Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M.Sainudheen vs State Of Kerala
2023 Latest Caselaw 7803 Ker

Citation : 2023 Latest Caselaw 7803 Ker
Judgement Date : 26 July, 2023

Kerala High Court
M.Sainudheen vs State Of Kerala on 26 July, 2023
WP(C)Nos.11517/2020
& con.cases                          1


                IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                    PRESENT
                   THE HONOURABLE MR. JUSTICE T.R.RAVI
         WEDNESDAY, THE 26TH DAY OF JULY 2023 / 4TH SRAVANA, 1945
                         WP(C) NO. 11517 OF 2020
PETITIONERS:

     1       MOHAMMED MEHTHAR
             AGED 61 YEARS
             S/O.PAREED MEHTHAR, PAYYIL HOUSE, MARIYATHURUTHU P.O.,
             KOTTAYAM, PIN-686017.
     2       SUBEESH BABU,
             AGED 36 YEARS
             S/O.BABU, VELLARIMATTATHIL HOUSE, UZHAVOOR P.O., KOTTAYAM.

             BY ADV SRI K.R.VINOD



RESPONDENTS:

     1       THE DISTRICT COLLECTOR
             OFFICE OF THE DISTRICT COLLECTOR, COLLECTORATE, KOTTAYAM,
             PIN-686001.
     2       THE ADDITIONAL DISTRICT MAGISTRATE,
             OFFICE OF THE DISTRICT COLLECTOR,
             COLLECTORATE, KOTTAYAM, PIN-686001.
     3       THE EXECUTIVE ENGINEER,
             PUBLIC WORKS DEPARTMENT,
             OFFICE OF THE EXECUTIVE ENGINEER, KOTTAYAM,
             PIN-686001.
     4       STATE OF KERALA,
             REPRESENTED BY THE SECRETARY TO THE PUBLIC WORKS
             DEPARTMENT, THIRUVANANTHAPURAM, PIN-695001.
     5       CENTRAL POLLUTION CONTROL BOARD,
             PARIWESH BHAVAN, CBD CUM OFFICE COMPLEX, EAST ARJUN NAGAR,
             DELHI, PIN-110032, REPRESENTED BY TIS CHAIRMAN.
     6       KERALA STATE POLLUTION CONTROL BOARD,
             PATTOM P.O., THIRUVANANTHAPURAM-695004, REPRESENTED BY ITS
             CHAIRMAN.
     7       INDIAN OIL CORPORATION LIMITED,
             TRIVANDRUM DIVISIONAL OFFICE, REPRESENTED BY THE DEPUTY
             GENERAL MANAGER (RETAIL SALES), GROUND FLOOR, PREMIER
             PARK, INCHAKKAL BYE PASS ROAD,
             VALLAKADAVU P.O.,
             THIRUVANANTHAPURAM, PIN-695 008.
 WP(C)Nos.11517/2020
& con.cases                            2



     8        JOBEL BABU,
              AGED 27 YEARS
              S/O.BABU, PONMANKAL HOUSE, THELLAKOM P.O.,
              KOTTAYAM, PIN-686630.

              BY ADVS.
              SRI.R.SUNIL KUMAR
              GOVERNMENT PLEADER SRI M.RAJEEV
              SRI.S.SUJIN
              SRI.M.GOPIKRISHNAN NAMBIAR
              SMT.A.SALINI LAL
              SRI.K.JOHN MATHAI
              SRI.JOSON MANAVALAN
              SRI.KURYAN THOMAS
              SRI.PAULOSE C. ABRAHAM
              SHRI.PRANOY HARILAL
              SRI T.NAVEEN
              SRI RAAJESH S.SUBRAHMANIAN


      THIS    WRIT     PETITION   (CIVIL)   HAVING    BEEN   FINALLY     HEARD   ON
25.01.2023,    ALONG    WITH   WPC   12302/2020   &   CON.CASES,   THE   COURT   ON
26.07.2023 DELIVERED THE FOLLOWING:
 WP(C)Nos.11517/2020
& con.cases                       3



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                               PRESENT
                 THE HONOURABLE MR. JUSTICE T.R.RAVI
     WEDNESDAY, THE 26TH DAY OF JULY 2023 / 4TH SRAVANA, 1945
                       WP(C) NO. 12302 OF 2020
PETITIONERS:

     1     SAJEESH K.T.
           AGED 42 YEARS
           S/O.THANKAPPAN, KONATHUKUDY HOUSE, KIZHAKKUMBHAGAMKARA,
           KIZHAKKUMBHAGAM VILLAGE, KANJOOR P.O., ERNAKULAM
           DISTRICT, PIN 683 575.
     2     DEVASSIKUTTY
           AGED 70 YEARS
           S/O.THOMAS, PUTHUSSERY HOUSE, KIZHAKKUMBHAGAMKARA,
           KIZHAKKUMBHAGAM VILLAGE, KANJOOR P.O., ERNAKULAM
           DISTRICT, PIN - 683 575.

           BY ADVS.
           SRI KRISHNADAS P. NAIR
           SMT.K.L.SREEKALA


RESPONDENTS:

     1     THE SECRETARY, KANJOOR GRAMA PANCHAYATH
           KANJOOR P.O., ERNAKULAM DISTRICT - 683 589.
     2     THE DISTRICT COLLECTOR
           COLLECTORATE, KAKKANAD, ERNAKULAM DISTRICT - 682 030.
     3     THE ADDITIONAL DISTRICT MAGISTRATE
           COLLECTORATE, KAKKANAD, ERNAKULAM DISTRICT - 682 030.
     4     THE ASSISTANT ENVIRONMENTAL ENGINEER
           KERALA STATE POLLUTION CONTROL BOARD, KAKKANAD,
           ERNAKULAM - 682 030.
     5     THE SENIOR TOWN PLANNER
           REGIONAL TOWN PLANNING OFFICE, KAKKANAD, ERNAKULAM -
           682 030.
     6     THE CHIEF REGIONAL MANAGER - RETAIL
           HINDUSTAN PETROLEUM CORPORATION LIMITED, P.B.NO.1601,
           ERNAKULAM NORTH P.O., ERNAKULAM - 682 017.
     7     ANOOP JACOB KOTTOOR
           AGED 35 YEARS, S/O.JACOB KOTTOOR, KARIPPASSERY,
           VATTAPPARAMB P.O., ERNAKULAM - 683 579.
 WP(C)Nos.11517/2020
& con.cases                          4


     8       JACOB KOTTOORAN
             AGED 67 YEARS, S/O.VARGHESE, KOTTOOR HOUSE,
             KIZHAKKUMBHAGAMKARA, KIZHAKKUMBHAGAM VILLAGE, KANJOOR
             P.O., ERNAKULAM DISTRICT, PIN - 683 575.
     9       JOHNY
             AGED 71 YEARS, S/O.VARGHESE, KOTTOOR VILLAGE,
             KIZHAKKUMBHAGAMKARA, KIZHAKKUMBAGAM VILLAGE, KANJOOR
             P.O., ERNAKULAM DISTRICT, PIN - 683 575.

             BY ADVS.
             SRI M.RAJEEV, GOVT.PLEADER
             SRI. T.NAVEEN SC, KERALA STATE POLLUTION CONTROL BOARD,
             SRI.M.GOPIKRISHNAN NAMBIAR


      THIS   WRIT   PETITION   (CIVIL)   HAVING   BEEN   FINALLY   HEARD   ON
25.01.2023, ALONG WITH WPC 11507/2020 & CON.CASES, THE COURT ON
26.07.2023 DELIVERED THE FOLLOWING:
 WP(C)Nos.11517/2020
& con.cases                       5




               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                               PRESENT
                 THE HONOURABLE MR. JUSTICE T.R.RAVI
     WEDNESDAY, THE 26TH DAY OF JULY 2023 / 4TH SRAVANA, 1945
                       WP(C) NO. 14388 OF 2020
PETITIONER:

           ANU SHAJI
           AGED 36 YEARS
           WIFE OF SHAJI,
           KEECHIYIL HOUSE,
           NEERATTUPURAM P.O.,
           ALAPPUZHA-689 571

           BY ADVS.
           SRI P.B.SAHASRANAMAN
           SRI.T.S.HARIKUMAR



RESPONDENTS:

     1     KERALA STATE POLLUTION CONTROL BOARD
           REPRESENTED BY ITS CHAIRMAN,
           REPRESENTED BY ITS MEMBER SECRETARY,
           KERALA STATE POLLUTION CONTROL BOARD
           PATTOM P.O.,
           THIRUVANANTHAPURAM-695 004
     2     THE ENVIRONMENTAL ENGINEER
           KERALA STATE POLLUTION CONTROL BOARD,
           AMC/X/501,
           THATHAMPALLY P.O.,
           ALAPPUZHA-688 013
     3     THE CENTRAL POLLUTION CONTROL BOARD,
           REPRESENTED BY ITS CHAIRMAN,
           PARIVESH BHAWAN,
           EAST ARJUN NAGAR,
           DELHI-110 032
     4     JUBY JACOB
           KOPPARAPPARAMPIL HOUSE,
           NEERATTUPURAM P.O.,
           THALAVADY,
           ALAPUZHA-689 571
 WP(C)Nos.11517/2020
& con.cases                          6


     5       THE TERRITORY MANAGER (RETAIL)
             BHARAT PETROLEUM CORPORATION LIMITED,
             IRIMPANAM INSTALLATION,
             IRIMPANAM,KOCHI-682 309

             BY ADVS.
             SRI. T.NAVEEN SC, KERALA STATE POLLUTION CONTROL BOARD,
             SRI.S.SUJIN
             SRI.CHERIAN GEE VARGHESE
             SRI.M.GOPIKRISHNAN NAMBIAR
             SRI.P.HARIDAS
             SRI.K.JOHN MATHAI
             SRI.BIJU HARIHARAN
             SRI.JOSON MANAVALAN
             SRI.KURYAN THOMAS
             SRI.R.B.BALACHANDRAN
             SRI.RENJI GEORGE CHERIAN
             SRI.PAULOSE C. ABRAHAM
             SRI.RAJA KANNAN
             SRI.P.C.SHIJIN
             SRI.RISHIKESH HARIDAS
             SRI RAAJESH S.SUBRAHMANIAN (SC)




      THIS   WRIT   PETITION   (CIVIL)   HAVING   BEEN   FINALLY   HEARD   ON
25.01.2023, ALONG WITH WPC 11507/2020 & CON.CASES, THE COURT ON
26.07.2023 DELIVERED THE FOLLOWING:
 WP(C)Nos.11517/2020
& con.cases                       7



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                               PRESENT
                 THE HONOURABLE MR. JUSTICE T.R.RAVI
     WEDNESDAY, THE 26TH DAY OF JULY 2023 / 4TH SRAVANA, 1945
                       WP(C) NO. 15500 OF 2020
PETITIONER:

           PILSON THOMAS
           AGED 54 YEARS
           S/O. THOMAS, CHETHALEN HOUSE, PULLUR PO , MUKUNDAPURAM
           TALUK, THRISSUR DISTRICT, PIN - 680683.

           BY ADV SRI BIJU .C. ABRAHAM


RESPONDENTS:

     1     THE DISTRICT COLLECTOR
           THRISSUR, CIVIL STATION, AYYANTHOLE, THRISSUR DISTRICT,
           PIN-680004.
     2     THE ADDITIONAL DISTRICT MAGISTRATE,
           THRISSUR, CIVIL STATION, AYYANTHOLE, THRISSUR DISTRICT,
           PIN- 680004.
     3     THE TAHSILDAR,
           MUKUNDAPURAM, CIVIL STATION, IRINJALAKUDA, THRISSUR
           DISTRICT, PIN -680121.
     4     THE VILLAGE OFFICER,
           PULLUR VILLAGE OFFICE, MUKUNDAPURAM TALUK, THRISSUR
           DISTRICT, PIN-680683.
     5     THE MURIYAD GRAMA PANCHAYATH
           MURIYAD, THRISSUR DISTRICT, PIN 680683, REPRESENTED BY
           ITS SECRETARY.
     6     CHIEF REGIONAL MANAGER,
           REGIONAL OFFICE, HINDUSTAN PETROLEUM CORPORATION LTD,
           KOZHIKODE RETAIL REGION, WEST HILL CHUNGAM, KOZIHKODE,
           PIN- 673005.
     7     THE ENVIRONMENTAL ENGINEER
           THRISSUR, KERALA STATE POLLUTION CONTROL BOARD
           THRISSUR, PARAVATTANI P O, OLLUKKARA, THRISSUR, PIN
           680655.
     8     TOTTO THOMAS,
           S/O. THOMAS, CHERADAY HOUSE, PULLUR P O, MUKUNDAPURAM
           TALUK, THRISSUR DISTRICT, PIN- 680683.
 WP(C)Nos.11517/2020
& con.cases                          8


     9       PULLUR PETRO PARK,
             PULLUR P O, THRISSUR PIN - 680683, REPRESENTED BY ITS
             MANAGING PARTNER, BINEESH M.B, MANAKKAL HOUSE,
             KALLICHITHRA, NEAR PAYAMPARAM DEVI TEMPLE, NADAMPADAM,
             VARANDAARAPPILLY, THRISSUR, PIN -680304.

             BY ADVS.
             SRI M.RAJEEV, GOVT.PLEADER SRI T.NAVEEN (SC)
             SMT.P.R.REENA
             SRI.M.GOPIKRISHNAN NAMBIAR
             SRI. T.NAVEEN SC, KERALA STATE POLLUTION CONTROL BOARD,
             SRI.R.SUNIL KUMAR
             SMT.A.SALINI LAL
             SRI.K.JOHN MATHAI
             SRI.JOSON MANAVALAN
             SRI.KURYAN THOMAS
             SRI.PAULOSE C. ABRAHAM


      THIS   WRIT   PETITION   (CIVIL)   HAVING   BEEN   FINALLY   HEARD   ON
25.01.2023, ALONG WITH WPC 11507/2020 & CON.CASES, THE COURT ON
26.07.2023 DELIVERED THE FOLLOWING:
 WP(C)Nos.11517/2020
& con.cases                      9



              IN THE HIGH COURT OF KERALA AT ERNAKULAM
                              PRESENT
                THE HONOURABLE MR. JUSTICE T.R.RAVI
     WEDNESDAY, THE 26TH DAY OF JULY 2023 / 4TH SRAVANA, 1945
                      WP(C) NO. 15873 OF 2020
PETITIONER:

           MINI MATHEW
           AGED 46 YEARS
           W/O. THOMAS ABRAHAM, VARUKUNNEL HOUSE,
           PALAD MANIMOOOLY P.O. VAZHIKKADAVU, MALAPPURAM 679 333.

           BY ADVS.
           PRASUN.S
           SRI.N.A.RETHEESH


RESPONDENTS:
     1     THE DISTRICT COLLECTOR
           OFFICE OF THE COLLECTOR, CIVIL STATION, MALAPPURAM 676
           505.
     2     THE ADDITIONAL DISTRICT MAGISTRATE,
           OFFICE OF THE DISTRICT COLLECTOR, CIVIL STATION,
           MALAPPURAM 676 505.
     3     THE CENTRAL POLLUTION CONTROLLER BOARD,
           REPRESENTED BY ITS CHAIRMAN, PARIWESH BHAVAN, CBD CUM
           OFFICE COMPLEX, EAST ARJUN NAGAR, DELHI 110 032.
     4     THE STATE POLLUTION CONTROL BOARD,
           REPRESENTED BY ITS MEMBER SECRETARY, PATTOM P.O.
           THIRUVANANTHAPURAM 695 0004.
     5     THE DISTRICT MEDICAL OFFICER
           (HEALTH), CIVIL STATION RD, UP HILL, MALAPPURAM, KERALA
           676 505.
     6     THE EXECUTIVE ENGINEER,
           PUBLIC WORK DEPARTMENT, OFFICE OF THE EXECUTIVE
           ENGINEER, MANJERI, MALAPPURAM 679 328.
     7     THE DISTRICT SUPPLY OFFICER,
           THE OFFICE OF THE DISTRICT SUPPLY OFFICER, MALAPPURAM
           UP HILL, MALAPPURAM 676 505.
     8     THE REGIONAL FIRE OFFICER,
           DEPARTMENT OF FIRE AND RESCUE,
           CIVIL STATION, PALAKKAD 678 001.
 WP(C)Nos.11517/2020
& con.cases                          10


     9       THE TAHSILDAR,

             NILAMBUR TALUK OFFICE, MALAPPURAM 679 329.
    10       THE HINDUSTAN PETROLEUM CORPORATION LIMITEE,
             REPRESENTED BY THE CHIEF REGIONAL MANAGER, KOZHIKODE
             RETAIL REGIONAL ELATHUR, KOZHIKKODE 673 303.
    11       SHAHJAHAN,
             S/O. SHOUKATH ALI, THAYYIL HOUSE, KALATHINKADAVU,
             NILAMBUR P.O. MALAPPURAM 679 329.
    12       SHOUKATH ALI,
             S/O. ALAVI, THAYYIL HOUSE, KALATHINKADAVU, NILAMBUR,
             P.O. MALAPPURAM 679 329.
    13       THE VAZHIKKADAVU GRAMA PANCHAYATH,
             REPRESENTED BY THE SECRETARY, THE OFFICE OF THE
             VAZHIKKADAVU GRAMA PANCHAYATH, VAZHIKKADAVU P.O.
             MALAPPURAM 679 333.

             BY ADVS.
             SRI.PHILIP J.VETTICKATTU
             SRI.M.P.PRABHAKARAN (PALAKKAD)
             SRI T.NAVEEN (SC)
             SRI RAAJESH S.SUBRAHMANIAN (SC)
             SRI M.RAJEEV, GOVT.PLEADER


      THIS   WRIT   PETITION   (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
25.01.2023, ALONG WITH WPC 11507/2020 & CON.CASES, THE COURT ON
26.07.2023 DELIVERED THE FOLLOWING:
 WP(C)Nos.11517/2020
& con.cases                        11



                IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                  THE HONOURABLE MR. JUSTICE T.R.RAVI
     WEDNESDAY, THE 26TH DAY OF JULY 2023 / 4TH SRAVANA, 1945
                        WP(C) NO. 15917 OF 2020
PETITIONER/S:

           K.S.KOMU
           AGED 65 YEARS
           S/O. SEETHY, KADAVIL HOUSE, PONJASSERY P O,
           PERUMBAVOOR, ERNAKULAM DISTRICT, PIN-683547.

           BY ADVS.
           K.R.VINOD
           M.S.LETHA
           K.S.SREEREKHA
           NABIL KHADER



RESPONDENT/S:

     1     THE DISTRICT COLLECTOR
           OFFICE OF THE DISTRICT COLLECTOR, CIVIL STATION,
           KUNNUMPURAM, KAKKANAD, ERNAKULAM, ERNAKULAM - 682030.
     2     THE ADDITIONAL DISTRICT MAGISTRATE
           OFFICE OF THE DISTRICT COLLECTOR, CIVIL STATION,
           KUNNUMPURAM, KAKKANAD, ERNAKULAM-682030.
     3     THE CHIEF ENGINEER,
           PUBLIC WORKS DEPARTMENT,
           THIRUVANANTHAPURAM-695036.
     4     THE DISTRICT SUPPLY OFFICER,
           FOOD AND CIVIL SUPPLIES DEPARTMENT, ERNAKULAM, PIN-
           682030.
     5     STATE OF KERALA,
           REPRESENTED BY THE SECRETARY TO THE PUBLIC WORKS
           DEPARTMENT, THIRUVANANTHAPURAM, PIN - 695001.
     6     CENTRAL POLLUTION CONTROL BOARD,
           PARIWESH BHAVAN, CBD CUM OFFICE COMPLEX, EAST ARJUN
           NAGAR, DELHI, PIN-110032, REPRESENTED BY ITS CHAIRMAN.
     7     KERALA STATE POLLUTION CONTROL BOARD,
           KERALA STATE POLLUTION CONTROL BOARD, PATTOM P.O,
           THIRUVANANTHAPURAM-695004, REPRESENTED BY ITS CHAIRMAN.
 WP(C)Nos.11517/2020
& con.cases                          12
     8       BHARAT PETROLEUM CORPORATION LTD,
             REPRESENTED BY ITS TERRITORY MANAGER - RETAIL, BPCL,
             IRUMPANAM INSTALLATION, KOCHI-682309.
     9       ELDHO PAUL
             NAMMANARIL HOUSE, KIZHAKKAMBALAM, ERNAKLAM, PIN-683562.

             BY ADVS.
             SRI.S.SUJIN
             SRI.M.GOPIKRISHNAN NAMBIAR
             SMT.A.SALINI LAL
             SRI.R.SUNIL KUMAR
             SRI.K.JOHN MATHAI
             SRI.JOSON MANAVALAN
             SRI.KURYAN THOMAS
             SRI.PAULOSE C. ABRAHAM
             SRI.RAJA KANNAN
             SRI T.NAVEEN (SC)
             SRI RAAJESH S.SUBRAHMANIAN (SC)
             SRI M.RAJEEV, GOVT.PLEADER




      THIS   WRIT   PETITION   (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
25.01.2023, ALONG WITH WPC 11507/2020 & CON.CASES, THE COURT ON
26.07.2023 DELIVERED THE FOLLOWING:
 WP(C)Nos.11517/2020
& con.cases                        13



                IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                  THE HONOURABLE MR. JUSTICE T.R.RAVI
     WEDNESDAY, THE 26TH DAY OF JULY 2023 / 4TH SRAVANA, 1945
                        WP(C) NO. 5928 OF 2021
PETITIONER/S:


     1     ANEESAN P. ALIAS ANEESH
           AGED 55 YEARS
           S/O GOVINDAN,
           VALIYAKANDIYIL (H),
           KARIYAD P.O.,
           KANNUR-673 316
     2     RAMAKRISHNAN.K.,
           AGED 54 YEARS
           S/O.BALAN,
           PADINJARAYIL (H),
           KARIYAD P.O.,
           KANNUR-673 316

           BY ADVS.
           SRI V.HARISH
           SRI.RAJAN VISHNURAJ


RESPONDENT/S:


     1     KERALA STATE POLLUTION CONTROL BOARD
           PATTOM P.O.,
           THIRUVANANTHAPURAM-695 004,
           REPRESENTED BY ITS CHAIRMAN
     2     ENVIRONMENTAL ENGINEER
           KERALA STATE POLLUTION CONTROL BOARD,
           DISTRICT OFFICE,
           6TH FLOOR,RUBCO HOUSE,
           SOUTH BAZAR,
           KANNUR-670 002
     3     M/S.MOTHAL FILLING STATION,
           HPCL DEALER, PALLIKKUNI,
           NEAR MOTHEL BRIDGE,
           KARIYAD SOUTH P.O.,
           KANNUR-673 316,
           REPRESENTED BY ITS MANAGER
           AUTHORIZED PERSON
 WP(C)Nos.11517/2020
& con.cases                          14
     4       CENTRAL POLLUTION CONTROL BOARD,
             PARIVESH BHAVAN,
             EAST ARJUN NAGAR,
             DELHI-110 032,
             REPRESENTED BY ITS CHAIRMAN

             BY ADVS.
             SRI. T.NAVEEN SC, KERALA STATE POLLUTION CONTROL BOARD,
             SRI.R.SUNIL KUMAR
             S.SUJIN
             SMT.A.SALINI LAL
             SRI RAAJESJ S.SUBRAHMANIAN




      THIS   WRIT   PETITION   (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
25.01.2023, ALONG WITH WPC 11507/2020 & CON.CASES, THE COURT ON
26.07.2023 DELIVERED THE FOLLOWING:
 WP(C)Nos.11517/2020
& con.cases                       15
               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                               PRESENT
                 THE HONOURABLE MR. JUSTICE T.R.RAVI
     WEDNESDAY, THE 26TH DAY OF JULY 2023 / 4TH SRAVANA, 1945
                       WP(C) NO. 6858 OF 2021
PETITIONERS:

     1     VELAYUDHAN V.T.,
           AGED 61 YEARS
           S/O. SANKUNNI, VELLITHODI HOUSE, NEETHU NIVAS,
           VALIYETTIPARAMBU, MANJERI, MALAPPURAM 676 121.
     2     SUKUMARAN V.T.,
           AGED 56 YEARS
           S/O. SANKUNNI, VELLITHODI HOUSE, VALIYETTIPARAMBU,
           MANJERI, MALAPPURAM 676 121.

           BY ADVS.
           SRI K.M.SATHYANATHA MENON
           SMT.KAVERY S THAMPI



RESPONDENTS:

     1     THE STATE OF KERALA,
           REPRESENTED BY ITS SECRETARY, DEPARTMENT OF INDUSTRIES
           AND COMMERCE, GOVERNMENT SECRETARIAT,
           THIRUVANANTHAPURAM, PIN 695 001.
     2     THE DISTRICT COLLECTOR,
           CIVIL STATION, MALAPPURAM, PIN 676 505.
     3     THE ADDITIONAL DISTRICT MAGISTRATE,
           CIVIL STATION MALAPPURAM, PIN 676 505.
     4     THE CENTRAL POLLUTION CONTROL BOARD
           (CPCB), REPRESENTED BY ITS SECRETARY, PARIVESH BHAVAN
           EAST ARJUN NAGAR, NEW DELHI 110 032.
     5     KERALA STATE POLLUTION CONTROL BOARD,
           DISTRICT OFFICE, UP HILL, P.O. MALAPPURAM, 676 505,
           REPRESENTED BY ENVIRONMENTAL ENGINEER.
     6     THE DIVISIONAL OFFICER,
           FIRE AND RESCUE SERVICES, CIVIL STATION P.O. PALAKKAD
           678 001.
     7     THE MANJERI MUNICIPALITY,
           MANJERI, MALAPPURAM DISTRICT, REPRESENTED BY ITS
           SECRETARY.
 WP(C)Nos.11517/2020
& con.cases                          16
     8       INDIA OIL CORPORATION LIMITETD,
             KOZHIKODE DIVISIONAL OFFICE, P.M.K. TOWER, KOZHIKODE
             673 020, REPRESENTED BY ITS CHIEF DIVISIONAL MANAGER.
     9       NIHAL MOHAMMED,
             S/O. AHAMED HAJI, PULIKKAL HOUSE, NEDIYIRUPPU,
             KONDOTTY, MALAPPURAM DISTRICT 673 638.

             BY ADVS.
             SRI S.SUJIN
             SRI T.NAVEEN SC, KERALA STATE POLLUTION CONTROL BOARD,
             SHRI.R.RANJITH (MANJERI), SC, MANJERI MUNICIPALITY
             SRI.M.GOPIKRISHNAN NAMBIAR
             SMT.A.SALINI LAL
             SRI.R.SUNIL KUMAR
             SRI.K.JOHN MATHAI
             SRI.JOSON MANAVALAN
             SRI.KURYAN THOMAS
             SRI.PAULOSE C. ABRAHAM
             SRI.RAJA KANNAN
             SRI RAAJESH S.SUBRAHMANIAN
             SRI M.RAJEEV, GOVT.PLEADER


      THIS   WRIT   PETITION   (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
25.01.2023, ALONG WITH WPC 11507/2020 & CON.CASES, THE COURT ON
26.07.2023 DELIVERED THE FOLLOWING:
 WP(C)Nos.11517/2020
& con.cases                        17



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                 THE HONOURABLE MR. JUSTICE T.R.RAVI
     WEDNESDAY, THE 26TH DAY OF JULY 2023 / 4TH SRAVANA, 1945
                       WP(C) NO. 11495 OF 2021
PETITIONER:

           CHANDRAN K
           AGED 70 YEARS
           S/O LATE KOMBI, NEERKODE KALAM, MANCHIRA, CHITTUR POST,
           PALAKKAD DISTRICT-678101.

           BY ADVS.
           SAJAN VARGHEESE K.
           LIJU. M.P



RESPONDENTS:

     1     THE HINDUSTAN PETROLEUM CORPORATION LTD
           RETAIL REGION, KOZHIKKODE-673005, REPRESENTED BY THE
           CHIEF REGIONAL MANAGER.
     2     THE DISTRICT COLLECTOR
           PALAKKAD DISTRICT-678001.
     3     THE ADDITIONAL DISTRICT MAGISTRATE
           CIVIL STATION, PALAKKAD DISTRICT-678001.
     4     THE TAHSILDAR
           CHITUR TALUK, PALAKKAD DISTRICT-678101.
     5     THE VILLAGE OFFICER
           CHITTUR VILLAGE OFFICE, CHITTUR POST, PALAKKAD
           DISTRICT-678101.
     6     NALLEPILLY GRAMA PANCHAYAT
           NALLEPILLY , CHITTUR TALUK, PALAKKAD DISTRICT-678553,
           REPRESENTED BY THE SECRETARY.
     7     KERALA STATE POLLUTION CONTROL BOARD
           PATTOM POST, THIRUVANANTHAPURAM-695004, REPRESENTED BY
           THE CHAIRMAN.
     8     VEERAMAHESWARI
           W/O MANIMURUKAN, ANNAI ILLAM,
           THELUNGU STREE5T, CHITTUR POST,
           PALAKKAD DISTRICT-678101.
 WP(C)Nos.11517/2020
& con.cases                          18


     9       MANIMURAKAN,()FATHER'S NAME NOT KNOWN, ANNAI ILLAM,
             THELUNGU STREET, CHITTUR POST, PALAKKAD DIST. 678 101.
 ADDL.R10 THE CENTRAL POLLUTION CONTROL BOARD
          PARIVERSH BHAWAN,EAST ARJUN NAGAR, DELHI-110032,REP.BY
          THE CHAIRMAN.(ADDL.R10 IMPLEADED AS PER ORDER DATED
          19/07/2021 IN IA.1/2021 IN WP(C).

