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 6, Cited by 0]

Karnataka High Court

Maleek Stone Crusher And Metal ... vs State Of Karnataka on 26 December, 2012

Author: Jawad Rahim

Bench: Jawad Rahim

                             1


   IN THE HIGH COURT OF KARNATAKA AT BANGALORE

       DATED THIS THE 26TH DAY OF DECEMBER, 2012

                         PRESENT

          THE HON'BLE Dr.JUSTICE JAWAD RAHIM

                            AND

        THE HON'BLE MR.JUSTICE V.SURI APPA RAO

 WRIT PETITION NOS.51900-51901 OF 2012 (GM - MMS)

BETWEEN:
1. Maleek Stone Crusher &
   Metal Industries
   Hamilapur
   Tq. Dist. Bidar
   By its Proprietor
   Sri. Syed Ali

2. Syed Sadath Stone Crusher
   Almaspur, Tq. & Dist. Bidar
   By its Proprietor
   Sri.Syed Asad                   ... PETITIONERS

(By Chandrashekar P.Patil, Advocate)


AND:
1. State of Karnataka
   Department of Mines
   and Geology
   Kanija Bhavan
   Race Course Road
   Bangalore - 560 001
   Represented by its Director
                               2



2. The Karnataka State
   Pollution Control Board
   Parisara Bhavan 4th and to 5th Floor
   No.49, Church Street
   Bangalore - 560 009
   Represented by its
   Chairman

3. The Deputy Commissioner
   Senior Geologist
   Mines and Geology Department
   Bidar District
   Bidar - 585 401

4. The Managing Director
   GESCOM Electricity Supply Company
   Gulbarga - 580 001

5. The Executive Engineer
   GESCOM Electricity Supply Company
   Bidar Division
   Bidar - 585 401                ... RESPONDENTS

(Sri.R.G.Kolle, AGA for respondents 1 and 3
 Sri.D.Nagaraj, Advocate for respondent No.2
 Sri.N.K.Gupta, Advocate for respondents 5 to 7)

                           ****
      These Writ Petitions are filed under Articles 226 and
227 of Constitution of India praying to issue to writ of
certiorari quashing the order dated 29.8.2012 and
29.8.2012 passed by respondent No.2 produced as
Annexures-C to C1 respectively.


       These Writ Petitions coming on for preliminary hearing
this day, Dr.Jawad Rahim, J., made the following:-
                                           3


                                   ORDER

The petitioners, M/s Maleek Stone Crusher and Metal Industries and M/s Syed Sadath Stone Crusher are proprietary concerns of Syed Ali and Syed Asad respectively, engaged in running stone crushing units under licenses issued by the competent authority arrayed in this writ petition as respondent no.3.

2. It is not in dispute the petitioners are licensees and the licenses are valid to run the stone crushing units. In this writ action they have sought a writ of certiorari to quash the closure notices bearing reference nos.PCB/MIN/SC/CO/UIN/2012-13/525 and PCB/MIN/SC/CO/UIN/2012-13/719, both dated 29.8.2012 vide Annexures-C and C1 issued under Section 31(A) of the Air (Prevention and Control of Pollution Act, 1981, by the 2nd respondent . They also seek issuance of a writ of mandamus to direct the 3rd respondent (competent authority under the Act) to consider their applications filed on 22.10.2012 and 15.12.2012 vide Annexures-D and D1 4 to permit them to operate their crushing units pending consideration of the applications, and consequential reliefs.

3. These writ petitions and several other petitions seeking similar relief are listed for consideration and we have heard learned counsel, Sri Chandrashekar P.Patil for the petitioner, Sri R.G.Kolle, AGA, who accepts notice on behalf of respondents 1 and 3 and Sri Gururaj Joshi, learned advocate who accepts notice for respondent no.2.

4. The contextual facts manifesting from the averments in the writ petitions and the submissions of the learned counsel for the petitioners and respondents leaves no scope for doubt that this writ action is similar to the writ action of similarly placed owners of crushing units in which questions raised in this writ petition were considered in detail in W.P.41069/12 disposed of by the Division Bench of this court on 21.11.2012 quashing the closure notice issued by the Karnataka Pollution Control Board arrayed as respondent no.2 in that writ petition and issuing a writ of mandamus to permit the petitioner therein to continue 5 stone crushing activity till its application for re-locating the unit to a safer zone was disposed of by the competent authority, i.e. Deputy Commissioner (respondent no.3 arrayed in that writ petition).

5. We are satisfied the orders impugned in that writ petition, grounds against it and the relief sought are the same as in this writ action. Therefore, we cannot summon ourselves to take a different view but to follow the decision of the Division Bench in W.P.41069/12 dated 21.11.2012 in which, while rendition of the judgment, all facts and circumstances have been taken into consideration. However, to avoid any doubt, we need to extract the core of the judgment which is as follows:

'In the present case, by Gazette Notification dated 14.8.2012 safer zones in Haveri had been duly notified to the public. Section 3(3) of the Karnataka Regulation of Stone Crushers Act, 2011 (for short, 'the Act') permits a period of three months to existing stone crusher units to trans-locate themselves to safer zones. In this regard an application has to be filed with the Licensing Authority within a reasonable time. Unfortunately, the Act does not prescribe this period. In the present case, the Petitioner applied to the Licensing Authority on 24.9.2012. It is not disputed 6 that consequent upon the petitioner's application, the Licensing Authority till date has neither granted or refused the license under the provisions of the said Act. Since Section 3(4) of the Act prescribes an outer limit of six months for shifting from the date of grant, it could be inferred that the application has to be made within three months of the requisite Gazetting of the safer zones.
2. In these circumstances, the petition is allowed by directing the respondents to permit the operation of the petitioner at the present site upt 23.12.2012 or till such time the application is considered and disposed of, by the Licensing Authority.
3. Learned counsel for the Karnataka State Pollution Control Board (for short 'the Board) submits that the petitioner did not apply for the consent of the Board on the expiry of the previous consent on 30.6.2012. In normal circumstances, the contention would be well founded since no one is permitted to operate without current permission or consent.

4. In the circumstances of the present case, however, a piquant situation has arisen, inasmuch as the Pollution Control Board cannot grant permission to the petitioner to operate in its present site, since it must statutorily relocate to a safer zone as identified by the State. Needless to add that if and when the petitioner is granted a license to relocate to a safer zone, conditions under Section 6(9) of the Act will have to e complied with as also the permission would have to be obtained from the Board.

5. With these observations, the petition is allowed and Annexure-H dated 5.9.2012 is quashed.' 7

6. Under the circumstances, Annexures-C and C1, both dated 29.8.2012 impugned in these writ petitions issued by the 2nd respondent are quashed. In terms of the order extracted above, these petitions are also allowed directing the respondents to permit operation of the stone crushing units of the petitioners at the present site till such time their applications are considered and disposed of by the licensing authority, or for a period of four weeks from now, as ordered in that writ petition. Rule issued and made absolute. In the circumstances, there shall be no order as to costs.

Sd/-

JUDGE Sd/-

JUDGE AHB/Vgh*