Tuesday, 02, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Latigres Vitrified Pvt. Ltd vs State Of Gujarat
2025 Latest Caselaw 1686 Guj

Citation : 2025 Latest Caselaw 1686 Guj
Judgement Date : 8 January, 2025

Gujarat High Court

Latigres Vitrified Pvt. Ltd vs State Of Gujarat on 8 January, 2025

Author: Sunita Agarwal
Bench: Sunita Agarwal
                                                                                                                    NEUTRAL CITATION




                            C/SCA/2664/2020                                        JUDGMENT DATED: 08/01/2025

                                                                                                                     undefined




                                    IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                                        R/SPECIAL CIVIL APPLICATION NO. 2664 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2550 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2348 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2391 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2484 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2518 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2460 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2462 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2500 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2489 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2487 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2458 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2349 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2469 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2419 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2420 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2519 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2539 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2542 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2543 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2191 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2495 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2180 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2463 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2464 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2466 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2474 of 2020



                                                                    Page 1 of 51

Uploaded by MR. SAHIL SAMIULLA RANGER(HC01898) on Fri Jan 17 2025                       Downloaded on : Fri Jan 17 22:48:11 IST 2025
                                                                                                                     NEUTRAL CITATION




                            C/SCA/2664/2020                                        JUDGMENT DATED: 08/01/2025

                                                                                                                     undefined




                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2373 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2389 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2378 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2311 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2297 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2374 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2377 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2414 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2412 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2365 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2418 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2379 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2387 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2386 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2390 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2385 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2388 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2506 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2512 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2380 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2375 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2517 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2352 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2345 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2312 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2317 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2537 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2302 of 2020



                                                                    Page 2 of 51

Uploaded by MR. SAHIL SAMIULLA RANGER(HC01898) on Fri Jan 17 2025                       Downloaded on : Fri Jan 17 22:48:11 IST 2025
                                                                                                                     NEUTRAL CITATION




                            C/SCA/2664/2020                                        JUDGMENT DATED: 08/01/2025

                                                                                                                     undefined




                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2523 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2544 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2362 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2292 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2273 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2342 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2324 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2309 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2502 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2457 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2527 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2521 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2434 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2435 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2533 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2432 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2433 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2530 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2467 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2415 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2532 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2453 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2488 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2154 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2199 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2515 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2169 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2165 of 2020



                                                                    Page 3 of 51

Uploaded by MR. SAHIL SAMIULLA RANGER(HC01898) on Fri Jan 17 2025                       Downloaded on : Fri Jan 17 22:48:11 IST 2025
                                                                                                                     NEUTRAL CITATION




                            C/SCA/2664/2020                                        JUDGMENT DATED: 08/01/2025

                                                                                                                     undefined




                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2504 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2416 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2425 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2503 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2343 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2501 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2397 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2396 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2400 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2398 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2444 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2421 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2339 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2384 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2510 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2307 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2214 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2174 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2441 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2475 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2472 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2346 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2308 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2221 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2428 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2427 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2471 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2423 of 2020



                                                                    Page 4 of 51

Uploaded by MR. SAHIL SAMIULLA RANGER(HC01898) on Fri Jan 17 2025                       Downloaded on : Fri Jan 17 22:48:11 IST 2025
                                                                                                                     NEUTRAL CITATION




                            C/SCA/2664/2020                                        JUDGMENT DATED: 08/01/2025

                                                                                                                     undefined




                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2528 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2405 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2381 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2493 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2304 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2206 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2491 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2439 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2476 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2350 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2341 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2456 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2347 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2300 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2480 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2404 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2494 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2483 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2492 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2336 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2497 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2422 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2426 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2442 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2355 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2403 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2409 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2408 of 2020



                                                                    Page 5 of 51

Uploaded by MR. SAHIL SAMIULLA RANGER(HC01898) on Fri Jan 17 2025                       Downloaded on : Fri Jan 17 22:48:11 IST 2025
                                                                                                                     NEUTRAL CITATION




                            C/SCA/2664/2020                                        JUDGMENT DATED: 08/01/2025

                                                                                                                     undefined




                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2323 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2383 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2438 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2417 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2333 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2411 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2505 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2508 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2407 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2410 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2424 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2454 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2393 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2430 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2402 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2357 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2326 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2395 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2522 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2358 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2401 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2447 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2477 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2253 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2372 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2329 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2376 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2245 of 2020



                                                                    Page 6 of 51

Uploaded by MR. SAHIL SAMIULLA RANGER(HC01898) on Fri Jan 17 2025                       Downloaded on : Fri Jan 17 22:48:11 IST 2025
                                                                                                                     NEUTRAL CITATION




                            C/SCA/2664/2020                                        JUDGMENT DATED: 08/01/2025

                                                                                                                     undefined




                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2366 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2320 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2368 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2338 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2286 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2331 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2445 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2334 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2513 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2360 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2534 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2370 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2359 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2321 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2371 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2364 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2451 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2354 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2514 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2511 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2313 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2369 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2516 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2332 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2162 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2158 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2200 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2289 of 2020



                                                                    Page 7 of 51

Uploaded by MR. SAHIL SAMIULLA RANGER(HC01898) on Fri Jan 17 2025                       Downloaded on : Fri Jan 17 22:48:11 IST 2025
                                                                                                                     NEUTRAL CITATION




                            C/SCA/2664/2020                                        JUDGMENT DATED: 08/01/2025

                                                                                                                     undefined




                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2228 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2327 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2161 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2242 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2340 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2356 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2361 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2351 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2509 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2526 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2479 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2353 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2263 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2429 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2248 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2314 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2382 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2330 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2498 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2316 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2325 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2448 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2363 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2481 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2524 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2319 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2499 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2367 of 2020



                                                                    Page 8 of 51

Uploaded by MR. SAHIL SAMIULLA RANGER(HC01898) on Fri Jan 17 2025                       Downloaded on : Fri Jan 17 22:48:11 IST 2025
                                                                                                                     NEUTRAL CITATION




                            C/SCA/2664/2020                                        JUDGMENT DATED: 08/01/2025

                                                                                                                     undefined




                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2344 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 1994 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 1989 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 1996 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2216 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2125 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 1990 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2039 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2130 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 1942 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 1940 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 1945 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 1949 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 1954 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 1956 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 1960 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 1987 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2184 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2132 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2136 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2134 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2122 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2116 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2133 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2120 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2092 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 1983 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 1963 of 2020



                                                                    Page 9 of 51

Uploaded by MR. SAHIL SAMIULLA RANGER(HC01898) on Fri Jan 17 2025                       Downloaded on : Fri Jan 17 22:48:11 IST 2025
                                                                                                                      NEUTRAL CITATION




                            C/SCA/2664/2020                                         JUDGMENT DATED: 08/01/2025

                                                                                                                      undefined




                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2127 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2126 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2119 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2121 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2118 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2113 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2220 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 1993 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2093 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2112 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2143 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2140 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2037 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2044 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2310 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 1980 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2306 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 1978 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 1982 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2128 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 1981 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2123 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2094 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2160 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2147 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2155 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2150 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2322 of 2020



                                                                    Page 10 of 51

Uploaded by MR. SAHIL SAMIULLA RANGER(HC01898) on Fri Jan 17 2025                        Downloaded on : Fri Jan 17 22:48:11 IST 2025
                                                                                                                      NEUTRAL CITATION




                            C/SCA/2664/2020                                         JUDGMENT DATED: 08/01/2025

                                                                                                                      undefined




                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 1991 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2096 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2288 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2296 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2175 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2179 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 1966 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 1970 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2266 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 1992 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2277 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2335 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2223 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2328 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 1971 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2156 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2192 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2129 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 1974 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2124 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 1972 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2258 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2212 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 1997 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2137 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2135 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2202 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2035 of 2020



                                                                    Page 11 of 51

Uploaded by MR. SAHIL SAMIULLA RANGER(HC01898) on Fri Jan 17 2025                        Downloaded on : Fri Jan 17 22:48:11 IST 2025
                                                                                                                      NEUTRAL CITATION




                            C/SCA/2664/2020                                         JUDGMENT DATED: 08/01/2025

                                                                                                                      undefined




                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2188 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2117 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2167 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2115 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2164 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2097 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2301 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2190 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2159 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2194 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2101 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2139 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 1808 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 1965 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2025 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2098 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2102 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2141 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2042 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2099 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2103 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2142 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2187 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2033 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2157 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2022 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2023 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 1995 of 2020



                                                                    Page 12 of 51

Uploaded by MR. SAHIL SAMIULLA RANGER(HC01898) on Fri Jan 17 2025                        Downloaded on : Fri Jan 17 22:48:11 IST 2025
                                                                                                                      NEUTRAL CITATION




                            C/SCA/2664/2020                                         JUDGMENT DATED: 08/01/2025

                                                                                                                      undefined




                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2032 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2172 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2028 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2318 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2303 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2315 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2195 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2047 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2041 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2095 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2091 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2104 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2235 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2131 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2261 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2176 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2177 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2183 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2185 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2257 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2252 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2238 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2244 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2239 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2249 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2241 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2246 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2255 of 2020



                                                                    Page 13 of 51

Uploaded by MR. SAHIL SAMIULLA RANGER(HC01898) on Fri Jan 17 2025                        Downloaded on : Fri Jan 17 22:48:11 IST 2025
                                                                                                                      NEUTRAL CITATION




                            C/SCA/2664/2020                                         JUDGMENT DATED: 08/01/2025

                                                                                                                      undefined




                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2182 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2251 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2215 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2138 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2106 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2021 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2282 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2237 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2197 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2243 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2225 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2233 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2236 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2275 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2231 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2217 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2170 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2247 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2181 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2203 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2250 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2210 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2171 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2189 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2256 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2234 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2196 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2205 of 2020



