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]

Patna High Court

Rabbani And Co vs The State Of Bihar on 24 August, 2023

Author: Harish Kumar

Bench: Harish Kumar

         IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Civil Writ Jurisdiction Case No.9772 of 2023
     ======================================================
     Jai Shiv Shakti Enterprises, a proprietorship firm having its place of
     Rajasthan through its proprietor Budh Ram Sharma male aged about 36 years
     son of Kana Ram resident of village- Khoda, Ward No.- 06, Tehsil - Rawatsar,
     District Hanumangarh, Rajasthan.

                                                                ... ... Petitioner/s
                                     Versus
1.   The State of Bihar through the Additional Chief Secretary, Department of
     Mines and Geology, Government of Bihar, Patna.
2.   The Bihar State Mining Corporation Limited, Patna through its Managing
     Director.
3.   The Managing Director, Bihar State Mining Corporation Limited, Patna.
4.   The General Manager, Bihar State Mining Corporation Limited, Patna.
5.   The Chief Executive Officer, Bihar State Mining Corporation Limited,
     Patna.
6.   The District Collector, Kishanganj.

                                                             ... ... Respondent/s
     ======================================================
                                           with
                    Civil Writ Jurisdiction Case No. 1809 of 2023
     ======================================================
     Ashok Kumar, Son of Late Krishna Prasad, Resident of Village- Pathra
     English, P.S.- Muffasil, District- Nawada.

                                                              ... ... Petitioner/s
                                      Versus
1.   The State of Bihar through the Additional Chief Secretary-cum-Principal
     Secretary, Mines and Geological Department, Govt. of Bihar,
2.   The Additional Chief Secretary-cum-Principal Secretary, Mines and
     Geological Department, Govt. of Bihar, Patna.
3.   The Director, Mines and Geological Department, Govt. of Bihar, Patna.
4.   Bihar State Mining Corporation Ltd. through its Managing Director, Room
     No. 164, Vikash Bhawan (New Secretariat), Bailey Road, Patna-800015.
5.   The Chief Executive Officer, Bihar State Mining Corporation Ltd. Room
     No. 164, Vikash Bhawan (New Secretariat), Bailey Road, Patna-800015.
6.   The Administrative Officer, Bihar State Mining Corporation Ltd. Room No.
     164, Vikash Bhawan (New Secretariat), Bailey Road, Patna-800015.

                                                         ... ... Respondent/s
     ======================================================
                                     with
                Civil Writ Jurisdiction Case No. 8137 of 2023
     ======================================================
 Patna High Court CWJC No.9772 of 2023 dt.24-08-2023
                                           2/16




       Mor Mukat Marketing Private Limited, a Company incorporated under the
       Companies Act, having its Office at Plot No. 388/389, Near Biscuit Factory
       More, Nasriganj, Digha, Danapur, Patna through its Chief Executive Officer,
       Ranvijay Kumar Singh, aged about 33 Year (Male), Son of Mahendra Prasad
       Singh, resident of Kharannja Road, Near Saguna More, New Mainpura, P.S.
       Rupaspur, District-Patna.

                                                                  ... ... Petitioner/s
                                        Versus
  1.    The State of Bihar through the Principal Secretary, Mines and geology
        Department, Government of Bihar, Vikas Bhawan, Bailey Road, Patna.
  2.    The principal Secretary Cum Mines Commissioner, Mines and Geology
        Department, Government of Bihar, Vikas Bhawan, Bailey Road, Patna.
  3.    The Director, Mines and Geology Department, Government of Bihar, Vikas
        Bhawan, Bailey Road, Patna.
  4.    The Collector Cum District Magistrate, Patna.
  5.    The District Mining Officer, Patna.
  6.    The Bihar State Mining Corporation Limited, through its, Chief Executive
        officer, Room No. 164, Vikas Bhawan, (New Secretariat), Bailey Road,
        Patna 800015.
  7.    The Administrative Officer, Bihar State Mining Corporation Limited, Room
        No. 164, Vikas Bhawan, (New Secretariat), Bailey Road, Patna 800015.