             BY ADVS.
             SRI M.RAJEEV, GOVT.PLEADER
             SRI M.GOPIKRISHNAN NAMBIAR
             VINOD KUMAR.C
             R.SUNIL KUMAR
             RAAJESH S.SUBRAHMANIAN (SC)
             K.JOHN MATHAI
             KURYAN THOMAS
             JOSON MANAVALAN
             PAULOSE C. ABRAHAM
             RAJA KANNAN
             SRI. T.NAVEEN SC, KERALA STATE POLLUTION CONTROL BOARD,
             A.SALINI LAL


      THIS   WRIT   PETITION   (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
25.01.2023, ALONG WITH WPC 11507/2020 & CON.CASES, THE COURT ON
26.07.2023 DELIVERED THE FOLLOWING:
 WP(C)Nos.11517/2020
& con.cases                       19



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

                 THE HONOURABLE MR. JUSTICE T.R.RAVI

     WEDNESDAY, THE 26TH DAY OF JULY 2023 / 4TH SRAVANA, 1945

                       WP(C) NO. 17601 OF 2021

PETITIONER:


           JITHESHKUMAR,
           AGED 49 YEARS, S/O. VELU,
           KAIPPILLI HOUSE, VELUTHJOOR ERAVU,
           THRISSUR, KERALA - 680620.

           BY ADVS.

           SRI ATUL SOHAN
           SRI K.V.SOHAN



RESPONDENTS:

     1     INDIAN OIL CORPORATION LTD.,
           REPRESENTED BY DEPUTY GENERAL MANAGER,
           COCHIN DIVISIONAL OFFICE,
           PANAMPILLY AVENUE, PANAMPILLY NAGAR P.O.,
           PIN-682036.
     2     THE DISTRICT COLLECTOR,
           THRISSUR DISTRICT,
           FIRST FLOOR, CIVIL STATION,
           CIVIL LINES ROAD, KALYAN NAGAR,
           AYYANTHOLE, THRISSUR, KERALA, PIN-680003.
     3     ARIMPUR GRAMA PANCHAYATH,
           REPRESENTED BY ITS SECRETARY,
           THRISSUR KANJANI VADANAPPALLY ROAD,
           ARIMBUR, KERALA, PIN-680012.
     4     THE KERALA STATE POLLUTION CONTROL BOARD
           REPRESENTED BY ITS CHAIRMAN,
           KERALA STATE POLLUTION CONTROL BOARD,
           HEAD OFFICE, PATTOM P.O.,
           THIRUVANANTHAPURAM, KERALA, PIN-695004.
 WP(C)Nos.11517/2020
& con.cases                     20


     5     THE CENTRAL POLLUTION CONTROL BOARD,
           REPRESENTED BY ITS CHAIRMN,
           CENTRAL POLLUTION CONTROL BOARD,
           PARIVESH BHAWAN, EAST ARJUN NAGAR,
           DELHI, PIN-110032.
           *ADDL.R6 & R7 ARE IMPLEADED
           SOMASUNDARAN C.V.
           VILLA NO. 37, CHERUVARE VALIYAVEETTIL HOUSE,
 ADDL.R6
           PUZAHAKKAL, PUZHAKAL P.O. SHOBHA CITY,
           THRISSUR, INDIA PIN:680553.
           (ADDL.R6 IS IMPLEADED AS PER ORDER DATED 15/09/2021 IN
           I.A. 1/2021 IN WPC 17601/2021)
 *ADDL.R7 [LETHA SOMASUNDARAN
          FLAT NO. A1, ANCHORAGE APARTMENTS,
          KEERAMKULANGARA, EAST FORT P.O.
          THRISSUR, KERALA, PIN:680005].
           (ADDL. R7 IS IMPLEADED AS PER ORDER DATED 15.09.2021 IN
           I.A. 1/2021 IN WPC 17601/2021)
           *[The fact of death of Addl.R7 and of Addl.R6 is one of
           the legal representatives of the deceased Addl.R7 is
           recorded as per order dt.26.7.2023 in IA.1/22 in WPC
           17601/21]
           ADDL.R8 & R9 IMPLEADED:
 ADDL.R8   DEPUTY CHIEF CONTROLLER OF EXPLOSIVES ERNAKULAM
           SUB CIRCLE OFFICE, C2-IIIRD FLOOR, CGO COMPLEX,
           KAKKANAD, ERNAKULAM - 682037.
 ADDL.R9   JT.CHIEF CONTROLLER OF EXPLOSIVES SOUTH CIRCLE, A AND D
           WING, BLOCK 1-8, SECOND FLOOR, SHASTRI BHAVAN, 26
           HADDOWS ROAD, NUNGAMBAKKAM, CHENAI - 600 006.
           (ADDL.R8 & R9 IMPLEADED AS PER ORDER DT.26.7.23 IN
           I.A.NO.2/22)
           ADDL.R10 & R11 IMPLEADED
 ADDL.R10 MALAVIKA SOMASUNDARAN,
          AGED 23 YEARS, D/O SOMASUNDARAN,
          CHERUPURA VALIYAVEETIL HOUSE, PUZHAKKAL POST, SOBHA
          CITY LIFE STYLE VILLA-37,
          THRISSUR DISTRICT - 680 553.


 ADDL.R11 SRIDHI V.S
          AGED 28 YEARS, S/O SHARATH,
          VALATH HOUSE, THALIKULAM POST,
          THRISSUR DISTRICT - 680 569.
           (ADDL.R10 & R11 IMPLEADED AS PER ORDER DT.26.7.23 IN
          I.A.NO.5/22)
 WP(C)Nos.11517/2020
& con.cases                          21
             BY ADVS.
             SRI.M.GOPIKRISHNAN
             SRI.G.SANTHOSHKUMAR, SC, ARIMBUR GRAMA PANCHAYAT,
             THRISSUR
             SRI.T.NAVEEN SC, KERALA STATE POLLUTION CONTROL BOARD,
             SRI.RAAJESH S.SUBRAHMANIAN
             SRI.K.P.SURESH KUMAR
             SRI.K.JOHN MATHAI
             SRI.JOSON MANAVALAN
             SRI.KURYAN THOMAS
             SRI.PAULOSE C. ABRAHAM
             SRI.RAJA KANNAN
             SRI.K.C.VISWAMBARAN
             SRI.K.C.VISWAMBARAN
             SRI.S.SUJIN
             SRI.M.RAJEEV, GOVERNMENT PLEADER




      THIS   WRIT   PETITION   (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
25.01.2023, ALONG WITH WPC 11507/2020 & CON.CASES, THE COURT ON
26.07.2023 DELIVERED THE FOLLOWING:
 WP(C)Nos.11517/2020
& con.cases                       22



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                               PRESENT
                 THE HONOURABLE MR. JUSTICE T.R.RAVI
     WEDNESDAY, THE 26TH DAY OF JULY 2023 / 4TH SRAVANA, 1945
                       WP(C) NO.18031 OF 2021
PETITIONER:

           JINU K.G.
           AGED 31 YEARS
           S/O.KUTTAPPAN, T.C.11/810, NALANDA HOUSE, NALANDA JN.,
           NANTHANCODE, THIRUVANANTHAPURAM.

           BY ADVS.
           SRI R.SUNIL KUMAR
           MS. A.SALINI LAL



RESPONDENTS:

     1     THE STATE OF KERALA
           REP. BY THE ADDL. CHIEF SECRETARY, KERALA PUBLIC WORKS
           DEPARTMENT, GOVERNMENT SECRETARIAT,
           THIRUVANANTHAPURAM - 695 001.
     2     KERALA PUBLIC WORKS DEPARTMENT
           REP. BY THE PROJECT DIRECTOR, KERALA STATE TRANSPORT
           PROJECT JAGAD BUILDINGS,
           KOWDIAR P.O.,
           THIRUVANANTHAPURAM - 695 003.
     3     THE EXECUTIVE ENGINEER
           PWD ROADS DIVISION, THIRUVANANTHAPURAM - 695 033.
     4     THE DISTRICT COLLECTOR
           COLLECTORATE, THIRUVANANTHAPURAM DIST. - 695 035.
     5     INDIAN OIL CORPORATION LIMITED
           REP. BY ITS DEPUTY GENERAL MANAGER, GROUND FLOOR,
           PREMIER PARK, INCHAKKAL BYE PASS ROAD, VALLAKKADAVU
           P.O., THIRUVANANTHAPURAM - 695 008.
     6     THE CENTRAL POLLUTION CONTROL BOARD
           EAST ARJUN NAGAR, NEW DELHI - 110 032 REP. BY ITS
           DIRECTOR.
     7     THE KERALA STATE POLLUTION CONTROL BOARD
           REPRESENTED BY ITS CHAIRMAN, PATTOM P.O.,
           THIRUVANANTHAPURAM - 695 004.
 WP(C)Nos.11517/2020
& con.cases                          23


     8       THE ENVIRONMENTAL ENGINEER
             KERALA STATE POLLUTION CONTROL BOARD, DISTRICT OFFICE,
             PLAMOODU, PATTOM - 695 004.
     9       THE DISTRICT TOWN PLANNER
             DEPARTMENT OF COUNTRY AND TOWN PLANNING,
             DISTRICT TOWN PLANNING OFFICE,
             THIRUVANANTHAPUAM - 695 034.

             BY ADVS.
             SRI M.GOPIKRISHNAN NAMBIAR
             SRI RAAJESH S.SUBRAHMANIAN
             SRI K.JOHN MATHAI
             SRI JOSON MANAVALAN
             SRI KURYAN THOMAS
             SRI PAULOSE C. ABRAHAM
             SRI RAJA KANNAN
             SRI T.NAVEEN
             SRI M.RAJEEV, GOVT.PLEADER


      THIS   WRIT   PETITION   (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
25.01.2023, ALONG WITH WPC 11507/2020 & CON.CASES, THE COURT ON
26.07.2023 DELIVERED THE FOLLOWING:
 WP(C)Nos.11517/2020
& con.cases                       24


               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

                 THE HONOURABLE MR. JUSTICE T.R.RAVI

     WEDNESDAY, THE 26TH DAY OF JULY 2023 / 4TH SRAVANA, 1945

                       WP(C) NO. 27900 OF 2021


PETITIONERS:



     1     HAMZA K.,
           S/O. MOIDEEN, HOUSE NO. 12/108,
           KUROOR HOUSE, PERUNTHALLOOR P.O.,
           TIRUR, MALAPPURAM, KERALA-676102.
     2     ABIDA K.,
           W/O. ANWAR KURUR, KANNATH HOUSE,
           PERUNTHALLOOR P.O., TIRUR,
           MALAPPURAM DISTRICT, KERALA-676102.
     3     NASAR,
           S/O. ALI, VELUTHEDATH PARAMBIL (H),
           PERUNTHALLOOR P.O., TIRUR,
           MALAPPURAM DISTRICT, KERALA-676102.
     4     SAJITHA,
           W/O. ABDUSAMAD,
           VELUTHEDATH PARAMBIL HOUSE,
           PERUNTHALLOOR P.O., TIRUR,
           MALAPPURAM DISTRICT, KERALA-676102.
     5     HAMZA K.,
           S/O. KHADER, KUROOR HOUSE,
           PERUNTHALLOOR P.O., TIRUR,
           MALAPPURAM DISTRICT, KERALA-676102.
     6     KHALID,
           S/O. HAMZA, KUROOR HOUSE,
           PERUNTHALLOOR P.O., TIRUR,
           MALAPPURAM DISTRICT, KERALA-676102.

           BY ADVS.
           ATUL SOHAN
           VINAI JOHN,
           R.REJI (ATTINGAL)
           SREEJA SOHAN K.
 WP(C)Nos.11517/2020
& con.cases                     25
RESPONDENTS:


     1     AIR AND WATER APPELLATE AUTHORITY,
           REPRESENTED BY ITS CHAIRMAN,
           DEVI KRIPA BUILDING, TC 13/29(8),
           2ND FLOOR, KANNAMMOOLA, PETTAH,
           THIRUVANANTHAPURAM DISTRICT-695024.
     2     CENTRAL POLLUTION CONTROL BOARD,
           REPRESENTED BY ITS CHAIRMAN,
           PARIVESH BHAVAN,EAST ARJUN NAGAR,
           DELHI-110032.
     3     KERALA STATE POLLUTION CONTROL BOARD,
           REPRESENTED BY ITS CHAIRMAN,
           HEAD OFFICE, PATTOM P.O.,
           THIRUVANANTHAPURAM-695004.
     4     ENVIRONMENTAL ENGINEER,
           KERALA STATE POLLUTION CONTROL BOARD,
           DISTRICT OFFICE, NO. 19/269-A,
           PERINTHALMANNA ROAD, UP HILL P.O.,
           MALAPPURAM DISTRICT-676505.
     5     M/S. PROPOSED PETROL PUMP,
           REPRESENTED BY ITS MANAGER/AUTHORIZED PERSON BIJU K.P.,
           TRIPANGODE,TIRUR,
           MALAPPURAM DISTRICT-676102.
     6     ADDITIONAL DISTRICT MAGISTRATE,
           MALAPPURAM, OFFICE OF THE DISTRICT COLLECTOR,
           CIVIL STATION, UP HILL,
           MALAPPURAM DISTRICT,KERALA, PIN-676505.
     7     CHIEF DIVISIONAL RETAIL SALES MANAGER,
           INDIAN OIL CORPORATION LIMITED,
           KOZHIKODE DIVISIONAL OFFICE,
           2ND FLOOR, PMK TOWERS,
           CIVIL STATION P.O.,WAYANAD ROAD,
           KOZHIKODE DISTRICT,KERALA-673020.
     8     BIJU K.P.,S/O. SUBRAMANIAN,
           R/O. KATTIKAATTUPARAMBIL HOUSE,
           EZHOOR, TIRUR TALUK,
           MALAPPURAM DISTRICT,
           KERALA, PIN-676101.
     9     MUHAMMED KUTTY,
           AGED 49 YEARS, S/O. POKER ALIAS BAVA,
           KAMBILA VALAPPIL HOUSE, CHAMRAVATTOM P.O.,
           TIRUR TALUK,MALAPPURAM DISTRICT, PIN-676101.

           BY ADVS.SRI RAAJESH S.SUBRAHMANIAN
           SRI M.GOPIKRISHNAN NAMBIAR
           SRI K.JOHN MATHAI
 WP(C)Nos.11517/2020
& con.cases                          26
             SRI JOSON MANAVALAN
             SRI KURYAN THOMAS
             SRI PAULOSE C. ABRAHAM
             SRI RAJA KANNAN
             SRI T.NAVEEN
             SRI M.RAJEEV, GOVERNMENT PLEADER


      THIS   WRIT   PETITION   (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
25.01.2023, ALONG WITH WPC 11507/2020 & CON.CASES, THE COURT ON
26.07.2023 DELIVERED THE FOLLOWING:
 WP(C)Nos.11517/2020
& con.cases                       27
               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                               PRESENT
                 THE HONOURABLE MR. JUSTICE T.R.RAVI
     WEDNESDAY, THE 26TH DAY OF JULY 2023 / 4TH SRAVANA, 1945
                       WP(C) NO. 10367 OF 2021
PETITIONER:

           M.SAINUDHEEN
           AGED 60 YEARS
           SON OF MOIDEEN KUNJU, AGED 60 YEARS, NADAKKAVINTE
           KIZHAKKATHIL, PALLIMURI, PORUVAZHY, SOORANADU P.O,
           KOLLAM.

           BY ADVS.
           SRI P.K.NIJOY
           SMT.C.PRABITHA
           SMT.K.R.REMYA (KARUKAYIL)
           SRI.REJOICE B.CHEMBAKASSERIL



RESPONDENTS:

     1     STATE OF KERALA
           REPRESENTED BY SECRETARY TO GOVERNMENT, LOCAL SELF
           GOVERNMENT DEPARTMENT, SECRETARIAT, THIRUVANANTHAPURAM-
           01.
     2     THE DISTRICT COLLECTOR,
           COLLECTORATE, KOLLAM-681 013.
     3     CENTRAL POLLUTION CONTROL BOARD,
           OFFICE OF CENTRAL POLLUTION CONTROL BOARD, NEW DELHI
           110 032, REPRESENTED BY ITS DIRECTOR.
     4     THE DISTRICT TOWN PLANNER,
           OFFICE OF DISTRICT TOWN PLANNER, MUNICIPAL BUILDING,
           CHINNAKKADA, KOLLAM-691 013
     5     THE KERALA STATE POLLUTION CONTROL BOARD,
           PATTOM P.O, THIRUVANANTHAPURAM, 695 004, REPRESENTED BY
           ITS CHIEF ENVIRONMENTAL ENGINEER.
     6     THE ENVIRONMENTAL ENGINEER,
           KERALA STATE POLLUTION CONTROL BOARD, DISTRICT OFFICE,
           KOLLAM-691 013
     7     NARAYA ENERGY LTD.,
           6B, 6TH FLOOR, NOEL FOCUS, SEAPORT AIRPORT ROAD,
           CHITTETHUKARA, CSEZ P.O-682 037, REPRESENTED BY ITS
           MANAGING DIRECTOR.
 WP(C)Nos.11517/2020
& con.cases                          28


     8       PORUVAZHY GRAMA PANCHAYATH,
             OFFICE OF PORUVAZHY GRAMA PANCHAYATH, OFFICE OF
             PORUVAZHY GRAMA PANCHAYATH, PORUVAZHY P.O, KOLLAM-680
             520, REPRESENTED BY ITS SECRETARY.
     9       SAINUDEEN S,
             SON OF SULAIMAN RAWTHER, AGED 56 YEARS, S.S. NIVAS,
             PADINJATTOM KIZHAKKU, SOORANADU P.O, SOORANADU NORTH
             VILLAGE, KUNNATHUR TALUK, KOLLAM, PRESENTLY RESIDING AT
             PARANKIMAVILAYIL VEEDU, THEKKE MURI, SOORANADU P.O,
             KOLLAM-690 522
    10       SAJITHA,
             WIFE OF SAINUDEEN S, S.S. NIVAS, PADINJATTOM KIZHAKKU,
             SOORANADU NORTH VILLAGE, KUNNATHOOR TALUK, KOLLAM,
             PRESENTLY RESIDING AT PARANKIMAVILAYIL VEEDU, THEKKE
             MURI, SOORANADU P.O, KOLLAM-690 522

             BY ADVS.
             SRI M.RAJEEV, GOVERNMENT PLEADER
             SRI RAAJESH S.SUBRAHMANIAN
             SRI S.BIJU (KIZHAKKANELA)
             SHRI.VINOY VARGHESE KALLUMOOTTIL SC PORUVAZHY GRAMA
             PANCHAYAT
             SRI JOHNSON GOMEZ
             SRI SANJAY JOHNSON
             MS.SREEDEVI S.
             SRI ENLIN MARY RODRIGUS
             SRI MOHAMED SHEHARAN
             SRI DINOOP P.D.
             SRI SANJITH JOHNSON


      THIS   WRIT   PETITION   (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
25.01.2023, ALONG WITH WPC 11507/2020 & CON.CASES, THE COURT ON
26.07.2023 DELIVERED THE FOLLOWING:
 WP(C)Nos.11517/2020
& con.cases                      29



              IN THE HIGH COURT OF KERALA AT ERNAKULAM
                              PRESENT
                THE HONOURABLE MR. JUSTICE T.R.RAVI
     WEDNESDAY, THE 26TH DAY OF JULY 2023 / 4TH SRAVANA, 1945
                      WP(C) NO. 11907 OF 2021
PETITIONER:

           M. SAINUDEEN
           AGED 60 YEARS
           S/O. MOIDEEN KUNJU, NADAKKAVINTE KIZHAKKATHIL,
           PALLIMURI, PORUVAZHY, SOORANADU P. O., KOLLAM.

           BY ADV S.MOHAMMED AL RAFI


RESPONDENTS:
     1     STATE OF KERALA
           REPRESENTED BY SECRETARY TO GOVERNMENT, ENVIRONMENT
           DEPARTMENT, SECRETARIAT, THIRUVANANTHAPURAM - 695 001.
     2     CENTRAL GOVERNMENT
           REPRESENTED BY ITS SECRETARY TO GOVERNMENT, MINISTRY OF
           PETROLEUM AND NATURAL GAS, SHASHTRI BHAWAN, NEW DELHI -
           110 001.
     3     DISTRICT COLLECTOR
           COLLECTORATE, KOLLAM - 681013.
     4     CENTRAL POLLUTION CONTROL BOARD
           REPRESENTED BY ITS DIRECTOR, OFFICE OF THE CENTRAL
           POLLUTION CONTROL BOARD, PARIVESH BHAWAN , CBD-CUM-
           OFFICE COMPLEX, EAST ARJUN NAGAR, NEW DELHI - 110 032.
     5     DISTRICT TOWN PLANNER, KOLLAM
           OFFICE OF DISTRICT TOWN PLANNER, MUNICIPAL BUILDING,
           CHINNAKKADA, KOLLAM - 691 001.
     6     KERALA STATE POLLUTION CONTROL BOARD
           REPRESENTED BY ITS CHIEF ENVIRONMENTAL ENGINEER, PATTOM
           P. O., THIRUVANANTHAPURAM - 695 003.
     7     ENVIRONMENTAL ENGINEER
           KERALA STATE POLLUTION CONTROL BOARD, DISTRICT OFFICE,
           KOLLAM - 691 001.
     8     NAYARA ENERGY LTD.
           REPRESENTED BY ITS MANAGING DIRECTOR, 6B, 6TH FLOOR,
           NOEL FOCUS, SEAPORT AIRPORT ROAD, CHITTETHUKARA, CSEZ
           P. O., ERNAKULAM - 682 037.
 WP(C)Nos.11517/2020
& con.cases                          30


     9       PORUVAZHY GRAMA PANCHAYAT
             REPRESENTED BY ITS SECRETARY, OFFICE OF PORUVAZHY GRAMA
             PANCHAYATH, PORUVAZHY P. O., KOLLAM - 680 520.
    10       SAINUDEEN S.
             AGED 56 YEARS
             S/O. SULAIMAN RAWTHER, S.S. NIVAS, PADINJATTOM
             KIZHAKKU, SOORANADU P. O., SOORANADU NORTH VILLAGE,
             KUNNATHUR TALUK, KOLLAM - 690 522., PRESENTLY RESIDING
             AT PARANKIMAVILAYIL VEEDU, THEKKE MURI, SOORANADU P.
             O., KOLLAM - 690 522.
    11       SAJITHA
             W/O. ABDUL RASHEED, S.S. NIVAS, PADINJATTOM KIZHAKKU,
             SOORANADU P. O., SOORANADU NORTH VILLAGE, KUNNATHUR
             TALUK, KOLLAM - 690 522., PRESENTLY RESIDING AT
             PARANKIMAVILAYIL VEEDU, THEKKE MURI, SOORANADU P. O.,
             KOLLAM - 690 522.

             BY ADVS.
             SRI M.RAJEEV, GOVT.PLEADER SMT.VANDANA P., CGC
             SRI. T.NAVEEN SC, KERALA STATE POLLUTION CONTROL BOARD,
             SRI RAAJESH S.SUBRAHMANIAN
             JOHNSON GOMEZ
             VINOY VARGHESE KALLUMOOTTILL
             S.BIJU (KIZHAKKANELA)
             SANJAY JOHNSON


      THIS   WRIT   PETITION   (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
25.01.2023, ALONG WITH WPC 11507/2020 & CON.CASES, THE COURT ON
26.07.2023 DELIVERED THE FOLLOWING:
 WP(C)Nos.11517/2020
& con.cases                        31



                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

                  THE HONOURABLE MR. JUSTICE T.R.RAVI

     WEDNESDAY, THE 26TH DAY OF JULY 2023 / 4TH SRAVANA, 1945

                        WP(C) NO. 12880 OF 2021

PETITIONER/S:
           SAINUDEEN S.,
           AGED 56 YEARS, S/O SULAIMAN RAWTHER,
           SS NIVAS, PADIJATTOM KIZAHKU,
           SOORANAD P.O,
           SOORANAD NORTH VILLAGE,
           KUNNATHUR TALUK,
           KOLLAM DISTRICT, KERALA.
           PRESENTLY RESIDING AT PARANKIMAMVILAYIL VEEDU,
           THEKKE MURI, SOORANAD P.O,
           KOLLAM DISTRICT-690522.

           BY ADVS.
           SRI S.BIJU (KIZHAKKANELA)
           SRI JOHNSON GOMEZ


RESPONDENTS:

     1     THE STATE OF KERALA,
           REPRESENTED BY THE SECRETARY,
           DEPARTMENT OF REVENUE,
           SECRETARIAT,
           THIRUVANANTHAPURAM
           PIN-695001.
     2     THE DISTRICT COLLECTOR,
           KOLLAM DISTRICT COLLECTORATE,
           KOLLAM-691013.
     3     PORUVAZHI GRAMA PANCHAYATH,
           REPRESENTED BY ITS SECRETARY,
           AMBALATHUM BHAGOM P.O,
           PORUVAZHI,
           KOLLAM-690520.
 WP(C)Nos.11517/2020
& con.cases                        32


     4     SECRETARY,
           PORUVAZHI GRAMA PANCHAYATH,
           AMBALATHUM BHAGOM P.O,
           PORUVAZHI,
           KOLLAM-690520.
     5     THE NAYARA ENERGY LTD(FORMERLY ESSAR OIL LTD)
           REPRESENTED BY ITS JOINT GM,
           DIVISIONAL MANAGER, RETAIL BD, NO.602,
           6TH FLOOR, INFRA FUTURA BUILDING,
           OPPOSITE BHARAT MATHA COLLEGE,
           THRIKKAKARA,
           SEAPORT AIRPORT ROAD,
           KAKKANAD,
           ERNAKULAM DISTRICT,PIN-682021.
     6     SAINUDEEN M.,
           AGED 6 YEARS,
           NADAKKAVINTE KIZHAKKATHIL,
           PALLIMURI, PORUVAZHI,
           SOORANAD P.O,
           KOLLAM DISTRICT-690522.
           ADDL R7. IMPLEADED
 ADDL R7   MUNEER M.
           AGED 51 YEARS, S/O MUHAMMAD,
           MADATHIL HOUSE, PORUVAZHY P.O.,
           KOLLAM DISTRICT, PIN- 690520
           IS IMPLEADED AS PER ORDER DATED 06.08.2021 IN IA
           1/2021.
 ADDL.R8   ADDL R8.IMPLEADED
           A.SHAJAHAN ALIAS ADINADU SHAJI,
           AGED 53 YEARS,
           S/O ALIKUNJU,
           RESIDING AT KOCHUKANJICKAL,
           ADINAD SOUTH,
           KATTILKADAVU, P.O.
           KOLLAM, PIN - 690 542,
           REPRESENTED BY STATE GENERAL SECRETARY,
           CITIZENS' RIGHT PROTECTION COUNCIL,
           REGD.No.KLM/TC/277/2014,
           ADINADU SOUTH,
           KATTILKADAVU, P.O.
           KOLLAM DISTRICT,
           PIN 690 542.
 WP(C)Nos.11517/2020
& con.cases                          33
             IS IMPLEADED AS PER ORDER DATED 26.7.2023 IN IA 1/2022.

             BY ADVS.
             SHRI.VINOY VARGHESE KALLUMOOTTIL,
             SC, PORUVAZHY GRAMA PANCHAYAT.
             SRI SANJAY JOHNSON
             SRI ABDUL SALIM M.
             SRI ALIAS M.CHERIAN
             MS.UTHARA A.S
             SRI JOHN GOMEZ
             SRI VIJAYKRISHNAN S. MENON
             SRI K.M.RAPHY
             SRI ANJALY ELIAS
             SRI BRISTO S PARIYARAM


      THIS   WRIT   PETITION   (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
25.01.2023, ALONG WITH WPC 11507/2020 & CON.CASES, THE COURT ON
26.07.2023 DELIVERED THE FOLLOWING:
 WP(C)Nos.11517/2020
& con.cases                        34



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                               PRESENT
                 THE HONOURABLE MR. JUSTICE T.R.RAVI
     WEDNESDAY, THE 26TH DAY OF JULY 2023 / 4TH SRAVANA, 1945
                       WP(C) NO. 15087 OF 2021
PETITIONER:

           SAINUDHEEN M.
           AGED 60 YEARS
           S/O. MOIDEEN KUNJU, NADAKKAVINTE KIZHAKKETHIL,
           PALLIMURI, PORUVAZHY, SHOORANADU P.O., KOLLAM DISTRICT.

