Union of India - Act
The Mines And Minerals (Development And Regulation) Act, 1957
UNION OF INDIA
India
India
The Mines And Minerals (Development And Regulation) Act, 1957
MINISTRYOFLAWANDJUSTICE 67 of 1957
- Published on 28 December 1957
- Commenced on 28 December 1957
- [This is the version of this document from 9 August 2023.]
- [Amended by The Mines (Amendment) Act, 1983 (Act 42 of 1983) on 25 December 1983]
- [Amended by The Mines and Minerals (Development and Regulation) Amendment Act, 2010 (Act 34 of 2010) on 8 September 2010]
- [Amended by THE MINES AND MINERALS (DEVELOPMENT AND REGULATION) AMENDMENT ACT, 2015 (Act 10 of 2015) on 26 March 2015]
- [Amended by THE MINES AND MINERALS (DEVELOPMENT AND REGULATION) AMENDMENT ACT, 2016 (Act 25 of 2016) on 6 May 2016]
- [Amended by THE MINERAL LAWS (AMENDMENT) ACT, 2020 (MINISTRYOFLAWANDJUSTICE 02 of 2020) on 13 March 2020]
- [Amended by THE MINES AND MINERALS (DEVELOPMENTAND REGULATION) AMENDMENT ACT, 2021 (Act 16 of 2021) on 28 March 2021]
- [Amended by The Mines and Minerals (Development and Regulation) Amendment Act, 2023 (Act 16 of 2023) on 9 August 2023]
Chapter I
Preliminary
2. Declaration as to the expediency of Union control. -
It is hereby declared that it is expedient in the public interest that the Union should take under its control the regulation of mines and the development of minerals to the extent hereinafter provided.3. Definitions. - In this Act, unless the context otherwise requires,-
Chapter II
General Restrictions On Undertaking Prospecting And Mining Operations
4. Prospecting or mining operations to be under license or lease. -
4A. Termination of prospecting licences, exploration licences or mining leases.
5. Restrictions on the grant of mineral concession.
[(1) A State Government shall not grant a] [Substituted by Act 25 of 1994, Section 3, for sub-Section (1) (w.r.e.f. 25.1.1994). ] [mineral concession, prospecting license or mining lease] [Substituted by Act 38 of 1999, Section 7, for "prospecting license or mining lease"(w.e.f. 18.12.1999).] [to any person unless such person-(a)is an Indian national, or a company as defined in [clause (20) of section 2 of the Companies Act, 2013 (18 of 2013)]; and(b)satisfies such conditions as may be prescribed:[Provided that in respect of any mineral specified in Part A and Part B of the First Schedule, no mineral concession, prospecting licence or mining lease shall be granted except with the previous approval of the Central Government.] [Substituted for the existing proviso by Act No. 10 of 2015.][[Provided also that the composite licence or mining lease shall not be granted for an area to any person other than the Government, Government company or corporation, in respect of any minerals specified in Part B of the First Schedule where the grade of such mineral in such area is equal to or above such threshold value as may be notified by the Central Government.]]Explanation. - For the purposes of this sub-section, a person shall be deemed to be an Indian national,-(a)in the case of a firm or other association of individuals, only if all the members of the firm or members of the association are citizens of India; and(b)in the case of an individual, only if he is a citizen of India.]6. Maximum area for which mineral concession may be granted
7. Periods for which prospecting licenses may be granted or renewed.
8. [Periods for which mining leases may be granted or renewed. [Substituted by Act No. 10 of 2015.]
8A. [ Period of grant of a mining lease for minerals other than coal, lignite and atomic minerals. [Inserted by Act No. 10 of 2015.]
8B. Provisions for period and transfer of statutory clearances.
9. Royalties in respect of mining leases.
9A. [Dead rent to be paid by the lessee.]
9B. [ District Mineral Foundation. [Inserted by Act No. 10 of 2015.]
9C. National Mineral Exploration Trust.
