2014 INSC 0428 SUPREME COURT OF INDIA Jal Mahal Resorts P. Ltd. Vs. K.P. Sharma & Ors C.A.No.4912 of 2014 (Gyansudha Misra J. Pinaki Chandra Ghose JJ.) 25.04 2014 JUDGMENT Gyan Sudha Misra, J. 1. Leave granted. 2. These appeals by way of special leave have been preferred against the common judgment and final order dated 17.5.2012 passed by the High Court of Judicature for Rajasthan at Jaipur Bench, Jaipur in three public interest litigation petitions filed by the petitioners K.P. Sharma, Dharohar Bachao Samiti, Rajasthan and Heritage Preservation Society respectively against the State of Rajasthan and the beneficiary of the project who was respondent No.7 in the High Court and is now the petitioner/appellant in Civil Appeal (arising out of SLP(c) No.17701/2012. The three petitions were D.B. Civil Writ (PIL) Petition No.6039/2011, D.B. Civil Writ (PIL) Petition No.5039/2010 and D.B. Civil Writ (PIL) Petition No.4860 of 2010 whereby the Division Bench of the High Court was pleased to cancel an Environment and Monument Improvement/Preservation and Tourism Development Project at Jaipur by declaring it as illegal which was awarded to the petitioner/appellant Jal Mahal Resorts Private Limited via global tender floated in 2003 and finally granted in 2005 after all requisite approvals as per the petitioner/appellant under the Environmental Law including Environment Impact Assessment under the Environment Protection Act and the Notifications issued thereunder of the Rajasthan Pollution Control Board. However, in view of the cancellation of the project, the High Court has directed immediate dismantling and removal of the entire project and diversion of the two drains which was done to purify waters of a man made artificial water body and detritus. 3. Other three Special Leave Petition bearing SLP (Civil) Nos.22467/2012, 22820/2012 and 24341/2012 had also been preferred by the State of Rajasthan challenging the impugned judgment and order of the High Court referred to hereinbefore. But after the arguments were finally advanced by the learned Attorney General and the same also stood concluded, permission of this Court was sought by the senior counsel SriJaydeep Gupta to withdraw these special leave petitions filed by the State of Rajasthan which were permitted by this Court vide order dated05.02.2014. The petitions preferred by the State of Rajasthan assailingthe impugned judgment and order thus stand dismissed as withdrawn. However, Sri Gupta submitted that he can still address the Court on meritin the connected special leave petitions bearing SLP (Civil) Nos.17701 of2012, 19239/2012 and 19240/2012 preferred by the petitioner/appellant JalMahal Resorts Pvt. Ltd. & Ors. against the PIL petitioners before the HighCourt since the State of Rajasthan is still a party respondent in thesematters and hence it can support or oppose the impugned judgment of theHigh Court in spite of withdrawal of the special leave petition filed by the State assailing the judgment and order of the High Court. However, atthis juncture we refrain from expressing further on its implication andwould deal with the same, if necessary, at the appropriate stage. 4. In so far as the appeals preferred by the appellant-M/s. JalMahal Resorts Private Limited is concerned, we have noticed that theappeal has been preferred against the common judgment and order of theHigh Court under challenge herein whereby the writ petitions which werefiled by the respondents as public interest litigation bearing DB (CWP)No.6039/2011 entitled Prof. K.P. Sharma vs. State of Rajasthan and Ors asalso DB (CWP) PIL No. 5039/2010 entitled Dharohar Bachao Samiti Rajasthanvs. State of Rajasthan and Ors. as also the 3rd writ petition bearing DB(CWP) PIL No. 4860/2010 entitled Heritage Preservation Society Rajasthanand Anr. vs. State of Rajasthan and Ors. have been allowed by the DivisionBench of the High Court and resultantly the Mansagar Lake Precincts LeaseAgreement dated 22.11.2005 awarding 100 acres of land on lease for aperiod of 99 years to the respondent No.7/the appellant herein/ M/s. JalMahal Resorts Private Limited was declared illegal and void. As aconsequence of the same, the appellant Jal Mahal Resorts Private Limited has been directed to bear costs to be incurred in restoration of theoriginal position of 100 acres of land in removing the soil filled in byit and to restore back the possession of land to the Rajasthan TourismDevelopment Corporation (`RTDC' for short) which in turn will hand overthe land to Jaipur Development Authority (`JDA' for short), JaipurMunicipal Corporation ( `JMC' for short) and the State of Rajasthan. The appellant has further been directed to immediately remove all sedimentation and settling tanks from the Mansagar Lake Basin and to realize costs from M/s. Jal Mahal Resorts Private Limited and to examine restoring position of Nagtalai and Brahampuri Nala (drains) to their original position as redesigned by RUIDP under Mansagar LakeRestoration Plan in consultation with the Ministry of Environment andForests (`MoEF' for short) of the Central Government. The respondentauthorities of the State of Rajasthan have been further directed tomonitor, maintain and refix boundaries of the Mansagar Lake in its fuloriginal length, breadth and depth in consultation with the MoEF ofCentral Government and not to reduce normal water level. Allencroachments made in the attachment area of the Mansagar Lake have beenordered to be removed immediately and the control erected by appellantM/s. Jal Mahal Resorts Private Limited into the lake is ordered to bedismantled and costs have been ordered to be realized from the appellantM/s. Jal Mahal Resorts Private Limited. All the three writ petitions werethus disposed of by the High Court. 5. Before we deal with the respective case and counter case of thecontesting parties, it may be relevant and appropriate to state thebackground of the matter giving rise to these appeals. The writ petitionswhich have been dealt with by the High Court had been filed in public interest to quash Jal Mahal Tourism Project and cancel Mansagar LakePrecincts Lease Agreement dated 22.11.2005 giving 100 acres of land onlease for a period of 99 years to the respondent No.7. (appellant hereinM/s. Jal Mahal Resorts Private Limited and Jal Mahal Lease and LicenseAgreement dated 22.11.2005). In Writ Petition No. 6039/2011 which wasfiled by Prof. K.P. Sharma prayer had been made to quash approvalsand clearances contained in the orders dated 16.9.2009 and 22.9.2009 andto direct the respondent No.7/appellant herein M/s. Jal Mahal ResortsPrivate Limited to restore the original position of 100 acres of land by removing the soil filled in by it at its own costs. 6. The appellant M/s. Jal Mahal Resorts Private Limited hasassailed the judgment and order of the High Court on several grounds tobe related hereinafter. But before doing so it has related the factual andhistorical background of the matter giving rise to these appeals. In thiscontext, it has been stated that the Mansagar Lake was a man-made lake onthe northern fringe of Jaipur city. Within the lake a pleasure pavilioncalled Jal Mahal was constructed by the erstwhile rulers of Jaipur in the18th century and this structure is still existing in the midst of the lake. Tracing out the historical background, it has been stated that in 1962, the two main sewerage drains of the walled city of Jaipur Nagtalaiand Brahmapuri were diverted to empty into the water body which led toits degeneration, siltation and settled deposits and contaminations to such an extent that it could not support aquatic life nor support flora and fauna in the surrounding areas. The water body was covered withfloating hycinth and its aquatic life and there were large scale death offish that had earlier survived and led to a drastic reduction in thefauna including the migratory birds that used to flock in the vicinity of the lake was on the verge of extinction. About 40% of the catchmentarea which covered approximately 23.5 Sq.Kms was dense urban population.Towards the south side of the lake, large amounts of unintendeddevelopments and encroachments had taken place thereby drasticallyincreasing the quantity of effluents discharged into the lake and also putother pressures by unconditional grazing of cattle and urban development.Jal Mahal had also very substantially deteriorated over a period of timenot only because of natural process of degeneration but also because ofmaintenance. The monument was in a dilapidated state and required massiverestoration works. 7. The deteriorating condition of the Lake and the Monumentcompelled the Government to find ways and means to restore the twocomponents to their original glory. Over a period of 30 years attemptswere made by various government agencies and departments to restore theecological and environment condition of the lake and its adjoining area.However, none of these attempts yielded very positive results because ofpaucity of resources to take up and sustain the restoration. 8. The Government of Rajasthan, therefore, decided to adopt anincentivized approach to restore the Lake and the Monument and develop theprecinct area on a public private partnership format. To improve thecondition of the lake, the State of Rajasthan, in consultation with expertsand after detailed surveys and analysis, developed a holistic approachinvolving three components namely (i) restoration of Mansagar Lake, (ii)restoration of Jal Mahal and (iii) development of tourism/recreationalcomponents at the lake precincts. Thus, the third component visualizeddevelopment of the precincts area of the lake which comprised of about100 acres of land towards the south on a sustainable development model. It was, therefore, required that the lake and Jal Mahal be restored and the lake precinct be developed for limited eco friendly tourism facilitieswhich would also provide funds for O & M of the lake on a continuous basis The benefits of this project was that it would result in the restorationof the Mansagar Lake and the Jal Mahal monument and there would beconsequent development of eco friendly tourism destinations with large opengreen spaces in the vicinity of the lake which would improve the environment and resultantly, the aesthetics and visual quality of the area. 9. The Government, therefore, adopted the approach of public-private partnership to the restoration and development of the precincts inan environmentally conscious way. For this purpose, projectconceptualization was chalked out and the project structure wasconceptualized after detailed studies over a number of years. In the year1999 a Detailed Feasibility Report ("DFR") was prepared. The DFR coveredarchitectural conservation and reuse of Jal Mahal; Ecological Restorationof the Lake along with Development of surrounding areas for integrated tourism development and recreational facilities. Approval to the DFR was accorded by Jaipur Municipal Corporation in November 2000. 10. As a consequence of the aforesaid conceptualization, process forbidding started which has been described as First Bid Process by theappellant which started after publication of the advertisement. Requestfor Qualification ("RFQ") was released in December, 2000.6 firms responded and made submissions for qualification. In the meantime, Requestfor Proposal ("RFP") document was prepared by the Project Development Corporation Limited (PDCOR) which is a joint venture company of Government of Rajasthan and IL&FS and approvals were given by the Government of Rajasthan. Request for proposal was released and Board of InfrastructureDevelopment & Investment (BIDI), a high powered committee of the Governmentheaded by the Chief Minister with an objective to accelerate privateinvestment in industry and related infrastructure, formed a sub-committeeto decide on fiscal concessions necessary for the project. The JaipurMunicipal Corporation was made the nodal agency for project purposes.However, the first bid process failed as despite applying for qualificationno bidder ultimately participated in the bid. 11. The aforesaid failure led to the appraisal and approval of theproject report by the Ministry of Environment and Forests. The Governmentof Rajasthan, through Department of Urban Development, sent proposals toMinistry of Environment and Forest (MoEF), Government of India, on17.08.2001 seeking funds for Lake Restoration of the said project underNational Lake Conservation Programme (`NLCP"). MoEF responded byrequesting that details regarding fund requirement, O&M agency, source ofunding for O&M along with Detailed Project Report (DPR) comprising ofbankable proposal be submitted. Hence, On 8th & 9th December, 2001 andthereafter on 26th & 27th January, 2002, the Project Site was studied bythe representatives of MoEF. 12. On 22.1.2002, a letter was written by MoEF wanting break up of estimated costs as also commitment of State Government to bear 30% of thecost sharing as well as identifying agency for carrying out O&M. The StateGovernment was also to ensure that no untreated sewage should be dischargedinto Mansagar Lake which could be achieved inter alia by diverting the twonallahs that discharged waste in the lake. 13. Based on experts recommendation after complete technicalsurveys and environmental studies of the lake, the area for the project wasidentified and recommended by renowned consultants LASA (Lea AssociatesSouth Asia Private Limited) as being ecologically viable. The DPR itselfmentioned that the ecological restoration of the lake would be carried outon the basis of which it can be sustainable and bankable as required by MOEF through a Public Private Partnership model. 14. On the basis of commitment of State Government to meet 30%expenditure on restoration of Mansagar Lake, MoEF, Government of India, approved the DPR in October, 2001 under the NLCP with 70% amount as grantin aid. MoEF also conveyed its appreciation on DPR and observed as follows: "The project document and structure as developed by PDCOR Limited has served as a benchmark for developing sustainable Lake restoration projects on a Public Private Partnership (PPP) model. You will be pleased to know that we are recommending a similar approach to other states for Lake Conservation projects". 15. This gave rise to the new bidding process which may be termed as `Second Bid Process' for which decision was taken in its 9th meeting heldon 10.1.2002, approved further fiscal concessions necessary for the projectand approved a fresh round of bidding. The nodal agency for the projectwas changed to Jaipur Development Authority ("JDA") from earlier agency,Jaipur Municipal Corporation. The bid documents were duly approved and anadvertisement inviting Expression of Interest ("EoI") was issued forselection of Private Sector Developer ("PSD") in April, 2003 after the keycommercial terms of the project and even the draft of the advertisement wasapproved by JDA. The Empowered Committee of Infrastructure Development("ECID"), a high powered committee headed by Chief Secretary, formerlyknown as SCID, directed Secretary, UDH to finalize key commercial terms for selection of PSD. During the first round of bidding the proposed lease was 60 years in the aggregate. As that period was considered unviable, in the second round of bidding the period of lease was proposed as 99 years.Moreover, restoration of Jal Mahal by the PSD was made optional and notmandatory. 16. In pursuance to the aforesaid steps, detailed RFP were issuedto interested private parties which was approved by JDA and released inJuly, 2003. The advertisement inviting RFP for selection of Private SectorDevelopers ("PSD") was published in leading newspapers (Rajasthan Patrika and Economic Times). In addition, PDCOR developed strategy for marketing and wide publicity of the project by apprising potential entrepreneurs across the globe about the features of the project with a view to encourage them to come forward to participate in the bid process. As the tourismproject was to generate funds for sustained O&M measures, the Department ofTourism ("DOT") and later Rajasthan Tourism Development Corporation("RTDC") was made the nodal agency for the project. Four competitive bidsincluding from the Petitioner were received which were evaluated and PDCORsubmitted its report to Government of Rajasthan for its approval. TheTechnical Evaluation Committee constituted for evaluation of bids comprisedof eminent experts like Padamashree Dr. B.V. Doshi, Architect, Mr. Mohd.Shaheer, Landscape Architect and Mr. Hemant Murdia, Chief Town Planner,Government of Rajasthan. 17. The petitioner/appellant got the highest marks in technicalevaluation of its bid and when financial bids were opened the Petitioner'sbid was found to be the highest. Consequently, ECID in its meeting held on9.2.2004 headed under the Chairmanship of Chief Secretary decided to grantthe project to the Petitioner. The letter of intent was issued to thePetitioner on 30.9.2004. On 22.11.2005 after approval from the Governmentof Rajasthan the Lease in respect of the project land and the License forrestoration and reuse of Jal Mahal were executed. 18. In terms of the project an area of 100 acres of land towardsthe south of Mansagar Lake was to be leased out for a period of 99 yearsfor development of eco-friendly tourism components as set out in the RFP.The entire development, at the end of 99 years, was to be transferred backto the State Government without any compensation payable to the PrivateSector Developer. In terms of the RFP, it was optional for the PrivateSector Developer to undertake the restoration and reuse of the Jal MahalMonument. The Petitioner while making the bid also exercised the optionfor restoration and reuse of the Jalmahal monument. The Petitioner interms of the license agreement set out to restore the monument. The RFPestimated the cost of restoration of Jal Mahal at approximately Rs.1.50crores. In reality the cost of restoration of Jal Mahal worked out toRs.10 crores. The State Government had also constituted an EmpoweredCommittee to oversee the time bound restoration of Mansagar Lake and Jal Mahal Monument. 19. The Petitioner's/appellant's in pursuance to the leaseappointed consultants who did extensive research plan which was gotapproved from the Empowered Committee. Ultimately the monument was fullyrestored under the supervision of Empowered Committee upon advice ofrenowned conservation architect Dr. Kulbhusan Jain and other consultants. 20. The Petitioner/appellant, who had been given the lease of 100acres of land on the southern shore of Mansagar Lake, after obtaining allnecessary approvals, had completed Phase-1 of the Project. But the projectsuffered a grave set back and knee jerk obstruction as by this time i.e.in the year 2010 public interest petitions were filed in the High Courtalthough the petitioner had already started executing the project and hadalready spent an amount of Rs.38 crores besides paying more than 14crores as project development fees and lease rent to RTDC as per thepetitioner/appellant's case in terms of the lease deed. In pursuance to the same, the restoration of the Mansagar Lake under the DPR prepared byPDCOR was to be undertaken by the State Government. The O&M work was to becarried out from lease rentals received from Private Sector Developer i.e.the Petitioner. The total amount sanctioned for restoration of the lake bythe Central Government and the State Government was Rs.24.72 crores. Thisamount proved to be inadequate and the Government due to further resourcecrunch was not in a position to spend any further amount. Resultantly, therestoration of the lake, which was the cornerstone of the project, was indanger. The Petitioner spent over Rs.15 crores on restoration of the lake with the approval of the Empowered Committee. 