Andhra Pradesh High Court - Amravati
Behween: _ vs X Bees Bat Ae Gi Td Ta on 3 March, 2026
IN THE HIGH COURT OF ANDHRA PRADESH AT AMARA} (SPECIAL ORIGINAL JURISDICTION) TURSDAY, THE THIRD DAY OF MARCH, TWO THOUSAND AND TWENTY SIX 'PRESENT: HONOURABLE SMT JUSTICE MANESWARA RAO KUNCHEAM W.P.Nos.23769, 19961, 19962, 22789, 29916, 29922, 23923, 24194, 24193, 24196, 24197, 24198, 24200, 24212, 27488, 27617, 27626, 27628, 28829, 28588, 28559, 28560, 28566, ZBS67, 28588, 28573, 28S74, 2E7S, 28894, 28594, 28685, 28595, 28598, 28599, 28801, 28861, 28864, 28868 & BWETO of 2024 AND 735, 737, 3051, 3061, 3473, 3179, 3187, 3772, 38071, 2808, 3813, 3824, 3891, 3898, 3918, 4535, 5237, 7907, 10620, 10880, 108682, 10664, 10668, 10870, 10672, 10874, 10876, 10879, 10685, 10887, 10704, 11991, 12595, 12971, 14219, 18297, 18326, 18932, 17092, 17093, 17108, 27871, 27687, 27677, 27677, 30115, 30117, 30421, 30423, 30742, 30993, 30437 and 30498 OF 2028 - LAN of 2024 in 23769 of 2024: - Behween: _ Mis. Jaiprakash Power Ventures Limited, Having its registered office at JA House 63, Basantlok, VasantVihar, New Delhi -110057., rep by is President (F& AMS Chief Financial Officer Mr. RE Ponval, pod. tas Satitianar AND . The Stefe of Andhra Pradesh, Rep. by its Principal Secretary Mines and Geology Department AP. Secretariat, Velagapudi, Amaravati, Guntur District, : The Commissioner AND. Director of Mines AND Geolooy, iprahimpatnam, Vilayawada, NTR Dostrict - 521 456 Andhra Pradesh. Kurnool, Andhra Pradesh - 518 004 x MM Ee or ood $3 ws tN OME ow oo a ge wrens tops, negee rast Pee) ok ey yet rt A we an Bs whe a os rr ee hi Pe a aS 3 Ot fare ae "hs ke gy 4 ge ES ° van, a ON rh ce ra a a a ee oo me 43 al oh. Fest bo & ja ne i we and et ct G & be © os a ts ae * oS oe "a iy once ein BEY nn se £3 ray S pene wee 48 ten tS xo a; A ee ee . fs ry 4 i See Sa ip cP gg = oe Ce NB aa A eas B & BOO & my 2 a & 8 My Ge od roe) LA & Ch te abe: rae eer "en ts oo OFS Cy "ae fo a a ES Gon ett i oo ~ KZ Lae fone] rea uw A ot a oy ae em om uy en 3 we Fee gy TF oa. 0 wy fo bones eke wy bee ay - RO a fee ey Mo, a & ES @ mie NM SG me Ree 3 C3 worse _ eh Soh. 3 L fon oo "3 sy "iy 3 ce se ' se OSS iS ee SS GS og an Soo ro het KG on Pa a se a4 a ere eG be OS ee gem - oe capes on we i f fd : go pat se ae ns ye age tedere a fs meee oe EM gs te OME a wn es Bs a we et " [nn nn os ~ gy fe ge he a ee ha, wile ns ae L240 , here 3 you eee rays pee oe, oe Spee. pees "ied ead eat ee on, gn neon "gees % Bo | BR Oe bad B & oo mk ny So sae "6 ; here ', te sued ta oy an) an Sh 5 om © 5 mae OS Fad en z pees ree] tea. 3 pon ee: ay 7 these stot " 7 poet Fe ohent, eb oa on . . Dron. 3 fede ma OS ¢ Frome ga Donal ag $% -AAD Soe 3 th ors tp sede Cet + Wt te EF cana 2 one OY ma Seve Gob Og xf y Pon 'ipeo a 6B ogo BS ss & Ay a sa a a OO 2 we ow * ae 7 F - gen £4 ors nt me a7 peeee aeeee. eee. Ps ay fe i' wher tA Goede ad oN ¥; ba " me Me et we . B "a a eS "eee @ ne ke : ", i 'here net fo Q zy IA NGA OF 2026 IN WP NO 4 ate ft gat ee ay me, ; $ peees ees bers fe, % "a oo eo 8 © ee yt ind a aA bee i ke " x ly ge i ; te ays aces $43 eee Seve o & BS pm Fe & y 2 ok 28 ~ & & ae 5 GG . freee ce SS a ee am whooe i aw ee ve ' ¥ eee on ars te HA Son Bao fe ES on foo tet fee eat ih & - fe po o be sg wa Se hh ED ES te a © & "f AB & a Be me Be y BES asa g ™ " Re Petitioner m% ire Arca 9 xe g a g AND EX a on se a : > No. 4 + x A ys 5a] x ig x go oF Me yg . y ™. se os Rae Nagar, Bank OFF bad p 7. State of Andhra Pradesh. re apresented ry the Principal Secretary Mires amt Gediagy Department, AP Secretarial, Velagapucdi, Amearavatl, Guntur (Nstrict. 4. ihe Comrussioner and Dir ector. of Mines and Geology jhrahinpatanam, Vigiayawada, NTR District ~ 824488. 3. The District Mines and Geology Officer, H.No.45/85-6, N R Nagar, Kurrioal, Andhra Rracesh - 518004. 4, The Coaliector and District Magistrate, Kurnool Collector Complex, Mudhawara Peta, Kurnool, Andhra Fradesh - 578002. Resparniants at Petition under Section 18¢ of CPC is filed praying that in the creumstances slated in the affidavit filed in support of the petition, the High Court may be pleased to grant stay of all further proceedings pursuant to the Demand Notice No.S076/Sand/8019 di28-08-2024 issued by the 3"respondent, pending disposa i of WP No. T9867 of ZOS4, on the fle of the The Petition coming on for hearing, upon perusing the appeal and the Midavil fled in support thereof and the earlier orders of the High Court dated $8.08. 2024, 14.70.2024, 04.77.2024, 25.17.2084, 22.12 2024, 20.07 2025, 7.02. 2085, 18.03.2025, 22.04 2025, JSOE 2088, T1077. 2028, OF 08. k025, U6. 70.2026, 03.14.2025, 17.17.2028, 10.12.2028 & 03.02.2025 made herein and upon hearing the arguments of MS. G.LAKSHM!, Acvemate for the Petitioner, and of GP FOR MINES AND GSEOLO cs OGY for the Respondents: IA No. 1 OF 2024 IN WE NO: scons OF 2024. Sefween: Mis Prathima Infrastructure Lid, A company registered under the Companies Act, 1856, Vide Registration No Ud5200TGISSTRLIO1S59S Address at Door No.54-15-4D, Second Floar (Pari) Indira Arcade Srinivasa Nagar, Bank Colony, Vileyawada 520008. Andhra Prades 5, Registered Office at Fiat No. 2 es, Neto: i Fehtioner Princiog 2 a by the ~ --s es S nF es ad ye! be g 2 ? An - State of x § & Re TR Mines 3 we heae HK fA wines , whore, ere re ' fs aed fe ie re on, San 7 Ae be ge BE GB Os wae oe ee 1a fpper eee pee % ors oe ' iar ssa Cc re Che oe rs orbee is a ne" bone Cie : LS %% 7 in bd 3, % ew "Ce on ee ay rn ro a poe ig bed a i we ~ @ oe ne es £4 hon oes eee ees, ca Ce gees rye a taper. ve r% oe as ee ee ta a cy ae ty a 'ead , eon res oben cot "5 a fod EMS - 3B 'aaee go a a a nw ' co i ; wy R "a ££. th ", ed OE tt ' 'oer ae aed gs % . ne TD Bee on es ee, C3 % Seer % 3 Ga ieee bre, qe vaeco fe a: sete ae " ao Cs "2 ye ose ynere ageee 4 Ee £9 ny toe Be ¢ g Bw rr a an as ro 'eeene 'wH 3 $3) Sa a ee) my £3 re Zs oo ae fr, "oe et ", a ; 43 ore t em aM se ce a, Ned orayin es and Geology fhrahimpat & os as - i é i oes Ord eae ¢ a es - Me wy wn 4 % my one wn oe 3 ie £4 ge th OM wn 7 ge MD ee os oo, api. herds Spon. wie. rae . "ped gene & So oe £5 un en pe eS o Seat spo pose. vont aes steeds % me, wee 4 oo aly a OS qe ete, Send oy on sn "oe thd as al re " gay hehe "ts eno ara tag y oe TR ego PD ei Ee 8 6 mp wo Cn nS ce "st tm 'se wie en ED "age ee os * fapt eee aged rs 6h +54 cleon " ng a wy en: ie 'oe ao fe pa . i teed a ee) 4 OS be £4 oe ay 5G : hey a oo re @ Oo ts & es OR 3 Gk ea & * rn ca sar 4 "Ae gE yay 5 SS 2 es ey om & OS ts Se he oe a aes be 0% ay fd one Co ORS OTR Men oo he ' 5 NA ae os ye ME ti , UP ae ww te < ars en cad spond a 5 gn £3 as Ps 3 on oe ht - an ge ae coment © bg oe fas) rn a £4 > Sa oo a oe eo on 2, at a rsa] eed Se O ponte 53) 4 vod ee ". wen yen ben oe Bee Sn: ae $5 63 aad iA in wD 5 et th fe et oe tie Se ee Mand iS iS 7 Pee oo f ", o See % ¢ ry ley taaee 6 aaa rs, nad % oO a or o es wd how an an a a ns an rs Be a ee a ee an a a a a or a ae 9 eA Me ey cs a a: An rs oh. e og oe a an a ao ae os ""f 4 3B & & B i oa © ns) en CA ieee et th tM wy og * oon be port ys ee ee 5 a 9° rh, oa OP ar "OLOGY for the Respondents XX AR é O Ny Ny FY ¥ x PFEORI o & LPs |A No. 1 OF 2024 IN WP NO: 22789 OF 2024 Between: Wis Prathima infrastructure Lid, A company registered uncer the Companies Act, 1956, Vide Registration Na. Uso200TG4 SSTRPLOO SSS Address at Door No.54-15-4D, Second Floar (Party) india Arcade Srinivasa Nagar, Bank Colony, Viayawada - 820008, Andhra Pradesh, Registered Office at Flot Na. 213, Road No.1, Fim Nagar, Jubllee Hills, Hyderabad - 500098, T.S .Petitioner(s} (Petitioner in WP 22788 OF 2024 | on the Ale of High Court} 1, Sate of Andhra Fradesh, represented by the Principal Secretary, Mines AND Geology Deparirnent, AP Secretariat, Velagapudi, Amaravall, funiur Cistrict = Thé Commissioner AND. Direstor of Mines AND Geology, inrahiripaianan, Viajayawada, NTR District - 827456. oe The Divisional Mines AND Geology Officer, Narsipatnam, Anakapaile District Andhra Pradesh 4. The Collector and District Magi istrate, Anakapalle District, Anakanalle. Andhra Pradesh. Respondent(s} (Respondents in-do-) Petition under Section 751 of CPC is Med praying thal in the cycumsiances siated in the affidavit fled in support of the petition, the High Gourl may be pleased io grant stay of all further proceedings pursuant fo the 8 Demand Notice No. jTo/Sand/2084 dt T2-D9-2024 issued by ao? Pay gots ee a a) - et respondent, Pending disposal of WP No. 22789 of 2024, on the He of the High Court. rs an an oe ope Be % ra ee Be yn 2 iy a on ; weg ; 5 it ; fer boon eS Seve tn * te ad ca £4 ben . "mee ' Vag ; hee apoe oe ee whee we * ne Ad a eee tng aptee EG & im bend % a anaes. one) a * Mae & Se oy, C54 " Oe eh ay " ca ~ FE ies , iy ns nes 5 4 ty «tee ' ed, ae ' ahah Seed te & & Bu 2 Oe Gia & et, ~ m & 8 : shoot Os P L85 wy ihe ° "as as Sennd vote : = mee gn ge cK tm Ua ee ic eh ae i 77 a a A Ly fe yon tage gerd ey " Pcs oe eae ee fave beenes itt oo fm, pane ey 'eae fn, wnnee, we Seve i a . 5S Ee ra eH r% o we peed ye as "ees low rs p el eaaal tng Ieper Bs Yee toe, von, an ey ra of vot " 3 Cette ¥ . 4 e pot foe CE ke ee pe Jace Y US FG we Gaze a "goer F Shee oe oo) Son ih. va "x, 90 "3 'need ; oe erote. ae a Ct eee a a: £% : ; ot ne ; ie oe we "as 4 : ; , . vy "tA YS Ct "ee : "ee ks oreee Ls on a van ' ne yer. oreee gc 4 ee me % LS i 4 A a the fs vA Wai 7 tee rece seca - A a) oy Snape, , ta oS Ay ea ge ee EB " 5 yee eS ty yn met Kad Looe. "ot i bobo nn 3 4% * pesee fo ge eae pe AE Oe hte gs py gs ¥ a4 : Ye a A, yor, cheat a ty : fae m, fH ta ; £% Soew ateee, ares 3 y boost a? ered ; aigad : , ve ry oe £4 se, ft 4 mM ¢ "tne, g : 3 rp IN gg ze Eee, oa) ae oo ae a oh " Pap th wn EE we wa 1 Bo OE wo | =@ cg 8 @ =e e B an. ae "ee Es B ee ao & & gt © 6 a a? nn a © re i: fl oh & fo EE "eR wo 6% eS oo My on A ae wm ae mH oh. nny jen ut a el ve % Eee / "exe = * ws an nn a nr i) ben , oe nn "5 et, mn a st Th. foe a ek fe EL an) ~~ OS eg a fh om me OO lave ann nn: ee ne Gog hs a ee bbe 05 om ; rh mS se ah £3 rn Ens mm a a ee i oe te he Le ae. ao oe an oa oo ped @ anced a Se eve vere % ~ Pn SS py nd be SE Be a a <n nO rob MS wee ' %& "od "agen See bSah + ray Nay eon ww rae Fahd nape <r aad yee eet. he. uae a wet sew oft Ree ws o Be = &€ 2 & & 6 OS aB 3 8 OA & B SG & i vn oe a OE 6 a C2 wd ghee eke Be kee . a aed y ; 4 ¢ 4 % a e¢eae gegeos. g Re dR eR SG oS hs ar oye DB a iy fr , ayes 'so ' wee cap: = 2 . a corny 4 oe ir ee eed CO a yee * 4 ' oe th te : -- oy ps Took en rs omer ce os m a ra) Pie Sper caeed tna ad x es ae nn , og sc inles of c oa : 2 ay RE 25s : ° 3 3 Hy ey a + x 3 . Ne * Oe, ~024 bearing Refs eased fo i 3 Be - quash the sam Natural Jus ye iA NO: TOF 2024: circumstances stated in the affidavit fled In support of the writ petition, the High Court may be cleased fo stay all further omeeedings in pursuance to dated 19° September 2024 the Demand Notice bearing Reference No. MDLOTO?OO02522/SPL-TEAM/2024 issued by the 3° Respondent, pendin disposal of WP No. 23910 of S024, on the fle of the High Court. iA NO: 2 OF 2024: Petition under Section 757 CPG is Wed praying that in. the 3 circumstances stated in the affidavit Hied In support of ihe pelition, the High Court may be pleased to direct the 3° Respondent to continue issuing the Misnatch Permiis at the request t of the Pottionear, pending diggosal af WP. No 23816 of 2024, on the fie of the High Cour. The petiion coring on for heari ng, upon perusing the Pettion and the afidavit fled in support thereof and High Court dated) 42.10.2024, [8.11 2024, O2.12. 2034, 23.12.2024, 20.07.2028, 17. D2 2025, 18.02.2028, 2.042085, 18.06.2025, 14.07 2085, OF 08.2085, 06.70.2085, OS. TT 2088, 1P.491. 