                                                                    Page 14 of 51

Uploaded by MR. SAHIL SAMIULLA RANGER(HC01898) on Fri Jan 17 2025                        Downloaded on : Fri Jan 17 22:48:11 IST 2025
                                                                                                                      NEUTRAL CITATION




                            C/SCA/2664/2020                                         JUDGMENT DATED: 08/01/2025

                                                                                                                      undefined




                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2207 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2262 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2211 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2260 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2305 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2280 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2240 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2294 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2271 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2279 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2276 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2264 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2186 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2227 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2224 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2222 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2219 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2153 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2151 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2178 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2299 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2149 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2230 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2204 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2232 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2088 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2173 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2229 of 2020



                                                                    Page 15 of 51

Uploaded by MR. SAHIL SAMIULLA RANGER(HC01898) on Fri Jan 17 2025                        Downloaded on : Fri Jan 17 22:48:11 IST 2025
                                                                                                                      NEUTRAL CITATION




                            C/SCA/2664/2020                                         JUDGMENT DATED: 08/01/2025

                                                                                                                      undefined




                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2051 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2148 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2145 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 1977 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 1998 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2293 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2144 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2152 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2283 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2268 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2209 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2208 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2285 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2281 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2272 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2269 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2254 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2265 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2259 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2298 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2295 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2290 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2213 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2146 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2193 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2218 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2226 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2201 of 2020



                                                                    Page 16 of 51

Uploaded by MR. SAHIL SAMIULLA RANGER(HC01898) on Fri Jan 17 2025                        Downloaded on : Fri Jan 17 22:48:11 IST 2025
                                                                                                                      NEUTRAL CITATION




                            C/SCA/2664/2020                                         JUDGMENT DATED: 08/01/2025

                                                                                                                      undefined




                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2198 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2111 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2109 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2270 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2267 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2291 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2168 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2166 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2163 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2105 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2114 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2278 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2284 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2287 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2274 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2575 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2556 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2573 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2555 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2558 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2553 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2569 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2586 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2566 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2561 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2658 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2661 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2656 of 2020



                                                                    Page 17 of 51

Uploaded by MR. SAHIL SAMIULLA RANGER(HC01898) on Fri Jan 17 2025                        Downloaded on : Fri Jan 17 22:48:11 IST 2025
                                                                                                                      NEUTRAL CITATION




                            C/SCA/2664/2020                                         JUDGMENT DATED: 08/01/2025

                                                                                                                      undefined




                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2665 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2740 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2723 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 2722 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 4289 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 4284 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 4283 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 4262 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 4286 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 4264 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 4261 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 4282 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 4287 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 4285 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 4288 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 4268 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 4279 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 4258 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 4275 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 5994 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 4273 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 4272 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 4269 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 4277 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 4291 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 4251 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 4290 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 4270 of 2020



                                                                    Page 18 of 51

Uploaded by MR. SAHIL SAMIULLA RANGER(HC01898) on Fri Jan 17 2025                        Downloaded on : Fri Jan 17 22:48:11 IST 2025
                                                                                                                      NEUTRAL CITATION




                            C/SCA/2664/2020                                         JUDGMENT DATED: 08/01/2025

                                                                                                                      undefined




                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 4271 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 5993 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 4250 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 4256 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 4278 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 4292 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 4252 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 5997 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 6318 of 2023
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 5996 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 5995 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 5989 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 5992 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 5991 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 5988 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 5987 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 5813 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 5789 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 5795 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 5799 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 5812 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 5808 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 5797 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 5990 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 5809 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 5800 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 5801 of 2020
                                                            With
                                        R/SPECIAL CIVIL APPLICATION NO. 5791 of 2020



                                                                    Page 19 of 51

Uploaded by MR. SAHIL SAMIULLA RANGER(HC01898) on Fri Jan 17 2025                        Downloaded on : Fri Jan 17 22:48:11 IST 2025
                                                                                                                      NEUTRAL CITATION




                            C/SCA/2664/2020                                         JUDGMENT DATED: 08/01/2025

                                                                                                                      undefined




                                                          With
                                     R/SPECIAL CIVIL APPLICATION NO. 5824 of 2020
                                                          With
                                     R/SPECIAL CIVIL APPLICATION NO. 5793 of 2020
                                                          With
                                     R/SPECIAL CIVIL APPLICATION NO. 5803 of 2020
                                                          With
                                     R/SPECIAL CIVIL APPLICATION NO. 5794 of 2020
                                                          With
                                     R/SPECIAL CIVIL APPLICATION NO. 5792 of 2020
                                                          With
                                     R/SPECIAL CIVIL APPLICATION NO. 5819 of 2020
                                                          With
                                     R/SPECIAL CIVIL APPLICATION NO. 5802 of 2020
                                                          With
                                     R/SPECIAL CIVIL APPLICATION NO. 5805 of 2020
                                                          With
                                     R/SPECIAL CIVIL APPLICATION NO. 5804 of 2020
                                                          With
                                     R/SPECIAL CIVIL APPLICATION NO. 5810 of 2020
                                                          With
                                     R/SPECIAL CIVIL APPLICATION NO. 22669 of 2022
                                                          With
                                     R/SPECIAL CIVIL APPLICATION NO. 5752 of 2020
                                                          With
                                     CIVIL APPLICATION (FOR ORDERS) NO. 1 of 2024
                                    In R/SPECIAL CIVIL APPLICATION NO. 5752 of 2020
                                                          With
                                CIVIL APPLICATION (FOR VACATING STAY) NO. 1 of 2025
                                    In R/SPECIAL CIVIL APPLICATION NO. 5752 of 2020
                                                          With
                                     R/SPECIAL CIVIL APPLICATION NO. 5751 of 2020
                                                          With
                                   CIVIL APPLICATION (FOR DIRECTION) NO. 1 of 2024
                                    In R/SPECIAL CIVIL APPLICATION NO. 5751 of 2020
                                                          With
                                     R/SPECIAL CIVIL APPLICATION NO. 5748 of 2020
                                                          With
                                     CIVIL APPLICATION (FOR ORDERS) NO. 1 of 2024
                                    In R/SPECIAL CIVIL APPLICATION NO. 5748 of 2020
                                                          With
                                     R/SPECIAL CIVIL APPLICATION NO. 5744 of 2020
                                                          With
                           CIVIL APPLICATION (FOR FIXING DATE OF HEARING) NO. 1 of 2024
                                    In R/SPECIAL CIVIL APPLICATION NO. 5744 of 2020
                                                          With
                                CIVIL APPLICATION (FOR VACATING STAY) NO. 1 of 2025
                                    In R/SPECIAL CIVIL APPLICATION NO. 5744 of 2020
                                                          With
                                     R/SPECIAL CIVIL APPLICATION NO. 5747 of 2020
                                                          With
                           CIVIL APPLICATION (FOR VACATING INTERIM RELIEF) NO. 1 of 2025
                                    In R/SPECIAL CIVIL APPLICATION NO. 5747 of 2020
                                                          With
                                     R/SPECIAL CIVIL APPLICATION NO. 5749 of 2020
                                                          With



                                                                    Page 20 of 51

Uploaded by MR. SAHIL SAMIULLA RANGER(HC01898) on Fri Jan 17 2025                        Downloaded on : Fri Jan 17 22:48:11 IST 2025
                                                                                                                       NEUTRAL CITATION




                            C/SCA/2664/2020                                          JUDGMENT DATED: 08/01/2025

                                                                                                                       undefined




                                    CIVIL APPLICATION (FOR ORDERS) NO. 1 of 2024
                                   In R/SPECIAL CIVIL APPLICATION NO. 5749 of 2020
                                                         With
                                CIVIL APPLICATION (FOR VACATING STAY) NO. 1 of 2025
                                   In R/SPECIAL CIVIL APPLICATION NO. 5749 of 2020
                                                         With
                                    R/SPECIAL CIVIL APPLICATION NO. 5753 of 2020
                                                         With
                                    CIVIL APPLICATION (FOR ORDERS) NO. 1 of 2024
                                   In R/SPECIAL CIVIL APPLICATION NO. 5753 of 2020
                                                         With
                           CIVIL APPLICATION (FOR VACATING INTERIM RELIEF) NO. 1 of 2025
                                   In R/SPECIAL CIVIL APPLICATION NO. 5753 of 2020

                       FOR APPROVAL AND SIGNATURE:


                       HONOURABLE THE CHIEF JUSTICE MRS. JUSTICE SUNITA AGARWAL

                       and
                       HONOURABLE MR. JUSTICE PRANAV TRIVEDI

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

                                   Approved for Reporting                           Yes           No
                                                                                     ✔
                       =============================================
                                                   LATIGRES VITRIFIED PVT. LTD.
                                                              Versus
                                                    STATE OF GUJARAT & ORS.
                       =============================================
                       Appearance:
                       MR P B KHAMBHOLJA(5730) for the Petitioner(s) No. 1
                       CHINTAN H DAVE(7193) for the Respondent(s) No. 3
                       DELETED for the Respondent(s) No. 2,4,5
                       NOTICE SERVED BY DS for the Respondent(s) No. 1
                       =============================================

                         CORAM:HONOURABLE THE CHIEF JUSTICE MRS. JUSTICE
                               SUNITA AGARWAL
                               and
                               HONOURABLE MR. JUSTICE PRANAV TRIVEDI

                                                          Date : 08/01/2025

                                                           ORAL JUDGMENT

(PER : HONOURABLE THE CHIEF JUSTICE MRS. JUSTICE SUNITA AGARWAL)

NEUTRAL CITATION

C/SCA/2664/2020 JUDGMENT DATED: 08/01/2025

undefined

1. Heard Mr. Kamal Trivedi, learned Senior Advocate with Ms Manisha Lavkumar, learned Senior Advocate with Mr. Chintan Dave appearing for the Gujarat Pollution Control Board, Mr. Kamal Trivedi with Mr. Vinay Bairagra, learned Assistant Government Pleader for the Respondent State and Mr. Mihir Joshi, learned Senior Counsel with Mr.Shalin Mehta, learned Senior Counsel assisted by Mr.P. B. Khambhoja, learned advocate and Mr. K. K. Sharma, learned advocate for the respective parties.