                                                                ... ... Respondent/s
       ======================================================
                                           with
                     Civil Writ Jurisdiction Case No. 9768 of 2023
       ======================================================
       Bindhyavasini Commercial Services Pvt Ltd, a company incorporated under
       the Companies Act, having its offices at Hetibandh, Jharia, Kali Mandir,
       Dhanbad, Jharkhand, through its authorised signatory Prabudha Kumar Singh,
       aged about 53 years (male), son, of Ram Ballabh Prasad Singh, resident of
       Near Suraksha Clinic, Hetibandh, Jharia, Kali Mandir, P.S. Jhariya, Dhanbad,
       Jharkhand.

                                                               ... ... Petitioner/s
                                        Versus
  1.    The State of Bihar Through the Principal Secretary, Mines and Geology
        Department, Government of Bihar, Vikas Bhawan, Bailey Road, Patna.
  2.    The Principal Secretary cum Mines Commissioner, Mines and Geology
        Department, Government of Bihar, Vikas Bhawan, Bailey Road, Patna.
  3.    The Director, Mines and Geology Department, Government of Bihar, Vikas
        Bhawan, Bailey Road, Patna.
  4.    The Collector cum District Magistrate, Bhojpur.
  5.    The District Mining Officer, Bhojpur.
  6.    The Bihar State Mining Corporation Limited Through its, Chief Executive
        Officer, Room No. 164, Vikas Bhawan, (New Secretariat), Bailey Road,
 Patna High Court CWJC No.9772 of 2023 dt.24-08-2023
                                           3/16




        Patna 800015.
  7.    The Administrative Officer, Bihar State Mining Corporation Limited, Room
        No. 164, Vikas Bhawan, (New Secretariat), Bailey Road, Patna 800015.

                                                              ... ... Respondent/s
       ======================================================
                                          with
                    Civil Writ Jurisdiction Case No. 10183 of 2023
       ======================================================
       M and T Enterprises a proprietary concern having its place of business at
       Belwa, Kishanganj through its proprietor namely Tanweer Alam male aged
       about 44 years son of Wahid Alam, resident of Village and P.O.- Belwa,
       Belwa Kashipur, Kishangnaj, Bihar- 855107.

                                                                    ... ... Petitioner/s
                                        Versus
  1.    The State of Bihar through the Additional Chief Secretary, Department of
        Mines and Geology, Government of Bihar, Patna.
  2.    The Bihar State Mining Corporation Limited, Patna through its Managing
        Director.
  3.    The Managing Director, Bihar State Mining Corporation Limited, Patna.
  4.    The General Manager, Bihar State Mining Corporation Limited, Patna.
  5.    The Chief Executive Officer, Bihar State Mining Corporation Limited,
        Patna.
  6.    The District Collector, Kishanganj. (Cluster number 14)

                                                                  ... ... Respondent/s
       ======================================================
                                            with
                     Civil Writ Jurisdiction Case No. 10193 of 2023
       ======================================================
       Jai Shiv Shakti Enterprises, a proprietorship firm having its place of business
       at village- Khoda, Tehsil- Rawatsar, district- Hanumangarh, Rajasthan
       through its proprietor Budh Ram Sharma male aged about 36 years son of
       Kana Ram resident of village- Khoda, Waed No. 06, Tehsil- Rawatsar,
       district- Hanumangarh, Rajasthan.

                                                                 ... ... Petitioner/s
                                        Versus
  1.    The State of Bihar through the Additional Chief Secretary, Department of
        Mines and Geology, Government of Bihar, Patna.
  2.    The Bihar State Mining Corporation Limited, Patna through its Managing
        Director.
  3.    The Managing Director, Bihar State Mining Corporation Limited, Patna.
  4.    The General Manager, Bihar State Mining Corporation Limited, Patna.
  5.    The Chief Executive Officer, Bihar State Mining Corporation Limited,
        Patna.
 Patna High Court CWJC No.9772 of 2023 dt.24-08-2023
                                           4/16




  6.    The District Collector, Kishanganj, (Cluster number 03).

                                                              ... ... Respondent/s
       ======================================================
                                          with
                    Civil Writ Jurisdiction Case No. 10235 of 2023
       ======================================================
       Md. Saifuddin, Son of Piyar Mohammad, resident of Ward No.- 2, P.O.
       Belwa, Amaljhari, Kishanganj, Bihar - 855107.