9025, 10.12.2025 & 03.08.2628 upon hearing the arguments Sr Gnani 5 i Vivek Karra, Advocate for the Patitionar and Sri PoRama Krishna, lsarned Government Pleacer for Mines & Ge ecology for the Respondents; WP NO: 23922 OF 2024: Sehvean: Saint Gobain india Private Limited, Represented by Mr. Ari mesh Saha, Team Leader-Legal having Hs vepstered officer af Sigapi Achi Building, Floor No.7, 18/8 Rukmani Lakshminathi Road, Eqmore, Chennai - 500008 Petitioner AND y is Princine ? X& %. i $ _ ~ No SR a ann x The y on era, pic Be te i G 6 ee ee f& @ £ © ane a Se tee oo i "tes cheat wes ae | ae aS oe | ic, ae 4 a es Rom & Be aH a =z @ Ch tea ® os B Oh ge ge Og as tt og, Oo @ wb aad ~ ~ z Fa a cer "Aen ,% ee re st 7 i) Se wees foe ate £) "Sy t 6) yok Sone ie vor ed th 'ee nd pe a 2 ian <r 2 or? re a ag cc mo eG eee Par as a ive Sree voles it £4 8G ars we gat Cy hag ud Be a, tae mee thee + ; oyeie ae a aed an Pak, cyt aad Son, rags . Sone Pl £4 "es <f, 'i SME a es & 8 ib ie 'eee as on a + iodo mn hee 3 tt ' is oat ee oo ben on Sas bs , ras: -s % a we ES o "-- & 8 og mn BO oA 6 @ a FA i ee Bo B 6 Boe 6 Oo By Bo ge . png wo Fs : cranes : % % '0 Cos B Senseo bee oe 3 "heen wad weeks pene Lot ae a, rg fetes io " oy ken " @ ge i en mre Se oe wen " 2 & 4 vg of oe rr] Soon oo ras) os Pe we wD os, " Spook it on ee ee em fo be me 8 og se a ae we ie hat Be rae: ne od we - rs - ke ge eer ge wo mF mp Bt % . £34, Sanat 4, % sone oo tyeee, om nen wy hove gee. re Seen aE ns : reson ces td tf ig £B : Se, f% Ly Lt et cad ia £3 been tooon. ee gee 'Wood wap Seve we 4 % " Saat bedoe hipon ? : beden ee £3 cies Sat "oe "pod in z ane m haw. a "ed ra] 53) oo Bs ae bien serene et cas a <4 ote "5 aed Le fogs sneer ageee : %, Pay 64 we. a yoeee saben, By @ % ; sy fe ak om Py . © at em an? Ba rn orn vo ' SAR eects qe ve ( iy 5 . eee 'rene ab ace 4 "5 Ro * bss be oo & ~ 8 B® Go 8 ae od & 8 2 os ee ca i fi 'nee nn neo ny frne 6% "Se 'a 443 re ae oy cA is a iB rs Sh. or : Seve " o- £05 word oh. ae ss bc a oo , a bad whee piten "3 one es awe 7 a ct "gf £3 bee oo ae Sy whee £4 5 oo ok oS a rae ra x Reed ie i te 'alee, peter, x4 'ey fo. Re ed A % rot aon "u 3 aeer core "er aa Ge On ' y eee 3 , i vee "ad chore x for b ""S ee a cee set 3 4 tf 2 ge 7 & 2 & & 2 & a ae ~ 3 8 B as rae se # rey we) ods Ls: +9) it . a omee 3 nooo w%) 5 Fa a % pet oe go ves $e a@ @ ee OB Oh, to "i 2 HR RE nae (Ay tae ed . WE nee y "ER yen ¢ ts nr a ae " Ch et wont : $2. ae a , es es if 97 i fi eg fs Gen we, woes 4 CA oe . ws a? in fe, at ~ 2 we » & a wm @ & A ne Chg Bo 4 4 ge gp i og as i ts & & @ & 6 SG Eg "oe BO wm a ei Oo Gg * a go oe Ap rs , an.) xs ro bee ee: "ageee ee mye ; pore A tate ", 4 sheet Sen H $85 % Cs. 4 pereeg : an eee ¥ ce £22 § 8 8 6 2 id G wy, a ee a BE gs Spee 4 Z Prey 5, on yoo ae aes a JE? wt cs boa ie 6ty eg i . Sa *% hp me Esc fo Ge, 2 a 3 a SR i oy a aoe) i Ut aed Seow , ? aes ed i % AK ; J on my = poe 'refer pas, ine sd he vas 7% an? oe we 4 nal eet naan, ae om , po Se 3 wt weed A aoe rh ia ws B thd Nat G ee, -! oN % te wreet ed + "nd x. ¢% od iG ne wag) z 'ad KS gee Po re : wee y & ~ 'ove Gee wooned wt z cma tS gE BE S "eg Se 2e4 88 625 & P 6G 8B s ar freowe peers ene 5 stance * a oe 'he Pal 4 y iy os 'neo free os fs 5D» & EB og bd Sand Lowa ond aarg h om te ey or ra cocoa Sk Tee BD we The petition corning on for hearing, upon perusing the Petition and the affidavit fled in ae thereof and High Gaunt dated 22.70.2024, 18.77 2028, 5 06.2028 PPO 20285, OF 08.2025, 6.70 2025, 03.71.2025, TP 12085, TOVZ2025 A 03.02 2086 upan hearing the arguments of Si GNANI VIVEK KARRA Advocate for the Petiffoner and of GP FOR INDUSTRIES fer the WP NO: 23823 OF 2024: o Rotwearn SAINT GOBAIN INDIA PRIVATE UMITED, Represented by Mr. Animesh oaha, Tearn Leacder-Legal having | is registered office at Sigapi Achi Biniai ing. Floor No', 18/3, Rukmani Lakshmipathi Road, Eqmore, Chennai ~ QQQ008 | Petitioner AND }. The State of Andhra Pi radesh, 'Rep. by ¥s Frincipal Secreiary, Industries and Commerce Mines Department, Block HL Velagapucd:, AP Secretanial, Amaravati | 2. THE DIRECTOR OF MINES AND GEOLOGY, 8" and 8" Floors, Sr Aryaneya Towers, prahirnpatnam, Krishna Olstrict THE DIVISIONAL MINES AND GEOLOGY OFFICER, Door No, 1a-2-7, NH-16, Oop. to Chilakur Police Station, Gudur S24 412, Tirupall be Susinct | Respondents Patition under Article 225 of the Constitution of India is Hed praying that in the clrournsiances stated in ihe affidavil fled therewith, the High Court may be pleased fo issue an appropriate writ, order or direction in ihe nature of a Wint of Certiorari calling for the records relating to the Demand Notice dated 8-00-2084 bearing Reference No. MDLOT0Q9017 130 7/9PL-TEAM/ S084 issued by the Divisional Mines and Ge cology Officer, Gudur @° Respondent) and we whens whens phon ro 'enemy Aon roeen Seve Aon chon, on Sort mor er ed Pg Aor Gott oes "Arod phot us ory oe oe a ~ fy ? ve eee "eH one ym ae aad 4 yee % £% baad eka nen go a oe a onece o aes "aerds % % Beeeel ies a vanes eee, '3 $3 Ne "% "eee! heed 6 , noe baad Page core ty ae hehe, Qa sood. ory Es! yee poet ee an ood ar A yee ood ke ey OO £9 4 Ch. pene? oo we gh pe B. re et La) hen | "5 be i, a heed oN > op tS ae. rs * . fer watts Co ieee . a Co f% ge © ge pt @ & & & ce Gow & & on i @ B oo ¢ * Fa oan oan 1 , " : . x weeee (JE fe Hee OH we 5 rn ann on ce BS | om OB be hey a ns a 3 on tps me Tf : * $s ay nae 9 fe io 74 ti "4 . Ba - bers Sot ' boon Fes ken bbe. 7 pe s 5 f% Bi woe ogee froin awe on wy 3) ere, Fasoie ts rm a an a os a oa Se el coe Sipe ; ed G3 "4 nn oe iH Et "orn onal SS 3 gece. feee é, aA .. saree he ue ~ . ceenee on ye a steed a ne i wn OE of Shpoo. are "% Zz us on ra 2 oN OF OG mg, a £4 as Cook a 00 " "ewe £3 Be) wy " Meee QO Eg we eo pe "ss ys La} . aT ¢ "as pos or yo fees $31 Gh gy ose S$ na oy a 5 Aes ii nt SP Sooo "C%, weree @ 4 4, Sous "o% Co rs ra o BO eg Oo @ 4 g DP Be OS OG , oe Se CHF & -, BG . os . Kets Bo "Od, wey wy gn wa gem RE fee oA tee wh Up ape rin <a Mm 8 © , tr, Od a a fas ; cere. i, ro een "een, Leng ik. on 63 foee an % re © 9 > Cd 3 Gm » 6% 2 €e #409 Oo 2 € gpg Be | : m tf mt A as sey gm he emp ee ee a en > an © an > a oe 90 & Seat , £"% ne "on ¢ %, S.7 oF " % fod TH @ yo 3g ar a a a an a one and i rs weree wages ; is a" Aes "6 CE (2 3 (1. om nn ame oman > oe Ie & x ¢ & o" x yar z SOuyrs} " a oS y A NV y behal' of Nin tsnani Vivek Karra, hn # 3 Z ._ Petioner{s} WP 34154 OF 2024 on the Hie af Nk is ¢ vi o ¢ " eI & < x POMGP IN » A rh me arguments a "url dated 22.10 2024 18. c (Petit ' nited, Hayvir opt niet Financk é \ Fee Wake 4 j 25 upon cd vt, gz iA No. 1 OF 2024 IN WE NO: 24797 OF 2024 Rahvean ey < > 3 4 President (F and Aland C OAND 1. The State of Andhra Pradesh, Rep. by iis Principal Secretary Mines and oN Geology Department A.P. Secretarial, Velagapuc: Amaraval, Guntur District . S. The Commissioner and Cxrector of Mines and Geology, Ibrahimpatnam, Vilayawada, NTR District Andhra Pradesh - 821 486 3. The Olatrict Mines and Geology Officer, D.No.1?-14-820, 4S Vielyanagar Guntur, Andhra Pradesh - S22 004 4 The Collector and District Magistrate, Collector Office Rd, Ankamma Nagar, Nagarampaiem, Guntur, Andhra Pradesh - S22 004 . _ Respondent(s} iRaspondants/Respondents in-do-} Patdion under Sectian 154 of CFC is fled praying that in the creumstances stated in the affidavit fled in support of the petition, the High Court ay be gleased fo grant'a etay on all further proceedings raiated fo Demand Notice: No. 1S53/Sand/20e4 dated 17 August 2024, issued by the (istrict Mines and Geology Officer, Guntur, pending the disposal of the above writ pefilon, and that such other orders as this Honble Court may consider appropriate be passed as the Petitioner has a strong prima facie cas & we alance of convenience Hes in favour of the Pelitioner and against the Reasondents, and the Petitioner will suffer vreparable injury if the impugned Demand Notice is not stayed. Pending dispasal of WP No. 24191 of £024, on the fle of the High Court. Petition coming on for hearing, upon perusing the Pelifion and the affidavit fled In support thereof and the earlier orders of the High Court G24 10.2084, 8.14 2024, 23.12.2084, 20.01.2025, 17 02 2085, 18.03.2088, 34.04.2088, 18.08.2085, 11.07 2025, OF 08.2025, 06.16.2025, 05.11.2025, 17.17.8085, 10.72.2025 & 03.08.2028 made herein andi upon hearing the arqunents of Si C.Sumon, Advocate for the Petitioners and GP for Mines and os gt re $3 A . Petiviensr Revenue for for ner Mr RE Porwal, oN ¥ ° a a to tA 4 OS 28393 OF 2028 x Po 4 IN WP RC + ate 2 for the Respondent N ¢ S a . SEY 3gY¥ ident ~ Xx es es SOKHc iA No. 1 OF 20 Rehween * & be & & . a ae fore hee Jews oh Ee 6 a a "4 ge Le? ; Ly ot 055 gree reed "oe ove. Gere herd hype yy a a roa fen a 2 ¢ sy ase net a one " f: oe iL, % Ke a oy te he ge ee Laboe 393 a gen, "pane bere . Es nope ere x. "4 i tee panes ti C3 es Pom or Soe sa cae oh 6s i ny ae ; Le ¢ - a ee Ps 'a ' bene en ay th ee tape See ie 0% "ere S38 te A ea " Ce po YY haae 4 i tye Pe eee og aa Ls Pn or me a kOe 'sg Be mene "eee og me 4 G re g ga a3 & @ Bo es ae ad wes wt a fron ; pe pe 4 62 gow we LS . Se ry "A ° Sen OE ie G £2 fe Oo heb "E% ween LS 454 Paarl face Saad pe i} me weno te o fr a pa ao ree 3 $5, 7 oa ae bene * fa 4 fee oh. Ste vF '4 ge he HEE ey eG ee OD ee GOD 3 oo OB = om 4 i Bg 4 MA tt viet : 4 as . pean Oe ocd we segues or Fe a yee - eh 4% a ot ¢ "ane er oe 63) oo - ge 3 eee Ce ney et Bros 1", 4 ae . Fi "" Fass . boon "3 weer Ke M % Ch "C4 ' 3 £3; Ly eet Yeon Ly. win ah hee, gen % te ee Settee we 1% bbe. + pad wyed pane ¢ a3 wn ae " vat ft £ 5 s 4 % a ! ae 5B ~ SY a ae aS) re er he , "& ae eee iS ee ood ag' CS on "iad Bn ge Ge eR we as Gand ettecd oe ge ge ge ' pen 5 - z ay Go ne "nse ee on heme a aS "4 oe hep "tee . ay gt rae Pe a A sn ; oe gn eee c.f wert ey bo 3 . ewe - a a "% we es 53 7 4 ot the dey wae Seow tht bn 2" a yet 4 & Fa 3 ke % te fi, BOER = & o pn om ar os a 0h rd d ¥ ¥ k x r under . 8 oll oH e fon e nt hen, > Distr FaNag g a $ ay g Q Cyatrict i B® £ 2 g¢ & Ss pee 0% a a nr A GB aed mad end 6D "yp pe a 8 be U5 fioner has a strang prim 3 BS < s as fh assed ~ o ari petition, ane thet such other c A District Mines and Geology : appropriate be p R s balance of convenience flies in favour of the Felifioner and against the Respandenis, and the Petitioner will suffer irreparable infury if the impugned Demand Noties ia not stayed. Pending disposal of WR No.24193 of 2024, an the He of the High Court. The Peliion coming on for hear ng, upon perusing the Petition and the aiidavil filed in sugport thereof and the earlier order of the High Court dated. 24 VO. 2024, Qh 77 2084, 26.71 2084, 23.128 2024, 20.07 2025, TF 02 2085, TeQa 2025, 22.04.2025, 18.06.8025, PLO, 2025, OF 08. 2025, O68. 70.2025, OS.17. 2085, 17.17.2025, 16.12.2028 & 03.02.3026 made herein and upon hearing the arguments of SRI C SUMON Advocate for the Petitioner, and of OF FOR MINES AND GEOLOGY for the Respondent Nos1 to 3, and of GF FOR REVENUE, for the Respondent No.4 IA NOW OF 2024 IN WRIT PETITION NO: 24796 OF 2024 Selween: 7 Ms Jaiprakash Power Ventures Limited, Having Hs registered office af JA House 63, BasantLok, Vasant Vihar, New Delhi - 110057. rep by Hs President (F and A) and Chief Financial Officer Mr. RK Porwal, Petitioner AND _ The State of Andhra Pradesh. Rep. by ifs Principal Secretary Mines and weeds. Geology Department AP. Secretariat, VelagagudiAmaravall, Guntur Custrict s, 2. The Commissioner and Director of Mines and Geology, ibrahirmmatnam, Vilayawada, NTR District Andhra Pradesh - 521 456 The District Mines and Geology Officer, DINe. 7-14-8230, 2 Viyanagar Guntur, Andhra Pradesh - S22 004 Lae 4. The Collector and District Magistrate, Collector Office Ro, Ankamma Nagar, Nagarampaien, Guntur, Andhra Pradesh ~ 822.004 Respondents wy th 9%, taewe a " yor Rees % ae us "3 ed £3 tt Wo bee £4 sen, Fa, Oo & # Bow Ss a a * "% Gi 3 "nant weg Bhan sips oe wD ' a " ee "D tS a 3 seen res co wegen * Sree we " ne i ee KS 43 63 ('oe aA ah a aaa n. bev ft £% "per ed Z a ° " : ae a ne, og we be ef; fan iy 15 ton mong st ete Pree ig rad ahd "a Co o om 7 Ee 3 # further oro Auguat ¢ fing the Felition and the fers of the High Court dated. fh. ro 63 "eS 2B op oA Oo es ds - ot ee OE tS vain Bee 2 oe GE oad Q oe & Ue en yo OM £5 me cass sg os ag ONE ' i a i ah ae 2 "geen oe oe & ey. we a oo a <6 ms -_ hens et _ 'ae veges Sewn " . * o> , red, od trong, Sheen hen : a <<) ae, eres xy o ay . zo ope: Om, BOR th eee OE oa 'ye BY a re a. a ay Go Ff em Gf ww 0 up Bo oe Be ie the 4 it wngn + aed ir4 t oo iy eee a a nie BS ee a ong 8G EOE B fi A a a "i om uy oo shine ry a Tours pg f fb seseed ar ae 4 2 ey me mm eB th. an zr fees fey sree . z i's ef SB a ae OB bm & "2 my oo A Ch Oo co Bee oy ee a no a Os SS Sn Fy fy | te we OO meg a ke i 5 ne nn re be Nag ape gee hes ae % yo aan) ees | ae BO 2 we w Bo MN me Ex i i: 8S &@ & 2 B 6 & ON - Bw i 4 ft St, b% fees z 3 ait * * bE gS 4, Xo oe Bee oe & FO tA ta ee me 8. ey fm get Gey "9% % Fat ome Cad 4 tng Si % ou vey, ES Int we " 5 ge mF OS SP GR wey nn a a iO Pp ew me fF a] nn ar; are ee ee gg wm CL cl fy Be ee AD .rattianer sfary Mines and AS ~ Ss No ?