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 55, Cited by 0]

Madras High Court

Represented By Location Head vs State Of Tamil Nadu on 10 September, 2025

    2025:MHC:2296
                                                                                       W.A.Nos.1228 of 2023 etc. batch




                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                              Reserved on: 30.04.2025

                                            Pronounced on : 10.09.2025

                                                        CORAM :

                                  THE HONOURABLE DR.JUSTICEANITA SUMANTH
                                                    and
                                  THE HONOURABLE MR.JUSTICE C.KUMARAPPAN

                           WA.Nos.1228, 312, 1291, 310, 313, 314 & 315 of 2023 and
                              WA.Nos.432, 623, 433, 862, 757 & 624 of 2020 and
                                  WA.Nos.587, 1148, 265 & 270 of 2022 and
                                          WA.Nos.182 & 184 of 2021
                                                     and
                    WP.Nos.14229. 14221, 2686 & 14232 of 2021, 2636 of 2017, 24188 of 2013,
                                4341 of 2024, 2517 of 2018 and 13760 of 2025
                                                     and
                      CMP.Nos.3199, 3190, 12864, 3113, 12436, 3116 & 3215 of 2023 and
                      CMP.Nos.10041, 6643, 6639, 10719, 10720, 8603 & 8604 of 2020 and
                         CMP.No.24139 of 2024 and CMP.Nos.848 & 851 of 2021 and
                                        CMP.Nos.4181 & 7216 of 2022
                                                     and
                             WMP.Nos.4673, 4680, 7208, 4675 & 4677 of 2024 and
                     WMP.Nos.15143, 3016, 15126, 15128, 15139, 15141 & 15144 of 2021 and
                                    WMP.Nos.21351 & 19282 of 2019 and
                                   WMP.Nos.3072, 3071 & 3070 of 2018 and
                                          WMP.No.2588 of 2017 and
                                   WMP.Nos.15456, 15455 & 15454 of 2025
                                                     and
                             W.P.(MD)Nos.10012, 10014, 10013 & 10015 of 2025
                                                     and
                    WMP(MD)Nos.7465, 7451, 7471, 7469, 7463, 7462, 7461, 7460, 7459, 7464,
                                 7458, 7457, 7454, 7468, 7467 & 7466 of 2025


                W.A.No. 1228 of 2023:
                Vedanta Limited
                (the successor-in-interest of erstwhile
                  The Madras Aluminium Company Limited)


                1
https://www.mhc.tn.gov.in/judis              ( Uploaded on: 29/09/2025 04:56:27 pm )
                                                                                       W.A.Nos.1228 of 2023 etc. batch




                Represented by Location Head, Sridhar Subramanian
                Mettur Dam,
                Salem District 636 402.                                                  .. Appellant


                                                              vs

                1.State of Tamil Nadu
                  Through its Secretary
                  Mines and Minerals Department
                  Fort St.George, Chennai 600 009.

                2.The District Collector,
                  Salem District,
                  Tamil Nadu.                                                             .. Respondents


                Prayer: Appeal under Clause 15 of the Letters Patent to set aside order dated

                15.11.2022 made in W.P.No.24085 of 2017 on the file of this Court.


                         W.A.No./W.P.No.     For                     For Respondents
                                             Appellants/Petitioners
                         W.A.No.587     of   Mr.R.Sankara
                         2022, 862 of 2020   Narayanan,       Senior
                         and W.P.No.2636     Counsel
                         of 2017             Mr.Srinath Sridevan,
                                             Senior Counsel for
                                             Mr.AR.Ramanathan
                         W.A.No.24188 of     Mr.A.Saravanan
                         2013
                         W.A.Nos.310     to Mr.M.S.Krishnan,
                         314 of 2023        Senior Counsel for
                                            Mr.T.Balaji
                         W.P.No.2686     of Mr.K.Ramakrishna
                         2021               Reddy
                         W.A.Nos.182, 184 Mr.Rahul Balaji                          Mr.AR.L.Sundaresan,
                         of 2021, 432 of                                           Additional Solicitor
                         2020, 265 of 2022, Mr.Satish Parasaran,                   General assisted by
                         270 of 2022,757 of Senior Counsel for                     Ms.V.Sudha,



                2
https://www.mhc.tn.gov.in/judis              ( Uploaded on: 29/09/2025 04:56:27 pm )
                                                                                         W.A.Nos.1228 of 2023 etc. batch




                         2020 and 433 of       Mr.Rahul       Balaji Standing Counsel for
                         2020 W.P.No.2636      (W.A.Nos.432, 757 of R2
                         of 2017, 2686 of      2020)
                         2021 and 587 of
                         2022
                         W.A.Nos.623 and       Mr.Satish Parasaran, Mr.AR.L.Sundaresan,
                         624 of 2020           Senior Counsel for Additional Solicitor
                                               Mr.Rahul Balaji         General assisted by
                                                                       Mr.A.Kumaraguru,
                                                                       Senior Panel Counsel
                                                                       – R2
                         W.A.No.1228     of    Mr.Rahul Balaji         Mr.P.Wilson, Senior
                         2023                                          Counsel assisted by
                                                                       Mr.E.Vijay Anand,
                                                                       Additional
                                                                       Government Pleader
                                                                       and Mr.B.Vijay - R1
                         W.A.Nos.182      of                           Mr.P.Wilson, Senior
                         2021, 184 of 2021,                            Counsel assisted by
                         432, 433 of 2020                              Mr.E.Vijay Anand,
                                                                       Additional
                                                                       Government Pleader
                                                                       and Mr.B.Vijay - R1
                                                                       & R2
                         W.P.No.14232 of       Mr.Rahul         Balaji
                         2021          (all    (W.A.No.4341        of
                         respondents),         2024, 1291 of 2023,
                         W.A.No.1148 of        1148, 265, 270 of Mr.P.Wilson, Senior
                         2022     –    R1,     2022, W.P.Nos.14229, Counsel assisted by
                         W.A.No.265     of     14232, 14221 of 2021, Mr.E.Vijay Anand,
                         2022 – R1, R3 and     2517 of 2018, 13760 of Additional
                         R4, W.A.No.270 of     2025                    Government Pleader
                         2022 – R1, R2 &       W.P.(MD) Nos.10012 and Mr.B.Vijay
                         R4, W.A.No.310 of     to 10015 of 2025)
                         2023 – R1 & R3,
                         W.P.No.24188 of
                         2013 – R1 to R3,
                         W.A.No.313     of
                         2023 – R1 and R3,
                         W.P.No.2517    of
                         2018 – R1 and R2,


                3
https://www.mhc.tn.gov.in/judis                ( Uploaded on: 29/09/2025 04:56:27 pm )
                                                                                         W.A.Nos.1228 of 2023 etc. batch




                         W.A.No.862      of
                         2020 – R1 & R3,
                         W.P.No.14221 of
                         2021 – R1 to R3,
                         W.P.No.14229 of
                         2021 – R1 to R3,
                         W.P.No.13760 of
                         2025 – R1 to R3,
                         W.P.No.2636     of
                         2017 - R1 to R5,
                         W.P.No.2686     of
                         2021 – R2 and R3,
                         W.A.No.1291 of
                         2023 – R1 & R2,
                         W.A.No.587      of
                         2022 – R1, R3 &
                         R4, W.A.No.623 of
                         2020     –     R1,
                         W.A.Nos.312      &
                         314 of 2023 – R1
                         & R3, W.A.No.315
                         of 2023 – R2 and
                         R3, W.A.No.757 of
                         2020     –     R1,
                         W.P.No.4341     of
                         2024 – R1 to R4,
                         W.P.(MD)
                         Nos.10012        to
                         10015 of 2025 – all
                         respondents




                4
https://www.mhc.tn.gov.in/judis                ( Uploaded on: 29/09/2025 04:56:27 pm )
                                                                                            W.A.Nos.1228 of 2023 etc. batch




                                                  COMMON JUDGMENT

(Per :- Dr. ANITA SUMANTH.,J) This common order disposes 32 matters, 19 Writ Appeals and 13 Writ Petitions, nine pertaining to the Principal seat and four pertaining to the Madurai Bench.

2. The Writ Appeals challenge various orders of the Writ Court, the first of which has been passed in the case of State of Tamil Nadu and others V. Dalmia Cements (Bharath) Ltd. and others1. In all the writ petitions, the prayers were either for Writs of Certiorari or Certiorarified Mandamus challenging the demands raised by the respondents under the provisions of Section 72 of the Mineral Concession Rules, 1960 (in short ‘Rules’) in relation to levy of surface compensation to the State, in respect of the mines operated by the appellants/petitioners.

3. In all cases, it is the private party/lessee, which is the petitioner/appellant before us, and by and large, the State has been arrayed as the first respondent and the Revenue authorities of the respective Districts have been arrayed as the subsequent respondents.

4. The detailed submissions of Mr.R.Sankara Narayanan and Mr.Srinath Sridevan, learned Senior Counsel, both appearing for Mr.AR.Ramanathan, Mr.M.S.Krishnan, learned Senior Counsel appearing for Mr.T.Balaji, Mr.Satish 1 W.P.Nos.4373 of 2000 dated 20.11.2019 5 https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/09/2025 04:56:27 pm ) W.A.Nos.1228 of 2023 etc. batch Parasaran, learned Senior Counsel appearing for Mr.Rahul Balaji and Mr.K.Ramakrishna Reddy, all speaking for the petitioners/appellants are summarised in the following paragraphs.

5. The appellants/petitioners have been leased lands for exploitation of minerals, such as Bauxite and limestone. They are subject to various levies under the provisions of the Mines and Minerals (Development and Regulation) Act, 1957 (in short ‘Act’), being Royalty under Section 9, Dead Rent under Section 9-A and remittance to the District Mineral Foundation under Section 9- B, and National Mineral Exploration Trust under Section 9-C.

