Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Samarth Trust And Another vs Union Of India And Others
2010 Latest Caselaw 2815 Del

Citation : 2010 Latest Caselaw 2815 Del
Judgement Date : 28 May, 2010

Delhi High Court
Samarth Trust And Another vs Union Of India And Others on 28 May, 2010
Author: Madan B. Lokur
*         HIGH COURT OF DELHI : NEW DELHI


+         Writ Petition (Civil) No. 9317 of 2009


                                Judgment reserved on: March 23, 2010

%                               Judgment delivered on: May 28, 2010


1.        Samarth Trust
          a Registered Trust working for public good as
          a Non Governmental Organization (NGO)
          having its Central Office at H-136, Shiv Durga Vihar
          Lakkarpur, Faridabad - 121009
          through its General Secretary
          Shri Manish Manjul.

2.        Shri Dutta Kinkar Joshi
          An environmentally aware public spirited citizen
          Son of Shri Laxman Chandra Joshi
          Resident of House No.1, Keshav Kutir
          Shivaji Nagar, Post Pashulok
          Rishikesh, Uttrakhand.                      ... Petitioners

                      Through Mr.Sunil Gupta, Sr. Advocate with
                              Mr.Jatinder Sethi, Mr.Sanjay Abbot,
                              and Mr.Tanmaya Agarwal, Advs.
                              Mr.Sanjay Parikh, Amicus Curiae.

                      Versus

1.        Union of India
          Ministry of Environment and Forests
          Paryavaran Bhawan, C.G.O. Complex
          Lodhi Road
          New Delhi - 110 003
          through its Secretary.


WP (C) No.9317/2009                                  Page 1 of 38
 2.        State of Uttarakhand
          Civil Secretariat
          Dehradun
          Through the Principal Secretary.

3.        Uttarakhand Environment Protection and
          Pollution Control Board
          6, Vasant Vihar Phase Two
          Dehradun
          Through its Member Secretary.

4.        State Industrial Development Authority
          State of Uttarakhand, Dehradun
          Through its Secretary.

5.        Haridwar Development Authority, Haridwar
          Through its Vice Chairman.

6.        District Magistrate
          District Haridwar.

7.        Central Vigilance Commission
          Satarkta Bhavan, G.P.O. Complex
          Block A, I.N.A.
          New Delhi.
          Through its Secretary.

8.        M/s Aqua Infra Projects Ltd.
          Having its Registered Office at
          5th Floor, The Mile Stone
          Gandhi Nagar Crossing
          Bapu Nagar, Tonk Road
          Jaipur - 302 015.
          Through the Chairman.

9.        Asbestos Cement Products Manufacturers' Association
          501, Laxmi Bhavan
          72, Nehru Place
          New Delhi - 110 019.
          Through the Chairman.                    ... Respondents

WP (C) No.9317/2009                                Page 2 of 38
                       Through Mr.Ankur Chhibber, Adv. for R-1
                              Mr.Vivek Vishnoi with Mr.Mukesh
                              Verma, Advs. for R-3
                              Mr.Dushyant Dave, Sr. Advocate with
                              Mr.Ramesh Singh & Mr.Pankaj Jain &
                              Mr.Amit, Advs. for R-8
                              Ms.Rashmi Virmani with Mr.Ashish
                              Kothari, Advs. for R-9

Coram:

HON'BLE MR. JUSTICE MADAN B. LOKUR
HON'BLE MS. JUSTICE MUKTA GUPTA

1. Whether the Reporters of local papers may
   be allowed to see the judgment?                               Yes

2. To be referred to Reporter or not?                            Yes

3. Whether the judgment should be reported
   in the Digest?                                                Yes


MADAN B. LOKUR, J.

The questions for our consideration are culled out from two

orders passed by this Court on 14 th September, 2009 and on 27th

January, 2010. The two questions are:

a. What is the nature, scope and methodology of a public hearing held in accordance with the notification dated 14 th September, 2006 issued by the Ministry of Environment and Forests (for short MOEF). It naturally follows from this question whether the public hearing conducted in the present case conformed to the nature, scope and methodology as postulated.

Our answer to the consequential question is in the affirmative.

b. Whether the Petitioner (Samarth) has filed this writ petition as a bona fide public interest litigant.

In view of our above conclusion, we do not propose to answer this

question.

2. The two orders dated 14th September, 2009 and 27th January,

2010 read as follows:

"14th September, 2009

Amongst other issues, two issues of general public importance arise for consideration in the present writ petition, namely, the nature, scope and methodology of public hearing that has to be held in accordance with the MOEF's Notification dated 14th September, 2006 and whether units manufacturing asbestos based products should be allowed to function in view of the fact that asbestos has been banned in several countries on the ground that it is a hazardous product.