                                                                   ... ... Petitioner/s
                                        Versus
  1.    The State of Bihar through the Additional Chief Secretary, Department of
        Mines and Geology, Government of Bihar, Patna.
  2.    The Bihar State Mining Corporation Limited, Patna through its Managing
        Director.
  3.    The Managing Director, Bihar State Mining Corporation Limited, Patna.
  4.    The General Manager, Bihar State Mining Corporation Limited, Patna.
  5.    The Chief Executive Officer, Bihar State Mining Corporation Limited,
        Patna.
  6.    The District Collector, Kishanganj. (Cluster number 07)

                                                                ... ... Respondent/s
       ======================================================
                                          with
                    Civil Writ Jurisdiction Case No. 10240 of 2023
       ======================================================
       Rabbani and Co a proprietary concern having its place of business at
       Haldagaon, P.O.- Raipur, Pothia, Distirct- Kishanganj through its proprietor
       namely Md. Shamim Rabbani, male, aged about 54 years, son of Abdus
       Sammad resident of Haldagaon, Kishunganj, Bihar-855107.

                                                                   ... ... Petitioner/s
                                        Versus
  1.    The State of Bihar through the Additional Chief Secretary, Department of
        Miens and Geology, Government of Bihar, Patna.
  2.    The Bihar State Mining Corporation Limited Patna through its Managing
        Director.
  3.    The Managing Director, Bihar State Mining Corporation Limited, Patna.
  4.    The General Manager, Bihar State Mining Corporation Limited, Patna.
  5.    The Chief Executive Officer, Bihar State Mining Corporation Limited,
        Patna.
  6.    The District Collector, Kishanganj (Cluster Number 05).

                                                 ... ... Respondent/s
       ======================================================
                                 with
 Patna High Court CWJC No.9772 of 2023 dt.24-08-2023
                                           5/16




                    Civil Writ Jurisdiction Case No. 10353 of 2023
       ======================================================
       Md. Haider Reyazi, Son of Reyaz Ahmad, Resident of Bangawan, Lohagara
       Hat, Kishanganj.

                                                                 ... ... Petitioner/s
                                        Versus
  1.    The State of Bihar through the Additional Chief Secretary, Department of
        Mines and Geology, Government of Bihar, Patna.
  2.    The Bihar State Mining Corporation Limited, Patna through its Managing
        Director.
  3.    The Managing Director, Bihar State Mining Corporation Limited, Patna.
  4.    The General Manager, Bihar State Mining Corporation Limited, Patna.
  5.    The Chief Executive Officer, Bihar State Mining Corporation Limited,
        Patna.
  6.    The District Collector, Kishanganj (Cluster number 2).

                                                                  ... ... Respondent/s
       ======================================================
                                            with
                     Civil Writ Jurisdiction Case No. 10722 of 2023
       ======================================================
       Jai Shiv Shakti Enterprises, a proprietorship firm having its place of business
       at village- Khoda, Tehsil- Rawatsar, District- Hanumangarh, Rajasthan
       through its proprietor Budh Ram Sharma male aged about 36 years son of
       Kana Ram resident of village- Khoda, Ward No. - 06, Tehsil- Rawatsar,
       District- Hanumangarh, Rajasthan.

                                                                    ... ... Petitioner/s
                                        Versus
  1.    The State of Bihar through the Additional Chief Secretary, Department of
        Mines and Geology, Government of Bihar, Patna.
  2.    The Bihar State Mining Corporation Limited, Patna through its Managing
        Director.
  3.    The Managing Director, Bihar State Mining Corporation Limited, Patna.
  4.    The General Manager, Bihar State Mining Corporation Limited, Patna.
  5.    The Chief Executive Officer, Bihar State Mining Corporation Limited,
        Patna.
  6.    The District Collector, Jamui. (Cluster number 35).

                                                             ... ... Respondent/s
       ======================================================
                                         with
                   Civil Writ Jurisdiction Case No. 10912 of 2023
       ======================================================
       Shri Ramdev Construction Company, a proprietary concern having its place
       of business at Ward number- 11, Rampura Matoria, P.S.- Rawatsar,
 Patna High Court CWJC No.9772 of 2023 dt.24-08-2023
                                           6/16




       Hanumangarh, Rajasthan through its proprietor namely Man Ram @ Mani
       Ram Sharma, male aged about 41 years son of Bhagirath resident of Ward
       number- 11 Rampura Matoria, P.S.- Rawatsar, Hanumangarh, Rajasthan.