           BY ADVS.
           SRI ABDUL SALIM M.
           SRI NAVANEETH D.PAI



RESPONDENTS:

     1        S.SAINUDHEEN
              AGED 56 YEARS
              S/O. SULAIMAN RAVUTHAR, S.S.NIVAS, PADINJATTOM
              KIZHAKKU, SHOORANADU P.O., SHOORANADU NORTH VILLAGE,
              KOLLAM DISTRICT, PIN-690522.
     2        PORUVAZHY GRAMA PANCHAYAT
              AMBALATHUMBHAGOM P.O., PORUVAZHI, KOLLAM DISTRICT,
              PIN-690520, REPRESENTED BY ITS SECRETARY.
     3        SECRETARY,
              PORUVAZHI GRAMA PANCHAYATH, AMBALATHUMBHAGOM P.O.,
              PORUVAZHI, KOLLAM DISTRICT, PIN-690 520.
     4        THE DISTRICT COLLECTOR,
              COLLECTORATE, KOLLAM DISTRICT, PIN-691013.
     5        THE DISTRICT TOWN PLANNER,
              MUNICIPAL BUILDING, CHINNAKKADA, KOLLAM, PIN-691 001.
     6        THE STATE OF KERALA,
              REPRESENTED BY ITS SECRETARY, LOCAL SELF-GOVERNMENT
              DEPARTMENT, GOVERNMENT SECRETARIAT,
              THIRUVANANTHAPURAM, PIN-695 001.
     7        NARAYA ENERGY LIMITED
              6B, 6TH FLOOR, NOEL FOCUS, SEAPORT AIRPORT ROAD,
              CHITTETHUKARA, CSEZ P.O-682 037 REPRESENTED BY ITS
              MANAGING DIRECTOR
 WP(C)Nos.11517/2020
& con.cases                          35
             ADDL.R8 IMPLEADED
  ADDL.R8    ENVIRONMENTAL ENGINEER,
             KERALA STATE POLLUTION CONTROL BOARD, DISTRICT OFFICE,
             USHUS BUILDING, BIG BAZAR, KOLLAM-691001. (ADDITIONAL
             R8 IS IMPLEADED AS PER ORDER DATED 14/12/2021 IN IA
             4/2021 IN WPC)

             BY ADVS.
             SRI JOHNSON GOMEZ
             SRI M.RAJEEV, GOVT.PLEADER
             SRI JOHN GOMEZ
             SREEDEVI S.
             SRI MOHAMED SHEHARAN
             SRI DINOOP P.D. SRI T.NAVEEN


      THIS   WRIT   PETITION   (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
25.01.2023, ALONG WITH WPC 11507/2020 & CON.CASES, THE COURT ON
26.07.2023 DELIVERED THE FOLLOWING:
 WP(C)Nos.11517/2020
& con.cases                       36



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                               PRESENT
                 THE HONOURABLE MR. JUSTICE T.R.RAVI
     WEDNESDAY, THE 26TH DAY OF JULY 2023 / 4TH SRAVANA, 1945
                       WP(C) NO. 26321 OF 2021
PETITIONER:

           M.SAINUDHEEN,
           AGED 60 YEARS
           SON OF MOIDEEN KUNJU, NADAKKAVINTE KIZHAKKATHIL,
           PALLIMURI, PORUVAZHY, SOORANADU P.O., KOLLAM.

           BY ADVS.
           SRI P.K.NIJOY
           MS.C.PRABITHA
           SRI REJOICE B.CHEMBAKASSERIL




RESPONDENTS:

     1     STATE OF KERALA,
           REPRESENTED BY SECRETARY TO GOVERNMENT, LOCAL SELF
           GOVERNMENT DEPARTMENT, SECRETARIAT, THIRUVANANTHAPURAM-
           695 001.
     2     THE DISTRICT COLLECTOR,
           COLLECTORATE, KOLLAM-681 013.
     3     THE ADDITIONAL DISTRICT MAGISTRATE,
           KOLLAM-686 102.
     4     CENTRAL POLLUTION CONTROL BOARD,
           OFFICE OF CENTRAL POLLUTION CONTROL BOARD, NEW DELHI-
           110 032, REPRESENTED BY ITS DIRECTOR.
     5     JOINT SECRETARY (MARKETING),
           MINISTRY OF PETROLEUM AND NATURAL GAS, GOVERNMENT OF
           INDIA, SHASTRI BAHVAN, NEW DELHI-110 001.
     6     REGIONAL OFFICER, MINISTRY OF ROAD TRANSPORT AND
           HIGHWAYS,
           REGIONAL OFFICE (KERALA AND LAKSHADWEEP REGION), PUBLIC
           OFFICE BUILDING, OPPOSITE TO MUSEUM,
           THIRUVANANTHAPURAM-695 033.
     7     THE EXECUTIVE ENGINEER,
           NATIONAL HIGHWAYS, BEACH ROAD, KOLLAM-691 001.
 WP(C)Nos.11517/2020
& con.cases                          37


     8       DISTRICT TOWN PLANNER, KOLLAM,
             OFFICE OF DISTRICT TOWN PLANNER, MUNICIPAL BUILDING,
             CHINNAKKADA, KOLLAM-691 001.
     9       PORUVAZHY GRAMA PANCHAYATH,
             OFFICE OF PORUVAZHY GRAMA PANCHAAYTH, PORUVAZHY P.O.,
             KOLLAM-680 520, REPRESENTED BY ITS SECRETARY.
    10       NARAYA ENERGY LTD.,
             6B, 6TH FLOOR, NOEL FOCUS, SEAPORT AIRPORT ROAD,
             CHITTETHUKARA, CSEZ P.O., PIN-682 037, REPRESENTED BY
             ITS MANAGING DIRECTOR.
    11       SAINUDEEN.S.,
             AGED 56 YEARS
             SON OF SULAIMAN RAWTHER, SS NIVAS, PADINJATTOM
             KIZHAKKU, SOORANADU P.O., SOORANADU NORTH VILLAGE,
             KUNNATHUR TALUK, KOLLAM, PRESENTLY RESIDING AT
             PARANKIMAVILAYIL VEEDU, THEKKE MURI, SOORANADU P.O.,
             KOLAM-690 522.

             BY ADVS.
             SRI RAAJESH S.SUBRAHMANIAN
             SRI K.SHRIHARI RAO
             SRI JOHNSON GOMEZ
             MS.SREEDEVI S.
             SRI S.BIJU (KIZHAKKANELA)(K/1563/2003)
             SRI SANJAY JOHNSON(K/000671/2018)
             SRI JOHN GOMEZ(K/2010/2019)
             SRI PARSHATHY S.R.(K/2426/2021)
             SRI SANJITH JOHNSON(K/988/2021)
             SRI MOHAMED SHEHARAN(K/001916/2021)
             SRI DINOOP P.D.(K/001454/2021)
             SRI M.RAJEEV, GOVT.PLEADER


      THIS   WRIT   PETITION   (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
25.01.2023, ALONG WITH WPC 11507/2020 & CON.CASES, THE COURT ON
26.07.2023 DELIVERED THE FOLLOWING:
 WP(C)Nos.11517/2020
& con.cases                       38




               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                               PRESENT
                 THE HONOURABLE MR. JUSTICE T.R.RAVI
     WEDNESDAY, THE 26TH DAY OF JULY 2023 / 4TH SRAVANA, 1945
                       WP(C) NO. 12507 OF 2021
PETITIONER:

           MUHAMMED BASHEER P.E.
           AGED 48 YEARS
           S/O.MUHAMMED, SAFA MANZIL,
           KALOTH, KONDOTTY P.O.,
           MALAPPURAM DIST.

           BY ADVS.
           SRI R.SUNIL KUMAR
           MS.A.SALINI LAL



RESPONDENTS:

     1     THE CENTRAL POLLUTION CONTROL BOARD
           EAST ARJUN NAGAR,
           NEW DELHI 110 032,
           REP. BY ITS DIRECTOR
     2     KERALA STATE POLLUTION CONTROL BOARD
           REP. BY ITS CHAIRMAN,
           PATTOM P.O.,                       THIRUVANANTHAPURAM
           695 004
     3     ENVIRONMENT ENGINEER
           KERALA STATE POLLUTION CONTROL BOARD,
           DISTRICT OFFICE,
           MALAPPURAM 695 033
     4     THE SECRETARY
           KONDOTTY MUNICIPALITY,
           KONDOTTY 673 638
     5     INDIAN OIL CORPORATION LIMITED
           REP. BY ITS DIVISIONAL MANAGER,
           KOZHIKODE DIVISIONAL OFFICE, IIND FLOOR,
           P.M.K TOWERS CIVIL STATION POST,
           WAYANAD ROAD,
           KOZHIKODE 673 020
 WP(C)Nos.11517/2020
& con.cases                          39
             BY ADVS.
             SRI S.SUJIN
             SHRI.K.A.JALEEL, SC, KONDOTTY MUNICIPALITY
             SRI M.GOPIKRISHNAN NAMBIAR
             SRI K.JOHN MATHAI
             SRI JOSON MANAVALAN
             SRI KURYAN THOMAS
             SRI PAULOSE C. ABRAHAM
             SRI RAJA KANNAN
             SRI RAAJESH S.SUBRAHMANIAN
             SRI T.NAVEEN


      THIS   WRIT   PETITION   (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
25.01.2023, ALONG WITH WPC 11507/2020 & CON.CASES, THE COURT ON
26.07.2023 DELIVERED THE FOLLOWING:
 WP(C)Nos.11517/2020
& con.cases                       40
              IN THE HIGH COURT OF KERALA AT ERNAKULAM
                               PRESENT
                 THE HONOURABLE MR. JUSTICE T.R.RAVI
       WEDNESDAY, THE 26TH DAY OF JULY 2023 / 4TH SRAVANA, 1945
                       WP(C) NO. 12525 OF 2021

PETITIONER:
           DIVYASREE P.P,AGED 35 YEARS
           D/O. P.P. VIJAYAN, PADINJARE PUTHIYOTTIL POST CHOMBALA,
           VATAKARA, KOZHIKODE.

            BY ADVS.SRI R.SUNIL KUMAR
            MS.A.SALINI LAL


RESPONDENTS:
    1   THE CENTRAL POLLUTION CONTROL BOARD
        EAST ARJUN NAGAR, NEW DELHI-110 032, REP. BY ITS
        DIRECTOR.
   2      THE KERALA STATE POLLUTION CONTROL BOARD,
          REPRESENTED BY ITS CHAIRMAN, PATTOM P.O,
          THIRUVANANTHAPURAM-695 004
   3      THE ENVIRONMENTAL ENGINEER,
          KERALA STATE POLLUTION CONTROL BOARD, DISTRICT OFFICE,
          KOZHIKODE-673 002
   4      THE DISTRICT TOWN PLANNER,
          DEPARTMENT OF COUNTRY AND TOWN PLANNING, DISTRICT TOWN
          PLANNING OFFICE, KURDFC BUILDING, CHAKKORATHUKULAM, WEST
          HILL P.O, KOZHIKODE-673 005
   5      INDIAN OIL CORPORATION LIMITED,
          REP. BY ITS DIVISIONAL MANAGER,
          KOZHIKODE DIVISIONAL OFFICE, IIND FLOOR,
          P.M.K TOWERS CIVIL STATION POST,
          WAYANAD ROAD, KOZHIKODE -673 020

            BY ADVS.SRI S.SUJIN
            SRI. T.NAVEEN SC, KERALA STATE POLLUTION CONTROL BOARD,
            SRI M.GOPIKRISHNAN NAMBIAR
            SRI K.JOHN MATHAI, SRI JOSON MANAVALAN
            SRI KURYAN THOMAS, SRI PAULOSE C. ABRAHAM
            SRI RAJA KANNAN
            SRI RAAJESH S.SUBRAHMANIAN
            SRI T.NAVEEN
            THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
            25.01.2023, ALONG WITH WPC 11507/2020 & CON.CASES, THE
            COURT ON 26.07.2023 DELIVERED THE FOLLOWING:
 WP(C)Nos.11517/2020
& con.cases                       41



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                               PRESENT
                 THE HONOURABLE MR. JUSTICE T.R.RAVI
     WEDNESDAY, THE 26TH DAY OF JULY 2023 / 4TH SRAVANA, 1945
                       WP(C) NO. 17666 OF 2021
PETITIONER:

           SHEMEER T.P
           AGED 41 YEARS
           S/O KUNHIMOITHU, PINARAYI AMSOM, THALASSERY TALUK,
           KANNUR

           BY ADVS.
           MS.A.SALINI LAL
           SRI R.SUNIL KUMAR



RESPONDENTS:

     1     THE CENTRAL POLLUTION CONTROL BOARD
           EAST ARJUN NAGAR,M NEW DELHI-110 032, REP BY ITS
           DIRECTOR
     2     THE KERALA STATE POLLUTION CONTROL BOARD,
           REPRESENTED BY ITS CHAIRMAN, PATTOM
           P.O.THIRUVANANTHAPURAM-695 004.
     3     THE ENVIRONMENTAL ENGINEER
           KERALA STATE POLLUTION CONTROL BOARD, DISTRICT OFFICE,
           KANNUR-670 673.
     4     THE DISTRICT TOWN PLANNER,
           DEPARTMENT OF COUNTRY AND TOWN PLANNING, DISTRICT TOWN
           PLANNING OFFICE, KANNUR-670 673.
     5     INDIAN OIL CORPORATION LIMITED,
           REP BY ITS CHIEF REGIONAL MANAGER,
           KOZHIKODE DIVISIONAL OFFICE, 11ND FLOOR,
           P.M.K. TOWERS ,
           CIVIL STATION POST, WAYANAD ROAD, KOZHIKODE-673 020.

           BY ADVS.
           SRI RAAJESH S.SUBRAHMANIAN
           SRI M.GOPIKRISHNAN NAMBIAR
           SRI K.JOHN MATHAI
           SRI JOSON MANAVALAN
           SRI KURYAN THOMAS
 WP(C)Nos.11517/2020
& con.cases                          42
             SRI PAULOSE C. ABRAHAM
             SRI RAJA KANNAN
             SRI T.NAVEEN


      THIS   WRIT   PETITION   (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
25.01.2023, ALONG WITH WPC 11507/2020 & CON.CASES, THE COURT ON
26.07.2023 DELIVERED THE FOLLOWING:
 WP(C)Nos.11517/2020
& con.cases                      43



            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                             PRESENT
                THE HONOURABLE MR. JUSTICE T.R.RAVI
     WEDNESDAY, THE 26TH DAY OF JULY 2023 / 4TH SRAVANA, 1945
                      WP(C) NO. 17717 OF 2021


PETITIONER:
           ARUNKUMAR.P
           AGED 51 YEARS
           S/O. P. SHANKARAN, KAILASAM,
           VILLIKKAL, KOTTAKUNNU, CHEVAYUR, KOZHIKODE

           BY ADV SRI V.M.KRISHNAKUMAR


RESPONDENTS:
     1     THE CENTRAL POLLUTION CONTROL BOARD
           EAST ARJUN NAGAR, NEW DELHI 110 032
           REPRESENTED BY ITS DIRECTOR.
     2     TKERALA STATE POLLUTION CONTROL BOARD
           REPRESENTED BY ITS CHAIRMAN,
           PATTOM P.O, THIRUVANANTHAPURAM 695 004
     3     THE ENVIRONMENTAL ENGINEER
           KERALA STATE POLLUTION CONTROL BOARD,
           DISTRICT OFFICE, KOZHIKODE 673 003
     4     THE DISTRICT TOWN PLANNER
           DEPARTMENT OF COUNTRY AND TOWN PLANNING DISTRICT TOWN
           PLANNING OFFICE, KOZHIKODE 673 002
     5     INDIAN OIL CORPORATION LIMITED
           REPRESENTED BY ITS CHIEF REGIONAL MANAGER,
           TRIVANDRUM DIVISIONAL OFFICE, GROUND FLOOR,
           PREMIER PARK, INCHAKKAL BYE PASS ROAD,
           VALLAKKADAVU P.O,
           THIRUVANANTHAPURAM.

           BY ADVS.
           SRI RAAJESH S.SUBRAHMANIAN
           SRI M.GOPIKRISHNAN NAMBIAR
           SRI K.JOHN MATHAI
           SRI JOSON MANAVALAN
           SRI KURYAN THOMAS
           SRI PAULOSE C. ABRAHAM
           SRI RAJA KANNAN
 WP(C)Nos.11517/2020
& con.cases                          44
             SRI T.NAVEEN
             SRI M.RAJEEV, GOVT.PLEADER


      THIS   WRIT   PETITION   (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
25.01.2023, ALONG WITH WPC 11507/2020 & CON.CASES, THE COURT ON
26.07.2023 DELIVERED THE FOLLOWING:
 WP(C)Nos.11517/2020
& con.cases                       45



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                               PRESENT
                 THE HONOURABLE MR. JUSTICE T.R.RAVI
     WEDNESDAY, THE 26TH DAY OF JULY 2023 / 4TH SRAVANA, 1945
                       WP(C) NO. 17752 OF 2021


PETITIONER:

           JAMSHEER V.P.
           AGED 40 YEARS
           S/O MAMMU C.K., KODAMBATTIL,
           MURIYANAL, KUNNAMANGALAM, KOZHIKODE.

           BY ADVS.
           SRI R.SUNIL KUMAR
           MS.A.SALINI LAL



RESPONDENTS:

     1     CENTRAL POLLUTION CONTROL BOARD
           EAST ARJUN NAGAR, NEW DELHI-110032, REPRESENTED BY ITS
           DIRECTOR.
     2     THE KERALA STATE POLLUTION CONTROL BOARD
           REPRESENTED BY ITS CHAIRMAN, PATTOM P.O,
           THIRUVANANTHAPURAM-695004.
     3     THE ENVIRONMENTAL ENGINEER
           KERALA STATE POLLUTION CONTROL BOARD, DISTRICT OFFICE,
           KOZHIKODE-673002.
     4     THE DISTRICT TOWN PLANNER
           DEPARTMENT OF COUNTRY AND TOWN PLANNING, DISTRICT TOWN
           PLANNING OFFICE, KOZHIKODE-673002.
     5     INDIAN OIL CORPORATION LIMITED
           REPRESENTED BY ITS DIVISIONAL MANAGER, KOZHIKODE
           DIVISIONAL OFFICE, IIND FLOOR, P.M.K.TOWERS CIVIL
           STATION POST, WAYANAD ROAD, KOZHIKODE-673020.



           BY ADVS.
           SRI RAAJESH S.SUBRAHMANIAN
           SRI M.GOPIKRISHNAN NAMBIAR
           SRI K.JOHN MATHAI
 WP(C)Nos.11517/2020
& con.cases                           46
             SRI JOSON MANAVALAN
             SRI KURYAN THOMAS
             SRI PAULOSE C. ABRAHAM
             SRI RAJA KANNAN
             SRI T.NAVEEN


      THIS   WRIT   PETITION   (CIVIL)     HAVING   BEEN   FINALLY   HEARD   ON
25.01.2023, ALONG WITH WPC 11507/2020 & CON.CASES, THE COURT ON
26.07.2023 DELIVERED THE FOLLOWING:
 WP(C)Nos.11517/2020
& con.cases                        47




                IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                  THE HONOURABLE MR. JUSTICE T.R.RAVI
     WEDNESDAY, THE 26TH DAY OF JULY 2023 / 4TH SRAVANA, 1945
                        WP(C) NO. 17758 OF 2021
PETITIONER/S:

           RAJESH.O.K
           AGED 32 YEARS
           S/O. KELU, MAMBETTY, MAKKIYAD, KANJIRANGAD, WAYANAD.

           BY ADV SRI R.SUNIL KUMAR MS.A. SALINI LAL



RESPONDENTS:

     1     THE CENTRAL POLLUTION CONTROL BOARD
           EAST ARJUN NAGAR, NEW DELHI-110 032 REPRESENTED BY ITS
           DIRECTOR.
     2     THE KERALA STATE POLLUTION CONTROL BOARD
           REPRESENTED BY ITS CHAIRMAN, PATTOM P.O.,
           THIRUVANANTHAPURAM-695 004.
     3     THE ENVIRONMENTAL ENGINEER
           KERALA STATE POLLUTION CONTROL BOARD, DISTRICT OFFICE,
           MALAPPURAM-676 505.
     4     THE DISTRICT TOWN PLANNER
           DEPARTMENT OF COUNTRY AND TOWN PLANNING
           DISTRICT TOWN PLANNING OFFICE, MALAPPURAM-676 505.
     5     INDIAN OIL CORPORATION LIMITED
           REPRESENTED BY ITS CHIEF REGIONAL MANAGER, KOZHIKODE
           DIVISIONAL OFFICE, IIND FLOOR, P.M.K. TOWERS, CIVIL
           STATION POST, WAYANAD ROAD, KOZHIKODE-673 020.

           BY ADVS.

           SRI RAAJESH S.SUBRAHMANIAN
           SRI M.GOPIKRISHNAN NAMBIAR
           SRI K.JOHN MATHAI
           SRI JOSON MANAVALAN
           SRI KURYAN THOMAS
           SRI PAULOSE C. ABRAHAM
 WP(C)Nos.11517/2020
& con.cases                          48
             SRI RAJA KANNAN
             SRI T.NAVEEN
             SRI M.RAJEEV, GOVT.PLEADER




      THIS   WRIT   PETITION   (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
25.01.2023, ALONG WITH WPC 11507/2020 & CON.CASES, THE COURT ON
26.07.2023 DELIVERED THE FOLLOWING:
 WP(C)Nos.11517/2020
& con.cases                       49




               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                               PRESENT
                 THE HONOURABLE MR. JUSTICE T.R.RAVI
     WEDNESDAY, THE 26TH DAY OF JULY 2023 / 4TH SRAVANA, 1945
                       WP(C) NO. 17787 OF 2021
PETITIONER:

           AYESHA JUMANA MALIGA
           AGED 31 YEARS
           D/O. IQBAL MALIGA ZAM ZAM MANZIL, POVVAL MULIYAR,
           KASARGODE

           BY ADVS.
           SRI R.SUNIL KUMAR
           MS. A.SALINI LAL



RESPONDENTS:

     1     THE CENTRAL POLLUTION CONTROL BOARD
           EAST ARJUN NAGAR, NEW DELHI 110 032 REPRESENTED BY ITS
           DIRECTOR
     2     THE KERALA POLLUTION CONTROL BOARD
           REPRESENTED BY ITS CHAIRMAN, PATTOM P.O,
           THIRUVANANTHAPURAM 695 004
     3     THE ENVIRONMENTAL ENGINEER
           KERALA STATE POLLUTION CONTROL BOARD, DISTRICT OFFICE,
           KASARGODE 671 315
     4     THE DISTRICT TOWN PLANNER
           DEPARTMENT OF COUNTRY AND TOWN PLANNING DISTRICT TOWN
           PLANNING OFFICE, KASARAGODE 671 121
     5     INDIAN OIL CORPORATION
           REPRESENTED BY ITS DIVISIONAL MANAGER KOZHIKODE
           DIVISIONAL OFFICE, IIND FLOOR, P.M.K TOWERS, CIVIL
           STATION POST, WAYANAD ROAD, KOZHIKODE 673 020



           BY ADVS.
           SRI RAAJESH S.SUBRAHMANIAN
           SRI M.GOPIKRISHNAN NAMBIAR
           SRI K.JOHN MATHAI
 WP(C)Nos.11517/2020
& con.cases                          50
             SRI JOSON MANAVALAN
             SRI KURYAN THOMAS
             SRI PAULOSE C. ABRAHAM
             SRI RAJA KANNAN SRI T.NAVEEN




      THIS   WRIT   PETITION   (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
25.01.2023, ALONG WITH WPC 11507/2020 & CON.CASES, THE COURT ON
26.07.2023 DELIVERED THE FOLLOWING:
 WP(C)Nos.11517/2020
& con.cases                       51




               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                               PRESENT
                 THE HONOURABLE MR. JUSTICE T.R.RAVI
     WEDNESDAY, THE 26TH DAY OF JULY 2023 / 4TH SRAVANA, 1945
                       WP(C) NO. 20105 OF 2021
PETITIONER:


           ASWATH D.,
           AGED 37 YEARS
           S/O. DASAN K.A., KOOTTUNGALTHARA HOUSE,
           PAZHANGAD EAST, EDAVANAKKAD,
           VYPIN ISLAND,
           ERNAKULAM.

           BY ADV SRI R.SUNIL KUMAR


RESPONDENTS:


     1     THE CENTRAL POLLUTION CONTROL BOARD,
           EAST ARJUN NAGAR, NEW DELHI-110032,
           REPRESENTED BY ITS DIRECTOR.
     2     THE KERALA STATE POLLUTION CONTROL BOARD,
           REPRESENTED BY ITS CHAIRMAN, PATTOM P.O.,
           THIRUVANANTHAPURAM-695004.
     3     THE ENVIRONMENTAL ENGINEER,
           KERALA STATE POLLUTION CONTROL BOARD,
           DISTRICT OFFICE,
           ALAPPUZHA-688001.
     4     THE DISTRICT TOWN PLANNER,
           DEPARTMENT OF COUNTRY AND TOWN PLANNING, DISTRICT TOWN
           PLANNING OFFICE, ALAPPUZHA-688001.
     5     INDIAN OIL CORPORATION LIMITED,
           REPRESENTED BY ITS DIVISIONAL MANAGER,
           COCHIN DIVISIONAL OFFICE,
           PANAMPALLY AVENUE, PANAMPILLY NAGAR,
           KOCHI-682036.

           BY ADVS. SRI RAAJESH S. SUBRAHMANIAN
           SRI T.NAVEEN SC, KERALA STATE POLLUTION CONTROL BOARD,
           SRI M.GOPIKRISHNAN NAMBIAR
           SRI JOHN MATHAI
 WP(C)Nos.11517/2020
& con.cases                          52
             SRI JOSON MANAVALAN
             SRI KURYAN THOMAS
             SRI PAULOSE C. ABRAHAM


      THIS   WRIT   PETITION   (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
25.01.2023, ALONG WITH WPC 11507/2020 & CON.CASES, THE COURT ON
26.07.2023 DELIVERED THE FOLLOWING:
 WP(C)Nos.11517/2020
& con.cases                       53




               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

                 THE HONOURABLE MR. JUSTICE T.R.RAVI

     WEDNESDAY, THE 26TH DAY OF JULY 2023 / 4TH SRAVANA, 1945

                       WP(C) NO. 20113 OF 2021

PETITIONER:


           JACOB JOHN
           AGED 50 YEARS, S/O. JOHN,
           KURAVANVELIYIL, CMC 18/140,
           CHERTHALA, ALAPPUZHA.

           BY ADVS.
           SRI R.SUNIL KUMAR
           MS.A.SALINI LAL



RESPONDENTS:

     1     THE CENTRAL POLLUTION CONTROL BOARD
           EAST ARJUN NAGAR, NEW DELHI - 110032,
           REP. BY ITS DIRECTOR.
     2     THE KERALA STATE POLLUTION CONTROL BOARD
           REPRESENTED BY ITS CHAIRMAN,
           PATTOM P. O., THIRUVANANTHAPURAM - 695004.
     3     THE ENVIRONMENTAL ENGINEER
           KERALA STATE POLLUTION CONTROL BOARD,
           DISTRICT OFFICE, ALAPPUZHA - 688001.
     4     THE DISTRICT TOWN PLANNER
           DEPARTMENT OF COUNTRY AND TOWN PLANNING,
           DISTRICT TOWN PLANNING OFFICE, ALAPPUZHA - 688 001.
     5     INDIAN OIL CORPORATION LIMITED
           REP. BY ITS DIVISIONAL MANAGER,
           KOZHIKODE DIVISIONAL OFFICE, II ND FLOOR,
           P.M.K. TOWERS CIVIL STATION POST,
           WAYANAD ROAD, KOZHIKODE - 673020.
 WP(C)Nos.11517/2020
& con.cases                          54
             BY ADVS.
             SRI. T.NAVEEN SC, KERALA STATE POLLUTION CONTROL BOARD,
             SRI M.GOPIKRISHNAN NAMBIAR
             SRI K.JOHN MATHAI
             SRI JOSON MANAVALAN
             SRI KURYAN THOMAS
             SRI PAULOSE C. ABRAHAM
             SRI RAJA KANNAN




      THIS   WRIT   PETITION   (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
25.01.2023, ALONG WITH WPC 11507/2020 & CON.CASES, THE COURT ON
26.07.2023 DELIVERED THE FOLLOWING:
 WP(C)Nos.11517/2020
& con.cases                       55




               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                               PRESENT
                 THE HONOURABLE MR. JUSTICE T.R.RAVI
     WEDNESDAY, THE 26TH DAY OF JULY 2023 / 4TH SRAVANA, 1945
                       WP(C) NO. 25770 OF 2021
PETITIONER:

           PAULOSE ABRAHAM
           AGED 51 YEARS
           S/O. ABRAHAM, NJATTUMKALAYIL HOUSE, KADAYIRUPPU,
           KOLENCHERRY, ERNAKULAM.

           BY ADVS.
           SRI R.SUNIL KUMAR
           MS.A.SALINI LAL


RESPONDENTS:

     1     THE CENTRAL POLLUTION CONTROL BOARD
           EAST ARJUN NAGAR, NEW DELHI - 110032, REPRESENTED BY
           ITS DIRECTOR.
     2     THE KERALA STATE POLLUTION CONTROL BOARD,
           REPRESENTED BY ITS CHAIRMAN, PATTOM P.O,
           THIRUVANANTHAPURAM - 695004.
     3     THE ENVIRONMENTAL ENGINEER
           KERALA STATE POLLUTION CONTROL BOARD, DISTRICT OFFICE,
           ERNAKULAM - 683542.
     4     THE DISTRICT TOWN PLANNER
           DEPARTMENT OF COUNTRY AND TOWN PLANNING, DISTRICT TOWN
           PLANNING OFFICE, KAKKANAD, ERNAKULAM - 682030.
     5     INDIAN OIL CORPORATION LIMITED,
           REPRESENTED BY ITS DIVISIONAL MANAGER, COCHIN
           DIVISIONAL OFFICE, PANAMPALLY AVENUE, PANAMPALLY NAGAR,
           KOCHI - 682036.