However, as in the present case respondents have seriously challenged the locus/motive of the writ petitioner, we deem it appropriate to appoint Mr. Sanjay Parikh, Advocate as Amicus Curiae to assist this Court. The Registry is directed to communicate this order to Mr. Sanjay Parikh at 102, New Lawyers Chamber, Supreme Court of India, New Delhi. Mr. J.K. Sethi, learned counsel for petitioner is also directed to furnish a copy of entire paper book to Mr. Sanjay Parikh within a period of one week from today.

List for further hearing on 21st October, 2009.

27th January, 2010

Learned senior counsel appearing for the petitioner and Mr. Sanjay Parikh state that they will confine arguments on the issue of the public hearing and on the other related issues and therefore the hearing need not be postponed on account of the pendency of the writ petition in the matter of Kalyaneshwari v. UOI, WP(C) No. 260/2004 before the Supreme Court. We are inclined to accede to this request and hear the matter on the limited issues. Adjourned to 17th February, 2010."

3. The question "whether units manufacturing asbestos based

products should be allowed to function in view of the fact that asbestos

has been banned in several countries on the ground that it is a hazardous

product" was not pressed since it is already pending in the Supreme

Court in Kalyaneshwari v. Union of India, WP(C) No. 260/2004.

Background facts:

4. On 7th January, 2003 the Government of India, Ministry of

Commerce and Industry (Department of Industrial Policy and

Promotion) issued an Office Memorandum on the New Industrial Policy

and Other Concessions for the States of Uttaranchal and Himachal

Pradesh. The Memorandum states that the Prime Minister, during a visit

to the State of Uttaranchal from 29th to 31st March, 2003 announced that

tax and central excise concessions to attract investments in the industrial

sector would be worked out for special category States including

Uttaranchal. The industries eligible for such incentives should be

environment friendly with a potential of local employment generation

and use of local resources. The importance of this Office Memorandum

is only that Respondent No.8 [Aqua Infra Projects Ltd. (for short Aqua)]

apparently decided to establish an industry in the State of Uttaranchal

(now Uttarakhand) in view thereof.

5. On 18th May, 2006 the Union Cabinet approved the National

Environment Policy and pursuant thereto, a Notification was issued by

the Central Government on 14th September, 2006. This Notification was

issued in exercise of power conferred by Section 3(1) and 3(2)(v) of the

Environment (Protection) Act, 1986 read with Rule 5(3)(d) of the

Environment (Protection) Rules, 1986. The Notification states, inter

alia, that construction of new projects listed in the Schedule thereto shall

be undertaken only after prior environmental clearance from the Central

Government or the State level Environment Impact Assessment

Authority, as the case may be. There is no dispute that the asbestos

based project that we are concerned with requires prior environmental

clearance from the Central Government.

6. The Notification further goes on to provide a four-stage

process before environmental clearance is granted. The four stages are

screening, scoping, public consultation and appraisal. In view of the

questions framed, we are concerned only with a part of the public

consultation aspect. We are not concerned with the screening, scoping

or appraisal of the project proposed by Aqua.

7. Scoping refers to the process by which an Expert Appraisal

Committee (for short EAC) determines detailed and comprehensive

Terms Of Reference (TOR) addressing all environmental concerns for

the preparation of an Environment Impact Assessment (EIA) Report in

respect of the project or activity for which prior environmental clearance

is sought.

8. As mentioned above, apparently with a view to take

advantage of the incentives offered by the Office Memorandum dated 7th

January, 2003 Aqua applied to the Ministry of Environment and Forests

(MOEF) on 23rd October, 2007 for grant of environmental clearance for

setting up a unit for the manufacture of asbestos cement products and

fiber reinforced plastic products. It was proposed to set up the unit in

Village Akbarpur Urd, Tehsil Laksar, District Haridwar in Uttarakhand.

9. In terms of the scoping requirements of the Notification

dated 14th September, 2006 the EAC in its 78 th meeting held between

20th and 22nd February, 2008 considered the proposal put forward by

Aqua. The TORs were then finalized and spelt out for the preparation of

a draft EIA / Environment Management Report so that a meaningful

public consultation could take place.

Public consultation:

10. A public consultation in terms of the Notification dated 14 th

September, 2006 consists of two parts. They are: -

(a) A public hearing at the site or in its close proximity - district wise, to be carried out for ascertaining the concerns of local affected persons; and

(b) Obtaining responses in writing from other concerned persons having a plausible stake in the environmental aspects of the project or activity.

As stated in the earlier orders passed by this Court adverted to above,

we are concerned only with the first part of the public consultation, that

is, a public hearing. It is necessary to clarify and reiterate this because

we were often invited to go beyond the brief, as it were.