Chapter III
PROCEDURE FOR OBTAINING MINERAL CONCESSION IN RESPECT OF LAND IN WHICH THE MINERALS VEST IN THE G OVERNMENT
10. Application for mineral concession
10A. [ Rights of existing concession holders and applicants. [Inserted by Act No. 10 of 2015.]
10B. Grant of mining lease in respect of notified minerals through auction.
10BA. Grant of exploration licence for minerals specified in Seventh Schedule through auction.
11. Grant of composite licence through auction in respect of minerals other than notified minerals. [Substituted by Act No. 10 of 2015.]
11A. [ Procedure in respect of coal or lignite. [Inserted by Mines And Minerals (Development And Regulation) Amendment Act, 2010 (No. 34 Of 2010) ]
- The Central Government may, for the purpose of granting mineral concession, prospecting licence or mining lease in respect of an area containing coal or lignite, select, through auction by competitive bidding on such terms and conditions as may be prescribed, a company engaged in,-11B. [ Power of Central Government to make rules for regulating atomic minerals specified under Part B of First Schedule. [Inserted by Act No. 10 of 2015.]
The Central Government may, by notification in the Official Gazette, make rules for regulating the grant of mining leases or other mineral concessions in respect of minerals specified in Part B of the First Schedule and for purposes connected therewith, and the State Government shall grant a mineral concession, prospecting licence or mining lease in respect of any such mineral in accordance with such rules.11C. Power of Central Government to amend First Schedule and Fourth Schedule.
The Central Government may, by notification in the Official Gazette, amend the First Schedule and the Fourth Schedule so as to add or delete any mineral as may be specified in the notification.]11D. Central Government to conduct auction for grant of mining lease or composite licence in respect of minerals specified in Part D of First Schedule.
12. Registers of mineral concession.
12A. [ Transfer of mineral concessions. [Inserted by Act No. 10 of 2015.]
Chapter IV
RULES FOR REGULATING THE GRANT OF MINERAL CONCESSIONS
13. Power of Central Government to make rules in respect of minerals.
13. A. Power of Central Government to make rules for the grant of prospecting licenses or mining leases in respect of territorial waters or continental shelf of India.
14. [Sections 5 to 13] not to apply to minor minerals.
- The provisions of [sections 5 to 13 ] [Substituted by Act 37 of 1986, Section 12, for " Sections 4 to 13" (w.e.f. 10.2.1987). ](inclusive) shall not apply to [quarry leases, mining leases or other mineral concessions] [ Substituted by Act 56 of 1972, Section 7, for " prospecting licences and mining leases" (w.e.f. 12.9.1972).] in respect of minor minerals.15. Power of State Governments to make rules in respect of minor minerals. - (1) The State Government may, by notification in the Official Gazette, make rules for regulating the grant of [quarry leases, mining leases or other mineral concessions] in respect of minor minerals and for purposes connected therewith.
[(1-A) 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)the person by whom and the manner in which, applications for quarry leases, mining leases or other mineral concessions may be made and the fees to be paid therefor;(b)the time within which, and the form in which, acknowledgment of the receipt of any such applications may be sent;(c)the matters which may be considered where applications in respect of the same land are received within the same day;(d)the terms on which, and the conditions subject to which and the authority by which quarry leases, mining leases or other mineral concessions may be granted or renewed;(e)the procedure for obtaining quarry leases, mining leases or other mineral concessions;(f)the facilities to be afforded by holders of quarry leases, mining leases or other mineral concessions to persons deputed by the Government for the purpose of undertaking research or training in matters relating to mining operations;(g)the fixing and collection of rent, royalty, fees, dead rent, fines or other charges and the time within which and the manner in which these shall be payable;(h)the manner in which rights of third parties may be protected (whether by way of payment of compensation or otherwise) in cases where any such party is prejudicially affected by reason of any prospecting or mining operations;(i)the manner in which rehabilitation of flora and other vegetation such as trees, shrubs and the like destroyed by reason of any quarrying or mining operations shall be made in the same area or in any other area selected by the State Government (whether by way of reimbursement of the cost of rehabilitation or otherwise) by the person holding the quarrying or mining lease;(j)the manner in which and the conditions subject to which, a quarry lease, mining lease or other mineral concession may be transferred;(k)the construction, maintenance and use of roads, power transmission lines, tramways, railways, aerial ropeways, pipelines and the making of passage for water for mining purposes on any land comprised in a quarry or mining lease or other mineral concession;(l)the form of registers to be maintained under this Act;(m)the reports and statements to be submitted by holders of quarry or mining leases or other mineral concessions and the authority to which such reports and statements shall be submitted;(n)the period within which and the manner in which and the authority to which applications for revision of any order passed by any authority under these rules may be made, the fees to be paid therefor, and the powers of the revisional authority; and(o)any other matter which is to be, or may be, prescribed.]15A. [ Power of State Government to collect funds for District Mineral Foundation in case of minor minerals. [Inserted by Act No. 10 of 2015.]