21. As a measure of restoration and development of the project,the entire project implementation had to be done so as to achievesustainable eco preservation and development. The Petitioner, therefore,acted under the advise and on the recommendation of experts. Theseactivities were further monitored by the Government of Rajasthan and itsagencies. The petitioner/appellant stated that for the purpose ofrestoration, the Petitioner engaged a number of nationally andinternationally renowned consultants including Mr. Soli J. Arceivala, Ex.Director of NEERI, Dr. Shyam R. Asolekar from IIT Mumbai, Dr. G.C. Mishrafrom IIT Roorkee, Mr. Jal R. Kapadia Environment Consultant, Mumbai and Mr.Herald Craft, renowned lake expert from Germany. Some of these expertshad also worked for restoration of the Hussain Sagar Lake in Hyderabad.The State Government had also constituted an Empowered Committee to overseethe time bound restoration of Lake. The work involved realignment of theNagtalai and Brahmpuri drains so that domestic sewage and waste includingrun-off and detritus during the monsoons no longer emptied into thecleansed waters as also desilting of the water body which were essentialcomponents of DPR as approved by MoEF under NLCP. In order to ensure thatthe ongoing discharge of drainage did not once again pollute the water, Mr.Herald Craft the German Lake Conservation expert prepared a report whichsuggested preparing temporary sedimentation/settling tanks near the mouth /discharge point of the re-aligned drains. The purpose of constructing ofsedimentation tank was to trap the silt and organic content of the stormwater so that the quality of water in the whole of water body is notadversely affected. The sedimentation process were also reviewed by a teamof experts from MoEF which found the system as a viable and proper solution. It has been further brought to the notice of this Court thatthe project fell within item 8(a) of Environmental notification dated 14.09.2006 and was also confirmed by MoEF in its Affidavit in Reply filed to the writ petition and a detailed Environmental Impact Assessment ("EIA") was carried out by State Level Environment Impact Assessment Authority ("SEIAA") constituted by MoEF. It is, therefore, stated that all requisite environmental approvals were obtained. 22. The project thereafter was started and the land leased to thePetitioner, according to the appellant, was not a part of the water bodyin the first Master Plan 1971-1991 for Jaipur and an area of 200 acresaround the south side of Jal Mahal was demarcated and reserved for touristfacilities. The land leased to the Petitioner was a part of this land areareserved for tourist facilities. The said land continued to be retainedfor tourism and recreational activities in the subsequent city master plansincluding the master plan of 2011 and 2025. 23. The appellant has further stated that the Man Sagar Lake onits western side is bound by Jaipur-Amer road. The level of the road is ata contour level of 100 MRL. The ground floor of the Jal Mahal monumentwithin the lake is at the contour level of 98.2 MRL. PDCOR, based onintensive studies, found this level as the most appropriate level takinginto account the fact that the lake was not freshened by natural acquifersbut was dependent on surface runoff during the monsoons, and to ensure thatground floor of Jal Mahal was not submerged. 24. However, the contesting respondents herein who were the PILpetitioners before the High Court, averred that the PIL petitioner Prof.K.P. Sharma is involved in the research with regard to Man Sagar Lake andhas published a paper which was read out in the 12th World Lake Forests TAAL 2007. It was submitted by learned counsel Mr. Aruneshwar Gupta on behalf of the PIL petitioner/one of the three contesting respondents hereinthat the Man Sagar Lake and the management thereunder were declaredprotected monuments but were deleted from the list of protected monumentsin the year 1971. The contesting respondents have also related thehistory of the lake glory and have recorded that Man Sagar Lake is a large lake on the northern fringe of Jaipur city and the glory of the lakeas a pristine water body lasted until the former rulers had theircontrol over the city and unpleasant history of lake began when newadministration of Jaipur diverted walled city sewage in 1962 through twomain waste water drains namely Brahmapuri and Nagtalai. The mostnotorious aquatic weed water hyacinth (Eichhornia crassipes) enteredinto lake in 1975. The petitioner/contesting respondent herein statedthat during the studies made by the contesting respondent and hiscolleagues, 10 zooplankton Species, arthropods, fishes and 92 speciesof birds were observed at Mansagar Lake and out of 92, 41 are aquaticand 51 were forest dwellers. The water fowl population included 16 resident and 25 migratory species. It is in this context that it wassubmitted that the Man Sagar Lake and the monument therein were declared protected monuments but they were deleted from the list of protected monument in the year 1971. 25. It was further averred by the PIL petitioner in the HighCourt/contesting respondent herein that the Ministry of Environment andForests (for short `MoEF' ), Government of India prepared National LakeConservation Plan (for short `NLCP') for restoration, conservation andmaintenance of urban lakes. The Government of Rajasthan submitted projectfor restoration of Man Sagar Lake to the Central Government. The totalcost of the project was estimated to be Rs.24.72 crores, out of which70% was to be provided by the Government of India while rest was to beborne by the State Government. The administrative approval and expenditurewas granted by the MoEF vide order dated 5.9.2002 and the order wasrevised by the Mo EF vide dated 23.12.2002. The JDA implemented the lakerestoration plan under which Sewage Treatment Plant (STP) near Brahmapuri has been revamped from which treated water is being diverted to lake for compensating evaporation losses during dry weather. A two step Tertiary Treatment Plant has also been developed and lake hasbeen cleared from hyacinth plants completely by the JDA. The JDA has also invested in development of lake front promenade on Jaipur ­AmerRoad and constructed road along the lake on northern side which has formeda new water body of about 5 hectares in size for storing hill run offduring rainy season for wild life which includes Hanuman langur(Semnopithecus entellus), Black aped Hare (Lepus nigricollos), IndianPorcupines (Hystrix Indica), Blue bull (Boselalphus tragocamelus),Sambhara (Cervus unicolor), Common Mangoose (Herpestes edwardsii), Jackals(Canis aureus), Striped Hyaena (Hyaena hyciena) and panther (Pantheraleo). The JDA has also funded Rs. 10 million to the State ForestDepartment for improving lake catchments area falling in the Nagargarhhill area (Arawali Range) which is the only natural watershed. The lakeis surrounded almost from three sides by Arawali Hill Ranges. The hillsare either part of Nahargarh Wildlife Sanctuary or Reserved Forest Rangesknown as Amer Block 54 and Amargarh Block 92. The petitioner/respondentherein and his team was working in executing a JDA sponsored project on bank stabilization of the lake since May, 2005. 35 species of tree and 28varieties of shrubs were planted. Besides improving landscape, the plantspecies provide shelter and food to the local fauna and migratory birdsmay also be benefited. Similar plantation was also done on three islands. 26.The PIL petitioner/respondent herein had further averred thatJal Mahal Tourism Infrastructure Project was conceived and approval wasgiven by the Standing Committee on Infrastructure Development (for short`SCID') in its 3rd meeting held on 21.12.1999. Resolution has also been filed in which it was stated that Jaipur Municipal Corporation must own the project. The bids were invited in the year 2001-01 without identification of the land to be used and without studies with regard toenvironment impact assessment. The bid process was scrapped and JDA wasmade sponsoring department for the lake side development component in themeeting of Board of Infrastructure Development and Investment Promotion(for short `the BIDI') held on 23.8.2002 and 3.9.2002. 27. It was contended on behalf of the petitioner that MoEFgranted administrative approval and expenditure sanctioned only for thelake restoration components and there was absolutely no consideration bythe MoEF to the lake side development component of the so-called Jal Mahal Tourism Project. It was submitted that as a matter of fact the National Lake Conservation Plan did not contemplate any such commercialventure upon the lakes to be restored under the plan which according tothe PDCOR contemplated the following three components as already referredto hereinbefore but for facility of reference it may be reiterated that three components were as follows:- (1) Restoration of Mansagar Lake; (2) Restoration and re-use of Jal Mahal Monument; (3) Development of Tourism/Recreational components at the lake precincts. 28. It was further submitted by the petitioner/contestingrespondent herein that in the meeting of BIDI held on 5.8.2003, it wasdecided that nodal agency for the Jal Mahal Tourism Project will beTourism Department of Government of Rajasthan instead of JDA. Thereafter, the tourism department assigned the responsibility to the Rajasthan Tourism Development Corporation (for short `RTDC') vide order dated 6.9.2003. It has been submitted that although biding was started, no survey of the actual site and demarcation of 100 acres area on the lake was made and even environment impact assessment was not carried out before planning the project. It was further submitted that in the advertisement last date for submission of the bid was 5.9.2003 and itwas necessary under the terms of the bid that only private limited company or public limited company could have submitted tender. It was necessary that lead Manager should be private or public limited company. The offer was submitted by KGK Enterprises, partnership firm and itsHUF Manager. Thus was not fulfilling eligibility qualification provided under the terms notifying tender. 29. However, the petitioner/contesting respondent himself has added and clarified that later on decision was taken to include KGK Enterprises which according to the petitioner /contesting respondent lack eligibility condition and Jal Mahal Resorts Private Ltd. Company has been incorporated on 10.11.2004. The decision was also taken to give exemption of stamp duty etc. 30. The contesting respondent No.7 who was the PIL petitioner has further stated that during the bidding it was made clear that nocommercial activity would be permitted within the precincts of Jal MahalComplex, but even before agreements were executed, the successful biddernot only sought exemption from commercial activity within theprecincts of Jal Mahal Complex but also sought revision of the projectproposal and for maintenance of lake, water level at the cost of theGovernment vide letter dated 13.7.2004. The contesting respondent/PILpetitioner had also submitted that out of 100 acres of land, 14.15acres of land was submerged in water which has also been leased out. 31. Mr. Aruneshwar Gupta on behalf of the PIL petitioner/contestingrespondent No.7 further averred that Master Plan of Jaipur 2011 did notpermit such activities at the site. It was also stated that 100 acres ofland was part of the lake bed itself, out of which 14.15 acres of landwas submerged in the water. The area was sensitive for eco system andthus environment impact assessment was required to be carried out beforany such project was prepared but the same was not done. It was stillfurther stated that 100 acres of land beyond the spread of lakebed wasnot available on the site and it was further submitted that wall ofsufficient height has been constructed for setting apart the proposed 100acres of land from the lakebed and the soil from the lake bed itselfwas actually used for this purpose. It was alleged by the PIL petitionerthat the appellant herein Jal Mahal Resorts Private Limited startedconstructing high walls of mud and soil in the eastern part of the lakebed near sluice gates and a large area around it for the purpose ofpreparing sedimentation tanks in the lake bed itself. The project peoplevisit land most frequently disturbing birds on the island and theconnection of island with mainland has also led to entry of dogs on theisland which feed on the eggs of birds and thus, basic objective of islandto provide habit/breeding ground for resident and migratory birds is forfeited. 32. It was further contended by the petitioner before the HighCourt that one third of the lake was converted into a series ofsedimentation tanks made in the down stream of the lake by respondentNo.7 and now all dirt with floating objects enter into sedimentation tanksmade in the lake bed. Thus, the entire lake has been converted into aseries of small tanks followed by a large tank i.e. lake. This hasadversely affected aesthetic value of the Mansagar Lake. Prior to theconstruction of storm water management plan, lake water also used to be released for irrigation. Now water will be released through sluice gates into down stream directly without flowing through the lake basin andthere will be no flushing out of salts from the lake. The build of saltswill convert fresh water lake into a saline lake which will alter its flora and fauna. It was further submitted before the High Court that the appellant herein was not at all concerned with the construction of storm water management plant that too in the lake bed itself and it has been carried out without any requisites sanction and study by any of the concerned authority otherwise such a large area of the lake could not have been allowed to be sacrificed for such purpose. As per the monitoringdone by the PIL petitioner/contesting respondent, the chloride content inthe Mansagar Lake has been increased and salt in water has gone high.The sudden increase in the chloride content of the lake is attributedto direct human interference by way of altering lake basin character.This increase in salinity will definitely affect the lake bio diversity and both the native and migratory birds and species diversity willsignificantly be dropped. The PIL petitioner further submitted that theunique feature of the area is an endemic species, namely, Plum HeadedParakeet found in the protected forest in Arawali and the project wouldbe dangerous to the species. Due to settling/sedimentation tanks inthe lake bed itself, silt/filth which was to be avoided afterrestoration of the lake, is willfully invited and drained into the lakeitself which has increased salinity of the water also. The PIL petitioner had further submitted before the High Court that therevision had destroyed the very substratum of the project which wasearlier conceived . The whole project after completion was to be put inuse by 2010, but the appellant has not done anything except fillingand compacting the 100 acres of land in the lake bed itself by excavatingthe soil from the lake basin. Though only 13% of the land was to beused for construction activities of the private sector developer andwould be of restricted entry and rest 87% was to remain in the form ofopen space, parks, gardens and unrestricted public entry spaces, but inthe name of commercial viability and loosely drafted clauses of the biddocuments and contracts, complete revision of the plan has been sought bythe appellant after declaration as successful bidder. It was furthersubmitted that the committee under the Chairmanship of the Chief Secretaryof the Government of Rajasthan considered the Revised Master Plan andrejected the changes on 10.10.2007. However, another representation wassubmitted by the appellant herein/respondent No.7 in the High Court and on10.9.2009 sanction was granted by the Committee. 33. The PIL petitioner also raised a grievance that Environment Impact Assessment was not carried out by the finalization of the project or execution of the lease agreement and even environment clearance from MoEF , Central Government was not obtained as required under EIA Notification dated 27.1.1994. The Central Government had issued a fresh Notification on 14.9.2006 in exercise of power conferred under Section 3 of the Environment Protection Act, 1986 (shortly referred to as `the act of 1986') and rules framed there under for environment clearance before implementation of the projects mentioned therein. It was further contended that the project cannot be implemented without obtaining environment clearance from the Central Government under the aforesaid notification and no Environment Impact Assessment was carried out nor any environmental clearance has been obtained before finalizing the project & all actions taken by the respondent are absolutelyillegal and void. The PIL petitioner further contended that theenvironment clearance as required under notification dated 14.9.2006had not been obtained nor any compliance of Wetlands (Conservation andManagement ) Rules 2010 had been made so far. The PIL petitioner hadraised a grievance that it is a case of siphoning off valuable publicproperty as the value of 100 acres of land is not less than 3,500/-crores. The DLC rates for commercial land in question is Rs.79,063/- per sq. mtrs. and lease for 99 years amounts to sale, although as perrules it was necessary for the respondent-authorities to realize thesale price and additionally lessee was required to pay annual lease moneyalso. The market price used to be much higher than DLC rates,especially due to location being picturesque and ecologically rich. Ifsuch land is sold for commercial purposes for constructing five starhotels, resorts, luxury villas etc. such land carries invaluableimportance. According to the PIL petitioner/contesting respondent hereinthe value of such land cannot be said to be less than 3,500/- crores.It was, therefore, submitted that the State Government had handed overvaluable natural resources of water surrounded by natural beauty ofhills and forests, full of wildlife and other natural resourcesmaintaining environmental and ecological balance of the city to aprivate entrepreneur society for economic exploitation at the cost ofthe public. The revision of the Master Plan completely converts thetourism project into privately owned township upon 100 acres of land which has been let out for a petty sum by the Government. 34. In so far as writ petition no. 5039/2010 Dharohar BachaoSamiti vs. State of Rajasthan and Ors. and writ petition No. 4860/2010Heritage Preservation Society Rajasthan and Anr. vs. State of Rajasthan &Ors. are concerned, have also substantially urged the sacrifice ofpublic interest on account of the lease granted in favour of theappellant and as such to establish sacrifice of public interest as pertheir perspective which have been related in the impugned judgment andorder. 