-14-4 BS ss Pons _ ay = x yor Nes ¥ Por Es abet x. cio of Mines AG Rad ay wed ey o g BB : TAC ar & 0 ment 7 ES ¥ H Y, Ard cy a ui ' g x ES x a Fre State of Andhn: GS Gun 4 : neon £2 The Callecior and District Magis trate, Collector Office Rd, Ankamma Nagar, Nagarampaiam, Guntur, Ane Ynre Fradesh - 522 004 Respondents Petition under Section 757 CRO is fed sraying that in the aycumistances stated in the grounds fied in support of the petition, ihe High Court may be pleased to grant a stay on all further proceedings related to Demand Notice No. 128a/Sand/2024 dated 17 August 2024, issued by the District Mines and Geology Officer, Guntur, panding the disonsal of the above writ petition, and that such other orders as this Hon'ble Court may consider appronriaie be passed as the Petitioner has @ strong prime facie case, balance of convenience Hes In Javour of the Pelltioner and against the Respondents, and the Petitioner wil suffer freparable injury if the Imougned Demand Notice is not stayed., pending disposal of WP No. 24197 af 2086, on the Ne of the High Court. The Petition coming on forhdéating, upon perusing the Petition and the affidavit fied in supper thereof andthe earller order of the High Cour dated, 24.10.2024, 04.97.2084, 25.11.2024, 23.12.2084, 20.01.2088, 17 Oe 2088, 8.03.2025, 22.04.2025, 18.06.2085, 11.07.2028, 07.08.2028, 06.10.2025, OS.71.2028, TTT 208, 14.12.2025 & OSM 2026 made herein anc upon hearing the arquments of SRI C SUMON, Advocate for the Petitioner, and of (er FOR MINES AND GEOLOGY, fer the Respondent Nos.) to 4, and of G POR REVENUE, for the Resoandent No.4; [A No. 1 OF 2024 IN WP NO: 24198 OF 2024 Sahweesn: fu Ws Jalorakash Power Ventures L amie d, Having Hs redistered afice af JA House 63, Basanti Lok, Vasani Vihar, New Delhi - P1G057., reo by fs Presidant (F & A} & Chief Financial Officer Mr. RK Porwal ._. Petitioner(s} {Petitioner in WP 24198 OF 2024 on the fle of High Court} AND a va n te OD : 63 a we & 2 fg ah 2 & "Oo ay ge mh: (sed voor = OS oie bons ry yer ben po a) oe £73 La ooh y " on hy ee 'ove % me ned ee ay ae get % e on 4 , weg web Kod we wy * ose rae a 5 ah ooh he Meee om wa Soe B60 a ea ze EB ge 7 & ne ge 8 Baad ee SAA Se shoes Seve Pras) a aD ry eas ord : th # we' fy a Se Win Pee s ange ~ a ee a - fy od ch, os a tees ie Ch a 3 . "pot ae ie Sean Faas Sone £% peer aS the A peg wr 4 boon 3 ¢ 4 / t ey , ; aed % "ied & ty wed 4 697 ee Wt feoe a ye os oe ove g thy ny tee? TP @ a re Ba re Pon ey " a eet aoa C5 fag ea we sheet 6% pecees "gee . oy > mn on "3 ieee tee " see Ge : : Bf Beka ie ge SS Ae Oo TF be SS "x, a) aor @ ee Ow ae "= fn z te Po) "@ Eo 8s ts " ee j fp a oo * i, oh. * ae Bw uy we bo és wae Fes] oa. CP wee ~ oe ihe od non ano m A age eo th Bois 8 & ts oh. By pn wp Se er Me tbe > ge oS ie is nn? 5) ; 4 fas . " % ors 4 th, 3B e & O 8 Go £ A @ 1 te vey ye ay in CF pom nn nn ane - ie oy 63 ay gs £3 wee ra a eg L ay we S gee pens ts poe ios) ae Nea 7 oD ia RS os ies ee ieee > oy. ap ae Ba 7 . bere we nn ohodd cane tes " os Sone po 3 "ye cepa rape, wn a re : i" 5} $3 atpot bee ane sheds . 7 03 bredes ay ~ FG rs 4 s Sie oS e 4 eed Sig, etent 7 ; "3 YE Sg he St £4 Gane a ro lor "a 'ted ae : es ° 'ae 4 feng yee fy ene, ix. 'ud on ae! fone et) "ee id "ree a wh a eo ge fs 77 "eit a . me wm EG iG Fa tA jee a whens bd A ae ee yee ey a vn * a Sn + mes oS [oe "we z : C3 £9 wad oe ae wheoe A Me. shee ay "oa m4 oaeoe. ce ye doves Le £04 ne ren tees ye . oe] neste aus f% ¢" feat a pion ai Ke 0% sues peed oboe. A oon Verwe pai "yo fe Ge gk 6 @ PE we oa BB © J m shed ns "fe [, " LA diene 4 Uy boee peee 10a 4% eer She opie eeeed fags Hf i; oe ¢ A 'es 3 3 pees f ideal when ; my on ae Sere tp . vag eed ae te ks aan fo hee en oes ai i BO | o bs a OM ge Oke mS a) rn rr co A SO ; ae GB. fh we ce & G Boas 6 SH . ; a ee ee ee ey an ara oc tt Fheew ao eee res) wate "> eas ? £7 wee re * Sen bi, ae seen 5 a hee. * , , heat dead Neh 4 4 % % ws cw £04 eee we "my 'ee ue 7 cy i Se ee hd on i y ners ys f w : fou nto Pe, 4% Fi au , rote id eeeee 2d o © 8 aw Bw fy & D Po BB g 6 & a a Boe oe oe Oe 4 o. oe Bo "iB fk ge at a SO rn no ae 5 8 tf 8 eres 4 f wey Seer % nae ie tS C4 ree we? "4 oo C3 nt S4. Zn a ras ws s 2 2 oe om 2 Boe * 2b th Oh 5 LP te, reparable inj z ro Ye "3 afidavit fhecl in support there Be > a siants of SR! * Be) i ve mmugned Dern aring ihe ay NY a GP FOR MINES AND GEOLOGY, for the Respondent Nos.7 fo 3, and of GP POR REVENUE, for the Re ondent No. a iA No. 1 OF 2024 IN WP NO: 24200 OF S024: Seiween: Mis Jaiprakash Power Ventures Limited, Having tis ragisiered office al JA House 83, Basant Lok, Vasant Vihar, New Delhi ~ TTO05%., ren by s President (F & A} & Chief Financial Officer Mr. RK Porwal Petitioner AND 1. The State of Andhra Pradesh, Rep. by its Principal Secretary Mines and fseaingy Department AP. Secretarial, Velaganudl Arnaravall. Guntur District &. The Commissioner & Olrector af Mines And Geology, lbrahimesinam, Viiayawada, NTR District Andhra Pradesh ~ 827 456 3. The Distict Mines And Geology Offeer, D.No.1 7-14-8930, 3/6 Vieyanagar Guntur, Andhra Pradesh ~ $22 004 4. The Collector and ONstrict Magistrate, Collector Office Rd, Ankamme Nagar, Nagarampalem, Guntur, Andhra Pradesh -- S2e 004 Respondents Petition under Section 181 CPC praying that in the clrcurnstances slated in the alficayil fled in support af the petition, the High Court may be meased fo grant a Slay on all further proceedings related to Demand Notice No. 1854/Sand/2024 dated 17 August 2024, Issued by the District Mines and Geology Officer, Guntur, pending the disposal of Ihe above writ pelition, and fhat such other orders as this Hon'ble Court may consider appropriate be passed as the FPellioner has a sirong prima facie case, balance of convenience lies in favaur of the Petitioner and against the Respondenis, anc the Petitioner wil sulfer irreparable Injury 1 the impugned Demend Nolice is nat stayed. a te ee oy a sappe % fon ~ &, Ss OR HOM g eas ms ot fw x * 3 B ny * IA No. (OF 2024 IN WRIT PETITION NO: 242372 OF 2034: x x Bahweean: ne Wis Jsiprakash Power Vertu fh i ir RE Porwe 8 dant Zt Roe ey é s Petitioner AND - Secrafary Mines and witaur * BN Geciogy Department e Dystrict Mines & h pee Kunal, N Ny Ong - cS % Ee adash -- Ma mioel, Ay " x Budhaw Respondanis Sy rcuiistances siatec £ x ef proceedings related Peo i . ES High Court may be nlease x Demand Notice No. oS aD a pelition, and that such other, N, orders as this Hon'ble Court may coneiter appropriate be passed as the Petitioner has 3 strong orima facie case, balance of convenience fies in favour of the Pefioner and against fhe Respondents, and the Petitioner will suffer Wepata able injury W the impugned Demand Notice is not atayed. The Peltion coming on for hearing, upan perusing the Petiion and the affidavit fled in support thereat and the earlier arder of the High Court dated, A470 2024, 04.14.2024, 25.17.2024, 33.12. 2024, 20.07. 2025, 17 02 2035, 18.49.2025, 22.04.2025, 18.06.2025, 11.07.2028, 07.08.2025, 08.10.2025, OQ71.2025, 17112025, WIZ 20E5 & 9S.02 2026 made herain and upon hearing the argumente of SRI C SUMON Advocate for the Patilioner, and of GP FOR MINES AND GEOLOGY, for the Respondent Nos.7 to 3, and of OF FOR REVENUE, far the Respondent No.4: IA No. 1 OF 2024 IN WP NGO: 27488 OF 2024 Between: Cees | Wis GCORO Projects And Works Pyt Lid, Rep, by Hts Director, Ashok Kumar, Sfo. Reopshand Sarmdaria, Aged 58 years Corparale Office at 24, Mission Compound, Aimer Road, Jaipur-302001. . Peitiaonar AND 1. The State of Andhra Pradesh, Rep. by its Principal Secretary Mines and Geology Depariment AP. Secretariat, Vel lagapudi, Amaravall, Guniur District, The Cammissioner and Director of Mines and Geology, brahimpainam, Vihayawada, NTR Oistrict - S27 486, Andhra Pradesh. 3. The District Mines and Geology Officer, 'Vilayawada, NTR Distic Andhra Pradesh. a 4, The Collector and District Magistrate, NTR OD Cistrict, Vaayawada, Andhra ~ se " re ee: : ¥ .y z > iN as ~ g 2, g = ist * x x 2 Ye z % Ris N23 Saw Pers the circumstans $f gt EHS "a t g Fs . a ry o Ne i NeSrin z 3 + ; Q os . 4S. Navin x B re 27847 OF 2024 eh ° 3 ~~ Ss STEW x é ra? wat) " : g £ 4 $ 3 made herein Iw - Sear by as oo ei) RE N 9 $ x Siafed in the affidavit stay of all Q x 4 x ° The petitien c Rx lA No, 1 OF 2024 IN WRIT PETITION NO sleased fo grant Between ch shee rm ~ {3 y vy eS crelary Mines and Ss § SS agapuch Amaraval : 3 res and Geology, lb: ay Ss 3. by His Frinninal S Sh r AY] = x Rs S a Frade $ © ce PR os > ae af Andh ot Gealogy 2 JA House 53, Basan he 5663 58) oy us% Be Bs ", mS baboe u 3y oN 7 eciogy, Buggayya Campound, T: ~ ~~ & " ae & Ananthapuramu, Andhr ras 4. District Mines & Geology Cicer, Opp: Ni Town Police Statian, HAC Colony, Ananthanuramu Andhra Pradesh- 81513 S. The Collector and District Magistrate, Collectorate, Anantapuramu, Andhya Pradesh - 874 004, Respondents Petition under Section {57 CPO is filed praying that in the crourstances stated In the grounds filed in support of the petition, ihe High Gourt may be pleased to grant a stay on all further proceedings related io Reminder Nolice No. 2894/OSR/2022 dateci 12 Nowember 2024, issued by the District Mines and Geology Officer and the Demand Notice issued by the Asst, Director of Mines and Geology, pending disposal of WP No. 27817 of 2024, on the He of the High Court °° The Pettion coming oar for hearing, upon perusing the Petiion and the alidavil fled In support thereof and the earfler arder of the High Court dated, 2P ti s024, 23.12 2044, 20.04.2085, TP OS. 2025, 18.03. 2025, 26.04 2025, WS.08.2025, 4 107-2028, OF 08 2025, 06.70. 2025, 03.17.2028, 17.71.2028, {10.12.2028 & 03.02.2028 made herein and upon hearing the arguments of ord & SUMON Advocate for the Patiioner, and of GPF FOR MINES AND GEOLOGY, for the Respondent Nos.1 to 4, and of GP FOR REVENUE, for the Ressondent No.5: iA. NOL OF 2024 IN WRIT PETITION NO: 27628 OF 2024: Setween: Jaipraksh Power Ventures Limited, Having its registered office al JA Nouss $3, BasantLok, VasantVihar, New Delhi - MOOS rap by iis President (fF and A} and Chief Financial OF foer Mr. RK BP onva Poiltioner on aed og Bs ot oe pug WE ee By: om teaeh rer on Cat oS ogee 'nade - we pan - ma % ay "4 G xe "i ios ie we a a ot 2 Lo beooe CS ie kek h) : £% . ae CG me nw @ Se Ch my gee wen a bo, a lowe we ant - Fo) a he ke; eet o vee aH oS on Ze % & BS "& FS fe 2 3 5 "f i gees ies a ie a ne me CS a) tis if ed bea i ra te a me . 4 ifs on get Zee $ we ke > my ba we i eR my we fy ap ne 7 mS ~~ 2 & eS oe iB % & Cs mB ns 4 aper: wot, "5 sed Ieee, a rnee a pa ee a %, a mf 3 ty bo and Re woe Bs ry th o ans fe os as: me aA isn 6B af -_ $e = 6 os: eS om hm 2 fe Co & ad ios who. - 74 "5 an as san % ene ' ie at "4 aH wes ; a tnd 'cent oes Ly : £% a ' A Ny Fo ra oe! gee, ae " od j 'pers 4 ew on sd en 3 Ds wy iS & oo &% a & " @ & cm ke oe, Shot fe lig Ee A mn ra 5 See. 4% yahoo, Z% Sere A re) 'ele 55 ger ne bee wo a soa, $8) ot i San, feed a chen ct : %s ° ati a2 aeboe es ' He ~ TL! bo we ke af a eg 1% Pre a - rn dees a deve . re : 3 % oo & be es 4 Sn he 4 ba as xs i a oe tm Ped fi te on vo See "3 fs . ae pa wae, ve we Fe rm con far ban a t ~ # we ee me ty _ & 8 og & = "iss wwe og eG ee eg a 2a ies te ae ' TS oy RE Fas eS am ' oe ee. 05 ae a ce v4 ' ot not nie r sogees sore « ps 105 Le fs ae a "Sg oo he Zz 4% oon a3 Sz oy ge See | (ee "< " os eee aa, 3 as ihe om iad wee 2S we Sead , i? me w m OF " 1s ae aed % oe, wy ta ¢ pest * we yee La Rcd ks ee eh 391 tp eet ° 4 bee he ors 4 " the om Senne 3 eo Hs ir, Q poets ea . oo tye Elbe te ~ ae, Soe ye a3 BB a oS ae nS, ~ ws pa oe £% vs x bees Bat ae Gi td tA , on po frog eee nd toe, £54 aed. Sead & ane os den oD 63 4 me 2f5 a) ad "ee te se! aie "3 re eo wg ie Lom wg ea oe A OS ae us ry 1 a , ae EC Mage, er ra' ae CS £G % a gC & Pee rags t es 3 ae i i "Ps ee ih "£5 me BS og £4 pee Mage a3. ts a ee nn wa m re we te Poo C5 4" A i ee OS 4 "gok 0S tis KK me cel ba rs fee ee ao ne e ¢ os Be é 'yee o 43 Seen ens . a oes Jee uy me rn , ae veer 565) fn wetie | wags ran $5) ; we oe gr peed ues Bx] ey 4 sors boeeed . gh, brace ¢ wee ie 4 UF . ra Jove Bcoel if oe WS Mid ie 'ee oe hoe , =e yess is ety pee. "ety bee. beboe tn, 2 fo Sonn 0% 4 conve pe hie thd it sored tree yin ie wpeve ty Semel oa os ees AG pene ten 4 vn . "ey be cope ee ma we gin Od "¢ es 1 OS a og te om EE . BB woh wy meee ca ee fon ED ee ie aa RY My HO tke nS 'et Ci iy A Le co) ih ie C ae i eh Cosy moO" ee an we ° wi a ee a be red gy . tA Bee ens a hee ifs ss 0 en <0 me fy ae vee eS as aot ie 3 gS B & oo 3 By & 2 & 2 m 8 fe Gog & | a oY 4 a . : £4 gee ry, ot os ras % me ey o " wen 3 we £4 feos, nae 7 . id "e fn, ae eS we es fake fy OS Be wm OO eG be Cg Set ei i oo & we "fe "O% "a nh , mY Pe £0 wo 63 oo vod s rata : on 3 oh oe ond eS a ei ws Lad Sere ce] ee gs , feve eS "C5 : as we ink 2 z fn. OD he wh OTS ~, a "rs 'ead . ane: Fae is A id @ & 2 BB oy fhe a oe oe "3 2% & an a pa, oa on mE tad a B a tO a & ann a 7 ay ; m3 a ry vor co OB 6 bet ee Be Oe tte Pa é a ao & t% Fc ie pe ee wos B a * aed se oh. bee a @ . k& a res) £5 ane oye re SBE Bo Bo 8 i an . & & , pi wp ' ee Foren ote ge Tet bee gon Beer wy 8 're es pe tS gon woe Pag pe ae rs eee ron Seve 083 5% o% es Ae ae gees ? woh on 3 KD : wa wy a sthees a a a w He ES pee "3 * a o ie oe ve re 'a eo oF & a es 5 @ ~ x wo BG a aa aan: ug ry tee "4 "poe 3 Bd soon "goes yok nee Sehpees ae; re ones "> a4 fas tug er ar fom oe we Oe -- ea Vad eR a i ee wR a 2s w. @ % th & 4 a ay "a £54 ger i> Fassed Sesihens i Z. a £3 orger "eek oe ee 6a : ; Son » sae 3 a Ese oa . eed vn Pe) i: " * ° ngoee. nd Li - co Lo ' rr eons a Mesc4 . eer £3 fs ners ah "3 * ven ee Ory aS wo Oe Pr sel aN Ce iN 4 ke 2B as ooh Gon as Pages nee hon 'cua we Leds fe frome cee ~ 3 aie & iY = y th ~ 3 : ty oe alt x aN : MINE S AND GEGLS ECOLOGY, LA NOT OF 2026 IN WRIT PETITION NO: 27628 OF 2026 ° Rehween: Mis. Jaiprakash Power Ventures Limited, Naving its registered office at JA House 63, SasantlLok, Vasant Vihar, N aw Delhi - T1Q0Q87., rep by its d Chief Financial Officer Mr. RE Ponval oye President iF & Petitioner "AND 3. The State of Andhra Pradesh, Rep. by is Frincipal Secretary Mines and Geology Deparment 5° and 6° 8 Binck, Sr Anianeya Towers iprahimpainam, Vilayawada, Andhra Pradesh - 821456 =. The Commissioner and Director of Mines anc 9 Geology. ibrahnnipsinam, Vilayawada, NTR District, Andhra Pradesh - 5217 456 3. The District Mines and Geology Officer, A-Block, Roam No. 407, 402, 403 and 420, Padmavathi Ne layam, Collectorate, Tiruchanur, Trumati District, Andhra Pradesh -5 {7501 4 The Collector and District Magi istrate, District Collector office, Tirunat, Andhra Pradesh - S178. . Respondents Petition under Section 181 of EPC is fled praying that in the circumstances staled in the affidavit filed in support of the petition, fhe High Court thay be pleased grant a stay on gli further proceedings related fo Demand Notice No. 4472/Sand/2019 dated 08 Navember 2024, issued by the District Mines and Geology Cifficer, Tirupati, penciing the disnasal of the above wri petifion, and that such other orders as this Hon'ble Court may consider appropriate be passed as the Pellioner has a strong prima facié case, & balance of canvertence es i in, favour of the Petitioner and against ihe A. Maspondenis, and the Pelitianer wil suver raparable injury i the imougnas Gemand Notice is not stayed, pending disposal af WP No. 27628 of 2024, on the fle of the High Court. » "ore 15" a one o ree oz He - n om beoe ee . ey es ger are GD Fd tess oO 6 "en & go AZ, : ; ' 4 £ oe ye i 2 td Be aa AS Geo 'eee ee hy tty ve be TBR eet yong Pas $i ay ae nwt yn / wee7 ses ae ns a en ey chee fee 4 a3 is pe £. ca : ihe , io £4 ; Bro "ee go - 30 % 9 he mean ; b z% £% hs agree f " of 2. pees oo oh "% a + eas $33 aan cad we feos "5 "bet ms a Bo Be ke & we La be ts = Oy on "5 he ao m bP. sh gh 3 igen he a we wy | % . i i nn eg cy % Se om fy Bt te SS ae ae 'nae ay sored "y mE gas aS aed ci "gee ey 59] ect ee ae , a Ls Ky, ISS ae ws ro ie 4 spore a3 Sut res "a bon " yea, cneee i Ue ¢ fre Sea a oe aA m to a ka ee yo £ oo & O& YW _ "a B . a 8 come' wn Ew fee a o the x 4 Bo to os iL. 2 E ge WD @ a 5 feve ib - eh oe Soper ret So. ed ie cat BD uP uy oy be we 8 aan agin 8 4 an": Sane th raw] a3 ps Shoe nh on we ore ng ives eee" Lf ; on. fs 5 rd 2 cre te ; : p ; pe oe Fe bate oe ind are; Co fees dove age Ese is * She a <. z i; a a a ar oe id ork a hs oh. ce te Me He Lo gy fh Pree ote) ed £% "07, . . 