           BY ADVS.
           SRI RAAJESH S.SUBRAHMANIAN
           SRI M.GOPIKRISHNAN NAMBIAR
           SRI K.JOHN MATHAI
           SRI JOSON MANAVALAN
           SRI KURYAN THOMAS
           SRI PAULOSE C. ABRAHAM
 WP(C)Nos.11517/2020
& con.cases                          56
             SRI RAJA KANNAN
             SRI T.NAVEEN
             SRI M.RAJEEV, GOVT.PLEADER


      THIS   WRIT   PETITION   (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
25.01.2023, ALONG WITH WPC 11507/2020 & CON.CASES, THE COURT ON
26.07.2023 DELIVERED THE FOLLOWING:
 WP(C)Nos.11517/2020
& con.cases                            57



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                   PRESENT
                     THE HONOURABLE MR. JUSTICE T.R.RAVI
     WEDNESDAY, THE 26TH DAY OF JULY 2023 / 4TH SRAVANA, 1945
                           WP(C) NO. 3350 OF 2022
PETITIONER:

             JOJISON V JACOB
             AGED 27 YEARS
             S/O V M JACOB, VALIYAPARAMBIL HOUSE, KINATTINGAL
             KARULAI, MALAPPURAM.

             BY ADVS.
             SRI R.SUNIL KUMAR
             MS. A.SALINI LAL
             SRI ARUN KRISHNA



RESPONDENTS:

     1       THE CENTRAL POLLUTION CONTROL BOARD
             EAST ARJUN NAGAR, NEW DELHI-110032, REPRESENTED BY ITS
             DIRECTOR.
     2       THE KERALA STATE POLLUTION CONTROL BOARD
             REPRESENTED BY ITS CHAIRMAN, PATTOM P O,
             THIRUVANANTHAPURAM-695004.
     3       THE ENVIRONMENTAL ENGINEER
             THE KERALA STATE POLLUTION CONTROL BOARD DISTRICT
             OFFICE, MALAPPURAM, PIN-676505.
     4       THE DISTRICT TOWN PLANNER
             DEPARTMENT OF COUNTRY AND TOWN PLANNING, DISTRICT TOWN
             PLANNING OFFICE, MALAPPURAM-676505.

             BY ADVS. RAAJESH S.SUBRAHMANIAN
             SRI T.NAVEEN
             SRI M.RAJEEV, GOVT.PLEADER


      THIS    WRIT    PETITION   (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
25.01.2023, ALONG WITH WPC 11507/2020 & CON.CASES, THE COURT ON
26.07.2023 DELIVERED THE FOLLOWING:
 WP(C)Nos.11517/2020
& con.cases                       58




               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                               PRESENT
                 THE HONOURABLE MR. JUSTICE T.R.RAVI
     WEDNESDAY, THE 26TH DAY OF JULY 2023 / 4TH SRAVANA, 1945
                       WP(C) NO. 5963 OF 2022
PETITIONER:

           BOBY SEBASTIAN
           AGED 42 YEARS
           S/O.DEVASIA, VALUVETTICKAL, KELAKAM, PERUMTHANAM,
           KANNUR.

           BY ADVS.
           SRI R.SUNIL KUMAR
           MS.A.SALINI LAL
           SRI ARUN KRISHNA



RESPONDENTS:

     1     CENTRAL POLLUTION CONTROL BOARD
           EAST ARJUN NAGAR, NEW DELHI-110032, REPRESENTED BY ITS
           DIRECTOR.
     2     KERALA STATE POLLUTION CONTROL BOARD
           REPRESENTED BY ITS CHAIRMAN, PATTOM.P.O,
           THIRUVANANTHAPURAM-695004.
     3     THE ENVIRONMENTAL ENGINEER
           KERALA STATE POLLUTION CONTROL BOARD, DISTRICT OFFICE,
           KANNUR-670012.
     4     THE DISTRICT TOWN PLANNER
           DEPARTMENT OF COUNTRY AND TOWN PLANNING, DISTRICT TOWN
           PLANNING OFFICE, KANNUR-670012.
     5     NAYARA ENERGY,
           REPRESENTED BY ITS AUTHORISED SIGNATORY,
           INFRA FUTURA BUILDING NO:602,
           6TH FLOOR,
           OPPOSITE TO BHARATH MATA COLLEGE,
           SEA-PORT-AIRPORT ROAD, THRIKKAKARA, KAKKANAD,
           ERNAKULAM-682021.
 WP(C)Nos.11517/2020
& con.cases                          59
             BY ADV SRI RAAJESH S.SUBRAHMANIAN
             SRI T. NAVEEN
             SRI M.RAJEEV, GOVT.PLEADER


      THIS   WRIT   PETITION   (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
25.01.2023, ALONG WITH WPC 11507/2020 & CON.CASES, THE COURT ON
26.07.2023 DELIVERED THE FOLLOWING:
 WP(C)Nos.11517/2020
& con.cases                       60
               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                               PRESENT
                 THE HONOURABLE MR. JUSTICE T.R.RAVI
     WEDNESDAY, THE 26TH DAY OF JULY 2023 / 4TH SRAVANA, 1945
                       WP(C) NO. 6375 OF 2022
PETITIONER:

           DEVARAJAN BHASKARAN
           AGED 62 YEARS
           S/O BHASKARAN, R/O MANGALASSERI VEEDU, KANJIRAMCODE
           CHERRY, MULAVANA VILLAGE, KOLLAM DISTRICT, PIN-691503.

           BY ADVS.
           SRI M.K.CHANDRA MOHANDAS
           SRI HARIKRISHNAN M.S.



RESPONDENTS:

     1     STATE OF KERALA
           REPRESENTED BY SECRETARY TO GOVERNMENT, ENVIRONMENT
           DEPARTMENT, SECRETARIAT, THIRUVANANTHAPURAM-695001.
     2     CENTRAL POLLUTION CONTROL BOARD.
           REPRESENTED BY ITS DIRECTOR, PARIVESH BHAVAN, CBD-CUM-
           OFFICE COMPLEX EAST, ARJUN NAGAR, NEW DELHI-110032.
     3     KERALA STATE POLLUTION CONTROL BOARD
           REPRESENTED BY THE CHIEF ENVIRONMENTAL ENGINEER, PATTOM
           OFFICE, THIRUVANANTHAPURAM-695003.
     4     THE ASSISTANT ENVIRONMENT ENGINEER
           THE KERALA STATE POLLUTION CONTROL BOARD, USHAS
           BUILDING, BIG BAZAR, KOLLAM PIN-691001.
     5     THE AIR APPELLATE AUTHORITY
           THAMPANOOR, THIRUVANANTHAPURAM-695002 REPRESENTED BY
           ITS CHAIRMAN.
     6     DEPUTY GENERAL MANAGER (RETAIL SALES)
           INDIAN OIL CORPORATION LIMITED, TRIVANDRUM DIVISIONAL
           OFFICE, GROUND FLOOR, PREMIER PARK, INCHAKKAL BYE PASS
           ROAD, VALLAKKADAVU P O, THIRUVANANTHAPURAM, PIN-695008.

           BY ADVS.
           SRI M.GOPIKRISHNAN NAMBIAR
           SRI K.JOHN MATHAI
           SRI JOSON MANAVALAN
           SRI KURYAN THOMAS
 WP(C)Nos.11517/2020
& con.cases                          61
             SRI PAULOSE C. ABRAHAM
             SRI RAJA KANNAN
             SRI T.NAVEEN
             SRI M.RAJEEV, GOVT.PLEADER


      THIS   WRIT   PETITION   (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
25.01.2023, ALONG WITH WPC 11507/2020 & CON.CASES, THE COURT ON
26.07.2023 DELIVERED THE FOLLOWING:
 WP(C)Nos.11517/2020
& con.cases                       62



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

                 THE HONOURABLE MR. JUSTICE T.R.RAVI

     WEDNESDAY, THE 26TH DAY OF JULY 2023 / 4TH SRAVANA, 1945

                       WP(C) NO. 1513 OF 2022

PETITIONERS:


     1     SABU K.K.,
           AGED 63 YEARS, S/O. KRISHNA PILLAI,
           KORASSERIL HOUSE, CHERAI P.O., PIN 683 514.
     2     SONY K.K.,
           AGED 59 YEARS, S/O. KRISHNA PILLAI,
           KORASSERIL HOUSE, CHERAI P.O., PIN 683 514.
     3     GOPALAKRISHNAN,
           AGED 68 YEARS, S/O. NARAYANAN,
           PARAYIL HOUSE, CHERAI P.O. PIN 683 514.
     4     MANIBEN BABU,
           AGED 58 YEARS, S/O. ARAVINDAN,
           NELLIPPARAMBIL HOUSE, CHERAI P.O., PIN 683 514.
     5     M.K. VENU,
           AGED 63 YEARS, S/O. KRISHNAN KUTTY,
           MANGALAPILLY HOUSE, CHERAI P.O., PIN 683 514.

           BY ADVS.
           SRI ABRAHAM P.GEORGE
           SRI PRAKASH KESAVAN
           MS.M.SANTHY


RESPONDENTS:

     1     UNION OF INDIA
           REPRESENTED BY THE SECRETARY TO GOVERNMENT,
           MINISTRY OF PETROLEUM AND NATURAL GAS,
           A-WING, SHASTRI RAJENDRA PRASAD ROAD, 11001,
           AZAD BHAWAN RD, IP ESTATE, NEW DELHI, DELHI 110002.
     2     DISTRICT COLLECTOR,
           ERNAKULAM, OFFICE AT CIVIL STATION,
           KAKKANAD, 682 030.
 WP(C)Nos.11517/2020
& con.cases                     63
     3     THE ADDITINAL DISTRICT MAGISTRATE,
           ERNAKULAM, OFFICE AT CIVIL STATION,
           KAKKKANAD,
           682 030.
     4     SUPERINTENDENT OF POLICE,
           ERNAKULAM RURAL, ALUVA,
           OFFICE AT POWER HOUSE JUNCTION,
           SUB JAIL RD,
           PERIYAR NAGAR,
           ALUVA,
           KERALA 683 101.
     5     REGIONAL FIRE OFFICER,
           FIRE AND RESCUE SERVICES,
           ERNAKULAM,
           KOCHI 682 020.
     6     THE TAHASILDAR,
           TALUK OFFICE, GROUND FLOOR,
           KB JACOB RD, FORT KOCHI,
           KOCHI 682 001.
     7     PETROLEUM AND EXPOLSIVE SAFETY ORGANIZATION (PESO),
           A & D WING, BLOCK 1-8, 2ND FLOOR, SHASTRI BHAVAN,
           26 HADDOUS ROD, NUGAMPAKKAM,
           CHENNAI 600006.
     8     KERALA STATE POLLUTION CONTROL BOARD,
           PATTAM P.O.,
           THIRUVANANTHAPURAM 695 004.
     9     NAYARA ENERGY LTD
           (FORMERLY ESSAR OIL LTD),
           6TH FLOOR, NOYAL FOCUS,
           SEAPORT AIRPORT ROAD, CHITTETHUKARA,
           KOCHI 682 037.
    10     THEERTHAM FUELS,
           OPP. SM HIGH SCHOOL,
           MUNAMBAM VYPIN ROAD,
           PALLIPPURAM ,
           REP. BY ITS MANAGING PARTNER,
           SANAL A.S.,
           AGED 37 YEARS,
           RESIDING AT ALIL BLANGAD P.O.,
           KADAPPURMA VILLAGE ,
           CHAVAKKAD TALUK,
           THRISSUR DISTRICT 680 506.

           BY ADVS.
           SRI P.R.AJITH KUMAR
           MS.SREEDEVI S.
           SRI S.BIJU (KIZHAKKANELA)(K/1563/2003)
           SRI JOHNSON GOMEZ(K/474/1992)
 WP(C)Nos.11517/2020
& con.cases                          64
             SRI SANJAY JOHNSON(K/000671/2018)
             SRI SANJITH JOHNSON(K/988/2021)
             SRI JOHN GOMEZ(K/2010/2019)
             SRI DINOOP P.D.(K/001454/2021)
             SRI MOHAMED SHEHARAN(K/001916/2021)
             SRI PARSHATHY S.R.(K/2426/2021)
             SRI T.NAVEEN
             SRI M.RAJEEV, GOVT.PLEADER




      THIS   WRIT   PETITION   (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
25.01.2023, ALONG WITH WPC 11507/2020 & CON.CASES, THE COURT ON
26.07.2023 DELIVERED THE FOLLOWING:
 WP(C)Nos.11517/2020
& con.cases                       65



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                               PRESENT
                 THE HONOURABLE MR. JUSTICE T.R.RAVI
     WEDNESDAY, THE 26TH DAY OF JULY 2023 / 4TH SRAVANA, 1945
                       WP(C) NO. 1942 OF 2022
PETITIONER:

           AYSHA N
           AGED 47 YEARS
           W/O. ABDUL SALAM K.L, PARAKKUNNAM, PALAKKAD P.O, 678
           001 MANAGING PARTNER, MALABAR PETROLEUMS, DOOR
           NO.9/682, MAIN ROAD, PATHIRIPPALA,
           PALAKKAD DISTRICT, PIN 679 302

           BY ADVS.
           SRI M.R.ANISON
           MS. V.BHARGAVI (PANANGAD)
           MS.P.A.RINUSA



RESPONDENTS:

     1     THE DISTRICT COLLECTOR
           COLLECTORTE, PALAKKAD 678 001
     2     THE ADDITIONAL DISTRICT MAGISTRATE
           PALAKKAD 678 001
     3     INDIAN OIL CORPORATION LIMITED
           REPRESENTED BY ITS DEPUTY GENERAL MANAGER,
           COCHIN DIVISIONAL OFFICE, PANAMPILLY AVENUE,
           PANAMPILLY NAGAR P.O, KOCHI 682 306
     4     THE KERALA STATE POLLUTION CONTROL BOARD
           REPRESENTED BY ITS CHAIRMAN,
           HEAD OFFICE, PATTOM P.O,
           THIRUVANANTHAPURAM 695 004
     5     THE ENVIRONMENTAL ENGINEER
           KERALA STATE POLLUTION CONTROL BOARD,
           NEAR DISTRICT PANCHAYAT OFFICE,
           PALAKKAD - 678 001

           BY ADVS.
           SRI M.GOPIKRISHNAN NAMBIAR
           SRI K.JOHN MATHAI
           SRI JOSON MANAVALAN
 WP(C)Nos.11517/2020
& con.cases                          66
             SRI KURYAN THOMAS
             SRI PAULOSE C. ABRAHAM
             SRI RAJA KANNAN
             SRI T.NAVEEN
             SRI M.RAJEEV, GOVT.PLEADER




      THIS   WRIT   PETITION   (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
25.01.2023, ALONG WITH WPC 11507/2020 & CON.CASES, THE COURT ON
26.07.2023 DELIVERED THE FOLLOWING:
 WP(C)Nos.11517/2020
& con.cases                       67



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

                 THE HONOURABLE MR. JUSTICE T.R.RAVI

     WEDNESDAY, THE 26TH DAY OF JULY 2023 / 4TH SRAVANA, 1945

                       WP(C) NO. 4498 OF 2022

PETITIONER:


           SHAMMI,
           AGED 50 YEARS
           RESIDING AT MUKIKADA VEEDU,
           VARIKKAMUKKU,
           MURIKKUMPUZHA P.O.,
           THIRUVANANTHAPURAM 695 302.

           BY ADV SRI SHAMMI,(Party-In-Person)



RESPONDENTS:

     1     DISTRICT COLLECTOR ,
           COLLECTORATE, THIRUVANANTHAPURAM 605 036.
     2     MANGALAPURAM PANCHAYATH,
           PONTHENCODE MARUKKUMPUZHA ROAD,
           MANALAPURAM 695 317,
           REP. BY ITS SECRETARY.
     3     TAHASILDAR,
           TALUK OFFICE, THIRUVANANTHAPURAM 695 302.
     4     KERALA STATE POLLUTION CONTROL BOARD,
           REP. BY THE ENVIRONMENTAL ENGINEER,
           DISTRICT OFFICE, T.C. 12/96 (4.5),
           PLAMOODU, PATTOM P.O., THIRUVANANTHAPURAM 695 004.
     5     BHARAT PETROLEUM CORPORATION LTD,
           REP. BY ITS CHIEF REGIONAL MANAGER,
           THIRUVANANTHAPURAM RETAIL REGIONAL OFFICE,
           THIRUVANANTHAPURAM 695 004.
     6     DISTRICT SUPPLY OFFICER,
           CIVIL SUPPLIES DEPARTMENT,
           THIRUVANANTHAPURAM 695 004.
 WP(C)Nos.11517/2020
& con.cases                          68


     7       CHIEF ENGINEER,
             PWD ROADS DIVISION, PMG JUNCTION,
             THIRUVANANTHAPURAM 695 302.
     8       REGIONAL FIRE OFFICER,
             FIRE AND RESCUE SERVICES,
             FIRE FORCE JUNCTION, PULIMOODU P.O.,
             THIRUVANANTHAPURAM 695 001.
     9       ABDUL RASHEED M.,
             AKATHEKADA, MURIKKUMPUZHA P.O.,
             THIRUVANANTHAPURAM 695 302.

             BY ADVS.
             SRI M.GOPIKRISHNAN NAMBIAR
             SRI K.JOHN MATHAI
             SRI JOSON MANAVALAN
             SRI KURYAN THOMAS
             SRI PAULOSE C. ABRAHAM
             SRI RAJA KANNAN
             SRI T.NAVEEN
             SRI M.RAJEEV, GOVT.PLEADER


      THIS   WRIT   PETITION   (CIVIL)    HAVING   BEEN   FINALLY   HEARD   ON
25.01.2023, ALONG WITH WPC 11507/2020 & CON.CASES, THE COURT ON
26.07.2023 DELIVERED THE FOLLOWING:
 WP(C)Nos.11517/2020
& con.cases                                  69




                 IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                   PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

         WEDNESDAY, THE 26TH DAY OF JULY 2023 / 4TH SRAVANA, 1945

                          WP(C) NO. 7185 OF 2022

PETITIONER:


              SUNITHA M
              AGED 45 YEARS, W/O NIZAMUDDIN,
              NIZAM MANZIL, KOTTARAKARI,
              SASTHAVATTAM P.O., MURUKKUMPUZHA,
              THIRUVANANTHAPURAM-695 305.

              BY ADV R.S.KALKURA


RESPONDENTS:

     1        BHARAT PETROLEUM CORPORATION LTD.
              BHAVAN, 4 AND 6 CURRIMBHOY ROAD,
              BALLARD ESTATE,
              MUMBAI 400 001,
              MAHARASHTRA,
              REPRESENTED BY ITS MANAGING DIRECTOR
     2        TERRITORY MANAGER,
              I & C BHARAT PETROLEUM CORP. LTD,
              SOUTHERN REGIONAL OFFICE 1,
              RANGANATHAN GARDEN,
              OFF 11TH MAIN ROAD,
              ANN NAGAR, CHENNAI-600 040.
     3        TERRITORY MANAGER I & C
              BHARAT PETROLEUM CORP LTD,
              1ST FLOOR, KOCHI REFINERY MARKETING BUILDING,
              AMBALAMUGAL, KERALA-682 303.
 WP(C)Nos.11517/2020
& con.cases                              70


     4      THE KERALA STATE POLLUTION CONTROL BOARD,
            DISTRICT OFFICE, THIRUVANANTHAPURAM,
            TC 12/96 (4,5) PLAMOODU JUNCTION,
            PATTOM P.O.THIRUVANANTHAPURAM-695 004,
            REPRESENTED BY ITS ENVIRONMENTAL ENGINEER
     5      ABDUL RASHEED,
            AKATHEKADA, VARRIKOMMUKKU,
            MURUKUMPUZHA P.O., THIRUVANANTHAPURAM-695 302.

            BY ADVS.
            SRI M.GOPIKRISHNAN NAMBIAR
            SRI R.SUNIL KUMAR
            SRI K.JOHN MATHAI
            SRI JOSON MANAVALAN
            SRI KURYAN THOMAS
            SRI PAULOSE C. ABRAHAM
            SRI RAJA KANNAN
            MS.A.SALINI LAL
            SRI T.NAVEEN


      THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD
ON 25.01.2023, ALONG WITH WPC 11507/2020 & CON.CASES, THE
COURT ON    26.07.2023 DELIVERED THE FOLLOWING:
 WP(C)Nos.11517/2020
& con.cases                            71




                            T.R. RAVI, J.
              --------------------------------------------
               WP(C)Nos.11517, 12302, 14388, 15500,
               15873 & 15917 of 2020, 5928,
               6858, 11495, 17601, 18031, 27900 of
               2021,WP(C)Nos.10367, 11907, 12880,
               15087      &      26321      of      2021,
               W.P.(C)Nos. 12507, 12525,          17666,
               17717, 17752, 17758, 17787, 20105,
               20113 & 25770 of 2021 and 3350, 5963
               & 6375 of 2022, W.P(C)Nos.1513, 1942,
               4498 & 7185 of 2022
              --------------------------------------------
               Dated this the 26th day of July, 2023


                            JUDGMENT

The question that arises in all these writ petitions is regarding

the applicability of the circulars issued by the Kerala State Pollution

Control Board (KSPCB) with respect to the siting restrictions for

establishing a retail petroleum outlet. There are writ petitions

challenging the circulars issued by the KSPCB, writ petitions seeking

direction to the KSPCB to issue consent to establish, writ petitions

seeking directions for issuance of NOC for setting up retail petroleum

outlets, and writ petitions against the grant of consent to establish WP(C)Nos.11517/2020

and NOC for establishing retail petroleum outlets. The writ petitions

are hence heard and disposed of together.

2. The National Green Tribunal (NGT) had directed the

Central Pollution Control Board (CPCB) to issue guidelines regarding

establishing petroleum outlets. Based on the directions, the CPCB

issued guidelines that have been circulated to all the State Pollution

Control Boards (SPCB). Several disputes arose regarding the date of

implementation of certain conditions and regarding the distance that

must be maintained between the outlet and residential houses. After

hearing the counsel for the writ petitioners at length, they were

taken for orders.

3. Meanwhile, on 23.12.2021, the NGT (South Zone) had

issued directions in O.A.No.138 of 2020, making it mandatory to

obtain consent to establish and consent to operate from the

CPCB/SPCB as a requirement for setting up retail petroleum outlets.

The order dated 23.12.2021 was challenged before the Hon'ble

Supreme Court. The Hon'ble Supreme Court, in its judgment dated

14.3.2023 in Indian Oil Corporation v. V.B.R.Menon & Ors.

[(2023) SCC OnLine SC 257], held that even though the NGT can WP(C)Nos.11517/2020

issue directions to the CPCB, the impugned direction making it

mandatory to obtain consent to establish and consent to operate is

not justified. The Hon'ble Supreme Court set aside the directions and

held that the existing retail outlets and those to be established in the

future need not obtain consent to establish and consent to operate.

The Court held that all that was required was to ensure that the

guidelines which had been issued by the CPCB were scrupulously

adhered to. The Apex Court had also considered the fact that the

retail petroleum outlet is presently categorised under Green Category

and is no longer in the "consent management regime."

4. Paragraph 48 of the above judgment is extracted below

for reference.

"48. In view of the aforesaid, we dispose of the Civil Appeal No.2039 of 2022 in the following terms: --

(a) The CPCB shall ensure that all the retail petroleum outlets located in different cities having population of more than 10 lakh and having turn over of more than 300 KL/Month shall install the VRS mechanism within the fresh timeline as prescribed in its Circular dated 04.06.2021. To put it in other words, the CPCB shall ensure that the directions issued by the NGT as contained in para.

WP(C)Nos.11517/2020

69(i) and (ii) of the impugned order is fully complied with. It shall be the legal obligation of all the State Pollution Control Boards to ensure that the directions issued by the NGT in regard to the installation of the VRS mechanism is complied with within the fresh timeline as prescribed by the CPCB.

(b) We set aside the directions issued by the NGT in the impugned order as contained in para 69(iii) and (iv). Instead, we direct the CPCB to instruct all the State Pollution Control Boards to ensure that the guidelines issued by it vide the Office Memorandum dated 07.01.2020 are strictly adhered to. If there is breach of any of the guidelines issued by the CPCB vide Office Memorandum dated 07.01.2020, then the concerned State Pollution Control Board shall proceed against the erring outlet in accordance with law at the earliest."

5. Pursuant to the judgment, the CPCB has addressed the

SPCBs and issued Circulars in terms of the judgment. Consequently,

the Chairman of the KSPCB has addressed the officers, informing

them about the directions and clarifying that the officers are to

ensure that the Siting Criteria contained in the Guidelines issued by

the CPCB on 7.1.2020 is strictly followed. It is clarified that the

requirement to measure the distance from individual residential

buildings, as specified in the KSPCB Circular dated 18.8.2020, cannot WP(C)Nos.11517/2020

be insisted upon. In view of the subsequent developments, it is no

longer necessary to address all the contentions that are raised in

these writ petitions. None of the circulars issued by the KSPCB

regarding the siting requirements can be insisted upon, and the

authorities are required to consider the applications in the light of

the judgment of the Hon'ble Supreme Court in IOC(supra).

6. The writ petitions are hence disposed of as follows, in the

light of the judgment of the Hon'ble Supreme Court.

W.P(C)No.11517/2020

7. The petitioners are the existing petroleum retail outlet

owners, and they are aggrieved by Ext.P6 NOC dated 14.05.2020

issued by the 2nd respondent in favour of the 7 th respondent for

installing the petroleum retail outlet on the landed property owned

by the 8th respondent. The petitioners pray to call for the records and

quash Ext.P6 NOC dated 14.05.2020, alleging that it was issued

ignoring Ext.P2 Government Order and Ext.P4 Circular of KPCB dated

24.02.2020. The 7th respondent has filed a counter affidavit against

the averments in the writ petition, and the petitioner has filed a reply

to the counter affidavit.

WP(C)Nos.11517/2020

8. In view of the judgment of the Hon'ble Supreme Court in

Indian Oil Corporation v. V.B.R.Menon & Ors. reported in [2023

SCC OnLine SC 257], no further directions are called for in this writ

petition. The writ petition is disposed of directing respondents 5 and

6 to ensure that the directions issued by the Hon'ble Supreme Court

in paragraph 48 of the above judgment, which has been extracted

above, are complied with. It is open to the petitioners to approach

the aforesaid respondents pointing out the violation, if any, of the

guidelines issued by the CPCB.

W.P(C)No.12302/2020

9. The petitioners are aggrieved by the commissioning of a

petrol pump which is stated to be in violation of the guidelines issued

by the CPCB. The prayer is for a direction to stop all constructions for

setting up of the petrol pump and to cancel Ext.P7.

10. In view of the law laid down in the judgment of the

Hon'ble Supreme Court in Indian Oil Corporation v. V.B.R.Menon

& Ors. reported in [2023 SCC OnLine SC 257], the directions

sought cannot be granted as such. The writ petition is disposed of

directing the 4th respondent to ensure that the directions issued by WP(C)Nos.11517/2020

the Hon'ble Supreme Court in paragraph 48 of the above judgment,

which has been extracted above, are complied with. It is open to the

petitioners to approach the aforesaid respondents pointing out the

violation, if any, of the guidelines issued by the CPCB.

W.P(C)No.14388/2020

11. The petitioner is aggrieved by the establishment of the

petroleum outlet by the 5th respondent. The prayer in the writ

petition is for a direction to respondents 1 and 2 to follow the

guidelines in Ext.P2 CPCB office memorandum dated 07.01.2020

while issuing the consent to establish and operate from 22.07.2019.

12. In view of the law laid down in the judgment of the

Hon'ble Supreme Court in Indian Oil Corporation v. V.B.R.Menon

& Ors. reported in [2023 SCC OnLine SC 257], the writ petition is

disposed of directing the respondents 1 to 3 to ensure that the

directions issued by the Hon'ble Supreme Court in paragraph 48 of

the above judgment, which has been extracted above, are complied

with. It is open to the petitioner to approach the aforesaid

respondents pointing out the violation if any, of the guidelines issued

by the CPCB.

WP(C)Nos.11517/2020

W.P.(C) No. 15500/2020

13. The petitioner is challenging the issuance of NOC to start

a petrol pump in the property belonging to the 8 th respondent. The

prayer is to quash Exts.P4 and P5 issued by respondents 2 and 7,

alleging violation of the guidelines issued by the KSPCB with respect

to 50 meters distance from residential buildings.

14. In view of the law laid down in the judgment of the

Hon'ble Supreme Court in Indian Oil Corporation v. V.B.R.Menon

& Ors. reported in [2023 SCC OnLine SC 257], the directions

prayed for cannot be granted as such. The writ petition is disposed of

directing the 7th respondent to ensure that the directions issued by

the Hon'ble Supreme Court in paragraph 48 of the above judgment,

which has been extracted above, are complied with. It is open to the

petitioner to approach the aforesaid respondents pointing out the

violation, if any, of the guidelines issued by the CPCB.

W.P.(C) No.15873/2020

15. The petitioner is aggrieved by the Ext.P1 order issued by

the 2nd respondent granting NOC to the 10 th respondent for setting

up a petroleum retail outlet and prays for quashing the same. There WP(C)Nos.11517/2020

is also a prayer for a declaration that no petroleum outlet can be put

up in the property belonging to the 11th respondent.