- The State Government may prescribe the payment by all holders of concessions related to minor minerals of amounts to the District Mineral Foundation of the district in which the mining operations are carried on.] [Inserted by Act No. 10 of 2015.]16. Power to modify mining leases granted before 25th October, 1949.
1A. Where any action is taken under clause (a) or clause (b) of sub-section (1) to bring the period of any lease in conformity with the provisions of this Act and the rules made thereunder, then, notwithstanding anything contained in section 8, the period of such lease shall continue to operate for a period of two years from the date of bringing such lease in conformity with the provisions of this Act.] [ Inserted by Act 25 of 1994, Section 6 (w.r.e.f. 25.1.1994).]
Chapter V
Special Powers Of Central Government To Undertake Prospecting Or Mining Operations In Certain Cases
17. Special powers of Central Government to undertake prospecting or mining operations in certain lands. - (1) The provisions of this section shall apply [* * *] [Substituted by Act 56 of 1972, Section 9, for sub-Section (1) (w.e.f. 12.9.1972). ] in respect of land in which the minerals vest in the Government of a State [or any other person] [ Inserted by Act 56 of 1972, Section 10 (w.e.f. 12.9.1972).].
17A. Reservation of area for purposes of conservation.
Chapter VI
Development of Minerals
18. Mineral development. - (1) It shall be the duty of the Central Government to take all such steps as may be necessary [for the conservation and systematic development of minerals in India and for the protection of environment by preventing or controlling any pollution which may be caused by prospecting or mining operations] and [for such purposes] [Substituted by Act 37 of 1986, Section 15, for certain words (w.e.f. 10.2.1987). ] the Central Government may, by notification in the Official Gazette, make such [rules] [ See the Minerals Conservation and Development Rules, 1958 made in supersession of the Minerals Conservation and Development Rules, 1955.] as it thinks fit.
Chapter VII
Miscellaneous
19. Mineral concession to be void if in contravention of Act.
Any [mineral concession, prospecting license or mining lease] granted, renewed or acquired in contravention of the provisions of this Act or any rules or orders made thereunder shall be void and of no effect.Explanation. - Where a person has acquired more than one [mineral concession, prospecting license or mining lease] [Substituted by Act 38 of 1999, Section 16, for " prospecting license or mining lease" (w.e.f. 18.12.1999). ] [* * *] [ The words " in any State" omitted by Act 25 of 1994, Section 8 (w.r.e.f. 25.1.1994).] and the aggregate area covered by such [permits, licenses or leases] [ Substituted by Act 38 of 1999, Section 16, for " licenses or leases" (w.e.f. 18.12.1999).], as the case may be, exceeds the maximum area permissible under section 6, only that [mineral concession, prospecting license or mining lease] [ The words " in any State" omitted by Act 25 of 1994, Section 8 (w.r.e.f. 25.1.1994).] the acquisition of which has resulted in such maximum area being exceeded shall be deemed to be void.20. Act and rules to apply to all renewals of prospecting licenses and mining leases. - The provisions of this Act and the rules made thereunder shall apply in relation to the renewal after the commencement of this Act of any prospecting license or mining lease granted before such commencement as they apply in relation to the renewal of a prospecting license or mining lease granted after such commencement.