                                                                     ... ... Petitioner/s
                                        Versus
  1.    The State of Bihar through the Additional Chief Secretary, Department of
        Mines and Geology, Government of Bihar, Patna.
  2.    The Bihar State Mining Corporation Limited, Patna through its Managing
        Director.
  3.    The Managing Director, Bihar State Mining Corporation Limited, Patna.
  4.    The General Manager, Bihar State Mining Corporation Limited, Patna.
  5.    The Chief Executive Officer, Bihar State Mining Corporation Limited,
        Patna.
  6.    The District Collector, Kishunganj. (Cluster number 21).

                                                 ... ... Respondent/s
       ======================================================
       Appearance :
       (In Civil Writ Jurisdiction Case No. 9772 of 2023)
       For the Petitioner/s      :       Mr. Gautam Kumar Kejriwal, Advocate
       For the Respondent/s      :       Mr. Gyan Prakash Ojha, GA-7
       For the Mines             :       Mr. Naresh Dikshit, Advocate
                                         Mrs. Kalpana, Advocate
       (In Civil Writ Jurisdiction Case No. 1809 of 2023)
       For the Petitioner/s      :       Mr. Sudhir Kumar Singh, Advocate
       For the Respondent/s      :       Mr. Gyan Prakash Ojha, GA-7
       For the Mines             :       Mr. Naresh Dikshit, Advocate
                                         Mrs. Kalpana, Advocate
       (In Civil Writ Jurisdiction Case No. 8137 of 2023)
       For the Petitioner/s      :       Mr. Suraj Samdarshi, Advocate
       For the Respondent/s      :       Mr. Gyan Prakash Ojha, GA-7
       For the Mines             :       Mr. Naresh Dikshit, Advocate
                                         Mrs. Kalpana, Advocate
       (In Civil Writ Jurisdiction Case No. 9768 of 2023)
       For the Petitioner/s      :       Mr. Suraj Samdarshi, Advocate
                                         Mr. Avinash Shekhar, Advocate
       For the Respondent/s      :       Mr. Gyan Prakash Ojha, GA-7
       For the Mines             :       Mr. Naresh Dikshit, Advocate
                                         Mrs. Kalpana, Advocate
       (In Civil Writ Jurisdiction Case No. 10183 of 2023)
       For the Petitioner/s      :       Mr. Gautam Kumar Kejriwal, Advocate
       For the Respondent/s      :       Mr. Gyan Prakash Ojha, GA-7
       For the Mines             :       Mr. Naresh Dikshit, Advocate
                                         Mrs. Kalpana, Advocate
       (In Civil Writ Jurisdiction Case No. 10193 of 2023)
       For the Petitioner/s      :       Mr. Gautam Kumar Kejriwal, Advocate
       For the Respondent/s      :       Mr. Gyan Prakash Ojha, GA-7
       For the Mines             :       Mr. Naresh Dikshit, Advocate
                                         Mrs. Kalpana, Advocate
       (In Civil Writ Jurisdiction Case No. 10235 of 2023)
       For the Petitioner/s      :       Mr. Gautam Kumar Kejriwal, Advocate
 Patna High Court CWJC No.9772 of 2023 dt.24-08-2023
                                           7/16