2. This group of writ petitions have been filed praying for the reliefs as under:-

"(A) Allow this petition;

(B) issue appropriate writ, order or direction and be pleased to quash and set aside the Notice dated 11.09.2019 as well as subsequent notice dated 11.12.2019 which are issued by Gujarat Pollution Control Board to make a payment towards the interim compensation and be pleased to hold that the said notice dated 11.09.2019 as well as subsequent notice dated 11.12.2019 are issued in breach of Violation of Principles of Natural Justice as the said Notice is issued relying on the report dated 16.04.2019 prepared by the Committee comprising of GPCB, CPCB and NEERI as per the direction issued in Order passed by Hon'ble NGT dated 06.03.2019 which was never served upon the present petitioner and the other grounds mentioned in the petition.

(C) By way of interim relief be pleased to stay the further course of proceedings to be initiated on the basis of the impugned notice dated 11.09.2019 as well as subsequent notice dated 11.12.2019 and direct the concerned authorities to not to take any coercive actions against the petitioner unit for its operation on the basis of impugned notice. (D) Pass such orders as thought fit in the interest of justice."

3. The facts leading to the filing of the present set of writ petitions have been noted by this Court in the interim order dated 06.08.2021, which is relevant to be extracted hereinunder:-

NEUTRAL CITATION

C/SCA/2664/2020 JUDGMENT DATED: 08/01/2025

undefined

"

4. The facts, giving rise to this writ application, may be summarized as under;

4.1 This litigation relates to the pollution being caused in the Morbi town of Gujarat on account of the operation of the Ceramic, Silicate and Freight Industries. The issue came up before the National Green Tribunal by way of the Original Application No.21 of 2015 (WZ) filed before the Western Zone Bench at Pune. The main prayer in the said application was to close the coal based gasifiers used by the various industrial units in and around the town of Morbi and ensure that the said industries follow the terms of "Consent of Consolidated Authorization" (CCA) by the Gujarat State Pollution Control Board (GSPCB) and the directions issued by the Central Pollution Control Board (CPCB) vide letter dated 21.06.2014.

4.2 It appears from the materials on record that the Tribunal dealt with the matter vide order dated 08.09.2015. The Tribunal took cognizance of the judgment and order passed by this High Court dated 23.06.2014 in a group of writ applications being the Writ Petition (PIL) No.165 of 2013, directing the industries to follow the new norms laid down by the CPCB. The order passed by this Court was affirmed by the Supreme Court vide orders dated 22.07.2014 and 14.02.2015 respectively. The Tribunal considered the grievance that in spite of the order passed by this Court and the Supreme Court, the pollution continued unabated. It was pointed out that only the LNG or CNG should be permitted to be used as fuel instead of coal gasifiers.

4.3 In the aforesaid context, at this stage, we may give some idea about the Special Civil Application No.6756 of 2019 that came to be filed before this Court by a Company engaged in the manufacturing of Coal Gasifiers Hot Air Generator & Waste Recycling Plant. In the said writ application, the following reliefs were prayed;

"(A) That Your Lordships may be pleased to issue a writ of mandamus or any other appropriate writ, order or direction thereby directing the Gujarat Pollution Control Board, the 2 nd respondent herein to decide the Petitioner's representation dated 30 th July, 2018 (Annexure-D to the petition) for final permission for long term utilization of Type-D Gasifier technology developed by the Petitioner.

(B) That Your Lordships may be pleased to issue a Writ of Mandamus or any other appropriate writ, direction or order, thereby directing the GPCB and/or CPCB i.e. Respondent Nos.2 and 3 respectively, to examine and evaluate the modified technology of Type-D gasifier developed by the Petitioner, and grant approval for use/utilization of such gasifier if they were found to be in order and viable.

(C ) Pending hearing and final disposal of the present petition,

NEUTRAL CITATION

C/SCA/2664/2020 JUDGMENT DATED: 08/01/2025

undefined

Your Lordships may be pleased to restrain the Respondents, their servant and agents from taking any action including action of closure against the manufacturing units operating with the help of Type-D coal gasifier sold and supplied by the Petitioner.

(D) Pending hearing and final disposal of the present petition, Your Lordships may be pleased to restrain the Respondents, their servants and agents from taking any action, including action of closure against any manufacturing units purchasing and installing Type-D gasifiers newly developed by the Petitioner.

(E) An ex-parte ad-interim relief in terms of para 27(C) and (D) above may kindly be granted.

(F) Any other further relief that may be deemed fit in the facts and circumstances of the case may also pleased be granted."

4.4 Along with the aforesaid writ application, one another writ application being Special Civil Application No.6757 of 2019 was preferred by the manufacturer of Ceramic Products, i.e, the writ applicants herein. The following relief were prayed for;

"(A) That Your Lordships may be pleased to issue a writ of Mandamus or a writ of Certiorari or any other appropriate writ, order or direction thereby quashing and setting aside closure orders issued by the GPCB directing closure of the Petitioners' units (i.e. Annexure-"N", "O" and "P" to the petition) with all consequential reliefs and benefits;

(B) That Your Lordships may be pleased to issue a writ of Mandamus or any other appropriate writ, direction or order, directing the Gujarat Pollution Control Board, the 2 nd Respondent herein to consider and decide applications for consent (CTE) and permission to continue manufacturing activities (CCA) filed by the Petitioners;

(C ) Your Lordships may be pleased to issue a writ of Mandamus or any other appropriate writ, direction or order, directing the Gujarat Pollution Control Board the 2nd Respondent herein, to examine, check, evaluate and report about modified Type-D gasifier being used by the Petitioners in their manufacturing units, and to grant consent and approval for using such modified Type-D coal gasifier in the Petitioners' unit if they were fond to be in order in all respect;

(D) Pending hearing and final disposal of the present petition, Your Lordships may be pleased to stay for the Petitioners herein the further implementation and execution of closure orders (Annexure-"N", "O" and "P" to the petition) and be further pleased to direct the Gujarat Pollution Control Board (2 nd Respondent herein) to issue consent (CTE) and CCA in favour of the Petitioners herein

NEUTRAL CITATION

C/SCA/2664/2020 JUDGMENT DATED: 08/01/2025

undefined

thereby allowing the Petitioners to continue their normal manufacturing activities in their factories shown at the closure title of this Writ Petition.

(E) Pending hearing and final disposal of the present petition, Your Lordships may be pleased to direct the Gujarat Pollution Control Board to examine, check and evaluate the modified Type-D gasifier technology being used by the Petitioners in their units, and submit its report before this Hon'ble Court forthwith.

(F) An ex-parte ad-interim relief in terms of para 31(D) and (E) above may kindly be granted.

(G) Any other further relief that may be deemed fit in the facts and circumstances of the case may also please be granted."

4.5 A third writ application being the Special Civil Application No.6774 of 2019 was also preferred by the manufacturer of Ceramic Products with the following prayers;

"(A) That Your Lordships may be pleased to issue a writ of Mandamus or a Writ of Certiorari or any other appropriate writ, order or direction thereby quashing and setting aside closure orders issued by the GPCB directing closure of the Petitioners' units (i.e. Annexure-"F", "G" and "H" to the petition) with all consequential reliefs and benefits;

(B) That Your Lordships may be pleased to issue a Writ of Mandamus or any other appropriate writ, direction or order, directing the Gujarat Pollution Control Board the 2 nd Respondent herein to consider and decide applications for consent and permission to continue manufacturing activities filed by the petitioners;

(C ) Your Lordships may be pleased to issue a Writ of Mandamus or any other appropriate writ, direction or order, directing the Gujarat Pollution Control Board, the 2nd Respondent herein, to examine, check, evaluate and report about modified Type-D gasifiers being used by the Petitioners in their manufacturing units, and to grant consent and approval for using such modified Type-D coal gasifier in the Petitioners' units if they were fond to be in order in all respect;

(D) Pending hearing and final disposal of the present petition, Your Lordships may be pleased to stay further implementation and execution of closure orders (Annexure-"F", "G" and "H" to the petition) and be further pleased to direct the Gujarat Pollution Control Board (2nd Respondent herein) to issue consent and CCA certificates in favour of the Petitioners herein thereby allowing the Petitioners to continue their normal manufacturing activities in their factories shown on the cause title of this Writ Petition.

NEUTRAL CITATION

C/SCA/2664/2020 JUDGMENT DATED: 08/01/2025

undefined

(E) Pending hearing and final disposal of the present petition, Your Lordships may be pleased to direct Gujarat Pollution Control Board to examine, check and evaluate the modified Type-D gasifier technology being used by the Petitioners in their units, and submit its report before this Hon'ble Court forthwith;

(F) An ex-parte ad-interim relief in terms of para 23(D) and (E) above may kindly be granted;

(G) Any other further relief that may be deemed fit in the facts and circumstances of the case may also please be granted."

4.6 The final analysis undertaken by this Court of all the above referred writ applications reads thus;

"16 Thus, the experts have made themselves abundantly clear that the use of coal gasifiers of any type should be discontinued at any cost. The experts have also made themselves very clear that the Ceramic Industries should switchover to a cleaner technology and should opt for natural gas, i.e., the PNG. In the report, it has been clearly stated that the natural gas grid/pipelines are already laid and made functional in the area and most of the Ceramic Industries have opted for gas connections. If that be so, then why an exception should be carved out for the writ applicants of the Special Civil Applications Nos.6757 of 2019 and 6774 of 2019 respectively.