35. Contesting the PIL petition before the High Court, the respondent State of Rajasthan and its functionaries/authorities hadsubmitted that Master Development Plan 1976 to 1991 of Jaipur citycontained provisions of various facilities on south and west side of JalMahal Lake on 200 acres. It was submitted that the erstwhile UrbanImprovement Trust Jaipur had proposed a scheme in respect of 520 acresland which was published in the gazette on 31.7.1975. The JaipurDevelopment Authority Act 1982 (for short `JDA Act 1982') came into forceand Urban Improvement Trust was replaced by the JDA. A notification underSection 39 of the JDA Act was issued by the JDA on 30.6.1987. However,development of Jal Mahal area could not materialize . The JDA then decided to undertake the exercise for development of integrated tourism infrastructure development for Jal Mahal and required Project Development Company of Rajasthan (PDCOR) to prepare project on commercial format for private public participation. The preliminary approval was given bythe Standing Committee on Infrastructure Development ( for short `SCID') in December 1999. It was stated that the bids were notified in theyear 2000 but no entrepreneur came forward in the bidding process and thus the tender process was scrapped. Thereafter, the JDA was appointedas nodal agency to undertake the bidding process. Global tenders areinvited on 25.4.2003 and in pursuance thereof 9 entrepreneur showedinterest. It was mentioned in the advertisement that 100 acres of landwould be leased out for 99 years. A pre bid meeting was held on24.8.2003 for removal of doubts. The Department of Tourism on 6.9.2003transferred the development of Jal Mahal to RTDC vide letter R-1/12. On 15.9.2003, pre-qualification bids were opened in response to which four entrepreneurs submitted bids. Rejection of one bid was recommended on account on inadequate information on evaluation. It was pointed outthat the respondent M/s. KGK Enterprises was a partnership concern whereas the criteria for bidder was that it has to be private/public limited company and thus final view of the Government was sought in respect of qualification/disqualification of M/s. KGK Enterprises in thenext phase of evaluation bid. Later on, 14.11.2004, KGK Enterprisesformed private limited company in the name and style of "Jal Mahal Resorts Pvt. Limited". The PDCOR suggested retention of KGK Enterprises as its presence will increase competitiveness. The State Government permitted the consideration of bid of KGK Enterprises on 17.10.2003 to enlarge the scope of competitiveness. Thereafter, the technical bid was opened on21.10.2003 and financial bid was opened on 3.12.2003. The RTDC recommendedthe award of project to the highest bidder namely KGK Enterprises andaccordingly the Commissioner, Tourism vide noting dated 19.2.2004 put thematter before the State Government for issuing a letter of intent andsigning the lease agreement in favour of the successful bidder. This wasforwarded by Secretary, Tourism to Minister Incharge Tourism (ChiefMinister), who approved the minutes of the Empowered Committee onInfrastructure Development (ECID) and directed to put up the draft leaseagreement early. On 9.5.2005 the Collector intimated that 100 acres ofland has been mutated in favuor of RTDC. The approval of lease agreementand license agreement and authorizing of Managing Director of RTDC tosign the agreement was granted finally by the Chief Minister on27.10.2005. On 29.10.2005, the RTDC authorized the Managing Director to sign Jal Mahal Lease Agreement on behalf of Government of Rajasthanwith Jal Mahal Resorts Pvt. Ltd. and accordingly lease agreement wasexecuted on 22.11.2005. The Central Government , MoEF recorded itsappreciation for the project vide letter dated 13.9.2002 and 1.12.2009. 36. It was further contended on behalf of respondent State thatit is incorrect to say that the size of the lake has been reduced onaccount of leasing out 100 acres of land. It was averred that the action is as per Master Development Plan. The State Government has submitted the project to the Central Government MoEF for restoration of Man Sagar Lake at the estimated cost of Rs.24.72 crores and the CentralGovernment agreed to provide 70% of the cost. PDCOR in the projectreport prepared in October 2001 included the following facilities: 1. Restaurant; 2. Traditional Technological Park 3. Club Resort 4. Amusement Park 5. Heritage Village 6. Light and Sound Show land 7. Recreational Centre. It was further stated by the respondent State of Rajasthan before the High Court that there will be no damage to the wild life or reserve forest orbirds and it is for the respondent No.7 Jal Mahal Resorts Pvt.Ltd./appellant herein to obtain clearance as per requirement of law. Thesedimentation tank covers 5% of the area of lake. It was also statedthat the Wetland Rules are not applicable and they are made applicable toSambhar Lake and Keola Deo Lake in Rajasthan. It was still further addedthat the land leased out does not fall within the definition of Section2(1) (g) and Section 3. The consent had been given under the Water Act bythe Rajasthan Pollution Control Board on 20.5.2010. It was further addedthat for the last 3 decades , the State Government had been making efforts for restoration of Jal Mahal, Man Sagar Lake and the Area around lakeand desilting has not caused any ecological damage. 37. In so far as the stand of Jaipur Development Authority isconcerned, on its turn submitted that for development of Jal MahalTourism Project land of private unit was acquired, certain land wassawaichak (government land) and land of public works department, land ofthree villages namely , Vijay Mahal, Bansbadanpura and Kasba Amer wasincluded, 178 bighas 9 biswas was in private tenancy, 475 bighas 9 biswaswas sawaichuk (government land ) , 25 bighas 4 biswas was of PWD, 133bighas 15 biswas was of Municipal Council , 19 bighas 10 biswas was offorest department. Thus in total 832 bighas 01 biswas was mentioned inthe letter dated 7.6.1982 written by UIT to the Deputy Secretary UDH.When JDA was formed the area of Jal Mahal Project stood transferred to theJDA by virtue of JDA Act and the JDA vide letter dated 5.10.1983 requested the Government to acquire land admeasuring 832 bighas 4 biswas whichwasin the tenancy of private persons. The JDA sent a proposal on25.2.21988 to the UDH for publication under Section 4 of the Land Acquisition Act, the report under Section 5A was submitted by the Land Acquisition Officer to the Government for acquisition of land for JalMahal Reclamation Project ands the same was accepted and land award waspassed on 17.4.1996. It was further explained that a part of landhowever falling in the area known as Karbala measuring 46 bigha wasdecided not to be acquired. On 31.3.1999 BIDI was formed to takedecisions to accelerate growth of investment and industrial developmentin the State of Rajasthan. Thereafter, the decisions were taken details ofwhich have been given in the return. On 10.0.2009, approval of revisedlayout plan was granted by the Committee chaired by the Chief Secretary.Lease amount had to be enhanced by 10% every time after a period of 3years. It was therefore submitted that JDA having considering the natureof investment, lease of 99 years was justified. It was also admitted thatout of 100 acres of leased area 13 bighas 17 biswas of land is recorded as `gairmumkin talab' in khasra No.67/317. 38. In so far as the reply of the lessee/respondent No.7 and8/appellants herein/Jal Mahal Resorts Pvt. Ltd. and KGK Consortium isconcerned, it had submitted in their reply to the writ petition before theHigh Court that the State Government promoted the concept of privatepublic partnership to save the burden on the exchequer and the decision had been taken by the expert body at the highest level which is not amenable to interference by this Court. MoEF granted approval of 5.9.2002, on 23.12.2002 administrative approval and expenditure sanction was issued by the Government of India for conservation and management ofMansagar Lake. The bid submitted by M/s. KGK Enterprises in 2003 wasfound to be the highest and hence the then Chief Minister had approvedthe decision of giving project to the highest bidder KGK Enterprises on 27.2.2004 and thereafter letter of intent was issued on 30.9.2004 afterwhich lease agreement was executed on 22.11.2005 on which the appellanthas already spent amount of Rs.70 crores while executing part I of the project. 39. The appellant herein had also submitted that the publicinterest petition was not bona fide rather amounted to abuse of theprocess of the court and they have been filed with gross delay and laches. 40. Responding to writ petition No. 4860/2010 which PIL was filedby Dr. Ved Prakash Sharma in the High Court also, was contested by theappellant herein and it was submitted that Dr. V.P. Sharma appears tohave obtained registration on 19.3.2010 mainly for the purpose ofapproaching this Court in PIL. It was also urged that Prof. K.P. Sharmain W.P. No. 6039/2011 is not a recognized authority or lake functionariesor expert in lake management, irrigation, environment protection and there has been orchestrated campaign through vernacular newspaper for reasonsbest known to the correspondent and the newspaper itself. The said newspaper runs the Janmangal Trust on behalf of the Irrigation Departmentand the said trust also carries out commercial activities to generaterevenue for upkeep of the dam. It was further added that in 1992 thenewspaper group wanted to utilizes the Jal Mahal Complex and the land bwhich is part of Jal Mahal Tourism Project for its own benefit andcommercial use free of cost/at a paltry sum and having failed to grab theland , hostile campaign had been started against the project and more than200 misleading articles had been published in the newspaper attemptingto hold a media trial in the matter. The appellant herein further stated that the PIL petitioner Prof. K.P. Sharma respondent No.6 in theappeal has not come up with clean hands and concealed the materialfacts that on the complaint filed by him before PIL cell of the SupremeCourt, no cognizance was taken and the file was closed. The writpetitions which were filed were barred by res judicata inasmuch as writpetition No. 1008/11 Ram Prasad Sharma vs. State of Rajasthan wasdismissed by the High Court as withdrawn by order dated 15.2.2011 withoutliberty to file a fresh writ petition. It was also submitted that theinterference in contractual matter is not permissible specially when JalMahal Tourism Project is in larger public interest as it has to undertake restoration of Mansagar Lake. It was still further added that there wasencroachment of about 50-60 acres of land, decision had been taken by theexpert body, bids were invited by global tender and the appellanthaving been found the highest bidder was rightly considered, leaseagreement and leave and license agreement are valid, possession of theland was rightly handed over to them; nursery has been set up over thisland which has numerous varieties of plants and they have also introducedseveral varieties of aquatic vegetation in the Mansagar Lake to attractmigratory birds. Beautification of Jaipur-Amer Road divider has also been taken up and work of phase I has been completed and allegation of environment damage is baseless as the State Government after environmentimpact assessment granted permission and consent has also been granted bythe Rajasthan Pollution Control Board in 2009-10, capacity of water in thelake has not been reduced; sedimentation basin has been constructed asper expert advice. The appellant further had stated that they had spentabout Rs. 15 crores on lake restoration which was not theirresponsibilities under lease agreement and they have also spent Rs.10crores on restoration of Jal Mahal Monument voluntarily thoughobligation was limited to Rs. 1.5 crores only. Hence, there cannot be any interference by this Court with the opinion of the expert. 41. It was still further added that Jal Mahal monument is not aplace of worship for both Hindu or Muslim or either of them and there isno document showing that it has been permitted to be used as a placeof worship. It was stated that Jal Mahal monument was a pleasure pavilion used for hunting ducks and other similar pleasure activities bythe kings, opinion of legal consultant of JDA was not correct. Issueof identity of director/owner of the company constituting the consortium is not relevant in any manner whatsoever to the project for restoration of Mansagar Lake. Jal Mahal Monument and Development of precinct area , bid was submitted by KGK Consortium comprising of six private limited companies, one HUF and partnership firm namely, M/s. KGK Enterprises who was lead bidder of the KGK Consortium. It was stated that it ismandatory under the tender document that in case of consortium bid,successful bidder has to form special purpose vehicle (limited company)and lease would be executed with such SPV, in the pre-qualificationround the bidder should have satisfied any two of the three eligibility criteria for meeting the financial capability : 1. Tangible net worth of not less than Rs.100 million (US $ 2 million) as per the latest audited financial statement; 2. Annual turn over than Rs.300 million (US $ 6 million) as per the latest audited financial statement. 3. Net cash accruals not less than Rs .50 million (US $ 1 million) as per the latest audited financial statement. Relying on these credentials, it was stated that M/s. KGK Consortiumsatisfied the aforesaid technical financial criteria. However, its leadsmember M/s. KGK Enterprises was a partnership firm and as the KGKEnterprises met all the requirements in respect of technical, financial ,shareholding and lock in periods as given in RPF, deviation from the RPFwhich mandated that the lead firm must be a public/private company waspermitted and KGK Enterprises was allowed to compete so as to ensureadequate competition. Factual details are further added stating that KGK Enterprises acquired 83 marks while the next highest 82 marks weresecured by M/s. J.M. Projects Pvt. Ltd. and both were considered eligiblefor opening of their financial bids, bid of KGK Enterprises beinghighest was accepted. Under the lease agreement , the Jal Mahal ResortsPvt. Ltd. has a right of development of 100 acres of project land andno proprietary right over the management has been given. License for therestoration of the Jal Mahal monument does not confer any right on JalMahal Resorts Pvt. Ltd. except to ferry passengers for a minor chargeand it has not been authorized to use the Jal Mahal monument commerciallyand the monument remains within the possession and use of the StateGovernment. Out of 100 acres of land, 87% area is to be maintained asgreen area and in PIL terms and conditions of the contract cannot bequestioned after several years. The appellant further stated that onrestoration of Mansagar Lake Rs. 15 crores have already been invested,catchment area is not being disturbed in any manner, report of Prof. K.P. Sharma is merely an opinion based on personal interpretation. Therewas temporary road constructed by the licensee for easy access for the purpose of restoration of Jal Mahal monument which is situated otherwisein Mansagar Lake surrounded by water and the said road has been dismantled and no material is left to compromise the filling capacity oflake. JDA has approved detailed building plans for the project on 13.7.2010. The Jal Mahal Resorts Pvt. Ltd. diverted the sewage nallahsaway from the Mansagar Lake with the approval of the State Govermment ,lake has been cleansed substantially, BOD of the water in Mansagar Lakehas been reduced substantially after commencement of the work, creation ofsedimentation basin has not decreased the water capacity of MansagarLake and use of soil of lake itself has not damaged the ecology or environment or the lake. Sedimentation basin is a part of the lake and created only by moving the soil of the lake from one place to anotherand it is wholly temporary reversible in nature and the soil can beleveled when arrangements are in place to ensure that the storm waterdrains do not discharge silt and organic load into the lake duringmonsoon, land in question is not covered under the provision of the tenancyact and the lake is with the State Government , which will continue toremain so. It has however been added the responsibility of lakemaintenance is purely of the JDA and Jal Mahal monument has beendenotified in 1971 from the protected monuments under the provisions ofthe Act of 1961. Changes in the Jal Mahal monument has been broughtwith the consent of the Empowered Committee, these PIL petitions were clearly devoid of merit and the appellants herein had a right to start phase II of the project. 42. In so far as the MoEF , Government of India is concerned, ithas clarified that it has only sanctioned the project for conservationand management of Mansagar Lake in Jaipur in December 2002. Thus, theaverment made in the petition that no sanction for Jal Mahal TourismProject was obtained from MoEF is not disputed in the return filed by the MoEG. It was stated that project for conservation and management of Mansagar Lake in Jaipur was sanctioned as per the mandate of theNational Lake Conservation Plan. It was further contended that projectfor conservation and management of lake in Jaipur was sanctioned inDecember 2002 at the cost of Rs.24.72 crores under the NLCP on 70:30 cost sharing basis between Government of India and the State Government ofRajsthan and the sanctioned order was issued which contained break upof cost estimated. The different components which were approvedfurther included realignment of drains , desilting , insitubioremediation , sewage treatment plant and wetland construction, checkdams, aforestation, nesting islands etc. It has been accepted by theMoEF that the JDA was the nodal implementing agency for the project andMoEF Central Government has released entire share of the CentralGovernment amounting to Rs.17.30 crores. Other details had also beenrecorded on behalf of the MoEF regarding the cost of upgradation and it was stated that the State Government was committed to bear theadditional fund towards the development from its own resource. The StateGovernment had informed that in addition to the sewerage work under NLCP scheme , other projects are also being taken up thereby ensuringthat all sewage generated in the lake catchment area is being taken careof. The learned Judges of the Division Bench on a scrutiny of facts andon hearing the counsel for the contesting parties however were pleased tohold that the PIL was bona fide and in public interest. Resultantly, theHigh Court was pleased to declare that the Mansagar Lake Precinct LeaseAgreement dated 22nd November 2005 giving 100 acres of land on leasefor a period of 99 years to respondent No.7 Jal Mahal Resorts Pvt. Ltd.was illegal and void. The appellant Jal Mahal Resorts Pvt. Ltd. wastherefore, directed to restore the possession of the land to the RTDC whoin turn was directed to give back the land to Jaipur DevelopmentAuthority, Jaipur Municipal Corporation and the State. As already statedin the introductory paragraph, certain other directions like removal of sedimentation and settling tanks from the Mansagar Lake basin was alsoissued by the High Court and cost also had to be realised from the appellant. 43. The appellant lessee/Jal Mahal Resorts Pvt. Ltd. felt seriouslyaggrieved and affected by the impugned judgment and order of the HighCourt and therefore preferred this appeal along with the other connected appeals which are being heard and decided analogously. 44. In order to test the merits and demerits/strength of the caseof the contesting parties , we deem it appropriate to take note of thehistorical background giving rise to this matter whereby certain factualaspects and the background may be traced out from 1962 when admittedly the two sewerage drains of the walled city of Jaipur Nagtalai andBrahmapuri were diverted to empty into the water body which led toits degeneration, siltation and settled deposits and contamination tosuch an extent that it could not support the aquatic life nor supportflora and fauna in the surrounding areas. It is also an admittedposition that the condition of Mansagar Lake and the Jal Mahal alsostarted substantially deteriorating over a period of time not onlybecause of natural process of degeneration but also because of illmaintenance and monument reduced to such a dilapidated state that itrequired massive restoration work. It is also borne out from thehistorical background and the sequence of events related by thecontesting parties that the deteriorating condition of the lake and themonument compelled the State Government to find ways and means to restorethe monuments to their original glory. We have noted from theaverments of contesting parties that over a period of 30 years attemptswere made by Government agencies and departments to restore ecologicaland environment condition of the lake and its adjoining area but none ofthe attempts yielded any positive result because of paucity of resources to take up and sustain their restoration. The Government ofRajasthan therefore had taken a decision to adopt an incentivized approach to restore the lake and monument and declare the precinct area on a public/private partnership format. In order to improve thecondition of the lake the State of Rajasthan in consultation with theexperts and after detailed surveys and analysis adopted an approach ofdevelopment covering three components which are: 1. Restoration of Mansagar Lake; 2. Restoration of Jal Mahal and 3. Development of tourism/recreational components at the lake precincts. While restoration of Mansagar Lake was approved as per the averment of the MoEF confined to the development of lake area, restoration of JalMahal which lie within the precinct of the lake, development of lakeand the adjoining area to the lake fell within the domain of theGovernment of Rajasthan which related to development oftourism/recreational components at the lake precincts. 