       For the Respondent/s     :        Mr. Gyan Prakash Ojha, GA-7
       For the Mines            :        Mr. Naresh Dikshit, Advocate
                                         Mrs. Kalpana, Advocate
       (In Civil Writ Jurisdiction Case No. 10240 of 2023)
       For the Petitioner/s      :       Mr. Gautam Kumar Kejriwal, Advocate
       For the Respondent/s      :       Mr. Gyan Prakash Ojha, GA-7
       For the Mines             :       Mr. Naresh Dikshit, Advocate
                                         Mrs. Kalpana, Advocate
       (In Civil Writ Jurisdiction Case No. 10353 of 2023)
       For the Petitioner/s      :       Mr. Gautam Kumar Kejriwal, Advocate
       For the Respondent/s      :       Mr. Gyan Prakash Ojha, GA-7
       For the Mines             :       Mr. Naresh Dikshit, Advocate
                                         Mrs. Kalpana, Advocate
       (In Civil Writ Jurisdiction Case No. 10722 of 2023)
       For the Petitioner/s      :       Mr. Gautam Kumar Kejriwal, Advocate
       For the Respondent/s      :       Mr. Gyan Prakash Ojha, GA-7
       For the Mines             :       Mr. Naresh Dikshit, Advocate
                                         Mrs. Kalpana, Advocate
       (In Civil Writ Jurisdiction Case No. 10912 of 2023)
       For the Petitioner/s      :       Mr. Gautam Kumar Kejriwal, Advocate
       For the Respondent/s      :       Mr. Gyan Prakash Ojha, GA-7
       For the Mines             :       Mr. Naresh Dikshit, Advocate
                                         Mrs. Kalpana, Advocate
       ======================================================
       CORAM: HONOURABLE MR. JUSTICE HARISH KUMAR
       ORAL JUDGMENT
         Date : 24-08-2023

                         Heard Mr. Gautam Kumar Kejriwal, learned

         counsel for the petitioners in all the batch cases and Mr. Suraj

         Samdarshi, learned counsel for the petitioners in C.W.J.C. No.

         8137 of 2023 and C.W.J.C. No. 9768 of 2023. Mr. Naresh

         Dikshit, learned Special P.P. for the Mines, duly assisted by the

         Mrs. Kalpana, appears in all the cases.

                         2. Since in each of these cases, the issue involved

         and the relief prayed by the petitioners is identical, hence the

         same has been taken up together for analogous hearing and

         disposal with the consent of all the parties.

                         3. The petitioners, who have been engaged as
 Patna High Court CWJC No.9772 of 2023 dt.24-08-2023
                                           8/16




         contractor to carry out Mining activities on behalf of the Bihar

         State Mining Corporation Limited (hereinafter referred to as

         'the Corporation') wherein the Corporation is a concessionaire/

         lease holder as defined under Rule 2(XVII) of the Bihar

         Minerals       (Concession,        Prevention   of   Illegal   Mining,

         Transportation and Storage) Rules, 2019 (hereinafter referred to

         as 'the Rules, 2019 being aggrieved by the order(s) issued by

         the Chief Executive Officer, Bihar State Mining Corporation

         Limited, Patna approached before this Court seeking quashing

         of the order whereby the petitioners have been saddled with

         penalties under Rule 56 of the Rules, 2019 along with a

         direction debarring the petitioners from participating in the

         auction process for sand ghats in the State of Bihar till such

         payment is made. The writ petitioners also prayed for a direction

         upon the Corporation to refund the whole of the security deposit

         made by the petitioners in course of completion of formalities

         while executing the agreement, which has been adjusted against

         the aforesaid penalty and also for refund of the remaining

         amount recovered from the petitioners in the name of aforesaid

         penalty.

                         4. The petitioners having been declared successful

         bidder, awarded the contract for operation of different sand
 Patna High Court CWJC No.9772 of 2023 dt.24-08-2023
                                           9/16




         ghats till 31.03.2022 or till further orders of the Hon'ble

         Supreme Court in the case of State of Bihar and Ors. Vs. Pawan

         Kumar and Others (Civil Appeal Nos. 3661-3662 of 2020).

                         5. After having completed all the paraphernalia,

         including the payment of auction amount in installment,

         execution of agreement and its registration of payment of stamp

         duty, payment of Income tax etc. with an undertaking to strictly

         observe the terms and conditions of approved Mining plan and

         environmental clearance, the respondent Corporation issued

         work order(s) in favour of the petitioners in connection with the

         contract awarded for mining operations. The engagement of the

         petitioners as contractors was to carry out mining operations in

         terms of the provisions of Mines and Minerals (Development

         and Regulation) Act, 1957 (hereinafter referred to as 'the Act,

         1957'), the Corporation had engaged the petitioners to extract

         minerals from the sand ghat identified by the corporation and to

         sell/supply the same to the purchasers/customers. The quantity

         of sand exist in the sand ghat was already assessed by the

         respondent Corporation and the minimum reserve price of such

         stock of sand was indicated in the auction notice. The auction

         amount was the actual cost of minerals already recovered by the

         Corporation from the petitioners. As per the relevant terms of
 Patna High Court CWJC No.9772 of 2023 dt.24-08-2023
                                          10/16




         the tender notice, especially Clause 24 thereof it prescribes that

         every vehicle (including boat) engaged in transportation of sand

         shall have to be registered with the respondent Department of

         Mines and Geology. All such vehicles, which are registered with

         the Department would have to install GPS (which can be

         communicated with the monitoring system of the Department)

         so that its movement can be monitored by the department.