11. From the terms of the Notification dated 14 th September,

2006 it seems, prima facie, that so far as a public hearing is concerned,

its scope is limited and confined to those locally affected persons

residing in the close proximity of the project site. However, in our

opinion, the Notification does not preclude or prohibit persons not

living in the close proximity of the project site from participating in the

public hearing - they too are permitted to participate and express their

views for or against the project.

12. The Notification requires that the public hearing be

conducted by the State Pollution Control Board (or the Union Territory

Pollution Control Board, as the case may be) in the manner specified in

Appendix IV thereto. Thereafter, the State Pollution Control Board is

required to forward the proceedings of the public hearing to the

concerned Regulatory Authority within 45 days of a request to that

effect from the project proponent. The Notification provides that in case

the State Pollution Control Board comes to the conclusion that due to

the local situation it is not possible to conduct a public hearing in a

manner that may elicit the views of the concerned local persons to be

freely expressed, a report in this regard shall be submitted to the

concerned Regulatory Authority. Thereafter, the concerned Regulatory

Authority may decide that public consultation need not include a public

hearing.

13. The second aspect of the public consultation, as already

mentioned above, is obtaining responses in writing from other

concerned persons having a plausible stake in the environmental aspects

of the project or activity. If this is contrasted with a public hearing

(which is confined to locally affected persons in the close proximity of

the project site) then it appears, prima facie, that the responses are

required to be invited from persons not necessarily in the close vicinity

of the project site (and therefore at a distance). A condition attached to

this is that those persons should have a plausible stake in the

environmental aspects of the project or activity. It is not clear who

determines (and how) whether or not a person has a "plausible stake" in

the environmental aspects of the project or activity. However, since we

are not concerned with this aspect of the public consultation, we need

not delve into this issue.

14. It must be clearly understood that while the above provisions

for public consultation postulate the physical presence of locally

affected persons at a public hearing, they are not barred from giving

their responses in writing to the concerned authorities involved in the

public consultation process, even though they may not have attended the

public hearing. Nor, for that matter, do the provisions of the

Notification preclude persons at a distance from attending a public

hearing.

Public hearing requirements:

15. As mentioned above, Appendix IV to the Notification dated

14th September, 2006 provides the procedure for conducting a public

hearing. The process includes several important features. They are:

a. Documentation:

1. Preparation by the project proponent of a draft EIA Report including

a Summary EIA Report in English as well as in the local language

strictly in accordance with the TORs communicated in the scoping

stage.

2. Copies of these documents are required to be furnished to the District

Magistrate, the Zila Parishad or the Municipal Corporation, District

Industries Office and the concerned Regional Office of the MOEF.

b. Publicity:

1. The draft EIA Report shall be widely publicized so that interested

persons may send their comments to the concerned Regulatory

Authority.

2. The summary of the draft EIA Report shall be displayed by the

MOEF on its website so that those who have a plausible stake in the

environmental aspects of the project or activity may offer their

comments.

c. Notice:

A notice of the public hearing is required to be given in a major national

daily and one regional vernacular daily at least 30 days in advance of the

date of the public hearing. This would give adequate time to all

concerned persons to offer their comments and suggestions on the

proposed project.

d. Supervision:

1. The public hearing shall be supervised and presided over by the

District Magistrate or his representative not below the rank of an

Additional District Magistrate. The Presiding Officer is required to be

assisted by a representative of the State Pollution Control Board.

2. The entire proceedings of the public hearing are required to be video-

graphed for which arrangements shall be made by the State Pollution

Control Board.

3. The video recording of the public hearing should be submitted to the

concerned Regulatory Authority along with the Minutes of the

proceedings.

4. The proceedings at the public hearing do not require a quorum for

attendance but the presence of all those at the venue is required to be

noted.

e. Actual hearing:

1. A representative of the project proponent shall initiate the

proceedings by a presentation on the project and the summary EIA

Report.

2. The persons present at the venue must be granted an opportunity to

seek information or clarifications on the project from the project

proponent.

3. A summary of the views and concerns expressed in the public hearing

are required to be read over to the audience and explained in the

vernacular language.

f. Post public hearing:

1. The agreed Minutes of the public hearing shall be prepared and

signed by the District Magistrate or his representative on the same day

and forwarded to the State Pollution Control Board. A statement of

issues raised by the public (both written and oral) and the comments of

the project proponent are required to be annexed to the proceedings.

2. The statement of issues raised by the public and the comments of the

applicant are required to be conspicuously displayed in the office of the

Panchayat within whose jurisdiction the project is located, the office of

the concerned Zila Parishad, the District Magistrate and the State

Pollution Control Board as well as on the website of the State Pollution

Control Board.

g. Miscellaneous:

1. The public hearing is required to be completed within a period of 45

days from the date of receipt of a request from the project proponent.