20A. [ Power of Central Government to issue directions. [Inserted by Act No. 10 of 2015.]
21. Penalties. - [(1) Whoever contravenes the provisions of sub-section (1) or sub-section (1A) of section 4 shall be punishable with imprisonment for a term which may extend to five years and with fine which may extend to five lakh rupees per hectare of the area.
22. Cognizance of offenses. - No Court shall take cognizance of any offense punishable under this Act or any rules made thereunder except upon complaint in writing made by a person authorized in this behalf by the Central Government or the State Government.
23. Offenses by companies. - (1) If the persons committing an offense under this Act or any rules made thereunder is a company, every person who at the time the offense was committed was in charge of, and was responsible to the company for the conduct of the business of the company, shall be deemed to be guilty of the offense and shall be liable to be proceeded against and punished accordingly:
Provided that nothing contained in this sub-section shall render any such person liable to any punishment, if he proves that the offense was committed without his knowledge or that he exercised all due diligence to prevent the commission of such offense.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.24. Power of entry and inspection. - (1) For the purpose of ascertaining the position of the working, actual or prospective, of any mine or abandoned mine or for any other purpose connected with this Act or the rules made thereunder, any person authorised by the [Central Government or a State Government] in this behalf, by general [* * *] [ The words " or special" omitted by Act 38 of 1999, Section 20 (w.e.f. 18.12.1999).] order, may-
(a)enter and inspect any mine;(b)survey and take measurements in any such mine;(c)weigh, measure or take measurements of the stocks of minerals lying at any mine;(d)examine any document, book, register, or record in the possession or power of any person having the control of, or connected with, any mine and place marks of identification thereon, and take extracts from or make copies of such document, book, register or record;(e)order the production of any such document, book, register, record, as is referred to in clause (d); and(f)examine any person having the control of, or connected with, any mine.24A. Rights and liabilities of a holder of mineral concession.
25. Recovery of certain sums as arrears of land revenue. - [(1)] Any rent, royalty, tax, fee or other sum due to the Government under this Act or the rules made thereunder or under the terms and conditions of any [mineral concession, prospecting license or mining lease] [ Substituted by Act 38 of 1999, Section 21, for " prospecting license or mining lease" (w.e.f. 18.12.1999).] may, on a certificate of such officer as may be specified by the State Government in this behalf by general or special order, be recovered in the same manner as an arrear of land revenue.
26. Delegation of powers. - (1) The Central Government may, by notification in the Official Gazette, direct that any power exercisable by it under this Act may, in relation to such matters and subject to such conditions, if any, as may be specified in the notification be exercisable also by-
(a)such officer or authority subordinate to the Central Government; or(b)such State Government or such officer or authority subordinate to a State Government;as may be specified in the notification.27. Protection of action taken in good faith. - No suit, prosecution or other legal proceeding shall lie against any person for anything which is in good faith done or intended to be done under this Act.
28. Rules and notifications to be laid before Parliament and certain rules to be approved by Parliament. - [(1) Every rule and every notification made by the Central Government under this Act shall be laid, as soon as may be after it is made, before each House of Parliament while it is in session for a total period of thirty days which may be comprised in one session or in two or more successive sessions, and if, before the expiry of the session immediately following the session or the successive sessions aforesaid, both Houses agree in making any modification in the rule or notification or both Houses agree that the rule or notification should not be made, the rule or notification shall thereafter have effect only in such modified form or be of no effect, as the case may be; so, however, that any such modification or annulment shall be without prejudice to the validity of anything previously done under that rule or notification.]
29. Existing rules to continue. - All rules made or purporting to have been made under the Mines and Minerals (Regulation and Development) Act, 1948, shall, insofar as they relate to matters for which provision is made in this Act and are not inconsistent therewith, be deemed to have been made under this Act as if this Act had been in force on the date on which such rules were made and shall continue in force unless and until they are superseded by any rules made under this Act.