17. We fail to understand why are they insisting for coal gasifiers may be with an advanced technology. We take judicial notice of the fact that Morbi and the surrounding area was a hell sometime back, and the Ceramic Industries, using the coal gasifiers, are solely responsible for creating this hell. As days were passing by, situation was getting more and more worst. The situation was so grim that the issue had to be taken up with the National Green Tribunal and it is only after the intervention of the National Green Tribunal and passing of various orders, that steps came to be taken by the GPCB to restrain the Ceramic Industries from using the coal gasifiers. The coal gasifier of any type, be it with a better technology, is not at all advisable. It will lead to further problems. With great difficulty and with lot of efforts, the situation has been brought in control. Even, as on date, the air quality is very poor. The menace of coal gasifiers have not only created air pollution but has also contaminated the soil to such an extent that the underground water has also become contaminated.

18. The writ applicants are talking about unemployment etc. They have no right to say a word in this regard. The report indicates that the workers, hailing from poor strata of society, were found to be working in extremely bad conditions. The workers were

NEUTRAL CITATION

C/SCA/2664/2020 JUDGMENT DATED: 08/01/2025

undefined

being exposed to most unhygienic conditions. Even if there is unemployment on account of the closure of the Ceramic Industries, using coal gasifiers, the same can be approved because to ask the workers to die working in such unhygienic conditions would be still worst.

19. The workers are exposed to such an environment that within a short time they would die of silicosis.

20 We find this litigation, more particularly, the Special Civil Application No.6756 of 2019 very unique. For the first time, we have come across a case, in which, a private company, engaged in the manufacturing of coal gasifier, is asking a Writ Court boasting about its fine technology to issue a writ of mandamus to the GPCB to look into the technology of the Company and then take a decision whether to permit the installation of the same in the Ceramic Industries. What is the Company trying to convey?. Is the Company trying to advertise its technology by seeking a writ of mandamus?. Is the GPCB and other statutory authorities duty bound to look into the technology of the Company, more particularly, when the same has been looked into by the committee of experts and the NGT, as noted above. The situation, as on date, is that at any cost, the coal gasifiers cannot be permitted to be used in the Ceramic Industries. The coal gasifier, of which, the company is talking about, also has its own shortcomings. When 60 to 70 percent of the Ceramic Industries have switched over to natural gas by taking connections from the Gujarat Gas Company, then why the writ applicants in the present case are still insisting for the coal gasifier. They are only interested in their own profits. They are insisting for coal gasifier because they may not be able to bear the expense of natural gas. This hardly can be a ground for issue of any writ of mandamus to the GPCB to look into the technology and take an appropriate decision whether the same would serve the purpose or not."

4.7 It appears that the Tribunal constituted an Expert Committee comprising representatives of the CPCB, GPCB and Head of Department (HOD), Environmental Engineering Department of M.S. University, Baroda respectively to evolve the parameters for coal gasifier which could meet with the standards and directed that the matter be dealt with by the GPCB in the light of such report.

4.8 The Tribunal, on conclusion of the adjudication, disposed of all the applications as under;

"21. in view of the above, it is clear that, coal gasifiers are no longer viable. Inspection by GPCB shows high level of air pollution which is dangerous for health and environment. "Sustainable Development' and Precautionary principles are to be upheld.

22. Purpose of economic development in any region is to provide opportunities for improved living by removing poverty and

NEUTRAL CITATION

C/SCA/2664/2020 JUDGMENT DATED: 08/01/2025

undefined

unemployment. While industrial development invariably creates more jobs in any region, such development has to be sustainable and compliant with the norms of environment. In absence of this awakening or tendency for monitoring industrialization has led to environmental degradation on account of industrial pollution. It is imperative to ensure that steps are taken to check such pollution to uphold statutory norms. Adequate and effective pollution control methods are necessary.

23. We may also note that as per data complied by the CPCB Morbi- Wankaner is one of the polluted industrial clusters. Vide order dated 13.12.2018 in Original Application No.1038/2018, this Tribunal considered the subject matter of critically polluted industrial clusters and directed preparation of action plans by the respective States for remedying the sutuation.

24. Even though, this area is polluted but not 'critically polluted', the same may not be covered by the said order, but the fact remains that there is high amount of pollution as shown by the latest report of the GPCB quoted above in para no.13. PM10 is equal to 552.66 and PM2/5 is equal to 289.61. Stringent measures are, thus, required in the interest of protection of environment and public health.

25. Accordingly, we allow the applications and direct the GPCB to close all coal gasifiers industries and units operating with the help of coal gasifiers without prejudice to such units switching over to non-coal gasifiers or PNG or technology consistent with the above report. The GPCB must initiate immediate steps for prosecution of the industries which have operated in violation of law and recover compensation for causing damage to the environment and public health. This amount may be assessed by a Committee with representatives of CPCB, GPCB and NEERI. The CPCB will be the nodal agency coordination and compliance. The committee may suggest restoration plan.

26. The Committee may give its report within one month by e-

mail at [email protected].

27. The Committee may take into account the cost of reversing the damage caused and also the amount to be recovered which will operate as deterrent and render any polluting activity non- profitable.

28. To oversee the execution of this order by the GPCB, we appoint an Oversight Committee headed by Justice B.C. Patel, former Chief Justice of Delhi High Court and former Judge of Gujarat High Court who is already heading an Oversight Committee constituted by this Tribunal vide order dated 16.01.2019 in O.A.606/2018. He will also be assisted by a representative of CPCB. The GPCB will provide all logistics to Justice Patel. Any person

NEUTRAL CITATION

C/SCA/2664/2020 JUDGMENT DATED: 08/01/2025

undefined

concerned with execution of this order will be at liberty to represent to the said Oversight Committee.

29. Learned counsel for the GPCB states that expenses incurred by the NEERI will be paid as per direction of this Tribunal within one month from today.

30. Industries have filed applications which have no merit and are not maintainable under Section 14 and 15 of the National Green Tribunal Act, 2010. Same is the position with regard to the applications of the manufacturers.

All the applications stand disposed of accordingly."

4.9 Thus, to put it in short, the Tribunal issued the following directions;

"a) Directed GPCB to shut down coal gasifier & switch over to PNG

b) GPCB must initiate immediate steps for prosecution of the industries which have operated in violation of law and recover compensation for causing damage to the environment and public health.

c) This amount may be assessed by a Committee with representatives of CPCB, GPCB and NEERI.

d) The CPCB will be the nodal agency for coordination and compliance. The Committee may suggest restoration plan."

5. Ms. Manisha Luvkumar Shah, the learned senior counsel appearing for the GPCB brought to our notice the following actions taken for the immediate implementation of the directions issued by the Tribunal;

"a) Directions issued to Morbi Ceramic Assosications (Morbi-

Dhuva Glaze Tiles Association / Gujarat Granito Manufacturer Association / Gujarat Floor Tiles Manufacturer Association) to intimate their member units to close down coal gasifier & Switch over to PNG (Date 09.03.2019)

b) The board has issued Direction to all ceramic units to switch over to PNG (Date 11.03.2019)

c) Public notice was issued in Three vernacular daily news papers / (namely Sandesh, Divya Bhashkar, Akila) for implementation of Hon. NGT order on 12.03.2019

d) Natural Gas Consumption increased to 5.0 MMSCMD from 2.0 MMSCMD (Source: Gujarat Gas Ltd.)

NEUTRAL CITATION

C/SCA/2664/2020 JUDGMENT DATED: 08/01/2025

undefined

All the ceramic units having coal gasifier, closed down coal gasifier & switch over to PNG which was already available to them.

e) Hon. B.C. Patel, Former Chief Justice Delhi High Court visited Morbi area on 30.03.2019-31/03/2019 for the assessment of implementation of Hon. NGT order."

Committee Report (Date 16.04.2019)

The Committee of CPCB, GPCB & NEERI, constituted by the NGT visited the area & submitted its report. The report mainly recommends.

a) Short terms measures for remediation of contaminated sites.

b) GPCB to Recover interim Environment Damage compensation.

c) Long term measures-committee will coordinate study through expert agency like NEERI, IIPH, AMPRI.

Committee Remarks & Recommendations:

Since there is a need of immediate action for site remediation for short terms plan, all industries in Morbi region, having ever installed coal gasifier should be instructed to deposit a interim environmental compensation based on para 6 of order of Hon'ble NGT Dt. February 19, 2019 in OA No.593/2017 (WP Civil No.375/2012, Paryavaran Suraksha Samiti & Anr vs. Union of India & Ors.) i.e., environmental compensation of Rs.5000/- per day (para 6, page no.6) for operation of one gasifier, which would come to Rs.18,25,000/- per year, for number of year the gasifier is in possession. Recommendations: (7.0) Wastes accumulated in the gasifier premises and wastewater in the abandoned mines and natural depressions should be pumped out and sent to appropriate CHW-TSDF for final treatment & disposal. Once the wastewater is pumped out, the soil/sludge should be dredged/ scrapped and disposed in the CHW-TSDF.

Since this waste disposal cannot be attributed to particular responsible unit(s), it should be a collective responsibility of all ceramic industries having gasifier units of the area.

It is proposed to recover compensation of Rs.5000/- per day on interim basis for operation of one gasifier, which would come to Rs.18,25,000/- per year, for number of year the gasifier is in possession / operation. GPCB should recover the interim compensation from all units having gasifier(s) as above based on information available with them about gasifiers."

NEUTRAL CITATION

C/SCA/2664/2020 JUDGMENT DATED: 08/01/2025

undefined

6. It is brought to our notice that the directions came to be issued by the GPCB to the Morbi Ceramic Associations for the compliance of remediation. The Ceramic Units came to be directed to pay the interim environment damage compensation in accordance with the Committee Report within a period of 30 days from 11.09.2019. The Ceramic Units represented before the GPCB that they all are operating with the consent of the Board. It was submitted that none of the writ applicants herein were heard by the Committee nor the report was provided to them.