2. The papers relating to the public hearing shall be sent to the

concerned Regulatory Authority within 8 days of completion of the

public hearing.

16. In our opinion, on going through the above requirements of a

public hearing, it is quite clear that it is intended to solicit views,

comments and suggestions from the locally affected persons or persons

in the vicinity of the project, that is, the local populace.

17. What is the purpose of a public hearing? Can largely rural

people effectively articulate their concerns on (sometimes) complex

environmental issues? Is a public hearing a procedural formality -

motions that have to be gone through because of legal requirements? A

public hearing is a form of participatory justice giving a voice to the

voiceless (particularly to those who have no immediate access to courts)

and a place and occasion to them to express their views with regard to a

project. Participatory justice is in the nature of a Jan Sunwai where the

community is the jury. Such a public hearing gives an opportunity to the

people to raise issues pertaining to the social impact and the health

impact of a proposed project. Since a public hearing affects the rights of

the parties, it must be conducted in a formal or at least in a semi-formal

manner and the video-recording as well as the Minutes of the

proceedings must be faithful to what has actually transpired so that the

views of the participants are known. The advantage of a public hearing

is that it brings about transparency in a proposed project and thereby

gives information to the community about the project; there is

consultation with the affected parties and they are not only taken into

confidence about the nature of the project but are given an opportunity

to express their informed opinion for or against the project. This form

of a social audit, as it were, provides wherever necessary, social

acceptability to a project and also gives an opportunity to the EAC to

get information about a project that may not be disclosed to it or may be

concealed by the project proponent.

Public hearing guidelines:

18. Therefore, taking the nature and scope of a public hearing

into consideration, as mentioned above, the following requirements are

necessary by way of laying down ground rules or providing a

methodology for conducting a meaningful and purposive public hearing:

(a) Adequate notice must be given to all the concerned

parties: In our opinion, adequate notice has three vital components.

They are adequate time for preparation, adequate publicity for the

benefit of all concerned and availability of all relevant information. The

reason for this is that if adequate time is not given for the preparation of

views, comments and suggestions to those participating in the public

hearing, that public hearing may not be meaningful enough.

In Canara Bank v. Debasis Das, (2003) 4 SCC 557 the Supreme Court

noted (though in a different context) that time for making a

representation should be adequate and that this is a facet of natural

justice.

Similarly, it is absolutely necessary that due publicity must be given to

the public hearing so that the locally affected persons can participate in

large numbers and voice their views. In the absence of adequate

publicity, interested persons may remain unaware of the project and of

the importance of either supporting or opposing it.

Finally, unless all necessary information is available, no effective public

hearing can be conceived by the locally affected persons. Looked at

from another point of view, if the draft EIA or its summary is not

available to the local populace, their participation in the public hearing

will be nothing but a farce.

(b) A panel must be available to conduct the public hearing

in a disciplined manner: A District Magistrate or if he is not available,

then his representative not below the rank of an Additional District

Magistrate must preside over and supervise the public hearing. He

should be assisted by a representative of the State Pollution Control

Board, who can provide impartial technical inputs, if necessary. The

necessity of their presence is to ensure that the public hearing does not

go out of control for if it does, then it may be scrapped if a report is

given to the concerned Regulatory Authority that it is not practicable to

hold a public hearing. Therefore, it is absolutely necessary for the

participants to maintain discipline during the course of the public

hearing otherwise they will lose an opportunity to express their views

with regard to the project and it is the duty of the Presiding Officer of

the public hearing to ensure this.

(c) A faithful record of the views expressed must be

maintained: A public hearing naturally postulates that both

immediately preceding the date of hearing and during the hearing itself,

the concerned authorities may receive written representations. They

need to be compiled and tabulated in the form of a chart so that all the

concerns expressed may be addressed by the project proponent. It is

more than likely that at the public hearing oral representations will be

made and it is for this reason that there must be a faithful video-

recording of the proceedings and a faithful recording of the Minutes so

that the views that are orally expressed can also be compiled and dealt

with by the project proponent and the EAC. The representations,

whether written or oral, serve as a social audit of the project and must be

given the due importance and seriousness that they deserve.

(d) The public hearing must be fair to all participants: There

can be no doubt that a public hearing must be fair. This necessarily

postulates that those who support the project should not be shouted

down by those who oppose the project and vice versa. The whole

purpose of a public hearing would be lost if a free and frank expression

of views is stymied by a handful holding a particular viewpoint.

The Supreme Court has said in Biecco Lawrie Ltd. v. State of West

Bengal, (2009) 10 SCC 32 that a proper hearing takes within its ambit a

fair opportunity to express views. In a sense, this is an important aspect

of natural justice.