30. [ Power of revision by Central Government. [Substituted by Act No. 10 of 2015.]
- The Central Government may, of its own motion or on an application made within the prescribed time by an aggrieved party, -30B. [ Constitution of Special Courts. [Inserted by Act No. 10 of 2015.]
30C. Special Courts to have powers of Court of Session.
- Save as otherwise provided in this Act, the Code of Criminal Procedure, 1973, shall apply to the proceedings before the Special Court and for the purpose of the provisions of this Act, the Special Court shall be deemed to be a Court of Session and shall have all powers of a Court of Session and the person conducting a prosecution before the Special Court shall be deemed to be a public prosecutor.]31. Relaxation of rules in special cases. - The Central Government may, if it is of opinion that in the interests of mineral development it is necessary so to do, by order in writing and for reasons to be recorded, authorise in any case the grant, renewal or transfer of any [mineral concession, prospecting license or mining lease], or the working of any mine for the purpose of searching for or winning any mineral, on terms and conditions different from those laid down in the rules made under section 13.
32. Amendments to Act 53 of 1948.-[ Repealed by the Repealing and Amending Act, 1960 (58 of 1960), section 2 and Schedule I (w.e.f.26-12-1960).]
33. Validation of certain acts and indemnity. - All acts of executive authority done, proceedings taken and sentences passed under the Mines and Minerals (Regulation and Development) Act, 1948, with respect to the regulation of mines and the development of minerals during the period commencing on the 26th day of January, 1950, and ending with the date of commencement of this Act by the Government or by any officer of the Government or by any other authority, in the belief or purported belief that the acts, proceedings or sentences were being done, taken or passed under the said Act, shall be as valid and operative as if they had been done, taken or passed in accordance with law, and no suit or other legal proceeding shall be maintained or continued against any person whatsoever, on the ground that any such acts, proceedings or sentences were not done, taken or passed in accordance with law.
[THE FIRST SCHEDULE][See sections 4(3), 5(1), 7(2) and [8(1), 8A(1), 10A, 10B(1), 10C(1), 11(1), 11B, 11C, 12A(1),and 17A(2A)] [Substituted for the figures and brackets '8(2)' by Act No. 10 of 2015.]]SPECIFIED MINERALSPart A
HYDRO CARBONS/ENERGY MINERALS1. Coal and Lignite.
Part B
ATOMIC MINERALS1. Beryl and other beryllium-bearing minerals.
2. Lithium-bearing minerals.
3. Minerals of the "rare earths" group containing Uranium and Thorium.
4. Niobium-bearing minerals.
5. Phosphorites and other phosphatic ores containing Uranium.
6. Pitchblende and other Uranium ores.
7. [ Titanium bearing minerals and ores (ilmenite, rutile and leucoxene)]. [Substituted by Act 38 of 1999, Section 24, for items 7 and 11 (w.e.f. 18-12-1999).]
8. Tantallium-bearing minerals.
9. Uraniferous allanite, monazite and other thorium minerals.
10. Uranium bearing tailings left over from ores after extraction of copper and gold, ilmenite and other titanium ores.
11. [ Zirconium bearing minerals and ores including Zircon]. [Substituted by Act 38 of 1999, Section 24 for items 7 and 11 (w.e.f. 18-12-1999).]
Part C
METALLIC AND NON-METALLIC MINERALS1. Asbestos.
2. Bauxite.
3. Chrome ore.
4. Copper ore.
5. Gold.
6. Iron ore.
7. Lead.
8. [***] [ Item 8 omitted by Act 38 of 1999, Section 24 (w.e.f. 18-12-1999).]
