Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 3, Cited by 0]

Kerala High Court

Mundengara Granites Private Limited vs The Director, Mining And Geology on 16 November, 2023

Author: Murali Purushothaman

Bench: Murali Purushothaman

WP(C) No.23309/2023                        1 / 17

                         IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                         PRESENT
                      THE HONOURABLE MR.JUSTICE MURALI PURUSHOTHAMAN
           Thursday, the 16th day of November 2023 / 25th Karthika, 1945
                              WP(C) NO. 23309 OF 2023
   PETITIONER:

          MUNDENGARA GRANITES PRIVATE LIMITED, E.P.5/73, THCHAPARAMBAN
          BUILDING, MUNDANGARA, NEAR MADRASSA, EDAVANNA P.O., MALAPPURAM
          DISTRICT- REPRESENTED BY ITS MANAGING DIRECTOR, ANVER T.P., SON OF
          MOYINKUTTY, AGED 53 YEARS, THACHAPARAMBAN HOUSE, EDAVANNA P.O,
          MALAPPURAM DISTRICT, PIN - 676541.

   RESPONDENTS:

      1. THE DIRECTOR, MINING AND GEOLOGY, KESAVADASAPURAM, PATTOM PALACE
         P.O., THIRUVANANTHAPURAM, PIN-695004.
      2. THE DISTRICT GEOLOGIST, DEPARTMENT OF MINING AND GEOLOGY, MALAPPURAM
         DISTRICT, PIN-676517.
      3. STATE ENVIRONMENT IMPACT ASSESSMENT AUTHORITY (SEIAA KERALA),
         REPRESENTED BY ITS MEMBER SECRETARY, 4TH FLOOR, KSRTC BUS TERMINAL
         COMPLEX, THIRUVANANTHAPURAM, PIN-695001.
      4. UNION OF INDIA, REPRESENTED BY SECRETARY TO GOVERNMENT, MINISTRY OF
         ENVIRONMENT, FOREST AND CLIMATE CHANGE, INDIRA PARYAVARAN BHAVAN,
         JORBAGH ROAD, NEW DELHI , PIN-110993.


        Writ petition (civil) praying inter alia that in the circumstances
   stated in the affidavit filed along with the WP(C) the High Court be
   pleased to direct the second respondent to issue movement permit and
   passes to the petitioner under Rule 25 (2) of Kerala Minerals (Prevention
   of Illegal Mining, Storage and Transportation) Rules 2015 by extending the
   benefits of Exhibit P6 to P8 notifications till the disposal of above
   WPC.


        This petition coming on for orders upon perusing the petition and
   the affidavit filed in support of WP(C) and upon hearing the arguments of
   SRI. P.M.ZIRAJ, IRFAN ZIRAJ, VISHNU P.S., MOHAMMED SHEHIN.S.S, BIPIN
   KRISHNAKUMAR & ABHIJITH P.A. Advocates for the petitioner, the court
   passed the following:
 WP(C) No.23309/2023                       2 / 17




                       MURALI PURUSHOTHAMAN, J.
                      =======================
                    WP(C) Nos.22785/2023, 1483/2023,
                  20454/2023, 20597/2023, 20610/2023,
                  20763/2023, 21543/2023, 22689/2023,
                  23092/2023, 23150/2023, 23309/2023,
                  23685/2023, 24292/2023, 24415/2023,
                  24651/2023, 25208/2023, 25940/2023,
                  26430/2023, 26690/2023, 27182/2023,
                  27864/2023, 28218/2023, 28223/2023,
                  28683/2023, 29463/2023, 30518/2023,
                  31513/2023 32798/2023, 33243/2023,
               32545/2023,35764/2023 AND 35978/2023
              ===============================
                Dated this the 16th day of November, 2023


                                       ORDER

The National Green Tribunal (NGT) passed an order dated 13.09.2018 in O.A No.186/2016 (Satendra Pandey v. MoEF&CC and another) wherein it was held that the Environmental Impact Assessment (EIA) Amendment Notification, i.e. S.O. 141 (E), dated 15.01.2016 shall be brought in consonance and in WP(C) No.23309/2023 3 / 17 W.P.(C) Nos.22785/2023 & connected cases : 2:

accordance with the directions of the Hon'ble Supreme Court in Deepak Kumar v. State of Haryana and others [(2012) 4 SCC 629], by providing public consultation and EIA for all areas from 5 to 25 Hectares falling under Category B-2 at par with Category B-1 by the State Level Expert Appraisal Committee (SEAC) for recommendation and grant of Environmental Clearance (EC) by State Level Environment Impact Assessment Authority (SEIAA), instead of District Level Environment Impact Assessment Authority (DEIAA).
2. In compliance with NGT's order dated 13.09.2018, the Ministry of Environment, Forest and Climate Change issued Office Memorandum (OM) dated 12.12.2018 directing the Chief Secretaries of all States and Union Territories to comply with the said order.
WP(C) No.23309/2023 4 / 17
W.P.(C) Nos.22785/2023
& connected cases : 3:
3. In the light of NGT's order dated 13.09.2018, all Environmental Clearances issued by DEIAA between 15.01.2016 and 13.09.2018 require reappraisal by SEIAA.
4. In the meanwhile, the Ministry of Environment, Forest and Climate Change issued S.O. 221(E) dated 18.01.2021, amending the principal EIA Notification S.O. 1533 (E) dated 14.09.2006 and directing that the period from 01.04.2020 to 31.03.2021 shall not be considered for the purpose of calculation of the period of validity of prior Environmental Clearance, in view of the outbreak of Corona virus.
5. The Ministry of Environment, Forest and Climate Change issued a further notification, S.O. 1807 (E) dated 12.04.2022, substituting sub paragraphs (i) and (ii) of Paragraph 9 of the principal WP(C) No.23309/2023 5 / 17 W.P.(C) Nos.22785/2023 & connected cases : 4:
EIA Notification 2006, by which prior Environmental Clearance for mining projects was made valid for 'Project Life' as laid down in the Mining Plan as approved and renewed by the competent authority from time to time, subject to a maximum of 30 years, whichever is earlier.
6. While so, the National Green Tribunal passed an order dated 07.12.2022 in O.A No.142/2022 observing that the mining leases in which Environmental Clearance was granted by DEIAA between 15.01.2016 and 13.09.2018 are still continuing even after the passing of the order dated 13.09.2018 and the OM dated 12.12.2018 issued by the Ministry of Environment, Forest and Climate Change, without reappraisal by SEIAA.
7. The Ministry of Environment, Forest and Climate Change thereupon issued OM dated WP(C) No.23309/2023 6 / 17 W.P.(C) Nos.22785/2023 & connected cases : 5:
28.04.2023 directing that all State Level Expert Appraisal Committees (SEACs) shall reappraise the Environmental Clearances issued by DEIAAs between 15.01.2016 and 13.09.2018 and all fresh Environmental Clearances in this regard shall be issued only by SEIAAs based on such appraisal and such reappraisal shall be completed within a time period of one year from the date of issue of the OM.
8. The petitioners who have obtained Environmental Clearances from DEIAAs between 15.01.2016 and 13.09.2018 are claiming, inter alia, the benefit of S.O. 1807 (E) dated 12.04.2022 issued by the Ministry of Environment, Forest and Climate Change.
9. The learned counsel for the petitioners refers to a Judgment and various interim orders passed by this Court wherein the benefit of the aforesaid WP(C) No.23309/2023 7 / 17 W.P.(C) Nos.22785/2023 & connected cases : 6:
notification has been extended to similarly situated persons. Reference is made to the interim orders passed by this Court in W.P. (C). Nos. 14264 of 2022, 14635 of 2022, 18280 of 2022, 23635 of 2022, 42123 of 2022, 18873 of 2023, 33105 of 2023 and judgment dated 20.12.2022 in W.P. (C). No. 35855 of 2022, wherein the benefit of the aforesaid notification was extended to the petitioners therein. The petitioners pray for similar interim relief.
10. Sri. M.P. Sreekrishnan, the learned Standing Counsel for SEIAA has objected to the granting of any interim relief to the petitioners for the reason that in all these cases, Environmental Clearances have been issued by DEIAAs and extension can be given only after reappraisal of the Environmental Clearance as directed by the NGT and, till reappraisal, the Environmental Clearances issued by WP(C) No.23309/2023 8 / 17 W.P.(C) Nos.22785/2023 & connected cases : 7:
DEIAAs between 15.01.2016 and 13.09.2018 shall stand suspended. It is also contended that the 'Project Life' is not estimated or mentioned in any of the Mining plans issued by the competent authorities and only SEAC can estimate the Project Life of mining project as mentioned in para 9(i) of the EIA notification, 2006. Referring to the Minutes of the 115th meeting of SEIAA, Kerala, held on 30.06.2022, it is submitted that SEIAA has requested the Ministry of Environment, Forest and Climate Change for amending S.O. 1807 (E) dated 12.04.2022.
11. As regards the contention regarding Project Life of mining, sub paragraphs (i) and (ii) of Paragraph 9 of the principal EIA Notification, 2006 provided that prior Environmental Clearance granted for mining projects shall be valid for project life as estimated by Expert Appraisal Committee or SEAC, WP(C) No.23309/2023 9 / 17 W.P.(C) Nos.22785/2023 & connected cases : 8:
whereas; S.O. 1807 (E) dated 12.04.2022 provides that the Environmental Clearance granted for mining projects shall be valid for the Project Life as laid down in the Mining Plan approved and renewed by the competent authority. Though the SEIAA has proposed an amendment to the EIA Notification, no amendment is yet carried out and S.O. 1807 (E) dated 12.04.2022 still holds the field.
12. With regard to the contention of Sri. Sreekrishnan that the Environmental Clearances issued by DEIAAs between 15.01.2016 and 13.09.2018 shall stand suspended till reappraisal of the Environmental Clearance by SEAC/SEIAA as directed by the NGT, the Ministry of Environment, Forest and Climate Change has issued Office Memorandum dated 03.11.2023 clarifying Office Memorandum dated 28.04.2023, which reads as WP(C) No.23309/2023 10 / 17 W.P.(C) Nos.22785/2023 & connected cases : 9:
follows:

                                       "Office Memorandum

                      Subject: Clarification           with     reference   to

                      Ministry's      OM      dated           28.04.2023    in

                      Compliance      of   order        dated     07.12.2022

passed by Hon'ble NGT in O.A.142 of 2022 in the matter of Jayant Kumar vs. Ministry of Environment, Forest and climate change-reg.
This is with reference to the Ministry's OM dated 28.04.2023, wherein the Ministry has directed that, all valid Environmental Clearances (ECs) issued by DEIAA shall be reappraised through SEAC/SEIAA in compliance of the order of the Hon'ble NGT in O.A.142 of 2022. It was also directed that all concerned SEACs shall reappraise the ECs issued by DEIAAs between 15.01.2016 and 13.09.2018 (including both dates) and all fresh ECs in this regard shall be WP(C) No.23309/2023 11 / 17 W.P.(C) Nos.22785/2023 & connected cases : 10 :
issued by SEIAAs based only after such appraisal. The re-appraisal by SEIAA shall be completed within a time period of one year from the date of issue of OM dated 28.04.2023.
2. In this regard, the Ministry has filed an affidavit before the Hon'ble NGT on 25.05.2023 in OA No.142 of 2022 in the matter of Jayant Kumar Vs. MoEFCC & Ors., stating that all valid ECs granted by DEIAA from 15.01.2016 to 13.09.2018, will continue to be valid for one year from the date of issue of the Ministry's OM dated 28.04.2023 subject to the compliance of the conditions prescribed therein.
3. In view of the above, it is further clarified that the ECs granted by DEIAA which are valid as on date shall continue to be valid for one year from the date of issue of OM dated 28.04.2023 unless the validity of the EC granted by DEIAA has lapsed prior to 28.04.2023 or until SEIAA has invalidated the WP(C) No.23309/2023 12 / 17 W.P.(C) Nos.22785/2023 & connected cases : 11 :
EC granted by DEIAA after carrying out re- appraisal as outlined above, whichever is earlier."
(underlining supplied)
13. In the light of the stand taken by the Ministry of Environment, Forest and Climate Change that all valid ECs granted by DEIAA from 15.01.2016 to 13.09.2018 will continue to be valid for one year from the date of issue of the OM dated 28.04.2023 subject to the compliance of the conditions prescribed therein, the contention of SEIAA that the Environmental Clearances issued by DEIAAs between 15.01.2016 and 13.09.2018 shall stand suspended till reappraisal of the Environmental Clearance by SEAC/SEIAA cannot be sustained. The Environmental Clearances issued by DEIAAs which are valid as on 03.11.2023 shall continue to be valid for one year from the date of issue of OM dated 28.04.2023 WP(C) No.23309/2023 13 / 17 W.P.(C) Nos.22785/2023 & connected cases : 12 :
unless the validity of the Environmental Clearances granted by DEIAA has lapsed prior to 28.04.2023 or until SEIAA has invalidated the Environmental Clearances granted by DEIAAs after carrying out re- appraisal.
14. S.O. 1807 (E) dated 12.04.2022 provides that the Environmental Clearance granted for mining projects shall be valid for the Project Life as laid down in the Mining Plan approved and renewed by the competent authority. If the benefit of S.O. 1807 (E) dated 12.04.2022 is extended to the petitioners who have been issued Environmental Clearances between 15.01.2016 and 13.09.2018 by DEIAAs, the Environmental Clearances will be valid for the Project Life as laid down in the Mining Plan approved and renewed by the competent authority. In the light of Office Memorandum dated 03.11.2023, which WP(C) No.23309/2023 14 / 17 W.P.(C) Nos.22785/2023 & connected cases : 13 :
provides that all valid Environmental Clearances granted by DEIAA from 15.01.2016 to 13.09.2018 will continue to be valid for one year from the date of issue of the OM dated 28.04.2023, the Environmental Clearances issued by DEIAAs have to be treated as valid up to 28.04.2024 or till orders are passed by SEIAA after reappraisal, whichever is earlier, subject to availability of project life. The benefit of S.O. 1807 (E) dated 12.04.2022 has been extended by this Court by judgment and orders referred to above, where the Environmental Clearances are issued by the SEIAA. In view of the stand taken by the Ministry of Environment, Forest and Climate Change in their Office Memorandum dated 03.11.2023, the benefit of S.O. 1807 (E) dated 12.04.2022 is extended provisionally to the petitioners who have been issued Environmental WP(C) No.23309/2023 15 / 17 W.P.(C) Nos.22785/2023 & connected cases : 14 :
Clearances by DEIAAs between 15.01.2016 and 13.09.2018, and such Environmental Clearances have to be treated as valid up to 28.04.2024 or till orders are passed by SEIAA after reappraisal, whichever is earlier, subject to availability of project life as laid down in the Mining Plan approved and renewed by the competent authority and mineable reserves. All the respondent statutory authorities shall treat the Environmental Clearance issued by DEIAAs between 15.01.2016 and 13.09.2018 as valid up to 28.04.2024 or till orders are passed by SEIAA after reappraisal, whichever is earlier, subject to availability of project life as laid down in the Mining Plan approved and renewed by the competent authority and mineable reserves and on condition that the petitioners satisfy all other statutory requirements. It is made clear that the observations WP(C) No.23309/2023 16 / 17 W.P.(C) Nos.22785/2023 & connected cases : 15 :
herein are without prejudice to the contentions and proposal made by SEIAA, Kerala in their 115th meeting held on 30.06.2022 before the Ministry of Environment, Forest and Climate Change.
Post on 15.12.2023.
Sd/-
MURALI PURUSHOTHAMAN JUDGE SB WP(C) No.23309/2023 17 / 17 APPENDIX OF WP(C) 23309/2023 Exhibit P6 TRUE COPY OF THE NOTIFICATION S.O. 221 (E ) DATED 18.01.2021 ISSUED BY THE JOINT SECRETARY, MINISTRY OF ENVIRONMENT, FOREST AND CLIMATE CHANGE Exhibit P7 TRUE COPY OF THE NOTIFICATION G.O.(RT)NO.203/2021/ID DATED 12.2.2021 ISSUED BY THE INDUSTRIES DEPARTMENT Exhibit P8 TRUE COPY OF THE S.O.NO.1807(E) DATED 12.04.2022 ISSUED BY THE FIFTH RESPONDENT