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 2, Cited by 0]

Patna High Court

M And T Enterprises vs The State Of Bihar on 8 September, 2023

Author: Harish Kumar

Bench: Harish Kumar

          IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Civil Writ Jurisdiction Case No.8132 of 2023
     ======================================================
     M and T Enterprises, a proprietorship firm having its place of business at
     Village- Belwa, P.O.- Belwa, P.S.- Kishanganj, District- Kishanganj through
     its proprietor Md. Tanbir Alam alias Tanweer Alam male aged about 44 years
     son of Late Wahid Alam resident of Village- At and P.O.- Belwa, District-
     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 Additional Chief Secretary, Department of Mines and Geology,
     Government of Bihar, Patna.
3.   The Director, Department of Mines and Geology, Government of Bihar,
     Patna.
4.   The District Magistrate, Kishanganj.
5.   The Mines Development Officer, Kishanganj.
6.    The Bihar State Mining Corporation Ltd, through its Chief Executive
      Officer, Bihar, Patna.
                                                                 ... ... Respondent/s
     ======================================================
                                           with
                     Civil Writ Jurisdiction Case No. 8171 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, 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 Additional Chief Secretary, Department of Mines and Geology,
     Government of Bihar, Patna.
3.   The Director, Department of Mines and Geology, Government of Bihar,
     Patna.
4.   The District Magistrate, Kishunganj.
5.   The Mines Development Officer, Kishunganj.
6.    The Bihar State Mining Corporation Ltd through its Chief Executive Officer,
      Bihar, Patna .
                                                              ... ... Respondent/s
     ======================================================
     Appearance :
     (In Civil Writ Jurisdiction Case No. 8132 of 2023)
     For the Petitioner/s      :       Mr. Gautam Kumar Kejriwal, Adv. with
                                       Mr. Alok Kumar and
                                       Mr. Mukund Kumar, Advocates
     For the Respondent/s      :       Mr. Naresh Dikshit, Spl. P.P. with
                                       Mr. Utsav Anand, JC to Mr. Naresh Dixit, Adv.
 Patna High Court CWJC No.8132 of 2023 dt.08-09-2023
                                           2/12




       (In Civil Writ Jurisdiction Case No. 8171 of 2023)
       For the Petitioner/s      :       Mr. Gautam Kumar Kejriwal, Adv. with
                                         Mr. Alok Kumar and
                                         Mr. Mukund Kumar, Advocates
       For the Respondent/s      :       Mr. Naresh Dikshit, Spl. P.P. with
                                         Mr. Utsav Anand, JC to Mr. Naresh Dixit, Adv.
       ======================================================
       CORAM: HONOURABLE MR. JUSTICE HARISH KUMAR
                           ORAL JUDGMENT
         Date : 08-09-2023

                      Heard Mr. Gautam Kumar Kejriwal, learned counsel

         for the petitioners and Mr. Naresh Dikshit, learned Special P.P.

         for the Mines.

                      2. Since in both the cases, the issue involved and the

         reliefs prayed by the petitioners are identical, hence the same

         has been taken up together for analogous hearing and disposal

         with the consent of the parties.

                      3. The petitioners, who have been engaged as

         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) of the Mines

         Development Officer, Kishanganj and the order issued by the

         District Magistrate, Kishanganj, whereby the compounding

         charges imposed under rule 56(2) has been affirmed and further
 Patna High Court CWJC No.8132 of 2023 dt.08-09-2023
                                           3/12




         directed to recover the compounding charges of 25 times the

         cost of mineral from the petitioners against alleged mining done

         by the petitioners, are seeking quashing of the orders mentioned

         in para 1 of the respective writ petitions; and further for a

         direction commanding upon the concerned respondents not to

         enforce the demand arising out of the impugned orders, and in

         case enforced then for a direction to refund such amount along

         with adequate compensation to he petitioners.

                      4. The petitioners having been declared successful

         bidder, awarded the contract for operation of different sand

         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
 Patna High Court CWJC No.8132 of 2023 dt.08-09-2023
                                           4/12




         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

         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
 Patna High Court CWJC No.8132 of 2023 dt.08-09-2023
                                           5/12




         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. While the petitioners were operating the mining at

         the sand ghat/site allotted under the agreement by the

         respondent-Corporation in the meantime they received a letter

         issued under the signature of the Mines Development Officer,

         Kishanganj wherein by making a reference to an inspection

         conducted by the respondent-Collector, Kishanganj pointed out

         several shortcomings and non-compliance of the Bihar Sand

         Mining Policy 2019 and the petitioners were called upon to

         make good such failure within a period of 48 hours. The

         petitioners complied with the said requirement and informed

         the concerned respondent and deposited the respective penal

         demands, however, it is the case of the petitioners that the

         respondents have never disclosed any evidence of presence of

         such dozer machine in course of the so called inspection done
 Patna High Court CWJC No.8132 of 2023 dt.08-09-2023
                                           6/12




         by the Collector nor any irregularities in respect to excavating

         sand in violation of the Bihar Sand Mining Policy 2019 as also

         Rules 30 and 56 of the Rules 2019. It is the further case of the

         petitioners that after such payment was made by the petitioners

         the respondent no. 5 once again served further letter whereby

         the petitioners were called upon to further deposit a huge sum of

         Rs. 57,25,000/- and 42,80,000/- respectively on account of

         compounding charges being 25 times the cost of minerals

         excavated within a period of two days of the issuance of the said

         letter.