16. In view of the law laid down in the judgment of the

Hon'ble Supreme Court in Indian Oil Corporation v. V.B.R.Menon

& Ors. reported in [2023 SCC OnLine SC 257], the directions, as

prayed for, cannot be granted. The writ petition is disposed of

directing respondents 3 and 4 to ensure that the directions issued by

the Hon'ble Supreme Court in paragraph 48 of the above judgment,

which has been extracted above, are complied with. It is open to the

petitioner to approach the aforesaid respondents pointing out the

violation, if any, of the guidelines issued by the CPCB.

W.P(C)No.15917/2020

17. The petitioner is aggrieved by the steps taken by the 1 st

and 2nd Respondents to issue NOC in favour of the 8 th Respondent to

start a petroleum outlet near his house. The prayer is for a direction

to Respondents 1 and 2 not to issue NOC to the 8 th Respondent to

start a petroleum outlet on the property of the 9 th Respondent and to

ensure that the 8th Respondent is following the guidelines issued. In

view of the law laid down in the judgment of the Hon'ble Supreme WP(C)Nos.11517/2020

Court in Indian Oil Corporation v. V.B.R.Menon & Ors. reported

in [2023 SCC OnLine SC 257], the directions prayed for cannot be

granted as such. The writ petition is disposed of directing

respondents 6 and 7 to ensure that the directions issued by the

Hon'ble Supreme Court in paragraph 48 of the above judgment,

which has been extracted above, are complied with. It is open to the

petitioner to approach the aforesaid respondents pointing out the

violation, if any, of the guidelines issued by the CPCB.

W.P(C)No.5928/2021

18. The petitioners are challenging the issuance of consent to

establish a petroleum outlet to the 3rd respondent and the circulars

issued by the KSPCB. In view of the judgment of the Hon'ble

Supreme Court in Indian Oil Corporation v. V.B.R.Menon & Ors.

reported in [2023 SCC OnLine SC 257], the directions prayed for

cannot be granted as such. The writ petition is disposed of directing

respondents 1,2 and 4 to ensure that the directions issued by the

Hon'ble Supreme Court in paragraph 48 of the above judgment,

which has been extracted above, are complied with. It is open to the WP(C)Nos.11517/2020

petitioners to approach the aforesaid respondents pointing out the

violation, if any, of the guidelines issued by the CPCB.

W.P(C)No. 6858/2021

19. The petitioners, who are residents of the area where the

8th respondent is trying to put up a petroleum outlet, have

challenged the same on various grounds. They have challenged the

circulars issued by the KSPCB as they are against the guidelines

issued by the CPCB. They are also challenging various permits issued

by the other authorities to facilitate the setting up of the petroleum

outlet.

20. In view of the judgment of the Hon'ble Supreme Court in

Indian Oil Corporation v. V.B.R.Menon & Ors. reported in [2023

SCC OnLine SC 257], it is not necessary to consider all the issues

raised in the writ petition. The writ petition is disposed of directing

respondents 4 and 5 to ensure that the directions issued by the

Hon'ble Supreme Court in paragraph 48 of the above judgment,

which has been extracted above, are complied with. It is open to the

petitioners to approach the aforesaid respondents pointing out the

violation, if any, of the guidelines issued by the CPCB. WP(C)Nos.11517/2020

WP(C)No.11495/2021

21. The petitioner is aggrieved by the establishment of a

petrol pump in the neighbouring property by respondents 8 and 9.

The prayer is to quash Ext.P11 order issued by the 3 rd respondent

and to direct respondents 1 to 7 not to allow respondents 8 and 9 to

put up the petrol pump. There is also a prayer to quash Ext.P18

circular issued by the KSPCB.

22. In view of the judgment of the Hon'ble Supreme Court in

Indian Oil Corporation v. V.B.R.Menon & Ors. reported in [2023

SCC OnLine SC 257], the directions prayed for cannot be granted

as such. The writ petition is disposed of directing respondents 1,2,

and 4 to ensure that the directions issued by the Hon'ble Supreme

Court in paragraph 48 of the above judgment, which has been

extracted above, are complied with. It is open to the petitioners to

approach the aforesaid respondents pointing out the violation, if any,

of the guidelines issued by the CPCB.

W.P.(C)No. 17601/2021

23. The prayer in the writ petition is for a direction to the 1 st

respondent to stop all construction activities in Sy.No.141/3P of WP(C)Nos.11517/2020

Veluthur Village of Thrissur Taluk and for a direction to respondents 2

and 3 to prevent the 1st respondent from proceeding with the

construction of the petroleum retail outlet in the above said land in

violation of the new siting criteria as per Ext.P4. Ext.P4 is the office

memorandum dated 7.1.2020, whereby the CPCB has laid down

guidelines.

24. In view of the law laid down in the judgment of the

Hon'ble Supreme Court in Indian Oil Corporation v. V.B.R.Menon

& Ors. reported in [2023 SCC OnLine SC 257], the directions

prayed for cannot be granted as such. The writ petition is disposed of

directing respondents 4 and 5 to ensure that the directions issued by

the Hon'ble Supreme Court in paragraph 48 of the above judgment,

which has been extracted above, are complied with. It is open to the

petitioner to approach the aforesaid respondents pointing out the

violation if any, of the guidelines issued by the CPCB.

W.P.(C)No.18031/2021

25. The prayer in the writ petition is for a direction to the 4 th

respondent to consider Ext.P2 application and issue a No Objection WP(C)Nos.11517/2020

Certificate to the 5th respondent, without insisting to comply with the

norms in IRC-12-2016 and Exts.P4 and P5 Government Orders.

26. In view of the judgment in IOC (supra), which lays down

the guidelines that are to be followed for the purpose, this writ

petition is disposed of directing the 4 th respondent to consider Ext.P2

application in the light of the judgment of the Hon'ble Supreme Court

in IOC (supra) and pass orders within one month from the date of

receipt of a copy of this judgment.

W.P.(C)No. 27900/2021

27. The prayer in the writ petition is for a direction to

respondents 3 and 4 not to issue consent to operate to the 5 th

respondent and for a direction to the 1 st respondent to pass final

orders on Ext.P9 appeal. Ext.P9 is an appeal preferred before the

Water Act Appellate Authority challenging the consent granted by the

KSPCB.

28. In view of the law laid down in the judgment of the

Hon'ble Supreme Court in Indian Oil Corporation v. V.B.R.Menon

& Ors. reported in [2023 SCC OnLine SC 257], the directions WP(C)Nos.11517/2020

prayed for cannot be granted as such. The writ petition is disposed of

directing respondents 2, 3 and 4 to ensure that the directions issued

by the Hon'ble Supreme Court in paragraph 48 of the above

judgment, which has been extracted above, are complied with. It is

open to the petitioner to approach the aforesaid respondents

pointing out the violation if any, of the guidelines issued by the

CPCB. The appeal preferred by the petitioner as Ext.P9 may no

longer be relevant in view of the judgment in IOC (supra), wherein

it has been held that there is no necessity to obtain consent to

establish and consent to operate.

WP(C)Nos. 10367, 11907, 12880, 15087 & 26321/2021

29. W.P.(C)Nos.10367/2021, 11907/2021, 15087/2021, and

26321/2021 are filed by the same petitioner Mr. M.Sainudheen,

challenging the proposal to issue a No Objection Certificate to the

petitioner in W.P.(C)No.12880 of 2021 for starting a petroleum retail

outlet. The first writ petition, W.P.(C)No.10367/2021, was filed

praying for a direction to respondents 5 and 6 to recall Ext.P4

consent granted to the 7th respondent in the said writ petition to

establish a petroleum outlet. There is also a prayer for a direction to WP(C)Nos.11517/2020

the KSPCB to issue a Circular in accordance with the memorandum

dated 29.1.2021 and based on Ext.P6 guidelines issued by the CPCB

and to ensure that Ext.P4 consent issued is not used to obtain a

permit to construct petroleum outlet.

30. The petitioner thereafter filed W.P.(C)No.11907/2021

wherein the prayer is to quash Ext.P7 Circular dated 21.4.2021

issued by the KSPCB and for other reliefs. Sri S.Sainudeen, who had

been granted the consent, thereafter filed W.P(C)No.12880/2021

praying to quash Exts.P7 and P8 issued by the 2 nd and 4th

respondents asking him to stop construction activities for setting up

a petroleum outlet. This was followed by another writ petition by Sri

M.Sainudheen as W.P.(C)No.15087/2021 praying to quash Exts.P2

and P5 therein, which are the building permit and order issued by the

District Town Planner in favour of the petitioner in W.P.

(C)No.12880/2021. The said M.Sainudheen has preferred yet

another writ petition as W.P.(C)No.26321/2021, wherein the prayer is

for direction to the 6th respondent to ensure that no NOC is obtained

by the petitioner in W.P.(C)No.12880/2021 in violation of the

guidelines issued by the CPCB as per Exts.P2 and P3. It is WP(C)Nos.11517/2020

unnecessary to go into the entire dispute in view of the law laid down

by the Hon'ble Supreme Court in Indian Oil Corporation v.

V.B.R.Menon & Ors. [2023 SCC OnLine SC 257], whereby the

Hon'ble Supreme Court has held that there is no requirement to

obtain consent from the Pollution Control Board, and all that is

necessary is to ensure that the guidelines issued by the CPCB are

scrupulously followed.

31. These writ petitions are hence disposed of, directing the

2nd respondent in W.P.(C)No.12880/2021 to consider whether the

NOC granted on 28.10.2013 requires any reconsideration in the light

of the judgment in IOC (supra) and the judgment inter partes, in

accordance with the law, and if such reconsideration is necessary,

the same shall be after hearing the petitioners and all other affected

parties.

W.P.(C)Nos. 12507/2021, 12525/2021, 17666/2021, 17717/2021, 17752/2021, 17758/2021, 17787/2021, 20105/2021, 20113/2021, 25770/2021, 3350/2022, 5963/2022 & 6375/2022.

32. The petitioners in all these cases are aggrieved by the

refusal to consider their application for consent to establish by the

KSPCB authorities since they do not adhere to the circulars issued by WP(C)Nos.11517/2020

the KSPCB. The petitioners pray for quashing the circulars issued by

the KSPCB. In view of the judgment of the Apex Court referred to

above, the respondents' stand in these cases is not justified.

33. The writ petitions are hence disposed of, directing the

concerned officer of the KSPCB to consider the request of the

petitioners in the light of the judgment in IOC (supra) and the

consequential circulars and directions issued by the CPCB and KSPCB

and pass orders within three weeks from the date of receipt of a

copy of this judgment.

W.P.(C)No. 1513/2022

34. The prayer in the writ petition is to quash Ext.P9 issued by

the 3rd respondent. Ext.P9 is the NOC issued by the 3 rd respondent

for setting up a petroleum retail outlet.

35. In view of the law laid down in the judgment of the

Hon'ble Supreme Court in Indian Oil Corporation v. V.B.R.Menon

& Ors. reported in [2023 SCC OnLine SC 257], the directions

prayed for cannot be granted as such. The writ petition is disposed of

directing the 8th respondent to ensure that the directions issued by WP(C)Nos.11517/2020

the Hon'ble Supreme Court in paragraph 48 of the above judgment,

which has been extracted above, are complied with. It is open to the

petitioner to approach the aforesaid respondents pointing out the

violation, if any, of the guidelines issued by the CPCB.

W.P(C)No.1942/2022

36. The petitioner was issued with Ext.P1 letter of intent by

the 3rd respondent for starting a petroleum outlet. The 3rd

respondent applied for NOC to the 2nd respondent. The application for

integrated consent submitted to the KSPCB was rejected as per

Ext.P6. Consequently, the request for NOC was rejected by the 2 nd

respondent for failure to produce integrated consent from the 5 th

respondent. The petitioner prays to quash the circulars issued by the

KSPCB and for a direction to issue consent to establish. There is also

a prayer to quash Ext.P14 order of the 2nd respondent rejecting NOC.

None of the circulars issued by the KSPCB regarding the siting

requirements can be insisted upon in view of the judgment of the

Hon'ble Supreme Court in IOC (supra). The Hon'ble Supreme Court

has also held that there was no requirement to obtain consent from

the KSPCB.

WP(C)Nos.11517/2020

37. The petitioner is entitled to succeed in this writ petition.

Exts.P6 and P14 orders issued by the 5th respondent and the 2nd

respondent, respectively, are quashed. The writ petition is disposed

of directing the 2nd respondent to reconsider the application for NOC,

in the light of the judgment of the Hon'ble Supreme Court in IOC

(supra) and pass fresh orders in accordance with law, within one

month from the date of receipt of a copy of this judgment.

W.P.(C)No. 4498/2022

38. The prayer in the writ petition is for a direction to the

2nd respondent to consider Ext.P5 representation and a further

direction to the 2nd respondent not to issue NOC for starting a

petrol pump without obtaining consent from the petitioner. The

issue relates to the setting up of a petrol pump very near the

residential house of the petitioner.

39. In view of the law laid down in the judgment of the

Hon'ble Supreme Court in Indian Oil Corporation v.

V.B.R.Menon & Ors. reported in [2023 SCC OnLine SC 257],

the directions prayed for cannot be granted as such. The writ WP(C)Nos.11517/2020

petition is disposed of directing the 4 th respondent to ensure that

the directions issued by the Hon'ble Supreme Court in paragraph

48 of the above judgment, which has been extracted above, are

complied with. It is open to the petitioner to approach the

aforesaid respondents pointing out the violation, if any, of the

guidelines issued by the CPCB.

W.P.(C)No.7185/2022

40. The prayer in the writ petition is for a direction to the

4th respondent to see that Ext.P4 Circular is strictly complied with

regarding the installation and commencement of the retail outlet

of the 1st respondent by the 5th respondent. Ext.P4 is the Circular

dated 24.2.2020 issued by the KSPCB.

41. In view of the law laid down in the judgment of the

Hon'ble Supreme Court in Indian Oil Corporation v.

V.B.R.Menon & Ors. reported in [2023 SCC OnLine SC 257],

the directions prayed for cannot be granted as such. The writ

petition is disposed of directing the 4 th respondent to ensure that

the directions issued by the Hon'ble Supreme Court in paragraph WP(C)Nos.11517/2020

48 of the above judgment, which has been extracted above, are

complied with. It is open to the petitioner to approach the

aforesaid respondents pointing out the violation, if any, of the

guidelines issued by the CPCB.

Sd/--

T.R. RAVI JUDGE dsn WP(C)Nos.11517/2020

APPENDIX OF WP(C) 11517/2020

PETITIONER EXHIBITS EXHIBIT P1 THE COPY OF THE JUDGMENT IN WP(C) NO.33937/2019 DATED 19.12.2019.

EXHIBIT P2 THE AFORESAID GOVERNMENT ORDER NO.16/2020/PWD DATED 10.02.2020.

EXHIBIT P3 THE COPY OF THE JUDGMENT IN W.A.NO.172/2020 DATED 05.03.2020.

EXHIBIT P4 THE COPY OF THE CIRCULAR ISSUED BY THE 6TH RESPONDENT DATED 24.02.2020.

EXHIBIT P5 THE COPY OF THE COMMUNICATION DATED 09.01.2020 OF THE 3RD RESPONDENT TO THE 1ST RESPONDENT. EXHIBIT P6 THE COPY OF THE NO OBJECTION CERTIFICATE SO ISSUED BY THE 2ND RESPONDENT IN FAVOR OF THE 7TH RESPONDENT DATED 14.05.2020.

EXHIBIT P7 THE COPY OF THE INFORMATION CONVEYED BY DEPUTY DIRECTOR OF INDIAN ROAD CONGRESS DATED 01/07/2020. EXHIBIT P8 THE COPY OF THE COMMUNICATION DATED 27/02/2020 ISSUED BY BHARATH PETROLEUM CORPORATION LIMITED. WP(C)Nos.11517/2020

APPENDIX OF WP(C) 12302/2020

PETITIONER EXHIBITS EXHIBIT P1 THE TRUE COPY OF THE ORDER IN O.A.NO.86/2019 DATED 18/01/2019.

EXHIBIT P2 THE TRUE COPY OF THE GUIDELINES DT.07/01/2020 ISSUED BY THE CENTRAL POLLUTION CONTROL BOARD. EXHIBIT P3 THE TRUE COPY OF THE ORDER IN NO.PCB/HO/HOW/RULES9/7/2019 DATED 24/02/2020. EXHIBIT P4 THE TRUE COPY OF COMPLAINTS FILED BY THE PETITIONERS ON 26/02/2020 BEFORE THE 1ST AND 4TH RESPONDENTS.

EXHIBIT P5 THE TRUE COPY OF THE RECEIPTS ON 26/02/2020 ISSUED BY THE 1ST AND 4TH RESPONDENTS.

EXHIBIT P6 THE TRUE COPY OF THE COMMISSION REPORT FILED IN IA NO.6/2020 ON 02/06/2020 BEFORE THE MUNSIFF'S COURT, ALUVA IN OS NO.131/2020.

EXHIBIT P7 THE TRUE COPY OF THE FILE NO.PCB/EKM/DO-1/OA-

492/19 OF TE 4TH RESPONDENT DATED 08/03/2020. EXHIBIT P8 THE TRUE COPY OF THE FILE NO.DCEKM/3990/2019-M4 DATED 02/09/2019.

EXHIBIT P9 THE TRUE COPY OF ORDER NO.TCPEKM/4/2020/C DATED 18/02/2020 ISSUED BY THE 5TH RESPONDENT. EXHIBIT P10 TRUE COPY OF PLAINT IN OS No.131/2020 IN THE MINSIFF'S COURT, ALUVA.

EXHIBIT P11 TRUE COPY OF COMMISSION REPORT FILED IN IA.2/2020 ON 19.3.2020 BEFORE THE MUNSIFF'S COURT, ALUVA IN OS.131/2020.

EXHIBIT P12 TRUE COPY OF ORDER IN AN INJUNCTION PETITION HAVING IA 1/2020 IN OS No.131/2020 ON 10.6.2020 BEFORE THE MUNSIFF'S COURT COURT, ALUVA.

RESPONDENTS'EXTS:

EXHIBIT R6(A): A TRUE COPY OF I.A. NO.1/2020 IN O.S.NO.131/2020 DATED 06.03.2020.

EXHIBIT R6(B): A TRUE COPY OF THE PLAINT IN O.S. NO. 131/2020 DATED 06.03.2020.

WP(C)Nos.11517/2020

EXHIBIT R6(C): A TRUE COPY OF THE COUNTER AFFIDAVIT FILED BY THE 8 RESPONDENT IN I.A. NO. 1/2020 IN O.S. NO. 131/2020 DATED 20.03.2020.

EXHIBIT R6(D): A TRUE COPY OF THE COUNTER AFFIDAVIT FILED BY THE 7TH RESPONDENT IN L.A. NO. 1/2020 IN O.S. NO. 131/2020 DATED 01.06.2020.

EXHIBIT R6(E): A TRUE COPY OF THE ORDER DATED 10.06.2020 IN I.A.

NO. 1 OF 2020 IN O.S. NO. 131/2020 BY THE HON'BLE COURT OF THE MUNSIFF, ALUVA.

EXHIBIT R6(F): A TRUE COPY OF THE CIRCULAR DATED 24.02.2020 ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD.

EXT.R6(A) TO (J) - (ADOPTED FROM COUNTER AFFIDAVIT IN WPC 11907/21) EXT.R6(A): TRUE COPY OF THE RELEVANT PAGES OF THE CIRCULAR NO.PCB/T4/115/97 DATED 17-3-2017 ISSUED BY THE BOARD.

EXT.R6(B): TRUE COPY OF THE CIRCULAR NO.PCB/TAC/ 18/2004 DATED 9-8-2004 ISSUED BY THE BOARD. EXT.R6(C): TRUE COPY OF THE ORDER DATED 22-7-2019 IN O.A.

NOS. 31/2019 AND 86/2019 OF THE HON'BLE NGT. EXT.R6(D): TRUE COPY OF THE OFFICE MEMORANDUM NO. B-

13011/1/2019-20/AQM/10802-10847 DATED 7- 1-2020 ISSUED BY THE CPCB.

EXT.R6(E): TRUE COPY OF THE CIRCULAR NO.PCB/HO/HOW/RULES9/7/2019 DATED 24-2- 2020 ISSUED BY THE BOARD.

EXT.R6(F): TRUE COPY OF THE CIRCULAR NO.PCB/HO/HOW/ RULES 9/7/2019 DATED 18-08-2020 ISSUED BY THE BOARD. EXT.R6(G): TRUE COPY OF THE OFFICE MEMORANDUM NO.B-

13011/1/2020-21/AQM DATED 29-1-2021 ISSUED BY THE CPCB.

EXT.R6(H): TRUE COPY OF THE CIRCULAR NO.PCB/HO/HOW/ RULES9/7/2019 DATED 4-2-2021 ISSUED BY THE BOARD. EXT.R6(I): TRUE COPY OF THE CIRCULAR NO. PCB/HO/HOW/ RULES 9/7/2019 DATED 21-4-2021 ISSUED BY THE BOARD. EXT.R6(J): TRUE COPY OF THE ERRATUM NO.PCB/HO/HOW/RULES9/7/2019 DATED 28-5- 2021 ISSUED BY THE BOARD.

WP(C)Nos.11517/2020

APPENDIX OF WP(C) 14388/2020

PETITIONER EXHIBITS EXHIBIT P1 TRUE PHOTOSTAT COPY OF THE ORDER OF NATIONAL GREEN TRIBUNAL, PRINCIPAL BENCH, NEW DELHI IN OS NO.31 OF 2019 AND OA NO.86/2019 DT.22.7.2019.

EXHIBIT P2 OFFICE MEMORANDUM NO.B-13011/1/2019-20/AQM, DATED 07.01.2020 ISSUED BY THE CENTRAL POLLUTION CONTROL BOARD EXHIBIT P3 TRUE PHOTOSTAT COPY OF THE CONSENT TO ESTABLISH ISSUED BY THE 2ND RESPONDENT TO THE 4TH RESPONDENT DATED 06.02.2020 EXHIBIT P4 TRUE PHOTOSTAT COPY OF THE LETTER SENT BY THE TAHASILDAR, KUTTANAD TO REVENUE DIVISIONAL OFFICER,ALAPUZHA, DATED 19.11.2019 EXHIBIT P5 TRUE PHOTOSTAT COPY OF THE REPRESENTATION MADE BY THESE PETITIONERS AND OTHERS TO THE 2ND RESPONDENT, ALONG WITH THE RECEIPT ISSUED BY THE 2ND RESPONDENT DATED 3.3.2020 EXHIBIT P6 TRUE PHOTOSTAT COPY OF THE REPRESENTATION MADE BY THESE PETITIONERS AND OTHERS TO THE 2ND RESPONDENT DT.30.4.2020 EXHIBIT P7 TRUE PHOTOSTAT COPY OF THE JUDGMENT OF THIS HON'BLE HIGH COURT IN WP(C) NO.10129 OF 2020 EXHIBIT P8 WRITTEN SUBMISSION MADE BEFORE THE 2ND RESPONDENT DT.7.7.2020 EXHIBIT P9 TRUE PHOTOSTAT COPY OF THE CIRCULAR NO PCB/HO/HOW /RULES 9/7/2019,ISSUED BY THE 1ST RESPONDENT DATED 24.02.2020 EXHIBIT P10 MINUTES OF THE MEETING HELD ON 07.07.2020 EXHIBIT P11 TRUE PHOTOSTAT COPY OF THE FAIR VALUE OF THE LAND DETERMINED, ASSESSED IN THE WEBSITE OF LOCAL SELF GOVERNMENT,<https://lgr.kerala.in/index.php/l ogin/index> EXHIBIT P12 TRUE PHOTOSTAT COPY OF THE CIRCULAR NO.PCB/HO/HOW/SULES9/7/2019 DT.4.2.2021 ISSUED BY THE 1ST RESPONDENT.

RESPONDENT EXHIBITS EXHIBIT R4 A THE TRUE COPY OF THE CIRCULAR OF THE 1ST RESPONDENT DATED 24.02.2020 EXHIBIT R4 B THE TRUE COPY OF THE CIRCULAR OF THE 1ST WP(C)Nos.11517/2020

RESPONDENT DATED 18.08.2020 EXHIBIT R4 C TRUE COPY OF THE NO OBJECTION CERTIFICATE BY DEPARTMENT OF FIRE AND SAFETY DATED 25.07.2019 EXHIBIT R4 D TRUE COPY OF THE NO OBJECTION CERTIFICATE OF THE ADDITIONAL DISTRICT MAGISTRATE ALAPPUZHA DATED 21.12.2019 EXHIBIT R4 E TRUE COPY OF THE REPORT OF THE 2ND RESPONDENT DATED 04.11.2019 EXHIBIT R4 F TRUE COPY OF THE REPORT OF THE REVENUE DIVISIONAL OFFICER DATED 23.11.2019 EXHIBIT R4(G):- TRUE COPY OF THE RELAVANT PORTION OF THE CIRCULAR NO. PCB/T4/115/97 OF THE KERALA STATE POLLUTION CONTROL BOARD DATED 14.08.2006 EXHIBIT R4(H):- TRUE COPY OF THE CIRCULAR ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD DATED 21.04.2021 EXHIBIT R4(I):- TRUE COPY OF THE ERRATUM DATED 28.05.2021 ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD EXHIBIT R4(J):- TRUE COPY OF THE LETTER OF DISTRICT TOWN PLANNER, ALAPPUZHA DATED 05.08.2020 EXHIBIT R4(K):- TRUE COPY OF THE GOVERNMENT ORDER PERTAINING TO THE RESIDENTIAL ZONE OF KOCHI CITY G.O. (MS) 63/2016/LSGD DATED 21.05.2016 EXHIBIT R1(A) TRUE COPY OF THE RELEVANT PAGES OF THE CIRCULAR DATED 17.3.2017 ISSUED BY THE BOARD EXHIBIT R1(B) TRUE COPY OF THE CIRCULAR DATED 9.8.2004 ISSUED BY THE BOARD EXHIBIT R1(C) TRUE COPY OF THE CIRCULAR DATED 18.8.2020 ISSUED BY THE BOARD EXHIBIT R1(D) TRUE COPY OF THE DIRECTION ISSUED AS PER COMMUNICATION DATED 3.4.2020 TO THE UNIT EXHIBIT R1(E) TRUE COPY OF THE MINUTES OF THE MEETING DATED 7.7.2020 EXHIBIT R1(F) TRUE COPY OF THE CONSENT VARIATION ORDER DATED 24.7.2020 ISSUED BY THE BOARD Exhibit R4 G TRUE COPY OF THE JUDGMENT IN APPEAL (produced a/w NOS.03/2021, 04/2021, 05/2021 AND 06/2021 OF addl.counter AIR AND WATER APPELLATE AUTHORITY DATED affidavit) 07/01/2022 WP(C)Nos.11517/2020

APPENDIX OF WP(C) 15500/2020

PETITIONER EXHIBITS EXHIBIT P1 A TRUE COPY OF THE CIRCULAR ISSUED BY THE KERALA POLLUTION CONTROL BOARD DATED 24.02.2020. EXHIBIT P2 A TRUE COPY OF THE OBJECTIONS SUBMITTED TO THE PETITIONER DATED 06.01.2020.

EXHIBIT P3 A TRUE COPY OF JUDGMENT DATED 03.06.2020 IN WPC NO.10873/2020.

EXHIBIT P4 A TRUE COPY OF THE ORDER DATED 15.07.2020 BY THE 2ND RESPONDENT AND THE COPY OF THE NO OBJECTION CERTIFICATE.

EXHIBIT P5 A TRUE COPY OF THE CONSENT TO ESTABLISH ISSUED BY THE 7TH RESPONDENT DATED 6.2.2020. EXHIBIT P6 A TRUE COPY OF THE OBJECTION/REPRESENTATION DATED 24.07.2020 PREFERRED BY THE PETITIONER TO THE 7TH RESPONDENT.

EXT.PRODUCED ALONG WITH IA.1/2020 EXHIBIT P6 A TRUE COPY OF THE GUIDELINES ISSUED BY THE CENTRAL POLLUTION CONTROL BOARD DT.7.1.2020.

EXT.R6(A) TO (J) - ADOPTED FROM COUNTER AFFIDAVIT IN WPC 11907/21

EXT.R6(A): TRUE COPY OF THE RELEVANT PAGES OF THE CIRCULAR NO.PCB/T4/115/97 DATED 17-3-2017 ISSUED BY THE BOARD.

EXT.R6(B): TRUE COPY OF THE CIRCULAR NO.PCB/TAC/ 18/2004 DATED 9-8-2004 ISSUED BY THE BOARD.

EXT.R6(C): TRUE COPY OF THE ORDER DATED 22-7-2019 IN O.A. NOS.

31/2019 AND 86/2019 OF THE HON'BLE NGT. EXT.R6(D): TRUE COPY OF THE OFFICE MEMORANDUM NO. B-

13011/1/2019-20/AQM/10802-10847 DATED 7- 1-2020 ISSUED BY THE CPCB.

EXT.R6(E): TRUE COPY OF THE CIRCULAR NO.PCB/HO/HOW/RULES9/7/2019 DATED 24-2- 2020 ISSUED BY THE BOARD.

EXT.R6(F): TRUE COPY OF THE CIRCULAR NO.PCB/HO/HOW/ RULES 9/7/2019 DATED 18-08-2020 ISSUED BY THE BOARD. EXT.R6(G): TRUE COPY OF THE OFFICE MEMORANDUM NO.B-

13011/1/2020-21/AQM DATED 29-1-2021 ISSUED BY THE CPCB.