3 oy a a Teron £3 is " beg ' at; ; ee cd ' py Win he "ipen eet ER Meee ee i an r a cay cy nee Uh, oe 7% on " ca Co tee ae ried tad 43 Fave Ps ages MS we " a, fen "oH, 3 Bm OEE ME ee ow Se Gee et fo 3 ; ann A si Fs ' ia ve 4 08 & MS 4 L494 % B Si 583 Sonn, ft ri wh "3 Z % eas Oo €%3 ore ot agree rea ri) vpeet OG eo. he a gen i 4 3 Ay ote thheoy ipa , oy, rex gee waeee 43 £ ae toe re vo. pon, pos bond Fogel ran Le pe to ' (2 om Load he on om EB ee ee wy Bo be PA % be eA wc oS co hee Z bose . See "gh ; 44 weet S636 oOo A & Se Oo ES & @D & 6 ££ & & oO £ = LD Ss 2 ge Cf 8 BA SE Pana sae bee PME EE mm = a m ¢ re 593 a Eee A yr bein an . wns 'nest, wees 'bene YU on ae wG wegeey aw oo 6 é me ve , peones "e EK ane i hr oo a; . 6 $4 . EE ee me e Sone wy pore or od ae 3 fowe Js ee Gs & os . 4 -- Pe : " ae a oe MS a i a ae wy OAS EB es ow ip Ey € i. & "68 & Ve pb a 3 4, tf 7 4 v3 > 3 ws cad we, * aan cal deal ee © NN 2 fe, 8 Cou eo = £& eg 8B 2 e Be ay tt ae ES Some 744 oo Tob eee gn ne oe 5 COS ws Ke be © OA & oi gs & fe fon oe ie Bag re INO oO 5 wi so BE a Se ea OE oe m. 2 ¢ * ad as io ie i 7 a A") ai gs GS tO "em og Oy ony pe, i Soa SE 5 oy OE S27 te 7 oe cee oe ss a is Sh cocci soo © Sn Oe wo ESS oO SRE : wa oN PSP a xe ft No. Ourt Nas wy = acy } gh vt the Hy $ . mans et P2024, an the He ¢ ed fo ~ & % SUSPHENCIN by fy 3 Court may be plea Year The petition camming on hear ing and upon perusing the petition and afidavil fied in pee thereof and the sariier Order of the High Caurt dated {S.06 2088, 141.07 2088, OF. O8 2OS8, 06.10. 202 112.2625 & 03.02.2026 made herein and upon hearing the argurnenis of Sn Kambhampall Ramesh Babu, advocate for the petiioner and of GP for Mines and Gealogy for Respondents: iA NO. OF 2024 IN WRIT PETITION NO: 28586 OF 2024: Sehveen: Mis Jalorakash Power Ventures. Limited., Naving ifs registered office at TA House 63, Basantlok, VasdniVviner, New Deihi - T1OQ057., rap by us Prasident (F and A} and Chief Financ' ial Officer Mr. RX Porwal Petitioner AND 4. The State of Andhra Pradesh, Rep. by ifs Principal Secretary Mines and Geology Deparirnent AP, Secretariat, VelagapudiAmaravati, Guntur District The Commissioner and Director of Mines and Geology, jorahimpatriam, Vilayawada, NTR District Andhra Pradesh - 927 486. 3. The District Mines and Geology Officer, Depariment of Mines and Geology Government of Andhra Pradesh House No. 11/2, Lakshmi Ville, Taipagit Colony, Near Mileeo Nursing Home, Nellore. 524004, Andhra Pradesh. 4. The Goliecior and District Magi strate, [Netrcl Collector office, SPS Nellore District Achari Street Collecters Officer, Nellore, Andhra Pradesh 524004. 4 Respondents Petition under Section 157 of CPC Is fled praying that in the circumstances stated in the affidavit fled in support of the pelition, Ihe High Court may be pleased to grant stay on all further proceedings related to iy Fa Yai os FR en i NoS 72 oo is y Lay i 8 33 aerusin 3 Uan sfidavis Hled In support thereof and { « x 04. 2035, g N PPE § at "y pole 0 SUMMON Acivo 4 $ " t GEOLOGY for the Respondents 1 fo 3 and of GP FOR REVENUE for the aS > x a0) ¢ $ mh r ox x + 28889 OF 2024 " x & a ~ ° ES Reaspor JAIPRARSH P IA NOW OF 2024 IN WRIT PETITION NO Between Ke fhoer Mr. O NS Sees a id ; iddey res 3 Ratitiangsr AND AJAND Chief Fh we tM BS & ' 17 screlarial, VelagaoudiAmaravall, <n ee - 3 3 ao OS G ny NN Rey r ing Home, Nellore ndhra Pradesh - Fs sy x ~ Ys x ? Re Re EN Geology Governmer wy 3 -- w A Ps 2 x ~ vy, Near f olor "e wt padi ¢ we Pradesh, a, tenee. pees peer Sow, ¥ 33 And ; : Nellore Oistiet Achar Street. Cuviectors Officer, Nellore, Andhra Pradesh 5240014. Respondenis _Pelfion under Section 741 of CPC is Med praying that in the ciraumstanoes stated in the affid davil fled in suppart of the petition, the High Court 3 may He eased fo grant slay on all further preceedings related to Demand Notice No b¥6/Sand/2019-13 dated 2S November 2024 Issued by Respondent Nog, the District Mines and Gedlogy Officer, SRS Nellore Distict, pending disoosal of WP No. 28559 of 2Oe4, an the He of the Nigh Court Petitions caming on for hearing, upon perusing the Pefitians anc ihe affidavits Ned in support thereof and the earlier orders of the High Court ct. Q5 12.2024, 23.12.2084, 20.07.2085, 17.02.2025, 18.05.2025, 22.04.2025, 8.2025, 11.07.2025, OF 06.2025, 06.10.2025, 03.14.2085, 17.11.8085, 12.2025 & 03.02.2028 made herein and upon hearing the arguments of Sri © SUMON, Advocate for the Petitioner, and of GP FOR MINES AND GEQLOGY for the Respondents 7 fo 3 and of GP FOR REVENUE for the Respondent No.4: [A No. 1 OF 2024 IN WP NO: 28580 OF 2024 Rehwyeen: Mis Jalprakash Power Ventures Limited, Having Hs registered office at JA House 63, BasantLok, VasaniVihar, New Delhi - 71000"), rep by fs Rresider {FP and A) and Chief Financial Officer Mr. RX Porwail a _ Petitioner(s) iPetitioner in WP 28580 OF 2024 onthe fie of High Court) AND Y x "3 Sy aA RE 3 i 7. fe Beg we as & eB pe Be g £ an r% é 5 ¢ aes any ve ewe Joos dese rns th. poor pads a heer. Ae oheet ros et trees [a id ae oy G sheer pon, Pa ae yt "ey ee wap ay " we engnn wee tees oy be & & va g LB om SE m £ ES yn m "ame . ge ge © ° nce at a" C8 af (th , a a en a ae : . js) uy 7 kd ko mt Ss wm fe Pe cae eee . 2 tom ee £3 o feee ec ever th f Fe Serr tl, ; y pen iy sm oa eo , "4 i ee A ad ae 'a 1" ca ay 8% * fink ZH gM i tis ot od Py sce gener passe noon Ld? t noe ¢ avers see B SS = € » 6 SBE eo BESGE EBT ig g seer tf At hee od ra there ' A ise es op 6 rn rn ae Bio gy EME iad walt Ve : Oe Bg te BD Og oD ne) , Bh if go> oo an Oo 2 " & a fe B @ 8 fp wes Eg My, ae 7 os » % g cm ee ZB & & » £& 3 OB wr bh £ BR & 5 oa os % Me? we £25 tooet tA nace . pee seats oy 63 * . nae? ; eo 2 2 e ee « BS mw 2B a 6 O oe Be BR oF a oe ty, KE & om Pag 3 on . oe ead went apet i ey ing veoee "$% 3 Tg DO " me eS a DP B® TM ge AS en ify eet fap wo EY 3 US te ome hs an ve £5 ae ia 1% Hi cc " " ' amy ONE ' RE Cg '3 a ee PL " "eee i an ee et 3 p a B oa ee a "Ss a ns ich zi A ee ee] ¢ Fa vn as batees. an ap 2 re LA % aS oS Sone. % Ef Se a » The fa Oey GR Pe QD 7% ene ae shone hood ido 4 woot th os ge ves, of" ah% fit i i Ek "ies a oe a nore 53S oy a 'set atone a4 LA he ei tng be Pe bene % oe pon i wyte ewe eet cm en atoee. Co aqeee Xe 4d 604 ay et ead on os soos 65 aa wh ren ihe cite ae ee Wh re fs boon. tepe aM oe yee om Noor Cs lee. i" " Po a a na a) i i fe ae LS we BER iy bee ae cae ne gen a: oon "cere y Lede oy ff ae pon ae re a x Sone bine neee a ft fs rr re) Oo Ff, 8 & 3 ar, 3 fe "e ge ek Sree i } ween a D ned ba ame seed . » _ 6 gs fe OS et Fi we iH te ug Sw ¢ £ Fe VA ke gs Pe gy G op 2 Ol od woG we ES Sa gee ane: ot, nn Se oe te me GH 23 a 3 a Of a an a re, m a6) te ss , i KG or5 a Pasel "Ot dood % rat » Swe », , vie ge ee ERE mo BR ogey i ro ah ane OP En SS 7 fees alps tern te ss: x yee AH oe one, nye ws ¢ fs yrs ey eon, , mi a " 43 Laas . . vac we eee aha ° Me, if a 4 ", wyeee 3 & 7 tm = OH ge Dae o a ' or e 2 a a: a , La 3 te anes oe weet oe oe oe ont Pe oad Ep ea i ™ wef "ges ger AE fee Te fee ET ef fae oh. f ce = ed . AB ON ta te Ee mB 03 C2 f fo iss Sa Ss ca P POR ™~ ot Or & < a and = x ¥ > g "A * wt 12.2025 & 0 sspondent No 4: GSEQLOGY for t LA No. 1 OF 2024 IN WP NO: 2eseg OF 2024 BSetwesn: - Ns daiprakash Foawer Ventures Limited, Having Ns registered office al JA House 63, BasantLok, Vasant Vihar, New Delhi - 110057), rep by fis Presiclent (F and A} and Chief Financial Officer Mr. RE Porwal . Petitioner AND 1. The State of Andhra Pradesh, Rep. by ts Principal Secretary Mines and Geslogy Denarirent AP. Secretarial, VelagapudiAmaravallQuntur District. The Commissioner and Director af Mines and Geology, Ibrahimpatnam, Viiayawada, NTR District Andhra Praciash - S21 456 The Distict Mines and Geology Officer, Depariment of Mines and Oe Gealogy Government of Andhra Praciesh House No. 71/2, Lakshirn Ville, Taipagir' Colony, Near Dieep Nursing Home, Nellore. 524004, Andhra Pradesh 4 The Collector and District Magistrate, District Collector office, SPS Nelore District Achar! Street Collectors Officer, Nellore, Andhra Pradesh 534004 . Respandents Petifion under Sectinn Ta? GRC is fled praying thal in the ciroumstances stated in the affidavit fled in suppert of Ihe petition, the High Court may be pleased fo grant stay of all further proceedings related fo o, Demand Notice No. 5'8/Seancd/2019-10 dated 22 November 2024 issued 6 cm Respondent No.3, the District Mines and Geology Officer, SPS Nellore District pending the disposal of the above writ pefifian, anc that such other orders ag this Honble Court may consider annropriate be passed as the Feltioner has a sirong prima facie case, balance of convenience fies In favour of he Petitioner and against the Respondents, and the Petiioner will suffer rreparabie injury H Ee f perusing the Petitions and x } pod "ys Court MOF OST : ¢ ~ Dae rer gun " nm hearing the on ne Aa Nara ane i 2028 made here} "3 Rae Se someon AS r the Respondents 1 to : GEOLOGY ~ cespondent Noah g 288e7 OF 2024 » ¥ ". a 2 x iA No. 7 OF 2024 IN WRIT PETITION NO Rohveen BS ® asanilok, Vasan 3 JA Hou or Mir, RR Porwal ~ atts Pativtioner AND. aro 2 4 is Principal Se t. Neiricl ' ; 3 Wi x N A f o oe ia - % Ps 1 Th a. GSovermnant of Andhra Pradesh Ho Tal THe, Lakshmi Vila, ¥ ery YP Xo oe. o Pradesh HN « ae Respondents Petition under Section 151 CPC is fled praying that in the circumstances stated in the grounds fled in support of the pelition, ihe High Court mey be pleased fo stay on all further proceedings related to we Demand Notce No. S78/Sand/8019-11 dated 22 November 2024 issued by Respondent No.3, the Distict Min Aes ard Geology Officer, SPS Nellore Mistricl, pending disposal of (WP No. 2 28567 of 2024, on the He of the High Court. | Potiiinns coming on for hearing, upon perusing the Peltians and the affidavits fied in support thereof and ihe earlier orders of the High Court dl. 08.12.2024, 23.12.2024, 20.07.2085, 17.02. 20285, 18.08 2025, 22.04. 2025, 48.06.2088, 11.07.2025, 07.98.2025, 06.10. 2085, O8.77.2025, 17.79 20288, 10.72.2025 & 05.02. 2025 made herel nand upon hearing the arguments of Sri © SUMON, Advocate for the Patiti loner, and of GP FOR MINES AND GEOLOGY for the | Respondents t-fo 3 and of GP FOR REVENUE for the Ressondent No: iA No. { OF 2004 IN WRIT PETITION NO: 28568 OF 2024 Hehveen: Mis Jsiorakash Power Ventures Limited, Having its registered office al J& House 53, BasantLok, VasaniVihar, New Delhi - 110067., rep by us President (F &A)} &Chief Financial Officer Mr. RX Fonval Patiioner AND 1. The State of Andhra Pradesh, Rap. by Ns Principal Secrefary Mines and Geology Department AP. Secretariat, VelagapudiAmaravall, Guntur District . The Commissioner SCirector of Mines &Geology, lbrahimpainam, Viayawada, NTR District Andhra Pradesh - 5273 456 ag e bo OD wh & & Bk ge ae OEE hoes ; a. 