         Further Clause 31(i) deals with obligation to the contractor to

         issue E Challan to the driver of the vehicle for transportation of

         sand.

                         6. Thus, the role and obligation of the petitioners

         were confined to the sale of sand to a purchaser, who would be

         allowed to collect such sand from the petitioners' sandghats in a

         vehicle, which is registered with the Department of Mines and

         Geology. In case, such vehicle would not be registered with the

         Department, no challan would be generated by the portal of the

         department and vice versa would hold true that a challan

         generated by the portal of the Department implies that such

         vehicle had appropriate registration with the department

         entitling it to transport sand from one place to other.

                         7. It is the case of the petitioners that all on a

         sudden      they    received      show-cause   notices   wherein   the
 Patna High Court CWJC No.9772 of 2023 dt.24-08-2023
                                          11/16




         respondent Corporation alleged the petitioners of having issued

         E-challan in favour of unrealistic vehicles for transportation of

         sand. By the aforesaid show-cause notice, the petitioners have

         been shown liable for penalty in terms of Rule 56 of Rules

         2019. The petitioners submitted a detailed reply in response to

         the said show-cause notice, vehemently opposing the proposed

         penalty, that the terms of Rule 56 of Rules 2019 is not at all

         applicable in the case of the petitioners, who happens to be a

         valid licensee in terms of the agreement executed by the

         respondent Corporation. Pursuant to the reply submitted by the

         petitioners, the respondents has passed the impugned order(s)

         whereby the liability of penalty to the tune of alleged excess of

         transportation of sand has been imposed in exercise of powers

         under Rule 56 of the Rules, 2019 on the ground of each challan

         having been incorrectly/wrongly issued by the petitioners to the

         unrealistic vehicles and also debarred the petitioners from

         participating in tenders of sand ghat in the State of Bihar till

         such time, the payment is made.

                         8. It is the case of the petitioners that the impugned

         orders issued by the respondent Chief Executive Officer of the

         Corporation imposing penalty under Rule 56 of the Rules, 2019

         as against the petitioners is wholly without jurisdiction and
 Patna High Court CWJC No.9772 of 2023 dt.24-08-2023
                                          12/16




         unsustainable in the eyes of law on the grounds enumerated in

         their respective petitions. Some of the relevant grounds, inter

         alia, are that the respondent Corporation and its authority had no

         jurisdiction to impose penalty under Rule 56 of the Rules, 2019

         for an offence allegedly committed in terms of Section 192 of

         the Motor Vehicles Act, 1988. That apart, the authority had no

         jurisdiction in terms of the Rule 56 of the Rules, 2019. The

         petitioners in their respective writ petitions have raised various

         other grounds, including the grounds quoted hereinbelow:

                                                  "(c) No jurisdiction in terms of
                                 rule 56 of rules 2019 to initiate any
                                 proceeding as against the petitioner as the
                                 petitioner is a contractor with valid license
                                 to carry out mining activities in terms of
                                 agreement with the Corporation. Besides,
                                 the petitioner is not a transporter engaged
                                 in transportation of sand nor has caused
                                 such transportation of sand.
                                                  Rule 56 of the rules 2019 is in
                                 two parts- one is that which applies to a
                                 case of persons carrying out mining
                                 activities and another to persons engaged in
                                 transportation of minerals. Petitioner herein
                                 is a mining contractor and not at all a
                                 transporter. As such it is the said part of rule
                                 56 dealing with engagement of a person in
                                 mining operations which would apply and
                                 not that which applies to the case of
 Patna High Court CWJC No.9772 of 2023 dt.24-08-2023
                                            13/16




                                 transporter.
                                                    (d) The petitioner is simply a
                                 contractor engaged by the Corporation to
                                 carry out mining operations which includes
                                 excavation and extraction of sand from the
                                 sandghats wherein the last activity to be
                                 performed is sale of sand from the
                                 sandghats. The petitioner is not concerned
                                 at all with the mode and mean of
                                 transportation of such sand from the point of
                                 sale. The petitioner is simply a seller of sand
                                 from       the     sandghats    awarded     under
                                 contract."
                         9. While concluding the arguments, as discussed

         hereinabove, it is submitted that in similar circumstance, the

         learned coordinate Bench of this Court while adjudicating the

         identical issue vide order dated 02.05.2023 passed in C.W.J.C.

