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 16] [Entire Act]

Union of India - Section

Section 23B in The Mines And Minerals (Development And Regulation) Act, 1957

23B. Power to search. - If any Gazetted Officer of the Central or a State Government authorised by the Central Government ][or a State Government, as the case may be,] [ Inserted by Act 38 of 1999, Section 18 (w.e.f. 18.12.1999).][in this behalf by general or special order has reason to believe that any mineral has been raised in contravention of the provisions of this Act or rules made thereunder or any document or thing in relation to such mineral is secreted in any place ] [Inserted by Act 25 of 1994, Section 9 (w.r.e.f. 25.1.1994). ][or vehicle] [Inserted by Act 38 of 1999, Section 18 (w.e.f. 18.12.1999). ][, he may search for such mineral, document or thing and the provisions of section 100 of the Code of Criminal Procedure, 1973 (2 of 1974) shall apply to every such search.] [Inserted by Act 25 of 1994, Section 9 (w.r.e.f. 25.1.1994). ]

[23-C. Power of State Government to make rules for preventing illegal mining, transportation and storage of minerals.
(1)The State Government may, by notification in the Official Gazette, make rules for preventing illegal mining, transportation and storage of minerals and for the purposes connected therewith.
(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:-
(a)establishment of check-posts for checking of minerals under transit;
(b)establishment of weigh-bridges to measure the quantity of mineral being transported;
(c)regulation of mineral being transported from the area granted under a prospecting license or a mining lease or a quarrying license or a permit, in whatever name the permission to excavate minerals, has been given;
(d)inspection, checking and search of minerals at the place of excavation or storage or during transit;
(e)maintenance of registers and forms for the purposes of these rules;
(f)the period within which and the authority to which applications for revision of any order passed by any authority be preferred under any rule made under this section and the fees to be paid therefor and powers of such authority for disposing of such applications; and
(g)any other matter which is required to be, or may be, prescribed for the purpose of prevention of illegal mining, transportation and storage of minerals.
(3)Notwithstanding anything contained in section 30, the Central Government shall have no power to revise any order passed by a State Government or any of its authorised officers or any authority under the rules made under sub-sections (1) and (2).]