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]

Telangana High Court

M/S. Lakshmi Vinayaka Mines And ... vs The State Of Telangana on 17 March, 2026

     IN THE HIGH COURT FOR THE STATE OF TELANGANA
                     AT HYDEABAD

     HON'BLE SRI JUSTICE LAXMI NARAYANA ALISHETTY

               WRIT PETITION No.14358 of 2019

                        DATE : 17.03.2026

Between

M/s.Lakshmi Vinayaka Mines & Minerals,
Rep. by its Proprietor M.Sumalatha.                 ...Petitioner

                                 AND

The State of Telangana,
Rep. by its Principal Secretary,
Revenue Department,
Secretariat, Hyderabad and others
                                                      ...Respondents
ORDER:

This writ petition is filed seeking following relief:

"To declare the action of the respondent Nos.2 to 4 in not allowing the petitioner to carry on mining operations for laterite in respect of lands in Sy.Nos.3104 to 3106 and 3073 to 3076, admeasuring Acs.12-34 gts, situated at Ramachandrapuram village, Mulugu Mandal & District, without assigning any reasons as illegal, arbitrary and in violation of 19(g) of Constitution of India and for consequential relief."

2. Heard Sri A.Prabhakar Rao, learned counsel for the petitioner and learned Assistant Government Pleader for Revenue.

3. Learned counsel for the petitioner would submit that erstwhile Government of Andhra Pradesh has granted lease for mining of laterite over an extent of Acs.12-34 gts in Sy.Nos.3104 2 to 3106 and 3073 to 3076, situated at Ramachandrapuram Village, Mulugu Mandal and District, for a period of 20 years commencing from 17.06.2016 to 16.06.2036, in favour of petitioner. Pursuant to lease, the petitioner has been undertaking mining operations in the lease premises. While so, on 28.06.2019, respondent No.4 without issuing any notice and without following due procedure as contemplated under law, directed the petitioner on phone to stop mining operations in lease area. Aggrieved by the same, present writ petition is filed.

4. Learned Counsel for the petitioner further submitted that this Court, vide Order dated 15.07.2019, passed interim Order as under:-

"Even if there is pollution, without following the due procedure, the Tahsildar cannot stop mining operations. In view of the same, there shall be interim direction as prayed for. However, this Order does not come in the way of Tahsildar or any competent authority taking action against the petitioner by following due procedure, on any issue concerning the mining operations."

Learned Counsel for the petitioner prayed to dispose of the present writ petition in terms of the interim order dated 15.07.2019, passed by this Court.

5. Learned Assistant Government Pleader for Revenue, did not dispute the same.

3

6. In the light of submissions made by the learned counsel for the petitioner as well as learned Assistant Government Pleader for Revenue, the Writ Petition is disposed of in terms of the interim order dated 15.07.2019 passed by this Court. There shall be no order as to costs.

Miscellaneous petitions, if any pending, shall stand dismissed.

___________________________________ LAXMI NARAYANA ALISHETTY, J DATE: 17.03.2026 tri