6. Section 13 provides for the framing of Rules and clauses (i) and (j) of Section 13(2) provide for the payment of compensation only in the case of third parties and not to the Government.

7. According to the appellants/petitioners there are two kinds of leases that are executed, one with private parties and the second with the State. The procedure envisaged for execution of leases in both cases is different, and only in the case of a private patta holder, will include an agreement with the occupier of that land as well. Taking us in detail through the scheme of the Act and Rules, the appellants dilate upon Rule 72 which is the subject matter of interpretation in the present Writ Appeals/ Writ Petitions.

8. They point out that this Rule deals with the payment of compensation to the owner of surface rights. Thus, and according to them, the Rule relates 6 https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/09/2025 04:56:27 pm ) W.A.Nos.1228 of 2023 etc. batch only to private patta lands and not Government lands. The Rule is specific to an occupier of surface of the land and since the Government cannot be envisaged as the occupier of its own land, Rule 72, evidently, is not intended to apply to the Government at all. This is the first limb of argument on behalf of the appellants/petitioners.

9. This argument is countered by Mr.P.Wilson, learned Senior Counsel assisted by Mr.E.Vijay Anand, learned Additional Government Pleader and Mr.B.Vijay, learned counsel for the State, who states that no such distinction is envisaged between poramboke and patta lands. A reading of the provisions would make it very clear that the charges thereunder, for Royalty, Dead Rent, Water charges, Surface Rent and Compensation, are envisaged in the case of all lessors, be it the State or private parties.

10. In fact, accepting this argument would lead to discrimination qua the State, which certainly cannot be the intention of the Statute. Mr.Wilson would argue that the enactment has to be read as a whole and the appellants/petitioners should not be permitted to cherry-pick the provisions as this would lead to a distorted interpretation of the Statute.

11. An alternate contention raised by the appellants/petitioners in all cases is that the computation of the compensation has absolutely no basis. Rule 72(2) and (3) provide for the manner of computation of the annual compensation in the case of agricultural and non-agricultural lands respectively. 7 https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/09/2025 04:56:27 pm ) W.A.Nos.1228 of 2023 etc. batch The demands raised in the present case make it clear that no proper methodology has been followed, and, in any event, the method stipulated under the Statute has been given a go-by.

12. Our attention is taken to various Government Orders issued over the years to illustrate that even the authorities had had no clarity in this regard and it is only by way of a recent Government Order that the authorities have stipulated a tentative method of computation of the compensation. Since the Statute and Rules are very clear on how the compensation is to be computed, there can be no two opinions on the methodology to be adopted.

13. Mr.Wilson, for his part, would defend the computation, making a comparison with the methodology set out under the Rent Control Act. He would argue that the computation is not arbitrary and some rationale has been followed. In matters such as these, he emphasizes that only the decision- making process could be challenged and not the decision itself. Hence, there is no avenue for the appellants/petitioners to challenge the demands as there is no legal infirmity that has been made out in the decision-making process.

14. To this, the appellants/petitioners would highlight that not even an opportunity of hearing was granted to them, and hence, the impugned demands are also in gross violation of the principles of natural justice.

15. This submission has really not been countered by the Respondents, and no records have been produced to establish that the appellants/petitioners 8 https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/09/2025 04:56:27 pm ) W.A.Nos.1228 of 2023 etc. batch have been heard prior to raising of the impugned demands.

16. Incidentally, Mr.Wilson will also draw our attention to an order dated 04.01.2023 passed in W.P.Nos.30561 to 30564 of 2012 by one of us (Dr.Anita Sumanth,J), which, according to him, remains unchallenged. The text of that order is as follows:

The State of Tamil Nadu has challenged orders passed by Secretary to Government, Ministry of Mines / R2 in all W.P.s in terms of Rule 72 of the Mineral Concession Rules, 1960. This issue has been decided in a batch of writ petitions wherein also the petitioner is the State of Tamil Nadu, by order of this Court in W.P.No.4373 of 2000 and Batch on 20.11.2019, in favour of the State.
2.At para 29 of the order, the learned Single Judge states as follows:
“29. The Revisional Authority, whose order is questioned in some of the writ petitions, has concluded that what is sought to be protected by framing the Rules is the surface right of a private land holder has to be compensated as such land owner might be deprived of putting such land for any other alternative purpose. I am unable to accept such a conclusion arrived at by the Revisional Authority. When the private land of an individual, which was leased out, will be subjected to damage warranting payment of compensation for depriving the land owner to put it to any other alternative use, the same yardstick has to be equally applied to the lands which are classified as government poromboke lands. Equally, the Government also will be deprived of using the land for any other alternative use due to intense mining of the land. Therefore, reasoning assigned by the revisional authority that by reason of damage caused to the surface of the government poromboke land, no third party will be prejudicially affected cannot be sustained. Therefore, the order passed by the Revisional Authority, which are impugned in the writ petitions filed by the State are not 9 https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/09/2025 04:56:27 pm ) W.A.Nos.1228 of 2023 etc. batch sustainable and they are liable to be set aside.”
3.Consequent upon the order passed by the Secretary to Government, demands had also been raised on several license holders which have come to be challenged by them by way of writ petitions. In one such writ petition filed by Madras Cements Limited in W.P.No.28975 of 2011, the ratio of order dated 20.11.2019 has been applied, and the demand was confirmed. The license holders are stated to be before the Division Bench by way of writ appeal. Hence, impugned order dated 20.10.2011 is quashed and these writ petitions are allowed. No costs.

Consequently, connected miscellaneous petitions are closed.

17. The Registry informs us that the aforesaid order has been challenged in two instances and are pending at condone delay stage (CMP Nos.9717 and 9719 of 2024 in W.A.SR.Nos.50077 and 50078 of 2024).

18. Mr.AR.L.Sundaresan, learned Additional Solicitor General, assisted by Ms.V.Sudha, learned Standing Counsel and Mr.A.Kumaraguru, learned Senior Panel Counsel appearing for the Union have advanced brief submissions, sailing with, and in support of the appellants/petitioners. They would point out that both the Act as well as the Rules are Central Legislations and hence it is the interpretation of the Centre of those provisions, that should prevail.

19. Since it is the State Government that has issued the licence, it is bound by the conditions enumerated under that licence alone and there is no justification for the levy of compensation under Rule 73 by the State. The aforesaid view has been taken by the Revisional Authority exercising power Section 30 of the Act in the case of some of the Petitioners, and the Union 10 https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/09/2025 04:56:27 pm ) W.A.Nos.1228 of 2023 etc. batch stands by its decision in those orders.

20. On one of the earlier hearings, the First Bench of this Court, before which this batch of matters had been listed, had sought information/clarification from the Centre as to the number of States where surface compensation was being demanded by the State from the lessees.

21. Three affidavits have been filed, two dated 11.06.2024 and 30.04.2025 by ACC Limited, appellant in W.A.Nos.862 of 2020 and 587 of 2022 and W.P.Nos.2636 of 2017 and 8619 of 2025, and one by Dalmia Cement (Bharat) Ltd., appellant in W.A.No.182 of 2021 and W.P.No.7896 of 2001 dated Nil June, 2022, to the effect that the States of Rajasthan, Madhya Pradesh, Maharashtra, Odisha, Jharkhand, Chhattisgarh, Andhra Pradesh and Karnataka, where also they operate and manage mines with licence agreements similar to the present instances, have not demanded surface compensation in respect of Government lands.

22. Though this Court was hopeful that the Union would provide complete information in this regard, in relation to other States as well, the Union has merely stated that it is not in possession of such information. Hence, as on date, there are eight States/Union Territories that do not demand surface compensation from the lessees.

23. Mr.Wilson would have the last word, objecting on two counts to Mr.Sundaresan’s reliance upon the order of the Revisional Authority. Firstly, 11 https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/09/2025 04:56:27 pm ) W.A.Nos.1228 of 2023 etc. batch he would state that the Revisional Authority has misinterpreted the provisions of the Act and the Rules. Secondly, he states that there is no merit in the Revisional Authority defending his own order, and the same could only be tested either by a superior authority or a Constitutional Court.

24. Reliance has been placed by the appellants on the following decisions:

(Mr.M.S.Krishnan, Senior Counsel)
1. Bimal Chandra Banerjee v. State of Madhya Pradesh etc.,2
2. Sukhdev Singh and Others v. Bhagatram Sardar Singh Raghavanshi and another3
3. State of Karnataka and Another v. H.Ganesh Kamath and others4
4. General Officer Commanding-in-Chief and Another v. Dr.Subhash Chandra Yadav and Another5
5. Additional District Magistrate (Rev.) Delhi Admn. v Siri Ram6
6. St.Johns Teachers Training Institute v. Regional Director, National Council for Teacher Education and Another7
7. Kerala State Electricity Board and Others v Thomas Joseph Alias Thomas M.J. and others8
8. M/s.Misrilall Jain & Sons & Anr. v. State of Jharkhand &Ors.9
9. Raichurmatham Prabhakar and Another v. Rawatmal Dugar10
10.Union of India v. Sankalchand Himatlal Sheth and Another11
11.Delhi Airtech Services Private Limited and Another v. State of Uttar Pradesh and another12
12.Reserve Bank of India and Others v. Peerless General Finance and Investment Company Ltd. and Another13 2 1970 (2) SCC 467 3 (1975) 1 SCC 421 4 (1983) 2 SCC 402 5 (1988) 2 SCC 351 6 (2000) 5 SCC 451 7 (2003) 3 SCC 321 8 (2023) 11 SCC 700 9 2011 SCC OnLineJhar 858 10 (2004) 4 SCC 766 11 (1977) 4 SCC 193 12 (2011) 9 SCC 354 13 (1996) 1 SCC 642 12 https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/09/2025 04:56:27 pm ) W.A.Nos.1228 of 2023 etc. batch
13.D.K.Trivedi & Sons and others v. State of Gujarat and Others14
14.State of T.N. v. M.P.P.Kavery Chetty15
15.Jitendra Singh & Another v. State of M.P. & Others16
16.S.N.Sundersen and Co.Katni v. The State of Madhya Pradesh and another17
17.M/s.J.K.Cement (Western) Limited, Bagalkot v. The State of Karnataka, Department of Industries and Commerce and Another18
18.Industrial Supplies Pvt. Ltd. and Another v. Union of India and Others19
19.India Cements Ltd. and others v. State of Tamil Nadu and others20 (Mr.SrinathSridevan, Senior Counsel)
1.Jitendra Singh & anr. V. State of M.P. &ors.21
2.D.K.Trivedi & Sons and others v. State of Gujarat and Others22
3.A.P.Small Scale Granite Industries Association v. The Government of A.P.Industries & Commerce (mines) & others23
4.M/s.J.K.Cement Limited v. The State of Karnataka, rep. By its Principal Secretary, Commerce and Industries Department and Others24
5.Mineral Area Development Authority & Anr. V. M/s.Steel Authority of India & Anr. etc.25
6.Divisional Controller, Karnataka State Road Transport Corporation v.

Mahadeva Shetty26

7.Patel Gordhandas Hargovindas and Others v. Municipal Commissioner, Ahmedabad and Another27

8.Durga Prasad v. Union of India and Others28

9.Dalmia Cements (bharat) Limited v. State of Tamil Nadu and Ors.29

10.Theivu Pandithan and Another v. Secretary of State for India30 14 (1986) (Supp) SCC 20 15 (1995) 2 SCC 402 16 I.L.R. (2009) M.P.,1683 17 AIR 1963 MP 213 18 I.L.R. (2021) Kar 2935 19 (1980) 4 SCC 341 20 (1990) 1 SCC 12 21 I.L.R. [2009] M.P., 1683 22 (1986) (Supp) SCC 20 23 2002 (5) ALD 707 24 I.L.R. (2020) Kar 519 25 (2024) 10 SCC 1 26 (2003) 7 SCC 197 27 1963 SCC OnLine SC 57 28 2000 (53) DRJ (DB) 29 MANU/TN/5797/2024 30 1898 ILR 21 Mad 433 (FB) 13 https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/09/2025 04:56:27 pm ) W.A.Nos.1228 of 2023 etc. batch

11.The Secretary of State for India in Council v. Raghunatha Tathachariar31

12.The Secretary of State for India in Council v. Sri Kuthalanathaswami Temple32

13.Subburaj v. The District Collector, Madurai District, Madurai and others33

14.Industrial Supplies Pvt. Ltd. and Another v. Union of India and Others34

15.Divisional Controller, KSRTC v. Mahadeva Shetty and Another35

16.India Cement Ltd. and Others v. State of Tamil Nadu and Others36

17.D.K.Trivedi & Sons and Others v. State of Gujarat and Others37

18.Surajdin Laxmanlal v. State of M.P., Nagpur and others38

19.H.R.Rama Rao (died) his L.Rs. HR Venkamma and others v. The Collector, Chittoor and another39

20.Sarah Mathew v. Institute of Cardio Vascular Diseases by its Director Dr.K.M.Cherian and others40

21.M/s.Dwarkadas Marfatia and Sons v. Board of Trustees of the Port of Bombay41 Mr.SathishParasaran(Senior Counsel)

1. State of Rajasthan and another v J.K.Synthetics Limited and another42 (Mr.Rahul Balaji)

1.M/s.Misrilall Jain & Sons & Anr. v. State of Jharkhand &Ors.43

2.Raichurmatham Prabhakar and Another v. Rawatmal Dugar44

3.Union of India v. Sankalchand Himatlal Sheth and Another45

4.Delhi Airtech Services Private Limited and Another v. State of Uttar Pradesh and another46

5.Reserve Bank of India and Others v. Peerless General Finance and 31 1915 ILR 38 Mad 108 32 AIR 1928 Mad 1176 33 2014 SCC OnLine Mad 6498 34 (1980) 4 SCC 341 35 (2003) 7 SCC 197 36 (1990) 1 SCC 12 37 1986 (Supp) SCC 20 38 1959 SCC OnLine MP 19 39 1957 SCC OnLine AP 207 40 (2014) 2 SCC 62 41 (1989) 3 SCC 293 42 (2011) 12 SCC 518 43 2011 SCC OnLineJhar 858 44 (2004) 4 SCC 766 45 (1977) 4 SCC 193 46 (2011) 9 SCC 354 14 https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/09/2025 04:56:27 pm ) W.A.Nos.1228 of 2023 etc. batch Investment Company Ltd. and Another47

6.D.K.Trivedi & Sons and others v. State of Gujarat and Others48

7.State o T.N. v. M.P.P.Kavery Chetty49

8.Jitendra Singh &anr. V. State of M.P. &ors.50

9.S.N.Sundersen and Co.Katni v. The State of Madhya Pradesh and another51

10.M/s.J.K.Cement (Western) Limited, Bagalkot v. The State of Karnataka, Department of Industries and Commerce and Another52

11.Industrial Supplies Pvt. Ltd. and Another v. Union of India and Others53

12.India Cement Ltd. and others v. State of Tamil Nadu and others54

25. Mr.Wilson, for his part, relies on the following decisions:

1. Mineral Area Development Authority and Ors. vs. Steel Authority of India and Ors55
2.Sultana Begum v Prem Chand Jain56
3. Balasinor Nagrik Cooperative Bank Ltd v Babubhai Shankerlal Pandya & Ors57
4. Delhi Airtech Services (P) Ltd v State of U.P and anr58
5. Mahadeolal Kanodia v Administrator-General of West Bengal59
6. The State of West Bengal v Anwar Ali Sarkar60
7. Mohammad Shujat Ali &Ors v Union of India &Ors61

26. We have heard all learned counsel and have perused the material papers.

27. The appellants/petitioners are all licence holders under the provisions 47 (1996) 1 SCC 642 48 (1986) (Supp) SCC 20 49 (1995) 2 SCC 402 50 I.L.R. [2009] M.P., 1683 51 AIR 1963 MP 213 52 I.L.R. (2021) Kar 2935 53 (1980) 4 SCC 341 54 (1990) 1 SCC 12 55 2024 (10) SCC 1 56 (1997) 1 SCC 373 57 (1987) 1 SCC 606 58 (2011) 9 SCC 354 59 AIR 1960 SC 936 60 (1952) 1 SCC 1 61 (1975) 3 SCC 76 15 https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/09/2025 04:56:27 pm ) W.A.Nos.1228 of 2023 etc. batch of the Act read with the Rules. They operate mines in the State of Tamil Nadu and the State Government has executed mining leases in the Forms provided under the Rules. The questions for consideration are two-fold:

i) Whether the State Government is entitled, in terms of Section 24-A of the Act read with Rule 72 of the Rules, to demand surface compensation from the operators of mining lease on poramboke lands and
ii) If the answer to Issue (i) is in the affirmative, is the computation of demand of surface compensation in line with the prescription of Rule 72(2) and (3) of the Rules and in line with the principles of natural justice.

28. The Mines and Minerals (Development and Regulation) Act, 1957 (in short ‘Act’), and the Mineral Concession Rules, 1960 (in short ‘Rules’) provide for regulations in regard to mines and minerals by the Union. The scheme of the Act and the Rules are comprehensive and address all stages of the activity of development of mines, from the initial stages of reconnaissance and prospecting onwards. All the appellants/petitioners before us are past the stage of reconnaissance operations, and have entered into mining leases with the State Government.

29. The lease agreements provide for payment of various charges, such as Royalties, Dead Rent and Water Charges. The lease deeds in the case of all appellants/petitioners we are told, are identical in their import, barring the details of the parties and the specifics of the lands and connected details. 16 https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/09/2025 04:56:27 pm ) W.A.Nos.1228 of 2023 etc. batch

30. The mining lease is granted pursuant to a Government Order, the annexure to which contains the survey numbers of lands for which the lease is to be executed. The District Collector is to take action in terms of that Government Order, for execution of the lease deed.

31. Our attention has been drawn to the lease deed executed in the case of Chettinad Cement Corporation, supplied under an additional typed set dated 08.04.2025, and we extract the relevant clauses in that lease deed as being representative of the agreements in all cases. The mining lease is in the form of Government Order (in this case G.O.Ms.No.22 dated 09.01.1989). Paragraph 6, which stipulates the rates, reads as follows:

Government of Tamil Nadu Abstract Mines and Minerals –Mining lease—Limestone—Anna District, Vedasandur Taluk, Karikali village – Over an extent of 310.07 acres – Application of Tvl.Chettinad Cement Corporation Limited, Madras – Sanctioned.
-----------------------------------------------------------------------------------
                                                   Industries (D2) Department
                          G.O.Ms.No.22                                                 Dated 9-1-1989

                          Read the following:
                                ..................

6.The rates of royalty dead rent, and surface rent shall be as follows:-
Royalty Limestone : Rs.10 per tonne Dead rent 1st year of the lease Nil nd th 2 to 5 year of lease Rs.30 per hectare per annum 17 https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/09/2025 04:56:27 pm ) W.A.Nos.1228 of 2023 etc. batch 6th to 10th year of the Lease Rs.60 per hectare per annum.
                                  11th year of the lease         Rs.90 per hectare
                                  and onwards                    per annum.

Surface rent and water rate: At such rates as the land revenue and cesses assessable on the land are paid.
32. The Government Order and the Lease Deed refer to rates of Royalty, Dead Rent, Surface Rent and Water Rate, and there is no reference herein to surface compensation or any compensation, for that matter, in terms of Sections

9 and 9-A, that address respectively, the question of Royalties in respect of mining leases and Dead rent to be paid by the lessee. All appellants/petitioners confirm that necessary remittances to the District Mineral Foundation and National Mineral Exploitation Trust in terms of Section 9-B and 9-C of the Act have been made and the State does not dispute this position.

