Schedule-I, 1. (A) & (B) of the consent.
(3) You have stored the spent wash in two numbers of impervious lagoons unscientifically, which may leads ground water contamination.
(4) You have provided spent wash tanker filling station adjacent to the lagoon.
(5) The compost is still found stored in compost yard unscientifically during the rainy season. (6) The online continues monitoring system is not yet
6 WPSt. 26702.2023.- Judt.doc
provided/connected to the 45 TPH Boiler. (7) You have not replaced wet scrubber to bag filters for the 10 TPH Boiler till date, thereby violating Environmental Clearance Condition No. A (v). (8) You have stored coal and boiler ash in the compost yard in an unscientific manner and thereby violating the conditions prescribed in Schedule -II at sr. no. 6 of the consent".
*** The order was served on the Petitioner through e-mail on 28 September 2023 at 1.38 a.m. That day, 28 September 2023, being a public holiday, the Petitioner moved the Petition on 29 September 2023. While issuing the notice to the Respondents, by way of an ad-interim order, subject to further orders, the time mandate in the impugned order was extended till the next date. Thereafter, the Petitioner filed an additional affidavit, the Board filed a reply and also a rejoinder by the Petitioner after that.
7. We have heard Mr. J.P. Sen, Senior Advocate for the Petitioner, Dr. Milind Sathe, Senior Advocate for the Respondent Nos. 1 and 2 and Ms. R.A. Salunkhe, AGP for the Respondent No.3
- State.
8. The Respondents, in their reply affidavit, had taken a preliminary objection that the Writ Petition should not be entertained as the Petitioner has an alternate remedy of filing an appeal to the National Green Tribunal under Section 16 of the National Green Tribunals Act, 2010. The Petitioner submitted that
7 WPSt. 26702.2023.- Judt.doc
the impugned order being a composite order under the provisions of the Act of 1974 and Act of 1987, the Petitioner does not have the remedy of an appeal under Section 16 of the National Green Tribunals Act, 2010. The learned Senior Advocate for Respondent - Board did not press this preliminary objection, and we have heard the parties further on the challenge.
9. The first contention of the Petitioner is as follows. The order passed by the Respondent - -Board is with undue haste and in breach of principles of natural justice. A show cause notice was issued on 4 September 2023, which was responded to by the Petitioner with two replies dated 7 September 2023 and 13 September 2023. The Petitioner received no communication from the Board from 14 September 2023 to 25 September 2023, and it was directly on 26 September 2023 that the Board sent an e-mail to the Petitioner at 7.39 p.m. that a personal hearing would be conducted on 7 September 2023 at 4.00 p.m. The Petitioner remained present at 4:00 p.m.; however, the hearing did not commence till 5:00 p.m. and concluded soon thereafter. Petitioner was not accorded a meaningful opportunity to show all the documents. The impugned order records that approval for the issuance of closure directions from the Competent Authority was received on 27 September 2023. Therefore, the competent authority did so after 5:45 p.m. on 27 September 2023, and it could not be possible for the Competent Authority to grant approval after the
8 WPSt. 26702.2023.- Judt.doc
application of mind. The order was passed on the same day, 27 September 2023. The order was served on the Petitioner in the early hours of 28 September 2023, giving 72 hours' notice, which included 28 September 2023 as a public holiday and the end of the week. All this showed that the Board had determined to close down the operations of the Petitioner's unit, timing it so that the Petitioner would not even have time to approach the court of law, and the entire action is arbitrary and high-handed. The impugned order has not referred to the reply dated 13 September 2023 nor the submissions made by the Petitioner in the hearing on 27 September 2023.
