Friday, 24, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Tehri Bandh Virodhi Sangarsh Samiti & Ors Vs. State of U.P & Ors [1990] INSC 342 (7 November 1990)
1990 Latest Caselaw 342 SC

Citation : 1990 Latest Caselaw 342 SC
Judgement Date : Nov/1990

    
Headnote :
The petitioners have submitted this petition in the public interest under Article 32 of the Constitution, requesting that the respondents be prohibited from constructing and implementing the Tehri Hydro Power Project and the Tehri Dam.

They claim that the safety considerations were overlooked in the planning of the Tehri Dam Project;

that if the dam is constructed, it will pose a significant threat to life, ecology, and the environment across northern India, as the dam\'s location is susceptible to earthquakes; and that the Government of India has not adequately addressed this critical issue in the project\'s planning. Conversely, the respondents maintain that the Government of India, through its various departments and ministries, has thoroughly reviewed all pertinent data and has fully considered the safety and other important aspects of the project at every stage.
 

Tehri Bandh Virodhi Sangarsh Samiti & Ors Vs. State of U.P & Ors [1990] INSC 342 (7 November 1990)

Singh, K.N. (J) Singh, K.N. (J) Kuldip Singh (J)

CITATION: 1990 SCR Supl. (2) 606 1992 SCC Supl. (1) 44 JT 1990 (4) 59 1990 SCALE (2)1003

ACT:

Constitution of India, 1950: Article 32--Tehri Dam Construction of--Safety aspect--Consideration of--Court can only investigate and adjudicate the question whether the Government applied its mind.

Environmental Law: Tehri Dam--Construction of--Tehri Hydro Power Project--Implementation of--Safety aspect--Consideration of--Held UOI considered question in various details and relevant aspects.

HEAD NOTE:

The petitioners have filed this petition in public interest under Article 32 of the Constitution praying that the respondents be restrained from constructing and imple- menting the Tehri Hydro Power Project and the Tehri Dam.

They allege that in preparing the plan for Tehri Dam Project the safety aspect.has not been taking into consideration;

that the dam, if allowed to be constructed, will pose a serious threat to the fife, ecology and the environments of the entire northern India as the site of the dam is prone to earthquake; and that the Government of India had not applied its mind to this very important aspect in preparing the project. The respondents, on the other hand, assert that the Government of India, through its various departments and ministries has at every stage considered all relevant data and fully applied its mind to the safety and various other aspects of the project.

Dismissing the petition, this Court,

HELD:

(1) The Union of India considered the question of safety of the project in various details more than once. It satisfied itself by obtaining the reports of experts and also took into consideration the dissenting view of Dr. V.K. Gaur. The project has been finalised after obtaining the expert report of Prof. Jai Krislma. In the circumstances, it is not possible to hold that the Union of India has not applied its mind or has not considered the relevant aspects of the safety of the Dam. [613C-D]

(2) The questions relating to the design of the dam, the seismic potential of site where the dam is proposed to be constructed, and the various steps which have been taken for ensuring the safety of the dam 607 are highly intricate questions relating to science and engineering. This Court does not possess the requisite expertise to render any final opinion on the rival conten- tions of the experts. The court can only investigate and adjudicate the question as to whether the Government was conscious to the inherent danger as pointed out by the petitioners and applied its mind to the safety of the dam. [613E-G]

 

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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter