Legal Document View

Unlock Advanced Research with PRISMAI

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

Karnataka High Court

S Nageswara Reddy vs State Of Karnataka on 28 May, 2019

Bench: Chief Justice, P.S.Dinesh Kumar

                         -1-



 IN THE HIGH COURT OF KARNATAKA AT BENGALURU

         DATED THIS THE 28TH DAY OF MAY, 2019

                      PRESENT

   THE HON'BLE MR.ABHAY S. OKA, CHIEF JUSTICE

                         AND

       THE HON'BLE MR.JUSTICE P.S.DINESH KUMAR

  WRIT PETITION NOS.28431-28432 OF 2018 (GM-MM-S)

BETWEEN:
S.NAGESWARA REDDY
SON OF SAMBASHIVA REDDY
AGED 46 YEARS
VENKATESHWAR NILAYA
23RD WARD, 5TH CROSS
CHAPPARADAHALLI
HOSPET - 583 201
BALLARI DISTRICT
                                        ... PETITIONER
(BY SHRI R.G.KOLLE, ADVOCATE)

AND:
1. STATE OF KARNATAKA
   REP. BY ITS PRINCIPAL SECRETARY
   DEPT. OF COMMERCE & INDUSTRIES
   VIKAS SOUDHA, BENGALURU - 560 001

2. THE DIRECTOR & COMMISSIONER
   DEPT. OF MINES & GEOLOGY
   KHANIJA BHAVAN, RACE COURSE ROAD
   BENGALURU - 560 001

3. DEPUTY DIRECTOR &
   COMPETENT AUTHORITY
   DEPT. OF MINES & GEOLOGY
   COLLEGE ROAD, HOSPETE - 583 201
                          -2-




4. DEPUTY COMMISSIONER &
   CHAIRMAN, DISTRICT TASK FORCE
   COMMITTEE (MINES) BELLARY
   BELLARY - 583 101

5. GEOLOGIST & TECHNICAL OFFICER
   DEPT. OF MINES & GEOLOGY
   COLLEGE ROAD
   HOSPETE - 583 201

6. ASSISTANT ENGINEER
   DEPT. OF MINES & GEOLOGY
   COLLEGE ROAD
   HOSPETE - 583 201
                                     ... RESPONDENTS
(BY SHRI VIKRAM HUILGOL, HCGP)

                          ---

      THESE WRIT PETITIONS ARE FILED UNDER ARTICLES
226 AND 227 OF THE CONSTITUTION OF INDIA, PRAYING TO
QUASH THE REJECTION ORDER DATED 24.11.2017 PASSED
BY 3RD RESPONDENT DEPUTY DIRECTOR PRODUCED AT
ANNEXURE-A REFUSING TO GRANT AND EXECUTE QUARRY
LEASES TO EXTRACT MURRAM, WHICH IS A NON-SPECIFIED
MINRO MINERAL, OVER AN AREA OF 08.00 ACRES AND 09.00
ACRES RESPECTIVELY, IN GOVT. WASTE LAND (PARAMBOKU)
IN SY.NO.117 OF RAJAPURA VILLAGE, HOSPETE TALUKA,
BALLARI DISTRICT AS PER QL APPLICATIONS DATED
13.04.2012   PRODUCED    AT   ANNEXURE-D    AND    E
RESPECTIVELY, PURSUANT TO DECISION TAKEN IN THE
MEETING OF DISTRICT TASK FORCE COMMITTEE DATED
07.10.2017 HEADED BY 4TH RESPONDENT PRODUCED AT
ANNEXURE-C PURSUANT TO ORDER DATED 16.03.2017
PASSED BY THIS HON'BLE COURT IN WRIT PETITIONS
NO.2303-04/2017 PRODUCED AT ANNEXURE-B AND ETC.


     THESE PETITIONS COMING ON FOR PRELIMINARY
HEARING THIS DAY, CHIEF JUSTICE MADE THE FOLLOWING:
                               -3-



                            ORDER

Heard the learned counsel appearing for the petitioner.

2. The learned HCGP takes notice for the respondents.

3. By these petitions under Article 226 of the Constitution of India, the petitioner has impugned an order by which the applications made by the petitioner for grant of quarrying lease for murram have been rejected.

4. With the assistance of the learned counsel appearing for the petitioner and the learned HCGP, we have gone through the impugned order dated 24th November 2017. The impugned order records a finding that there is no law or Rule which permits grant of quarrying lease to extract murram in Government lands. In fact, perusal of the impugned order shows that that is the only ground on which the petitioner's applications have been rejected.

5. We have perused the definition of 'minor minerals' under clause (e) of Section 3 of the Mines and Minerals (Development and Regulation) Act, 1957 (for short 'the said Act of 1957'). It is not in dispute that murram is included in the -4- definition of minor minerals. We have also perused the relevant provisions of the Karnataka Minor Mineral Concession Rules, 1994 (for short 'the said Rules'). Even Schedule - I to the said Rules gives sufficient indication that murram is a minor mineral within the meaning of the said Act of 1957 and the said Rules and therefore, the said Rules will apply to the quarrying lease for excavation of murram. Therefore, we have no hesitation in holding that the ground set out in the impugned order dated 24th November 2017 is completely erroneous and on that ground, the applications made by the petitioner could not have been rejected. Therefore, the case of the petitioner will have to be reconsidered by the concerned Authority.

6. The learned counsel appearing for the petitioner, at this stage, submits that a writ of mandamus was issued to the concerned respondents directing them to pass an order granting quarrying lease to the petitioner. After having perused the impugned order dated 24th November 2017, we found that the ground on which the application made by the petitioner is rejected is completely unsustainable. However, the competent authority which is empowered to grant the quarrying lease will have to examine several relevant aspects before a decision is -5- taken for grant of quarrying lease. Hence, such a drastic relief cannot be granted.

7. Hence, we dispose of the writ petitions by passing the following order:

(a) The impugned order dated 24th November 2017 is hereby quashed and set aside;
(b) We direct the third respondent to pass a fresh order on the applications made by the petitioner for grant of quarrying lease in accordance law and in the light of what is held in the judgment and order;
(c) Appropriate orders shall be passed within a period of one month from today;
(d) There is no order as to costs.

Sd/-

CHIEF JUSTICE Sd/-

JUDGE AHB