0. The Respondent - Board, in response, has contended as follows. There is no breach of the principles of natural justice, and the action is perfectly valid. On 22 August 2023, the two tankers were intercepted. On 4 September 2023, a show cause notice was issued. The Petitioner filed two replies. A personal hearing was given to the Petitioner, and an order has been passed under Section 33-A of the Act of 1974 and 31-A of the Act of 1981, which the Board is competent to issue. The argument based on the approval of the Competent Authority is irrelevant, as for directing closure, taking approval is only an internal safeguard, and ultimately, it is the Board which has to issue the directions. As the liberty to file a reply was given, a personal hearing was given, and no complaint could be made of breach of principles of natural justice.
9 WPSt. 26702.2023.- Judt.doc
11. We have considered the rival contentions on this issue. The Petitioner was given notice on 4 September 2023. The Petitioner has filed two replies. The first reply of 7 September 2023 is short; a further detailed reply is of 13 September 2023. Up to this point, the Petitioner cannot have a grievance; it is about how the hearing was conducted, and the order was passed that the Petitioner has made a serious grievance. It is not disputed before us that the hearing was given on 27 September 2023 at around 5.00 to 5.45 p.m., and after that, the order was issued on the same date with an e- mail sent to the Petitioner in the early hours (1.38 a.m.) on 28 September 2023. If the Petitioner had to take recourse to the court of law, the Petitioner only had Friday, i.e. 29 September 2023; that is the day when the Petitioner approached the court. The Respondent - Board may be correct in contending that sanction of the competent authority is only a procedural safeguard. However, this is not a valid explanation as, in this case, the sanction was not dispensed with. The impugned order refers to the sanction being obtained on 27 September 2023. There is no denial to the assertion of the Petitioner that, as per the procedure, the competent authority has to be apprised of the proposal for closure. There has to be an application of mind on the proposal, and thereafter, the approval is granted by the competent authority. The impugned order states that approval was granted. The approval was obtained between 27 September 2023 at 5.45 p.m. and 28 September 2023 at 1.38 a.m. after office hours.
10 WPSt. 26702.2023.- Judt.doc
This timeline has to be considered in the context of Petitioner's case that the course of action adopted was of deliberate and undue haste. The Board has not contended that this is how orders are routinely passed or that the grant of approval by the Competent Authority is an empty formality. Therefore, the aspect of the expedited timeline has gone unexplained.
12. It is not an absolute proposition of law that if the Board expeditiously carries out its functions, an adverse inference regarding its bona fides must be drawn solely on that basis. This is because the Board is entrusted with the responsibility of preventing environmental pollution, and unforeseen and severe crises may require the Board to take rapid measures, including immediate closures. Separate statutory provisions are in place to address such contingencies. Also, the Precautionary principle is part of the environmental jurisprudence in the country. However, in this case, neither the factual circumstances on record nor any independent evidence is provided to demonstrate the existence of a severe and imminent crisis in the case at hand. With this, an inquiry can be conducted into the reasons for and/or effects of this accelerated decision-making. During oral arguments, the petitioner has primarily emphasised, and we have examined, the consequences of this expedited decision-making. As our subsequent discussion will show, in its effort to issue the order speedily, the Board has overlooked various crucial aspects of the case.
11 WPSt. 26702.2023.- Judt.doc
13. First is the non-consideration of the reply of the petitioner. The Board issued a notice on 4 September 2023. The Petitioner responded on 7 September 2023 with a short reply. After that, the Petitioner submitted a detailed reply on 13 September 2023 dealing with each of the allegations. The reply of 7 September 2023 was an outline, elaborated in the reply of 13 September 2023. The impugned order dated 27 September 2023 refers to the reply submitted by the Petitioner on 7 September 2023. In the preamble of the impugned order, reference is made to 9 documents and vide reference no.6 to reply dated 7 September 2023, but it does not refer to the reply of 13 September 2023. The order lists the allegations made in the show cause notice and states that the reply was submitted, but the reply of 13 September 2023 is not referred to at all. In the reply affidavit filed in this Petition, the Board has only stated that there was an omission to mention the reply of 13 September 2023 in the order and the same; however, it was taken into consideration. This explanation is not satisfactory. Non- reference to the reply of 13 September 2023 cannot be a typographical error. In this reply, there were various positions that the Petitioner had pointed out which had a bearing on the allegations against the Petitioner. Therefore, the explanation of the Board that the reply of 13 September 2023 was taken into consideration cannot be accepted. Though it is correct that an order
12 WPSt. 26702.2023.- Judt.doc
passed under section 33A of the Act of 1974 and section 31A of the Act of 1987 is not to read like a judgment of the court, in the case at hand, there is no reference to one reply of the Petitioner, and only the allegations are repeated, it cannot be said that the reply was considered, and the non-mentioning of the reply of 13 September 2023 is only a clerical error.
