Legal Document View

Unlock Advanced Research with PRISMAI

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

State of Haryana - Section

Section 23 in Haryana Minor Mineral Concession, Stocking, Transportation of Minerals and Prevention of Illegal Mining Rules, 2012

23. Renewal of a mining contract.

(1)The contractor shall submit an application to the Director for renewal of the mining contract eighteen months prior to the date of expiry of contract period in the prescribed Form MC-2, containing complete details of the mineral excavated, royalty paid, mineral reserves available, details of explorations undertaken, if any, along with the details of the areas reclaimed/ restored, the sites of overburden, restoration works undertaken etc. The details regarding compliance of other statutory requirements such as Environmental Clearance, Safety provisions as per Mines Act, 1952 and the rules and regulations framed thereunder etc. shall also be provided;
(2)No application for renewal of a mining contract shall be considered in a case where the contractor has been found to be indulging in any violation of the conditions of original contract grant or the conditions accompanying the environmental clearances, and penalised or held accountable for any such violations;
(3)Every application for renewal of a mining contract shall be accompanied with a non-refundable fee of Rs. 1,000/- per hectare or part thereof, subject to a minimum of Rs. 1,00,000/- along with the following supporting documents:
(i)a valid clearance certificate from the Director or any officer authorized by him in this behalf regarding payment of mining dues on all accounts (such as royalty or dead rent or contract money or Fund and surface rent payable to the landowners under the Act or the rules made thereunder) in respect of the original contract or any other mineral concession held by him in the State;
(ii)in case of a firm or a company or association of persons, a valid clearance certificate shall have to be submitted in respect of the firm, company or association of persons as well as the other firm in which the partners in the applicant firm are partners or directors:
Provided that the grant of a clearance certificate shall not discharge the holder(s) of such certificate from the liability to pay the mining dues which may subsequently be found to be payable by such applicant under the Act or rules made thereunder.
(iii)where any injunction has been granted by a court of law or any other competent authority, staying the recovery of any such outstanding dues, non-payment thereof shall not be treated as a disqualification for the purpose of renewal the said mining contract;
(iv)a self-declaration stating that the applicant has filed up-to-date income-tax returns, paid the income-tax assessed on him or on self-assessment as provided in the Income Tax Act, 1961 on the project.
(4)The Director, or an officer authorised by him, shall communicate the discrepancies in the application, if any, or requirement of any additional information within thirty days from the date of receipt of application, requiring the applicant(s) to make up the deficiencies and/ or provide such additional information within a period of thirty days from the date of issue of such notice. In case the required information is not submitted within such specified period, the application shall be decided on the basis of information already submitted.
(5)No renewal shall be granted for the mining contracts exempted under section 3 of the Mines Act, 1952.
(6)The renewal of a contract shall be considered only in cases where the contract has been granted after the commencement of these rules.
(7)A contract for minor minerals granted under rule 22 may be renewed only once by the Government for a period not exceeding five years, after having satisfied itself that the contractor has undertaken mining operations strictly in accordance with the terms and conditions of grant, contract agreement and other approvals/ permissions for mining granted by Central/ State agencies.