7. In such circumstances, referred to above, the writ applicants came before this Court with the present writ applications.

8. A Coordinate Bench of this Court passed the following order dated 30 January, 2020;

th

"Mr. P.B. Khambholja, learned advocate for the petitioner, seeks permission to delete the respondents No.2, 4 and 5 from the array of the respondents since no relief has been claimed against the said respondents.

Permission as prayed for is granted. The respondents No.2, 4 and 5 stand deleted from the array of the respondents.

Heard Mr. Mihir H. Joshi, Senior Advocate, learned counsel and Mr. Shalin N. Mehta, Senior Advocate, learned counsel with Mr. P.B. Khambholja, learned advocate for the petitioner.

It has been inter alia submitted that the impugned notices/orders have been issued by the Gujarat Pollution Control Board in violation of the principles of natural justice.

Issue notice, returnable on 17.02.2020.

By way of ad-interim relief, the respondents are directed not to take any coercive steps pursuant to the impugned legal notices/orders.

Direct service, is permitted. "

9. We have heard Mr. Mihir Joshi, the learned senior counsel assisted by Mr. P.B. Khambolja, the learned advocate appearing for the writ applicants and Ms. Manisha Luvkumar Shah, the learned senior counsel assisted by Ms. Aishwarya Gupta, the learned counsel appearing for the GPCB.

10. Mr. Joshi would submit that his clients have practically no idea on what basis the interim environment damage compensation (EDC) has been determined. He would submit that his clients were not given any opportunity by the Committee to make good their case. In such circumstances, it is too much for the Board to recover the interim environment damage compensation on the strength of the directions issued by the National Green Tribunal. Mr. Joshi would submit that the Tribunal has directed that the damages shall be recovered only from those

NEUTRAL CITATION

C/SCA/2664/2020 JUDGMENT DATED: 08/01/2025

undefined

units who are found violating the pollution laws. The assessment of damage can only be unit wise in accordance with the order passed by the National Green Tribunal and one composite order encompassing all the units would create lot of difficulties. In the last, Mr. Joshi would submit that the final report, determining the final compensation, is yet to come on record and, in such circumstances, his clients may not be asked to deposit the interim environment damage compensation.

11. On the other hand, Ms. Shah would submit that the Committee has identified three institutes for the specific subject related studies. The three institutes are as under;

"1) NEERI to identify damage caused to environment.

2) Indian Institute of Public Health- to examine and assess the impact or human health.

3) AMPRI- Bhopal to identify utilization of ceramic waste."

12. Ms. Shah pointed out that the terms of reference for the study have been prepared. The GPCB, in principle, has agreed to bear the cost of the studies. The CPCB is the nodal agency for this purpose. Ms. Shah pointed out that approximately six to nine months would be consumed for the above referred three agencies to carry out a detailed study and recommend measures to be undertaken for the remedial action.

13. Having heard the learned counsel appearing for the parties and having gone through the materials on record, the only question that falls for our consideration is whether we should ask the writ applicants to deposit the requisite amount as stipulated in the notice issued to each of the writ applicants towards the interim environment damage compensation in accordance with the report of the Committee.

14. In the case on hand, the notice issued by the GPCB reads thus;

"Directions under Water (Prevention & Control of Pollution) Act- 1974 (Herein after referred to as The "Water Act") & Air (Prevention & Control of Pollution) Act- 1981 (Herein after referred to as "The Air Act") for implementation of order of Hon. National Green Tribunal dated 06.03.2019 in OA 20/2017 & 42/2017 & Recommendation of the committee constituted by Hon. NGT in this regard.

1. WHEREAS, you, M/s. Latigres Vitrifled Pvt. Ltd. are having an industrial plant / ceramic unit at SR No.-135/1 & 136-8A NH AT- JAMBUDIYA TA-MORBI DIST-MORBI, MOR-Jambudia District: Morbi and

2. WHEREAS, Gujarat Pollution Control Board (GPCB) has granted you Consent for the manufacture of products mentioned in the Consolidated Consent and Authorization issued to you at the aforesaid location from timeto time and

3. WHEREAS , Your unit was having Coal Gasifier, Plant at aforesaid location, and

4. WHEREAS, it has been reported in inspection report(s) of the Board that your unit is having coal gasifier plant and/or Your unit

NEUTRAL CITATION

C/SCA/2664/2020 JUDGMENT DATED: 08/01/2025

undefined

has obtained Consent to Establish (NOC) for Coal Gasifier Plant and

5. WHEREAS, An application was filed before the Hon'ble National Green Tribunal (O.A. 20/2017 & 42/2017) regarding the pollution caused by ceramic industries in Morbi- Wankaner area, due to use of Coal Gasifiers; and

6. WHEREAS, Hon'ble National Green Tribunal, New Delhi has given order on 06.09.2019 in this matter; and

7. WHEREAS, Hon'ble NGT has directed GPCB to implement the order & issued following directions in Para-25 of the order;

"Accordingly, we allow the applications and direct the GPCB to close all coal gasifiers industries and units operating with the help of coal gasifiers without prejudice to such units switching over to non-coal gasifiers or PNG or technology consistent with the above report. The GPCB must initiate immediate steps for prosecution of the industries which have operated in violation of law and recover compensation for causing damage to the environment and public health. This amount may be assessed by a Committee with representatives of CPCB, GPCB and NEERI. The CPCB will be the nodal agency coordination and compliance. The committee may suggest restoration plan."

8. Whereas, the committee consisting of representatives of the CPCB, GPCB & NEERI has submitted a report title "REPORT OF COMMITTEE ON MATTER OF ENVIRONMENTAL DAMAGE COMPENSATION & ENVIRONMENTAL RESTORATION OF MORBI REGION" in April 2019 to Hon. NGT"

9. Whereas, the said report is already conveyed to Morbi Ceramics Associations vide our letter no.GPCB/LGL/NGT/MORBI/36(5)/513346 dated 11.07.2019; and

10. Whereas, Committee has recommended in Para 7 (2) for interim Environment Damage Compensation (EDC) as under;

"It is proposed to recover compensation of Rs.5000/- per day on interim basis for operation of one gasifier, which would come to Rs.18,25,000/- per year, for number of year the gasifier is in possession/operation GPCB should recover the interim compensation from all units having gasifier(s) as above based on information available with them about gasifiers."

11. Whereas, considering the records of GPCB & Information available with the GPCB, Your unit is having possession of coal gasifier & details are as under;

                        A          No. of Coal Gasifier Plant                  01 (One)
                        B          Duration of possession of coal 2.84 Year (s)






                                                                                                                           NEUTRAL CITATION




                            C/SCA/2664/2020                                              JUDGMENT DATED: 08/01/2025

                                                                                                                           undefined




                                   gasifier
                        C          EDC (Interim) should be levied Rs.18,25,000/-

as per NGT Committee report Rupees Eighteen Lakh Twenty Five Thousand per year.

                        Total EDC (Interim) to be levied (Rs.)                 01* 2.84 * 18,25,000

                                              (A*B*C)
                        Total Amount (Rs.)                                     5180000

Total Amount in Words: Fifty One Lakh Eighty Thousand Rupees.

12. Considering above, for the effective representation of the order of the Hon. NGT & Recommendation of the Committee, You are hereby directed :

I) To submit interim Compensation of Rs.5180000 within 30 days.

ii) This amount shall be deposited in GPCB's Account (Account Detail is enclosed as Annexure-A)

If you fail to comply directions, further stringent actions will be taken by the Board without any opportunity of being heard including prosecution under section 41(2) Water (Prevention and Control of Pollution) Act-1974 & Section 37 of the Air (Prevention and Control of Pollution) Act-1981 which includes punishment with imprisonment for a term not less than one year and six months and may extend to six years with fine.

For and on behalf of GUJARAT POLLUTION CONTROL BOARD Sd/-

(D.M. Thaker) Environmental Engineer."

15. Similar notices, as referred to above, have been issued to all the other writ applicants, of course, the amount would vary.

16. As noted above, we are dealing with a very serious issue of pollution caused by the Ceramic Industries at Morbi. Morbi-Wankaner ceramic cluster is located about 235 km South-West of Ahmedabad and 65 km North of Rajkot, spread in a 35 km belt in the Morbi District along the National Highway No. 8A. The production of ceramic tiles accounts for nearly 80% of the country's total output. Most of the ceramic industries in the area were issued the Consolidated Consents & Authorization (CCA) with the condition of using PNG/LNG as the fuel. With the increase in the PNG/LNG prices,. the industries switched over to coal gasifier of very poor technology of gas cleaning without the prior permission from the Gujarat Pollution Control Board (GPCB), which led to major water, air and land pollution problems. The Gasifier operators started illegally disposing off

NEUTRAL CITATION

C/SCA/2664/2020 JUDGMENT DATED: 08/01/2025

undefined

the wastewater and coal tar, which has contaminated the land and water environment extensively in the Morbi-Wakaner Industrial area. The Air pollutant emission from the spray drier units and combustion of coal tar has drastically polluted the overall environment of Morbi. The burning issues led to filing of various complaints regarding the pollution in the city of Morbi & other parts on the outskirts.

17. In response to the complaints, the officials of the Central pollution Control Board visited few ceramic industries in the month of July 2017. Based on the report, the Central Pollution Control Board (CPCB) in its direction U/s. 18(1)(b) of the Water (Prevention & Control of Pollution) Act, 1974, and the Air (Prevention and Control of Pollution) Act, 1981 dated August 23, 2012, instructed the GPCB to close down all the industries using coal based gasifier without any prior consent, and to ensure that the coal gasifiers are dismantled.