9. Manganese ore.
10. Precious stones.
11. Zinc.
[Second Schedule] [Substituted by Notification No. G.S.R. 621 (E), dated 2.9.2019.](See section 9)Rates of Royalty In Respect of Minerals| Sl. No. | Name of mineral with grade | In Rs. per tonne (where applicable for auctionedmines) | Advalorem in percentage of average sale priceexcept where otherwise stated (for auctioned mines) | In Rs. per tonne (where applicable for minesallotted without auction) | Advalorem in percentage of average sale priceexcept where otherwise stated (for mines allotted withoutauction) |
| (1) | (2) | (3) | (4) | (5) | (6) |
| 1 | Apatite and RockPhosphate(i) Apatite(ii) Rock Phosphate(a) Above 25% P2O5(b) Upto 25% P2O5 | 4.5%11.5%5.5% | 5%12.5%6% | ||
| 2 | Asbestos(a) Chrysotile(b) Amphibole | Rs. 786/- per tonne | 13.5% | Rs. 880/- per tonne | 15% |
| 3 | Bauxite(i) Bauxitedispatched for use in alumina and aluminium metal extraction(ii) Bauxite dispatched for use other thanalumina and aluminium metal extraction | 0.54% of London MetalExchange Aluminium metal price chargeable on the containedaluminium metal in ore22.5% | 0.60% of London MetalExchange Aluminium metal price chargeable on the containedaluminium metal in ore25% | ||
| 4 | Brown Ilmenite (Leucoxene) Ilmenite, Rutile andZircon | 2.0% | 2.0% | ||
| 5 | Cadmium | 13.5% | 15% | ||
| 6 | Chromite | 13.5% | 15% | ||
| 7 | Columbite-tantalite | 9.0% | 10% | ||
| 8 | Copper | 4.13% of London Metal Exchange Copper metalprice chargeable on the contained copper metal in ore produced | 4.62% of London Metal Exchange Copper metalprice chargeable on the contained copper metal in ore produced | ||
| 9 | Diamond(a) Gem variety(b) Industrial Variety | 10.5% of Average saleprice on ad valorem basis10.5% of the average sale price on ad valorembasis | 11.5% of Average saleprice on ad valorem basis11.5% of the average sale price on ad valorembasis | ||
| 10 | Fluorspar (also called fluorite) | 7.5% | 8% | ||
| 11 | Garnet(a) Abrasive(b) Gem | 4%9.0% | 4%10% | ||
| 12 | Gold(a)Primary(b) By-product gold | 3.58 % of LondonBullion Market Association Price (commonly referred to as LondonPrice) chargeable on the gold metal in ore produced.2.95% of London Bullion Market Association Price(commonly referred to as London Price) chargeable on theby-product gold metal actually produced | 4% of London BullionMarket Association Price (commonly referred to as London Price)chargeable on the gold metal in ore produced.3.3% of London Bullion Market Association Price(commonly referred to as London Price) chargeable on thebyproduct gold metal actually produced. | ||
| 13 | Graphite(a) With 80% or morefixed carbon(b) With 40% or morefixed carbon but less than 80% fixed carbon(c) With 20% or morefixed carbon but less than 40% fixed carbon(d) With less than 20% fixed carbon | Rs. 201/- per tonneRs. 134/- per tonneRs. 59/- per tonneRs. 23/- per tonne | Rs. 225/- per tonneRs. 150/- per tonneRs. 65/- per tonneRs. 25/- per tonne | ||
| 14 | Iron Ore(a) Hametite Ore-45%Fe (Min.)(b) HematiteSiliceous Ore- 35% Fe (Min.)(c) Magnetite Ore –15% Fe (Min.)(d) Concentrate prepared by beneficiation and/or concentration of low grade ore containing 40% Fe or less | 13.5%9 %9 %3% | 15%9 %9%3% | ||
| 15 | Kyanite | 11% | 12% | ||
| 16 | Lead:(a) Contained leadmetal in ore produced(b) Contained lead metal in concentrate produced | 7.59% of London MetalExchange Lead metal price chargeable on the contained lead metalin ore produced12.95% of London Metal Exchange Lead metal pricechargeable on the contained lead metal in ore produced | 8.5% of London MetalExchange Lead metal price chargeable on the contained lead metalin ore produced14.5% of London Metal Exchange Lead metal pricechargeable on the contained lead metal in ore produced | ||