33. The thrust of the argument of the Petitioners’ submissions is thus, that the Act envisages a different approach when it comes to surface compensation qua the State, and that compensation has been contemplated only qua private parties. This submission is premised upon the use of the word ‘occupier’ in some of the provisions. We now proceed to examine the relevant statutory provisions and rules to test this submission.

34. The first of these is Section 18-A of the Act, which deals with the power to authorise the GSI to make investigation. That provision states that, 18 https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/09/2025 04:56:27 pm ) W.A.Nos.1228 of 2023 etc. batch where the Central Government believes that it is necessary to collect precise information with regard to the availability of mineral in any land in relation to which prospecting licence or mining lease has been granted, the GSI may be authorised to carry out detailed investigations for the purpose of obtaining necessary information, after consultation with the State Government that has granted the licence/lease.

35. On the issuance of authorisation as aforesaid, the GSI is authorised to embark on such assignment and may proceed to carry out various operations on the land in question. The provision is extracted below:

18-A. Power to authorise Geological Survey of India, etc., to make investigation.
(1)........
(2)........
(a) to enter upon such land,
(b) to dig or bore into the sub-soil,
(c) to do all other acts necessary to determine the extent of any mineral available in or under such land,
(d) to set out boundaries of the land in which any mineral is expected to be found,
(e) to mark such boundaries and line by placing marks,
(f) where otherwise the survey cannot be completed on the boundaries and line marked, to cut down and clear away any part of any standing crop, fence or jungle:
Provided that no such authority or agency shall enter into any building or upon any enclosed Court or garden attached to a dwelling-house (except with the consent of the occupier thereof) without previously giving such occupier at least seven days’ notice in writing of its intention to do so.

36. The proviso makes it clear that the GSI or any agency shall enter into the building or upon the enclosed Court or the garden attached to a dwelling 19 https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/09/2025 04:56:27 pm ) W.A.Nos.1228 of 2023 etc. batch house only with the consent of the occupier, for which purpose the occupier should be issued at least seven days’ notice in writing of their intention.

37. The question that would arise is as to whether the State would fall within the ambit of ‘occupier’ as referred to in Section 18A above. The proviso refers to a building or dwelling house with garden attached, and either of the aforesaid could technically be in occupation of either the Government or a private party. However, since the GSI would embark upon the operations only after consultations with the State Government, the consent of the State, even in a situation where it is the occupier of the building/house, would not arise.

38.Section 24-A which deals with the rights and liabilities of a holder of mineral concession, talks about compensation to be paid for loss or damage which is likely to arise or as arising from, or in consequence of the reconnaissance, mining or prospecting operations and reads as follows:

24-A Rights and liabilities of a holder of mineral concession-
(1) On the issue of a mineral concession under this Act and the rules made thereunder, it shall be lawful for the holder of such permit, licence or lease, his agents or his servants or workmen to enter the lands over which such permit, lease or licence had been granted at all times during its currency and carry out all such reconnaissance, prospecting or mining operations as may be prescribed:
Provided that no person shall enter into any building or upon an enclosed Court or garden attached to a dwelling-house (except with the consent of the occupier thereof) without previously giving such occupier at least seven days’ notice in writing of his intention to do so.
(2) The holder of a mineral concession referred to in sub-section (1) shall be liable to pay compensation in such manner as may be prescribed to the occupier of the surface of the land granted under 20 https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/09/2025 04:56:27 pm ) W.A.Nos.1228 of 2023 etc. batch such permit, licence or lease for any loss or damage which is likely to arise or has arisen from or in consequence of the reconnaissance, mining or prospecting operations.
(3) The amount of compensation payable under sub-section (2) shall be determined by the State Government in the manner prescribed.

39. Section 24-A(2) enables the payment of compensation to the occupier of the surface of the land for loss or damage which is likely to arise, or has arisen as a consequence from the mining operations, and makes no distinction between poramboke and private lands. Coming to the Rules, Rule 22 provides for applications for grant of mining lease, and is, to the extent relevant to this case, extracted below:

22. Applications for grant of mining leases :- (1) An application for the grant of a mining lease in respect of land in which the minerals vest in the Government shall be made to the State Government in Form I through such officer or authority as the State Government may specify in this behalf.

(2) Omitted.

(3) (i) Every application for the grant or renewal of a mining lease shall be accompanied by –

(a) a non-refundable fee of two thousand and five hundred rupees;

(b) Omitted.

(c) Omitted.

(d) a valid clearance certificate, in the form prescribed by the State Government on payment of mining dues, such as, royalty or dead rent and surface rent payable under the Act or the rules made thereunder, from that Government or any officer or authority authorised by that Government in this behalf :

.......
(f) an affidavit stating that the applicant has –
(i) filed up-to-date income-tax returns;
(ii) paid the income-tax assessed on him; and
(iii) paid the income-tax on the basis of self-assessment as provided in the Income-tax Act, 1961;
21

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/09/2025 04:56:27 pm ) W.A.Nos.1228 of 2023 etc. batch

(g) an affidavit showing particulars of area mineral-wise in the State, which the applicant or any person jointly with him –

(i) already holds under a mining lease;

(ii) has already applied for but not granted;

(iii) being applied for simultaneously;

(h) a statement in writing that the applicant has, where the land is not owned by him, obtained surface rights over the area or has obtained the consent of the owner for starting mining operations :

Provided that no such statement shall be necessary where the land is owned by the Government :
Provided further that the consent of the owner for starting mining operations in the area or part thereof may be furnished after execution of the lease deed but before entry into the said area: Provided also that no further consent would be required in the case of renewal where consent has already been obtained during grant of the lease.
(i a) The State Government may, for reasons to be recorded in writing, relax the provision of sub-clause (d) of clause (i).
(ii) Every application for the grant of a mining lease shall in addition to those specified in clause (i) be accompanied by a deposit of one thousand rupees for meeting the preliminary expenses in connection with the grant of the mining lease :
Provided that the applicant shall deposit such further deposit as may be asked for by the State Government, within one month from the date of demand of such deposit.
(4) The applicant shall submit a mining plan, duly approved by the Central Government or by an officer duly authorised by the Central Government, to the State Government to grant mining lease over that area.

40. Rule 22(3)(h) stipulates the ingredients for an application for grant or renewal of mining lease, and requires a statement in writing that the applicant has, where the land is not owned by him, obtained surface rights over the area or has obtained consent of the owner for starting mining operations.

41. Such consent is only required in a case where the aforesaid operations are to be carried out on private patta land and thus the proviso beneath Rule 22 https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/09/2025 04:56:27 pm ) W.A.Nos.1228 of 2023 etc. batch 22(3)(h) clarifies that no such statement is necessary where the land is owned by the Government. Thus, there is an understanding that the State has sovereign and total rights over poramboke land, which include surface rights, to the exclusion of all other parties.

42. We now come to Rule 27 which states that every mining lease shall be subject to various conditions. Rule 27 applies in the case of all mining leases as it states that ‘every mining lease’ shall be subject to the following conditions.Clauses (c), (d) and (j) of Rule 27(1) are relevant and relate to annual dead rent, surface rent and water rate, not exceeding the land revenue, water and cesses assessable on the land and the maintenance of accurate records of all trenches, pits and drillings made in the course of mining operations for inspection. Rule 27(1)(t) stipulates that the lessee shall pay to the occupier of the surface of the land, such compensation as may be payable under these Rules.

43. The above clauses of Rule 27(1) are extracted below:

27. Conditions.- (1) Every mining lease shall be subject to the following conditions :-
..........
..........
(c) the lessee shall pay, for every year, except the first year of the lease, such yearly dead rent [at the rates specified in the Third Schedule] [of the Act] and if the lease permits the working of more than one mineral in the same area [the State Government shall not charge separate dead rent in respect of each mineral]:
Provided that the lessee shall be liable to pay the dead rent or royalty in respect of each mineral whichever be higher in amount but not 23 https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/09/2025 04:56:27 pm ) W.A.Nos.1228 of 2023 etc. batch both;
(d) the lessee shall also pay for the surface area used by him for the purposes of mining operations, surface rent and water rate at such rate, not exceeding the land revenue, water and cesses assessable on the land, as may be specified by the state Government in the lease;

....

(j) the lessee shall keep accurate records of all trenches, pits and drillings made by him in the course of mining operations carried on by him under the lease, and shall allow any officer authorised by the Central or the State Government to inspect the same. Such records shall contain the following particulars, namely :-

(a) the sub-soil and strata through which such trenches, pits or drillings pass;
(b) any mineral encountered;
(c) such other particulars as the Central or the State Government may, from time to time, require;
....
(t) the lessee shall pay to the occupier of the surface of the land such compensation as may become payable under these rules;

44. Rule 27(2) adumbrates those contingencies that may be provided for in the case of the State Government and the only reference therein in relation to compensation is towards damage to the land covered by the lease. According to the appellants/petitioners, the term ‘occupier’ cannot include State, as the State is not an occupier but is the owner of the poramboke lands which are the subject matter of Writ Appeals/Writ Petitions. The Petitioners have hence argued that the question of compensation has not been contemplated in cases where the leases are on Government lands, and as a sequitur, such levy, of compensation, would stand attracted only in cases of lease on private lands.

45. Rule 72 reads as follows:

24

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/09/2025 04:56:27 pm ) W.A.Nos.1228 of 2023 etc. batch “72. Payment of compensation to owner of surface right etc:-
(1) The holder of a reconnaissance permit or prospecting licence or mining lease shall be liable to pay to the oc­ cupier of the surface of the land over which he holds the reconnaissance permit or prospecting licence or as the case may be, the mining lease, such annual compen­ sation as may be determined by an officer appointed by the State Government by notification in this behalf in the manner provided in sub-rules (2) to (4). (2) In the case of agricultural land, the amount of annual compensation shall be worked out on the basis of the average annual net income from the cultivation of simi­ lar land for the previous three years.
(3) In the case of non-agricultural land, the amount of an­ nual compensation shall be worked out on the basis of average annual letting value of similar land for the pre­ vious three years.
(4) The annual compensation referred to in sub-rule(1) shall be payable on or before such date as may be spec­ ified by the State Government in this behalf.’

46. Rule 72 provides for the payment of compensation to an ‘occupier’ of the land. The execution of a lease deed is in Form K as per Rule 31. Form K comprises recitals, Part I being the Schedule of area over which the lease extends, Part II dealing with liberties, powers and privileges to be exercised and enjoyed by the lessee/lessees subject to the restrictions and conditions that are contained in Part III, Part IV being the liberties, powers and privileges reserved to the State Government, Part V being rents and royalties reserved by the lease, Part VI being the provisions relating to rents and royalties, Part VII being covenants of lessee/lessees, Part VIII being covenants of the State Government and Part IX being general provisions.

25 https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/09/2025 04:56:27 pm ) W.A.Nos.1228 of 2023 etc. batch

47. We have gone through Form K carefully and those portions of the Form as are relevant to this case, are extracted below:

FORM K MINING LEASE (See rule 31) .........
Part II LIBERTIES, POWERS AND PRIVILEGES TO BE EXERCISED AND ENJOYED BY THE LESSEE/LESSEES SUBJECT TO THE RESTRICTIONS AND CONDITIONS IN PART III ...........
To enter upon land and search for, win, work, etc.
1.Liberty and power at all times during the term hereby demised to enter upon the said lands and to search for mine, bore, dig, drill for, win, work, dress process, convert, carry away and dispose of the said mineral/minerals.
2.Liberty and power for or in connection with any of the purposes mentioned in this part to sink, drive, make, maintain and use in the said lands and pits, shafts, inclines, drifts, levels, waterways, airways and other works (and to use, maintain deepen or extend any existing works of the like nature in the said lands).

To bring and use machinery equipment, etc. ............

PART III RESTRICTIONS AND CONDITIONS AS TO THE EXERCISE OF THE LIBERTIES POWERS AND PRIVILEGES IN PART II .............

PART IV LIBERTIES, POWERS AND RIVILEGES RESERVED TO THE STATE GOVERNMENT .............

PART V 26 https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/09/2025 04:56:27 pm ) W.A.Nos.1228 of 2023 etc. batch RENTS AND ROYALTIES RESERVED BY THIS LEASE ...................

PART VI PROVISIONS RELATING TO THE RENTS AND ROYALTIES ................

PART VII THE COVENANTS OF THE LESSEE/LESSEES ................

4.The lessee/lessees shall make and pay such reasonable satisfaction and compensation as may be assessed by lawful authority in accordance with the law in force on the subject for all damage, injury or disturbance which may be done by him/them in exercise of the powers granted by this lease and shall indemnify and keep indemnified fully and completely the State Government against all claims which may be made by any person or persons in respect of any such damage, injury or disturbance and all costs and expenses in connection therewith.

To secure and keep in good conditions pits, shafts, etc.

5. The lessee/lessees shall during the subsistence of this lease well and sufficiently secure and keep open with timber or other durable means all pits, shafts and workings that may be made or used in the said lands and make and maintain sufficient fences to the satisfaction of the State Government round every such pit, shaft or working whether the same is abandoned or not and shall during the same period keep all workings in the said lands except such as may be abandoned accessible free from water and foul air as far as possible. ............

9.The lessee/lessees shall report to the State Government the discovery in the leased area of any mineral not specified in the lease within sixty days of such discovery along with full particulars of the nature and position of each such find. If any mineral not specified in the lease is discovered in the leased area, the lessee/lessees shall not win and dispose of such mineral unless such mineral is included in the lease or a separate lease is obtained therefor.

To keep records and accounts regarding production and employees etc. .............

11-D.The lessee shall pay compensation to the occupier of the land on the date and in the manner laid down in these rules. .................

To pay compensation for injury of third parties

15.The lessee/lessees shall make and pay reasonable satisfaction and 27 https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/09/2025 04:56:27 pm ) W.A.Nos.1228 of 2023 etc. batch compensation for all damage, injury or disturbance or person or property which may be done by or on the part of lessee/lessees in exercise of the liberties and power granted by these presents and shall at all times save harmless and keep indemnified the State Government from and against all suits. claims and demands which may be brought or made by any person or persons in respect of any such damage, injury or disturbance.

.................

PART VIII THE COVENANTS OF THE STATE GOVERNMENT .................

PART IX GENERAL PROVISIONS ..................

(emphasis in bold, ours)

48. In the case of Madras Cement Limited, the Revisional Authority under the Act has passed Final Order No.190 of 2000 dated 29.11.2000 under Section 30 of the Act accepting the argument of Madras Cement Limited that no compensation is payable by the holder of mining rights to the State under Rule 72, and the operative portion of that order reads as follows:

‘12.We proceed to examine this issue in detail.
13.The contention of the petitioner is that in case of Government poramboke lands only surface rent can be charged by the State Government under Rule 27(1)(d) of the Rules and the State Government cannot levy any compensation under Rule 72 of the Rules in case of such poramboke lands.
14.The contention of the State Government is that Rule 72 of the Rules does not distinguish between private lands and Government lands and hence compensation is payable.
15.We proceed to examine whether under the scheme of the Act and the Rules, a distinction has to be made between privately owned lands and Government lands. As regards payment of compensation for the use of surface of the lands, Section 24A(2) and Section 13(2)(j) of the Act deal with the issue. These provisions prescribe as follows:-
28
https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/09/2025 04:56:27 pm ) W.A.Nos.1228 of 2023 etc. batch “24A(2)- The holder of a reconnaissance permit, prospecting licence or mining lease referred to in sub- section (1) shall be liable to pay compensation in such manner as may be prescribed to the occupier of the surface of the land granted under such permit, licence or lease for any loss or damage which is likely to arise or has arisen from or in consequence of the reconnaissance, mining or prospecting operations.” “13(2) In particular and without prejudice to the generality of the foregoing power, such rules may provide for all or any of the following matters, namely:-
‘..........
(j) the manner in which rights of third parties may be protected (whether by payment of compensation or otherwise) in cases where any such party may be prejudicially affected by reason of any reconnaissance, prospecting or mining operations.”
16.From the perusal of Section 13(2)(j) of the Act, it is clear that it deals with the rule making powers of the Central Government to protect third party rights in case any such party is prejudicially affected by reason of any mining operations.

Evidently, the three parties envisaged here are:

a) State Government in whom the mineral rights vest;
b) The mining lease holder who wishes to win the mineral;
c) The private land owner in whom the surface rights vest.

17.What is sought to be protected by framing rules under this clause is the surface rights of a private land holder and to compensate the private land holder for loss of alternate use to which he could have put the land to. In normal course, a private land owner would use his land for agricultural/horticultural or some other productive use, may be a non-agricultural use and would derive income from the usufruct of the land. When the land is leased out for mining to some other party, the land owner is deprived of the use of the surface of the land for a certain period of time and hence the concept of compensation to the 29 https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/09/2025 04:56:27 pm ) W.A.Nos.1228 of 2023 etc. batch private land owner.

18.Evidently, in case of a Government land put for mining operations, there would be only two parties, the State Government in whom vests the mineral rights and also the surface rights and the mining lease holder and apparently no third party will be prejudicially affected by grant of mining concession by the State Government in respect of such Government lands and such cases are not covered by Section 13(2)(j) of the Act.

19.Rule 27(1)(t) of the Rules provides that “the lessee shall pay to the occupier of the surface of the land such compensation as may become payable under these rules”.

20.It is clear that the "occupier" here means a private land owner because under the Tenancy Laws present in most of the States, a private land holder is a tenant or an occupier of the land because the owner of the agricultural land is usually the State Government. A harmonious construction of the Act and the Rules make it clear that the term. "occupier" in Rule 27(1)(t) of the Rules cannot include a State Government.

21.As has been discussed in the preceding paragraphs, under the existing scheme of the Act and the Rules, the State Government is not to be compensated for the use of the surface of the land by the lessee. Instead the State Government is to be paid by the lessee "surface rent" and "water rate" as has been prescribed under Rule 27(1)(d) of the Rules which reads as follows:

"the lessee shall also pay, for the surface area used by him for the purposes of mining operations, surface rent and water rate at such rate, not exceeding the land revenue, water and cesses assessable on the land, as may be specified by the State Government in the lease."

22.The logic for such a provision is straightforward. In a normal case if the land was not used for mining, it would have been used for agriculture and the revenue that would have accrued to the State Government would have been yearly land revenue and if the land was irrigated land also the periodic water/irrigation cess etc. Hence the loss in revenue to the State Government by way of alternate land use is being made good by the statute.

23.Rule 72 of the Rules details the procedure for payment of compensation to the "occupier" of the land. The Rule reads as follows:

30

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/09/2025 04:56:27 pm ) W.A.Nos.1228 of 2023 etc. batch Not repeated here, as the provision has been extracted at paragraph 45 supra

24. As already discussed the "occupier" in this Rule means, a private land holder and what has been provided in this Rule is that he should be paid annual compensation which would be average net income from cultivation of similar land in case of "agricultural lands" and annual compensation worked out on the basis of annual average letting value of similar lands in case of non-agricultural lands. This Rule makes it crystal clear that a private land owner is being compensated for loss of alternate land use or in other words is being reimbursed the cost of missed opportunity.

25.This issue has been discussed by the Hon'ble Madhya Pradesh High Court in the S.N. Sunderson & Co. Vs. State of M.P. and another reported in 1963 M.P. Law Journal p.274 and their Lordships in paras 4 and 5 have ruled as follows:

"4. Under the general law, it is well-established that a grantor cannot derogate from his own grant. It follows from this principle that one, who grants a thing, is presumed to grant everything which is necessary for the enjoyment of the thing granted. Applying this principle to a mineral concession, there is an implied grant of all rights accessory for the full enjoyment of the right to take away minerals. So, in Haripada Bandopadya Vs. Equitable Coal Co. Ltd. (1), a Division Bench of the Calcutta High Court stated:
"So far as the second point is concerned, it is settled law that a right of using the surface to which the mine owner may be entitled by implication is confined to such things as are reasonably and strictly necessary for the convenient working of the mines".

In view of this legal position, the State Government cannot require the petitioner to pay any compensation for using the surface area of the land strictly for the purposes of the mine unless there be any provision to the contrary either in the statute governing the matter or in the agreement itself. As we would show in a moment, the matter is specifically covered by the agreement.

5. Sub-section (2) of section 4 of the Act is as under:

"No prospecting licence or mining lease shall be granted otherwise than in accordance with the provisions of this Act and the rules made thereunder".
31

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/09/2025 04:56:27 pm ) W.A.Nos.1228 of 2023 etc. batch The relevant Rule 27(1)(d) of the Mineral Concession Rules, 1960, framed under section 13 of the Act reads:

"27(1) Every mining lease shall be subject to the following conditions and such conditions shall be incorporated in every mining lease:-
(d) the lessee shall also pay, for the surface area used by him for the purposes of mining operations, surface rent and water rate at such rate, not exceeding the land revenue, water and cesses assessable on the land, as may be specified by the State Government in the lease."

This corresponds to Rule 41(1)(iv) of the Mineral Concession Rules, 1949, which have been specifically mentioned in the agreement dated 26th December, 1960. That Rule reads:

41(1). Every mining lease shall. include the following conditions:-
(iv) the lessee shall also pay, for the surface area used by him for the purposes of the mine, surface rent at such rate, not exceeding the land revenue and cesses assessable on the land, as may be specified by the State Government in the lease;"

From the Rule reproduced above, it is plain that, for the surface area, which the petitioner may use for the mine, compensation payable cannot exceed the land revenue and cesses assessable on such land. Since, by the terms of the agreement, the petitioner is required, and he had expressly undertaken, to pay surface rent in accordance with this Rule, he could not have been called upon to pay any other compensation for the use of the surface of the land for the purposes of the mine. To require it so to do is not only contrary to the terms of the agreement, but it also amounts in effect to importing a condition prohibited by section 4(2) of the Act reproduced above."

26.Keeping the deliberations of the preceding paragraphs and the ruling of the Madhya Pradesh High Court in view, it is clear that the State Government cannot ask the petitioner to pay any compensation for using the surface area of State poramboke lands for mining and hence the impugned condition imposed by the State Government is legally untenable.

27.It is, thus, clear that the State Government has erred in prescribing the impugned condition and also in passing the impugned order in pursuance of the impugned condition and hence these are set aside.

32 https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/09/2025 04:56:27 pm ) W.A.Nos.1228 of 2023 etc. batch

49. The Revisional Authority has, in the order as above, similar to other orders in the cases of the other Petitioners/Appellants, held that the State, as the sovereign entity granting mining rights would only be entitled to the charges as specifically referred to in the Act and Rules, being dead rent, royalty, water charges and cesses, and not compensation in respect of the vacant government poramboke lands. We see no infirmity in the above order and in fact, no specific flaw has been pointed out by the State except in the general terms as recorded by us in the narration supra.

50. Mining leases are granted in two circumstances, one, in respect of Government lands and two, in respect of private lands where the rights are held by private owners. Irrespective of ownership, undisputably the surface rights of the lands vest in the State. That apart, the lands in respect of which the mining rights are granted may be occupied by third parties, meaning that a third party may be in occupation of either government owned poramboke lands or private patta lands.

51. There are thus the following situations at play:

(i) Government poramboke lands that are vacant or put to use by the State for its own purposes
(ii) Government poramboke lands that are allotted/assigned by it to a third party
(iii) Private lands that are vacant or in occupation by the patta holder
(iv) Private lands that are in occupation by a third party at the instance of the 33 https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/09/2025 04:56:27 pm ) W.A.Nos.1228 of 2023 etc. batch patta holder

52. In all the above scenarios, the State is the undisputed owner of the surface rights. In scenarios (i) and (iii) above, the State and private owner, wear two hats, playing a duel role of owner and occupier. In scenarios (ii) and (iv), the State and private parties are the owners,and have granted right of occupation to a third party.

53. In our view the term ‘compensation’ must attach to the existence or otherwise of an ‘occupier’ upon the subject land. We are, in this batch of matters, concerned only with Government poramboke lands that are vacant and which, admittedly, have not been allotted or assigned, or occupied by the Government. In such a situation, the question of compensation will not arise.

54. For instance, if the State in this case had either allotted/assigned the land to a third party for their use, or if the State had been exploiting the land for its own infrastructure or amenities, then the State may be entitled to compensation in its capacity not as owner of that land but in its capacity as occupier of the land. However, as, in the present cases, this situation does not arise, we make no conclusion in this regard and leave that question open to be decided in an appropriate case.

55. We reiterate however, that the question of compensation does not arise in the present cases, as the Government has not been ousted from occupation of the lands that are the subject matter of the mining rights in the 34 https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/09/2025 04:56:27 pm ) W.A.Nos.1228 of 2023 etc. batch present cases.

56. The definition of the word ‘compensation’ as per the Black’s Law Dictionary is as follows:

‘compensation . . Remuneration and other benefits received in return for services rendered; esp., salary or wages. Payment of damages, or any other act that a court orders to be done by a person who has caused injury to another.In theory, compensation makes the injured person whole.

57. Compensation means making good the loss that a person/entity has suffered. The loss in this case would relate to the use of the property for its own purposes, and the question of such loss would ariseonly if the Government had put the leased land to some use, which is admittedly not the case in any of these matters. The State is entitled to collect royalty and all other charges in respect of the lease of the land for mining. There is no loss or depravation for which the State requires to be compensated and hence, simply on first principles, we accept the first argument to the effect that Rule 72 dealing with compensation would not arise in the facts and circumstances of the present cases.

58. Incidentally, three affidavits have been filed, two dated 11.06.2024 and 30.04.2025 by ACC Limited, appellant in W.A.Nos.862 of 2020 and 587 of 2022 and W.P.Nos.2636 of 2017 and 8619 of 2025 and one by Dalmia Cement (Bharat) Ltd., appellant in W.A.No.182 of 2021 and W.P.No.7896 of 2001 dated Nil June, 2022 confirming that in eight other States where the appellants before us are operating and managing mines, the State Governments have not 35 https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/09/2025 04:56:27 pm ) W.A.Nos.1228 of 2023 etc. batch raised any demand invoking Rule 72.

59. With this, the demands could well be set aside as being without the sanction of law. However, in the interests of completion, we also advert to issue

(ii) relating to quantification of the compensation.

60. Despite the Act and Rules being of 1957 and 1960 vintage respectively, it was only on 19.06.1997 vide G.O.Ms.No.173 that the State has notified the District Collector of each District to act as Authorised Officer to determine the amount of annual compensation for surface rights of Government poramboke lands in respect of which prospecting licence or mining lease for major minerals had been granted. The District Collector is to determine the amount in the manner provided under sub-Rules (2) to (4) of Rule 72 of the Rules.

61. We have extracted Rule 72 at paragraph 45 supra. Section 72(2) states that in the case of agricultural land, the actual compensation shall be worked out on the basis of average annual net income from the cultivation of similar land for the previous three years. In the case of non-agricultural land, Rule 72(3) stipulates that the annual compensation be worked out on the basis of average annual letting value of similar land for the previous three years. The manner of determination is thus very clear and there is no ambiguity in that regard.

62. G.O.Ms.No.173 dated 19.06.1997 merely reiterates the stipulation in the Rules. While so, G.O.(perm) No.460 of Revenue (N.M.2) Department dated 36 https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/09/2025 04:56:27 pm ) W.A.Nos.1228 of 2023 etc. batch 04.06.1998 made a departure in stating as follows:

Government of Tamil Nadu Abstract Lands-Lease - leasing of government lands-Lease money-Local Cess and Local Cess surcharge-fixation-orders issued.
------------------------------------------------------------------------------
                                                 Revenue (N.M.21 Department
                          G.O. (Perm.) No.460                                           Dated 4.6.98
                                                                                        Read:

1. Letter No.83677/94 /G3 /dated 14.6.97 of the Director of Pan­ chayat Development.
2 Letter No. T1/846/89 dated 9.7.92 and 29.3.94 of the Special Commissioner and Commissioner of Land Administration.

Order:

When the Government lands are leased out to private par­ ties, the lease money for the Government lands for non-commercial purposes are fixed at 7% of the present land value and when the lands are leased for commercial purposes the lease money is fixed at 14% of the present land value.
2. Presently, as per the Tamil Nadu Panchayats Act, 1994, the lease money is being levied with local cess at 100 % of lease money and local cess surcharge at 500% of the lease money. As per this, for the Government poramboke lands leased for commercial purposes, the lessee are subjected to pay 98% of the land value per year (i.e.14% lease money + 14% local cess + 70% local cess sur­ charge). When the government poramboke lands are leased for non-commercial purposes, the lessee are subjected to pay lease money at 49% of the present land value per year (i.e 7% - lease money + 7% local cess + 35% local cess surcharge). This leads to non-collection of not only local cess and local cess surcharge as well as non collection of lease money.
3. The Commissioner of Land Administration has requested in his letter that either not to collect local cess and local cess sur­ charge on the lease money for Government poramboke lands and to amend the Tamil Nadu Panchayats Act accordingly or to reduce the lease money to 1% or 2%. However, the Director of Panchayat 37 https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/09/2025 04:56:27 pm ) W.A.Nos.1228 of 2023 etc. batch Development has stated in his letter that either collecting the re­ duced lease money or non-imposition of local cess and local cess surcharge will lead to considerable loss of revenue to the local bodies.
4. After careful consideration, the Government has issued or­ ders that the annual lease money, local cess and local surcharge to be levied as detailed below, whenever the Government poramboke lands are leased:
Purpose Lease mon­ Local cess Local Cess Total ey surcharge Commer­ 2% 2% 10% 14% cial pur­ poses Non-com­ 1% 1% 5% 7% mercial purposes /By order of the Governor/ R.Chellamuthu Secretary to Government /True Copy/ Sd/- T.Sivagnanam Dt.21.7.98 Superintendent.
63. It is to be noted that the dictat under G.O.Ms.No.460 dated 04.06.1998 is different that stipulated under Rule 72. In any event, the requirement under the Panchayat Act to levy local cess and local cess surcharge was itself removed with effect from 2009 onwards.
64. Under letter bearing No.5407/MM9/2017 dated 07.05.2021, the State, for the first time, applied its mind to the aspect of compensation, taking a cue 38 https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/09/2025 04:56:27 pm ) W.A.Nos.1228 of 2023 etc. batch from order dated 20.11.2019 passed in the batch of Writ Petitions impugned in the present appeals. Those Writ Petitions were filed by the State of Tamil Nadu challenging an order passed by the Secretary to Government, Ministry of Mines dated 31.03.1999 which had set aside the levy of compensation.
65. A Circular was issued on 07.05.2021 purporting to levy surface right annual compensation and raising a demand, and the entirety of that Circular is extracted below:
Commissionerate of Geology and Mining, Guindy, Chennai – 600 032 Lr.No.5407/MM9/2017 Dated: 07.05.2021 CIRCULAR Sub: Mines and Minerals – Major Minerals – The Minerals (Other than Atomic and Hydro Carbon Energy Minerals) Concession Rules, 2016 – Writ petition filed by State Government in W.P.Nos.4373/2000 etc., before the Hon’ble High Court – Writ Petition dismissed by the Hon’ble Court on 20.11.2019 – Demand towards Annual Surface Right Compensation from major mineral lessees – instructions issued – Reg.
Ref: 1.G.O.(Ms) No.173, Industries Department dated 19.06.1997
2. Government order in G.O.(Stand) No.460, Revenue (elpk.2) Department, dated 04.06.1998 and Letter (Ms.) No.155 Dated 10.03.2005 of the Secretary to Government in Revenue Department.
3. Orders of the Hon’ble Madras High Court dated 20.11.2019 in W.P.Nos.4373/2000, 7900 and 7901/2001, 7896 to 7899/2001, 6958 and 6959/2002 and 30561 to 30564/2012, etc.,
4. Minutes of the Review Meeting conducted on 22.2.2021 & 25.2.2021 39 https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/09/2025 04:56:27 pm ) W.A.Nos.1228 of 2023 etc. batch ***** As per erstwhile Rule 72 of Mineral Concession Rules, 1960 and Rule 52 of MCR, 2016, the holder of mineral concession shall be liable to pay to the occupier of the surface of the land over which he holds the concession, such annual compensation as may be determined by an officer appointed by the State Government by notification in this behalf in the manner provided in sub-rules (2) to (4).

2) In this regard, the State Government have authorized the District Collector concerned to fix and collect the amount of annual compensation vide G.O.(Ms)No.173, Industries Department dated 19.06.1997.

3) Accordingly, the surface right annual compensation is being fixed by the District Collector and demand has been raised in respect of mining leases granted for major minerals in government poramboke lands.

4) While granting mining lease for limestone and other major minerals in Government poramboke lands, Government in Industries department imposed conditions for fixation and collection of surface right compensation by the District Collector

5) Aggrieved by the condition imposed by the State Government, Revision applications were filed by the lessees before the Government of India, Tribunal. The revision authority has set aside the condition imposed by the State Government.

6) Against the orders passed by the revision authority, the State Government have filed writ petitions in W.P.Nos.4373/2000, 7900 and 7901/2001, 7896 to 7899/2001, 6958 and 6959/2002 and 30561 to 30564/2012, etc., before the Hon’ble High Court Madras.

7) Further, the lessees also filed writ petitions against the orders demanding annual compensation by the District Collectors before the Hon’ble High Court Madras.

8) The Hon’ble High Court in its final order dated 20.11.2019 has allowed the writ petitions filed by the State Government and dismissed the writ petition filed by the lessees and observed that the Government is the tile holder of Government Poramboke lands and has vested rights to collect such compensation, as an owner and as an occupier from the lessees.

9) Thus the Hon’ble High Court had upheld that State Government is entitled to levy and collect annual surface right compensation from the lessees towards the damages caused to the 40 https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/09/2025 04:56:27 pm ) W.A.Nos.1228 of 2023 etc. batch surface of the Government poramboke lands.

10) As the writ petitions filed by the lessees have been dismissed, action has to be taken for collection of surface right compensation from the lessees without any delay.

11) To have uniformity in the demand raised towards surface right annual compensation, the modalities for arriving the surface right annual compensation as stipulated in the rules are as under.

Rule 52(2) - In case of agricultural land, the amount of annual compensation shall be worked out on the basis of the average annual net income from the cultivation of similar land for the previous three years.

Rule 52(3) - In case of non-agricultural land, the amount of annual compensation shall be worked out on the basis of average annual letting value of similar land for the previous three years.

12) To arrive the average annual letting value of non- agricultural lands, the Government in revenue department have issued instructions in G.O.(Stand)No.460, Revenue (elpk.2) Department, dated 04.06.1998 as under:

                              i) Commercial                 -    14% of the land cost is
                                 purposes                        determined as lease rent
                              ii Non-Commercial             -    7% of land cost is determined as
                              ) purposes                         lease rent

13) Further, the Secretary to Government in Revenue Department in Letter (Ms.) No.155 Dated 10.03.2005 has issued instructions regarding fixation of lease rent, local cess and local cess surcharge and municipal tax etc., for grant of lease of Government lands.

14) To avoid discrimination in arriving the demand towards surface right annual compensation in case of non-agricultural lands, the instructions issued by Revenue Department from time to time may be scrupulously followed for Rule 52(3) of MCR 2016.

In view of the above, all the district officers are instructed to issue demand notice to the lessees in respect of surface right annual compensation by way of adopting the Board Standing Order (RSO) No.24A of Revenue Department issued in G.O.(Stand) No.460, Revenue (elpk.2) Department dated 04.06.1998.

Sd/- L.Subramanian, 41 https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/09/2025 04:56:27 pm ) W.A.Nos.1228 of 2023 etc. batch Commissioner of Geology and Mining //Forwarded By Order// Joint Director

66. Though at paragraph 11, Rules 52(2) and 52(3) (read 72(2) and 72(3) have been extracted, at paragraph 12, the contents of G.O.Ms.No.460 dated 04.06.1998 find reference. As a result, for commercial purposes, 14% of the land cost has been determined as lease rent and for non-commercial purposes, 7% of the land cost has been determined as lease rent. Thus, there is a complete go-by to the stipulations under Rules 72(2) and 72(3) by the Commissioner of Geology and Mining, as the stipulations for commercial purposes and non- commercial purposes are very different from what the Rules set out.

67. This has given rise to a communication from the Ministry of Mines, Government of India to the Principal Secretaries in-charge of the Mining Departments of various State Governments, specifically on the subject of fixation of annual surface compensation. This letter is dated 11.11.2022 and the contents are extracted below:

No.16/92/2022-Mines VI Government of India Ministry of Mines ***** Shastri Bhawan, New Delhi Date: 11.11.2022 To The Principal Secretary/Secretary, In-charge of Mining Department, State Governments (as per list) 42 https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/09/2025 04:56:27 pm ) W.A.Nos.1228 of 2023 etc. batch Subject: Fixation of annual surface compensation Sir, I am directed to say that as per Section 24A of the MMDR Act, the concession holders are required to pay to the occupier of the surface of the land, compensation in the manner determined by the State Government for any loss or damage which is likely to arise or has arisen from or in consequence of the reconnaissance, mining or prospecting operations.
2. The manner of determining the annual surface compensation is prescribed in Rule 52 of the Minerals (Other Than Atomic and Hydro Carbons Energy Minerals) (MOAHCEM) Concession Rules, 2016, whereby State Governments are required to appoint an officer, who shall be responsible for determining annual compensation to be payable by the concessioner to the occupier of the surface of the land over which the mineral concession is held.
3. Sub-rule (2) and (3) of Rule 52 of the M(OAHCEM)CR, 2016 provide the basis of determining the annual surface compensation payable in respect of agricultural and non-agricultural land, respectively. Sub-rule (4) of Rule 52 of the M(OAHCEM)CR, 2016 empowers State Governments to specify the date on or before which the annual compensation is to be paid.
4. Fixation of annual compensation rates will expedite the commencement of production from the mines as well as promote ease of doing business.
5. In view of the above, the following is requested:
i. Whether rates of annual compensation payable by the concession holder to the occupier of the surface of the land over which the mineral concession is held, have been fixed by the State Government as per Section 24A of the MMDR Act read with Rule 52 of the M(OAHCEM)CR, 2016.
ii. If yes, details of the annual surface compensation fixed by your State Government may be provided to this Ministry.
iii. If not, an officer may be appointed by the State Government, who shall be responsible for determining annual compensation as per Rule 52 of the M(OAHCEM)CR, 2016. The details of the same may be provided to this Ministry upon fixation of annual surface compensation.
43
https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/09/2025 04:56:27 pm ) W.A.Nos.1228 of 2023 etc. batch Yours faithfully, (Abhishek Kumar Upadhayaya) Under Secretary to the Govt. of India Tel No-23384743 [email protected]

68. This letter, at paragraph 2, states that the determination of annual surface compensation is qua ‘the occupier of the surface land over which the mineral concession is held’. At paragraphs 4 and 5, the Central Government has urged the fixation of annual compensation rates in the interests of promotion of ease of doing business and have raised three specific queries in regard to the fixation of rights for annual compensation. The State confirms that there has been no answer to the letter as on date.

69. On 05.07.2024, the Joint Secretary to Government of India, Ministry of Mines has, once again, addressed the Principal Secretaries of Mining Departments of all States and Union Territories in regard to various points in connection with determination of surface compensation. The operative portion of that letter is as follows:

No.16/92/2022-Mines VI Government of India Ministry of Mines ***** Shastri Bhawan, New Delhi Dated: 05th July, 2024 ORDER ‘............
Now therefore, in exercise of the powers conferred under Section 20A of the Act, the Central Government, for the 44 https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/09/2025 04:56:27 pm ) W.A.Nos.1228 of 2023 etc. batch conservation of mineral resources, in the national interest, and for the scientific and sustainable development and exploitation of mineral resources and in order to facilitate the implementation of the provisions of section 24A of the Act and Rule 52 of MCR 2016, hereby directs as follows:
i. The State Government shall appoint an officer for determining the annual surface compensation (if not already appointed) and specify the date on or before which the annual surface compensation shall be payable (if not already specified) in accordance with the provisions of sub- rule (1) and (4) of Rule 52 of the MCR 2016, respectively, within a period of 30 days from issue of this order. ii. In case the State Government does not appoint an officer as per clause (i) above, the District Collector / District Magistrate / Deputy Commissioner of the district shall be deemed to be the officer appointed for the purpose after expiry of said period of 30 days till an officer in this regard is appointed by the State Government.
iii. Further, in case the State Government does not specify the date on or before which the annual surface compensation shall be payable within 30 days of issue of this order, then:
a. the annual surface compensation for each full calendar year, shall be payable on or before 30th June of that year; b. in case of commencement of mining operations during part of a year, the annual surface compensation shall be payable on pro-rata basis and before the date of commencement of mining operations.
iv. On receipt of any request by the preferred/successful bidder or licencee or lessee for determining annual surface compensation in respect of any area, the appointed officer shall determine the annual surface compensation in accordance with law within 90 days of the receipt of such request.
v. The State Governments shall facilitate the entry of the concession holder in the lands over which such mineral concession has been granted at all times during its currency to facilitate conduct of reconnaissance, prospecting or 45 https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/09/2025 04:56:27 pm ) W.A.Nos.1228 of 2023 etc. batch mining operations as the case may be in accordance with sub-section (1) of section 24A of the Act.’

70. On 23.07.2024, the Chennai Commissionerate of Geology and Mining writes to all the District Collectors seeking implementation of the directives under letter dated 05.07.2024 for levy of annual surface compensation in respect of the mining lease granted in Government poramboke lands. In our view, the contents of communication dated 05.07.2024 have been misinterpreted to mean collection of compensation in respect of Government owned vacant lands, which we have held is legally impermissible.

71. This has led to a series of notices issued to various operators calling for payment of compensation in respect of Government owned vacant poramboke lands. Even in these notices, we find that there is little or nil adherence to the manner of determination as set out under Rule 72.

72. As a sample, we extract the impugned communication in R.C.No.291/2012/X-1 dated 14.12.2016 in W.P.No.2636 of 2017, issued by the District Collector, Department of Geology and Mining, Coimbatore for the period 1997 to 2014 calling for remittance of a sum of Rs.73.45 crores based on the guideline value of the adjacent patta lands:

O/o the District Collector Dept. of Geology and Mining, Collectorate, Coimbatore Rc.No.291/2012/X-1 dated 14.12.2016.
46
https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/09/2025 04:56:27 pm ) W.A.Nos.1228 of 2023 etc. batch Notice Sub Mines and Minerals – Limestone – Coimbatore District and Taluk – Ettimadai, Madukarai and Kurichi Villages – over an extent of 334.82 acres of Government poramboke lands – Fourth renewal of Mining lease application preferred by Tvl.ACC Ltd., - Fixation of Annual Compensation amount – Notice issued by the Tahsildar, Coimbatore (South) – Remittance details – called for – regarding.
Ref: 1. G.O. Ms.No.674 Ind., (MMA1) Dept., dated 22.09.1989.
2. Fourth renewal of mining lease application preferred by Tvl.ACC Ltd. Dated 21.08.1995.
3. Notice issued by the Tahsildar, Coimbatore (South) in Rc.No.6817/2005/A5 dated 10.05.2013.

***** Kind attention is invited to the references cited. Tvl.ACC.Ltd., was directed by the Tahsildar, Coimbatore (South) vide Notice Rc.6817/2005/A-5 dated 10.05.2013 to remit a sum of Rs.26,65,75,893/- towards annual compensation for the period from 01.04.1997 to 31.03.2014 based on the guideline value of the adjacent patta fields as per G.O.Ms.No.173 Industries Department dated 19.06.1997 in respect of the Government poramboke lands held under renewal of mining lease by the applicant company in Madukarai, Ettimadai and Kurichi villages in Coimbatore Taluk (South) in Coimbatore district.

The amount fixed by the Tahsildar Coimbatore towards annual compensation for the period from 01.04.1997 to 31.03.2014 based on the guideline value of the adjacent patta field is furnished as follows.



                        Sl.       Village      SF.No.      Classification           Extent      Estimated
                        No                                                                      amount
                                                                                                from
                                                                                                01.04.1997
                                                                                                to
                                                                                                31.03.2014
                                                                                                (Rs.)
                        1.        Madukkarai   881/2       National                 0.41        122488
                                                           High Ways


                47
https://www.mhc.tn.gov.in/judis                 ( Uploaded on: 29/09/2025 04:56:27 pm )
                                                                                           W.A.Nos.1228 of 2023 etc. batch




                        2.        Madukkarai   881/3       Forest                   0.12        35357
                        3.        Madukkarai   950/1       Karadu                   68.09       19950170
                                               (968-
                                               SF.No.
                                               950/ 1
                                               attache
                                               d)
                        4.        Madukkarai   958/2       Karadu                   0.04        11720
                        5.        Madukkarai   961/6       Forest Land              0.05        13814
                        7.        Madukkarai   962/2       Forest Land              0.04        11051
                        8.        Madukkarai   1044/3      Vari                     0.20        58630
                        9.        Madukkarai   1046        Kallankuthu              0.90        3813069
                        10.       Madukkarai   1063        Unassessed               42.70       195067413
                                                           waste       –
                                                           Karadu
                        11. Madukkarai         1113/2      Kallankuthu              12.86       3767022
                        12. Madukkarai         1128/2      Kallankuthu              12.86       3733980
                        13. Madukkarai         1140        Kallankuthu              142.3       39991179
                                                                                    2
                                  Total                                                         266575893
                        1.        Kuruchi      4/1         Natham                   27.73       361548052
                        2.        Kuruchi      739         Kallankuthu              7.42        96743114
                                  Total                                                         458291166
                        1.        Ettimadai    144/2       Vari                     0.04        36154
                        2.        Ettimadai    617/1A      Vari                     5.00        2444457
                        3.        Ettimadai    617/1B      Vari                     5.84        2855126
                        4.        Ettimadai    617/1E      Vari                     5.22        2552015
                        5.        Ettimadai    617/1F      Vari                     3.60        1760009
                        6.        Ettimadai    616         Karadu                   0.07        34222
                                  Total                                                         9681983
                                  GrandTotal                                                    734549042

In view of the above, you are directed to remit a sum of Rs.734549042/- towards Annual Compensation for the period from 01.04.1997 to 31.03.2014 in respect of the Government Poramboke land held under the renewal of mining lease.

Sd./ xxx District Collector, Coimbatore.

To 48 https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/09/2025 04:56:27 pm ) W.A.Nos.1228 of 2023 etc. batch Tvl.ACC Ltd., Madukkarai.

//True Copy/By Order// For District Collector, Coimbatore.

73. The above notice is incorrect for so many reasons:

(i) It seeks to raise a demand in respect of a period close to 17 years.

Even if there were no limitation provided for raising of a demand, it is necessary that some reasonable time frame be adhered to when a demand is raised. This is a settled position of law which has been given a go-by in the present cases.

(ii) The basis of the demand is guideline value of adjacent patta lands, which is contrary to the stipulation under Rules 72(2) and 72(3).

(iii) The classification of the lands does not appear to have taken note of the requirements under Rule 72(2) and 72(3).

(iv) The demand comes under the head ‘estimated amount from 01.04.1997 to 31.03.2014’. It baffles the Court as to how a statutory demand, which is what the notice purports to raise, can be raised on an estimated basis.

(v) No opportunity has been granted to the noticees calling for their response or for any particulars prior to the issuance of these demands.

74. The impugned demands, are also, for the above reasons, arbitrary, unilateral and incorrect in law, and we quash the same. Consequently, 49 https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/09/2025 04:56:27 pm ) W.A.Nos.1228 of 2023 etc. batch attachments, if any, will stand raised.

75. In light of the above detailed discussion, the Writ Appeals and the Writ Petitions are allowed. No costs. Connected Miscellaneous Petitions are closed.

[A.S.M., J] [C.K., J] 10.09.2025 Index: Yes/No Speaking Order / Non-Speaking Order Neutral Citation: Yes/No sl Note: Registry is directed to type the full cause title, if necessary while issuing this order. To

1.The Secretary, Mines and Minerals Department, Fort St.George, Chennai 600 009.

2.The District Collector, Salem District, Tamil Nadu.

50 https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/09/2025 04:56:27 pm ) W.A.Nos.1228 of 2023 etc. batch DR. ANITA SUMANTH.,J.

and C.KUMARAPPAN.,J.

sl W.A.Nos. 1228 of 2023 etc. batch 10.09.2025 51 https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/09/2025 04:56:27 pm )