'ee 4 : Bn teat nah be, "3 Ce yee ger oS w ee a G wn ond 4h oA 7 yer ee x fon am: a feo Ps a ' ,, ee a bom a &B gee Bo pee ty "X, ane i Gm & en cr Os mt os et yen wae ahs cm sheet plore re, . fe h 'ene? eee . eee i34 sy ca Fe boon 3 Fel heck irk " id Nees a 7, en uy ; A: ta Ay ee . i poe a a " oe, 3 rs adn res, wer bee 4 bene . Seve Wee td tine : nr rh fave Bay te ot tt Bf eg ke Bw o £ os ha ge : tee i B bb oe a A ad bed a ny: 2 'e) oe o% #2 Be Cth nm oc Sead % od fe Save 4 er dae' re on Cy EO we re ie pad ' pera ot Soon. awe 5 a Som cae 2 oy apeoe , md @ ® i an ne 5 ns " Oe 2 @ 82 $6 fm ge © 8 BS BM ae oe oo oa es a: a ann id s. ve % oa ' iid ind? 3 eee LMA a sh tf gow Gh seeee td oa Fn oe ie for Ge om & Se ee rr @ . OS Bog wy os hove wigee Tied pe. wemee Ieee bed or tn a a a a é ar rhoe Poot ht oS a te ree ew A i ee oD my i} . badd an % _ a r+ 0 oe m% th 03 et as oo re ee £40 es psa A . Lae "ws od ti Pome Le a oh cy we he Pe 8% "gen ee po Oe Fae i et te Ae > hb "3 >, AS adh re wee Sen 05 oe 3 ge Fa rd Pag ee a Te, gle " Ges ve nr ar a. ar rr a ee 3 Cm GAY wet wn GS rn sa a es ao ey ge o. es a eet dood: oe - Oe (see <a os ator 0 ones AG? 8%] 5 ns go en, 2% prose) a i. woe Ls weet 5 ve ' se 4A on bowed we rm ry + wot 5 opens oe bene 2 eee 3 3 oe es i OB aan vy ge IG wy 'er spe PHB wd EG Gee $ 4 ye 2 os nt nt on ae % tee OG a; Ce ig) 4 " pe RS " "wg ad ew beer é a rn & " t oan re ) ce % ft % IG 4L3 eB ood "yee aft 56) A eh, on fe gee a 7 ae " os 3 mB & sé SM ws wy fe ge OD a no ee ee ae oe - 5 es record ch bee, "4 soe z 43) wa % pron SS, rae Pam ae is} ioe KS x aa wt het he ae ay gore oon % 4 a ws OD ae Ry Sn Sa ns a so 3B Oe ee Poo a ey nH 8 FR 2 & : a AS a co af wy te ee OE Ybor pe ME BE A bond i Lube a, a oo po & oo 3 £ft ove gs nm Oe OG a eee. ee & 2% Had & a £3 "re street oO a os 5 " Gm -- 6 SS gc 2B A aed or ON es sdewe. ", bee tn SE Ge Je a ty 3 3 7 2 ae Se a As EE is A . ' = & & aaa os a TE Oh ad sare. w. , sore en : at * oh O &€ 2 mo om Som @ 2 a mn + ms. Oo % BM © G i a < a $ x a aS Ce 3 y Q ay & Ve ne . Having As re O24 Re y 3 ° n : 3 my SENN wt my _ a8o?3 OF ¥ 3 g ° x RasantLok, VasantVihar oP >y a HGY fer the Respondents 3 { 2 o > iA No. 1 OF 2024 IN WP NO Sehvean Nouse 6 oo _Fatitioner AND {. The State of Andhra Pradesh, Rep. by iis Principal Secretary Mines and Geology Department AP. Secretar at, VelagapuciAmaravati Guntur 2. The Commissioner and Director of Mines and Geology, [brahimmainam, Vilayawada, NTR District Andhra Pradesh - 527 456 3. The District Mines and Geolngy Officer, Department of Mines and Geology Government of Andhra Pradesh House No. 11/2, Lakshm Villa, Talpaait { ony Near DNGen Nursing Home, Nellore. 524005, Andive Rradest 4. The Collector anc District Magistrate. District Calvector office, OFS Nellore District Achar! Street Collect ors Officer, Nellore, Anuhra Pradesh 5240073 | wo Respondents Pelion urder Section 157 CPC is Hed praying that in the circumstances stated in the affidavit fled in support of the peltion, the High Court may be pleased fo grant a stay on all further proceedings related io Demand Notice No. S7h/Sand/s019-14 dated 22 November 2024 issued by Respondent No.3, the District Mines and Geology Officer, SPS Nellore District pending the disposal af the above writ petition, and that such other orders as this Honble Court may consider appropriate be passad as the Potitioner has a strong prima facie case, balance of convenience lies in favour of the Petitioner and against the Respondents, and the Petitioner will suffer irreparable injury 7 the [mpugned Demand Notice is not siayed. Pending dispasal of WP No. 2857S of 2084, on the He of the High Courl Petitions coming on for hearing, upon perusing the Petitions and the affidavits Hed in support thereof and the earlier arders of the High Court di. O82 8024, S22 2024, 20.07.2085, 17.02 2085, 18.05.2029, 22.04.2025, oo ay es iOF = VENUE : > Ne eye herein and upon hearing the arc f4 QE 2084 x Ye 2 \ s Peak aery yy ran be 2 oeey ones vay Bs ° » aiden No. aS Ps {A No. 1 OF 2024 IN WP NO: Sehwean ae 'v "ere etees, if Alter, "£3 en a apt, ie KY g x thy opal 4 toewe coe bed eet an a th. se oe & » 3 o fp "i oe & te i g 2 BS ge oe we Eee & os. rnd LS i" pee dn ee £9 Ee sae Gee an iat jee toot . oo "vie ood poe = ay eee ; ew Gm , < ie gaye & Sooo " ' ae? " "3 x . a ab uy Ks SG aw @ te ae , ed veiw ALG Bescd as, Soe f% 59] fee abe sO an San ay net ht oom Ofte , m 8 3 ied 63] a voey agro, Se aS Fa hee Fe cB ~ ws Bi S Oy wa te , 3 FA re be i when OSS ries a 'hed th. % 2 on es 0 Sece & ; ci se . got bee o % Ko, ' aed eB + ne + is ax SC "CORA eta 's "6 " ae Laos ei 4 wenn a ' cnet re Fase we oe gy Secs 4 CE ee bened- "Mow 3 Fed a % et on ah, Need 3 a os a tee ' fen : a eG " ' "4 ieee Z 4 : Meee. ae a te Y in Ge ms wo po ALB ee tA oa 'sans We " " y OAS eee A no ES bong PK eve me 2 i Gp ce re "er 24 tok ee yes Sood a f a anon 4, B v4 'Y $3 ails bad C4 bp aboiny eore , a ees Wid ' yi ed = oe : f ee . oy ee: et Sreut £% at ---- i> we & . tA oye cm 6 BS The as 4 ee go ios Oo bo ier mB be oS we OB & hen we beh YE ph me 3 tf we ge kn See we re "eke Fae ™ Sse * van! eed on ' in. we 7% % - ae? ayer Sn we -- Sane Led Ar ay woe 5 ee en ; , ioe aon , Ze oes oe a cos pemee ie oe Ww ? . Sent 2 rs Se Z oe a ae Fo wy » Boh, a . eau co 7 EE woods 'roes p Pe Kh on £% fh, Rt oe ih. wae OB a 34 J? ¢ tes oe a Ko ag ee wees ¢ "vom SS we ers. Son bas tb &B eae 03 eo USE gee ts Se, So pee ra *, Sy; Lag ea Fa rs £5 £% £5 oe: Sevw CO foo Jee i ge Ske ee o oo A Be 5, "6 Of m» rR @ © «© 5 ©» = ee LE , oo Fi ya pe we Bon pad Seaal ior sonad Bs ra < pe OY i es ay 3 ny ke ES % we oy Ee ocbee Seat" f . ey Se i NS S x = 8 z x - S Respondent(s) & peltian, the i y {Respondanta in-do-} Sn x Me * Yani a s tO ¢ x PS ne ahh 3 : ISG Le 2 Pe st " os croumstances stated in f SH mM Pad Ke oT Demand Notice No, S7Q/Sand/F019-2 dated S2 Novernber 20¢4 issued °y pe Respondent No.d, the District Mines and Geology Officer, SPS Nellore Distric mending the disoosal of the above writ pefition, and that such other arders as this Horyble Court may consider appropriate be passed as the Pethioner has a Strang £ anima facie case, balance of convenience les in favour of the Petitioner and against the Respondenis, and the Petitioner will suffer irreparable injury i the Imougned Demand Notice is not stayed. Pending disposal of WP No. 2oord of 2084, on the We of the H igh C Court Petifions carning on for hearing, upon perusing the Peliions and the affidavits fled In supporf thereof and the earlier orders of the High Court dt. O5.19 2024, 23.18 2084, 20.07.2028, 17.02. 2028, 18.03.2025, S204 2025, PEG 2025, PLOY S025, OF 08. aQen, OST 2088, O3.70.2025, PF. 11 SOS, 40.42.2025 & 03.02.2028 made herein and upon hearing the argumenis of Sri © SUMON, Advocate for the Petitioner, and of GP FOR MINES AND GEOLOGY for the Respondents um to 3 and of GP FOR REVENUE for the Respondent No.4: iA No, 1 OF 2024 IN WP NO: 38875 OF 3024 Behwean: is Mis Jaiprakash Power Ventures Limited, Having iis regisiered office af JA House 54, BasaniLok, Vasant Vihar, New Delhi - (10057., rep by fis President iF and A} and Chief Financial Officer Mr. RR Ponwal . Patitionar AND . The State of Andhra Pradesh _ Rap. by iis Principal Secrelary Mines and ood, Geciogy Department AP. Secretariat, VelagapudiAmaravall tountur District, The Gommissioner and Director of Mines and Geology, ibrahimpatinam, Vilayawada, NTR District Andhra Fraciesh - 627 458 tat Andhra Fradesh & The Callector and District Magi strate, District Collector office, SPS Nellore District Achari Sireet Collectors CNficer, Nellore, Andhra Mracdesh 5234007 cyoumsiances slated in the aficavil Hed in sug por oY the pefiion, fhe High Demand Natice No. S75/Sancd/2019-3 dated 22 Novernber 2024 issued by Respondent Nog, the Disiict Mines and Geology Officer, SPS Nellore Cistrict pe oo vending the dispasal of the above writ pefiian, and that such other orders as this Hanble Courl may consider appropriates be passed as fhe FPelitioner has a sfrang prima facie case, Dalance of converience ies in favour of the Pelione: and against the Respondents, and the Pettioner wil suffer irreparable injury if fhe impugned Demand Notice is not steyed. Pending disposal of WP No. 28575 of 2024, an the Me of he High Cacet. Petitions coming on fae hearing, upon perusing the Petitions and the sects affidavits Hed In support thereof and {he earlier orders of the High Court of. W2.2084, 23.126 2024, 0.01. 2025, 17.05.2025, 18.03.2025, 22.04 S025. y é B.8025, TOY 2025, OF OS 2028, G6. 10.2025, O81 2028, 17 14.2028, M3 2025 & 03.02.2028 made herein and upon hearing the arquments of Sri Co oe NON. Advocate for the Pelfioner, and of GP FOR MINES AND Respondent Nod: iA Ne. TOF 2024 IN WP NG: S8S07-OFR 2024 Setiween: Mis Jaiprakash Power Ventures Limited, Having is registered office at JA House €3, BasaniLok, VasantVi har, New Delhi - 110087. rep by iis President iF and A} and Chie' Financial Officer Mr RE Fonval _ Petiioner(s} iPetiioner in WP s8801 OF 2024 on the file of High Court) AND }. The State of Andhra Pradesh, Rep. by ifs Principal Secretary Mines and Geology Deparment AP. Secretariat, VelagapudiAmaravall, tsuntur istrict The Commissioner and Clrector of Mines and Geology, lbrahimoatinam, Vieayawada, NTR District Andhra Pradesh - S21 459 'nd 3. The Distict Mines and Geology Officer, Depariment of Mines and oN Geology Government of Andhi ra Pradesh Nouse Neo. 31/2, Lakshmi Vila, Taimagir) Colony, Near Of figep Nursing Home, Nellore- 524004, Andhra Pradesh 4 The Collector and District Magistrate, District Collector office, SRS Nellore District Achari Street Collectors Offimer, Nellore, Andhra Pradesh 524001 _Respondent(s} {Respondents in-da-} Patition under Section 181. "of CPC is fed praying that in the ciraumetances siated in the affidavit fled in supmort of the petition, the High Court may be pleased fo grant a stay on all further proceedings related to Demand Notice No. S¥8/Sand/2019-8 dated 22 Novernber 2024 issued by Respondent No.3, the District Mines and Geology Officar, SPS Nellore Cistrict pending the disposal of the above writ petition, and that such other arders as this Hon'bie Court may consider appropri late be passed as ihe Feliioner has a strang prima facie case, balance of convenience lies in favour of the Petitioner on "ge gy : - gece A wr a5 a a' nr' a Od oboe aere fase oe 0; rane ao 5 Ete " foes a Sec eve 'th ce as a : . st the wo en : re) eo 74 $84 OF ede cee uty ea oe 'hed "5, Ln wn od ibd ; gee Lg Br, GA He wo, ue . BY veey Sod "on a a a c ee ee oh. Ge w& we th te i ff Ch we tl ge mF @ & : 7% . JB ie a fi a toe % eo - oft 22 ; feat my wngrny ; gene vain Ch ort, a san + aod any pe ty a 0G 'nt te & & Re oO # & eS , 3 gL ; oe Pi 7 rn 7 eed H Lae aoe 7 wae % Bi re) fave. fone ree Soper ' . here Lh. if as creel iS rs ens fe £4 Sonne Nap hg (oo a, iden oes) ~ fe Sen wy son ar io d ia Oi pn, eG tS ous on cn @ a oh EO gH be Exe ben ge ae a é Seve 4 eneee f? ba Senn £3 $3 a 4 w3. id £3. eee ao eR) Set fee aor 6 isa & 3 bowed r 3 Bet a a are a ee Moe Tat, ww 6 nd chogg ----i ae ae wm fe We UY LS ane ss) hy rn Pe coe nr: ad 4 a " Op ee te ded fs a at daeed jt mo Oe oe ee mo CU i 4 OB 3 mF gs he Rp Oy eo Of ot Fy Be B 2 on a a a we a £ of Boe eS 'or got heer > et ae vere Soy re eee i od wt ed bee La fh me a oe eb ea So a ce ay a ge ty a nr BS. a a a , Cy tee te ts GE we ge on oe ys ek a as a Ke he ae 'e. een ihe on, ere ALS ye. ta tis eet ober? ee ad ty or erste. BB Os ow EB o a Gee 2s Oo f & wee 3 2 4 4 oMpot. g Le Wine "eg, rae, 4, bove an, 53 ae nf we Mee ome sea GE <A ff fp eee % mo ba mye LS ; neeee ee ae 'a + "a the ' for a c "25 fove aha ead steed * Me ee ns 2 a) 7 ca ef Be oe OC He EO an ns Cy hee om, 9] ge Gs Oar ~ ih 0 St a i Ws rae ae be SB Sy re a t c , be , M3 fy UB , oe ; doz , ne om AS malin BE s : " : its "4 . re BS oe "ene, teas Taras age we a aa . 4 oe rn, aS £4 we gree : Ieee vos oe a () i? f Be sf Ls » hed ge ge ie here soe os £ a % Sewe ea 5 speee o Seve Meee boa rree. oy, to Em i 4 Ep Sf Se G@ oo & , & @ EB OR he gh a a 2 oh Be & fy OF BEE a ae &2 £¢ 3B & B® BU as ee rn ar ac <\ nc > 'tee 2 fy. 6% @ @ TR mB nee asi a hm th he a & iy paves oy ok ne a a a oy an a ey fe ie : Cs Be 4 we ae 2 " a4 oe "oe 3 na Les Fae ta pe OTT 2 we ea nd x oh. e '= 63 re ry £2 'Ee an ey ra vm * ae nes : 4 os a ' 4 5 . bape & BS Ls mo a FF - B ey m BO eee ee @ oe ew GE me im 5 ft oY i ; ue OS on Ge oR wR ef aS on: ee hab we UR be as rt fo ee a Bs ox pe a "pen iM Foy a ce 2 22 9 Oe ee wi & os ' i be : te tae Oy '4 a } ee " ie MED se a "nenes % Seohes 2 By» & Gm GB - OH O FZ z 2 go& a ac Be ur oS iii , bs BOR a in % te Ba Ro ae xf Bim By ' het wee we 6 "gree mere SA ae te wee. ee: oe a oe 4. The Collector and District Magistrate, Distriat Catector office, SPS Nediore Distnct Achar! Street Collectors Officer, Neatiora, Andhra Pradesh 524004 Respondents Ratiion under Section 751 CPC is fled praying that in the ciroumsiances siaied in the affidavil fled in suport of the petidion, ire High Court mey be pleased to grant a stay on all further proceedings related to Gemand Nofice No. 5fo/Sand/e079-7 dated 26 November 2024 issued by Respondent No.3, the District Mines and Geology Officer, SPS Nellore District pending the disnasal of the above w it petilion, and that such ofher orders as his Honble Court may cansider appropriate be passed as the Petitioner has a strong prima facie case, balance of convenisnes lies in favour of the Petitioner and against the Respondents, and i the Petiioner wil suffer irreparable injury %, 2 Sin the imougned Demand Notice fs net stayed, pending disposal WP No. 28584 of 2024, on the fle of fhe High Court. The petition coming on for hearing, upon perusing the Petition and the affidavit fled in support thereof and the orders of the High Court daied:QS.12. 