45. On a scrutiny of the extensive factual details and thesubmissions advanced by the contesting parties , we have noted that theentire dispute is essentially confined to the Lease Deed which has been granted in favour of the appellant for development of 100 acres landadjoining the lake area for a period of 99 years. The PIL petitionersalthough have urged that the land for which lease deed had been executedwere wetland, it could not establish from any material on record thatexcept an area of 14.15 acres equivalent to 22 bighas and 10 biswas andanother area comprising 8.65 acres equivalent to 13 bighas and 17 biswasare in fact the contentious area on the basis of which PIL petition hasbeen filed engulfing the entire area of the lease deed. In this respectit cannot be overlooked that the project which was visualized and giveneffect to, was with a view to sustainable conservation and preservationapproach stipulated in consultation with the experts in pursuance to which a global tender was floated and implemented under extra supervision with all approvals in place from the concerned authorities. 46. Learned counsel for the petitioner/appellant, Dr. AbhishekSinghvi assailed the impugned judgment and order of the High Court andurged that the High Court has proceeded on a patently erroneous, illegaland factually incorrect basis when it inter alia held as follows: a. That the public-trust doctrine has been breached because land measuring 13 Bighas 7 Biswas submerged area of lake has been leased to the petitioner and resultantly lease deed dated 22.11.2005 is void in law. b. That 14.15 acres equivalent to 22 Bighas and 10 Biswas of landsubmerged forming part of the Lakebed and could not have been leased out c. The State Government has leased 25 percent of the Lake basin itself to the petitioner/appellant for preparing 100 acres of land and the lake level has been reduced to carve out 100 acre of land for the lease d. The Environment Clearance given by State Level Environment Impact Assessment Authority (SEIAA) to the petitioner on 29.04.2010 is void in law e. That the Project is in violation of Rule 4 of the Wetland Rules of 2010 and the Ramsar Convention. Thus, the lease deed is in contravention of the Wetland Rules and cannot be given effect to. f. That the sedimentation tanks are illegal as they could not be built without clearance from the Ministry of Environment an Fores g. That the No Objection given by the Rajasthan Pollution Board to the petitioner's project is of no avail in the absence of clearance by MOEF under the Environment Protection Act, 198 h. That the lease has been executed in violation of Rajasthan Tourism Disposal of Land Rules, 1997 (RTDC Rules), Rajasthan Municipalities (Disposal of Urban Land) Rules 1974, The Rajasthan Municipality Act, 1959 and the Jaipur Development Act,1982 is liable to be cancelled. i. That the State was bound to give effect to the essential conditions of eligibility stated in the tender document and was not entitled to waive such a condition. Thus, action of respondent No.2 was not for bonafide reasons. 47. Learned senior counsel for the appellant Dr. Abhishek M.Singhvi at the outset submitted that the writ petitions before the HighCourt by way of Public Interest Litigation ought to have been held barredby delay, latches as also on the ground that they were not bonafide andfiled with ulterior motive. It was explained that three purported PIL cameto be filed by the writ petitioners/respondents herein in 2010 and 2011after expiry of 5 years from the date of execution of the lease deed andlicence agreement dated 22.11.2005. In this respect, it was submittedgiving out the sequence of events that the Detailed Project Report (`DPR'for short) in regard to the Project was prepared way back in 2001 which wasthe underlying basis for the Project. The tender process commenced in 2003and the fish shaped leasehold area comprising 100 acres was part of theExpression of Interest dated 25.04.2003 published in various public media.Notice Inviting Tenders for the Project was published in various publicmedia on 30.07.2003. The pre-qualification bids were opened on 15.07.2003,the technical bids were opened on 21.10.2003 and the financial bids wereopened on 03.12.2003. Thereafter, decision making process was undertakenat several stages upto the level of the Chief Minister in order to determine the award of the Project to the respondent-lessee KGK Consortium which are indicated in the order 09.02.2004, 27.02.2004, 30.09.2004 and 27.10.2005. Thereafter, finally on 22.11.2005, the Lease and LicenceAgreements were executed between the State Government and the petitioner-appellant. It was submitted that all the above steps were taken in publicdomain and in fact one of the PIL-petitioner/respondent herein K.P. Sharmawas aware of the developments as far back as in February 2005 that theproject was to come up. Yet he chose to sit by and do nothing until 2011 and during these intervening 8 years, the State Government and thepetitioner/appellant substantially altered their positions by spending hugesums of money in implementing the Project. It was therefore submitted thatthe motive of respondent No.1/PIL petitioner is questionable because he hassought to disrupt a Project much after the public money came to be spenteven though he could have approached the High Court earlier. 48. Learned counsel for the petitioner further submitted that oneof the factors that the Court should look into before entertaining a PIL isto ensure whether the PIL has been filed promptly and in utmost good faith. It ought to further consider whether by allowing a grossly delayed PIL,the parties who have acted bonafide would be prejudiced and suffer. In thepresent case, the petitioner/appellant has spent gratuitously on the beliefthat it had the right to develop 100 acres of land leased and it spentRs.10 crores on restoring the Jal Mahal Monument which is now fullyrestored and ready to be opened for the public. It has paid more than 22crores on lease rent alone and has built a 1.75 KM long public promenadeover its leased land, substantively and the petitioner during this periodcompleted the whole phase -1 under the agreement. In support of thissubmission, the petitioner/appellant relied upon the ratio of the decisiondelivered in R.D. Shetty Vs. Airports Authority of India, 1979 (3) SCC 489,where the Court despite holding that the State had violated Article 14 ofthe Constitution permitted the contract to continue. The Court in its conclusions overlooked the rights and liabilities of the successful partyon the one hand and the conduct including delay and motive of the PIL/petitioner on the other and finally upheld the right to continuecontract under challenge as it was of the view that the Court may refuserelief to the party challenging the award of contract if the equities arein favour of the party holding the contract. In the instant case, it is noteven the plea of the PIL/Petitioner that he himself has been deprived ofhis rights. Even in the case of State of M.P. Vs. Nandlal Jaiswal, 1986(4) SCC 566, this Hon'ble Court took the view that the writ petitionsuffered from latches and thus considered it fit to dismiss it. 49. It was added that in fact the PIL/petitioner in the High CourtMr. K.P. Sharma is guilty of suppression of facts from the High Court as hehad sent a complaint letter dated 12.06.2007 to the Supreme Court and theSC Registry was directed to submit a report dealing with all the allegationraised by PIL/petitioner. The SC Registry took the report on record andclosed the matter on 20.12.2007. The petitioner K.P. Sharma thereafter did not move forward and suddenly after 4 years in April 2011, filed a writ petition by way of PIL in the High Court without even disclosing thatcomplaint had been enquired by the Registry of the Supreme Court and thematter was closed. However, the PIL/petitioner made a further applicationto the Supreme Court in the year 2011 but the Additional Registrar of theSupreme Court vide letter dated 11.10.2011 informed the PIL/petitioner thatpursuant to GOR Report, the file had been closed and the file was weeded out on 14.04.2011. Thus, the PIL/petitioner was clearly aware of thefactual report of the GOR to the effect that the SC Registry had closed thematter based upon that report, yet the PIL/petitioner K.P. Sharma failed todisclose this vital fact to the High Court. Thus, the PIL/petitionerdeliberately tried to mislead the Court and has not come to the Court with clean hands. It was therefore contended that it cannot be overlookedthat the complaint of the PIL/petitioner to the SC Registry and itsrejection thereafter based upon a factual report submitted by GOR is avital and material fact that ought to have been disclosed to the High Courtspecially since the allegations in the complaint and the PIL substantiallyoverlap. 50. It was next contended that the PIL by the petitioner K.P.Sharma lacks the bonafide to prefer the PIL/petition because his conduct is malicious and vindictive. Elaborating on this, it was stated thatPIL/petitioner K.P. Sharma with Dr. Brij Gopal had approached the appellantin the year 2007 purporting to offer their services for monetary reward. Since the appellant had already engaged a lead panel of conversationist andenvironmentalist, the services of the PIL/petitioner were not required.Thereafter, the PIL was filed only as a way to vent his pique andfrustration at the SLP petitioner/appellant herein. It was submitted thatthese vital background facts ought to have been disclosed to the Court at the time of preferring the PIL and since these facts were suppressed andnot disclosed, it isapparent that the PIL petition had not been filed bona fide and had been preferred for own vexatious reasons. 51. It was further contended that the High Court vide the impugnedorder has proceeded on a patently erroneous, illegal and factuallyincorrect basis when it held that the public trust has been breachedbecause land admeasuring 13 Bighas 7 Biswas forming part of Lakebed whichhas been leased to the petitioner/appellant vide lease deed dated22.05.2005 is void in law. It was explained in this regard that 13 Bighas17 Biswas of land equivalent to 8.65 acres of land from the very inceptionhas been reflected and treated as part of the land that was proposed to beleased. This land was described in the original Detailed Project Reportwhich was prepared much earlier in the year 2001 when this land was formedpart of the fish shaped land. It is highlighted that during the firstattempt to initiate the Project Jal Mahal and preparation of the DetailedProject Report (`DPR' for short), the petitioner/appellant was nowhere inthe picture. In this regard, it had been contended by the respondent PIL petitioner that the area admeasuring 13 Bighas 17 Biswa bearing KhasraNo.67/316 (8.65 acres approx.) is part of the lake area as per revenuerecord which is recorded as "gairmumkin talab" and therefore could not have been leased to the petitioner. Contesting this plea, it was submitted bythe petitioner/appellant that Khasra No.67/317 does not form part of thesubmerged area and is in fact a part of landmass which is outside water.The survey reports placed on record leave no doubt on this score. It wassubmitted that the consistent and specific case of respondent No.6/Project Development Corporation of Rajasthan (`PDCOR' for short), this land does not constitute part of submerged land. However, revenue record reflects this land as gairmumkintalab and the State has entrusted the preparation of the Jal Mahal Tourism Project that includes ecological restoration ofMansagar Lake Restoration of the Jal Mahal Monument and the LakesideDevelopment on the land leased to the petitioner. However, thepetitioner/appellant has also added that it has no desire or intention to construct or in any manner commercially utilise this land and should beopen to the public. As a matter of fact, respondent No.2/the State ofRajasthan had specifically informed the High Court that no constructionshall be allowed to be raised on the said area and hence this can hardly bea ground for quashing the award of the entire Project. It has beensubmitted that this Court can uphold the award of the Project despite thealleged illegality by keeping the area open in green and the same cannot bea reason to entail a consequence of cancellation of the entire Projectresulting into huge loss of Project to larger public interest.Cancellation of the Lease and Licence Agreement in such circumstance wouldbe patently erroneous and in conflict with settled law. Learned counselfor the petitioner has relied upon the ratio of Century Spinning andManufacturer Company Limited Vs. Nagar Municipal Corporation, 1970 (1) SCC582. Finally, on this point, it was urged that the High Court at the mostcould have severed reference to the said 13 Bighas 7 Biswa of land butshould have upheld the lease pertaining to the rest of the land as theLease Agreement expressly permits such severance vide Clause 18.4 of the Lease Deed. 52. Learned Attorney General on behalf of State of Rajasthan hadcontended that on spot inspection by Jaipur Development Authority(`JDA' forshort) showed that no lake existed in 13 Bighas 17 Biswas of land and that this land was a landmass. The reason for including this area in the leasedeed was to maintain the shape of the allotment. It was further argued that Court may direct this area to be kept open as no construction zone and may be kept open excluding the area which has been consumed in public promenade. 53. The High Court however had held that 14.15 acres of land submerged formed part of the Lakebed and could not have been leased out.Assailing this view taken by the High Court, it was contended that thisCourt would have to adopt an objective test to determine which land isclassified as Lakebed and for this purpose reliance has been placed on theratio of the decision delivered in the matter of Noida Memorial ComplexJudgment, 2011 (1) SCC 74. It was submitted that reference to the revenuerecord with respect to 100 acres lease shows that even though landadmeasuring 14.15 acres is submerged in water, historically andcontemporaneously this land has been classified as `barren' land and not as part of the Lakebed and also for that reason is not a wetland. It was further elaborated that the PDCOR, the body that prepared the DetailedProject Report had carried out land surveys, prepared topographicalsurveys, output surveys, water quality tests and received secondary datafrom Survey of India etc. which has been incorporated in the counteraffidavit before this Court and before the High Court explaining the reasons for submergence. PDCOR has stated in its affidavit that the said14.15 acres of land was submerged due to huge silt deposits that had caused the depth of the lake to reduce and as a result the water had spilt outinto adjacent land being the concerned 14.15 acres of land. Thus, the said land was never part of the Lakebed and for this reason, is not a wetland. Factually, out of the 14.15 acres permitted to be reclaimed by the petitioner under the lease deed dated 22.11.2005 the petitioner has only reclaimed approximately 11 acres out of which approximately 6-7 acres has been consumed for creating a public promenade open to the public. 54. In fact, the learned Attorney General on behalf of the Statehad also argued that this land of 14.15 acres was never part of the Lakebedas per revenue records. The Attorney General also stated further that theapproach of the High Court is completely contradictory. While on the onehand, in respect of the 13 Bighas 17 Biswas area, the revenue records arerelied upon, in respect of the area of 14.15 acres, the revenue recordswhich clearly show that this area is not a part of lake, is disregarded.Based on the revenue records referred and shown to this Court, theinevitable and indisputable conclusion that appears is that the entire 100acres land leased to the petitioner is not a part of the Lakebed except 13Bighas 17 Biswas bearing Khasra No.67/317 (8.65 acres). It would thus follow that this land cannot form part of the Lakebed under any circumstance. 55. Besides the above, it was urged that over the years, hugeamount of silt had been deposited onto the Lakebed by the Nagtalai andBrahmpuri Nala as a result of which the depth of the land has reduced whichresulted in spilling of the water from the lake into adjacent areas including the land adjacent to it. 56. On the premise of the aforesaid facts, it was urged that there isno violation of the public trust doctrine as public trust doctrine cannotbe applied to defeat public interest.The Project as approved and whenimplemented would in fact create an unprecedented Lake water front ambienceand would be the only large water body in Jaipur that had been subjected tomassive destruction over the years. In fact, the Project would inter aliacreate approximately 1.5 km long walkway (promenade) along the lake whichhas been constructed by the petitioner/appellant on the leased land that isopen for use by the public. Importantly, another 3.5 km promenade has beenbuilt by the JDA along the Lake. A perennially filled Lake admeasuring 310acres (approx.) with a depth between 3 to 5 metres and a completerenovation and restoration of Jal Mahal Monument with a pleasure pavilionbuilt in the mid 18th century, the restoration includes artistic paintingsdepicting Rajasthani culture. The Project includes access to the restoredmonument by the public on paying a nominal charge of Rs.25/- per personessentially a cost towards being carried by boat to the Monument, a craftsvillage to promote handicrafts and other world famous heritage products ofRajasthan, an amusement park for the public, a restaurant positioned with adequate setback from the Lake, for the public to enjoy clean surroundings,a heritage resort, a convention and Exhibition center to serve multipurposefunctions. It was submitted that these highly pro public elements cannobe negated and destroyed by erroneous contentions raised in the PIL.Indeed, the aforesaid enormous improvement to the environment involving Court should countenance no dilution in that. 57. It was next submitted that the conclusion in the impugned order that the Lake has been artificially reduced to get more land and lake waterlevel and its spread had been reduced is completely erroneous, unsustainablebecause it is the petitioner and the State who have together restored 310 acres (approx.) of the Lake that has resulted in ensuring the Lake remains filled with water around the year having the depth of around 3 to 5 meters, whereas earlier it was nothing but a cesspool of filth, sewage and silt etc. 58. The factual context of this issue has been summarized by thepetitioner in order to demonstrate the grave and patent error of theimpugned order and it has been stated as follows: i The level of Jaipur-Amer road is 100 m RL, and the full tank level of the lake is 99 m RL. ii The plinth level of the Jal Mahal Monument is however only 98.12 RL i.e. almost 2 metres below the Jaipur-Amer road level. iii. It is obvious that a water level equal to the Jaipur-Amer road level would not only create problem for surrounding areas but would seriously damage and impair the Jal Mahal Monument by entering it and eroding its structure. iv. Consequently, from the creation of the DPR in 2001 which was not known to the petitioner, the Government has recognised that the water level of the lake should not be kept above 98 m RL. 59. It is stated that DPR is not only a final document but in itsfinal form has been approved without objection or protest by the Ministryof Environment and Forest (`MOEF' for short) under the National LakeConservation Plan (NLCP) Guidelines and in particular the clause dealingwith maintenance of water level at 98 m RL which has been considered andapproved by the MOEF. In any event, without prejudice to the foregoing, itwas submitted that the impugned order is patently erroneous in that itpurports to act as a MOEF, Pollution Control Board, State EnvironmentRegulatory Authority, Independent and International Experts and Consultantall rolled into one. It is impermissible under established judicial reviewparameter to admit the role of second-guess expert body. It is equally impermissible for a Court to substitute its review in respect of highly complex factual technological and scientific issue. The Court cannot siteither an expert or arbitrate or as an appellate body nor can it allow aPIL petition to convert it into a super regulator. To reinforce thesubmission, reliance was placed on the ratio and observations made in thematter of Tata Cellular Vs. Union of India, 1994 (6) SCC 680. It wassubmitted that unfortunately the impugned order has committed precisely theaforesaid errors repeatedly, inter alia in respect of size of lake andwater level of the lake. 60. It was pointed out that prior to the petitioner/appellanttaking up the Project, the Lake was virtually empty except with dirt,sewage and silt. The very use of the word `reducing of the water level' ishighly misleading and inappropriate. It is the petitioner alongwith the State who has ensured the availability of clean water around the year rather than reducing the level of the Lake. It was still further added that since Mansagar Lake is a manmade lake, the principle source of water during and after the restoration work has been treated sewage/effluenc coupled with some replenishment during monsoon. Consequently, in view of the release of post treated sewerage water into the Lake, the regulation of the water level at 98 m RL has always been an intrinsic part of the Government's regulation of the entire area. 61. It was submitted that it is axiomatic in law and in fact thatthe award of a tender must necessarily be judged by the terms of thetender, subject to permissible variations. It is most significant to notethat the RFP on the basis of which everyone was invited to tenderprescribes, specifies and stipulates the clear water level at 98 m RL. Itis common ground that neither the PIL petitioner nor any bidder or anyoneelse has challenged the per se stipulation of the water level at 98 m RL.Therefore, the allegation of the PIL petitioner is absolutely baseless.Consequently, it was contended that the respondents contention that the petitioner/appellant is guilty of reducing Lake water level is highly misleading and distorted submission which has been accepted in the impugned order contrary to the factual position. 62. It was further urged that the PIL petitioners'/ respondents'herein penchant for false, distorted and misleading submissions allegingreduction of the size of the lake and the spread of the lake alleging thatthis was done by keeping the water level at 98 m RL thereby giving enhancedarea of land to the petitioner/appellant herein and correspondingly, diminishing the spread of the lake is equally fraudulent and deliberately distorted for the following reasons: i It is vital to note that the Detailed Project Report (DPR) made in 2001 at least two years before even the Expression of Interest was issued for the present Project and the SLP petitioner herein/appellant was nowhere in the picture categorically gives the landmass area available at each of the three different levels of 100 m RL, 99 m RL and 98 m RL of the lake and then goes on to specifically declare that the best and the only feasible solution to prevent damage to the Jal Mahal Monument is to keep the water level at 98 m RL, neither higher nor lower vide DPR. Consequently, the SLP petitioner herein/appellant had nothing whatsoever to do with a decision to maintain the water level at 98 m RL. It is therefore deliberately misleading for the PIL petitioner / respondentherein to suggest that because the water level is kept at 98 m RL, the SLP petitioner has been given a greater land area. Thus, it is submitted that it is patently false for the simple reason that irrespective of the water level, the land actuallygiven in the RFP is the necessary controlling tender document isno more than 100 acres and even if 99 m RL which is full tank level had been fixed as the lake level even then the landavailable for the successful bidder would be 100 acres. This underscores the point that 98 m RL level was not the guiding factor while granting 100 acres to the petitioner. 63. It was further contended that the High Court has erroneously relied on a PWD document that states the area of the lake has reduced to 0.79 sq. km after independence whereas prior to independence according to the High Court it was 1.154 sq. km. However, the High Court does not appreciate and consider that the DPR was prepared in 2001 after carrying out extensive surveys and preparing topographical maps, after doing all such research and based upon all such material it was determined by the DPR that the size of the lake was 130 hectares more than what it purportedly was prior to independence. It was therefore submitted that the High Court's finding on this aspect suffers from lack of application of mind to the material on record and it was submitted that if anything, the size of the lake from independence has only increased. Consequently, it was submitted that the two vital and unchangeable parameters show the falsity of the PIL petitioner contention viz. (a) A decision fixed and taken more than two years before the tender in 2001 to get the lake level at 98 m RL. (b) A decision taken in the RFP to lease out no more than 100 acres, once these two polar points are fixed, assuming everything against the petitioner/appellant herein or the State Government that can be no prejudice or detriment of any kind to public interest. 64. It was next contended that the High Court conclusion on de-silting is patently erroneous and unsustainable because de-silting was asanctioned activity under NLCP and MOEF had sanctioned funds for the saidpurpose. The DPR had provided for de-silting as a measure to increase thedepth of the lake so as to enhance the water holding capacity thus de-silting had a scientific basis to it. In fact, in the meeting dated03.04.2006 which was held to review the lake restoration under theChairmanship of Principal Secretary, Urban Development and Housing,permission was granted to the petitioner/appellant to de-silt the lake toachieve 2 meters depth at its own cost. Therefore, the petitioner had valid permission from the State Government to carry out de-silting andthere was nothing illegal in the manner rather than minutes of the meetingshow that it was a well considered decision of the Committee and was inline with the DPR. 65. The petitioner/appellant submitted that the High Court'sfinding is patently erroneous and unsustainable as except for the revenueentries showing 13 Bigha and 7 Biswa of land as gairmumkin talab no otherparcel of land that was leased to the petitioner was part of the Lakebed asper the revenue entries. Only because silt was dumped on the land leasedto the petitioner, cannot make land that was not part of the Lakebed, as isevident from the revenue record and is now suddenly being asserted as partof the Lakebed. It is being stated that it is always advisable thatLakeside development should be at higher level than the water level. 66. On a consideration of the rival submissions urged on behalf ofthe contesting parties, in the light of the factual matrix and thematerials which were produced before the High Court, it clearly emergesthat the PIL petitioner/ respondent NO.1 herein K.P. Sharma had contended that the lease executed and granted to the appellant for development of 100 acres land was illegal, arbitrary disturbing the natural resource of lake which was fit to be struck down as invalid as the 100 acres land was carved out from the lake area and thus the breadth and height of the lake was reduced. 67. However, on a scrutiny of materials on record which includedthe revenue record of the land in question, it is sufficiently clear thatthe man made Mansagar lake comprised of an area of only 3 hundred acrestowards the lake area. Counsel for the respondents/PIL petitioners,however, at the outset and as the first and foremost point sought to makegood the submission that the lake area was reduced by 100 acres which was leased out to the appellant/lessee by reducing the lake area. But the counsel in spite of his best efforts could not establish the same except the fact that 8.65 acres and 14.15 acres were submerged area of the lake and lakebed respectively which was carved out as land area so as to make it a part of the 100 acre land area. In fact, even on perusal of the impugned judgment and order of the High Court it could not be established even remotely that the entire 100 acres land which comprises the area of lease deed is a part of the lake or lakebed in any manner. In fact, all the contentions which had been raised before the High Court as also before this Court in general terms urged that the lake area has been reduced to 310 acres and 100 acres have been carved out of 400 acres of lake area which was reduced to 310 acres. But in clear, specific or precise terms, it could not go beyond urging that 8.65 acres which was submerged and hence a portion of the Lake area, could not have been made a part of the leased area. In this context, it was further urged that this area being a wet land, could not have been included in the leased portion of the land for which the development was permitted by executing a lease deed. 68. When this plea was scrutinised in the light of the revenuerecord, it could be noted that this area has been recorded in the revenuerecord as `gair mumkin talab' . Based on this entry, it was submitted bythe PIL petitioner/ respondent herein that `gair mumkin talab' area couldnot have been allowed to be developed by raising construction as that wouldbe clearly contrary to the Wet Land Rules which was enacted for the firsttime in the year 2010. In other words, the contention of the PILpetitioner/ respondent No.1 herein is that since 8.65 acres of land whichforms part of 100 acres leased area granted to the appellant is submergedunder water which area according to the PIL petitioner/ respondent wouldalso form part of the lake, the State Government could not have included this land in the leasehold area to be granted to the petitioner/appellant. 69. The appellant/lessee on his part confronting this submissionargued that this Court would have to adopt an objective test to determinewhich land claimed as Lake Bed and wet land is fit to be accepted and forthis purpose placed reliance on the ratio of the decision delivered in thematter of Noida Memorial Complex (2011) SCC 744 paras 24 and 25 which held as follows: "24. In support of the applicants' case that there used to be a forest at the project site he relies upon the report of the CCF based on site inspection and the Google image and most heavily on the FSI Report based on satellite imagery and analysed by GSI application. A satellite image may not always reveal the complete story. Let us for a moment come down from the satellite to the earth and see what picture emerges from the government records and how things appear on the ground. In the revenue records, none of the khasras (plots) falling in the project area was ever shown as jungle or forest. According to the settlement year 1359 Fasli (1952 AD) all the khasras are recorded as agricultural land, banjar (uncultivable) or parti (uncultivated). 25. NOIDA was set up in 1976 and the lands of the project area were acquired under the Land Acquisition Act mostly between the years 1980 to 1983 (two or three plots were notified under Sections 4/6 of the Act in 1979 and one or two plots as late as in the year 1991). But the possession of a very large part of the lands under acquisition (that now form the project site) was taken over in the year 1983. From the details of the acquisition proceedings furnished in a tabular form (Annexure 9 to the counter-affidavit on behalf of Respondents 2 and 3) it would appear that though on most of the plots there were properties of one kind or the other, there was not a single tree on any of the plots under acquisition. The records of the land acquisition proceedings, thus, complement the revenue record of 1952 in which the lands were shown as agricultural and not as jungle or forest. There is no reason not to give due credence to these records since they pertain to a time when the impugned project was not even in anyone's imagination and its proponents were nowhere on the scene." Placing reliance on the aforesaid categorical view taken by this Court, it was submitted that a reference to the revenue records with respect to the 100 acres lease shows that even though the land admeasuring 8.65 acres might have been submerged under water, historically and contemporaneously, 14.15 acres has been classified as `barren land' and not as part of the Lake Bed. It, therefore, must follow as per the submission of the counsel for the appellant placing reliance on the revenue records that the 14.15 acres forming part of 100 acres leased to the appellant is not a part of the Lake Bed and also for that reason is not a Wet Land. 70. It was further urged that the Project DevelopmentCorporation (PD COR) of the State of Rajasthan, the body that prepared theDetailed Project Report in the year 2001, when the petitioner/appellantwas not in the picture in any manner carried out land surveys, preparedtopographical surveys , output surveys, water quality tests and receivedsecondary data from Survey of India etc. as in the counter affidavitbefore this Court and before the High Court explained the reasons foremergence of this area of 14.15 acres of land. It was further pointed outthat the PDCOR has stated in its affidavit that the said 14.15 acresland emerged due to huge silt deposits that had caused the depth of thelake to reduce and as a result, the water had spilt out into adjacent landbeing the concerned 14.15 acres of land. Based on this project reportprepared at the instance of PDCOR, it was argued that the said land wasnever part of the Lake Bed and is not for this reason a Wet Land . It wasfurther added that factually out of the 14.15 acres permitted to bereclaimed by the appellant under the Lease Deed dated 22.11.2005, the appellant has only claimed approximately 11 acres out of which approximately 6-7 acres has been consumed by the appellant for creating a public promenade open to the public. 71. The appellant sought to add additional weight to thisargument by placing reliance on the submission of the learned AttorneyGeneral on behalf of the State who had argued that this land of 14.15 acreswas never part of the Lake Bed as per the revenue records. The counsel further pointed out that the Attorney General had further submitted thatthe approach of the High Court was completely contradictory in thisregard. While on the one hand in respect of the 13 bighas 17 biswas area equivalent to 8.65 acres, the revenue records had been relied upon, the same was not taken care of and relied upon in respect of the area of 14.15 acres although, the revenue records clearly show that this area is not a part of the lake and yet it was disregarded by the High Court. 72. On the aforesaid aspect, it was further urged that based on the revenue records referred and shown to this Hon'ble Court , the inevitable and indisputable conclusion that appears is that the entire 100 acres land leased to the appellant is not a part of the Lake Bed including 13 bighas 17 biswas bearing Khasra No.67/317 corresponding to 8.65 acres. It was submitted that from this it ought to follow that this land could not have been held to be forming a part of the Lake Bed under any circumstance. 73. The PIL petitioner/respondent No.1 herein had further argued that the project is illegal because no sanction for this project had been received under the Wet Land Rules 2010 and, therefore, the respondents have sought for a declaration of the Lease Deed being void. 74. Challenging this part of the argument urged on behalf of thePIL petitioner/respondents herein, it was contended on behalf of theappellant that the language of the Wet Land Rules 2010 when referred toin detail makes it clear that these rules can only apply in a situationwhere the Central WetLand Authority , a Government of India body established under the Wetland Rules 2010 sends its recommendation to theCentralGovernment for notifying a certain area as a wetland. It wasurged that in the present case, it is undisputed that when the Lease Deed was executed and environmental clearance (EC) from State Level Environment Impact Assessment Authority (SEIAA for short) was granted on 29.4.2010,the Wetland Rules 2010 were not even enacted. Therefore, the question of Wetland Rules 2010 applying to the project retrospectively would notarise. Even otherwise under the Wetland Rules 2010, there is a detailedprocedure specified which has to be complied with mandatorily before anarea can be notified as a wetland. It was submitted that in the presentcase even after the Wetland Rules 2010 came into force, no such procedureadmittedly has been undertaken to identify Mansagar Lake as a wetland whenthese PILs were filed. It was further contended in this regard that sucha project is contrary to the specific intent of the framers which isunequivocal viz even assuming that an area is zoologically,scientifically, environmentally or technologically to be factually awetland, it does not become so legally unless and until the personadesignata under the delegated legislation so declares it to be.Admittedly, that persona designata is only the specialized authorityappointed under the rules and has chosen not to exercise its power for the Mansagar Lake. 75. It was still further contended on behalf of the appellant thatthe technique of applying a law by notification to a specific factsituation is an age old parliamentary technique and/or the techniqueapplied by the framers of delegated legislation like the Central Government who framed the Wetland Rules. Even the Apex Court would notconsider it legally appropriate to issue a mandamus to notify and bringinto force legislation or a delegated legislation until and unless thepersona designata under that regime chooses to do so. In support of this proposition of law, learned counsel for the appellant has placed reliance on the following case laws: (1982) 1 SCC 271 at page 308, 310 paras 51 and 59 A.K. Roy vs. Union of India when it recorded as follows: "......the question which was put in the forefront by Dr. Ghatate, namely, that since the Central Government has failed to exercise its power within a reasonable time, we should issue a mandamus calling upon it to discharge its duty without any further delay. Our decision on this question should not be construed as putting a seal of approval on the delay caused by the Central Government in bringing the provisions of Section 3 of the 44th Amendment Act into force............But we find ourselves unable to intervene in a matter of this nature by issuing a mandamus to the Central Government obligating it to bring the provisions of Section 3 into force. The Parliament having left to the unfettered judgment of the Central Government the question as regards the time for bringing the provisions of the 44th Amendment into force, it is not for the court to compel the government to do that which, according to the mandate of the Parliament, lies in its discretion to do when it considers it opportune to do it." Similarly reliance was placed on the judgment and order of this Court reported in (2002) 5 SCC 44 at 49-50 para 7 delivered in the matter of Union of India vs. Shree Gajanan Maharaj Sansthan when it concurred with the view that no mandamus could be issued to the executive directing it to commence the operation of the enactment although non-issuance of such a direction should not be construed as any approval by the Court of the failure on the part of the Central Government for a long period to bring the provisions of the enactment into force; leaving it to the judgment of the Central Government to decide as to when the various provisions of the enactment should be brought into force. 76. Relying on these decisions it was urged that from the ratioof these decisions it follows that since Mansagar Lake itself is not aWetland, therefore, the contention of the respondents that the entire 100acres land leased to the appellant is part of the Lake Bed and,therefore, a wetland ought to be rejected outright and the finding of the High Court on this aspect ought to be reversed. However, Mr.Jaydeep Gupta, learnedsenior counsel who was appointed to represent theState of Rajasthan after the change of the Government in 2014 in place ofthe Attorney General Shri G.E. Vahanwati who had already concluded hisarguments on behalf of the State of Rajasthan, submitted that the incumbent Government of Rajasthan cannot accept the interpretation given tothe Wetland Rules 2010 by the previous government. As per thesubsequent stand taken by the counsel for the new government, the previous government ought to have identified wetland in the State withi one year of the Wetland Rule 2010 being enacted. According to the counselfor the new incumbent government, since the previous government did notundertake the activity of identifying Mansagar Lake as a wetland, the2010 rules have been violated. Thus, it had been urged by Mr. Gupta that the stand taken by the previous government before the High Court as wellas this Hon'ble Court is untenable. 77. The appellant, in turn, has submitted that the change in standby the incumbent government should not be permitted by this Court. It wassubmitted that reference to the pleading put forward by the StateGovernment on the issue of the wetland before the High Court and this Courthas been categoric and specific . It has been expressly pleaded that the Wetland Rules 2010 do not apply to the project and that the said rules are notretrospective so as to affect the project. This stand has beenspecifically taken in the counter affidavit filed by the State Governmentin the three Special Leave Petitions preferred by Jal Mahal Resorts Pvt.Ltd. It was, therefore, submitted that assuming without admitting thatthe incumbent State Government can withdraw its three Special LeavePetitions, the appellant strongly disputes this and it does not follow and should not be allowed that the stand taken by the State Government in the counter affidavit in the three SLPs filed by the appellant and thethree SLPs filed by the State Government can in any manner be changed oraltered. In addition, it was submitted on this aspect that the stand ofthe State Government in the High Court should not be allowed to be changedbefore the Supreme Court merely due to change of the Government after new elections were held and it has been strenuously submitted in thepleadings before this Court by the State Government earlier through theAttorney General that the High Court had gravely erred in law in holdingthat the Wetland Rules 2010 were applicable to the Project. The attemptbeing made by the State Government shifting its stand which was takenbefore the High Court and also before this Court when the learned Attorney General had appeared and concluded the arguments, it is clearly a changein stand from the stand taken by it from the High Court right up to thisCourt. 78. It was submitted that the underlying basis for the incumbentState Government to change its stand has been justified by it based on itsunderstanding of the Wetland Rules 2010. According to the incumbentgovernment and its political philosophy Mansagar Lake ought to beidentified as a wetland. According to the incumbent government the factthat the Mansagar lake was not identified as a wetland by the previousgovernment itself was an illegality and was contrary to the Wetland Rules. 79. Contesting the aforesaid stand taken by the respondent-State, the appellant strongly urged that such an interpretation of the WetlandRules had been taken by the previous Government of Rajasthan as a matterof policy which had decided not to notify Mansagar Lake as a wetlandkeeping in mind the Master Plan of Jaipur since 1976. As per the Master Plan, the Vijay Mahal Area approximately 200 acres (including the entire100 acres leased to the appellant) was to be urbanized and developed fortourism purposes. Therefore, as per the contention of the appellant,this area naturally could not have been identified as wetland. In the alternative, it was submitted that even otherwise the 100 acres leased was not part of the Lake Bed and, therefore, the question of identifying the leased 100 acres land as a wetland is out of the ambit and scope of the question involved. 80. In regard to the plea pertaining to the Master Plan of Jaipur, it was submitted that the Master Plan has statutory force and since the Master Plan itself has identified this area to be urbanized ,the question of it being declared as a wetland does not arise. In fact ,the Master Plan consistently from 1976 onwards has provided that approximately more than 200 acres of land is available for the development of tourism facilities on the southern and western sides of the Mansagar Lake. In view of these aspects, learned counsel for the appellant urged that the Mansagar Lake is not a wetland under the Wetland Rules 2010 and 100 acres leased land was not a part of the Lake Bed and ,therefore, the leased land of 100 acres is not a wetland under theWetland Rules2010. As already stated hereinbefore, it was urged that theWetland Rules 2010 are not retrospective in nature since the Lease Deedwas executed in the year 2005 and the wetland rules framed there under and enacted only five years later in 2010 when implementation of the Project had already started. 81 In so far as the plea taken by the PIL petitioner/respondentherein regarding reduction of the Mansagar Lake area in order to carveout 100 acres of land is concerned, it was explained by relying upon thehistorical background of the matter that Maharaja Man Singh of Amer whoruled from the year 1589 to 1614, constructed the Mansagar Dam muchearlier than Jaipur was founded. The Mansagar Lake was created bydamming Darbhawati River on the north side of the Khilangarh fortress.The purpose of the lake was to create a water body that would cater to theirrigation needs and ground water recharge of the area. It was urgedthat the Mansagar Lake is a man-made water body and its beauty, therefore,is not a natural one but the creation of man. Elaborating on this part,it was submitted that certain undisputed facts established that 100m RLis the Amer Road level. At 99m RL is the full tank level and this hasbeen admitted by the PIL petitioner K.P. Sharma in his writ petitionbefore the High Court and 98.12m RL is the plinth level of Jal MahalMonument as enumerated in the Detailed Projects Report (DPR for short).It was submitted that admittedly one of the primary objects of the Projectwas to restore Jal Mahal Monument. Thus water level had to be maintainedat a level that ensured plinth/ground floor of the monument and is notsubmerged and further weakened. It was submitted that the Master Plan ofJaipur 1976 establishes that approximately 200 acres of land located inVijay Mahal (including the 100 acres land leased to the appellant) was tobe developed for tourism purposes. Thus, obviously, the 100 acres land leased to the appellant pre-existed the execution of the Lease Deed dated 22.11.2005 and was available much before the Project was undertaken. 82. It was further contended on behalf of the appellant that thehydrological modeling undertaken by the Project Development Corporation ofRajasthan (PDCOR) in Detailed Project Report (DPR) scientificallydetermined a sustainable water level. The DPR explored the followingwater level scenarios finally chose a water level of 98m RL. The waterlevel scenarios examined scientifically reported that water could not bemaintained at 100m RL because at this level in the monsoons water canflood the neighbouring areas that are densely populated since at this level water would be at Amer Road level. Consequently, the Jal MahalMonument would be nearly wholly submerged. It was added thattechnically supplying so much quantity of water all the year around wasnot possible. 83. It was further contended that the water could not bemaintained at 99m RL because at this level lake spread and volume isdifficult to maintain through out the year this being a technical matter.Consequently, the lower floor of Jal Mahal Monument would be submergedhaving only terrace and first floor for re-use. Thus the appellantsubmitted that 98m RL being the next lowest water level after 99m RL wasconsidered ideal for maintaining water level. It was argued that mostimportant thing if water level were to be fixed at 99m RL i.e. full tanklevel then also there would have been more than 100 acres of land available to lease, yet the appellant was granted only 100 acres. 84. Learned counsel for the appellant further elaborated on thisby relying upon Detailed Project Report (DPR) and urged that as a matter of fact the DPR found that the lake at present is an approximately 130hectares in its full spread. However, "at first, a much smaller natural shallow lagoon existed, on the edge of which, the Jal Mahal structure was located. Thus, originally the spread of the lake was much smaller than atpresent. The spread of the lake has increased and the depth decreased indecent times mainly due to the silt deposits as a result of erosion." 85. It was contended that neither the respondents/PIL petitioners have challenged the correctness of the DPR nor its scientific basis. Thusit is not open to them to advance arguments that indirectly seek toquestion the DPR. It was submitted that the respondents are bound by the report of the DPR entirely and wholly. 86. The appellant further referred to the arguments advanced by thelearned Attorney General on behalf of the State of Rajasthan andsubmitted that the approach of the High Court was wrong as it proceededon an erroneous basis that the Lake Bed was manipulated to make the project viable while there was no such manipulation. The Attorney General has further argued that the DPR was correct and the decision to maintainwater level at 98m RL was a conscious, well informed and deliberated decision taken to protect the integrity of the monument. The counsel for the appellant, therefore, submitted that since the water level was determined scientifically and much before the appellant came into the picture rather was not even born in regard to this dispute, the question of its tampering with the lake so as to reduce the size of the lake does not arise and, therefore, the finding of the High Court on this aspect is contrary to the DPR and hence deserves to be set aside. 87. In regard to the question pertaining to general conditionsin Environment Impact Assessment 2006 (EIA), it was submitted on behalfof the appellant that even according to the respondents- Ministry ofEnvironment and Forests (MoEF) is the appropriate authority with jurisdiction to decide on the environment impact of the project in the present case. The MoEF being the author of EIA 2006 has construed its own notification (EIA 2006) to mean that general conditions do not apply to Item 8 (a) and 8 (b) projects. Adding further on this it was contendedthat it ought to be clarified that the need to issue OM dated 24.5.2011was felt because OM dated 28.4.2011 in broad terms provided thatcategory B projects that fell within 10 KM of notified criticallypolluted areas would be treated as category A and general condition wouldbe applicable to such projects. MoEF in order to clarify OM dated 28.4.2011 issued OM dated 24.5.2011 that expressly provided that the projects falling under Items 8 (a) and/or 8 (b) do not attract generalcondition even if such projects fell within critically polluted areas.It was urged on behalf of the appellant that it has received environmentclearance from SEIAA dated 29.4.2010. This clearance is in terms of EIA2006 and is, therefore, valid. It was added further that as the generalconditions do not apply to the present project, as made clear by MoEF inits affidavit and also by OM dated 24.5.2011, the appellant did not requireclearance from MoEF. Therefore, the impugned judgment of the High Courtought to be reversed on this aspect as it failed to appreciate thesecrucial facts. It was still further submitted on this that even otherwiseon an interpretation of EIA 2006, it becomes apparent that MoEF hasconsciously decided not to stipulate general condition in column 5 against Item 8 (a and 8 (b) because EIA 2006 has issued originally andtill date does not stipulate general condition against Item 8 (a) and 8(b) in the Schedule, while it does so with respect to a number of otheritems in the Schedule. It was added that MoEF vide notification dated1.12.2009 had carried out wide ranging amendments to the Schedule in EIA2006 and in doing so general condition had been stipulated/inserted for thefirst time against certain items. However, while doing so, the MoEF hasnot stipulated the general condition against the Item 8 (a) or 8 (b).It is, therefore, evident that MoEF consciously as a policy decision haschosen not to stipulate general conditions against Item 8 (a) or 8 (b).Further paragraphs 4 (iii) of EIA 2006 provides activities included ascategory B in the Schedule which require prior environment clearance fromSEIAA except those that fulfil general condition stipulated in theSchedule. It was, therefore, submitted that since general condition isnot applicable to Item 8 (a) and 8 (b) projects irrespective of thelocation of such project, therefore, the contention of the PILpetitioners/respondents and the finding of the High Court that since theproject is within 10 Km of the Nahargarh Sanctuary ought to bedeclared as illegal without substance which is liable to be rejected. 88. The learned Attorney General Mr. Vahanvati on behalf of theState of Rajasthan had also argued that the finding of the High Court onthis aspect is entirely incorrect as the environment clearance from MoFFis not required for this project as the general conditions specified inEIA 2006 did not apply to this project. Therefore, neither general norspecific conditions apply to Item 8 to the Schedule and hence environment clearance given by SEIAA is legal and valid. 89. The PIL petitioner/respondents had also contended that theRajasthan Municipalities (Disposal of Urban Land) Rules 1974 (for short `1974 rules') have been violated since Jaipur Municipal Corporation whileallotting land to RTDC has violated certain norms and that the premiumwas not charged from RTDC for the land allotted to it and secondlywithout any General House Resolution allotment of land was made toRTDC. On this aspect it was submitted on behalf of the appellant thatboth the contentions are misplaced for the reason that under 18 (2) andthe proviso to 1974 Rules, the State Government can exempt the payment of cost of land being allotted by Jaipur Municipal Corporation to any government department. In the present case, the Government decision dated 9.2.2004 makes it clear that RTDC shall not have to pay any cost of landto the land owning agencies including Jaipur Municipal Corporation as thewhole intent of this allotment in favour of RTDC was to onlyfacilitate the project of the Government. As a matter of fact, JaipurMunicipal Corporation through its General House Meeting dated 28.4.2004was attended by at least 58 of its members who resolved to allot the saidland to RTDC in order to implement the project. Thus, it is more thanapparent that the Government had exempted charge of any kind from RTDCfor the transfer/allotment of land to which a furthermore RTDC through atransparent and well considered resolution comprising of is membersresolved to allot this land to RTDC. Thus the contention of the respondent that the 1974 rules have been violated is wholly unsustainable and findingof the High Court on this aspect therefore needs to be reversed and set aside. 90. It was still further contended that the Jaipur DevelopmentAuthority Act 1982 was not violated in any manner and the appellantsubmitted that rule 18 of the Rajasthan Improvement Trust (Disposal ofUrban Land) Rules, 1974 enabled JDA to allot land without any adding cost of the land if the State Government exempts any department of the government from paying cost of the land. In the present case, the Government of Rajasthan vide its meeting dated 16.9.2003 had noted that the JDA had issued orders for transfer of land to RTDC. The object of agazette notification under Section 54 (3) is to keep matters in thepublic domain but not to affect 3rd party rights since the land is merely being transferred from a subordinate state instrumentality to theSovereign State itself. Thus, there is no project cost in view of non-gazetting of the decision of the Government under Section 54 (3). Reference to official gazette under Section 54 (3) must be read as directory and not mandatory and the provision has been specifically complied with. 91. It was further submitted on behalf of the appellant thatadmittedly development of tourism in Jaipur on the southern and westernside of Mansagar Lake has been an avowed object of the Jaipur MastePlan 1976, 2011 and 2025. Thus the project is in alignment with theMaster Plan. Jaipur Master Plan is a statutory document under Section 21of the JDA Act 1982. Section 26 mandates that once the Master Plan is inforce and JDA must take action for implementing the plan as may benecessary. Thus, it is statutorily incumbent on the JDA to implement theMaster Plan inter alia which enables development of tourism in the givenarea. Undisputedly approximately 43 acres in the 100 acres leased wasvested in the JDA and transfer to it for the purpose ofdeveloping the tourism project in the area designated in the Master Planreferred to above. Therefore, the land allotted by JDA to RTDC was alsofor implementation of JDAs Master Plan. Therefore, it cannot bedisputed that the present project is a tourism project. Thus, there wasample authority with the JDA to allot land to RTDC under the JDA Act 1982particularly section 54 (1) for implementing its master plan. Cumulatively, it was submitted that the JDA under Section 54 (1) has thepower to allot land vested in it for the purposes of the JDA 1982subject to rules by the Government of Rajasthan. It was submitted that obviously allotment of land to implement the Master Plan of the JDA Act 1982, Rule 18 gives Government of Rajasthan power to exempt StateDepartment from paying cost of the land when land from the JDA isallotted. Exemption by the Government of Rajasthan in favour of RTDCacting on behalf of Department of Tourism as an agent from paying costof the land is traceable to power vested under Rule 18 read withGovernment of Rajasthan decision dated 9.2.2004. Hence for all thesereasons, non-gazetting under Section 54 (3) was not a requirement. 92. Contesting the argument raised by the PIL petitioner/respondent that the State Government has changed the rules of the tender so as to favour the petitioner company in awarding the contract is not borne out by the record that has been produced before this Court in the form of various collegiate, transparent meetings that have been presided over by the highest functionaries in the State Government, inter -alia including the Chief Secretary, the Principal Secretary and various Head or statutory authorities who participated in these meetings . On a perusal of the pre-qualification evaluation report dated 6.10.2003 which was prepared by the Project Development Corporation of Rajasthan (PDCOR), a joint venture between the Rajasthan State Government and IL & FS, it is clear beyond any doubt that the threshold qualification criteria required to be satisfied by the appellant KDG Enterprises ( the lead Member of KGK Consortium) stood more than adequately made out when KGK Enterprises satisfied the technical requirement and the financial requirements required under the request for proposal. It is pertinent to point out that KGK Enterprises satisfied the substantive provision of the pre- qualification violation criteria (namely the technical and financial capabilities). In other words, the technical and financial bids were yet to be opened and the criteria that was satisfied by KGK Enterprises was only threshold preliminary criteria at the pre-qualification evaluation stage. A further perusal of this report makes it apparent that PDCOR has observed that the tender submitted by KGK Consortium through KGK Enterprises, the lead bidder was a partnership firm, therefore, the argument of the respondent that there was concealment with respect to material fact does not stand and is for this reason unsustainable. 93. PDCOR as a part of its evaluation report and other correspondence recommended that apart from the other two bidders whohad satisfied the pre-qualification evaluation criteria, even KGKConsortium should be permitted for being considered and the technicalevaluation phase as KGK Consortium satisfied the substantiveconditions at the pre-qualification evaluation stage. PDCOR in itsrecommendation further opined that condition of KGK enterprises at thesubsequent stage would promote competition amongst the bidders and,therefore, be in public interest. The intent of the RFP according to thePDCOR was never to exclude any bona fide legal entity that mayconsider putting its bid subject to it satisfying the other threshold criteria as already stated hereinbefore. 94. It is pertinent to mention again that the aboverecommendations were transparent, bona fide and were put for approvalbefore the Government of Rajasthan for considering the recommendations ofPDCOR. The Government of Rajasthan after due deliberation permitted KGK Enterprises to be considered for technical evaluation. 95. Another important feature of the tender process was thatafter the financial bids were opened only KGK Consortium was found to bethe highest bidder by 39%, the matter was considered by the EmpoweredCommittee on Infrastructure Development (ECID for short) meeting held on 9.2.2004 headed by the Chief Secretary with other senior government functionaries attending . In the said ECID meeting on perusing the entire tender process decided to award the project to the highest bidder being the KGK Consortium. Thereafter, these recommendations of the ECIDwere put up for the approval of the then Chief Minister whounreservedly endorsed the decision of the ECID dated 9.2.2004. 96. Thereafter, on 30.9.2004, the Government of Rajasthan issued a letter of intent to KGK Enterprises (lead Member of KGK Consortium) for award of the project. The final decision in the decision making processthat culminated in the execution of the lease and license agreementwas taken by the Chief Minister on 27.10.2005 whereby it was approved thatthe execution of the lease and license agreements be entered into by theState Government with the highest bidder M/s. Jal Mahal Resorts Pvt. Ltd.a Special Purpose Vehicle Company of KGK Consortium. 97. It was, therefore, submitted that on a perusal of thisdetailed decision making process undertaken by the Government of Rajasthan during the regime of successive Chief Minister after which thegovernment contested the PIL petitioner before the High Court as alsobefore this Court through the Attorney General, there is no doubt thatthe decision taken to approve the project and execution of Lease Deed wasa bona fide decision for the general and overall betterment of the projectmeeting the area around the Jal Mahal and, therefore, no fault can befound in regard to the decision even if certain procedural relaxationswere granted for approving the project. In sum and substance, it was submitted that in so far as the relaxation granted inconcerned, the action of the State Government was bonafide approved by the previous and subsequent government of Rajasthan which was bona fide and cannot be called unfair or illegal in any manner. 98. In support of the submission, the learned counsel for theappellant has cited several authorities of this Court inter alia beingBSN Joshi & Sons vs. Nair Coal Services Ltd. & Ors. (2006) 11 SCC 548 and the relevant portion at 571 para 66 (v) and (vii) states as follows: "(v) when a decision is taken by the appropriate authority upon due consideration of the tender document submitted by all the tenderers on their own merits and if it is ultimately found that successful bidders had in fact substantially complied with the purport and object for which essential conditions were laid down, the same may not ordinarily be interfered with; (vii) where a decision has been taken purely on public interest, the court ordinarily should exercise judicial restraint." Similarly reliance was also placed in Poddar Steel Corporation vs. GaneshEngineering Works & Ors. (1991) 3 SCC 273 wherein this Court held that asa matter of general proposition it cannot be held that an authorityinviting tenders is bound to give effect to every term mentioned in thenotice in meticulous detail, it is not entitled to waive even a technical irregularity of little or no significance. Thus, it was held that minortechnical irregularity and deviation from non-essential orancillary/subsidiary requirement can be waived and the Government would be justified in waiving technical compliance with a tender condition. 99. The thrust of the aforesaid case law cited is to reinforcethe submission that when there is substantial compliance of the termsof tender , the government is entitled to waive any non-essential term in the tender for the bona fide reasons and in public interest. In anycase, since the project in terms of the RFP had to be executed through aSPV and the appellant being as such SPV, then the vehement insistence bythe respondent that the lead member must be a company is not a violationof a substantial condition of the tender. In conclusion therefore it hadto be held that there was no mala fide in the decision making process and the finding given by the High Court is perverse and cannot be sustained and deserves to be set aside. 100. On perusal of the background and other materials on record, itcould be noticed that the genesis of restoration and conservation ofMansagar Lake goes back to 1984 whereby the efforts of the State from 1984onwards have been directed towards restoring and developing the largestwater body in Jaipur (that was lying disused the sewage, filth, stench andeffluent) into an attractive public interest destination with a pleasingenvironmental ambience for attracting tourists from all over the world. The figures and conclusions in the impugned order itself indicate theenormous difficulty and repetitive failures of the State Government toeither implement the restoration itself or to get any private entity to doso over a period of approx. 20 years from 1984 to year 2003. Indeed, theattempts immediately preceding the present tender from year 2000 to 2002 have also admittedly failed. Had the figures found in the impugned order or the conclusion of theimpugned order that the Project proposal constituted a squandering of Statelargesse had been correct, applicants would have been falling overthemselves to bid for the Project not only in the present tender but alsoin the preceding unsuccessful attempts. Even in the present case, despitethe attendance of as many as 20 major participants (including corporatenames like Oberoi, Taj, Ansal, Neemrama to mention a few) who admittedlyattended the pre-bid meeting, no one except the SLP petitioner/appellantand three other ultimately came forward. Obviously, the proposal was ex-facie not an attractive one for potential investors, and the inescapableconclusion is that all attempts to restore the Lake and develop the area as a tourism hub had failed when the SLP Petitioner/appellant was nowhere in the picture. 101. We have further taken note of the reasons for the clear reluctance of potential investors which have been stated as follows: The pre-existing state of the entire area of approx. 310 acres of Lake and more than 100 acres of land seemed physically irreparable which has been demonstrated by the photographs submitted [V/X]. There was no water body; the so called Lake consisted of an empty large hollow filled with sewerage stench, filth and huge sedimentation; two major nallas of the city were emptying all their sewerage and effluents into the lake; the monument was completely dilapidated, over growth of shrubbery, and not visited by any one for decades; the nearby land was barren, filled with mud and dirt and therefore not in use. The impugned order further appears to have ignored that the whole structure of the tender was conceptually different and had been thus in all previous attempts failed as (i) it sought huge investment by the successful bidder to restore the entire area which, at conservative estimates, would cost approx. Rs. 100 crores (in the year 2003), and now with the gross delay occasioned by the PIL Petitioner, involves an investment (approx.) Rs. 500 crores. (ii) No commercial exploitation either of the monument or of the lake was involved and indeed was not permitted. (iii) Approximately 10.5 out of 14 acres would be utilized for a walk-way around the Lake involving no commercial return. (iv) The successful bidder would pay the State Government/RTDC Rs. 2.52 crores per year which would be escalated by 10% every 3 years, which, if calculated in the 99th year of the lease would amount to Rs. 27 crores approx, and if calculated in the50th year of the lease would amount to Rs. 12 crores approx. (v) The accommodation/resort could only be constructed within a FAR of 0.1362.Relevantly, the normal FAR permitted is 2 while the FAR permitted for the SLP Petitioner's Project is only 0.1362. (vi) No structure in the entire project could exceed the height of 9 meters and also could not exceed morethan a total of two floors viz. ground and first. (vii) Almost 12 acres ofland would be devoted to a handicrafts village showcasing the culturalheritage of Rajasthan where the commercial return to the bidder would beonly in the form of lease rent, and the sales occurring due to footfallswould accrue to the sub-lessee who sells the craft and not to the SLPPetitioner. (viii) The project has along gestation period not only interms of restoration and development costs but also construction ofinfrastructure, and the footfalls would increase only over time after theProject has fully established its credentials. (ix) In a nutshell,therefore, huge investments-sure, certain and un-avoidable were frontended; possible returns-unsure and uncertain were back ended. (x) All theforgoing admitted points have been completely ignored in the impugnedorder, or not noticed or cursorily mentioned and not decided, and in anyevent not given adequate probative weight. (xi) Equally ignored has been the very raison-d-etre of the Project actuated by the fundamental object by the State Government to restore heritage site and to create a sustainableand pleasing environmental ambience. The lease rent model, increasing astime goes on had always been the consistent approach of the State since1999 when restoration was first envisaged. It is inconceivable that this model could be created to assist or benefit the bidder like the SLP Petitioner who came in to the picture for the first time only in year 2003. 102. Learned Attorney General had submitted that it is an axiomatic legal principle that revenue maximization cannot and need not be the soleor even the predominant object of a State initiative. Indeed, revenue maximization as the sole object is frequently antithetical to public interest projects involving long gestation periods, a history of disuseand failure, reluctant bidders, certain and unavoidable front endedinvestments and highly uncertain back ended gains. As a matter of law,also as matter of business reality and commercial efficacy, it is universally recognized that even direct invitation to potentialinvestors/bidders without any bid or auction at all is a fully valid mannerof creating infrastructure where non-existed, especially in nascent areasand new areas projects. In respect of this submission reliance has beenplaced on (i) Natural Resources Allocation (2012) 10 SCC 1 @87 pr. 119, 120- CLC 1/153-244 @ 206; (ii) Sachidanand Pandey V. State ofWest Bengal (1987)2 SCC 295 @ 314 p. 19, @ 264 pr. 35, @ 266 pr. 39, @ 266-67 pr. 40-41, 43;(ii) M.P. Oil Extraction vs. State of M.P. (1997) 7 SCC 592 @ 612-613 pr 45- CLC 1/271-285 @ 284; (iv) Kasturi Lal Lakshmi Reddy v. State of Jammu Kashmir (1980 4 SCC 1 @ 13 pr. 14 ­ CLC 1/286-300 @ 294]. 103. In fact, we have noted that there was not one but repeatedattempts at tendering which had failed. While the earlier attempts failed,the present tender open to the whole world, shrunk from 20 parties to9parties and then to only 4 parties at the time of submission of bids(whereby the SLP petitioner succeeded on merits). If the project value correctly involved 4 and 5 crore figures mentioned in the impugned order, it is inconceivable and inexplicable as to how and why neither the 20 northe 9 nor the 3 ultimate bidders apart from the SLP Petitioner offered amaximum figure of Rs. 2.52 crores only. The bidding process was open andtransparent considering tourism development. 104. We have taken note of the factual submission that the reservefigure of lease rental expected by the State had been fixed at Rs. 1 crorein the RFP [Vol 3/551 @ CL 3.2]. This was not merely an adhoc magicalfigure plucked out from the air but arrived at after repeated transparentevaluation by expert committees and proclaimed openly to the whole world.There is not even an allegation of surreptitious or ex-parte dealing at thestage of conceiving and designing the tender or stipulating its multipleparameters. This minimum rent had been determined with the objective ofproviding a rate of return of 20-22% per annum from the Project to theprivate sector developer. Such a rate of return was considered a reasonablereturn for a long term capital asset which at the end of the lease wouldhave no terminal value for the developer, as it would require to betransferred back to RTDC who is acting on behalf of R2 [PDCOR-R6 WS in HC(Bpr 6). Thus, it is evident that sufficient economic diligence were usedbefore issuing the RFP and subsequently accepting KGK Consortium's highestfinancial bid. In conclusion, therefore, it had to be held that there was no mala fide in the decision making process and the finding given by the High Court, cannot be sustained and hence deserves to be set aside. 105. On a careful analysis of the submissions of the contestingparties in the light of the materials referred to before the High Court asalso this Court, we further cannot overlook the historical background andthe sequence of events which led to the culmination of the project for which a lease deed was executed on 22.11.2005 and 5 to 6 years there afterthe respondents herein filed three public interest litigations whichclearly fails the test of utmost good faith. It needs to be recollectedfrom the sequence of events and the historical background related hereinbefore that the Jal Mahal Tourism Infrastructure Project was conceived andapproval was given by the Standing Committee on Infrastructure Development(for short `SCID') for the first time in its third meeting held on21.12.1999. Resolution had been filed in which it was stated that at thatpoint of time Jaipur Municipal Corporation must own the project. Hencebids were initially invited in the year 2000-01 without identification ofthe land to be used and without studies with regard to Environment ImpactAssessment. The bid process were therefore scrapped and JDA was made thesponsoring department for the lake side development component in the meeting of Board of Infrastructural Development and Investment Promotion(BIDI) held on 23.08.2002 and 3.9.2002. After approval, an expendituresanction was granted by the MoEF, for the Lake Restoration Component butMoEF had clearly granted approval to the lake side development component ofMansagar Lake. It is no doubt urged on behalf of the respondent­PIL petitioner and taken note of by the High Court that the National Lake Conservation Plan did not contemplate any commercial venture upon the laketo be restored under the plan. But it cannot be overlooked that the StateGovernment had full authority to carve out a plan for development of lakeand the lake area considering the fact that way back in 1962 the lake gloryas a pristine water body lasted only until the former rulers had their control over the city and unpleasant history of lake began when the newadministration of Jaipur diverted walled city sewage in 1962 through twomain waste water drains namely Brahmapuri and Nagtalai. It is borne outfrom the factual history of the lake that most notorious aquatic weed water hyacinth entered into lake in 1975 and the water fall foul populationstarted affecting the resident and migratory species. It is in thisbackground that the Government of Rajasthan submitted project forrestoration of Mansagar Lake to the Central Government. Thereafter, JalMahal Tourism Infrastructure was conceived and approved by the StandingCommittee on Infrastructure Development in its meeting held on 21.12.1999and initially Jaipur Municipal Corporation was to own the project. The bids were invited in the year without identification of the land to be usedand without studies with regard to the Environment Impact Assessment.Hence, the bid process was scrapped and the Jaipur Development Authoritywas made sponsoring department for the lake side development component inthe meeting of Board of Infrastructure Development and Investment Promotion(for short `BIDI) held on 23.8.2002 and 3.9.2002. Hence the ProjectDevelopment Corporation of Rajasthan (for short `PDCOR') got a detailed project report prepared which contemplated the following components: (1) Restoration of Mansagar Lake; (2) Restoration and re-use of Jal Mahal Monument; (3) Development of Tourism/Recreational components at the lake precincts. 106. Thereafter, in the meeting of BIDI held on 9.08.2003, it was decided that nodal agency for the Jal Mahal Tourism Project will be Tourism Department of Government of Rajasthan instead of JDA. Thereafter, the tourism department assigned the responsibility to the Rajasthan Tourism Development Corporation (for short `RTDC') vide orderdated 6.9.2003. The last date for submission of deed was 5.9.2003. Thepetitioner on the other hand and also the Attorney General clarified thatthe need to issue office memorandum dated 24.5.2011 was felt because OMdated 28.4.2011 in broad terms provided that category B projects thatfell within 10 KM of notified critically polluted areas would be treatedas category A and general condition would be applicable to such projects.MoEF in order to clarify OM dated 28.4.2011 issued OM dated 24.5.2011that expressly provided that the projects falling under Items 8 (a) and/or 8 (b) do not attract general condition. 107. On an analysis of the aforesaid aspects, it is clear that theproject that was conceived, deliberated and given effect to emerged fromthe status of the land adjoining the lake area which had a history behindit and in view of the garbage, filth stench on the area, decision had been taken to develop the two project site. 108. We have further taken note of the arguments advanced by the Ld.Attorney General who had submitted that the High Court has not taken intoaccount the steps that were taken in the project since 1998 onwards. The Ldt. Attorney General representing the State had relied on a comprehensivelist of dates beginning from 1984 onwards discussed hereinbefore to showthe step by step decision taken before the project was awarded to the KGK Consortium including the Jaipur Master Plan of 2011. 109. It may further be noted that the argument advanced by thecounsel for the respondent PIL Petitioner that 100 acres land lease to thepetitioner was part of the lakebed, does not get supported from the revenueentries placed on record or any other material which makes it clear andestablishes that only 13 bighas 17 biswas is classified as `gairmumkin talab' (lakebed) being khasra No. 67 /317 which would be approximately8.65 acres. However, the balance land that is 100 acres less 8.65 acres isin fact recorded as `Banjar' in the revenue record and not lakebed. We findsufficient substance in the plea that this Court in the past have placedreliance on revenue entries to determine the nature of land from which it follows that based on the revenue entries, no other khasra of land forming part of 100 acres of land leased to the petitioner is lakebed. It may further be noted that as per the petitioners/appellants 14.15 acres of land is `banjar' and not lakebed whereas according to the PIL petitioner it is a lakebed/wetland which is contrary to the revenue record. 