EXT.R6(H): TRUE COPY OF THE CIRCULAR NO.PCB/HO/HOW/ RULES9/7/2019 DATED 4-2-2021 ISSUED BY THE BOARD. WP(C)Nos.11517/2020

EXT.R6(I): TRUE COPY OF THE CIRCULAR NO. PCB/HO/HOW/ RULES 9/7/2019 DATED 21-4-2021 ISSUED BY THE BOARD. EXT.R6(J): TRUE COPY OF THE ERRATUM NO.PCB/HO/HOW/RULES9/7/2019 DATED 28-5- 2021 ISSUED BY THE BOARD. WP(C)Nos.11517/2020

APPENDIX OF WP(C) 15873/2020

PETITIONER EXHIBITS EXHIBIT P1 THE TRUE PHOTOCOPY OF THE PROCEEDINGS DATED 21.02.2020 OF THE SECOND RESPONDENT. EXHIBIT P2 THE TRUE PHOTOCOPY OF THE REPRESENTATION DATED 03.06.2019 SUBMITTED BEFORE THE THIRTEENTH RESPONDENT.

EXHIBIT P3 THE TRUE PHOTOCOPY OF THE ACKNOWLEDGEMENT/RECEIPT ISSUED BY THIS REGARD BY THE THIRTEENTH RESPONDENT.

EXHIBIT P4 THE TRUE PHOTOCOPY OF THE AFORESAID REPRESENTATION PREFERRED ON BEHALF OF THE PETITIONER.

EXHIBIT P5 THE TRUE PHOTOCOPY OF THE WRITTEN REPRESENTATION DATED 04.03.2020 PREFERRED BY THE PETITIONER. EXHIBIT P6 THE TRUE PHOTOCOPY OF THE ACKNOWLEDGEMENT/RECEIPT ISSUED BY THE THIRTEENTH RESPONDENT WITH RECEIPT TO EXHIBIT P5.

EXHIBIT P7 THE TRUE PHOTOCOPY OF THE REPRESENTATION DATED 19.03.2020 PREFERRED BY THE PETITIONER WITH COPY TO THE CHIEF ENVIRONMENT ENGINEER, KOZHIKKODE, SENIOR ENVIRONMENTAL ENGINEER, ERNAKULAM AND THE ENVIRONMENTAL ENGINEER, MALAPPURAM. EXHIBIT P8 THE TRUE PHOTOCOPY OF THE POSTAL RECEIPT WITH RESPECT TO EXHIBIT P7 ISSUED BY THE CHAIRMAN, KERALA STATE POLLUTION CONTROL BOARD. EXHIBIT P9 THE TRUE PHOTOCOPY OF THE POSTAL RECEIPT WITH RESPECT TO EXHIBIT P7 ISSUED BY THE CHIEF ENVIRONMENTAL OFFICER, KOZHIKKODE. EXHIBIT P10 THE TRUE PHOTOCOPY OF THE POSTAL RECEIPT WITH RESPECT TO EXHIBIT P7 ISSUED BY THE SENIOR ENVIRONMENT ENGINEER, ERNAKULAM. EXHIBIT P11 THE TRUE PHOTOCOPY OF THE ACKNOWLEDGEMENT CARD ON BEHALF OF THE ENVIRONMENTAL ENGINEER, MALAPPURAM. EXHIBIT P12 THE TRUE PHOTOCOPY OF THE OFFICE MEMORANDUM B-

13011/1/2019-20/AQM DATED 07.01.2020 ISSUED BY THE THIRD RESPONDENT.

EXHIBIT P13 THE TRUE PHOTOCOPY OF THE AFORESAID CIRCULAR NO .

PCB/H/SCW/RULES9/7/2019 DATED 27.02.2020 OF THE THIRD RESPONDENT.

RESPONDENT EXHIBITS EXHIBIT R11(1) TRUE COPY OF THE REPORT OF DISTRICT MEDICAL WP(C)Nos.11517/2020

OFFICER, MALAPPURAM DATED 22/6/2019 EXHIBIT R11(2) TRUE COPY OF THE REPORT OF EXECUTIVE ENGINEER, PWD, MANJERI DATED 26/6/2019 EXHIBIT R11(3) TRUE COPY OF THE NOC FROM FIRE AND RESCUE OFFICER, PALAKKAD DATED11/7/2019 EXHIBIT R11(4) TRUE COPY OF THE APPROVAL FROM THE PETROLEUM & EXPLOSIVES SAFETY 917/9/2019 ORGANISATION (PESO) CHENNAI DATED 15/10/2019 EXHIBIT R11(5) TRUE COPY OF THE REPORT OF DISTRICT SUPPLY OFFICER, MALAPPURAM DATED 22/11/2019 EXHIBIT R11(6) TRUE COPY OF THE PROCEEDINGS OF ADM, MALAPPURAM DATED 21/2/2020 EXHIBIT R11(7) TRUE COPY OF THE NOCFROM ADM, MALAPPURAM DT.21.2.2020.

Exhibit R11(8) TRUE COPY OF THE PROCEEDINGS OF THE TOWN PLANNING COMMISSIONER, MALAPPURAM DATED 15/10/2020 RESPONDENT EXHIBITS Exhibit R11(9) TRUE COPY OF THE RELEVANT PAGES OF THE CONSENT TO ESTABLISH BY KERALA STATE POLLUTION BOARD DATED 05/10/2020 TO 29/09/2025 Exhibit R11(10) TRUE COPY OF THE SITE APPROVAL AND BUILDING PERMIT ISSUED BY VAZHIKADAVU FRAMA PANCHAYATH DATED 22/01/2021 Exhibit R11(11) TRUE COPY OF THE LICENCE ISSUED BY PESO DATED 24/02/2021 VALID TILL 31/12/2023 Exhibit R11(12) TRUE COPY OF THE RELEVANT PAGES OF THE CONSENT TO OPERATE ISSUED BY THE KERALA STATE POLLUTION BOARD DATED 02/02/2022 TILL 31/12/2026 Exhibit R11(13) TRUE COPY OF THE NO FROM FIRE AND RESCUE OFFICER, PALAKKAD DATED 24/02/2022 Exhibit R11(14) TRUE COPY OF THE LICENCE ISSUED BY VAZHIKKADAVU GRAMA PANCHAYATH DATED 01/04/2022-31/3/2023

EXHIBIT R11(15) TRUE COPY OF GST REGISTRATION CERTIFICATE DT.5.4.22 ISSUED BY GOVT.OF INDIA. WP(C)Nos.11517/2020

APPENDIX OF WP(C) 15917/2020

PETITIONER EXHIBITS EXHIBIT P1 TRUE COPY OF THE GOVERNMENT ORDER NO.

16/2020/PWD DATED 10.02.2020.

EXHIBIT P2 THE COPY OF THE CIRCULAR ISSUED BY THE 7TH RESPONDENT DATED 24.02.2020.

EXHIBIT P3 THE COPY OF THE SKETCH SHOWING THE LIE AND LOCATION OF THE SITE OF THE 9TH RESPONDENT AND THE INTERSECTION ROAD NEAR TO SAME. EXHIBIT P4 THE COPY OF THE ORDER OF THE GREEN TRIBUNAL IN OA NO. 39/2019 DATED 22.07.2019. EXHIBIT P5 THE COPY OF WRITTEN OBJECTION FILED BY THE PETITIONER BEFORE 1ST AND 2ND RESPONDENTS DATED 03.08.2020.

EXHIBIT P6 THE COPY OF THE POSTAL RECEIPT OF THE REGISTERED LETTERS SENT TO THE 1ST AND 2ND RESPONDENTS.

WP(C)Nos.11517/2020

APPENDIX OF WP(C) 5928/2021

PETITIONER EXHIBITS EXHIBIT P1 A TRUE PHOTOCOPY OF THE ORDER DATED 18.01.2019 PASSED BY THE PRINCIPAL BENCH OF THE HON'BLE NATIONAL GREEN TRIBUNAL , NEW DELHI IN OA NO. 86 OF

EXHIBIT P2 A TRUE PHOTOCOPY OF THE OFFICE MEMORANDUM DATED 07.01.2020 ISSUED BY THE CENTRAL POLLUTION CONTROL BOARD EXHIBIT P3 A TRUE PHOTOCOPY OF THE CONSENT TO ESTABLISH DATED 13.01.2020 GRANTED BY THE 2ND RESPONDENT TO THE 3RD RESPONDENT EXHIBIT P4 A TRUE PHOTOCOPY OF THE CIRCULAR DATED 24.02.2020 ISSUED BY THE 1ST RESPONDENT EXHIBIT P5 A TRUE PHOTOCOPY OF THE CIRCULAR DATED 18.08.2020 ISSUED BY THE 1ST RESPONDENT EXHIBIT P6 A TRUE PHOTOCOPY OF THE JUDGMENT DATED 12.11.2020 PASSED BY THE HON'BLE HIGH COURT IN WPC NO.35338 OF

EXHIBIT P7 A TRUE PHOTOCOPY OF THE PROCEEDINGS AND NOC DATED 25.01.2021 OBTAINED BY THE 3RD RESPONDENT FROM THE ADDITIONAL DISTRICT MAGISTRATE , KANNUR EXHIBIT P8 A TRUE PHOTOCOPY OF THE OFFICE MEMORANDUM DATED 29.01.2021 ISSUED BY THE CENTRAL POLLUTION CONTROL BOARD EXHIBIT P9 A TRUE PHOTOCOPY OF THE CIRCULAR DATED 04.02.2021 ISSUED BY THE 1ST RESPONDENT EXHIBIT P10 A TRUE PHOTOCOPY OF THE REPRESENTATION DATED 10.02.2021 PREFERRED BY THE PETITIONERS BEFORE THE 1ST RESPONDENT Exhibit P11 A TRUE COPY OF THE ORDER DATED 24/2/2021 FROM PESO Exhibit P12 A TRUE PHOTOCOPY OF THE REPLY LETTER DATED 12/2/2021 FROM THE 2ND RESPONDENT. Exhibit P13 A TRUE PHOTOCOPY OF THE APPLICTION DATED 20/01/2020 PREFERRED BY THE 3RD RESPONDENT.

Exhibit P14 A TRUE PHOTOCOPY OF THE RTI REPLY DATED 3/8/2020 GIVEN BY THE PANOOR MUNICIPALITY Exhibit P15 A TRUE TIME STAMPED COLOUR COPY OF THE PHOTOGRAPH TAKEN ON 14/02/2021 CONTAINING THE LAND DEVELOPMENT ACTIVITIES OF THE 3RD RESPONDENT.

Exhibit P16 A TRUE PHOTOCOPY OF THE RELEVANT PAGE OF NOTE NO.33 WP(C)Nos.11517/2020

OF THE FILE OBTAINED FROM COLLECTORATE KANNUR, UNDER RTI ACT Exhibit P17 A TRUE PHOTOCOPY OF THE CIRCULAR NO.PCB/HO/HOW/RULES9/7/2019 DATED 21.04.2021 ISSUED BY THE 1ST RESPONDENT.

Exhibit P18 A TRUE PHOTOCOPY OF THE ERRATUM NO.PCB/HO/HOW/RULES9/7/2019 DATED 28.05.2021 ISSUED BY THE 1ST RESPONDENT.

RESPONDENTS' EXTS:

EXT.R1(A): TRUE COPY OF CIRCULAR DT.21.4.21 ISSUED BY THE BOARD.

EXT.R1(B): TRUE COPY OF ERRATUM No.PCB/HO/HOW/RLES9/7/2019 DT.28.5.21 ISSUED BY THE BOARD.

EXT.R1(C): TRUE COPY OF CIRCULAR DT.9.8.2004 ISSUED BY THE BOARD.

WP(C)Nos.11517/2020

APPENDIX OF WP(C) 6858/2021

PETITIONER EXHIBITS EXHIBIT P1 TRUE COPY OF THE NO OBJECTION CERTIFICATE ISSUED BY THE 3RD RESPONDENT TO THE 8TH AND 9TH RESPONDENTS DATED 18.1.2021.

EXHIBIT P2 TRUE COPY OF THE PROCEEDINGS NO.

DCMPM/4123/2019-E1 DATED 18.1.2021 OF THE 3RD RESPONDENT UNDER RULE 144 OF THE PETROLEUM RULES 2002 WITH RESPECT TO THE RETAIL PETROL OUTLET OF THE 8TH AND 9TH RESPONDENT.

EXHIBIT P3 TRUE COPY OF THE REPRESENTATION SUBMITTED BY THE 1ST PETITIONER BEFORE THE 2ND RESPONDENT DATED 22.1.2021.

EXHIBIT P4 TRUE COPY OF THE CIRCULAR NO.

PCB/HO/HOW/RULES9/7/2019 DATED 18.08.2020 ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD.

EXHIBIT P5 TRUE COPY OF THE OFFICE MEMORANDUM NO. B-

13011/1/2029-20 /AQM/0809 DATED 7.1.2020 ISSEUD BY THE 4TH RESPONDENT.

EXHIBIT P6 TRUE COPY OF THE OFFICE MEMORANDUM NO. B-

13011/1/2020-21 /AQM/5419-5470 DATED 29.1.2021 ISSUED BY THE 4TH RESPONDENT. EXHIBIT P7 TRUE COPY OF THE BUILDING PERMIT ISSUED BY THE 7TH RESPONDENT TO THE 9TH RESPONDENT DATED 25.1.2021.

EXHIBIT P8 TRUE COPY OF THE DRAFT GUIDELINES FOR SETTING UP OF NEW PETROL PUMPS.

EXHIBIT P9 PHOTOGRAPHS OF THE 9TH RESPONDENT'S PROPERTY TAKEN ON 9.7.2021 EXHIBIT P10 BILL DT.9.7.21 ISSUED BY PHOTO CORNER STUDIO AND VIDEOS, MANJERI TO THE PETITIONER. Exhibit P11 TRUE COPY OF THE CIRCULAR NO.

PCB/HO/HOW/RULES9/7/2019 DATED 04-02-2021 ISSUED BY THE 5TH RESPONDENT.

Exhibit P12 TRUE COPY OF THE CIRCULAR NO.PCB/HO/HOW/RULES 9/7/2019 DATED 21-04- 2021 ISSUED BY THE 5TH RESPONDENT.

Exhibit P13 TRUE COPY OF THE CIRCULAR NO.PCB/HO/HOW/RULES 9/7/2019 DATED 24-02- 2020 ISSUED BY THE 5TH RESPONDENT.

WP(C)Nos.11517/2020

Exhibit P14 TRUE COPY OF THE OFFICIAL MEMORANDUM NO.B-

13011/1/2019-20/AQM DATED 16-08-2021 ISSUED BY THE 4TH RESPONDENT.

Exhibit P15 PHOTOGRAPHS OF THE NORTHERN AND SOUTHERN BOUNDARY TO THE PETROL PUMP.

Exhibit P16 TRUE COPY OF THE TAX RECEIPT ISSUED IN FAVOR OF SMT.RADHAMANI AND OTHERS DATED 6-10-2020. Exhibit P17 PHOTOGRAPH OF THE CONSTRUCTION AT THE PETROLEUM RETAIL OUTLET IN 9TH RESPONDENT'S PROPERTY AS ON 9-07-2021.

Exhibit P18 PHOTOGRAPHS OF THE PETROLEUM RETAIL OUTLET ESTABLISHED IN 9TH RESPONDENT'S PROPERTY.

RESPONDENTS' EXTS:

EXT.R9(A): COPY OF CONSENT TO ESTABLISH DT.5.9.2019 EXT.R9(B): COPY OF EXPLOSIVE LICENCE DT.4.2.21. EXT.R9(C): COPY OF BUILDING PERMIT DT.25.1.21. EXT.R9(D): COPY OF BILL ISSUED AFTER COMMISSIONING THE OUTLET DT.24.2.21.

ANNEXURE R8(A): TRUE COPY OF JUDGMENT DT.13.10.2015 PASSED IN WPC.30818 OF 2015 ANNEXURE R8(B): COPY OF JUDGMENT DT.9.10.2015 PASSED IN WPC 30698 OF 2015 ANNEXURE R8(C): TRUE COPY OF CONSENT TO ESTABLISH DT.5.9.2019 ISSUED BY THE 5TH RESPONDENT. ANNEXURE R8(D): TRUE COPY OF INITIAL APPROVAL DT.29.11.2019 ISSUED BY PESO.

ANNEXURE R8(E): TRUE COPY OF CIRCULAR DT.9.8.2004. ANNEXURE R8(F): TRUE COPY OF CIRCULAR DT.21.4.21 ISSUED BY THE 5TH RESPONDENT.

EXT.R6(A): TRUE COPY OF THE RELEVANT PAGES OF THE CIRCULAR NO.PCB/T4/115/97 DATED 17-3-2017 ISSUED BY THE BOARD.

EXT.R6(B): TRUE COPY OF THE CIRCULAR NO.PCB/TAC/ 18/2004 DATED 9-8-2004 ISSUED BY THE BOARD. EXT.R6(C): TRUE COPY OF THE ORDER DATED 22-7-2019 IN O.A. NOS. 31/2019 AND 86/2019 OF THE HON'BLE NGT.

EXT.R6(D): TRUE COPY OF THE OFFICE MEMORANDUM NO. B-

13011/1/2019-20/AQM/10802-10847 DATED 7- 1- 2020 ISSUED BY THE CPCB.

EXT.R6(E): TRUE COPY OF THE CIRCULAR NO.PCB/HO/HOW/RULES9/7/2019 DATED 24-2- 2020 ISSUED BY THE BOARD.

WP(C)Nos.11517/2020

EXT.R6(F): TRUE COPY OF THE CIRCULAR NO.PCB/HO/HOW/ RULES 9/7/2019 DATED 18-08-2020 ISSUED BY THE BOARD.

EXT.R6(G): TRUE COPY OF THE OFFICE MEMORANDUM NO.B-

13011/1/2020-21/AQM DATED 29-1-2021 ISSUED BY THE CPCB.

EXT.R6(H): TRUE COPY OF THE CIRCULAR NO.PCB/HO/HOW/ RULES9/7/2019 DATED 4-2-2021 ISSUED BY THE BOARD.

EXT.R6(I): TRUE COPY OF THE CIRCULAR NO. PCB/HO/HOW/ RULES 9/7/2019 DATED 21-4-2021 ISSUED BY THE BOARD.

EXT.R6(J): TRUE COPY OF THE ERRATUM NO.PCB/HO/HOW/RULES9/7/2019 DATED 28-5- 2021 ISSUED BY THE BOARD.

WP(C)Nos.11517/2020

APPENDIX OF WP(C) 11495/2021

PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE REPRESENTATION SUBMITTED BY THE LOCAL PEOPLE TO THE 6TH RESPONDENT. Exhibit P2 TRUE COPY OF THE PLAINT IN OS NO.75/2021 ON THE FILE OF THE MUNSIFF COURT, CHITTUR. Exhibit P3 TRUE COPY OF THE OBJECTION FILED BY THE RESPONDENT NO.8 HEREIN (RESPONDENT NO.5 IN IA.NO.47/2021 IN EXHIBIT P2 SUIT). Exhibit P4 TRUE COPY OF THE ROUGH SKETCH PRODUCED ALONG WITH THE COMMISSION REPORT IN EXHIBIT.P2. Exhibit P5 TRUE COPY OF THE SKETCH SUBMITTED BY THE RESPONDENTS NO.8 AND 9 FOR THE PURPOSE OF ESTABLISHING THE PETROLEUM RETAIL OUTLET. Exhibit P6 TRUE COPY OF THE CIRCULAR DATED 09.08.2004 ISSUED BY THE 7TH RESPONDENT.

Exhibit P7 TRUE COPY OF THE CIRCULAR DATED 24.02.2020 ISUED BY THE 7TH RESPONDENT.

Exhibit P8 TRUE COPY OF THE CIRCULAR DATED 18.08.2020 ISUED BY THE 7TH RESPONDENT.

Exhibit P9 TRUE COPY OF THE CIRCULAR DATED 04.02.2021 ISUED BY THE 7TH RESPONDENT.

Exhibit P10 TRUE PHOTOGRAPHS SHOWING THE SITE IN SUBJECT BELONGING TO THE RESPONDENTS NO. 8 AND 9. Exhibit P11 TRUE COPY OF THE ORDER DATED 28.04.2021 PASSED BY THE 3RD RESPONDENT.

Exhibit P12 TRUE COPY IOF THE JUDGMENT (WITHOUT CAUSE TITLE AND APPENDIX) PASSED IN WPC NO. 30698/2015 ON THE FILE OF THIS HONOURABLE COURT.

Exhibit P13 TRUE LEGIBLE COPY OF EXT.P5 SKETCH Exhibit P14 TRUE COPY OF THE JUDGMENT DT.9.10.2015 PASSED BY THIS COURT IN WPC 30698/2015.

Exhibit P15 TRUE COPY OF PETITION SUBMITTED BEFORE THE SUB INSPECTOR OF POLICE, CHITTUR POLICE STATION. Exhibit P16 TRUE COPY OF RECEIPT ISSUED ON RECEIPT OF EXT.P15 Exhibit P17 TRUE COPY OF COMMISSION REPORT FILED IN EXT.P2 SUIT.

Exhibit P18 TRUE COPY OF THE CIRCULAR DATED 21-04-2021 WP(C)Nos.11517/2020

ISSUED BY THE RESPONDENT NO.7 Exhibit P19 TRUE COPY OF THE OFFICE MEMORANDUM DATED 16-08-

2021 ISSUED BY THE ADDITIONAL RESPONDENT NO.10.

RESPONDENTS' EXTS:

EXHIBIT R1(A) TRUE COPY OF THE JUDGMENT DATED 13.10.2015 IN WRIT PETITION (CIVIL) NO. 30818 OF 2015 EXHIBIT R1(B) TRUE COPY OF THE JUDGMENT DATED 09.04.2015 IN WRIT PETITION (CIVIL) NO. 9384 OF 2015 EXHIBIT R1(C) TRUE COPY OF THE CONSENT TO ESTABLISH DATED 05.10.2019 ISSUED BY THE 7TH RESPONDENT EXHIBIT R1(D) TRUE COPY OF THE INITIAL APPROVAL DATED 19.11.2019 ISSUED BY PESO EXHIBIT R1(E) TRUE COPY OF THE NO-OBJECTION CERTIFICATE DATED 24.09.2019 ISSUED BY THE FIRE & RESCUE SERVICES EXHIBIT R-8(A) COPY OF THE CONSENT TO ESTABLISH ISSUED BY THE 7TH RESPONDENT DATED 5/10/2019 EXHIBIT R-8(B) COPY OF THE PESO LICENSE DATED 18/11/2019 EXHIBIT R-8(C) COPY OF THE NO OBJECTION CERTIFICATE ISSUED BY THE FIRE AND RESCUE DEPARTMENT DATED 24/9/2019 EXHIBIT R-8(D) COPY OF THE OFFICIAL MEMORANDUM ISSUED BY THE CENTRAL POLLUTION CONTROL BOARD ON 7/1/2020 EXHIBIT R-8(E) COPY OF THE OFFICIAL MEMORANDUM ISSUED BY THE CENTRAL POLLUTION CONTROL BOARD ON 29/1/2021 EXHIBIT R-8(F) COPY OF THE BILLS ISSUED BY THE ENGINEER DATED 22/9/2019 EXT.R6(A) TO (J) - ADOPTED FROM COUNTER AFFIDAVIT IN WPC 11907/21

EXT.R6(A): TRUE COPY OF THE RELEVANT PAGES OF THE CIRCULAR NO.PCB/T4/115/97 DATED 17-3-2017 ISSUED BY THE BOARD.

EXT.R6(B): TRUE COPY OF THE CIRCULAR NO.PCB/TAC/ 18/2004 DATED 9-8-2004 ISSUED BY THE BOARD. EXT.R6(C): TRUE COPY OF THE ORDER DATED 22-7-2019 IN O.A.

NOS. 31/2019 AND 86/2019 OF THE HON'BLE NGT. EXT.R6(D): TRUE COPY OF THE OFFICE MEMORANDUM NO. B-

13011/1/2019-20/AQM/10802-10847 DATED 7- 1-2020 ISSUED BY THE CPCB.

EXT.R6(E): TRUE COPY OF THE CIRCULAR NO.PCB/HO/HOW/RULES9/ 7/2019 DATED 24-2- 2020 ISSUED BY THE BOARD. EXT.R6(F): TRUE COPY OF THE CIRCULAR NO.PCB/HO/HOW/ RULES 9/7/2019 DATED 18-08-2020 ISSUED BY THE BOARD. EXT.R6(G): TRUE COPY OF THE OFFICE MEMORANDUM NO.B-

13011/1/2020-21/AQM DATED 29-1-2021 ISSUED BY THE CPCB.

WP(C)Nos.11517/2020

EXT.R6(H): TRUE COPY OF THE CIRCULAR NO.PCB/HO/HOW/ RULES9/7/2019 DATED 4-2-2021 ISSUED BY THE BOARD.

EXT.R6(I): TRUE COPY OF THE CIRCULAR NO. PCB/HO/HOW/ RULES 9/7/2019 DATED 21-4-2021 ISSUED BY THE BOARD. EXT.R6(J): TRUE COPY OF THE ERRATUM NO.PCB/HO/HOW/RULES9/7/2019 DATED 28-5- 2021 ISSUED BY THE BOARD.

ANNEXURE R10 (A) TRUE PHOTOCOPY OF THE GUIDELINES DATED:

07/01/2020 BEARING NO.B- 13011/1/2019- 20/AQM10802-10847 ISSUED BY THE 10 TESPONDENT. ANNEXURE R10 (B) TRUE PHOTOCOPY OF THE OFFICE MEMORANDUM DATED:

29/01/2021 BEARING NO. B-13011/1/2020-21/AQM ISSUED BY THE 1ST RESPONDENT.

ANNEXURE R10 (C) THE ADDENDUM AS PER THE OFFICE MEMORANDUM B-

13011/1/2019- 20/AQM, DATED: 16/08/2021. WP(C)Nos.11517/2020

APPENDIX OF WP(C) 17601/2021

PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE LETTER OF REQUEST DATED 10/05/2019 SUBMITTED BY RESPONDENT NO.1 BEFORE RESPONDENT NO.2 OBTAINED UNDER RIGHT TO INFORMATION ACT.

Exhibit P2 TRUE COPY OF A SKETCH SHOWING THE POSITION OF THE RESIDENTIAL HOUSES ADJACENT TO THE PROPOSED PETROL PUMP PREPARED BY THE VILLAGE OFFICER, VELUTHUR VILLAGE OBTAINED UNDER RIGHT TO INFORMATION ACT ON 09/08/2021.

Exhibit P3 TRUE COPY OF THE ORDER OF THE NATIONAL GREEN TRIBUNAL IN OA 86/2019 DATED 18/01/2019. Exhibit P4 TRUE COPY OF THE GUIDELINES ISSUED BY RESPONDENT NO.5 DATED 07/01/2020. Exhibit P5 TRUE COPY OF THE CIRCULAR ISSUED BY RESPONDENT NO.4 DATED 24/02/2020.

Exhibit P6 TRUE COPY OF THE CIRCULAR ISSUED BY R4 DATED 18/08/2020.

Exhibit P7 TRUE COPY OF CENTRAL POLLUTION CONTROL BOARD OFFICE, MEMORANDUM B-13011/1/2020-21/AQM DATED 29/01/2021 IS PRODUCED AND MARKED AS EXT.P7. Exhibit P8 TRUE COPY OF KERALA STATE POLLUTION CONTROL BOARD CIRCULAR PCB/HO/HOW/RULES9/7/2019 DATED 04/02/2021.

Exhibit P9 TRUE COPY OF KERALA STATE POLLUTION CONTROL BOARD CIRCULAR PCB/HO/HOW/RULES9/7/2019 DATED 21/04/2021.

Exhibit P10 TRUE COPY OF THE NO OBJECTION CERTIFICATE DATED 24/03/2020 ISSUED BY THE ADDITIONAL DISTRICT MAGISTRATE UNDER RULE 144 OF THE PETROLEUM RULES, 2002.