2024, 06.04.2025, 20.01.2085, 17.02.2025, 18.03.2028, 2e.04. 2028, 18.06.2025, 11.07.2028, OF. 08. 2025, OG.90.8025, OS. 71.2085, LTT 2085, 10.12.2028 & 03.02. 2028 and upon hearing the arguments of Sn OV Mohan Reddy, Seniar counsel renresenting Sri C Sumon, Advocate fo ihe Pelioner, learned GP FOR MINES & GEDLOGY for the Respondent Nos.] fo 3, learned GP FOR REVENUE for the Respondent No.4, lA No. TOF 2024 IN WRIT PETITION Ni: 28505 OF F024: Dehween: Mis. Jaiprakash Power Ventures Limited, Having iis registered office at "JA House 85, Basantlok, VasantVihar, New Delhi - TiQQ87., rep by its President (F & A) & Ghief Financial Officer Mr RX Porwal Petitioner reer aa eee wee. a , an we OE yan ibe ge an oe wy ee Bo an wr rd 3 Gh Teed 4 ES 5] é aa ee Pe oe | ee ad "us 'edt od . iy Ce a rea Geen as 0% 6% ee he fey i a oon ood =) > a ned my Td ny gre bee : iy boos ed WL Be th bs Lp coos % Le ws ve "ef apeee we hy ie oes . of ees & 8 He | ae wo ny pl Oe " ss a ck se a3 wh on ey a ry pe ke fond free bd . we, ng et ten Le bee ey we : et. ard feee. ra mere pee. pooon "a @ a te te on nn, ae oo atl wo Be eS ae 6 ih oo Goo re wee ey agp EB be he oO Co he oe BO By ao BM DR EE & anech Lrn. AL ma _? oo % 3 a 1k Bn a £ "h Cg an Le * "2 bd Be igs os, o oo Sot "heen yer "toon ey agree ee as @ © ies 1 ae om © ws of £ he as me "e stood Goon. a at han a hp, . aes) be oak avd ee - oy vane, . hen, 2% my, Cs & _ r, Se 3 peo rr See , o i i we Bo Be iS Se B 'wt oe x ies fe my me tO te oo whe aed a oo a A Beye ~ a GS c DQ xn a ie ey he 2 Mo We gM £% ney . ene oat ign oo weg i an we tgs amd 4G eee eB thE Bn EM ees "fs By, ws rr are ar re os ao @& t 6 -& ae i . ee oe ea * 3 art mae en Pad wet, "yes wy 4 f % "gene ' ch. Psd ' YES 'ed we 3 4 ag ce; Sih toon tnd jtees on eo fy Fooe ben Mh ee bade 4 aa ; oo Ot id 4 Rae, " vooh fe - re 3 ad , % 43) coyote can oo 2 &, ie i £4 we i. GB a "a OE an; aS oS i) a SS -. $y Kee rhs with og Spree. Ae ' ng eve " we bese the 4 Be ae os 0% it ui ' 7 uo yo, Mave o Pa " (% a wa tet eh sagem ay ty oe we a ee ders : sebooe beved Wis ed P od . Z rope, re ats ween ee oe a ~ & && £ g BB wp ny © oe 7, z. oe Seve eee ae oy geen rere od Soe or to ok eve a Go. fer "Las ig nn. ear Cad ge yO Bo. s & 2 YA Oe IN . a era Mw «ff a o3 , gow a a fe a Se os fo fs ae oo fened gee test Hye the ome tht ha EME OO oe ben os we FO & £3 pd on ae cee a eg ~ 6 2 8 2 oe Pg 2 BM we & a" & oe & BoE oe A & @ # w ag agp feos 7 on LM nee f , i 2 B @ £ Et . & soo om 2 iG BSE om 2m mM Bg Sem a Cc "ae 3&3 bee tee a i 0 " & Boge ee fe i i @ oe a oa XS a yen ay * "a thet o3 aor 4 ed aed ee "eh Fay' ce] we ww OE eee Jock od foe Song 3 a a e me i oh & 8 OG Bk a rn rs i @ NS f oO BR ; See ac Ar ae: * q a on 1 wh, vfs iS x ; oo '" Qe * an ae be fe BLS ad eg a an 1% ee ang ns ane? re ps nos eo a 8 Kop ee . Sn ar ae) x we oe eo 2 a & @ bs oe Be B z rn. a nn ae ED ap 6S BR OP oo be 6S DO m RB we ae "3 a fs wate. 3 , poveee " ss os twee fr eet nag. oe ~ cen we ' f Fane es Fg aw. ee obece Pe wae dun is be tnd ies ry "3 bnek a & > rs rs pea re Yaad Se eens EE oe 60 OS Cc ES fh. pe eo & & x th 8 S Co rh: ee pee a) 4 . . 5 > teens, . ood 27 iM, i Ai toad OE ae Ee? OE 9 ed cd be 'e i OS ; ine "3 rn peor . ° . ene aw 43] ib aoe 'eed wren 4f% KS oo noon ope rn, tr wm, , hee, ' be py is bah rans Nah So mes o ondent N ¥ se A Rar IANO.1 OF 2024 IN WRIT PETITION NO: 28596 OF 2024 Rehveen: Mis. Jaiprakash Power Ventures Limited, Naving ts registered office al JA House G3, Basantlok, VasantVih ar, New Delhi ~ TTODS?., rep by ats Presicient (F & Aland hie! Financial Officer Mr. RK Porwal Petitioner AND 1. The State of Andhra Pradesh, Rep. by ils Principal Secretary- Mines and Gecogy ODenaerirment AP, Secretariat, VelaganudiAmaraval, Guntur District <. The Cornmissionerand Orector of Mines and Geclogy, ibrahimpainam Vilayawada, NTR District Andhra Fradesh ~ S27 446 The Oistrici Mines and Geology Officer, Qenpartraent of Mines aril us Gediogy Government of Andhra Pradesh House No. pis, Lakshini Ville, Talpagin Colony, Near Dileep Nursing Home, Nellore. 824004, Andhra Fraciesh 4. The Collector and District Magistraie, District Collector office, SPS Nellore UNstrict Achari Street Collector's Officer, Nellore, Andhra Pradesh 92400 Nespondenis Patiion under Section 157 of CFO is fled praying that in the eircumetances stated in the affidavit filed in gunport of ine peffion, ihe High Court may be oleased to a stay on-all further proceedings related fo Demand Notice No. S76/Sand/@019-1 dated 22 November 2024 issued by Respondent No.5, the District Mines and Geology Officer, SPS Nellore District bending the disposal af the above wril petition, and thai such other orders ag this Hon'ble Court may consider appropriate be passed as the Petitioner has a strong orlma facie case, balance of conveniencelies in favour of the Petitioner and against the Respondents, and the Petitioner will suffer irreparable injury ff the impugned Demand Notice is not stayed, pending dispasal of WP No. 28530 of 2024, on the file of the High Court. RS affidavits 4 x nr wh ry 89] yet 43 Bene agen howe , ""¢%, Boh, ee a as oo fe a fp Ae coo, oe Gene Sem So os 'Ml hee As w, an 5 eee ey % Cat fee ei ae Pe 'ah eee ts oet L4 odes, "ees te ue es Q et 2 ge % Oe 1 ee « en ihe. , fi td % 4 a ae an Oe Ss eet fin Ee rm Oe a fh. aan Ee Bo "a wet lan BG a irs fee a '4 Meee io Be Panne 'eB da Ed oS 6 OS : vie 3 cones oy ye ELE a ee bon ied "Oe it Be gee & << fi a3 - & , oe no € os a e an o ok i th. 2 2 O we FE aes ee ey we "Heo nS and if on £% SB ie} wth, 7 Save ie ye veoes TRY elon a fh. ee: 4 gy eee 3 'pene os eee at : " oy Ag oh ~ bo Py an oan es owe it 41% 4, "ok rs 8g% 1 4 Heed a uP cf ao 7 She Fan . oA . a4 fe whee? pe : Pat le e a 8 ees wie ey we 4 hs , C3 hee Z oon yess rr LE bone oe 4 Banoo Fa , *y $3 Sed ae un Sood . Meade tf Ze 492 on a ar, 7 eB i eB "tee mee . areas. aa i See a ts, te oot oe aS pee wi EE as be 3 OM oa tht poet het £43 Aue Goer. Pebee. oh fess bere "4 ig ee yea tad fs et oi oA he Yoel poe aa fee ase a wa Be Gi oll A w Yr * a: Bae wo plows r% ae "a ", " ' on , ae * a a 4 . oy in t 4 i Rc od Ligene es bedbin'e Mags ee werd Ca yn ool A wa ", ae: nt beewds £% , " tw were om aug canal , be neon e4 £3 be 4 6 3 teins 'he 'hate Be N 338. a deni $ MS * ~ $ oa wt, Q ¥ é JA Houses 83, Basantlok x Q OS Mis. hy eg is The The C3 é uJ ¥ 9 A Respondent No.4: iA No. 1 OF 2624 IN WRIT PETITION NO Sehveen F 3 18 & vy uM ey SS iy Loe : Respondents FS q House Nia. SESH » Heep Nursing Home, Nell Nas i? x of Andhra Fra t x meets SPey, ny H ; ¥ Geology Goavernmen circumstances slated in the grounds fded in Support of the peiiion, the wages High Court may be pleased fo grant a stay on all further proceedings relate g to Demand Notice No. 5/G/Sand/2019-5 dated 22 November 2084 issued by Respandent Nag, the District Mines and Geology Officer, SPS Nellore RNstiet, pending disposal of WP No. 28898 of 2024, on the Mle of the High caps Pattions coming on for hearing, upon perusing the Petitions and the affidavits fled in support thereof-and the earlier orders of the a Court at 05.12. 2024, 23.12 2044, 20.01.2026, V7 O2.2088, 18.08 2085, 22.04.2025, 10.12.2025 & 03.02.2028 made herein and upon hearing the a © SUMON, Advocate for the Petitioner, and of GP FOR MINES AND GEQLOGY for the Respoandenis P-to 3 and of GP FOR REVENUE for the Respondent No: IA No. 1 OF 2024 IN WP NO: 28599 OF 2024: Ratwean: MUs Jaiprakash Power Ventures Limited, Having His regisiered office at JA House G3, BasantLok, VasantVihar, New Delhi - T1G057., rep by fs President {F and A) and Chief Financial Officer Mr. RK Ponwval | _Petitioner(s} (Petitioner in WP 28599 OF 2024 on the Hie of High Gaurf) AND 4. The State of Andhra Pradesh, Rep. by its Principal Secretary Mines and Geology Department AP. Secretarial, VelagapudiAmearavat, Guntur District 2. The Commissioner and [Nrector of Mines and Geology, lbrahimpainam te, Vileyawada, NTR District Andhra Pradesh - 521 456 ta The District Mines and Geology Officer, Deparimert of Mines anc Geology Gavernment of Andhra Pradesh House No. 17/2, Lakshmt radesh se s a 3 Andkh Pradash § eeeeey Pica Otte, a4 ne ae 'dpod bt fs Es when oo ¢ "fy 1% Soom teeore . a) * « a spore a & £ TH i: wo Bs ry woe age apy hee Ul ht a an SS 7 nn A od ee me gy E23 ye chow WE Po ow FR we 6 A & B et oe tern ad fy " on "sy wes fee or a) rage te cond oy f P a agg ; a ge & oy w oc ay heeds eet lean ie wo vee fad thd tet " a te eat em £ Be @ ae ke Be an rn e id ike 4 "i Yeas we oo as " on " teerw £% eet tos os 'e * mn fe, tae gS 8 6°" £€2 6 ena 2 ao OP Bom eB iy "OS a ee ee o A » i nn. an ven, i x nn a a mo fy. ow ied pty a or 7 ke Be, - é "ay ar a 6 > OR 7 ee Lg, ge 8 + 0 oi mm te fy & 2 ; 5 oS oo BF & & B Og OD ; ao 6B ao = © Of Be & T B eo a ante rad fo me ee OR BO be & Mom ce wm Eh "oer w CG & + & SE ge, aed Co EB ry ae > % yD nr an ie fhe " al Lo po ES gn er. 5-6) ae Oa © A CO oa oe: ; £55 Tan & x3 chess orien, 4 oon ve) weer * Sone t Sen % fr B te Z ; ms 5 a = tes e 6 Og 8 8 2 é& a ae = ke Oo MM . fe om ch BD Oo Gu uw go ey SS s ay 't, ee QB Oo BR Oe Ge Boe BB eo ~ @ % £3 aS & ee a a fe a gen --e ee on A, a 4 ey 9%, on i & & @© © 6 » # BS . @ 8 eB Se DO A & of ee a "4 ~ £& Bs a aie mye EE seo geo i ee OC : eg pee 2 baad os © ag eS me op € Bg ® Es fds " pe ye ae a: bon « ih Ena: .~ £2? oe Boe eB" Be Oo BE mn Lb, ee OE : id a ve a ea "ae % 64 4 ret ong pat yen £3, ia F qgeee G 4 oe oy me a fo tee a te hong ec "sy 56 e we haben we fo me BF 8 oe PF a Be Cos @ BP gp E cas Goo S wo ht Sed an i i a iB i a ot rn : n $7 wnt oe need 'es es, 6 Fat i uk ES gs al * "fe OS 4 ne 2 ~ mp Me A Be Se we Bo he t 4 FS oS ge a $5) pone ree QS oy on ae Cuy Cn Sen Lan. ced £3 Le £3 dee & 4 63 wo pane ch cant Son "4 & g & & & & i ee nee £5, ° 01 wy a tent ~~ ¢ 2% ee 'ft © Co ~ uA re ae oy a4 "4 5S » © & B re ns & oo ; Lars op ge 3 fod gay ae: te 3 ss : Dem "3 Shee ae o é 03.43 Advocate for M8 coming & Jaiprakash Pows a ww 2 President (FRA) an 4 6 on hoes POUT g. and iA No. 7 OF 2024 IN WP NO Sehween C SUMON, GEOLOGY for the Respond Respandent No.3, the District 28599 of 2024. an the oe. 3 & Fe. & | ow oe ee a st ws £8 & w Boe 9 & op 2 HC) ew fe eg OA ee z @ en ser om mt : 79] , Oe oe 5 a ae, ys hoot o Bowe nar a a: i ' Lente ™ "oy bee 3 ' TH M$ Mp tg fy, rd oe oer Gs 5 oo oendin strang Ke c XN the fr " a 9 4 Petitioner AND 4. The State of Andhra Pradesh, Rep. by lis Principal Secretary Mines and seoiogy Depariment AF. Secretariat, VelagapuciAmaravall, Guntur 2. The Commissioner and Dhrector of Mines and Geology, lbrahimpainam, Vlayawada, NTR District Andhta Pradesh - 521 456 3. The Districi Mines and Geclogy Offser, Old Rims, Opposite Prakssambnawan, Ongole-523007 a The Collector and District Magistrs xi, Trunk Rd, Santhapet, Ons Andhra Pradesh 523004 | Respondents Patition under Saction 757 CRC is Ned praying that in the circumstances stated in the affidavil filed in support of the petition, the High Court grant @ stay on all further proceedings relaied LeNer No. 217 TiSandOGLe023 dated 1 November 2024 as alsa purported Demand Notices No. 2177 /Sand/OGL/2028 dated 29 November 2023 and 27 May #024, issued by the Oistrici Mines and Geology Officer, Frakasam, pendin the diggogai of the above writ petition, and that such other orders as this Honbie Courl may caricer appropriate he passed as the Petitioner has a strong orima facie case, balance of carvernience les In favour of the Petilonar and agains! the Respondents, and the Petitioner will suffer irreparable injury if the lmpoudgned Revenue Notice and purported Demand Notices are not stayed) Petitians coming on for hearing, upon perusing the Petitions and the affidavits fled in support thereof and the earlier orders of the High Court of. O8.72 2024, 23.12. 