18. A Writ Petition (PIL) No.165 of 2013 came to be filed in this High Court in July, 2013 by one Shri Babubhai Ramubhai Saini regarding the acute problems of pollution caused by the Ceramic & Silicate Industries in and around the town of Morbi. The petition, in the nature of public interest, was preferred seeking a writ of mandamus to the GPCB to enforce the directions and recommendations of the CPCB. This High Court, in its order dated 25 th October, 2013, directed the GPCB to implement, at the earliest, the recommendations of the CPCB inspection report (2012) and also the directions issued by the CPCB under Section 18(1)(b) of the Water Act, 1974 dated 23 rd August, 2012. It appears from the materials on record that in compliance of the directions dated 23 rd August, 2012, the GPCB requested the CPCB to allow trial run for five different types of modified coal gasifier technologies. An Expert Committee was constituted by the Forest & Environment Department, Government of Gujarat to evaluate the modified coal gasifier technologies theoretically and practically. The Committee prepared a report titled "Report on coal based gasifier for theoretical and practical evaluation of technology proposals for Zero Percentage Pollution Discharge". Based on the said report and also upon the request of the GPCB, the CPCB issued modified directions dated 21st June, 2014. In view of the modified directions issued by the CPCB, this High Court disposed of the matter vide order dated 23rd June, 2014, directing the Ceramic Industries to follow the new guidelines/norms.

19. In the aforesaid context, we may refer to and rely upon the decision of the Supreme Court in the case of Indian Council for Enviro-Legal Action vs. Union of India, reported in (1996) 3 SCC 212. This judgment of the Supreme Court is on the principle "polluter pays". We quote the relevant observations;

"The question of liability of the respondents to defray the costs of remedial measures can also be looked into from another angle, which has now come to be accepted universally as a sound principle, viz., the "Polluter Pays" Principle.

NEUTRAL CITATION

C/SCA/2664/2020 JUDGMENT DATED: 08/01/2025

undefined

[Historic Pollution - Does the Polluter Pay?"

By Carolyn Shelbourn-Journal of Planning and Environmental Law, Aug.1974 issue.]

"The polluter pays principle demands that the financial costs of preventing or remedying damage caused by pollution should lie with the undertakings which cause the pollution, or produce the goods which cause the pollution. Under the principle it is not the role of government to meet the costs involved in either prevention of such damage, or in carrying out remedial action, because the effect of this would be to shift the financial burden of the pollution incident to the taxpayer. The `polluter pays' principle was promoted by the Organization for Economic Co-operation and Development [OECD] during the 1970s when there was great public interest in environmental issues.

During this time there were demands on government and other institutions to introduce policies and mechanisms for the protection of the environment and the public from the threats posed by pollution in a modern industrialized society. Since then there has been considerable discussion of the nature of the polluter pays principle, but the precise scope of the principle and its implications for those involved in past, or potentially polluting activities have never been satisfactory agreed.

Despite the difficulties inherent in defining the principle, the European Community accepted it as a fundamental part of its strategy on environmental matters, and it has been one of the underlying principles of the four Community Action Programmes on the Environment. The current Fourth Action Programme ([1987] O.J.C328/1) makes it clear that `the cost of preventing and eliminating nuisances must in principle be borne by the polluter', and the polluter pays principle has now been incorporated into the European Community Treaty as part of the new Articles on the environment which were introduced by the Single European Act of 1986. Article 130R(2) of the Treaty states that environmental considerations are to play a part in all the policies of the Community, and that action is to be based on three principles: the need for preventative action; the need for environmental damage to be rectified at source; and that the polluter should pay.

Thus, according to this principle, the responsibility for repairing the damage is that of the offending industry. Sections 3 and 5 empower the Central Government to give directions and take measures for giving effect to this principle. In all the circumstances of the case, we think it appropriate that the task of determining the amount required for carrying out the remedial measures, its recovery/realisation and the task of undertaking the remedial measures is placed upon the Central Government in the light of the provisions of the Environment [Protection] Act, 1986. It is, of course,

NEUTRAL CITATION

C/SCA/2664/2020 JUDGMENT DATED: 08/01/2025

undefined

open to the Central Government to take the help and assistance of State Government, R.P.C.B. or such other agency or authority, as they think fit."

20. We may also refer to a very recent pronouncement of the Supreme Court in the case of H.P. Bus-Stand Management & Development Authority vs. Central Empowered Committee, reported in (2021) 4 SCC 309. His Lordship Hon'ble Dr. D.Y. Chandrachud, speaking for the Bench, has observed as under;

"53. However, even while using the framework of an environmental rule of law, the difficulty we face is this - when adjudicating bodies are called on to adjudicate on environmental infractions, the precise harm that has taken place is often not susceptible to concrete quantification. While the framework provides valuable guidance in relation to the principles to be kept in mind while adjudicating upon environmental disputes, it does not provide clear pathways to determine the harm caused in multifarious factual situations that fall for judicial consideration. The determination of such harm requires access to scientific data which is often times difficult to come by in individual situations.

54. In an article in the Georgetown Environmental Law Review (2020), Arnold Kreilhuber and Angela Kariuki explain the manner in which the environmental rule of law seeks to resolve this imbroglio [Arnold Kreilhuber and Angela Kariuki, "Environmental Rule of Law in the Context of Sustainable Development", 32 Georgetown Environmental Law Review 591 (2020)]

"One of the main distinctions between environmental rule of law and other areas of law is the need to make decisions to protect human health and the environment in the face of uncertainty and data gaps. Instead of being paralyzed into inaction, careful documentation of the state of knowledge and uncertainties allows the regulated community, stakeholders, and other institutions to more fully understand why certain decisions were made."

The point, therefore, is simply this - the environmental rule of law calls on us, as judges, to marshal the knowledge emerging from the record, limited though it may sometimes be, to respond in a stern and decisive fashion to violations of environmental law. We cannot be stupefied into inaction by not having access to complete details about the manner in which an environmental law violation has occurred or its full implications. Instead, the framework, acknowledging the imperfect world that we inhabit, provides a roadmap to deal with environmental law violations, an absence of clear evidence of consequences notwithstanding.

In the case before us, it is not possible for us to determine in quantifiable terms the exact effect of the construction of the Hotel-

NEUTRAL CITATION

C/SCA/2664/2020 JUDGMENT DATED: 08/01/2025

undefined

cum-Restaurant structure by the appellant and the second respondent on the ecology of the area. Both of them have tried to argue that the number of trees felled by them, in the case of the present construction, is what it would have been, had they only built a bus stand and a parking space. However, what we can record a determination on is the way in which the appellant and second respondent have gone about achieving this object. Specifically, the parties have engaged in the construction without complying with the plans drawn by the appellant's third-party consultants, which were agreed to by them in the RFP. The construction proceeded even when the TCP Department tried to halt it, refusing to approve its plans. Even the post facto refusal by the MOEF for changing the nature of the diverted forest land was not enough to stop the parties. Ultimately, when they were forced to halt the construction by the CEC, they proceeded with it under the guise of an order of this Court which permitted only legal construction. A combination of these circumstances highlights not only conduct oblivious of the environmental consequences of their actions, but an active disdain for them in favour of commercial benefits. While the second respondent was a private entity, they were actively supported in these efforts by the appellant. Hence, it is painfully clear that their actions stand in violation of the environmental rule of law. Whatever else the environmental rule of law may mean, it surely means that construction of this sort cannot receive our endorsement, no matter what its economic benefits may be. A lack of scientific certainty is no ground to imperil the environment.

I.2 Role of courts in ensuring environmental protection

56. In a recent decision of this Court in Bengaluru Development Authority vs Sudhakar Hegde8, this Court, speaking through one of us (DY Chandrachud, J.) held:

"94. The adversarial system is, by its nature, rights based. In the quest for justice, it is not uncommon to postulate a winning side and a losing side. In matters of the environment and development however, there is no trade-off between the two. The protection of the environment is an inherent component of development and growth...

Professor Corker draws attention to the idea that the environmental protection goes beyond lawsuits. Where the state and statutory bodies fail in their duty to comply with the regulatory framework for the protection of the environment, the courts, acting on actions brought by public spirited individuals are called to invalidate such actions...

95. The protection of the environment is premised not only on the active role of courts, but also on robust institutional frameworks within which every stakeholder complies with its duty to ensure sustainable development. A framework of environmental

NEUTRAL CITATION

C/SCA/2664/2020 JUDGMENT DATED: 08/01/2025

undefined

governance committed to the rule of law requires a regime which has effective, accountable and transparent institutions. Equally important is responsive, inclusive, participatory and representative decision making. Environmental governance is founded on the rule of law and emerges from the values of our Constitution. Where the health of the environment is key to preserving the right to life as a constitutionally recognized value under Article 21 of the Constitution, proper structures for environmental decision making find expression in the guarantee against arbitrary action and the affirmative duty of fair treatment under Article 14 of the Constitution. Sustainable development is premised not merely on the redressal of the failure of democratic institutions in the protection of the environment, but ensuring that such failures do not take place.

In Lal Bahadur vs State of Uttar Pradesh, (2018) 15 SCC 407. this Court underscored the principles that are the cornerstone of our environmental jurisprudence, as emerging from a settled line of precedent: the precautionary principle, the polluter pays principle and sustainable development. This Court further noted the importance of judicial intervention for ensuring environmental protection. In a recent decision in State of Meghalaya & others vs All Dimasa Students Union, (2019) 8 SCC 177), this Court reiterated the key principles of environmental jurisprudence in India, while awarding costs of Rs. 100 crores on the State of Meghalaya for engaging in illegal coal mining.