(e) Structured public hearing: Since the public hearing may be

quite prolonged depending on the number of speakers, in our opinion, it

is absolutely necessary to structure the public hearing. It would be

advisable if the District Magistrate collects information a day before of

the number of speakers and makes a list of speakers at the public

hearing and how long they propose to speak. This is necessary for

otherwise, the proceedings may be hijacked by local leaders who may

have political or other considerations on their mind rather than

environmental considerations.

We are of the view that these broad procedures (which are certainly not

exhaustive) must be followed for conducting a meaningful and effective

public hearing postulated by the Notification dated 14th September,

2006.

Discussion of facts

19. Insofar as the facts of the present case are concerned, what

we are required to consider is whether the public hearing conformed to

the nature, scope and methodology mentioned above

20. Learned Amicus Curiae pointed out that the draft EIA as well

as the summary EIA Report was not placed on the website of the State

Pollution Control Board. According to him, this would vitiate the

public hearing. It is true that there is a requirement of adequate notice of

a public hearing being given. This is to enable persons who have a

plausible stake in the environmental aspects of the project or the ability

to attend or otherwise substantively contribute in the public hearing by

educating the local populace about the project or activity. Therefore, if

the website of the State Pollution Control Board does not carry relevant

information about the project or activity for which a public hearing is

contemplated, it may amount to giving inadequate notice to the local

populace, thereby vitiating the public hearing.

21. We find from a perusal of a writ petition filed by Samarth

that there is no averment to the effect that the requirement of placing

relevant information on the website of the State Pollution Control Board

was not adhered to. In the absence of any such averment, neither the

Uttarakhand Environment Protection and Pollution Control Board

(UEPPCB) nor the Union of India has adverted to this aspect at all in

their counter affidavit. Consequently, in the absence of anything stated

one way or the other on affidavit, we find it difficult to accept the

submission of learned Amicus Curiae that the draft EIA or the summary

EIA Report were not placed on the website of the MOEF or UEPPCB.

22. At this stage, we may mention that learned Amicus appears

to have come to this conclusion from the rejoinder affidavit dated 28th

August, 2009 filed by Samarth. Along with this affidavit, a page from

the website of the UEPPCB has been annexed and that makes no

reference to the project that we are concerned with. In our opinion, three

facts need to be noted in this regard: firstly, we are limited to examining

whether the public hearing was in conformity with what is expected in

law. Therefore, we are not inclined to look into the issue raised, which

really pertains to the second aspect of the public consultation. Secondly,

the affidavit under consideration was filed belatedly at the stage of

rejoinder. As such, none of the parties concerned have had an

opportunity to rebut the allegation made. Consequently, we are not

inclined to attach much importance to it. Thirdly and more importantly,

the web page annexed to the affidavit shows that it was accessed on 26th

August, 2009 (and last reviewed in May, 2009) that is much after the

public hearing concluded and even after environmental clearance was

granted to Aqua. It is, therefore, quite possible (one cannot say one way

or another) that reference to the project may have been deleted from the

website of UEPPCB. For this reason, it is not possible to attach much

weight to the affidavit filed by Samarth, and the benefit of doubt must

go to Aqua.

Was the public hearing farcical

23. The main controversy really centers round the public hearing

that took placed in this case on 10 th June, 2008. Was the public hearing

a sham or a farce or was it stage-managed by the project proponent to

eliminate any objections to the project or was the public hearing

properly conducted and credible? These questions arise on the basis of

an allegation that a group of objectors were not given an opportunity of

placing their views but were beaten up by the goons of Aqua and then

sent away. It is alleged that one of the leading objectors, Shri Sanjay

Chopra was even hospitalized as a result of the beating administered to

him by the goons of Aqua. We need to know how much truth there is in

this allegation and even if the allegation is entirely correct, did the

incident vitiate the public hearing.

24. In this regard, it is significant to note that no representative

of Samarth was present at the public hearing. Nevertheless, we are

proceeding on the basis that what is stated in the writ petition is based

on reliable and verifiable information. It is admitted in the writ petition

that the public hearing was presided over by Shri V.S. Dhanik,

Additional District Magistrate of the area, Dr. V.K. Joshi, Assistant

Scientific officer and Shri Naresh Goswami, Junior Engineer of the

UEPPCB.

25. It is averred in the writ petition that a large delegation

comprising the local populace led by Shri Sanjay Chopra, State

President of National Human Rights Awareness Mission (an NGO)

arrived at the venue of the public hearing while it was going on. The

delegation had come to oppose the grant of environmental clearance for

setting up the proposed project and to register their dissent. Admittedly,

the delegation arrived at the venue after the ninth speaker had expressed

his views. In our opinion, arriving at the venue in the midst of the public

hearing is by itself objectionable. Anyone supporting or opposing the

project must have the courtesy to be present when the public hearing

commences rather than barging in whenever he so feels like it.