| 17 | Limestone(a) L.D. Grade (lessthan 1.5 percent silica content)(b) Others | Rs. 81/- per tonneRs.72/- per tonne | Rs. 90/- per tonneRs.80/- per tonne | ||
| 18 | Limeshell | Rs. 72/- per tonne | Rs. 80/- per tonne | ||
| 19 | Magnesite | 3% | 3% | ||
| 20 | Manganese Ore(a) Ore of all grade(b) Concentrates | 4.5%1.55% | 5.0%1.7% | ||
| 21 | Marl | Rs. 54/- per tonne | Rs. 60/- per tonne | ||
| 22 | Monazite | Rs. 112/- per tonne | Rs. 125/- per tonne | ||
| 23 | Nickel | 0.11 % of London Metal Exchange Nickel metalprice chargeable on the contained nickel metal in ore produced | 0.12 % of London Metal Exchange Nickel metalprice chargeable on the contained nickel metal in ore produced | ||
| 24 | Perlite | 11 % | 12% | ||
| 25 | Pyrites | 2% | 2% | ||
| 26 | Ruby | 9% | 10% | ||
| 27 | Selenite | 11% | 12% | ||
| 28 | Sillimanite | 2.5% | 2.5% | ||
| 29 | Silver:(a) By-product(b) Primary Silver | 6.5% of London MetalExchange price chargeable on by-product silver metal actuallyproduced.4.5% of London Metal Exchange Silver metalprice chargeable on the contained silver metal in ore produced. | 7% of London MetalExchange price chargeable on byproduct silver metal actuallyproduced.5.0% of London Metal Exchange Silver metal pricechargeable on the contained silver metal in ore produced | ||
| 30 | Tin | 6.7% of London Metal Exchange Tin metal pricechargeable on the contained tin metal in ore produced | 7.5% of London Metal Exchange Tin metal pricechargeable on the contained tin metal in ore produced | ||
| 31 | Tungsten | Rs.18/- per unit percent of contained WO3 pertonne of ore and on pro rata basis. | Rs.20/- per unit percent of contained WO3 pertonne of ore and on pro rata basis. | ||
| 32 | Uranium | 1.8% of annual compensation amount received byM/s. Uranium Corporation of India Limited, to be apportionedamong the States on the basis of data provided by the Departmentof Atomic Energy | 2.0% of annual compensation amount received byM/s. Uranium Corporation of India Limited, to be apportionedamong the States on the basis of data provided by the Departmentof Atomic | ||
| 33 | Vanadium | 18% | 20% | ||
| 34 | Vermiculite | 4.5% | 5% | ||
| 35 | Wollastonite | 13.5% | 15% | ||
| 36 | Zinc | 8.49% of London MetalExchange Zinc metal price on ad valorem basis chargeable oncontained zinc metal in ore produced8.93 % of London Metal Exchange Zinc metal priceon ad valorem basis chargeable on contained zinc metal inconcentrate produced | 9.5% of London MetalExchange Zinc metal price on ad valorem basis chargeable oncontained zinc metal in ore produced10% of London Metal Exchange Zinc metal price onad valorem basis chargeable on contained zinc metal inconcentrate produced | ||
| 37 | All other minerals not herein before specified | 11% of the sale price on ad valorem basis | 12% of the sale price on ad valorem basis | ||
| 38 | Coal including lignite | * | * | * | * |
| 39 | Sand for stowing | ** | ** | ** | ** |
1. *Rates of royalty in respect of item at Sl. No. 38 relating to coal including lignite as revised vide notification number G.S.R. 349(E), dated the 10th May, 2012 read with vide corrigendum number G.S.R. 525(E), dated the 14th June, 2012 of the Government of India in the Ministry of Coal shall remain in force until revised through a separate notification by the Ministry of Coal.
2. **Rates of royalty in respect of item at Sl. No.39 relating to Sand for stowing revised vide notification number G.S.R. 214(E), dated the 11th April, 1997, shall remain in force until revised through a separate notification by the Ministry of Coal.