14. Therefore, two key aspects come to the forefront. Firstly, the proceedings, the authorisation from the competent authority, and the issuance of the order were concluded with remarkable speed. Furthermore, the time to shut down the operational distillery was limited to a mere seventy-two hours. Secondly, the impugned order fails to make any reference to the main reply filed by the Petitioner. This has resulted in the neglect of various crucial considerations necessary for justifying the closure order. The initial decision-making process becomes flawed when these criteria are not adhered to.
15. Under section 33A of the Act of 1974, the Board has the power to give directions. This provision reads thus:-
" 33A. Power to give directions.--Notwithstanding anything contained in any other law, but subject to the provisions of this Act, and to any directions that the Central Government may give in this behalf, a Board may, in the exercise of its powers and performance of its functions under this Act, issue any directions in writing to any person, officer or Authority,
13 WPSt. 26702.2023.- Judt.doc
and such person, officer or Authority shall be bound to comply with such directions.
Explanation.--For the avoidance of doubts, it is hereby declared that the power to issue directions under this section includes the power to direct--
(a) the closure, prohibition or regulation of any industry, operation or process; or (b) the stoppage or regulation of the supply of electricity, water or any other service."
***
Identical power exists under the Act of 1981 in Section 31A. This provision reads thus :-
" 31A. Power to give directions.--Notwithstanding anything contained in any other law, but subject to the provisions of this Act, and to any directions that the Central Government may give in this behalf, a Board may, in the exercise of its powers and performance of its functions under this Act, issue any directions in writing to any person, officer or Authority, and such person, officer or Authority shall be bound to comply with such directions.
Explanation.--For the avoidance of doubts, it is hereby declared that the power to issue directions under this section includes the power to direct--
(a) the closure, prohibition or regulation of any industry, operation or process; or
(b) the stoppage or regulation of supply of electricity, water or any other service."
***
14 WPSt. 26702.2023.- Judt.doc
The Board thus has the power to direct closure, prohibition or regulation of any industry, operation or process.
16. The petitioner contends that it has given answers to all the allegations in the reply and during the personal hearing, and according to the Petitioner, they have not contravened even in the reply affidavit. The first allegation against the Petitioner is of interception of tankers carrying spent wash. These drivers, upon interception, stated that they were carrying spent wash from the Petitioner's Unit. In the reply affidavit, the officer of the Board stated that on 22 August 2023, he noticed suspicious activity whereby two tankers were intercepted, and it was found that they were carrying spent wash from the Petitioner's factory. The learned Counsel for the Board contended that this clearly shows that this spent wash was being dumped outside the unit; therefore, there is a clear breach of the Consent. It was contended that even the Petitioner had not denied this incident. The Petitioner, in its reply of 13 September 2023, which is elaborated before us, has sought to explain that a new lagoon was being constructed at the unit. On completion of such construction, a pipeline would have to be installed connecting the new lagoon with the old lagoon. The old lagoon was acting and would continue to act as the MEE Feed Tank. Meanwhile, until this pipeline was installed, tankers transferred the spent wash from the new lagoon to the old lagoon. Shifting of spent wash-through
15 WPSt. 26702.2023.- Judt.doc
tankers was a temporary activity. It was stated that the tankers, without authorisation or permission of the Petitioner's officers, changed course and took the spent wash to a plot of land at village Vahyali. The drivers of the tankers stated that the diversion of spent wash was done at the behest of a local villager, and the Petitioner had no role to play. It is contended that the Petitioner is not even named in the FIR. It is stated that disciplinary action has been taken against the security officer, and the services of the tanker operator have been discontinued. The Petitioner has also sought to contend that the Petitioner uses the spent wash for its internal process and is not taken outside the unit. The entire spent wash is incinerated inside the unit.