2024, 20.01.2025, {7.02 2025, 18.03.2025, 22.04.2025, 48.08.2085, 17.07.2085, 07.08.2025, 06.10.2025, 03.77.2025, 17.17.2028, 40.12.2025 & 03.02.2026 made herein and upon hearing the argurranis af Sri © SUMON, Advocate for the Pelitioner, and of GP FOR MINES AND ra ol is Dire Perey O24: 28861 OF | > x GLOGY for the Re h Yr WP NO Bohweean: Gy * 3 3 ayy a Boo iB ge & an ep Be rs opts BS 'eo - tarde 'ae '5 o oe Ps oe ke % &O os ei no E fe eb Y g £ BE & moo ee a wo os ay wm, 9 gh ie fe f @ me panes ve 'ee meee yes noes aia Sty % Ye 'ds LS wee Kh ben OS bee aa) ood : od t pee een td ye ile L Gok Fad A os j eres ta on . men 'eet me ' Meds oe spon Ca who ne Po fo4 'den teed " yee, ted ger on ~ , " howe of "sm, ge ce & & ve = = oo 4 BY on ee ie wo , B on me BO my OE st BS bee o 'fo om 8 PB OE ee & Bw gs oe 3 a2, wed ee od vere, a ree sbeed eet Os Se ard ai] 4 Le ped JP et ee P o on we wy £4 Gh ume EE be OE tia oy rn na if, £8 en o fm, OF Ha @ a7 = ne meng BS ane op 8, ee So td $4 FE seed be ' fee A "gt as 0 OE o A rec iw oe be £55 ge eas ee ao tem, ay ht pn bare ¢" aa see fess es at om Pa arta % ) ee po pan ends es} ras a ST 1S Ls wees LE voles fat "a anes ate C7 wo 6G nm A eB oy Gn ge 2 & wf & aes a a. icon ey Be ¢ gm en , sen eG "gy % am Oe cay) fad ¥ Beas B : go | 3B ° 4 SS ey * " a oo om fae on hapa! voce oe ry, SS we em e oD mt am rn ae a a 3 ; a "4, de 4 " Ge yn os Fs 3 "4 tC ae ew a mm Se Ieee an nr? an t3 eee 5 i w gree , is eee * " tooet wen * ea . , 3) ey ae geee. ey hee ed ae whos ee "oA. % a casos Saeed om i oad oes apeee ron $ HEE, £2 " co) rect oer ee si ys oo ewe 2 > ihe we ve a tr 43 oy is fd a Gove om th d feo ie" G Seba. ae ade " tod eee z aan $ 'ea ¢ a 0 t- rot be Z wee. 8 fy " rea] : " ry A ite bod free "by wile ff Reed £23 mo sph ry he ott mo we es Gg wm & wm 6 cad ewe ay 5A ef LA rca) heat os bed we. 3 Poe te on fy "ay fe ot me B yg ~§ & &8 & EF B vs , tothe ied " Wee 4 vteee ee cs nee ote Pan benood nthe te $f oe ~ B ah zy OD 1 "L tigers we wo. OG a t 'ye . #3 -n 5 opm we, ; eee ben. yen eet oon ; goer a a VE oe ie a er a ee fr, ~~ BB & fe. eh nape "a L oe ae = £3 ma OF 43 ge fe 86 sed Hy fe tee ny, A tA 6G shene. co re bee ius ry wit chen vaney eo a Pan roe Sonne how. ral 5 Ot uy veoee 04 Saeed wy RS, edt boon C5 fa FS & © oe 2S wm oo mT EG ED Oe ' ce os pet oe "3 raed ald ; " 4 beets " ie las ag low. v a g & & oe 8 ¢ E28 SEBS ; G & Bg tee Be A 2 B® fo xd seo w@ g = oD "ey gh oO © Be ee OB an % i : oo by - & & & an a & # we" Oo Ff ha a ff, nes % ae ee wood thy ie - eon as Ay . ii OY 3 ey Ss : oe 5) re - Ce ts , k - 4 a oe 3 soem ; yn t a ose 4 a) hove " £ Cy + o3 63) a3) eee a ge thane ie "gen, tab i mak oo < aed £6 we Sena rt] ¥4 ¥ % ayghe as we ts ee) Nd oy %, +93 ie i we ay Ge abe nk ¢ oP oo - ce Severe % ie ade ee f % oo ee A epoed ene 3 i C3 % ens grre AA 5 toes *, nee gy, . ms apse "5 Co en. por rood fren po whe as 6G a ne on eal eS, oa yo . ad " Jove we "* al Aen "hoo. iN} trie rs tala as a, "% z £ (ie sd OG a a Sb pica we : ones C4 at wil rool 3 Oe vn 45 be qe Siohoe 1G -- a ale ws tage . % me Bw & ss oe Re At ee on aoe aay ae f IA NO: 1 OF 2024: Petition under Sertion 157. CPO is fied praying [hat in the circumstances stated in the affidavit fled in support of the writ petition, the Nigh Court may be pleased to grant stay of sll further proceedings pursuant fo the Demand Notice No. TSSA/GSAN 2024-3 di.08.11.2084 issued by the 3° respondent, pending disposal of WP No.28861 of 2024, on the fle of the High Gourt. The pefifion coming on for hearing, upon perusing the Writ Petition and the affidavit fled In support thereof and the earlier Order of the High Gourt 22.04.2088, TBOG 2025, 17.07. 2025, OF 08.2025, 06.10. 2025, Q2.17 2025, 17.14.9025, 10.12.2085 & 08.08.2086 made herein and upon hearing the argumenis of Sri P Veera Redo, learned Senior counsel appeared on behall of Sri BJaya Prabhakara Rao, Advocate for the Petitioner and Sri Pkama Krishna, learmed Government Pleader for Mines and Geology for the Respondent Nos.) to 4: . WP NO: 28884 OF 2024: Sohween: Mis. GCKC Prolests And Works Pvi. Lid, Rep. by fs Director, Ashok Kumar, Sio. Roapchand Samdaria, Aged 58 years Carparate Office al 24, Mission Compound Aimer Road, Jaipur202007. a Petitioner AND }. The State of Andhra Pradesh, Rep.by its Principal Secretary Mines and Geology Department AP. Secretariat, Velagapudi, Amaravati, Guntur Crstrict. 2, The Commissioner & Director of Mines and Geology, Ibrahimpatnam, Vilayawada, NTR District - 521 4956, Andhra Pradesh. 3. The District Mines & Geology Officer, Guntur, Guntur District. 4. The Collector and District Magistrate, Guntur District, Guntur. wo. an 7 rn <r a nn Op 4h 4% ob th wm th 6 tw & 58] re "ne heh fel i : on oe eo SS oe me SA SS oo ie a ' od we OR ED hone mpeg a5 we rr my Ue be teen ot ge id we " ) o, Fi "en % a teed wen, typed choo ee ter one a ° ca O Ory eb oe af ane os @ Magen sy es a OO - A eo we t3 FG ee OU pe oO hm @ EB EE B xc co Bo de © en: ee Hapee Sore ae Cog cod 4h eee me * on eons nm of ye ee & #5 ts a 'ee ie err & ad "3 ee nee ase Si voy here OE gy ps & Sf 3S Bn @ 2B BF aE BoE we he EZ Laat wo MA wee A, gee we oe peeee es oe ae os me a 4 oe 'poe yf ro a £907 ? monad be7663 - a so ar nn rien, Co Bay TB ge Be ge an it © Se a ats Be EE EB we ee Se sen EE os rt p a ae a on % ¥: Si ft fe eB 3 7 fd bon et fe Oe LG EES B & Ge we S, ht a OO By vey 25 spore gases eee "ae : ? rf ' More i co ' ' gob BON £o-m B 2 6 8 Bw & G&G OM os fg © oe : ee » a> fy Cp me we fe ty 6 Fa thd Fa rs3 Lf 'ong toe. A sh. when? a fb € rs, La eo mm, , a : - me D peed 5 a ', ¢ Ae a 're $ noes hen cen ' Yon, £ wl £3 oe Co ce Soa Som oes A mm 25 bile , sapere gh gee I BZ 2 & © By - wm eo ne ek ; ee pcr pce nr 5 CB me BY oo Bo: 3 cay mes GB rat a Fa £% £ toes fey | O8D is ¢ foe Ss Soe awe OE £4 Goce ee nn a a @ fe 6 ee oe ft ay 4 gery re: % fore 4 e Gh pee of were pen ise) ogee, as nee * ied nek 534 iy 2 tA * Pac ub ps BS ven, % nee L' z Ag Sa ccm Som © 4 * ans weg Meee pe ™ 4 iG eee os oe nae eres" ¥ o mS bodes ects dee "8 "4 "a, we 4 Oe he Om a nny; ar. ae fron "% & ud va 8 a a ae oe e 4, ae 4 'eee? 5 %, voek ener, Le eacee, Sone tts we we ae 4, yr pane oe 4 'ee "rs Thee, * yon pr ae, - ie Co a feve a * £0, Faved a ae a ifs tht es "a. an roe 3 eat % ae f i Neeee La caper ? 4 wie a ~~ re feat sate, Fa gene a ge ae ted ne -. one 'ee * ° when % thee oa 4% . Seer sd is Prey ¥ eeoe Meet hy a eteed wet Led ns es heet exe hy LED ar 1% ot "ee wD A Spee we ben La Yiyy tie ee a Be ge aad o; lone peg en. a - , Be RH GH , th a = G@ "3 'hee "EE ed ae eee Be aa 'ent vee Cs " Sane . 4% ee. vapee, nr a .. wey es "rene, eneee ¢ ee & serene a es a a a i © & v4 aan eee hen? x to ndbver, eg *, yw o rey) ty caper { aft L3. cao) * ie "> a, we woe were a Some Bod we 'il ey ee fea 3 Z i po Sebo <e7 ose bas Ne Nd 155, ne "TH were . 95] Nah elven 1G antes a wit Jae ves Cs, ay rr a a ak a 7 Bin Be Fn nr i ae re er nn os toe OS OR ity Met ee 5 : rroe ish i weer ras] eed trite EL 6 @ & DB so BB wt GT we mp Oe Oe OE Fo Cok 'na ' * + eee ; 5 4 weg sted pat oo a co a we , we 6 + G&G we SB Mw 1 eR OE o TE © mm UB ee as a, ae gS spree gate we < e ie a ans et yg 7 ke i ey on ne mo PG Bow SL ee oO me PH ge Ao BG mT eg an a res an pe eee pon bes Sten oS "poe sagen oo és, Pap) é Iw Seems ,; co weed cm te REE £% 5 pet Sne ee et rs & & & a & o @ gg 8 mm B B 6 6 & & Bb a & we Ve « sed - a 5 r+ os %, weed oe "i eg ', , apeor wag ae Be & mo g BS Me om Be Be Be SB fg fe tes , 6 ¢ £ AE RS 2 feet eS Fe ey weed cee "s a "a, , ee ; doe ' 2 ' ra £, her a, Seee Soro 1 oe , i nthe ' 40) nusee. weeee syed ¢ tore raged nat a ereee 'na red eran wage es, Fy eeewe he 2 GS & © @ 2B RE Ge G&A wm Se GS £ 2B 2 £ bs tH YS t g earir y ? oy, i ane upon } Y aa et Rey one SO. FHA Frey att 202 Sas of Pye ot me Ww Hi oe vay ; Me 12 argumenis of Sri B JAYA FRA g N rns 3, A 112028 & a-y ut ms N earned ¢ aes y ay WP NO: 28868 OF 2024: Betwean: Mis. GOKC Projects And Works Pvt Lic., Rep. by Rs Director, Ashok Kumar, Sfo. Rongchand Samearia, Aged 58 years Corporate Office al 24, Mission Campound, Aimer Road, Jalpur-302005. Petitioner AND _ The State of Andhra Pradesh, Rep by te Principal Secretary Mines and wathe Geology Department A.P. Secretarial, Velagapudi, Amaravati, Guntur District. 2. The Commissioner & Director of Mines and Geology, lbrahimpatnam, Vijayawada, NTR District - 521 486, Andhra Pradesh. 3. The District Mines & Geology Officer, Guntur, Guntur Déstrict. 4. The Collector and District Magistrate, Guntur District, Guntur. Respondants Pofitien under Article 228 of the Constution of India is fied praying that in the circumsiances stated in the affidavit fled therewith, the High Court ray be pleased io issue a whl, order or direction more particularly one In the nature of @ wrt of Mandamus declaring the Demand Noatic NO. TSSS/SAND2084-2 dLOS.11.2024 issued by the District Mines and Geology Officer, Gunturthe 3° respondent herein as without any power oF authority and in violation of the provisions of Mines and Mineral (Development and Regulation) Act 1957 and the A.P. Minor Mineral Concession Rules, 1206 read with the terms and condilions of ihe Lease Agreement diO7. 12.2023 and Lease Deed daled 05-12-2023 and consequently to set ase ihe saki famand Notice with 4 direction fo the Respondents to perform iis pari of an amicable setflement as per clause 19.14.) of the Agreement .OF 32.2023 since the Petitioner has already performed its part. "% tng eo few oa x ae . ie we F oa , : Thee 'be seed grr es 4 i, sire ty ngeer be haere wate po Seco od aw "fs "0 yo on 85 Eee ce - a 2S a 'boot fove " ne 2 "a o Ties a a) a ced - ty a3 ee ee Pye, abewe £3 Z re A wer Lo Fa 4 3 ; fy. a Hh Ke beoot band 'eee _ hee? Sen ge ao A 'hee. rs Lp By os Se ve seedy ' ant i OT a th ( « Sh Sipe oad oie v4 ce fee aed stan pon (pues qi . '. p od veer "9% 'a, ee? Pe nt it Ki ot, ogy hy eS a tee Ls m f & a ae A oy get ns ber nn toe wee ee ti Bee ge oo G gas 5 , a ee i oa fee re whew oho ~ ad 2 a3 ws & rt oh. mm ye ~~ 8 & & FE es " wen ns) 8 @ #8 B x e & a sy a se | OR tte we fe ES i B eB © egy S po 2 § Ao Bb - B a ge SF Oo & & B wh $45 en baila fh . % Ly thes "eet Ca? foe % te dere red Whe n, spon : ogee f z we tiene not tg pan ae 164 rn aan) Sn rr 4, be a $05 ie os fe Og be 63 $2 ay By oO Ae em om, an Gow Es & Oo #8 me a & 5 © 2 gm fe Be, tee ne - ; 'ead vhost Z geen ad rs 3 io " 4 i eee ven, serces : . o we i sd ; Sena vyen EG Resi ee ; ny ie hed oa a a i So OU, seed cee ss nn ae ee on 23 a fore Sl My oS te poood oo Ad a me ny "eee oo 4 wh oe) A a; a. Cs 0 oe a Gath ne gui, : mn a 6 "tege : 42 ry m "Bb de gk aD a ® 65 ta cae , oe fe ta. 8 mA Eee ae eet oo we) ee negeee Pee ee "E 63 cep ci C3 tin fy toe, os rei Cc cc) sed % 64 Jn gh, B + Se Paw ee nae 4 ae te Rs a an: os Beg ew to wy fe eg ey " ge et & 6 EB pened 3 Soceed 28 o wn on oo Si) me : eee qe tne oe 4 ret rey ne Oo Gg 8 fo 2 g 8S ge Be ge * Sf & & g = Go 8 2 " tapes an A yee " a ie: 4 . We Ks os go, Peon ; we Ue $ a, ee e aye Ce " att -_ - eit ey 4 wt 3 "4, oe d nape goo Ten " ae , ooo oA iy i, es be, we 7 Oh veges, me ee 'heed gene : cc P ae f tod tA : , peed ye, f Ben, Ly " 1 "en ae re ob ro re i ae <n 6 OF c* os a ey ow OM Oe eB cy me OS ee te Fy gC hee yo tf 3 o re : "gree Cad re te 4 "i a o on - 3 te Be ee oa i os i epee oe Go Oh a - "kg be a7 on ad a * Ee Sone j ® ih ot % gw Sw B Roe A ys my wate te ss Qk © f 8 pn ree 4 & " '- bee A £8 % © i we Ge Ge me FS Pn * i<@ ye as hi £3 Fie z - fh . . F awe ww vy ee 2 = oS is a wy gs me Bom we Bs fe Me iO y & ~*~ ey 4 Ro be, 2 dh - eS 9 OS a BS og td , 2 y bed & © & @ B Go G Fah nn ar" ae Liga 3 ' a) GO "= aan a an + OS rss wg EB om gp Re ome TY oy z i ge, 9G 6 JB "og i) Koad ; ee ge is asad Se on yee i os 33 £5 ae pu. See es f Co the eee? 3 ". Seen fave vypee £5 'ns ' 4 oer eed shoes lad 04 ae CS Led Seed si & 2 5 238 6 5 ALE fr Sed eB ne ee & & %, ore nae Ieee eae aeond Bs mS & Crane GB x Ef we on ae. 26 @ & & OBS an) Sn ay ea) C t oy. teed OR a 2h cai he | a vot GE freon 3 d 4 ee ae Bed wip ee "s~ 007 A Lug vot --s tA eK Ws ma "ig" ooh ' ry, @ 6 8 6 & fey oN © oO Fi eB * oe OE ow be gee Bor & foe ia ns a fF OY 6 OG tne Ee é ee i" ord Fes : aoe A OF fh. iy "6 oa at 5 Ly ' is ° Sp 2 LA ; & Sie rr ere ey " reood ; fn, eee ok a £3 iecel ot om, Esa bas 3 oi on or oe oh Be be ts oe , ger NS al " «g G 65 2 Mw . Respondents Petdion under Ariicie 228 of the Constitution of India is [lec praying thal in the circumstances stated In the affidavit fled therewhh, the High Court may be pleased fo issue a wril, order or direction more particularly ane in ihe nature of a wnt of Mandamus eh ihe Dermand Notice No. 1357/SAND- PALNADU/2021 dated 13.08 2024 issued by the District Mines and Genlooy Officer, Narsaraopet, Painadu Oistrict / the Respondent NoJ3 herein and consequential Proc. No. 2850/GOK C/Palnadu/R.RAcY 20284 dated 14.11.202 Issued by the 4° Respondent as without any power or authority and in violation of the provisions of Mines and Mineral (Development and Regulation) Act 1957 and the AP. Minor Mineral Concession Rules, 1986 reach with the terme and canditions of the Lease Agreement diiy.12.2083 and Lease Dead cated 08-12-2083 ane consequently to Set aside the said Demand Notice Jated) 12.08. 2024 and consequential proceedings dated 13.71.2024 with a direction to the Respondents ta perform is pert of an amicable settlement as ner clause 19.44.1 of the Agreement doy. 1s.2028 since the Peliioner has already performed its part. IANO: 1 OF 2024 Petition under Section 157 CPO is fled preying thai in the circumstances stated in the afidayii fled in support of the petition, the High Court may be meased fo grant stay of all further proceedings pursuant to the Demand Notice No 1337 /SAND-RALNADU202 14 date sd 12.08.2024 issued by fhe respondent arc consequential Fr ros, No 28504aCKC! PainadivR RAcisogd dated 14.11.2024 jesued by the 4° Respondent pending disposal of the above writ petition. The petition coming on for hearing, upon perusing the Wit Pefition and the affidavil Hed in support thereof and the earlier Order of the High Court Gated 12026, 23.12 2084.