[Third Schedule] [Substituted by Notification No. G.S.R. 622 (E), dated 2.9.2019.](See section 9A)Rate of Dead Rent| Concept of charging of dead rent shall not beapplicable in cases of mines which are granted through auctionmechanism. The following rates and structure for dead rent shallbe applicable for the mines which are granted other than auctionroute, namely:- | |
| 1. Low value minerals: | (In Rs. Per Hectare Per Annum) |
| From 4th Year of Lease | 5th and 6th Year of Lease | 7th Year of lease |
| 400 | 1000 | 2000 |
2. Two times the rate specified in paragraph 1 above in case of medium value minerals.
3. Three times the rate specified in paragraph 1 above in case of lease granted for high value minerals.
4. Four times the rate specified in paragraph 1 above in case of lease granted for precious metals and stone.
Note. - For the purpose of this notification: -1. Bauxite.
2. Iron ore.
3. Limestone.
4. Manganese ore.
[THE FIFTH SCHEDULE][See sections 8(4), 8A(8) and 17A(2C)]| S.No. | Mineral | Additional amount on grant or extension of mining lease |
|---|---|---|
| 1. | Iron ore and chromite | Equivalent to one hundred and fifty per cent. of theroyalty payable |
| 2. | Copper | Equivalent to fifty per cent. of the royalty payable |
| 3. | Coal and lignite | Equivalent to the royalty payable |
| 4. | Other minerals (otherthan coal and lignite) | Equivalent to the royalty payable |
| S.No. | Mineral | Additional Amount |
|---|---|---|
| 1. | Bauxite(i) Metallurgical Grade(ii)Non-Metallurgical Grade | Equivalent to one hundred and fifty per cent. of the royalty payableEquivalent to the royalty payable |
| 2. | Chromite(i)Up to forty per cent. of Cr2O3(ii)forty per cent. and more of of the Cr2O3 and concentrates | Equivalent to the royalty payableEquivalent to two hundred per cent royalty payable |
| 3. | Iron ore(i)Lumps, ROM and concentrates(ii)Fines | Equivalent to two hundred and fifty per cent. of the royalty payableEquivalent to one hundred and fifty per cent. of the royalty payable |
| 4. | Limestone(i) L.D. Grade (less than 1.5 per cent.(ii) Other grades | Equivalent to two hundred per cent. of thesilica content) royalty payableEquivalent to the royalty payable |
| 5. | Manganese(i) Less than thirty-five per cent.(ii) Thirty-five per cent. and above of manganese content | Equivalent to the royalty payable of manganese contentEquivalent to five hundred per cent. of the royalty payable |
| 6. | Other minerals | Equivalent to the royalty payable |
| (ii) For auctioned captive mines (other than coal and lignite): | ||
| S.No. | Quantity of sale | Additional Amount |
| 1. | Sale of mineral up to twenty-five per cent. of annual production | Nil |
| 2. | Sale of mineral more than twenty-five per cent. and up to fifty per cent. of annual production | Equivalent to fifty per cent. of the royalty payable |
| (iii) For coal and lignite: | ||
| S.No. | Type of mine | Additional Amount |
| (i) Captive coal and lignite mines, auctioned for power sector through reverse bidding under the Coal Mines (Special Provisions) Act, 2015 (11 of 2015)(ii) Captive coal and lignite mines allocated through allotment route[other than mines covered under item no. (iv)](iii) Captive coal and lignite mines allocated through auction route[other than mines covered under item nos. (i) and (iv)](iv) For captive coal and lignitemines that were auctioned andallotted with condition allowingsale of coal up to twenty-fiveper cent. of annual production—(a) for sale of coal up to twenty per cent. of annual production(b) for sale of coal more than twenty-five per cent. and up to fifty per cent. of annual production | Equivalent to two hundred per cent. of the royalty payableEquivalent to the royalty payableEquivalent to the royalty payableAdditional amount payable as per the condition mentioned in the tender document or allotment documentFifty per cent. of the royalty payable | |