Therefore, we find that assuming that the tankers were intercepted, the Petitioner had an explanation for the same, which the Board has to consider along with the Petitioner's explanation and decide whether this was a one-time default or it is a continuous or serious violation that would entail the closure of the unit or any other measure would have sufficed against the Petitioner.
17. The next ground is that during the visit on 22 August 2023, it was found that the Petitioner was operating its unit at 50% capacity, and the spent wash stored was 3,696 CMD, which shows that the Petitioner was not operating at zero liquid discharge regularly. The Respondent- The Board contends before us that this is a violation of the Consent. The Petitioner's response is that during summer and scanty rainfall, the unit could not get sufficient
16 WPSt. 26702.2023.- Judt.doc
water from the nearby dams and, consequently, could not operate up to its optimum consented capacity. The Petitioner states that raw spent wash is processed through Multi Effect Evaporator (MEE) whereby a portion of spent wash is converted into water vapour, and the balance is concentrated spent wash and is used as a source of fuel and burnt into boilers to generate steam which is reused in the distillery process. It is stated that these processes are ongoing activities, and sometimes, if the boilers are shut down, the spent wash is required to be stored, and during monsoon, the spent wash increases its volume due to increased rainwater. So, according to the Petitioner, that spent wash is used in its internal system and, therefore, the position of spent wash stored in lagoons can undergo change and, therefore, there is no nexus between the unit operating in 50% of the consented capacity and the spent wash stored in the lagoons. The Board has derived this conclusion from the visit to the unit on 22 August 2023 and as the water was seen there. According to the Petitioner, one visit cannot be the foundation of a negative conclusion.
18. This is the explanation given by the Petitioner. This aspect, we find, has not been satisfactorily dealt with in the impugned order nor the reply of the Respondent-Board. Whether there was seasonal variation in the degree of the spent wash, whether from one visit directly, an inference can be drawn that a mismatch
17 WPSt. 26702.2023.- Judt.doc
between the unit operating at consented capacity and quantity of spent wash are all factors that needed to be seen. If there was a mismatch, a corrective action could have been directed. If not in the impugned order, it could have been stated in the reply, but it is missing.
19. Another ground held against the Petitioner is that the spent wash is stored in lagoons unscientifically, which may lead to groundwater contamination. The Respondent- Board, in the reply affidavit, has stated that there is a mistake in the impugned order wherein it mentions that spent wash is stored in impervious lagoon unscientifically and it should have been non-impervious lagoons and absence of the word "non" in the impugned order is a typographical error. The Petitioner has taken a serious exception to the explanation the Respondent-Board gave that the absence of the word "non" is a typographical error. The Petitioner contends that the words "impervious lagoon" appears in the inspection report dated 22 August 2023 and even in the show cause notice dated 4 September 2023. It is contended that the inspection report is a hand-written document, so there cannot be a typographical error. The Petitioner has also asserted in the rejoinder that the said lagoons are, in fact, impervious. This is yet another instance of a crucial omission that is sought to be explained as a typing error.