EXHIBIT P11 TRUE PHOTOGRAPH OF THE COMMENCED INSTALLATION OF THE TANK ON 25.08.2021 TAKEN ON THIS PETITIONER'S PHONE EXHIBIT P12 TRUE PHOTOGRAPHS OF THE PREMISES AS ON 23.12.2021 9.08 A.M. AS TAKEN ON THIS PETITIONER'S PHONE EXHIBIT P13 TRUE COPY OF THE SATELLITE IMAGE OF THE PROPERTY TAKEN ON 12.01.2020 OBTAINED BY THIS PETITIONER IS PRODUCED ON A COMPACT DISK EXHIBIT P13(A) TRUE COPY OF THE VISIBLE SPECTRUM ENHANCED WP(C)Nos.11517/2020

IMAGE OF THE SUBJECT PROPERTY IN SURVEY NO.141/3P OF VELUTHUR VILLAGE WITHIN ARIMPUR GRAMA PANCHAYAT TRISSUR TALUK OF TRISSUE DISTRICT AS ON 12.01.2020 EXHIBIT P14 TRUE COPY OF THE SATELITE IMAGE OF THE PROPERTY TAKEN ON 19.12.2021 OBTAINED BY THIS PETITIONER IS PRODUCED ON A COMPACT DISK EXHIBIT P14(A) TRUE COPY OF THE VISIBLE SPECTRUM ENHANCED IMAGE OF THE SUBJECT PROPERTY IN SURVEY NO.141/3P OF VELUTHUR VILLAGE WITHIN ARIMPUR GRAMA PANCHAYAT OF TRISSUR TALUK OF TRISSUR DISTRICT AS ON 19.12.2021

RESPONDENTS' EXHIBITS EXT.R6(A) TRUE COPY OF THE RELEVANT PAGES OF THE CIRCULAR NO.PCB/T4/115/97 DATED 17.3.2017 ISSUED BY THE BOARD EXT.R6(B) TRUE COPY OF THE CIRCULAR NO.PCB/TAC/18/2004 DATED 09.08.2004 ISSUED BY THE BOARD EXT.R6(C) TRUE COPY OF THE ORDER DATED 22.07.2019 IN O.A.NOS.31/2019 AND 86/2019 OF THE HON'BLE NGT EXT.R6(D) TRUE COPY OF THE OFFICE MEMORANDUM NO.B-

13011/1/2019-20/AQM/10802-10847 DATED 7.1.2020 ISSUED BY THE CPCB EXT.R6(E) TRUE COPY OF THE CIRCULAR NO.PCB/HO/HOW/RULES9/7/2019 DATED 24.2.2020 ISSUED BY THE BOARD EXT.R6(F) TRUE COPY OF THE CIRCULAR NO.PCB/HO/HOW/RULES9/7/2019 DATED 18.08.2020 ISSUED BY THE BOARD EXT.R6(G) TRUE COPY OF THE OFFICE MEMORANDUM NO.B-

13011/1/2020-21/AQM DATED 29.1.2021 ISSUED BY THE PCB EXT.R6(H) TRUE COPY OF THE CIRCULAR NO.PCB/HO/HOW/RULES9/7/2019 DATED 4.2.2021 ISSUED BY THE BOARD EXT.R6(I) TRUE COPY OF THE CIRCULAR NO.PCB/HO/HOW/RULES9/7/2019 DATED 21.4.2021 ISSUED BY THE BOARD EXT.R6(J) TRUE COPY OF THE ERRATUM NO.PCB/HO/HOW/RULES9/7/2019 DATED 28.5.2021 ISSUED BY THE BOARD EXT.R1(A) TRUE COPY OF THE JUDGMENT DATED 13.10.2015 PASSED IN WRIT PETITION (CIVIL) NO.30818 OF WP(C)Nos.11517/2020

EXT.R1(B) TRUE COPY OF THE JUDGMENT DATED 09.10.2015 PASSED IN WRIT PETITION (CIVIL) NO.30698 OF

EXT.R1(C) TRUE COPY OF THE CONSENT TO ESTABLISH DATED 08.09.2020 ISSUED BY THE 4TH RESPONDENT EXT.R1(D) TRUE COPY OF THE INITIAL APPROVAL DATED 15.11.2019 ISSUED BY PESO EXT.R1(E) TRUE COPY OF THE BUILDING PERMIT DATED 15.07.2021 ISSUED BY THE 3RD RESPONDENT EXT.R1(F) TRUE COPY OF THE LICENCE DATED 25.08.2021 EXT.R1(G) TRUE COPY OF THE CIRCULAR DATED 09.08.2004 OF THE 4TH RESPONDENT ANNEXURE R5(A) THE ADDENDUM AS PER THE OFFICE MEMORANDUM B-

13011/1/2019-20/AQM, DATED 16.08.2021 WP(C)Nos.11517/2020

APPENDIX OF WP(C) 18031/2021

PETITIONER EXHIBITS Exhibit P1 COPY OF THE OFFICE LETTER ISSUED BY THE 5TH RESPONDENT TO THE PETITIONER DATED 11/5/2020. Exhibit P2 COPY OF THE APPLICATION FILED BY THE 5TH RESPONDENT FOR GETTING NOC TO THE OUTLET AWARDED TO THE PETITIONER DATED 4/6/2020.

Exhibit P3 COPY OF G.O.(MS) NO.46/2019/PWD DATED 22/10/2019. Exhibit P4 COPY OF THE G.O.(MS) NO.16/2020/PWD DATED 10/2/20. Exhibit P5 COPY OF THE RELEVANT PAGES OF G.O.(MS) NO.67/2020/PWD DATED 16/10/2020. Exhibit P6 COPY OF THE JUDGMENT OF WP(C) NO.5973/2021 DATED 12/8/2021.

Exhibit P7 COPY OF THE ORDER OF NATIONAL GREEN TRIBUNAL, PRINCIPAL BENCH, NEW DELHI, DATED 22/07/2019. Exhibit P8 COPY OF THE OFFICIAL MEMORANDUM OF THE 6TH RESPONDENT DATED 7/1/20.

Exhibit P9 COPY OF THE CIRCULAR ISSUED BY THE 7TH RESPONDENT ON 24/2/20.

Exhibit P10 COPY OF THE CIRCULAR ISSUED BY THE 7TH RESPONDENT ON 18/8/20.

Exhibit P11 COPY OF THE OFFICIAL MEMORANDUM OF THE 6TH RESPONDENT DATED 29/1/2021.

Exhibit P12 COPY OF THE CIRCULAR ISSUED BY THE 7TH RESPONDENT ON 4/2/21.

Exhibit P13 COPY OF THE CIRCULAR ISSUED BY THE 7TH RESPONDENT DATED 21/4/21.

Exhibit P14 COPY OF THE APPLICATION BEFORE THE 7TH RESPONDENT DATED 24/8/21.

Exhibit P15 COPY OF THE CIRCULAR ISSUED BY THE 7TH RESPONDENT DATED 9/8/2004.

ANNEXURE R6(A): THE ADDENDUM AS PER THE OFFICE MEMORANDUM B-

13011/1/2019/20/AQM DT.16.8.2021. WP(C)Nos.11517/2020

APPENDIX OF WP(C) 27900/2021

PETITIONERS' EXHIBITS Exhibit P1 A TRUE PHOTOCOPY OF THE ORDER DATED 18/01/2019 PASSED BY THE PRINCIPAL BENCH OF THE HON'BLE NATIONAL GREEN TRIBUNAL, NEW DELHI IN OA NO. 86/2019.

Exhibit P2 A TRUE PHOTOCOPY OF THE OFFICE MEMORANDUM DATED 07/01/2020 ISSUED BY THE CENTRAL POLLUTION CONTROL BOARD.

Exhibit P3 A TRUE PHOTOCOPY OF THE CONSENT TO ESTABLISH DATED 29/10/2021 GRANTED BY THE 4TH RESPONDENT TO THE 5TH RESPONDENT.

Exhibit P4 A TRUE PHOTOCOPY OF THE CIRCULAR DATED 24/02/2020 ISSUED BY THE 3RD RESPONDENT. EXHIBIT P5 A TRUE PHOTOCOPY OF THE CIRCULAR DATED 18.08.2020 ISSUED BY THE 3RD RESPONDENT EXHIBIT P6 A TRUE PHOTOCOPY OF THE JUDGMENT DATED 26.08.2021 IN OA NO.07/2021 PASSED BY THE HONOURABLE NATIONAL GREEN TRIBUNAL EXHIBIT P7 A TRUE PHOTOCOPY OF THE OFFICE MEMORANDUM DATED 29.01.2021 ISSUED BY THE CENTRAL POLLUTION CONTROL BOARD EXHIBIT P8 TRUE PHOTOCOPY OF THE CIRCULAR DATED 04.02.2021 ISSUED BY THE 3RD RESPONDENT EXHIBIT P9 A TRUE PHOTOCOPY OF THE APPEAL DATED 19.11.2021 PREFERRED BY THE PETITIONERS BEFORE THE 1ST RESPONDENT WP(C)Nos.11517/2020

APPENDIX OF WP(C) 10367/2021

PETITIONER'S EXHIBITS EXHIBIT P1 TRUE COPY OF THE ORDER DATED 16.2.2021 ISSUED BY THE 4TH RESPONDENT.

Exhibit P2 TRUE COPY OF THE OFFICE MEMORANDUM DATED 7.1.2020 ALONG WITH THE GUIDELINES ISSUED BY THE CENTRAL POLLUTION CONTROL BOARD. Exhibit P3 TRUE COPY OF THE OFFICE MEMORANDUM DATED 29.1.2021 ISSUED BY THE CENTRAL POLLUTION CONTROL BOARD.

Exhibit P4 TRUE COPY OF THE CONSENT TO ESTABLISH PETROLEUM OUTLET ISSUED TO THE 7TH RESPONDENT. Exhibit P5 TRUE COPY OF THE CIRCULAR DATED 24.2.2020 ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD.

Exhibit P6 TRUE COPY OF THE DRAFT GUIDELINES ISSUED BY THE CENTRAL POLLUTION CONTROL BOARD ON THE BASIS OF THE ORDER OF NATIONAL GREEN TRIBUNAL. Exhibit P7 TRUE COPY OF THE NOTICE DATED 3.4.2020 ISSUED BY THE ENVIRONMENTAL ENGINEER, POLLUTION CONTROL BOARD, ALAPPUZHA DISTRICT. Exhibit P8 TRUE COPY OF THE CIRCULAR ISSUED BY THE STATE POLLUTION CONTROL BOARD DATED 04/02/2021. Exhibit P9 TRUE COPY OF THE CIRCULAR DATED 24/02/2020. Exhibit P10 TRUE COPY OF THE SITE APPROVAL AND BUILDING PERMIT ISSUED BY 8TH RESPONDENT PANCHAYATH DATED 06/05/2021.

Exhibit P11 TRUE COPY OF THE JUDGMENT IN WPC.NO.19252/2020 DATED 02/12/2020.

Exhibit P12 TRUE COPY OF THE ORDER IN O.A.NO.116 OF 2021 DATED 25/05/2021 OF THE NATIONAL GREEN TRIBUNAL SOUTHERN ZONE, CHENNAI.

Exhibit P13 TRUE COPY OF THE LETTER ISSUED BY THE DISTRICT COLLECTOR KOLLAM DATED 16/06/2021 TO THE 8TH RESPONDENT PANCHAYATH.

Exhibit P14 TRUE COPY OF THE STOP MEMO ISSUED BY THE 8TH RESPONDENT PANCHAYATH DATED 17/06/2021. Exhibit P15 TRUE COPY OF THE LETTER ISSUED BY THE MINISTRY OF ROAD TRANSPORT AND HIGHWAYS DATED 1/8/2019 WP(C)Nos.11517/2020

Exhibit P16 TRUE COPY OF THE PERMIT ISSUED BY THE PETROLEUM EXPLOSIVE SAFETY ORGANIZATION (PESO) TO THE 7TH RESPONDENT, WITH RESPECT TO THE PETROLEUM RETAIL OUTLET

RESPONDENTS' EXTS:

ANNEXURE R3(A): TRUE PHOTOCOPY OF THE GUIDELINES DATED 07/01/2020 BEARING NO.B-13011/1/2019- 20/AQM10802-10847 ISSUED BY THE 3RD RESPONDENT (CPCB).

ANNEXURE R3(B): TRUE PHOTOCOPY OF THE OM DATED: 29-01- 2021 BEARING NO. B-13011/1/2020-21/AQM ISSUED BY THE 3RD RESPONDENT (CPCB).

ANNEXURE R3(C): TRUE PHOTOCOPY OF THE GUIDELINES DATED: 16 - 08-

2021 BEARING NO. B-13011/1/2019-21/AQM ISSUED BY THE 3RD RESPONDENT (CPCB).

WP(C)Nos.11517/2020

APPENDIX OF WP(C) 11907/2021

PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE OFFICE MEMORANDUM OF THE CENTRAL POLLUTION CONTROL BOARD DATED 7.1.2020.

Exhibit P2 TRUE COPY OF THE ORDER DATED 22.07.2019 IN ORDER IN OA NOS.31/2019 AND 86/2019 OF NATIONAL GREEN TRIBUNAL.

Exhibit P3 TRUE COPY OF THE OFFICE MEMORANDUM ISSUED BY THE 4TH RESPONDENT DATED 29.01.2021. Exhibit P4 TRUE COPY OF THE ORDER DATED 16.02.2021 ISSUED BY THE 5TH RESPONDENT.

Exhibit P5 TRUE COPY OF THE CIRCULAR DATED 24.02.2020 ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD.

Exhibit P6 TRUE COPY OF THE CIRCULAR ISSUED BY THE 6TH RESPONDENT DATED 04.02.2021.

Exhibit P7 TRUE COPY OF THE CIRCULAR ISSUED BY THE 6TH RESPONDENT DATED 21.04.2021.

Exhibit P8 TRUE COPY OF THE REPRESENTATION DATED 11.08.2020 BEFORE THE 9TH RESPONDENT PANCHAYATH.

Exhibit P9 TRUE COPY OF THE JUDGMNET DATED 02.12.2020 IN WPC NO.19252/2020.

Exhibit P10 TRUE COPY OF THE DRAFT GUIDELINES PUBLISHED BY THE CENTRAL POLLUTION CONTROL BOARD.

RESPONDENTS' EXTS:

EXT.R6(A): TRUE COPY OF THE RELEVANT PAGES OF THE CIRCULAR NO.PCB/T4/115/97 DATED 17-3-2017 ISSUED BY THE BOARD.

EXT.R6(B): TRUE COPY OF THE CIRCULAR NO.PCB/TAC/ 18/2004 DATED 9-8-2004 ISSUED BY THE BOARD. EXT.R6(C): TRUE COPY OF THE ORDER DATED 22-7-2019 IN O.A. NOS. 31/2019 AND 86/2019 OF THE HON'BLE NGT.

EXT.R6(D): TRUE COPY OF THE OFFICE MEMORANDUM NO. B-

13011/1/2019-20/AQM/10802-10847 DATED 7- 1- 2020 ISSUED BY THE CPCB.

EXT.R6(E): TRUE COPY OF THE CIRCULAR NO.PCB/HO/HOW/RULES9/7/2019 DATED 24-2- 2020 ISSUED BY THE BOARD.

WP(C)Nos.11517/2020

EXT.R6(F): TRUE COPY OF THE CIRCULAR NO.PCB/HO/HOW/ RULES 9/7/2019 DATED 18-08-2020 ISSUED BY THE BOARD.

EXT.R6(G): TRUE COPY OF THE OFFICE MEMORANDUM NO.B-

13011/1/2020-21/AQM DATED 29-1-2021 ISSUED BY THE CPCB.

EXT.R6(H): TRUE COPY OF THE CIRCULAR NO.PCB/HO/HOW/ RULES9/7/2019 DATED 4-2-2021 ISSUED BY THE BOARD.

EXT.R6(I): TRUE COPY OF THE CIRCULAR NO. PCB/HO/HOW/ RULES 9/7/2019 DATED 21-4-2021 ISSUED BY THE BOARD.

EXT.R6(J): TRUE COPY OF THE ERRATUM NO.PCB/HO/HOW/RULES9/ 7/2019 DATED 28-5- 2021 ISSUED BY THE BOARD.

WP(C)Nos.11517/2020

APPENDIX OF WP(C) 12880/2021

PETITIONER'S EXHIBITS Exhibit P1 A TRUE COPY OF THE NOC NO.M971546/2018 DATED 31.10.2019 ISSUED BY THE 2ND RESPONDENT. Exhibit P2 A TRUE COPY OF THE 'CONSENT TO ESTABLISH' ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD.

Exhibit P3 A TRUE COPY OF THE INTERIM ORDER DATED 13/08/2020 IN WP(C) NO.30037/2019. Exhibit P4 A TRUE COPY OF THE COMMON JUDGMENT DATED 16/04/2021 IN WP(C) NO.30037/2019 AND CONNECTED CASES.

Exhibit P5 A TRUE COPY OF THE INTERIM ORDER DATED 30.04.2021 IN WP(C) NO.10632/2021. Exhibit P6 A TRUE COPY OF THE SITE APPROVAL AND BUILDING PERMIT DATED 06/05/2021 ISSUED BY THE 4TH RESPONDENT.

Exhibit P7 A TRUE COPY OF THE ORDER NO.M7-91546/2018 DATED 16/06/2021 ISSUED BY THE 2ND RESPONDENT.

Exhibit P8 A TRUE COPY OF THE ORDER NO.A3-4062/2021 DATED 17/06/2021 ISSUED BY THE 4TH RESPONDENT.

Exhibit P9 A TRUE COPY OF THE INTERIM ORDER DATED 23/04/2021 IN WP(C) NO.10367/2021. Exhibit P10 A TRUE COPY OF THE RELEVANT PAGES OF THE REPRESENTATION DATED 15/08/2020 SUBMITTED BEFORE THE 4TH RESPONDENT.

RESPONDENTS' EXHIBITS

ANNEXURE A-1 TRUE COPY OF PHOTOGRAPH OF THE CHIRA/LAKE ANNEXURE A-2 TRUE COPY OF THE JUDGMENT DATED 02.12.2020 IN WP(C) NO.19252 OF 2020 PASSED BY THIS HON'BLE COURT ANNEXURE A-3 TRUE COPY OF THE LETTER DATED 18.02.2021, THE SECRETARY OF KOLLAM DISTRICT PANCHAYATH ANNEXURE A-4 TRUE COPY OF THE REPRESENTATION DATED 24.05.2021 SUBMITTED BY THE PETITIONER ANNEXURE A-5 TRUE COPY OF THE ORDER DATED 25.05.2021 IN WP(C)Nos.11517/2020

O.P. NO.116 OF 2021 PASSED BY HON'BLE NATIONAL GREEN TRIBUNAL, CHENNAI ANNEXURE A-6 TRUE COPY OF THE ORDER DATED 16.06.2021 ISSUED BY THE 1ST RESPONDENT/DISTRICT COLLECTOR ANNEXURE A-7 TRUE COPY OF THE COMPLAINT DATED 21.06.2021 FILED BY THE PETITIONER BEFORE THE 1ST RESPONDENT EXTS.PRODUCED ALONG WITH COUNTER AFFIDAVIT DT.1.8.2022 Exhibit R6(a) TRUE COPY OF THE LETTER NO.HD 389/2007 A.E.E. ISSUED BY THE A. EX. ENGINEER (NH) INFORMING THE REASON FOR REJECTED THE APPLICATION SUBMITTED BY THE 5TH RESPONDENT. Exhibit R6(b) TRUE COPY OF THE PLAN SUBMITTED BEFORE THE DISTRICT COLLECTOR Exhibit R6(c) TRUE COPY OF THE PROVISIONAL ACCESS PERMISSION FOR CONSTRUCTION OF APPROACH ROAD ISSUED BY THE MoRTH AUTHORITIES BY LETTER DATED 01.08.2019 Exhibit R6(d) TRUE COPY OF THE NOTIFICATION DATED 07.01.2020 ISSUED BY THE CENTRAL POLLUTION CONTROL BOARD.

Exhibit R6(e) TRUE COPY OF THE ORDER DATED 22.07.2019 IN OA NO.31/2019 WITH OA NO.86/2019 ISSUED BY THE HON'BLE NATIONAL GREEN TRIBUNAL. Exhibit R6(f) TRUE COPY OF THE CIRCULAR DATED 24.02.2020 ISSUED BY THE KSPCB Exhibit R6(g) TRUE COPY OF THE CIRCULAR DATED 18.08.2020 ISSUED BY THE KSPCB Exhibit R6(h) TRUE COPY OF THE OFFICE MEMORANDUM FOR CLARIFICATION OF CUT OF DATE DATED 29.01.2021 ISSUED BY CPCB Exhibit R6(i) TRUE COPY OF THE REVISED CIRCULAR DATED 04.02.2021 ISSUED BY KSPCB Exhibit R6(j) TRUE COPY OF THE INITIAL APPROVAL DATED 17.07.2020 ISSUED BY PETROLEUM & EXPLOSIVE SAFETY ORGANISATION (PESO) Exhibit R6(k) TRUE COPY OF THE ADDENDUM GUIDELINES ISSUED BY THE CPCB SUBSEQUENT TO ORDERS IN OA 61/2019 (CZ) BY THE HON'BLE NATIONAL GREEN TRIBUNAL Exhibit R6(l) TRUE COPY OF THE ORDER DATED 28.07.2021 IN OA NO.19/2021 ISSUED BY HON'BLE NATIONAL GREEN TRIBUNAL WP(C)Nos.11517/2020

Exhibit R6(m) TRUE COPY OF THE PHOTOGRAPH SHOWING THE WATER BODY "CHAKKUVALLY CHIRA"

Exhibit R6(n) TRUE COPY OF THE PHOTOGRAPH SHOWING THE RESTAURANT IN THE FRONT OF THE SITE OF THE PETROL PUMP

EXTS.PRODUCED ALONG WITH COUNTER AFFIDAVIT DT.1.10.2022

Exhibit R6(a) TRUE COPY OF THE PLAN SUBMITTED BEFORE THE DISTRICT COLLECTOR Exhibit R6(b) TRUE COPY OF THE PROVISIONAL ACCESS PERMISSION FOR CONSTRUCTION OF APPROACH ROAD ISSUED BY THE MINISTRY OF ROAD TRANSPORT AND HIGHWAYS AUTHORITIES BY LETTER DATED 01.08.2019 Exhibit R6(c) TRUE COPY OF THE STOP MEMO ISSUED BY THE PANCHAYATH BY LETTER DATED 04.11.2020 Exhibit R6(d) TRUE COPY OF THE NOTIFICATION DATED 07.01.2020 ISSUED BY THE CENTRAL POLLUTION CONTROL BOARD Exhibit R6(e) TRUE COPY OF THE TRUE COPY OF THE ORDER DATED 22.07.2019 IN OA NO.31/2019 WITH OA NO.86/2019 ISSUED BY THE HON'BLE NATIONAL GREEN TRIBUNAL Exhibit R6(f) TRUE COPY OF THE CIRCULAR DATED 18.08.2020 ISSUED BY KSPCB Exhibit R6(g) TRUE COPY OF THE OFFICE MEMORANDUM FOR CLARIFICATION DATED 29.01.2021 ISSUED BY CPCB Exhibit R6(h) TRUE COPY OF THE INITIAL APPROVAL DATED 17.07.2020 ISSUED BY PETROLEUM & EXPLOSIVE SAFETY ORGANIZATION (PESO) Exhibit R6(i) TRUE COPY OF THE ORDER DATED 28.07.2021 IN OA NO.19/2021 ISSUED BY HON'BLE NATIONAL GREEN TRIBUNAL Exhibit R6(j) TRUE COPY OF THE PHOTOGRAPH SHOWING RESTAURANT IN THE FRONT OF THE SITE OF THE PETROL PUMP WP(C)Nos.11517/2020

APPENDIX OF WP(C) 15087/2021

PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE JUDGMENT DATED 16.4.2021 IN WP(C) NO.24471/2020.

Exhibit P2 TRUE COPY OF THE BUILDING PERMIT DATED 6.5.2021 ISSUED BY THE RESPONDENT PANCHAYAT TO THE 1ST RESPONDENT.

Exhibit P3 TRUE COPY OF THE PROCEEDINGS DATED 16.6.2021 OF THE DISTRICT COLLECTOR. Exhibit P4 TRUE COPY OF THE NOTIFICATION DATED 7.1.2020 ISSUED BY THE CENTRAL POLLUTION CONTROL BOARD.

Exhibit P5 TRUE COPY OF THE PLAN SANCTIONED BY THE RESPONDENT DISTRICT TOWN PLANNER UNDER COVER OF LETTER DATED 16.2.2021.

Exhibit P6 TRUE COPY OF THE PLAN SHOWING THE FACTUAL POSITIONS SUBMITTED TO DISTRICT COLLECTOR EXHIBIT P7:- TRUE COPY OF DOCUMENT OF FAIR VALUE SHOWING RESIDENTIAL PLOT ISSUED BY THE VILLAGE OFFICER, PORUVAZHY.

EXHIBIT P8:- TRUE COPY OF THE PROCEEDINGS ISSUED BY THE DISTRICT COLLECTOR EXHIBIT P9:- TRUE COPY OF THE NOC ISSUED BY THE DISTRICT COLLECTOR EXHIBIT P10:- TRUE COPY OF THE PLAN SUBMITTED BEFORE THE PANCHAYAT EARLIER WHICH WAS REJECTED EXHIBIT P11.:- TRUE COPY OF THE PLAN SUBMITTED BEFORE THE PANCHAYAT FOR BUILDING PERMIT EXHIBIT P12:- TRUE COPY OF THE PLAN SUBMITTED BEFORE THE NATIONAL HIGHWAY AUTHORITIES EXHIBIT P13:- TRUE COPY OF THE DETAILS OF THE SCHEME PUBLISHED IN THE MATHRUBHUMI DAILY EXHIBIT P14:- TRUE COPY OF THE ORDER FOR CONSENT TO ESTABLISH ISSUED BY STATE POLLUTION CONTROL BOARD EXHIBIT P15:- TRUE COPY OF THE LETTER ISSUED BY THE SECRETARY OF DISTRICT PANCHAYAT EXHIBIT P16:- TRUE COPY OF THE COMMUNICATION ISSUED BY PUBLIC INFORMATION OFFICER OF DISTRICT PANCHAYAT OFFICE Exhibit P17 PHOTOGRAPH OF THE WATER BODY ''CHAKKUVALLY CHIRA '' CONTAMINATED BY THE PETROLEUM WP(C)Nos.11517/2020

PRODUCT Exhibit P17A PHOTOGRAPH OF THE WATER BODY ''CHAKKUVALLY CHIRA'' CONTAMINATED BY THEH PETROLEUM PRODUCT Exhibit P18 TRUE COPY OF THE COMPLAINT DATED 15.11.2021 SUBMITTED BEFORE STATION HOUSE OFFICER, SOORANAD POLICE STATION.

Exhibit P19 THE PHOTOGRAPHS SHOWING THE CONDITION OF THE CHIRA PRIOR TO THE CONTAMINATION FROM THE PETROLEUM OUTLET.

Exhibit P20 TRUE COPY OF THE INTERIM ORDER DATED 23.4.2021 IN WPC NO-10637/2021 EXT.PRODUCED ALONG WITH IA.1/22 Exhibit P7 COPY OF THE PHOTOGRAPH SHOWING THE INAUGURAL FUNCTION OF THE PETROLEUM OUTLET

EXT.PRODUCED ALONG WITH THE REPLY AFFIDAVIT. EXT.P17: COPY OF SKETCH OF WATERBODY OBTAINED FROM THE VILLAGE OFFICE, PORUVAZHY.

RESPONDENTS' EXTS:

EXHIBIT R1(A): A TRUE COPY OF THE ORDER NO. RW/TRI/RETAIL OUTLET/289/2019-20 DATED 01/08/2019 ISSUED BY THE REGIONAL OFFICER, MINISTRY OF ROAD TRANSPORT AND HIGHWAYS.

EXHIBIT R1(B): A TRUE COPY OF THE ORDER NO. M791546/2018 DATED 28/10/2019 ISSUED BY THE 4TH RESPONDENT EXHIBIT R1(C): A TRUE COPY OF THE NOC ISSUED BY THE 4TH RESPONDENT EXHIBIT R1(D): TRUE COPY OF THE 'CONSENT TO ESTABLISH' ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD EXHIBIT R1(E): A TRUE COPY OF THE COMMON JUDGMENT DATED 16/04/2021 IN WP(C) NO. 30037/2019 AND CONNECTED CASES EXHIBIT R1(F): A TRUE COPY OF THE SITE APPROVAL AND BUILDING PERMIT DATED 06.05.2021 ISSUED BY THE 3RD RESPONDENT EXHIBIT R1(G): A TRUE COPY OF THE CONSENTNO.PCB/KO/ICO/F / 072/2022 ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD DATED 02.03.2022 EXHIBIT R1(H): A TRUE COPY OF THE CERTIFICATE NO.B-117/2022 ISSUED BY THE REGIONAL FIRE OFFICER,THIRUVANANTHAPURAM WP(C)Nos.11517/2020

EXHIBIT R1(I) THE PHOTOGRAPHS TAKEN ON 03.01.2022 INDICATING THE ORIGINAL LIE OF THE AREA COVERED UNDER EXHIBIT P17(A)PHOTOGRAPHS. WP(C)Nos.11517/2020

APPENDIX OF WP(C) 26321/2021

PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE ORDER DATED 16.02.2021 ISSUED BY THE 8TH RESPONDENT.

Exhibit P2 TRUE COPY OF THE OFFICE MEMORANDUM DATED 07.01.2020 ALONG WITH THE GUIDELINES ISSUED BY THE CENTRAL POLLUTION CONTROL BOARD. Exhibit P3 TRUE COPY OF THE OFFICE MEMORANDUM DATED 29.01.2021 ISSUED BY THE CENTRAL POLLUTION CONTROL BOARD.

Exhibit P4 TRUE COPY OF THE LETTER DATED 01.08.2019 ISSUED BY THE 6TH RESPONDENT GRANTING PERMISSION TO CONSTRUCT PETROLEUM RETAIL OUTLET.

Exhibit P5 TRUE COPY OF THE PERMIT DATED 06.05.2021 ISSUED BY THE 9TH RESPONDENT.

Exhibit P6 TRUE COPY OF THE INTERIM ORDER IN WPC NO.10367 OF 2021 DATED 23.04.2021. RESPONDENT ANNEXURES Annexure A1 TRUE COPY OF THE LETTER DATED 04/02/2022 OF THE 6TH RESPONDENT ADDRESSED TO THE 7TH RESPONDENT WITH COPY TO CENTRAL GOVERNMENT COUNSEL.