         No. 111 of 2023 (M/S Harsh Construction Vs. The State of

         Bihar and Others) has put a quietus to the issue/claim and held

         as follows:

                                                    "21. On the other hand Rule 56
                                 of   the     Rules     deals   with   penalty   for
                                 unauthorized extraction and removal of
                                 minor minerals. Rule 56(1) of the Rules as
                                 quoted herein above is quite clear when it
                                 provides that whoever is found to be
                                 extracting or removing minor minerals or on
                                 whose behalf such extraction or removal is
                                 being made, otherwise than in accordance of
 Patna High Court CWJC No.9772 of 2023 dt.24-08-2023
                                          14/16




                                 these Rules, he would be liable for
                                 punishment,as provided under the said
                                 provision. Thus, in the opinion of this Court,
                                 the very heading of Rule 56 which talks
                                 about penalty for unauthorized extraction
                                 and removal of minor minerals, contemplates
                                 that the same is with respect to persons not
                                 having     a     valid       license/agreement      for
                                 extraction of minor minerals. In case, the
                                 person is having a valid license, the
                                 permission for extraction already being
                                 there, in case there is any breach, the
                                 provision of Rule 30 which deals with
                                 penalty in case of breach of terms would
                                 come into play.
                                                  22. So far as the facts of the
                                 instant case is concerned, there is no dispute
                                 that pursuant to the petitioner being the
                                 highest bidder for the mine in question, work
                                 order dated 8.12.2021 (Annexure-1) was
                                 issued in his favour and subsequently an
                                 agreement        was     also     entered    into   on
                                 29.3.2022

(Annexure-2) between the BSMCL and the petitioner. Thus in the opinion of the Court the case of the petitioner would not come under Rule 56 of the Rules and the order impugned is not sustainable on this ground alone. 23. It may further be stated here that so far as the ground of incorrect e- challans being issued is concerned, it was submitted by learned senior counsel appearing for the petitioner that the Patna High Court CWJC No.9772 of 2023 dt.24-08-2023 15/16 petitioner was required to fill up Form-G and on the same being accepted that the mineral transit pass / e-challans is generated by the Department of Mines and Geology, Government of Bihar. Besides the details mentioned in Form-G, at Sl. no. 16 thereof the vehicle number is required to be given. Learned senior counsel submitted that it is the categorical case of the petitioner that in absence of the registration number of the vehicle being available, with respect to the vehicle the petitioner supplied the chassis number of the vehicle and the respondents issued the e-challans for transportation of the mined sand."

10. Needless to observe that in the aforenoted case Mr. Naresh Dikshit, learned Special P.P. for the Mines Department was also representing the case of the respondents and today also he has fairly submitted that the issue involved in the batch of these writ applications has been elaborately answered by the learned co-ordinate Bench in the case of M/S Harsh Construction (supra).

11. Taking note of the aforesaid facts, this Court also feels it apt and proper to dispose of the batch of these writ petitions in terms of the order passed by the learned Coordinate Bench of this Court in the case of M/S Harsh Construction (supra) and accordingly in consequence thereof the order(s) Patna High Court CWJC No.9772 of 2023 dt.24-08-2023 16/16 under challenge passed by the concerned respondent authority in all the writ petitions are hereby quashed and cancelled. The Chief Executive Officer, Bihar State Mining Corporation Limited, Patna is directed to refund the respective security of all the petitioners within a period of three months from the date of receipt/production of a copy of this order. Further, in case, those petitioners, who were forced to make additional payment of fine besides the security deposits, shall also be entitled for refund from the respondents.

12. All the writ petitions stand disposed of.

(Harish Kumar, J) uday/-

AFR/NAFR                NAFR
CAV DATE                NA
Uploading Date          30.08.2023
Transmission Date       NA