18 WPSt. 26702.2023.- Judt.doc
20. Therefore, as of today there is no material is on record to show that the Petitioner has been storing spent wash in the non- impervious lagoons. The learned counsel for the Respondent- Board also sought to contend that there is groundwater pollution and storing spent wash in lagoons is not permitted. However, the impugned order states to the contrary that - the spent wash in two impervious lagoons may lead to groundwater contamination. The Petitioner also contends that storing spent wash in the lagoon is not an impermissible activity and that it could be stored for a limited duration of up to five days under the EC and Consent itself. Therefore, the Board had to consider the nature of the lagoon and whether, in fact, ground contamination was taking place or not or even when it records that the lagoons were impervious. Even for invoking the Precautionary Principle, elementary enquiry was necessary. This scrutiny is entirely absent from the impugned order and the reply filed before us.
21. The next ground against the Petitioner is that the Petitioner has provided a spent wash tanker filling station adjacent to the lagoon. The Petitioner's explanation is that the said filling station is not a spent wash filling station but is used for water filling, which is supplied to the trees. It is stated by the Petitioner that, in order not to have any objection, without prejudice, the Petitioner has even removed the said water-filling station. The impugned order and
19 WPSt. 26702.2023.- Judt.doc
the reply, except stating that there was a spent wash tanker filling station, do not elaborate on it. Even the subsequent development of removing this station is also something the Board needs to consider.
22. As regards the allegation that bio compost is still found stored in compost yard unscientifically during the rainy season, the Petitioner has sought to explain that it was temporarily accumulated and the Petitioner has removed the said compost and used it for the trees and plants and there is no compost stored, and the Petitioner has sought to rely upon the photographs.
23. The next allegation against the Petitioner is that an online continuous monitoring system is not provided or connected to the 45 TPH Boiler. The Respondent-Board states that providing an online monitoring system is crucial as it enables the Board to monitor the Petitioner's activities, which is an essential condition in Clause-XX of the EC. According to the Board, the Petitioner has admitted that the Petitioner does not have this online monitoring system. It is stated that from 28 November 2022, the system has not been provided and that the order for it is stated to be placed by the Petitioner for the same only in October 2023. Therefore, according to the Board, there has been a clear and direct breach of the conditions of EC for more than a year.
20 WPSt. 26702.2023.- Judt.doc
24. This aspect could also have been seen on a larger canvas of substantial compliance and the object of this condition. According to the Petitioner, apart from the online monitoring system, there are other methods by which monitoring can be done, and these measures are in place. It is stated that a logbook is maintained for spent wash, and various other means are available. The Petitioner has stated that outflow from MEE and inflow to the incinerator is monitored. The monitoring system by a flow meter, which is monitored through a software system in which information is available, and the Petitioner has been providing the spent wash generator data to the Board, which has not been questioned so far. The Petitioner also contends that the Petitioner has already purchased the hardware for this system, placed an order for the software, and has written to the Central Pollution Control Board, and the Central Pollution Control Board has informed the Petitioner on 3 October 2023 that its request for online connectivity will be considered within fifteen days. Therefore, the Petitioner seeks to advance a contention of substantial compliance, stating that one of the directions could have been issued to the Petitioner, giving time to install the system instead of directing closure. On this aspect, we find the scrutiny and the application of mind by the Board is missing as to what would have been the proper course of action.
21 WPSt. 26702.2023.- Judt.doc
25. One more allegation against the Petitioner is that the Petitioner has not replaced the wet scrubber to bag filter for the 10 TPH boiler. According to the Board, this inaction on the part of the Petitioner is a direct violation of the Environmental Clearance, more particularly Clause-V thereof. According to the Respondent-Board, once there are violations of this nature, the order of closure is proper, and the Petitioner should first comply with this condition and then apply for restarting. The Petitioner contends that the wet scrubber is in respect of bio compost, and bio compost has to be discarded within two years from the date of EC, which has not lapsed. According to the Petitioner, even otherwise, the Petitioner has phased out 10 TPH boiler, which was not in operation and without prejudice, the Petitioner has also stated that it is in the process of replacing the wet scrubber by bag filter. The order was already placed to ensure no adverse action was taken against the Petitioner on this count. Apart from reiterating the ground raised in the impugned order, the reply does not address this aspect. Again, this is an area where the Board's scrutiny is missing.