The UNEP report (supra) also goes on to note [UNEP 'Environmental Rule of Law First Global Report" (January 2019), P. 213]

"Courts and tribunals must be able to grant meaningful legal remedies in order to resolve disputes and enforce environmental laws. As shown in Figure 5.12, legal remedies are the actions, such as fines, jail time, and injunctions, that courts and tribunals are empowered to order. For environmental laws to have their desired effect and for there to be adequate incentives for compliance with environmental laws, the remedies must both redress the past environmental harm and deter future harm."

In its Global Judicial Handbook on Environmental Constitutionalism, the UNEP has further noted[ UNEP, Global Judicial Handbook on Environmental Constitutionalism (3rd Edn., 2019), P.7]

"Courts matter. They are essential to the rule of law. Without courts, laws can be disregarded, executive officials left unchecked, and people left without recourse. And the environment and the human connection to it can suffer. Judges stand in the breach."

The above discussion puts into perspective our decision in the present appeals, through which we shall confirm the directions

NEUTRAL CITATION

C/SCA/2664/2020 JUDGMENT DATED: 08/01/2025

undefined

given by the NGT in its impugned judgment [T.N. Godavarman Thirumulpad v. Union of Inndia, 2016 SCC Online NGT 11196]. The role of courts and tribunals cannot be overstated in ensuring that the 'shield' of the "rule of law" can be used as a facilitative instrument in ensuring compliance with environmental regulations.

"

21. We are not impressed by the submission canvassed on behalf of the writ applicants that they were not given any opportunity of hearing before determining the interim environment damage compensation. As noted above, each and every unit at Morbi is responsible for causing environmental damage. We are informed that the State Government has to recover around Rs.500/- Crore from the polluters to undertake the necessary remedial measures. We are of the view that the writ applicants are liable to pay the interim environment damage compensation. This payment shall be subject to the final report of the three institutes referred to above that may come on record in future. We take this opportunity to request (i) NEERI (ii) The Indian Institute of Public Health and (iii) AMPRI to expedite the study so that further steps can be taken in that direction.

22. We are of the view that the three institutes, referred to above, may take some more time before the entire study is completed and an appropriate report is filed. In such circumstances, we should direct the writ applicants to deposit 25% of the amount stipulated in each of the notices towards the interim environment damage compensation. The Gujarat Pollution Control Board shall proceed to recover 25% of the amount as stated in the individual notices issued to the writ applicants towards the interim environment damage compensation. Let this exercise be undertaken at the earliest.

23. This batch of writ applications shall now be notified for hearing once the final report comes on record."

4. We may note that at the time of admission, this Court has refused to acknowledge the contentions of the writ petitioners that they were not given any opportunity of hearing before determining the interim environment damage compensation. It was recorded that each and every unit at Morbi is responsible for causing environment damage.

5. It was also observed that the writ petitioners are liable to pay the interim environment damage compensation and the payment shall be subject to the final report of the

NEUTRAL CITATION

C/SCA/2664/2020 JUDGMENT DATED: 08/01/2025

undefined

three institutes referred to above that may come on record in future.

6. While saying so, the petitioners were directed to deposit 25% of the amount stipulated in each of the notices towards the interim environment damage compensation, recording that the three institutes which are required to conduct a study for computing compensation causing environment damages would require some time to complete the entire study. The Gujarat Pollution Control Board (GPCB) has been directed to proceed to recover 25% of the amount as stated in the individual notices issued to the writ applicants towards the interim environment damage compensation.

7. It seems that the order dated 06.08.2021 passed by this Court was subjected to challenge before the Apex Court in Special Leave to Appeal (C ) No.(s) 16667 of 2021, wherein vide order dated 29.10.2021, the Apex Court has refused to interfere in the matter noticing that the Special Leave Petition was filed against the interim order whereunder the High Court had ordered for depositing of only 25% of the amount stipulated in the notices. It was, however, left open for the writ petitioners / appellants therein to raise any objection to the notice issued before the High Court. It was further observed that the petitioners shall be at liberty to raise objections by way of counter affidavits before the High Court.

8. When the matter was taken up on 28.06.2024, when the Special Civil Application No. 1808 of 2020 was listed as leading writ petition, it was noted by us in the order dated

NEUTRAL CITATION

C/SCA/2664/2020 JUDGMENT DATED: 08/01/2025

undefined

20.06.2024 that three institutes namely National Environmental Engineering Research Institute (CSIR - NEERI), the Indian Institute of Public Health and Advanced Materials and Processes Research Institute (AMPRI) were conducting studies in accordance with the order dated 06.03.2019 passed by the National Green Tribunal (NGT). It was placed before us by the learned advocate appearing for the GPCB that the detailed report was to be prepared after evaluation of the preliminary report, which was to be submitted by three organizations before the Oversight Committee headed by a retired High Court Judge constituted by the National Green Tribunal. Awaiting the said report, we posted the matter on 20.08.2024. Again awaiting the final report of the Oversight Committee, we posted the matter further on 17.09.2024.

9. When the matter was taken up on 04.12.2024, it was brought before us with the affidavit dated 03.12.2024 that three institutes have submitted their reports to the Oversight Committee on 02.12.2024 / 03.12.2024. In terms of the directions contained in the order dated 06.03.2019 of the National Green Tribunal (NGT), an executive summary of the three reports was being prepared by the Oversight Committee, which will be submitted to the National Green Tribunal.

10. Taking note of the above, we posted the matter today, i.e. 08.01.2025, noticing that the Oversight Committee is to collate reports of three experts body, which have been entrusted to assess the damages in their expert areas and the Oversight Committee has been constituted in terms of the directions issued by the NGT in the order dated 06.03.2019.

NEUTRAL CITATION

C/SCA/2664/2020 JUDGMENT DATED: 08/01/2025

undefined

11. Today, when the matter was taken up, the executive summary of the studies carried out by the three experts institutes, prepared by the Oversight Committee, filed along with the affidavit on behalf of respondent No.3, has been placed before us.

12. A perusal of the relevant paragraphs of the affidavit placing the said report indicates that:-

"

1. It is further submitted that the Oversight Committee as constituted vide order dated 06.03.2019 passed by the Ld. NGT (Supra) was pleased to consider the reports submitted by all the three agencies viz. AMPRI (Advanced Materials and Processes Research Institute), IIPH (Indian Institute of Public Health), NEERI (National Environmental Engineering Research Institute). The executive summary prepared by the Oversight Committee attributes compensation to all the 606 industrial units identified by the present deponent. A formula has been decided to be adopted for computing the calculation of compensation to be payable by each industry. The methodology adopted by the Oversight Committee in the executive summary is based on equitable distribution of compensation amounting to approximately Rs. 122 Crores. The distribution is based on the scale of the industry i.e. small scale determined by investment being less than 5 Crores, medium scale based investment between 5-10 Crores and large scale based on investment more than 10 Crores. The Oversight Committee has also adopted the scaling methodology elaborated in a formula which considers the category of the industry, the capacity of the gasifiers, the number of days the gasifier has been utilized in conjunction with the class in which the industry falls. The present deponent craves leave to further elaborate the same during the course of hearing. Copy of the executive summary of the studies carried out by the three expert institute (Supra) is annexed hereto and marked as ANNEXURE - A. The relevant abstract of executive summary of Oversight Committee is reproduced hereunder for ready reference of this Hon'ble Court: -

"Thus, the committee is of the opinion that such damage compensation shall be attributed to all 606 industrial units identified by the GPCB. It is evident that identified

NEUTRAL CITATION

C/SCA/2664/2020 JUDGMENT DATED: 08/01/2025

undefined

industries having coal gasifiers from which compensation is to be levied are categorized as small, medium, and large-scale industries based on their investment and therefore it appeared to committee not just to consider them at par when determining the levy of damage compensation. The financial capacity, operational scale, and impact by each category of industry may also differ significantly. To impose an equal levy on all industries would be inequitable, as it fails to account for these disparities. Therefore, a methodology for an equitable distribution of compensation, tailored to the specific size, capacity of the gasifier for which GPCB has are liable data would help to ensure that the burden is shared fairly and justly accordingly.

Further, in light of the absence of concrete, readily available data/evidences on the factual number of days-hours of operation of the gasifier(s), the actual quantity of production taken, the actual quantity of gas consumed, the actual quantity of coal consumed for each identified industry for the period of the possession of the gasifier(s) by each of the identified industry, it becomes challenging to accurately determine the individual shares of compensation based on precise operational metrics. Considering this limitation, it is both fair and reasonable to consider alternative factors, such as the capacity of the gasifier and the scale of the industry, as a basis for determining the equitable share of the compensation. By utilizing these factors, a more balanced and equitable approach can be achieved while also acknowledging the practical constraints posed by the unavailability of precise operational data of individual industries.

In line with the recommendation in the interim report (April 2019) of the committee; based on the scrutiny of files & records GPCB earlier had identified 606 industrial units which have installed coal gasifier & liable for the payment of this interim EDC. Earlier, therefore, directiveswere issued by GPCB for deposition of interim EDC to these industrial units. The same set of industrial units are required to pay compensation for this amount as calculated by concerned institutes too based on number of days of possession/operation of the gasifier.

Therefore, in light of above oversight committee decided for the equitable distribution of compensation as per the following scaling factor which is based on the range of the coal gasifier capacity, scale of each industry and number of year the gasifier is in possession/operation besides the factor of number of days has been adequately addressed during calculation of EDC by respective institutes. This is the most rational and logical approach in such a situation."