26. A public hearing of this nature is a sober event involving

serious and meaningful deliberations. It must, therefore, be attended and

conducted with a degree of solemnity and gravity attached to the

occasion. If anybody believes, however important he may be, that he can

walk into such a public meeting at his convenience as a matter of right,

then he is clearly mistaken - no such right inheres in any such person

and he must respect the sentiments of the local populace who have

assembled to discuss and deliberate on a serious environmental matter.

If Shri Sanjay Chopra and his retinue were earnest in their objections

and had a meaningful point to make, they should have taken the trouble

of punctually arriving at the public hearing rather than arriving there "in

a procession chanting slogans opposing the project" while it was in

progress.

27. The writ petition goes on to say that the muscle men engaged

by Aqua took the law into their own hands, beat up the protestors and

threw chairs on them. It is further alleged that Shri Sanjay Chopra and

several (unnamed) protestors were hurt, while Shri Sanjay Chopra had

to be hospitalized. It is averred that the local police were mute

spectators to the violence and the designated officers supervising the

proceedings did not pay any heed to it. According to Samarth, the

violence was videographed by a commercial videographer arranged by

the protestors. It is stated that the unedited video was broadcast on the

local news channel and the violence reported in the local press. It is

alleged that the "official" video-recording forwarded to the EAC did not

show any violence because it was doctored or manipulated. The bone of

contention, therefore, is what actually transpired in the public hearing.

In this context, it is also alleged by Samarth that the "official"

videographer was commissioned or organized by Aqua and that is why a

faithful record of the proceedings was not submitted to the EAC.

28. The record of the case reveals, from the affidavit filed by

UEPPCB, that as many as twenty participants expressed their views in

the public hearing. These speakers have been named in the counter

affidavit by the UEPPCB and, apart from Shri Brahmachari Dayanand

(to whom we shall revert to a little later), they are:

Sarvashri Kunwar Pranav Singh "Champian", MLA, Laksar; Mohd. Tasleem Ahmed, MLA Laldhang, Ravindra Nagar; Sanjay Gupta; Ikbal Singh; Vinod Sharma; Rishipal Singh; Dr. Uma Dutt Sharma; Dharampal Singh; Vinod Chaudhary; Jagmer Singh; Jaypal Singh; Sadhuram; Deep Singh; Dayanand, Jitendra Chaudhary; Chandrapal Singh; Ajad Singh and Rajesh Kumar.

29. It is admitted by UEPPCB that during the public hearing a

few people arrived at the venue with banners and handouts. They were

asked by the Chair to express their views before the participants but they

simply walked out. It may be mentioned that the Minutes of the public

hearing signed on 10th June, 2008 disclose that almost all the speakers

supported the project. After the ninth speaker had expressed his views,

some 10 to 15 people entered the public hearing venue shouting slogans

and carrying banners. They were requested to stop shouting and put

forward their views but they did not do so. Significantly, those present

at the public hearing objected to these slogan shouting persons joining

in the midst of the hearing. It is clear, therefore, that the slogan

shouting protestors who should have normally reached the venue of the

public hearing at the time specified did not do so - they decided to join

the proceedings while they were going on, which ought not to have been

permitted. It is also clear that these protestors did not have the support

of the local populace attending the public hearing. To make matters

worse, these protestors admittedly shouted slogans. This would amount

to an attempt by them to disrupt the proceedings. It is difficult to

appreciate how persons who deliberately try to disrupt a public hearing

can then argue that there was disruption in the public hearing thereby

vitiating the process!

30. Even if some disruption did take place, was it of such a

magnitude as to vitiate the public hearing? It seems that the protest was

not of such a magnitude as to result in the proceedings being suspended,

which the Additional District Magistrate could have resorted to had the

situation gone out of control. It is, therefore, quite clear to us that while

there may have been some disruption because of the slogan shouting

protestors led by Shri Sanjay Chopra, it was not such as to dissuade

those present at the public hearing from continuing their deliberations.

31. But the question still remains - can somebody opposing the

project be shut out from voicing his opinion? The Minutes of the public

hearing indicate that Shri Brahmachari Dayanand from Matri Sadan in

Haridwar did not appear to be in favour of the project. He spoke at the

public hearing and was even recalled to explain his objections. It,

therefore, appears that those who wanted to express a view against the

project were given a fair and reasonable opportunity to do so. That

apart, the Minutes of the meeting indicate that when the protestors were

asked to come to the dais and express their viewpoint, they declined to

do so. They cannot now turn around and contend that they were not

heard in the matter. Given these facts, we are prepared to accept the

affidavit of the UEPPCB that the protestors were given a fair

opportunity but they did not avail of it.