WP(C)Nos.11517/2020

APPENDIX OF WP(C) 12507/2021

PETITIONER EXHIBITS Exhibit P1 COPY OF THE LETTER OF INTENT ISSUED BY THE 5TH RESPONDENT DATED 14.10.2019 Exhibit P2 COPY OF THE NO OBJECTION CERTIFICATE ISSUED BY THE DISTRICT COLLECTOR DATED 27.1.21 Exhibit P3 COPY OF THE APPLICATION FOR CONSENT TO ESTABLISH DATED 21/1/21 Exhibit P4 COPY OF THE OFFICIAL MEMORANDUM OF THE 1ST RESPONDENT DATED 7/1/20 Exhibit P5 COPY OF THE LETTER ISSUED BY THE 4TH RESPONDENT DT.20.5.21 Exhibit P6 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT ON 24/2/20 Exhibit P7 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT ON 18/8/20 Exhibit P8 COPY OF THE OFFICIAL MEMORANDUM OF THE 1ST RESPONDENT DATED 29/1/21 Exhibit P9 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT ON 4/2/21 Exhibit P10 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT DATED 21/4/21

RESPONDENTS' EXTS:

EXT.R1(A) : TRUE COPY OF LETTER DT.11.11.2020 ISSUED BY THE 1ST RESPONDENT (CPCB) WP(C)Nos.11517/2020

APPENDIX OF WP(C) 12525/2021

PETITIONER EXHIBITS Exhibit P1 COPY OF ADDENDUM TO LETTER OF INTEND DATED 15.6.2020.

Exhibit P2 COPY OF THE NO OBJECTION CERTIFICATE ISSUED BY THE DISTRICT COLLECTOR DATED 23.4.2021. Exhibit P3 COPY OF THE APPLICATION DATED 28.9.2020 BEFORE THE 2ND RESPONDENT.

Exhibit P4 COPY OF THE LETTER ISSUED BY THE 3RD RESPONDENT DATED 1.01.2020.

Exhibit P5 COPY OF THE OFFICE MEMORANDUM ISSUED BY THE 1ST RESPONDENT DATED 7.1.20.

Exhibit P6 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT 24.2.20 Exhibit P7 COPY OF THE LETTER ISSUED FROM THE OFFICE OF THE 4TH RESPONDENT DATED 04.03.2021.

Exhibit P8 COPY OF THE JUDGMENT IN W.P.C NO. 8456/2021 Exhibit P9 COPY OF THE NOTICE ISSUED BY THE 3RD RESPONDENT DATED 17.5.2021.

Exhibit P10 COPY OF THE ORDER OF NATIONAL GREEN TRIBUNAL, PRINCIPAL BENCH, NEW DELHI IN O.A NO. 31 OF 2019 AND OA NO. 86/2019 Exhibit P11 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT DATED 18.8.20 Exhibit P12 COPY OF THE OFFICE MEMORANDUM ISSUED BY THE 1ST RESPONDENT DATED 29.1.21.

Exhibit P13 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT DATED 4.2.2021.

Exhibit P14 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT DATED 21.4.21.

Exhibit P15 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT DATED 9.8.2004.

RESPONDENT EXHIBITS Exhibit R2(a) COPY OF THE RELEVANT PAGES OF THE CIRCULAR NO.PCB/T4/115/97 DATED 17/03/2017. Exhibit R2(b) COPY OF THE CIRCULAR O.PCB/HO/HOW/RULES 9/7/2019 DATED 21/04/2021.

Exhibit R2(c) COPY OF THE ERRATUM NO.PCB/HO/HOW/RULES 9/07/2019 DATED 28/05/2021 ISSUED BY THE BOARD. WP(C)Nos.11517/2020

APPENDIX OF WP(C) 17666/2021

PETITIONER EXHIBITS Exhibit P1 COPY OF LETTER OF INTEND DATED 14.10.2020 Exhibit P2 COPY OF THE APPLICATION FOR CONSENT TO ESTABLISH DATED 29.8.2021 Exhibit P3 COPY OF THE ORDER OF NATIONAL GREEN TRIBUNAL,M PRINCIPAL BENCH, NEW DELHI DATED 22.7.2019 Exhibit P4 COPY OF THE OFFICIAL MEMORANDUM OF THE 1ST RESPONDENT DATED 7.1.20 Exhibit P5 COPY OF LETTER ISSUED BY THE DHARMADAM PANCHAYAT DATED 3.12.2020 Exhibit P6 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT ON 24.2.20 Exhibit P7 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT DATED 18.8.20 Exhibit P8 COPY OF THE OFFICIAL MEMORANDUM OF THE IST RESPONDENT DATED 29.1.21 Exhibit P9 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT DATED 4.2.21 Exhibit P10 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT ON 21.4.2021 Exhibit P11 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT DATED 9.8.2004

RESPONDENTS' EXTS:

ANNEXURE R1(A): THE ADDENDUM AS PER THE OFFICE MEMORANDUM B-

13011/1/2019/20/AQM DT.16.8.2021. WP(C)Nos.11517/2020

APPENDIX OF WP(C) 17717/2021

PETITIONER EXHIBITS Exhibit P1 COPY OF LETTER OF INTEND DATED 6-08-2020 Exhibit P2 COPY OF THE APPLICATION FOR CONSENT TO ESTABLISH DATED 26-07-2021 Exhibit P3 COPY OF THE OFFICIAL MEMORANDUM OF THE 1ST RESPONDENT DATED 7-1-2020 Exhibit P4 COPY OF THE LETTER ISSUED BY THE MEPPAYYOOR GRAMA PANCHAYATH DT 28-07-2021 Exhibit P5 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT ON 24-2-2020 Exhibit P6 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT DATED 18-08-2020 Exhibit P7 COPY OF THE OFFICIAL MEMORANDUM OF THE 1ST RESPONDENT DATED 29-1-2021.

Exhibit P8 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT DATED 4-2-2021 Exhibit P9 COPY OF THE CIRCULAR ISSUED BY THE 29TH RESPONDENT ON 21-04-2021 Exhibit P10 COPY OF THE ORDER OF NATIONAL GREEN TRIBUNAL PRINCIPAL BENCH, NEW DELHI DATED 22-07-2019 Exhibit P11 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT DATED 9-8-2004

RESPONDENTS' EXTS:

ANNEXURE R1(A): ADDENDUM AS PER THE OFFICE MEMORANDUM B-

13011/1/2019/20/AQM DT.16.8.21. WP(C)Nos.11517/2020

APPENDIX OF WP(C) 17752/2021

PETITIONER EXHIBITS Exhibit P1 COPY OF THE LETTER OF INTENT ISSUED BY THE 5TH RESPONDENT DATED 20.02.2020.

Exhibit P2 COPY OF THE NO OBJECTION CERTIFICATE ISSUED BY THE DISTRICT COLLECTOR, DATED 30.12.20. Exhibit P3 COPY OF THE APPLICATION FOR CONSENT TO ESTABLISH DATED 6/8/21.

Exhibit P4 COPY OF THE ORDER OF NATIONAL GREEN TRIBUNAL, PRINCIPAL BENCH, NEW DELHI, DATED 22.07.2019.

Exhibit P5 COPY OF THE OFFICIAL MEMORANDUM OF THE 1ST RESPONDENT DATED 7/1/20.

Exhibit P6 COPY OF THE LETTER ISSUED BY THE 4TH RESPONDENT 26.08.21.

EXHIBIT P7 COPY OF THE CIRCULAR ISSUED BY TEH 2ND RESPONDENT ON 24.02.20.

EXHIBIT P8 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT ON 18/8/20.

EXHIBIT P9 COPY OF THE OFFICIAL MEMORANDUM OF THE 1ST RESPONDENT DATED 29/01/21.

EXHIBIT P10 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT ON 4/2/21.

EXHIBIT P11 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT DATED 21.04.21.

EXHIBIT P12 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT DATED 9/8/2004.

RESPONDENTS' EXTS:

ANNEXURE R1(A): THE ADDENDUM AS PER THE OFFICE MEMORANDUM B-

13011/1/2019/20/AQM DT.16.8.2021. WP(C)Nos.11517/2020

APPENDIX OF WP(C) 17758/2021

PETITIONER EXHIBITS Exhibit P1 COPY OF LETTER OF INTENT DATED 306.2020. Exhibit P2 COPY OF THE APPLICATION FOR CONSENT TO ESTABLISH DATED 6.8.21.

Exhibit P3 COPY OF THE ORDER OF NATIONAL GREEN TRIBUNAL, PRINCIPAL BENCH, NEW DELHI, DATED 22.7.2019. Exhibit P4 COPY OF THE OFFICIAL MEMORANDUM OF THE IST RESPONDENT DATED 7.1.20.

Exhibit P5 COPY OF THE DECISION BY TEH URGATHARA GRAMA PANCHAYATH DATED 21.1.2021.

Exhibit P6 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT ON 24.2.2020.

Exhibit P7 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT DATED 18.8.20.

Exhibit P8 COPY OF THE OFFICIAL MEMORANDUM OF THE IST RESPONDENT DATED 29.1.21.

Exhibit P9 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT DATED 4.2.21.

Exhibit P10 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT DATED 21.4.21.

Exhibit P11 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT DATED 9.8.2004.

RESPONDENTS' EXTS:

ANNEXURE R1(A): THE ADDENDUM AS PER THE OFFICE MEMORANDUM B-

13011/1/2019/20/AQM DT.16.8.2021. WP(C)Nos.11517/2020

APPENDIX OF WP(C) 17787/2021

PETITIONER EXHIBITS Exhibit P1 COPY OF LETTER OF INTENT DATED 13-3-2019 Exhibit P2 COPY OF THE NO OBJECTION CERTIFICATE ISSUED BY THE DISTRICT COLLECTOR DATED 18-06-2021 Exhibit P3 COPY OF THE APPLICATION FOR CONSENT TO ESTABLISH DATED 16-07-2021 Exhibit P4 COPY OF THE OFFICIAL MEMORANDUM OF THE 1ST RESPONDENT DATED 7-1-2020 Exhibit P5 COPY OF THE LETTER ISSUED BY MOOLIYAR GRAMA PANCHAYAT DATED 20-07-2021 Exhibit P6 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT ON 24-2-2020 Exhibit P7 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT ON 18-08-2020 Exhibit P8 COPY OF THE OFFICIAL MEMORANDUM OF THE 1ST RESPONDENT DATED 29-1-2021 Exhibit P9 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT ON 4-2-2021 Exhibit P10 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT DATED 21-04-2021 Exhibit P11 COPY OF THE LETTER ISSUED BY THE 2ND RESPONDENT 30-06-2021 WP(C)Nos.11517/2020

APPENDIX OF WP(C) 20105/2021

PETITIONER EXHIBITS Exhibit P1 COPY OF THE LETTER OF INTENT ISSUED BY THE 5TH RESPONDENT DATED 24/12/2019.

Exhibit P2 COPY OF THE NO OBJECTION CERTIFICATE ISSUED BY THE DISTRICT COLLECTOR DATED 28/01/2020. Exhibit P3 COPY OF THE APPLICATION FOR CONSENT TO ESTABLISH DATED 13/09/2021.

Exhibit P4 COPY OF THE ORDER OF NATIONAL GREEN TRIBUNAL, PRINCIPAL BENCH, NEW DELHI, DATED 22/07/2019. Exhibit P5 COPY OF THE OFFICIAL MEMORANDUM OF THE 1ST RESPONDENT DATED 07/01/2020.

Exhibit P6 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT ON 24/02/2020.

Exhibit P7 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT ON 18/08/2020.

Exhibit P8 COPY OF THE OFFICIAL MEMORANDUM OF THE 1ST RESPONDENT DATED 29/01/2021.

Exhibit P9 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT ON 04/02/2021.

Exhibit P10 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT DATED 21/04/2021.

Exhibit P11 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT DATED 09/08/2004.

RESPONDENTS' EXTS:

EXT.R2(A): TRUE COPY OF CONSENT REFUSAL INTENTION NOTICE NO.PCB/ESC/CTE-G21ESCE777827/21 DT.29.3.21 ISSUED BY THE BOARD.

EXT.R2(B): TRUE COPY OF LETTER NO.PCB/HO/EE1/EKM-ESC/2021 DT.28.10.2021 ISSUED BY THE BOARD. EXT.R2(C): TRUE COPY OF RELEVANT PAGES OF CIRCULAR NO.PCB/T4/115/97 DT.17.3.17 ISSUED BY THE BOARD. EXT.R2(D): TRUE COPY OF ERRATUM NOTIFICATION NO.PCB/HO/HOW/RULES9/7/2019 DT.28.5.21 ISSUED BY THE BOARD.

EXT.R2(E); TRUE COPY OF JUDGMENT DT.25.10.2021 IN APPEAL NO.53 OF 2021 OF THE NGT, SOUTHERN ZONE, CHENNAI. WP(C)Nos.11517/2020

APPENDIX OF WP(C) 20113/2021

PETITIONER EXHIBITS Exhibit P1 COPY OF THE LETTER OF INTENT ISSUED BY THE 5TH RESPONDENT DATED 21.03.2019.

Exhibit P2 COPY OF THE NO OBJECTION CERTIFICATE ISSUED BY THE DISTRICT COLLECTOR DATED 10.05.19. Exhibit P3 COPY OF THE APPLICATION FOR CONSENT TO ESTABLISH DATED 17.09.2021.

Exhibit P4 COPY OF THE ORDER OF THIS NATIONAL GREEN TRIBUNAL PRINCIPAL BENCH, NEW DELHI, DATED 22.07.2019.

Exhibit P5 COPY OF THE OFFICIAL MEMORANDUM OF THE 1ST RESPONDENT DATED 07.01.20.

Exhibit P6 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT ON 24.02.20.

Exhibit P7 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT ON 18.08.20.

Exhibit P8 COPY OF THE OFFICIAL MEMORANDUM OF THE 1ST RESPONDENT DATED 29.01.21.

Exhibit P9 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT ON 04.02.21.

Exhibit P10 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT DATED 21.04.21.

Exhibit P11 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT DATED 09.08.2004.

Exhibit P12 COPY OF THE NO OBJECTION CERTIFICATE ISSUED BY THE FIRE AND RESCUE SERVICES DEPARTMENT DATED 20.12.2019.

RESPONDENTS' EXHIBITS EXT.R2(A) TRUE COPY OF THE RELEVANT PAGES OF THE CIRCULAR NO.PCB/T4/115/97 DATED 17.03.2017 EXT.R2(B) TRUE COPY OF THE ERRATUM NOTIFICATION NO.PCB/HO/HOW/RULES 9/7/2019 DATED 28.5.2021 EXT.R2(C) TRUE COPY OF THE JUDGMENT DTED 25.10.2021 IN APPEAL NO.53 OF 2021 OF THE HON'BLE NGT, SOUTHERN ZONE, CHENNAI WP(C)Nos.11517/2020

APPENDIX OF WP(C) 25770/2021

PETITIONER EXHIBITS Exhibit P1 COPY OF THE LETTER OF INTENT ISSUED BY THE 5TH RESPONDENT DATED 26.02.2019.

Exhibit P2 COPY OF THE NO OBJECTION CERTIFICATE DATED 12.06.2020.

Exhibit P3 COPY OF THE APPLICATION FOR CONSENT TO ESTABLISH DATED 5.10.21.

Exhibit P4 COPY OF THE ORDER OF NATIONAL GREEN TRIBUNAL, PRINCIPAL BENCH, NEW DELHI, DATED 22.07.2019.

Exhibit P5 COPY OF THE OFFICIAL MEMORANDUM OF THE 1ST RESPONDENT DATED 7.1.2020 Exhibit P6 COPY OF THE LETTER ISSUED BY THE 4TH RESPONDENT DT.4.11.2021.

Exhibit P7 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT ON 24.2.20 Exhibit P8 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT ON 18.8.20.

Exhibit P9 COPY OF THE OFFICIAL MEMORANDUM OF THE 1ST RESPONDENT DATED 29.1.21.

Exhibit P10 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT ON 4.2.21.

Exhibit P11 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT DATED 21.4.21.

Exhibit P12 COPY OF THE INITIAL APPROVAL OF PESO DATED 19.11.2019.

WP(C)Nos.11517/2020

APPENDIX OF WP(C) 3350/2022

PETITIONER EXHIBITS Exhibit P1 COPY OF LETTER OF APPOINTMENT DATED 31.05.2019. Exhibit P2 COPY OF THE APPLICATION FOR CONSENT TO ESTABLISH DATED 23.09.21.

Exhibit P3 COPY OF THE ORDER OF THIS NATIONAL GREEN TRIBUNAL, PRINCIPAL BENCH, NEW DELHI, DATED 22.07.2019.

Exhibit P4 COPY OF THE OFFICIAL MEMORANDUM OF THE 1ST RESPONDENT DATED 7.1.20.

Exhibit P5 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT ON 24.2.20.

Exhibit P6 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT ON 18.8.20.

Exhibit P7 COPY OF THE OFFICIAL MEMORANDUM OF THE 1ST RESPONDENT DATED 29.01.21.

Exhibit P8 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT ON 4.2.21.

Exhibit P9 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT DATED 21.4.21.

Exhibit P10 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT DATED 9/8/2004.

Exhibit P11 COPY OF THE PESO INITIAL LICENSE DATED 29.10.2019.

WP(C)Nos.11517/2020

APPENDIX OF WP(C) 5963/2022

PETITIONER EXHIBITS Exhibit P1 COPY OF LETTER OF INTENT DATED 13/1/2020 Exhibit P2 COPY OF THE NO OBJECTION CERTIFICATE ISSUED BY DISTRICT COLLECTOR Exhibit P3 COPY OF THE APPLICATION FOR CONSENT TO ESTABLISH DATED 17/2/2022.

Exhibit P4 COPY OF THE ORDER OF NATIONAL GREEN TRIBUNAL, PRINCIPAL BENCH, NEW DELHI, DATED 22.07.2019 Exhibit P5 COPY OF THE OFFICIAL MEMORANDUM OF THE 1ST RESPONDENT DATED 7/1/2020 Exhibit P6 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT ON 24/2/2010 Exhibit P7 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT ON 18/8/20.

Exhibit P8 COPY OF THE OFFICIAL MEMORANDUM OF THE 1ST RESPONDENT DATED 29.1.21 Exhibit P9 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT ON 4.2.21 Exhibit P10 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT DATED 21/4/21.

Exhibit P11 COPY OF THE CIRCULAR ISSUED BY THE 2ND RESPONDENT DATED 9/8/2004.

WP(C)Nos.11517/2020

APPENDIX OF WP(C) 6375/2022

PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE JUDGMENT DATED 07.01.2022 PASSED BY THE 5TH RESPONDENT IN APPEAL NO.14 OF 2021.

Exhibit P2 TRUE COPY OF THE APPEAL NO.14 OF 2021 FILED BEFORE THE 5TH RESPONDENT.

Exhibit P3 TRUE COPY OF THE E-MAIL DATED 08.03.2019 RECEIVED FROM THE 6TH RESPONDENT.

Exhibit P4 TRUE COPY OF THE ORDER DATED 05.02.2020 OF THE MUNSIFF COURT, KOLLAM IN I A NO.3410 OF 2019 IN OS NO.426 OF 2019.

Exhibit P5 TRUE COPY OF LETTER DATED 05.10.2020 SENT BY THE 6TH RESPONDENT TO THE DISTRICT COLLECTOR. Exhibit P6 TRUE COPY OF THE DECISION OF THE PERAYAM GRAMA PANCHAYATH DATED 09.11.2020. Exhibit P7 TRUE COPY OF THE LETTER DATED 19.10.2020 SENT BY THE DISTRICT COLLECTOR.

Exhibit P8 TRUE COPY OF THE ORDER DATED 03.02.2021 OF THE DISTRICT TOWN PLANNER, KOLLAM APPROVING THE LAYOUT FOR THE BUILDINGS AS WELL AS USAGE OF THE PROPERTY.

Exhibit P9 TRUE COPY OF THE ONLINE INDUSTRY REGISTRATION DATED 02.12.2020.

Exhibit P10 TRUE COPY OF THE REPORT DATED 21.12.2020 OF THE DISTRICT POLICE CHIEF, KOLLAM RURAL. Exhibit P11 TRUE COPY OF THE SANCTION DATED 05.01.2021 OBTAINED FROM THE FIRE AND RESCUE SERVICE DEPARTMENT.

Exhibit P12 TRUE COPY OF THE NOTICE OF INTENTION TO REFUSE CONSENT TO ESTABLISH DATED 23.02.2021. Exhibit P13 TRUE COPY OF THE REFUSAL ORDER DATED 18.06.2021 ISSUED BY THE 4TH RESPONDENT. Exhibit P14 TRUE COPY OF CIRCULAR NO.PCB/HO/HOW/RULES 9/7/2019 DATED 24.02.2020 ISSUED BY THE 3RD RESPONDENT.

Exhibit P15 TRUE COPY OF CIRCULAR NO.PCB/HO/HOW/RULES9/7/2019 DATED 18.08.2020 ISSUED BY THE 3RD RESPONDENT.

WP(C)Nos.11517/2020

APPENDIX OF WP(C) 1513/2022

PETITIONERS' EXHIBITS Exhibit P1 THE TRUE PHOTOCOPY OF THE LETTER OF INTENT ISSUED BY THE 9TH RESPONDENT IN FAVOUR OF THE PARTNERS OF THE 10TH RESPONDENT. Exhibit P2 THE TRUE PHOTOCOPY OF THE PRIOR APPROVAL INTIMATION NO. A/P/SE/KL/14/3780 (P453171), DATED 29.8.2019 TO THE 9TH RESPONDENT FROM THE DEPUTY CONTROLLER OF EXPLOSIVE (FOR JOINT CHIEF CONTROLLER OF EXPLOSIVES) CHANNAI.

Exhibit P3 TRUE PHOTOCOPY OF THE APPLICATION FOR GRANT OF NOC FOR OUTLET SUBMITTED BY 9TH RESPONDENT DATED 6.5.2019 BEFORE THE 2ND RESPONDENT.

Exhibit P4 TRUE PHOTOCOPY OF THE REPORT OF THE 4TH RESPONDENT DATED 25.11.2019 TO 2ND RESPONDENT DISTRICT COLLECTOR.

Exhibit P5 TRUE PHOTOCOPY OF THE JUDGMENT PASSED BY THE HONBLE HIGH COURT IN WPC NO. 28473/2019. Exhibit P6 TRUE PHOTOCOPY OF THE CERTIFICATE ISSUED BY THE 5TH RESPONDENT REGIONAL FIRE OFFICER, FIRE AND RESCUE DATED 2.12.2019.

Exhibit P7 TRUE PHOTOCOPY OF THE REPORT SUBMITTED BY THE TAHSILDAR, KOCHI DATED 2.12.2019. Exhibit P8 TRUE PHOTOCOPY OF THE CONSENT TO ESTABLISH ISSUED TO THE 10TH RESPONDENT BY THE 8TH RESPONDENT.

Exhibit P9 TRUE PHOTOCOPY OF THE PROCEEDINGS OF THE 3RD RESPONDENT ADM, ERNAKULAM DATED 3.2.2021. Exhibit P10 TRUE PHOTOCOPY OF THE OFFICE MEMORANDUM AND GUIDELINES FOR SETTING UP NEW PETROL PUMP DATED 7.1.2020 ISSUED BY CENTRAL POLLUTION CONTROL BOARD, DELHI.

Exhibit P11 TRUE PHOTOCOPY OF THE CIRCULAR PCB/HO/HOW/RULES-89/7/2019 DATED 24.02.2020. Exhibit P12 TRUE PHOTOCOPY OF THE SITE PLAN PREPARED AND SUBMITTED BEFORE THE 8TH RESPONDENT FOR OBTAINING CONSENT TO OPERATE BY THE RESPONDENT NO.10.

Exhibit P13 TRUE PHOTOCOPY OF THE REPRESENTATION DATED 15.3.2021 SUBMITTED BY THE PETITIONERS BEFORE THE DISTRICT COLLECTOR, ERNAKULAM. WP(C)Nos.11517/2020

Exhibit P14 TRUE PHOTOCOPY OF THE HEARING NOTICE DATED 1.10.2021 FIXING THE DATE OF HEARING AS 4.10.2021 ISSUED BY THE 3RD RESPONDENT. WP(C)Nos.11517/2020

APPENDIX OF WP(C) 1942/2022

PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE LETTER OF INTENT ISSUED BY THE 4TH RESPONDENT TO THE PETITIONER DATED 30-09-2019 Exhibit P2 TRUE COPY OF THE LETTER DATED 28-10-2019 ISSUED BY THE 3RD RESPONDENT TO THE 1ST RESPONDENT Exhibit P3 TRUE COPYOF THE NO OBJECTION CERTIFICATE ISSUED BY THE FIRE AND RESCUE SERVICES DATED 16-12-2019 Exhibit P4 TRUE COPY OF THE CONSENT LETTER DATED 4-12-2019 ISSUED BY THE SECRETARY MANKARA GRAMA PANCHAYAT ALONG WITH THE DECISION OF THE PANCHAYAT COMMITTEE DATED 03-12-2019 Exhibit P5 TRUE COPY OF THE PETITIONER'S PARTNERSHIP DEED DATED 07-03-2019 Exhibit P6 TRUE COPY OF THE ORDER BEARING NO PCB/PLKD/ICE/16223747/2021 DATED 10-12-2021 ISSUED BY THE 4TH RESPONDENT Exhibit P7 TRUE COPY OF THE CIRCULAR BEARING NO PCB/AQC/18/2004 DATED 09-08-2004 ISSUED BY THE 4TH RESPONDENT Exhibit P8 TRUE COPY OF THE CIRCULAR BEARING NO PCB/T4/115/97 DATED 17-03-2017 ISSUED BY THE 4TH RESPONDENT Exhibit P9 TRUE COPY OF HE CIRCULAR BEARING NO.

PCB/HO/HOW/RULES 9/7/2019 24-02-2020 ISSUED BY THE 4TH RESPONDENT Exhibit P10 TRUE COPY OF THE CIRCULAR BEARING NO.

PCB/HO/HOW/RULES 9/7/2019 DATED 18-08-2020 ISSUED BY THE 4TH RESPONDENT Exhibit P11 TRUE COPY OF THE CIRCULAR BEARING NO PCB/HO/HOW/RULES 9/7/2019 DATED 21-04-2021 ISSUED BY THE 4TH RESPONDENT Exhibit P12 TRUE COPY OF THE NOTICE BEARING NO.

DCPKD/15264/2019-D3 DATED 16-12-2021 ISSUED BY THE 1ST RESPONDENT Exhibit P13 TRUE COPY OF THE WRITTEN EXPLANATION DATED 17-12-

2021 SUBMITTED BY THE PETITIONER Exhibit P14 TRUE COPY OF THE ORDER BEARING NO DCPKD/15264/2019-D3 DATED 23-12-2021 ISSUED BY THE 2ND RESPONDENT WP(C)Nos.11517/2020

APPENDIX OF WP(C) 4498/2022

PETITIONER'S EXHIBITS Exhibit P1 THE TRUE COPY OF THE REPORT OF THE EXECUTIVE ENGINEER, PWD ROADS DIVISION DATED 20/9/2019.

Exhibit P2 THE TRUE COPY OF THE REPORT OF THE DISTRICT SUPPLY OFFICER, CIVIL SUPPLIES DEPARTMENT DATED 3/10/2019.

Exhibit P3 THE TRUE COPY OF THE REPORT OF THE TAHASILDAR, TALUK OFFICE, THIRUVANANTHAPURAM TO THE DISTRICT COLLECTOR THIRUVANANTHAPURAM DATED 24/08/2019.

Exhibit P4 COPY OF THE CIRCULAR DATED 24.02.2020 OF THE KERALA STATE POLLUTION CONTROL BOARD. Exhibit P5 THE TRUE COPY OF THE REPRESENTATION TO THE DISTRICT COLLECTOR, THIRUVANANTHAPURAM DATED 31/1/2022.

EXHIBIT P6 COPY OF THE REPRESENTATION DATED 14.02.2022 FILED BEFORE THE 4TH RESPONDENT EXHIBIT P6(A) COPY OF THE RECEIPT DATED 14.02.2022 ISSUED FROM THE OFFICE OF THE 4TH RESPONDENT WP(C)Nos.11517/2020

APPENDIX OF WP(C) 7185/2022

PETITIONER'S EXHIBITS Exhibit P1 TRUE COPY OF THE LETTER ISSUED BY THE INDIAN OIL CORPORATION TO THE PETITIONER DATED 24.7.2007 Exhibit P2 TRUE COPY OF THE AGREEMENT FOR DEALER CONTROLLED OUTLET EXECUTED BY THE PETITIONER DATED 30.4.2007 IN FAVOUR OF THE RESPONDENTS Exhibit P3 TRUE COPY OF THE LETTER DATED 3.2.2022 ISSUED BY THE 4TH RESPONDENT TO THE PETITIONER'S HUSBAND ALONG WITH DETAILS PERTAINING TO THE 5TH RESPONDENT'S PROPOSED OUTLET Exhibit P4 TRUE COPY OF THE CIRCULAR BEARING NO PCB/HO/HOW/RULES 9/7/2019 DATED 24.2.2020 Exhibit P5 TRUE COPY OF THE COMPLAINT SUBMITTED BY SHAMMI BEFORE THE 4TH RESPONDENT DATED 14.2.2022 Exhibit P5(A) TRUE COPY OF THE POSTAL ACKNOWLEDGEMENT EVIDENCING RECEIPT OF THE COMPLAINT OF SHAMMI BY THE 4TH RESPONDENT Exhibit P6 TRUE COPY OF THE COMPLAINT SUBMITTED BY THE PETITIONER BEFORE THE 4TH RESPONDENT DATED 10.2.2022

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

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

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter