2020 INSC 0566 1  IN THE SUPREME COURT OF INDIA CIVIL ORIGINAL JURISDICTION        WRIT PETITION (CIVIL) NO. 13029 OF 1985 M.C. Mehta           .…  Petitioner(s) Versus Union of India                   …. Respondent(s) With CA.No.8187/2019 & CA.Nos.3610­11/2019         O R D E R          C.A.Nos.3610­11/2019­New Delhi Municipal Council 1. In   this   appeal,   the   appellant   New   Delhi   Municipal Council   is   assailing   the   order   dated   18.12.2018   in OA.No.1047/2018   and   the   order   dated   18.01.2019   passed on Review Application No.12/2019 in OA.No.1047/2018 by which   the   application   filed   by   the   appellant   seeking direction   to   the   Transport   Authority   to   register   the   water tanker/trucks   for   essential   services   was   rejected.     In   the pending appeal an application in I.A.No.61047/2020 is also filed   by   the   appellant   seeking   that   the   Transport Department of GNCTD be directed to register 20 number ofWP (C) No.13029/1985 2 BS­IV Compliant  Diesel  driven water   tankers  purchased  by the appellant.           C.A.No.8187/2019 ­ Delhi Cantonment Board 2. This   appeal   is   filed   by   the   Delhi   Cantonment   Board assailing the order dated 22.07.2019 passed by the NGT in M.A.No.160/2019,   MA.No.167/2019   and   MA.No.171/2019 in   OA.No.21/2014   dismissing   the   application   filed   by   the appellant   seeking   to   direct   the   Transport   Department   to register the water tankers purchased by the appellant which are   BS­IV   Compliant   diesel   vehicles   purchased   on 31.10.2018. I.A.No.101010/2020 in WP (C) No.13029/1985   3. This   application   is   filed   by   the   applicant   Narbada Travels   seeking   directions   to   the   GNCTD   to   register   two TATA   LP   vehicles   purchased   by   the   applicant   prior   to 31.03.2020 and are BS­IV compliant. I.A.No.101018 in WP (C) No.13029/1985   4. This   application   is   filed   by   the   applicant   Mrs. Meenakshi Virmani seeking to direct GNCTD to register theWP (C) No.13029/1985 3 TATA   LPO,   1613   Bus   purchased   by   the   applicant   prior   to 31.03.2020 and is BS­IV compliant. 5. The   above   appeals   and   applications   seeking   such direction   for   registration   of   the   vehicles   are   filed   in   view   of the   restrictions   stipulated   in   the   Petition   bearing   WP(C) No.13029/1985 titled   M.C. Mehta vs. Union of India and Ors .     However,   as   and   when   the   need   for   registration   of vehicle   arose,   applications   were   filed   before   this   Court. Since   applications   seeking   registration   of   three   types   of vehicles   (a)   CNG   vehicles   (b)   BS­IV   compliant   vehicles   and (c)   BS­VI   Compliant   vehicles,     being   used   for   essential public   utility   services   were   made,   this   Court   by   the   order dated   18.09.2020   directed   the   Environment   Pollution Control   Authority   (EPCA)   to   scrutinize   the   pending   cases and   submit   a   report   to   this   Court   so   that  a  common   order could be passed. 6. In view of such direction the EPCA has filed its detailed report   No.116   dated   28.09.2020.     In   the   said   report   the EPCA   has   referred   to   the   pending   applications   inter   alia relating   to   the   appellants   herein   namely,   New   DelhiWP (C) No.13029/1985 4 Municipal   Council   (CA.No.3610­11/2019   and IA.No.61047/2020)   and   Delhi   Cantonment   Board   (C.A.No. 8187/2020).   While   taking   note   of   the   applications,   the EPCA   has   referred   to   the   details   of   the   vehicles,   fuel   type, date   of   purchase,   the   details   relating   to   the   uploading   in VAHAN   Portal   for   temporary   registration/reasons   for   not uploading and as to whether or not the CNG/petrol variant of   such   vehicles   was   available   at   the   time   of   purchase. Keeping  in   view  the   said   details   and   also  on   taking   note   of the   various   orders   passed   by   the   NGT   and   this   Court   the EPCA   has   made   its   recommendations,   which   read   as hereunder: “Based   on   these   fasts,   EPCA   would   recommend the   following   directions,   which   the   Hon’ble Supreme Court may consider: 1.   BS­IV   CNG   vehicles   may   be   registered,   but only   if   they   have   been   uploaded   in   the   VAHAN database   prior   to   31.03.2020   and   have   got temporary registration. 2.   BS­IV   diesel   light   and   heavy­duty   vehicles used   for   public   utility   and   essential   services , where  CNG­petrol   variants  are  not   available  and which   had   pending   applications   before   the Hon’ble   Supreme   Court   may   be   registered   as detailed in the list A above and summary below.WP (C) No.13029/1985 5   BS­IV diesel light­heavy duty vehicles to be allowed registration Public agency Vehicles required for No. 1 New Delhi Municipal Council Water tankers 20 2 North Delhi Municipal Corporation Water tankers/jetting machines 30 3. Delhi Police Travel of police outstation 1 4. Delhi Cantonment Board Water tankers 2 5 I&FC Department/Delhi Govt Ambulance 1 3. BS­III non­road category of vehicles (as per the current   applicable   emission   norm   as   notified   by MoRTH),   registered   under   the   category   of   CEV­ TREM may be permitted to be registered. 4.   BS­VI   diesel   light   and   heavy­duty   vehicles used   for   public   utility   and   essential   services may be permitted to be registered.” 7. Considering the above recommendations and on taking note   of   the   fact   that   the   water   tankers   are   used   for   the public  utility   and  essential  services  the   prayer  made  in  the appeals   bearing   C.A.No.3610­11/2019,   C.A.   No.8187/2019 and the application bearing  IA.No.61047/2020 are liable to be allowed. IA.No.101010/2020   and   101008/2020   in   WP(C) No.13029/1985: 8. As noted above the details of the purchase made by the applicants   in   these   applications   was   not   a   part   of   the consideration   made   by   the   EPCA   and   as   such   is   not contained   in   the   report.     However,   the   yardstick   asWP (C) No.13029/1985 6 applicable to all other cases will have to be made applicable herein.     In   that   view   a   perusal   of   the   details   indicated   in IA.No.101010/2020   would   disclose   that   the   two   vehicles were purchased on 07.03.2020 and 11.03.2020 respectively. In   respect   of   the   two   vehicles   namely   TATA   LP909/49WB and TATA LPO 1613, the date of temporary registration and the   display   on   the   e.Vahan   portal   is   11.03.2020     and 13.03.2020 respectively.   9. In IA.No.101018/2020 the vehicle TATA LPO 1613 was purchased   on   11.03.2020   and   the   temporary   registration was on the same date.  It is shown in the e.Vahan portal on 13.03.2020.     That   apart   the   vehicles   involved   in   these   two applications   are   CNG   variant   and   BS­IV   Compliant.     This Court   in   the   order   dated   18.09.2020   had   observed   that insofar  as CNG vehicles are concerned there cannot be any valid   objection   for   the   registration   of   the   vehicles   as   the emission   from   these   vehicles   is   within   the   limits   and   had directed   the   vehicles   to   be   registered.     Hence   both   these applications are liable to be allowed. I.A.No.108186 OF 2020        i   n WP(C) No.13029/1985 Indian Oil Skytanking Pvt. Ltd.WP (C) No.13029/1985 7 10. The   applicant   M/s   Indian   Oil   Skytanking   Private   Ltd. has   filed   the   instant   application   seeking   direction   to   the Transport   Authority   (Govt   of   NCT   of   Delhi)   to   register   3 (Three)   BS­IV   Hydrant   Dispensers   to   be   used   for   the purpose   of   delivering   Aviation   Turbine   Fuel   to   the   aircraft tanks   at   Indira   Gandhi   International   Airport,   New   Delhi. The details of vehicles are as hereinbelow; S.No .   Description   of Vehicles Engine No.        Chassis No. 1. Goods Carrier/Truck SLT4GT244880 MBUZT54XGT0251339 2. Goods Carrier/Truck SLT4GT244556 MBUZT54XGT0251052 3 Goods Carrier/Truck SLT4GT244772 MBUZT54XGT0251314 11.    The applicant, a Joint Venture Company promoted by M/s   Indian   Oil   Corporation   Ltd.   and   M/s   Skytanking Holding   GmbH,   Germany   is   engaged   in   the   business   of handling   Jet   Fuel   for   Airlines   on   behalf   of   the   suppliers, Operations   and   Maintenance   of   Fuel   Farm   and   into   Plane services for all national and international airlines operating in   Delhi,   Mumbai   and   Bangalore   Airports.     To   engage themselves   in   the   said   business   the   applicant   has purchased   three   goods   carriers/trucks   on   30.08.2018   andWP (C) No.13029/1985 8 have   obtained   temporary   registration   certificates   on 30.08.2018.     The   applicant   contends   that   the   National Green   Tribunal   had   directed   conversion   of   buses,   coaches and   other   vehicles   plying   at   the   airport   to   CNG   fuel   within six   months   from   the   order   dated   24.11.2017.     This   Court while   modifying   the   said   order   of   NGT   through   its   order dated   06.08.2018   had   removed   the   words   “other   vehicles”. In   so   far   as   the   vehicles   purchased   by   the   applicant,   it   is pointed   out   that   since   they   are   designed   to   carry   highly inflammable   product,   CNG   and   petrol   fuelled   engines cannot be used as per the norms of Government.   The said Hydrant   Dispensers   are   heavy   duty   vehicles   and   are   diesel powered engines so that they can generate sufficient torque for   the   vehicles   to   supply   required   power   for   its   multiple functions.  It is also stated that the sophisticated and costly equipments   are   mounted   on   BS   IV   compliant   ICV   of   SML ISUZU   Limited.     In   that   light   the   applicant   is   seeking registration of the vehicles.    12.       Having taken note of the averments contained in the application,   it   is   also   to   be   noted   that   as   indicated   aboveWP (C) No.13029/1985 9 this Court had through its order dated 18.09.2020 directed the   Environment   Pollution   Control   Authority   (EPCA)   to submit   a   report   after   scrutinizing   the   pending   cases. Though   the   said   report   related   to   the   vehicles   purchased and   awaiting   registration   in   respect   of   certain   other   public utility   services,   the   consideration   made   therein   would   be relevant   in   this   case.     In   that   regard,   as   noted   the   EPCA, inter   alia   has   recommended   that   BS­IV   diesel,   light   and heavy­duty   vehicles   used   for   public   utility   and   essential services,   where   CNG   petrol   variant   are   not   available   and which   had   pending   application   before   the   Supreme   Court may be registered.  As noted, though the instant application was   not   pending   at   that   stage,   the   nature   of   activity   of   the applicant   is   for   public   utility   and   essential   services. Peculiar   to   its   nature   of   activity,   no   other   vehicle   can   be used,   and   the   vehicle   had   been   purchased   on   30.08.2018, much prior to the cut­off date.  The fact that the vehicles are used   for   carrying   inflammable   product,   in   which circumstance   a   diesel   vehicle   is   to   be   used   cannot   be   lost sight of.  These vehicles are also BS­IV compliant which wasWP (C) No.13029/1985 10 the norm as on the date of purchase.   Hence, an exception is required to be made.          13.     In view of the above:  (1)   CA.No.3610­11/2019   and   IA.No.61047/2020   are allowed.     The   Transport   Department   GNCTD   is directed   to   register   20   numbers   of   BS­IV   Compliant water   tankers,   the   details   of   which   is   referred   to   in the report dated 28.09.2020 of EPCA   (2)   C.A.No.8187/2019   is   allowed.     The   GNCTD   is directed   to   register   two   water   tanker   vehicles,   the details of which is indicated in the report of EPCA. (3)   IA.No.101010   /2020   is   allowed.   The   GNCTD   is directed   to   register   two   vehicles   detailed   in   the application. (4)   IA.No.101018/2020   is   allowed.     The   GNCTD   is directed   to   register   the   vehicle   detailed   in   the application. (5)     I.A.No.108186/2020   is   allowed.     The   GNCTD   is directed   to   register   3   Diesel   BS­IV   CommercialWP (C) No.13029/1985 11 Vehicles   of   SML   ISUZU   make   detailed   in   the application. (6)   No costs. ..………… ....................CJI.       (S. A. Bobde) … ..…………....................J. (A. S. Bopanna) ..…..………......................J       (V. Ramasubramanian) NOVEMBER 02 , 2020 NEW DELHIWP (C) No.13029/1985