Other connected allegations

32. As regards the allegation of Samarth that the videographer

was engaged or organized by Aqua, this is denied by UEPPCB in its

affidavit and it is categorically stated that the State Pollution Control

Board had engaged the videographer and payment for his services was

made by the State Board itself. We have not been shown any reason to

take a contrary view.

33. It has been alleged by Samarth (and this was also pointed out

by the learned Amicus Curiae) that even though the Minutes of the

meeting held on 10th June, 2008 were purportedly signed on the same

day, they were dispatched much later to the MOEF. According to

Samarth, the Minutes were ante-dated and the delay in forwarding them

was due to the fact that UEPPCB and others involved in the public

hearing were busy doctoring the video tape.

34. In its affidavit, the UEPPCB has categorically stated that the

Minutes of the public hearing were finalized and signed on 10th June,

2008. It is further stated that 1056 representations were received before

the public hearing and 62 were received during the public hearing. The

delay in sending the Minutes to the MOEF was occasioned by the fact

that print outs of the vide-recording and making out copies of the

representations took a few days to organize and consequently the

Minutes were dispatched only on 26th June, 2008. In our opinion, this

explanation for a few days delay is not fatal and is quite satisfactory.

35. Notwithstanding the fact that a favourable report was

submitted to the MOEF that an effective and meaningful public hearing

had taken place, Samarth appears to have organized a large number of

complaints being forwarded to persons in power to somehow or the

other stall the project including by challenging the public hearing

process. It appears from the record of the case that some politicians

belonging to a particular political party forwarded these representations

to the MOEF in July, 2008. Additionally, an NGO called Peoples

Vigilance Commission sent a complaint to the Central Vigilance

Commission on 8th July, 2008 regarding the public hearing. Kalchakra

News Bureau (also an NGO) sent a complaint on 11th July, 2008 to the

Central Pollution Control Board protesting the public hearing. Samarth

on its own also sent several other complaints between July and October,

2008 to various authorities contending that the public hearing was not

meaningful or effective or fair.

Independent Committee reports

36. The protests sent by various NGOs including Samarth

resulted in the MOEF setting up a Committee consisting of Dr. G.V.

Subramaniam, Advisor, MOEF and Mr. P.K. Gupta, Environmental

Engineer, Central Pollution Control Board to look into some issues and

submit a detailed report, inter alia, on the public hearing, the report

submitted by the State Pollution Control Board and the video recording

of the public hearing itself. A Memorandum to this effect was issued by

the MOEF on 16th September, 2008. This Committee was set up

primarily as a result of a complaint received by MOEF through the

Central Vigilance Commission. The exact terms of the reference, as

contained in the Office Memorandum dated 16 th September, 2008 read

as follows:-

1. To ascertain the initiation of work at the site by the project proponent on the asbestos project without

environment clearance by the Ministry.

2. To review the representations received regarding the project, in the backdrop of the public hearing for the project including the public hearing report submitted by the SPCB and the video recording of the public hearing itself.

3. Broad analysis of the various representations vis- à-vis the likely impact of asbestos production.

37. The two member Inquiry Committee conducted a site visit on

20th and 21st October, 2008 and also met the local populace. They

submitted a confidential report on 23 rd October, 2008 and concluded

that there is a difference in the video recording of the public hearing

submitted by the State Pollution Control Board and the video recording

submitted by Samarth. The Inquiry Committee also noted that there is

no mention of any violence in the Minutes of the proceedings of the

public hearing submitted to the MOEF by the Additional District

Magistrate.

38. The report of the two-member Committee shows that they

met the Block Pramukh and other Gram Pradhans who all informed the

Committee that they had supported the project during the public hearing.

Some villagers were also contacted by the Committee and though some

of them expressed ignorance about the project or the public hearing,

those who were aware supported the project provided there were no

adverse environmental or health impacts. Significantly, Shri Sanjay

Chopra (opposing the project) did not mention anything about chairs

being thrown about or anybody else (other than him) being beaten up.

39. The Committee also examined the video submitted by

Samarth (it is not clear to us how Samarth had access to the video

recording). This video showed a few protestors with banners and

shouting slogans against the project while the public hearing was going

on. It also showed an exchange of words between the protestors and the

police at the venue. Thereafter, there was sudden violence between the

protestors, the police and the local populace at the public hearing. It was

observed that chairs were being thrown and the police was trying to

control the situation. The Committee also telephonically contacted Shri

Sanjay Chopra who was out of town. He informed the Committee that

he was beaten up by people hired by the project proponent and that he

was opposing the project due to its likely adverse environmental and

health impact. He informed the Committee that he wanted to express his

views on the project but was not allowed to do so.