NEUTRAL CITATION

C/SCA/2664/2020 JUDGMENT DATED: 08/01/2025

undefined

2. In this regard it is submitted that based on the investment made by the respective industries the industries are categorized into small, medium and large scale industries. The industries having the investment of less than or equal to 5 crores at relevant point of time are categorized as small scale industries, industries having investment of more than 5 crores but less than or equal to 10 crores at relevant point of time are categorized as medium scale industries whereas industries having investment of more than 10 crores at relevant point of time are categorized at large scale industries. The Oversight Committee has based on the production of gas of each of the coal based gasifier measured in Standard Cumic Meters(SCM) per day has further categorized industries into small, medium and large. The industries having capacity of less than or equal to 50,000 SCM/day are categorized as small scale industries, industries having capacity between 50,001 to 1,00,000 SCM/day are categorized as medium scale industries and industries having capacity of 1,00,001 or more SCM/day are categorized as large scale industries. The Oversight Committee has decided to apply factor ranging from 0.8 to 1.3 in the formula for equitable division of compensation to be levied on each of the industries. For ready reference of this Hon'ble Court the formula for determination of compensation is reproduced hereunder:

Compensation to Total (Factor days of the (Days of possession/

be levied from = compensation x respective group x operation of gasifier

individual industry (TC) (FDg) by the individual industry

_________________ (D)

Total Factor days of _______________________

the all group Number of days of

({FD)g possession/operation

of gasifier of

respective group

(DG)

3. The total amount towards the cost of studies and damage assessment cost is about 122.05 crores. Hypothetically the present deponent has calculated the compensation for one industry viz Affil Vitrified Pvt. Ltd. i.e. mentioned at serial no. 14 in the table at internal pg. no. 37 of the report. By applying formula, the industry falls under the large category having the capacity of greater than 1,00,001 SCM/day. The group of such industries have worked for 37,090 days. thereafter the factor 1.3

NEUTRAL CITATION

C/SCA/2664/2020 JUDGMENT DATED: 08/01/2025

undefined

is applied considering the size of the industry. Hence the factor days of this group will be 48,217. The total factor days of all the groups applying the respective factor comes to 9,60,828. In our example the respective industry has used a coal gasifier for 2045 days. therefore the amount of compensation to be paid by this particular industry will be 33,76,816. The calculation is as under:

-

1,22,04,39,562 X (48217/960828) X (2045/37090) = 33,76,816. The statement showing the calculation of the days using the respective factors and the details of calculation of compensation Affil Vitrified Pvt. Ltd. is annexed hereto and marked as ANNEXURE-B. "

13. Mr. Kamal Trivedi, learned Advocate General appearing on behalf of the State Respondents and GPCB would submit that the Oversight Committee has computed the damages, which is attributable to all 606 industrial units identified by the GPCB. Identified industries having coal gasifiers, from which compensation is to be levied are categorized as small, medium and large scale industries based on their investment so as to determine the levy of damage compensation in a just and proper manner. The financial capacity, operational scale, impact by each category of industry may also differ significantly.

14. It was submitted that the Oversight Committee found it inequitable to impose an equal levy on all industries, ignoring these disparities. The methodology is, therefore, adopted for an equitable distribution of compensation, tailored to the specific size, capacity of the gasifiers, for which GPCB has reliable data, to ensure that the burden is shared fairly and justly amongst all.

NEUTRAL CITATION

C/SCA/2664/2020 JUDGMENT DATED: 08/01/2025

undefined

15. Taking note of the above, we may record the submissions of the learned Senior Counsels appearing for the petitioners that many of the petitioners have closed their industries; stopped use of coal gasifiers much earlier and were not operating their industries for a sufficient long time. According to them, some of the petitioners had established their industries using coal gasifiers as per the permission granted by the GPCB and they have followed the norms laid down by the GPCB in the permission letter. Some of the learned counsels for the petitioners had argued that the petitioners to whom they represent cannot be made liable to damages and it cannot be levied from them as they cannot be said to have violated any of the environment laws.

16. It was argued that the categorization of the industries in three categories by the Oversight Committee is unfair, inasmuch as, there cannot be any formula for distribution of environment damages, inasmuch as, the damages were required to be computed depending upon the size of the industry, period and quantity of production. It was sought to be argued by Mr. K. K. Sharma, learned advocate appearing for some of the petitioners in the connected writ petitions (seven in number) that the petitioners therein were not using coal gasifiers at all. Even this is the case of many of the learned advocates appearing for petitioners in the connected writ petitions (total 550 matters in number). The petitioners, thus, seek to dispute their liability for damage compensation as computed by the Oversight Committee. Essentially, the challenge is sought to be raised to the report of

NEUTRAL CITATION

C/SCA/2664/2020 JUDGMENT DATED: 08/01/2025

undefined

the Oversight Committee on the premise that the Oversight Committee was required to grant opportunity of hearing to each of the petitioners herein and the report is in ignorance of factual data.

17. Be that as it may, we may record that the Oversight Committee has been constituted pursuant to the order dated 06.03.2019 of the National Green Tribunal (NGT), which reads as under:-

"21. In view of the above, it is clear that coal gasifiers are no longer viable. Inspection by GPCB shows high level of air pollution which is dangerous for health and environment. 'Sustainable Development' and 'Precautionary' principles are to be upheld.

22. Purpose of economic development in any region is to provide opportunities for improved living by removing poverty and unemployment. While industrial development invariably creates more jobs in any region, such development has to be sustainable and compliant with the norms of environment. In absence of this awakening or tendency for monitoring, industrialization has led to environmental degradation on account of industrial pollution. It is imperative to ensure that steps are taken to check such pollution to uphold statutory norms. Adequate and effective pollution control methods are necessary.

23. We may also note that as per data compiled by the CPCB MorbiWankaner is one of the polluted industrial clusters. Vide order dated 13.12.2018 in Original Application No. 1038/2018, this Tribunal considered the subject matter of critically polluted industrial clusters and directed preparation of action plans by the respective States for remedying the situation.

24. Even though, this area is polluted but not 'critically polluted', the same may not be covered by the said order, but the fact remains that there is high amount of pollution as shown by the latest report of the GPCB quoted above in para no. 13. PM10 is equal to 552.66 and PM2.5 is equal to 289.61. Stringent measures are, thus, required in the interest of protection of environment and public health.

25. Accordingly, we allow the applications and direct the GPCB to close all coal gasifiers industries and units operating with the help of coal gasifiers without prejudice to such units switching over to non-coal gasifiers or PNG or technology consistent with the above report. The GPCB must initiate immediate steps for prosecution of the industries which have operated in violation of law and recover compensation for

NEUTRAL CITATION

C/SCA/2664/2020 JUDGMENT DATED: 08/01/2025

undefined

causing damage to the environment and public health. This amount may be assessed by a Committee with representatives of CPCB, GPCB and NEERI. The CPCB will be the nodal agency for coordination and compliance. The Committee may suggest restoration plan.

26. The Committee may give its report within one month by e-mail at [email protected]

27. The Committee may take into account the cost of reversing the damage caused and also the amount to be recovered which will operate as deterrent and render any polluting activity non-profitable.

28. To oversee the execution of this order by the GPCB, we appoint an Oversight Committee headed by Justice B.C. Patel, former Chief Justice of Delhi High Court and former Judge of Gujarat High Court who is already heading an Oversight Committee constituted by this Tribunal vide order dated 16.01.2019 in O.A. 606/2018. He will also be assisted by a representative of CPCB. The GPCB will provide all logistics to Justice Patel. Any person concerned with execution of this order will be at liberty to represent to the said Oversight Committee.

29. Learned Counsel for the GPCB states that expenses incurred by the NEERI will be paid as per direction of this Tribunal within one month from today.

30. Industries have filed applications which have no merit and are not maintainable under Sections 14 and 15 of the National Green Tribunal Act, 2010. Same is the position with regard to the applications of the manufacturers.

All the applications stand disposed of accordingly."

18. Taking note of the directions issued by the NGT in the above noted paragraphs of the order dated 06.03.2019, we find that all the issues sought to be raised before us regarding the correctness of the report of the Oversight Committee can only be raised by the petitioners before the NGT. However, it is open for the petitioners to avail any other alternative remedy if available in law, inasmuch as, it is not permissible for this Court to sit over the report of the Oversight Committee as a Court of appeal, which has been constituted by the NGT while directing the GPCB to close all coal gasifier industries and units operating with the help of coal gasifiers and to initiate fresh

NEUTRAL CITATION

C/SCA/2664/2020 JUDGMENT DATED: 08/01/2025

undefined

steps for prosecution of the industries, which have operated in violation of law and recover compensation for causing damages to the environment and public health.

19. The three expert bodies have submitted their reports in compliance of the order passed by the NGT, wherein direction was issued to assess the damages compensation amount by a committee with representatives of Central Pollution Control Board (CPCB), Gujarat Pollution Control Board (GPCB) and National Environmental Engineering Research Institute (CSIR - NEERI).

20. The Oversight Committee headed by Justice B. C. Patel, Former Chief Justice of the Delhi High Court and Former Judge of the Gujarat High Court has been constituted vide order dated 16.01.2019 by the NGT and direction was issued that the Oversight Committee shall be assisted by the representative of the CPCB and the reports of the expert bodies shall be assessed by the Oversight Committee to ascertain the damages.

21. In view of the above, we dispose of all the writ petitions with the observations and directions that we have not entered into the merits of the claim of any of the petitioners herein about their liability towards compensation or the issues pertaining to the quantum of damages computed by the Oversight Committee. It is open for the petitioners to avail appropriate remedy available in law.

NEUTRAL CITATION

C/SCA/2664/2020 JUDGMENT DATED: 08/01/2025

undefined

22. Consequently, in view of the disposal of the said writ petitions, all the civil applications pending in the connected writ petitions, if any, stand disposed of.

23. All the issues agitated before us are left open, to be raised before the NGT or any other competent authority, as maybe advised.

(SUNITA AGARWAL, CJ )

(PRANAV TRIVEDI,J) SAHIL S. RANGER

 
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 : MAIMS

 
 
Latestlaws Newsletter