26. Regarding the allegation of storing coal and boiler ash in the compost yard, it is stated that coal was temporarily stored in the compost yard due to the ongoing construction of a new coal yard. The coal was stored on an impervious flooring base connected to a leachate tank, and even this has been shifted to a covered place.
22 WPSt. 26702.2023.- Judt.doc
According to the Petitioner, these facts have not been controverted in the reply affidavit. The Petitioner also states that boiler ash has been treated similarly, and subsequently, an entity called RK Agro Industries has started lifting the boiler ash, and even this has been redressed. The Petitioner has placed photographs on record to demonstrate all these steps taken.
27. One of the aspects that the Board had to consider, which we find not being adverted to even in the reply filed before us, is the doctrine of proportionality. Sections 33A of the Act of 1974 and section 31A of the Act of 1987 provide three options to the Board: regulation, prohibition and closure. The order of immediate closure of a unit under the Act of 1974 and the Act of 1987 and withdrawal of Consent is a stringent step. The Board has the discretion to choose the appropriate option. The discretion conferred on an authority under the statutes is not unfettered. Administrative law in our country has developed various guiding principles for the use of discretionary powers by administrative authorities. One such established principle is the "doctrine of proportionality." This doctrine focuses on the decision-making process, more particularly the approach to setting priorities while making decisions. Principally, a decision-making process involves allocating relative significance to the factors and considerations relevant to the issue at hand. The doctrine of proportionality focuses on the primary aspect of this
23 WPSt. 26702.2023.- Judt.doc
process, emphasising balancing a set of acceptable priorities. So that its power or discretion is used fairly, it is crucial for the authority to ensure the chosen measure is commensurate with the nature of the violation and the characteristics of the offender, avoiding any undue harshness. Thus, the principle of proportionality mandates that administrative measures should not exceed what is strictly necessary to achieve the desired outcome.
28. The Petitioner has placed before us various incidents where the Board has not taken deterrent measures of closure, which are as follows:
"(a) Shriram Jawahar SSK Udyog (Sugar Unit)- Directions dated 6 June 2023
(b) Jai Bhawani SSK (Sugar Unit)- Directions dated 31 May 2023
(c) Malegaon SSK Ltd.- Directions dated 16 June
(d) Vitthalrao Vikhe Patil SSK Ltd.- Directions dated 26 September 2023
(e) Karmaveer Shankarrao Kale SSK (Distillery Unit)- directions dated 11 April 2023
(f) Sharad Sahkari Sakhar Karkhana Ltd.- Directions dated 15 March 2023
(g) Yashwantrao Mohite Krishna SSK Ltd.- Directions dated 19 January 2023
24 WPSt. 26702.2023.- Judt.doc
(h) Someshwar SSK Ltd.- Directions dated 6 June
(i) Brima Sugar Maharashtra Distilleries Ltd. - Directions dated 26 May 2023
(k) Jarandeshwar Sugar Mills Pvt. Ltd. -Directions dated 24 May 2023."
All these directions were issued between January 2023 and September 2023. The Petitioner has asserted that in some of these cases, direct effluent/ spent wash was being discharged into flowing rivers or other water bodies, which were serious violations; however, these units were simply directed to rectify the same or very minimal action was taken against them. Even in the cases where there is a direct allegation of a serious violation, the action of closure is not taken. The Petitioner contends that there is no allegation or any report of any direct pollution of a grave nature that a closure is to be ordered in the Petitioner's case. Though the Board has tried to justify the actions, contending that there cannot be a comparison and each case has to be decided on its own merits, the Respondent- Board has not controverted these assertions of the Petitioner.
29. The Petitioner has also relied upon the Enforcement Policy of the Maharashtra Pollution Control Board, Mumbai, issued vide notification dated 29 February 2016. It refers to the order passed by the National Green Tribunal directing the Board to frame
25 WPSt. 26702.2023.- Judt.doc
a policy. The Enforcement Policy 2016 is framed to integrate various aspects, including inspections, monitoring, standards, compliances, directions, remedial measures and filing of complaints before various Courts. It deals with effective consent management, laying down the conditions for prevention, defining specific violations and classifying violations upon degree. In the definition of specific violation, the definitions have been incorporated in the Enforcement Policy with respect to the level of non-compliance. First is average compliance, where the compliance level is 75% and below 100%. Second is medium compliance, where the compliance level is from 25% but is less than 75%, and third is substantial non-compliance, where the compliance level is less than 25%, including environmental damage. Then, fourth is substantial/ total compliance, where the compliance level is 100%. There is also a category of zero liquid discharge and disposal on land. Accordingly, violations have been categorised as substantial non-compliance, medium compliance, average compliance and total compliance. The Enforcement Policy 2016 lays down the procedure for enforcing compliance with various environmental norms, particularly the Act of 1974 and the Act of 1987. The Enforcement Policy 2016 contemplates warning notice after the visit, show cause notice, proposed directions based on the analytical report and conditional directions to secure compliance within the stipulated period. After proposed directions, based on the reply after the grant of an opportunity of hearing, final conditional
26 WPSt. 26702.2023.- Judt.doc
directions with a time frame to comply with the conditions to be imposed within a particular time. If compliance is not done, a prohibitory order can be issued to stop polluted discharge or emissions under the Act of 1974 and the Act of 1987. If compliance is not done even after the prohibitory order, an application under these Acts can be filed before the Court of Judicial Magistrates for an appropriate order. The Enforcement Policy 2016 further contemplates conditional directions where serious non-compliances are observed based on the regular visit /surprise visit and investigation where exceedance is above 75%, directions of closure or disconnection of electricity can be issued till effective steps are taken. In grave and sudden circumstances, final directions can be immediately issued.
30. The Counsel for Respondent-Board contends that this Policy cannot take away the power of the Board under sections 31A and 33A of the Acts, and it is merely without an internal regulatory mechanism. Assuming it to be so, but it does not mean that the Policy is meaningless to be disregarded at will. The Policy is framed pursuant to the order passed by the National Green Tribunal to categorise the degree of violations and communicate appropriate responses to the degree of violations. The Policy also contemplates that for non-compliance with the conditions of consent, the bank guarantees will be proportionately forfeited, and proportionate time will be granted to secure compliance. Balancing compliance against
27 WPSt. 26702.2023.- Judt.doc
non-compliance in percentage has to be seen as to the installation of equipment for pollution control devices and overall steps taken by the unit against infractions.
1. Pointing to the consequences of the impugned order, the Petitioner seeks to place on record that the Petitioner is a significant contributor of ethanol to the Central Government and the largest ethanol supplier in Maharashtra. The Petitioner is also a major contributor of ethanol in the Ethanol Blending Programme of the Central Government. The Petitioner has supplied 27.89 crore litres of ethanol to oil management companies in the last three years. The Petitioner states that if the Unit is closed, it will directly hamper the ethanol supply made by the Petitioner to the Central Government. The Petitioner states that reducing crushing would necessarily impact the local farmers. The Petitioner states that 291 workers working in the Petitioner's Unit and 807 workers working in the sugar factory would be adversely impacted. The Petitioner contends that the Petitioner has taken the lead in tree planting. The Petitioner has planted 12,530 trees, invested Rs.122.85 crore towards technological advancements, and invested in equipment and infrastructure to protect the environment. The Petitioner has stated that the Petitioner has set up two carbon dioxide refinery plants on the premises of the said unit. These are some considerations to be balanced with the degree of violations and degree of immediate threat in deciding the course of action.