40. It is significant to note that the Committee also contacted

Shri Brahmachari Dayanand of Matri Sadan, Haridwar who had

expressed his opposition to the project in the public hearing. Shri

Bhahmachari Dayanand informed the Committee that he could not

notice the violence as he was sitting near the dais and the incident took

place at the entry of the pandal. He informed the two-member

Committee that he was allowed to express his views and stated that

some protestors from Matri Chhaya Parvatiya Vikas Samiti, a voluntary

organization from Dehradun (apparently not connected either with Shri

Sanjay Chopra who is from Haridwar or his NGO) came to participate in

the public hearing but were not allowed to enter but were beaten up. In

other words, Shri Brahmachari Dayanand was unaware of the incident

involving Shri Sanjay Chopra, but he was aware of the beating up of

some other people not connected with Shri Sanjay Chopra.

41. It is in this light that the conclusion of the two-member

Committee is to be looked at. It is clear from the record that there was

some disruption in the public hearing but it was not close to the dais nor

was it of such a magnitude so as to call off the public hearing. A vast

majority of the locally affected persons supported the project but those

from some other areas tried to enter the pandal while the public hearing

was going on (when they should have come at the commencement of the

public hearing) but they were denied entry. These protestors did not

represent the views of the local populace and the lone dissenter Shri

Brahmachari Dayanand was allowed to freely express his views at the

public hearing. In the light of what Shri Brahmachari Dayanand stated

before the Inquiry Committee, those who wanted to speak but were not

allowed to do so belonged not to Shri Sanjay Chopra's NGO in

Haridwar but to Matri Chhaya Parvatiya Vikas Samiti, a voluntary

organization from Dehradun, who do not seem to have lodged any

complaint.

42. Yet another Inquiry Committee was set up by the MOEF to

give a report with regard to the public hearing. This inquiry was

conducted by the District Collector, Haridwar at the instance of the

MOEF on the basis of a complaint made by Samarth. In his Report

dated 31st October, 2008 the District Collector stated that sufficient

police force was available at the site of the public hearing and both the

Station House Officers deployed at the site denied any incident of a

fight. The Report does mention that 10 to 15 persons carried wooden

boards and banners and raised slogans and arrived in the form of a

procession to protest against the project but they were opposed by the

local populace who were supporting the project. It is stated that there

was no breach of peace. Thereafter, these 10 to 15 protestors were led

away from the site. The District Collector goes on to say that those

opposed to the project raised slogans instead of putting up their case

peacefully. This was objected to by the local residents.

43. Apparently after examining the report submitted at its

instance into the events that took place in the public hearing on 10 th

June, 2008 the Central Vigilance Commission closed the complaint.

However, it was directed that the specific conditions laid down by the

EAC while granting environmental clearance should be ensured by the

Chief Vigilance Officer of the MOEF. This was also communicated to

Samarth in response to a representation made by it. Despite the

environmental clearance having been granted (or perhaps because of it

together with the specific conditions) the Central Vigilance Commission

did not think it appropriate to take the complaint to its logical

conclusion.

Conclusion on the first question

44. On the basis of the material placed before us, we have no

hesitation in concluding that all the reports clearly bring out that despite

an attempt to disrupt the public hearing, it was conducted and concluded

after giving an opportunity of hearing to all those who wanted to

express their views. The only person who was not allowed to express his

view (and there is serious doubt about this) was Shri Sanjay Chopra who

led a small group of about 10-15 persons. Given the fact that the group

was shouting slogans and entered the venue of the public hearing, not

when it started but while it was in progress, it does appear that their

prime motive was not to meaningfully participate in the public hearing

but to disrupt it. That they were not able to do so is unfortunate for

them.

45. At this stage, it is worth mentioning that the public hearing

was attended was a very large number of people, the lowest estimate

being about 1000 persons. Those who chose to disrupt the meeting were

hardly 10-15 persons. It is also worth mentioning that a completely

independent body like the Central Vigilance Commission (whose

credentials have not been doubted by Samarth) did not find it worth it's

while to pursue the complaint made to it about the conduct of the public

hearing. On these facts, we reject the contention of Samarth that the

public hearing was vitiated or that it was a sham hearing or a farce.

46. In view of our decision on merits of the controversy, we

think it unnecessary to decide whether the wit petitioner is a bona fide

public interest litigant or not.

47. The writ petition is dismissed with costs of Rs.25,000/-

payable to Aqua.

MADAN B. LOKUR, J.

May 28, 2010                              MUKTA GUPTA, J.
kapil

Certified that the corrected copy of
the judgment has been transmitted
to the main Server.





 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter