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 0, Cited by 0] [Section 4] [Entire Act]

Union of India - Subsection

Section 4(1) in The Minerals (Evidence of Mineral Contents) Rules, 2015

(1)Where an application for grant of prospecting licence or mining lease to a holder of a reconnaissance permit or prospecting licence, as the case may be, has not been submitted before the 12th January, 2015, the holder of such permit or licence shall be deemed to have established the existence of mineral contents under sub-clause (i) of clause (b) of sub-section (2) of section 10A of the Act, if the holder has -
(a)In the case of grant of prospecting licence, -
(i)carried out Reconnaissance Survey (G4) to establish anomalous zones (areas) worthy of further exploration; and
(ii)prepared a geological study report conforming to Part IV of the Schedule and such geological study report has been submitted to the State Government;
(b)In the case of grant of mining lease, -
(i)carried out at least General Exploration (G2 level) over the area to establish Indicated Mineral Resource (332); and
(ii)prepared at least a Pre-Feasibility Study (F2) report to establish Probable Mineral Reserve (121 and 122) conforming to Part V of the Schedule, to plan mining operation for a period of five years from the date of commencement of the mining lease, and such report has been submitted to the State Government.