110. From the version and counter version of the counsel for the parties, it is obvious that although the PIL petitioners had challenged the100 acre land as lakebed so as to assail that the same could not have beena part of the lease area, the fact remains that the entire emphasis is only in regard to the land comprising 14.15 acres equivalent to 22 bighas and10 biswas and another chunk comprising 8.65 acres equivalent to 13 bighasand 17 biswas. The counsel for the appellant-lessee submitted that if therevenue record for 13 bighas 17 biswas equivalent to 8.65 acres noted as`gairmumkin talab' lakebed bearing khasra No. 67/317 is relied upon by theCourt, then further revenue entries classifying 14.15 acres of landrecorded as barren land/banjar also should be accepted, adopting the viewtaken in the matter of Okhla Bird Sanctuary case (Supra) that revenueentries are fit to be relied upon in order to determine the nature and character of the land. 111. However, we are of the view that in order to avoid thiscontroversy in regard to these two chunks of lands as to whether the sameform parts of the lakebed or not, it would be just and appropriate to slash this part of the land from the lease hold area as per clause 18.4 of the lease deed itself implying that these two areas shall not form part of thelease hold area so as to be given out on lease to the petitioner/appellant.In view of this 13 bigas and 17 biswas of land equivalent to 8.65 acres which has been classified as `gairmumkin talab'/ bearing khasra no. 67/317shall not be treated as a part of the lease hold area and the same shall bewithin the control and domain of the Government of Rajasthan which will be free to reconvert this area into the lake area. 112. In so far as 14.15 acres of land recorded as barren land/banjaris concerned, we are pleased to hold that this area shall be treated as aconstruction free zone and neither party i.e. the State of Rajasthan northe lessee/appellant herein shall be permitted to raise any constructionthereon. We are informed that this area is being used as a publicpromenade (walk way) for the use of the public which shall be allowed to continue. 113. In so far as the balance area of land pertaining to the lease deed is concerned, we are pleased to hold that the respondents/PIL petitioners have not been able to lead any iota of evidence or material to prove that this area was at all or at any point of time lakebed or wetland. This fact is further proved from the historical background of this litigation as it is the case of the appellant/lessee/ the PIL petitioner which gets reinforced from the record and the detailed project report of the PDCOR indicating that the efforts were being made to develop this landway back from 1984 and in the year 1999 as already noted hereinbefore reflected from the minutes of the third meeting held on 21.12.1999, theStanding Committee on Infrastructure Development (SCID) agreed that theJaipur Municipal Corporation must own the project to develop this land andthe bids were invited in the year 2000-01 with regard to the development ofthe land. However, the same was scrapped and the JDA was made thesponsoring department for the lake side development component in themeeting of the board of infrastructure development and investment promotion held on 23.8.2002 and 3.9.2002. 114. From the aforesaid history, it gets factually established thatthis land in any view was available for development atleast way back from21.12.1999 and no question was ever raised that this was not available forinfrastructural development. In fact, we have further noted that in the three Master Plans of Jaipur, 200 acres of land were shown for infrastructural development for tourism purpose and out of that 100 acreswas made a part of the lease deed after extensive research conducted by theProject Development Corporation of Rajasthan which got detailed projectreport prepared way back in 2001 when the petitioner/appellant was not evenin the picture so as to develop the land. Even if the Ministry ofEnvironment and Forest of the Central Government did not accept theposition that it had given clearance for this project, the fact remainsthat the land was lying within the domain of the State Government due towhich it had full administrative discretion to take a decision in regard todevelopment of the land and it is not that it was done in a huff or hurrywithout deliberation or study. In fact the Project Development Corporation(PDCOR) got the detailed project report prepared way back in 2001 andthereafter in 2003, steps for inviting tender were taken by the PILpetitioners. If at all the bonafide of the respondent/PIL petitioners wereclear, they ought to have assailed the invitation of tender which finally got executed only in the year 2005. 115. Thus, from the year 2001 when detailed project report wasprepared, decision to award tender was taken, `Expression of Interest'invitation of tender and bid was invited and accepted, the PIL petitionersnever ever challenged these activities on the part of the State which wasapproved, accepted and continued by the successive Governments which wereruling in the State of Rajasthan. Thus, the submission of the counsel forthe appellant that the PIL lacks bonafide and good faith cannot be brushedaside totally although the same has neither been a reason with the HighCourt nor with us to reject the petition as we have ignored the delay andalso lack of bonafide on the part of the PIL petitioners/respondents hereinand have examined the matter on merit taking note of every meticulous argument and counter argument advanced by the contesting parties. 116. From this, it is clear that although the Courts are expected very often to enter into the technical and administrative aspects of the matter, it has its own limitations and in consonance with the theory and principle of separation of powers, reliance at least to some extent to the decisions of the State Authorities specially if it based on the opinion of the experts reflected from the project report prepared by the technocrats, accepted by the entire hierarchy of the State administration, acknowledged, accepted and approved by one Government after the other, will have to begiven due credence and weightage. In spite of this if the Court chooses tooverrule the correctness of such administrative decision and merits of the view of the entire body including the administrative, technical and financial experts by taking note of hair splitting submissions at the instance of a PIL petitioner without any evidence in support thereof, thePIL petitioners shall have to be put to strict proof and cannot be allowed to function as an extraordinary and extra judicial ombudsmen questioning the entire exercise undertaken by an extensive body which include administrators, technocrats and financial experts. In our considered view,this might lead to a friction if not collision among the three organs ofthe State and would affect the principle of governance ingrained in thetheory of separation of powers. In fact, this Court in the matter of M.P.Oil Extraction v. State of M.P., (1997 7 SCC 592 at page 592) has unequivocally observed that the power of judicial review of the executiveand legislative action must be kept within the bounds of constitutionalscheme so that there may not be any occasion to entertain misgivings aboutthe role of judiciary in outstepping its limit by unwarranted judicialactivism being very often talked of in these days. The democratic, set-upto which polity is so deeply committed cannot function properly unless eachof three organs appreciate the need for mutual respect and supremacy in their respective fields. 117. However, we hasten to add and do not wish to be misunderstoodso as to infer that howsoever gross or abusive may be an administrativeaction or a decision which is writ large on a particular activity at theinstance of the State or any other authority connected with it, the Courtshould remain a passive, inactive and a silent spectator. What is soughtto be emphasized is that there has to be a boundary line or the proverbial`laxman rekha' while examining the correctness of an administrativedecision taken by the State or a Central Authority after due deliberation and diligence which do not reflect arbitrariness or illegality in itsdecision and execution. If such equilibrium in the matter of governancegets disturbed, development is bound to be slowed down and disturbedspecially in an age of economic liberalization wherein global players are also involved as per policy decision. 118. In a matter of the instant nature, where the policy decisionwas taken way back from 1976 followed by Master Plans to develop aparticular chunk of land by adopting the mode of private/public partnershipmethod and a global tender was floated, obviously the private players werebound to participate specially in an age when private partnership is not ananathema. In that view of the matter when a particular policy decisionwas taken to develop a particular project supported by extensive researchand study by the experts in the field who prepared the project reportrelying upon the three successive Master Plans of the city of Jaipur and the global tender was floated for development of land for tourism adjoining the lake area, entertaining PIL petition on the ground that the area inquestion is a wet land without substantiating the same in any manner, i.e.neither from the revenuerecord nor any other material, the perception of PIL Petitioners without factual basis cannot be allowed to prevail over thedecision of the entire group of experts which was finally accepted by theState Government through the Project Development Report of a State Agencywhich got the detailed project report (DPR) prepared and nothing could bebrought to the notice of the Court that the DPR was not fit to be reliedupon or that it was prepared in a clandestine manner. In our consideredview unless the Detailed Project Report, Master Plan of Jaipur, RevenueRecord indicating the nature of land that the project was fraught with riskof environmental degradation which could establish with facts & figures that the decision is not in public interest, interference by the Courtadopting an over all view smelling foul play at every level of administration is bound to make the governance an impossibility. Therefore, the courts although would be justified in questioning a particular decisionif illegality or arbitrariness is writ large on a particular venture,excessive probe or restraint on the activity of a State is bound to derailexecution of an administrative decision even though the same might be inpursuance of a policy decision supported by other cogent materials likesurvey and search by the reliable Expert Agency of a State after which theState Project or private and public partnership project is sought to be given effect to. 119.At this juncture, we take note of two overriding considerationswhich combined, narrow the scope of review. The first is that of deferenceto the views of administrative experts and the other we take assistancefrom the words of Chief Justice Neely who expressed as follows: "I have very few illusions about my own limitations as a judge and from those limitations I generalise to the inherent limitations of all appellate courts reviewing rare cases." The learned Chief Justice further observed as follows: "I am not an accountant, electrical engineer, financier, banker, stock broker, or systems management analyst. It is the height of folly to expect judges intelligently to review a5000 page record addressing the intricacies of public utility operation. It is not the function of a judge to act as a super board, or with the zeal of a pedantic schoolmaster substituting its judgment for that of the administrator. The result is a theory of review that limits the extent to which the discretion of the expert may be scrutinized by the non-expert judge. It was suggested that the alternative for the court is to desist itself from interference on technical matters, where all the advantages of expertise lie with the agencies. If the court wereto review fully the decision of an expert body such as State Board of Medical Examiners, `it would find itself wandering amid the maze of therapeutics or boggling at the mysteries of the pharmacopoeia'." 120. Bearing the aforesaid aspects in mind, we are prone to infer that the disputed area of the lease deed borne out from the revenue recordis clearly confined to14.15 acres plus 8.65 acres and the balance area of the lease deed could not have been interfered with so as to set aside the entire project. 121. However, we have noted that the period of the lease deed had been finally fixed as 99 years which in our view could not have been done by the State Government as that clearly converts the lease deed into perpetual lease. In fact we have noted that when the tender was floated for granting the lease deed, the maximum period for the lease deed as per the Rule could not have been more than 30 years yet the tender was floatedfor a period of 60 years which was later extended to 99 years. This in ourview could not have been done by the State Government as one can infer evenat a glance that the same being contrary to the rules, could not have granted it for a period of 99 years. 122. We, therefore, set aside the period of lease which has beengranted in favour of the appellant for a period of 99 years and the sameshall stand reduced to a period of 30 years only which could be the maximumperiod of the lease for the land under the rules which should start ordinarily from the date of its execution so as to expire on or before theperiod of 30 years. But we are conscious of the fact that much time haslapsed after execution of the lease deed in 2005 due to which only Phase-Iof the project could start after which it got stuck and the project is in astate of limbo due to delay on account of the litigation started at the behest of the respondent/PIL petitioners who questioned the validity of thelease deed executed and finally succeeded in getting it set aside. We are,therefore, of the view that the lease deed which could not be madeeffective in view of the intervening litigation due to which the Projectgot delayed, it is legally just and appropriate to direct that the period of 30 years of the lease shall now be counted from the date of this judgment and order. 123. We are further of the view that on or after expiry of 30 yearsto be counted from the date of this judgment and order, if for any reasonwhatsoever the lease deed is not renewed in favour of the lessee/appellant or the appellant chooses not to seek its renewal, the appellant shall be adequately compensated for the property and structure which stands developed at the instance of the appellant during the period when the leasesubsisted in its favour. Subsequently, however, as to what would be theadequate period of lease to be granted in favor of the existing or a newlessee obviously would be determined by the State Government at therelevant time but in so far as the instant lease deed is concerned, the existing period of 99 years shall stand decreased to 30 years to be counted from the date of judgment and order of this Court. 124. Thus the lease deed although was executed for a period of 99years shall pursuant to this decision, run for a period of 30 years which shall commence from the date of this judgment and order and may be extended by the State Government for such other period as may be considered legally viable based on the rules and regulations at the relevant period. We further add in the interest of justice, that after expiry of 30 years of lease period and in case the lease deed is not renewed in favor of theappellant, the State Government shall compensate the appellants at themarket value of the project including compensation for the loss of businessand profit. It is clarified that in the event of any dispute arising withrespect to quantum of compensation, it may be resolved by availing the remedy of arbitration mechanism provided in the lease deed. 125. We are informed that the first phase of the Project has beencompleted since February, 2011. It is therefore directed that thecompletion certificate and the lease agreement for the first phase beissued expeditiously but not later than a period of 30 days from the date of receipt of this order. Accordingly, the State Government shall issuethe restoration completion certificate for Phase I to enable the Projectalongwith the Jal Mahal Monument as per the Lease Deed, to open for entryand visit of the members of the public. Upon issuance of the phase­I certificate, the project developer/lessee/appellant shall be allowed to under take the construction as per the approved plan in terms of the lease deed. 126. We further hold that the area of 8.65 acres equivalent to 13bighas and 17 biswas shall not form part of the lease hold area as alreadystated hereinabove and the same shall stand re-transferred to theGovernment of Rajasthan which shall be recarved and added to the lake areaand the same shall be maintained by the competent authorities of the State.However, the area of 14.15 acres equivalent to 22 bighas and 17 biswasalthough shall be notionally treated as part of the lease deed, the saidarea shall be treated as a construction free zone which will be allowed tobe used as a walkway/ the public promenade free of any charge at theinstance of the lessor and the lessee. Remaining portion of the landforming part of the lease deed shall remain intact to be used by theappellant as per the terms and conditions of the lease deed alreadyexecuted. However by way of abundant caution, we clarify that MansagarLake Restoration Project if undertaken by the State or the Ministry ofEnvironment, the same shall not get affected by virtue of the lease deed in any manner. 127. It is further held that since the land which is a part of thelease hold area barring 2 chunks viz. 8.65 acres equivalent to 13 Bighas 17Biswas of land and 14.15 acres of land approximately 22 Bighas 10 Biswas,in all 35 bighas and 27 biswas equivalent to 22.80 acres, the Wetland Rulesof 2010 shall not apply to the project since environment clearance hadalready been issued under PIA 2006 prior to commencement of the project. In any view the lease hold area barring the land equivalent to 35 bighas and 27 biswas having not been held as wetland or lakebed as per the revenue record as also the fact that it was available for development way back from 1982 which gets established from the various Master Plans of Jaipur and thehistorical background referred to hereinbefore, no dispute relating toapplication of the Wetland Rules 2010 shall be allowed to be raisedhereinafter with retrospective effect in regard to the lease hold area ofthe land which has been granted for development of the project and couldnot be proved to be wetland barring 22.80 acres equivalent to 35 bighas and17 biswas. It is further clear by now that the project comprising thelease hold land is not in conflict with the development of lake area or JalMahal monument so as to raise issues or concern regarding the lake area orenvironment degradation as restoration and maintenance of Jal Mahal cannotpossibly disturb the monument or lead to environmental degradation. In anyview, the dispute being confined to the lease hold area for development ofthe project which we have now resolved, we direct that the appellant/lesseeshall be entitled to re-start the project forthwith subject to what we have recorded hereinbefore. 128. The judgment and order of the High Court thus stands quashedand set aside to the extent by which the lease deed has been cancelledexcept an area of 13 bighas 17 biswas equivalent to 8.65 acres and thebalance disputed area claimed to be lake bed comprising 14.15 acres shall be notionally treated as part of the lease deed but the same shall remain a construction free zone where neither the State Government of Rajasthan northe appellant-lessee/Jal Mahal Resorts Pvt. Ltd. shall have the right toraise any construction on this area as the same shall remain exclusively for the use of public promenade / walkway free of charge. 129. In view of the analysis made hereinbefore, these appeals standpartly allowed to the extent indicated hereinabove but in the circumstance, the parties are directed to bear their own costs.