28 WPSt. 26702.2023.- Judt.doc 32. The Enforcement Policy itself contemplates
proportionality in the actions of the Board. It is not established before us that any infraction of any degree of Consent or EC will ipso facto result in the order of urgent and immediate closure of a unit, regardless of any other circumstances. It cannot be argued that the Board can issue an order of closure merely because it has the power to do so. The Board had to consider whether, even proceeding on the basis that all the allegations in the show cause notice were proved against the Petitioner, whether the action of closure was warranted. It cannot be debated that the Board, an authority entrusted with the duty and power to deal with air and water pollution, has a range of options to achieve its statutory objective. The doctrine of proportionality also applies to the Board like any other authority. Therefore, the Board was obligated to scrutinise the relative merits of varying objectives and their consequences to ensure they were assessed and balanced fairly. While it is correct that the selection of options and their severity is within the purview of the Board and it is guided by the Precautionary principle, such choices must correspond to the breach of conditions and prevailing circumstances. The adopted measure should not be unduly severe. The impugned order does not state the presence of actual groundwater contamination or the petitioner's failure to take remedial action despite repeated warnings. As to whether stringent
29 WPSt. 26702.2023.- Judt.doc
immediate action of closure is required, whether phase-wise approach is necessary, and giving time for compliance monitoring the Petitioner's measures, the doctrine of proportionately will have to be applied in deciding the measures to be taken. Neither the impugned order nor the reply show that this crucial aspect has been considered.
33. Thus, we find that several errors have crept in the impugned order. They primarily stem from the expeditiousness of the decision-making process and the failure to duly consider the Petitioner's reply. The Petitioner has sought to address the violations levelled against it and has contended that it has substantially complied with the stipulated conditions of the Environmental Clearance. The impugned action directs the stringent measure of closure of the operational unit primarily on a single inspection report and the breaches. It is also not established before us the Petitioner has a history of recalcitrance. Even for the sake of argument, assuming that the Enforcement Policy is not mandatory, it should not be entirely disregarded unless the prevailing facts and circumstances provide sufficient justification for such a course of action. This holds especially true when the principle of proportionality is involved. The Petitioner is stated to have undertaken several corrective measures that would require scrutiny by the Board. Considering the totality of the circumstances which we
30 WPSt. 26702.2023.- Judt.doc
have narrated above, according to us, the proper course of action is to set aside the impugned order restoring the proceeding from the stage of the show cause notice dated 4 September 2023 and direct the Board to take a fresh decision after giving an opportunity to the Petitioner and setting up a time-table for the disposal of the said proceeding. In the facts and circumstances, the Board should pass a reasoned order.
34. To conclude, the Board, while taking the impugned decision in an expedited manner, has overlooked various important factors, such as the Petitioner's second reply, the Enforcement Policy, and the principle of proportionality. The Board had to consider aspects such as the extent of violations, degree of environmental threats, the option of setting compliance timelines, and the possibility of alternative deterrent measures. Neither the impugned order nor the reply affidavit show that a considered decision-making process was adopted before taking the decision. Therefore, it is necessary to remand this matter to the Board for decision afresh after taking into account the observations made in this judgment and after evaluation of the remedial actions taken by the Petitioner.
35. Accordingly, the impugned order dated 27 September 2023 is quashed and set aside. The show cause notice dated 4 September 2023 is restored to the file of the Respondent- Board.
31 WPSt. 26702.2023.- Judt.doc
The Petitioner may file an additional reply, if any, within two weeks. The Respondent- Board will direct inspection to be carried out as to the steps taken by the Petitioner within two weeks thereafter. After the inspection report is so received, an opportunity of hearing be given to the Petitioner with a copy of the inspection report within two weeks from the date of receipt of the report. After the opportunity is so given, the Respondent Board will pass a reasoned order as per law on its own merits after considering all the relevant aspects, including the Enforcement Policy.
36. Accordingly, the Writ Petition is disposed of. Rule is made absolute in the above terms. No order as to costs.
(MANJUSHA DESHPANDE, J.) (NITIN JAMDAR, J.)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!