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] [Section 20A] [Entire Act]

Union of India - Subsection

Section 20A(2) in The Mines And Minerals (Development And Regulation) Act, 1957

(2)In particular, and without prejudice to the generality of the foregoing powers, the Central Government may also issue directions in respect of the following matters, namely:-
(i)improvement in procedure for grant of mineral concessions and to ensure co-ordination among agencies entrusted with according statutory clearances;
(ii)maintenance of internet-based databases including development and operation of a mining tenement system;
(iii)implementation and evaluation of sustainable development frameworks;
(iv)reduction in waste generation and related waste management practices and promotion of recycling of materials;
(v)minimising and mitigating adverse environmental impacts particularly in respect of ground water, air, ambient noise and land;
(vi)ensuring minimal ecological disturbance, in terms of bio-diversity, flora, fauna and habitat;
(vii)promoting restoration and reclamation activities so as to make optimal use of mined out land for the benefit of the local communities; and
(viii)such other matters as may be necessary for the purposes of implementation of this Act.]