                      8. The petitioners being aggrieved by the aforenoted

         demand and conduct of the respondent- Department of Mines

         and Geology submitted a detailed objection/representation and

         submitted that the petitioners were neither liable to deposit the

         initial compounding charges nor the revised demand as the said

         demand pertains to one single inspection carried out by the

         respondent-District Collector, Kishanganj and, moreover, it was

         not the case of Rule 56(2) of the Rules 2019 as the petitioners

         happen to be the valid contractor attached with the respondent-

         Corporation and therefore, no cost of recovery of 25 times of

         cost of minerals could survive against the petitioners. The

         petitioners have also raised the grounds against the revised
 Patna High Court CWJC No.8132 of 2023 dt.08-09-2023
                                           7/12




         compounding charges, however, having found no response to

         the petitioners' objection by the respondent no. 5 under Rule 67

         of the Rules, 2019 before the respondent-District Collector,

         Kishanganj. However, respondent-District Collector, Kishanganj

         without considering various grounds on facts as well as law

         raised by the petitioners, affirmed the orders of the respondent

         no. 5-Mines Development Officer, Kishanganj, hence the

         present writ application.

                      9. The petitioners by invoking the prerogative writ

         jurisdiction of this Court have assailed the impugned orders of

         the District Mines Officer as well as the District Collector, inter

         alia, on the grounds that the very basis of demand is the

         inspection, purportedly carried out by the respondent-District

         Collector, Kishanganj is based upon no evidence nor the

         petitioners were informed or the same was done in presence of

         the petitioners or their representatives. The petitioners were not

         the concessionaire or the lease holder of the respondent-

         Department of Mines and Geology and in fact the petitioners

         had a contractual relationship with their respondent Corporation

         who happen to be the concessionaire in terms of the notice

         inviting tender itself, therefore, any demand of compounding

         charges could have only been raised upon the Corporation and
 Patna High Court CWJC No.8132 of 2023 dt.08-09-2023
                                            8/12




         not the petitioners. That apart, the demands are violative of Rule

         56 of Rules 2019 because of the petitioners being a valid

         contractor associated with the respondent-Corporation. He

         further contended that the respondents have not at all

         appreciated the provisions of law as prescribed under the Rules

         2019 and have issued a blanket direction imposing liability of

         25 times cost of minerals. It is next submitted that the impugned

         orders are violative of the principles of natural justice as the

         petitioners were never awarded any opportunity of personal

         hearing before passing of such orders and moreover the orders

         are non speaking and based on mechanical conclusion without

         assigning any reasons forming the basis of decision. There is no

         appreciation regarding applicability of Rule 56 of Rules 2019 to

         the case of the petitioners.

                      10. Learned counsel lastly submitted that in similar

         circumstances, 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
 Patna High Court CWJC No.8132 of 2023 dt.08-09-2023
                                           9/12




                                 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
                                 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 Patna High Court CWJC No.8132 of 2023 dt.08-09-2023 10/12 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 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."

11. Learned counsel further drew the attention of this Court to one another judgment passed in the case of M/s Uma Associates vs. The State of Bihar and Others (CWJC No. 3400 of 2023) vide order dated 09.05.2023 wherein while adjudicating the similar issue, the Court has held as follows:

"8. On perusal of the said order, the Court does not find that either the inspection by the so called departmental team was carried out in presence of Patna High Court CWJC No.8132 of 2023 dt.08-09-2023 11/12 the petitioner, whether the copy of the inspection report was provided to the petitioner or that proper opportunity to show-cause was issued to the petitioner prior to passing the order of penalty. In view of these facts, in the opinion of the Court the order of penalty dated 24.2.2023 issued under the signature of the Mineral Development Officer, Rohtas, Sasaram, is not sustainable and is hereby quashed, with liberty to the respondents that if so advised, they will be at liberty to proceed afresh in accordance with law."

12. On the other hand, Mr. Naresh Dikshit, learned Special P.P. for the Mines Department while refuting the contention of the petitioners submitted that the demands raised by the respondent no. 5 and duly affirmed by the District Collector, Kishanganj are based upon the inspection conducted by the District Collector who found various irregularities at the site and accordingly penalty has been imposed proportionate to the irregularities/illegality committed by the petitioners. However, on a query made by this Court with regard to the submission made on behalf of the petitioners that in identical circumstance, the Court while adjudicating the similar issue has been pleased to set aside the impugned orders imposing the penalty based upon the inspection report and saddled with the liability of payment of 25 times the cost of minerals, he fairly submits that the learned coordinate Bench has elaborately answered the issue raised in the aforenoted judgments and Patna High Court CWJC No.8132 of 2023 dt.08-09-2023 12/12 interfered in the impugned orders of imposition of penalty.

13. Having considered the aforesaid facts and circumstances and the settled position of law, this Court also feels it appropriate to dispose of the writ petitions in terms of the orders passed by the learned coordinate Bench of this Court in the cases of M/S Harsh Construction (supra) and Uma Associates (supra) and accordingly in consequence thereof, the orders under challenge passed by the concerned respondent- Mines Development Officer, Kishanganj and duly affirmed by the District Collector-Kishanganj are hereby quashed and cancelled. The Chief Executive Officer, Bihar State Mining Corporation Limited, Patna is directed to refund the respective amount realised from the petitioners, if any, and also to ensure refund of the respective security of the petitioners within a period of three months from the date of receipt/production of a copy of this order, if not refunded till date.

14. Both the writ petitions stand disposed of with the aforesaid directions.

(Harish Kumar, J) Anjani/-

AFR/NAFR                N.A.
CAV DATE                N.A.
Uploading Date          11.09.2023
Transmission Date       N.A.