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 4, Cited by 19]

Supreme Court of India

State Of Madhya Pradesh And Ors vs Krishnadas Tikaram on 21 September, 1994

Equivalent citations: AIRONLINE 1994 SC 2, (1995) MPLJ 276, (1994) 56 DLT 533, (1995) JAB LJ 57, (1996) 3 LAND LR 496, (1995) 1 RENT LR 105, (1994) 6 JT 576, 1995 SCC (SUPP) 1 587, (1994) 6 JT 576 (SC)

Bench: K. Ramaswamy, N. Venkatachala

           CASE NO.:
Appeal (civil)  3276 of 1990

PETITIONER:
STATE OF MADHYA PRADESH AND ORS.

RESPONDENT:
KRISHNADAS TIKARAM

DATE OF JUDGMENT: 21/09/1994

BENCH:
K. RAMASWAMY & N. VENKATACHALA

JUDGMENT:

JUDGMENT 1994 SUPPL. (3) SCR 747 The following Order of the Court was delivered :

The respondent was initially granted Mining lease in the year 1966 for a period of 20 years to extract limestone in the forest area. The Forest (Conservation) Act 69 of 1980 has come into force with effect from 25.10.80. Under Section 2 of the Act grant or renewal after the Act has come into force shall be made, in the event of the State Government deciding to grant lease or renewal, with the prior approval of the Central Government. The object of the Act is to maintain ecology and preservation of the forest. It is also the object under Section 3 to regenerate the forests by planting trees and the forest growth. In 1986 after the expiry of the lease the respondent had approached the Government for renewal.

Though the Government had taken the decision and passed an order on February 7, 1986 to grant further renewal for a period of 20 years in terras of the original grant, it was objected to by the Forest Department. Consequently it was cancelled. The respondent had approached the High Court in Miscellaneous Petition No. 2758 of 89 and the Division Bench by its order dated August 18, 1989 following the ratio in State of Bihar v, Banshi Ram Modi and Others, (A.I.R. 1985 S.C. 814) directed to grant renewal on the ground that the part of the leased area had already been broken and, therefore, renewal should be granted.

The appellant contends that this Court in Rural Litigation and Entitlement Kendra v. State of U.P., (A.I.R. 1988 SC 2187) and Ambica Quarry Works etc. v. State of Gujarat and Others, (A.I.R. 1987 SC 1073) had held that even the renewal of the lease cannot be granted without the prior occurrence of the Central Government. We find force in the contention. It is settled law that the grant or renewal is a fresh grant and mast be made consistent with law. Section 2 prohibited the grant or renewal. In case the State Government decides to grant fresh lease or renewal of the lease it is mandatory that it should obtain prior approval of the Central Government. Admittedly, no prior approval of the Central Government had been obtained under Section 2 of the Act. The State Government thus had realised the mistake in directing renewal when the Forest Department had objected to the renewal of the lease in favour of the respondent". Therefore, the cancellation of the order, before it came into effect by registering, had been properly made by the appellant. The High Court was, therefore, not right in directing grant of renewal of the lease.

It is brought to our notice that under contempt proceedings the lease deed was directed to be registered and it was accordingly registered. It is declared that the registration is illegal and is invalid.

The appeal is accordingly allowed. No costs.