° 20.07.2025, 17.02.2065, 16.03. 2085, b3 *. ES \ ot Cc ent years, Qoe: Di Remand 5 e ior The Deputy Olr Q The 8 Phat The Cea h Court mreay £ he op ay fm ge Ze & ee © 2B OF fg Ge bb bs bow eo fooe e boon ove ts S54 when od chee ne oeee , ven f , 4 4 4 fee, Be be 6g & FY ZB e & ee ee comme a o% ty 4 "a (5 4 oa Sa an nn <a cf; ae sr Se a4 poene 7 Me "Mtns ey ' Sh £3 £3 aan (i tere. rs "4 im a enn en rhea. 0% thee en pn, Poca ee z LP os ws Fa nibee $76 'bal 3 "an Oe 5 fe - ca aa mn mann +1 in By , a5 % ate Sf Ae cae & $yeee saree ww sheet heel ; erect ete & "nek ea? Dard ; be ; ee tke oe ry 1S ht £&. 'Reet "ye fren 4 Y vege te et ah. ont, 'en We En a Fw fs as i ewe qeee hey $3 , on sneer Nanos wre, @ 6 , fond re ates, ms ae ran fipee " n neg: " *, Saud oo Pag ra - wet 7% store (07 Sapoe. ¢ mn, ro weer ry Jb " 2% wheee ry 4 a ys hood res, wae Pas ut 6G f fee "S aed vee Sh SS beck, gees oo 3 wo ies a ; feet aaeer fees eae ha ' co F Seda "ye Fd sh weres eee aes Qn ioe fa a rn oO GO we z . "omy, i663 oe if 6) hol oH Fas Me Gs Bees es UA oe % mE a 90 wey 4 ae ay hd rt » as aon nlblé wt te in 5S) ee, aad cK os ti aa ; yn bodne w ios) frne ts at nese ne on pe Crs vee o 4 » OT ; A oy Bae ped sy t3 o? Pa aad tebe . Sao "4 B to Posy . "a Of? 8 oA Spee heed My Bot wet Gog & fy aa ans: oe mm ff Oe & oo a) es ; j * oe tA "eee . "ten Seve cot "ee , ee bese) , 2 omen nes ee a oa = = on wm cs oa om <3 eB nd wd 1 a a oe ae a ary o' x 3 < . on ms he a deee i 4 a > C8 ane wtne fs , 6 oy 3, 2 ' we ray pe, $533 ab & ' ind gn 3 ye od aaa 631 vies ; iy 5 eh Pz Sree Sebo "4 6% ie a] s o. ibs View Pee an 43 a3 we ¢ Sects nem C3 é ee non and the Beer "94 ced oe a an fs ood £, Gi £4, % ager aot oe Soe as cy Se het s _ (3 ad ed % fated os "uy bh. fe $ § wT, "4 we £4 'eR ONE Oe and os te vag Bee get eed EG thee ie" ; Hi ant Pal f von a % , | (KG A Ree Oe ; o, ay 4 wo - ih, GS po aed mS ome tt z ® 2 oY Seve a wk ty Ek 5M i a/c +; rr Tn a rd Ves fa, oe Fi oa ty ot , peed bee, oe tS ed beset By tet oo 4 So es es ", te BS ele a, CO BR fe fe, mm ie, od ~ eg & fee ete i gm or em 8 ae pen ee a _- P ets is pees ened poor oe : " ceed "gts " ue Be A oe tts Po [sr rn i ar on " nm we gy Ory re thee ft '- tee oe an i ! s annee 7 5 ¥ " Otay, bation. " egeet we ED Gen egeey ne Pee ee ty Be fe an, feet ne oh We ie 1 » Ay CA, is Se ne wt me ES ee toed ae i) GP bee LA £%% " ber hy be eg po fe OE ans 3 be of re a ae 2 hc a; rh or aa we RS co ogee " Y aia hy 4 fet 3 on a oe " oo, %. nF - i a1 eS a " if. yet £ on Frene, teed oa "ss . og 3 rad bd Jose ee Cs i Og Tx 4 wing ws ey "4 wood aD : be , ie oe wie am 3) "Oy cee 3 sg as 2 ae 3 * Seve '4g? rn, 1% 4 "5 wpooe prey, gee, e %, - fo "oe ard ie m& 2 2s 2 om 7 * 3 me ee j ae an on i wos ere ; eed on ome ee "3 we fete fe io TG a" Oe aoe We ES "ae - ae GA ed # os ~ nn c+ a om , 5 "SL. ie phen ve, et xf * Bee rs 53 nn 2 en oo ad fewe Cm KR a Jae m5 'n ys 4 ae *% wale See oS a Pi i wf w Seabee x & 8 OB cas a mw gs a n. i5 G be 'ng one £3 4, > : oe MS heed ete Be hee ZY : on oa ~ r S vy Bo , fed & £ © 3 oo , a 4 ay 5 i? 533 ed Swe as ms i ve x ne cop i 8 ¢ % need "Sm Tew SS. veteln hy tg stows re ae: mt % : a % nr' a on ri [a & ED 2 an] S oe . ty A odin ty we : wo a "L G wees were Petiion circumstances sf oe o 2 2 & fe o & ee a oe 2 tS w aes ms woth a ors ie wen es re w been tus 7 3 ree "if oe eh SG tM, Sm Yr "oS ae se) o © @ 2 & "s 2 5 OS.F72025, TP. 947 2085 10.12.2028 & O8.62.2028 made herein and upon hearing the arguments of SRI B JAYA PRABNARARA RAO, Advocate for the Petitioner, and of GP FOR MINES AND GEOLOGY, Advocele for the spondent Nas. 7 to 4; IA RO: 1 OF 2025 IN WE NO: fa? OF 2028: Behveen: Wis GCKC Profects and Works Pyi. Lid., Corporate Office at 24, Missio Campound, Aimer Road, Jalpur-302001, Rep. by fs Authorised a Representative Ashok Kumar, S/o. RoapchandSamdaria, Aged 56 years, Occ mirector Ce Petitioner AND 1. The Sfate of Andhra Pradesh, Rep by ffs Principal Secretary Mines and Geclogy Department A.P. Secretariat, Velaganudi, Amaraval, Guntur 2. The Commissioner and Olractar of Mines and Geology, Ihrahimpatnam, Vilayawada, NTR [Netrief - 824 456, Andhra Pradesh. 3. The Distict Mines and Geology Officer, Narsaraopet, Palnadu District 4. The Depuly Director of Mines and Geology, Guniur, Guntur District, §. The Collector anc Distric! i Magistrate, Narsaraapel, Fainadu District Respondenis Pelion under Section 157 CPO is fled graying that in the circumstances sieted in the affidavit fled in suppart of the petition, the High (Cour mey be pleased mey be pl leased fo grant stay of all furfher proceedings gursuant io the Demand Nolice No. ta37/SAND-RALNADU/S02) dated 27.06.2024 issued by the 23%respondent and consequential Proc. No 258 7/GCRG/Painadu/A R Acv2024 dated 13.77.2024 issued by the &" Respondent, pending dispasal of WP No. 787 of 2028, , on the fle of the High Court ; . it Yee CS Es x we ge LS , lw é Bee gags '3 ie rr a Li 45 por 5 he és beg AB ET ome oe fore aoe aed med ee ee ee a wy Loews na Pu gre an Spock af" ws Ls B "y raha sot "3 é4 oe peer "hee conan n "o ne iid Sat where egere ob f us a ed ne o a, go wet pow <4) a . wo Oh Re oe vais wy te ec Be BB = Bo ys g% ' Cs red ps ee z é ett pe aH ; t eae Bae 4 gee of Ce A, Ca * 4 ¢ $6. Jove Ay : rr oge i vom tnaee hot : teh on Be ns nr i, be eo & & we on fet Oe Se sn ey 23 Sapo £5 f a are tahoe rere £%, omer . steed bewe: Seema ts 54 £3 Son rug <3 iG ie -- 9) oe. 4 €3 bed weber ae % 4 + ; a : ae ra ae OS ~~ tw 7 ae 6 ae oe Mm th St . 5 os 4 0) = ape, ooo. ' Seve oe CS Y rs LA bea, a Gg . Ge oy a 6h Ys oe % as % ase coy tees aasammsoese vas) 'a Ld bf LED he "Es a ny oe LM Soo 4 ws x. a 7 'Kee, ance wr % Feat cet wae eet peer toed 4) #4 gee be Yowws gs hes . £ C4 thee we UNG Le Bog oy <i ee on re ve gat tO: rr we 6D ie ge nt An ee 8 om ne, o Fog ong ape ve ee ee Os Be ca ben wi OE w™. we 6 OM DB kee BALD os, Pons , Z " oA weal "ee, ' ay were wen we 6° gee oS Bo & e & oe GD oh. "eh ER fe oe Ee eo 8 , E % o 8 fH W O gf Oo FF pet £e & oer 6 GG ge gs Se Ew 'int Set Pagar 7 ; awe oS +4 3 om % fi an Seee LA co X "x, "EY ar} cae 693 il been 63 we d RD us a 2 } wh rh OS - "pe ES Pes % gy eS D th OLR Ge wg Fags Bo ID gt a fd ee eB wo 8 on "A to ; ee , tet LR a mA a 3 fad . ns or nae po ae ra Uh mn nn a ea Be i & x Bow @ eM a ie " en en th Be ey the an <r he i tap xe, rel ie Supe wm weeee _ 5 ote zs fad Se nape be asd Me ye, "a % fi. Be ey aget eos ™ fae a £% ed " he a a oo ic wm, tt Oo SE & % oe an a rs Boge ae oe * a c Sead 4 aed '0 ie we $8 peer bens Yen we gee bevke ba £24 rye oe "ay i. oe teehee deo? ieee ane " Gs A pod. "3 tae sen on ae sesene H 'i a fee: 4% ' ced ee Stee ed core, oon . Pe 6 A bebe > : we od Feat 40% . "3 bene tnd fm, a] fpr. 6 an Be ood i ry we Fe 4 ay eee wm & ns ra os TS pu htd fy hy a ge ae oc an ae ", bn spin on pans, tod " bated tee ths vt nea x sg aft '6 4 of ; "4 Sooor 5 'eee en bee wee oon g, A vr one weed 7m he, wt : - hed Sod "Xs he ook e a ms Go Be rs CS fee ES ~ t iM Aan od eG RY "sett & @ +« oe wo a Bo gy ee a © oo rye ety yi oS ion mw TE "AP ae es 4 Oo GG et 7 ee fore oe, ae On 0% eet a bce bone be ed Ct ro) a oe d ey Fd x 4 een pat, on oe , Saw as " "us irae' ret ttn " ® " eta, SP) coal nA co "E 7% , ro oS os eed we eg sped cael Ly feoe 'fs 4 . shee, on ge Ty' a ce na ed LA ae 4g gee Palen aoeed , <3 "ee sey oS oe nr pot "ER ke bot Bow AP. os o yf 6 ip ee Ft Ce be we 6 £ gy Se ; a LES 3 jon : ra) as se ares it ee f Lo 3 "eS Dt th tN its a an OP ry a o 'ees ae "3 i bene, + icees 4 steed rd geared Ay See nee ro | <n ee " ; tod is ot we Ph 7% 3 ae L3 £3 Feed ue e ws s nn: ae a Pk wm tae ss a to BS an ane a ms "Me OTR sane oop "nat 4 g tt 5 x Sooo ¥ 3 ; va rn a an bbe 5 OO, Bat ng, Pe Oe aS oe fe em os ss on Eo io 6B ox re we, ry i ned hod rs 3 (CB a ce <4 " H . weed ' weed nos: be 5 ad % Cy §3 4 " wee OY YS DB ey be a % au & hi & 8 C3 g me fe ry eR ees a! Ke ger Cg co) "nee g bales GS oS v4 eel. rin eg 4 ¢ pee $ aad in wns Be om @ % & # @ 26 Be 8 BB G 6 @ Be Jad 5 . et % rere . y 4 Go we M id : eae " he x & . 2202 © v so" gee BB od & re Oo O fF B&B EE a ae @ 1 Gt : poe ge. @ F Tee ord oo Be Son, nut on i ia So Fw Ro <n ogy a YS oR i fe -- od a? in eo a & 8 & & Be 6% ok AO BE yp bs 6 om wT FS Se fea ote Sad, aq TS hoon 73) trot Bo @ ee wg 2 yen ce a we ed a Fee Fes 63 Ce wheee unjust without any power or authority and in violation of the provisions of Mines and Mineral (Develonment & Regulation} Act 1957 and the A.P. Minor Mineral Concession Rules, 1866 read with the terms and conditions of the Lease Agreement cdLOG.12 2022 J and Lease Deed dated 06-12.2083 and consequently to set aside the same. IANO: 1 OF 2028: Petifion under Section 167 CPC praying that in the circumstances stated in the affidavit fled in support of the petition, the High Court may be pleased fo grant slay of all further proceedings pursuant to the Demand Notice No.Sfa/Sand/2019-1 dated 22.11.2084 issued by the QNstrict Mines and Geology Officer, Nellore, SPSR Nellore Distvict/the Respondent No.3 herein Fending disposal of WF S051 of 8025, on the file of the High Court. ~The petition coming on for hearing, upan perusing the Pelion and the affidavit fled in support thereof and the order of the High Court arder dated TEP S025 & 03.02 2088 made herein and upon hearing the argumenis of Sr SODUM ANVESHA Advocate for the Fetiioner, GF FOR MINES AND BEOLOGY for Respondents No to &: WP NO: 3061 OF 2025: Between: M/s.Prathima infrastructure Lid., A company registered under the Companies Act 1956, Vide Registration No. U48200TG TSS TRPLCOOT S899 Address at Door No 40-1-144A, 4" Floor, MG Road, Beside Chandana Grand, Grindavan Colony, Vilayawade - S20010, Andhra Pradesh, Regisiered Office af Plot No. 2135 Road No.t, Film Nagar, Jubilee Hills, Hyderabad - $60096 ; Pattioner AND y. The State of Andhra Pradesh, Rep by ts Principal Secretary Mines and Geology Department AP. Secretariat, Velagapudi, Ameravall, Guntur Districh ayy ry = : oy " ary : x LHStrigt, store, SPSR Nedore Dist ot Resnondanis ahimpain & ne is oy, br Nh, the Hi we $ t i Fs - Ny aay N SM % any N N z %. z Ala wk iy Sir AQ ~ " Me Hector 2 XQ BS he Oa fey Pet y Sn 7, a arcs ar a, a > a "a Se te nd Ee wa hd we . ra To aw ise % ey nse £0, &B pet ots a. ven "es o% stped can wo og ty en oe wy C3 ot en ~ Pn Aaa CB Me ay, Te ay gm a vane * rs, oy ves tee ig tet yr thane ie seers, on a ? oe Q bere F fs fy sis ren) 3 teow, "pe ¢ "0 vz a oo ; poh d tm eee, aooes eae, "% a Se . ee & . & kL & oe Bs Sm gw eS & & 2 & pr rs, aaron, hee, : nen, oe See ore £3 "i gree te. ge . a onee ce aX moore see ging hy Be Ste an ay i SEY a er ee teat % Len. i op i hoa Lond fe re £5 ned Sif £4 aed ng ay 'bees : ot ra a sh, ts oer Jove en ae th Cy me fave mB a og > t¢ e 8 @ ee Beg. ao @ 2 BE" © OS i SO Gb Bim GB wm fy 6 i a + a Me "neem, eer rs - . ote 'we " : af a me EES Pe ee ee © 57 ac gw & , oe ee on Fe EG ky O 8B ¢ mw @ 2 ££ e eZ =m 2 Bee we Be gs Bw me SG Ow & by we OE ke eg BO OR 3S Oo gf @ ne i 8 - a mn. ann') i aro 'fo wile A ft G& TW & BY RG Se Ee Bp Se aa a 10 G3 eine & ae & 4 tee. zi capt be aor 'net 3. pe. oy ps on an re niger eal KB " esse + ware : 3 - 2B he Bo BY B ge - @ 2 8 Be soe & we Se, oe % a? we a 'heap wo "CS pee ES Me % tate lane ° ry a Sn, a i a as ary Pe gt, chen ott ed f * sf pooed Meee: os tot. ad rs Pei iA LS os 'het . wiped rr an A a ne i an ny sn 5 a -- SY OR pas (aS ma came na is oF an » th gee ER Ek i ) rn ro CS Gy C2 43 io. 6% pe tk os ase! fe sane. v's gree taog 3 ote "ener oe. s i rots io . " o% te oo Ans Ge iP sagen ee E% Lehn ave Et h bawe 7 . wee ie cas = YA a: oe SS , fe ae SE te BG ye RE By BR & th 1 we we ft e e 8 . & & BL & ei UM ry a bone or é "ds Sew we on bee geen See y % f BE eo & fd 3 Oe Be, oS Cy oe tt fare Boe iu sie OES ee ase CH So sey of i ates . % K id 2 , % a, ' 4 : % oy €% oe "55 ae SM ats & 5 -. ne a9] Bm on "f ~ Fea ey a xe oy 4 tt fp the 7 RS biped &- tn HB "aX ws Bo" & ge 2 ce O a te $3 te oo StS tm oe Bt 'fi we hos wee oe co bak ae asm) 4 4 ae "ny eS is "2 ot are SB a id > ny ar an a a ne ed cong sogety rts Pt geen Fa 9) 5 F%, [55 are <. ws ra --s is ii} mm oh bh tr aH OOO fee 7 ie | og Boe Be Be ee Og en ROO OO Bm Bw BB we af ey Ae Ee GR OE ep Oe 4 M2 CER % wae : Sarl Sod ae te ne Res ieee ", we a von as nee 2h ed ry 39] , om a oe cn sed a Os co ey ret , Ba & Mm £ EO @ & ef = BOS GO 2 RE oy oe GBA «x SE ae sy Be ee EB ae 7 a re " % 50] 1 iad Mecca 5 [oe i ott x , . oe DD © 26 © &€ Bip = D £oiwm & © oS %% sa Aco wi & PA pan cS ae Ce pet 8% 4 o ge ing ve "sy $. . seen, _ ben noe ied senor Pe ay res, a $%, 03 * 5 * ayeee nn << a a ea a a a a a ee sos % i' rn A mare i og" 2 to oS Bm YH Oo Gioowe LD A 0% ond vot Moen we wok 3) neKee ee A te iy bebe 3 a pf WP NO: S173 OF 2028: Sectween: Mis. Prathima infrastructure Lid. A cornpany registered under the Companies Act, 1956, Vide Registration No U45200TG 1991 PLCOOTS989 Address at Door No40-1-144A, 4" Floor, MG Road, Besite Chandana Grand, Brindavan Cofony, Vilayawada - 820010, Andhra Pradesh, Redisiered Office at Plot No. 273, Road No.1, Fim Nagar, Jubilee Hills, Hyderabad - SO0098. . Petitioner 1. The State of Andhra Pradesh, Rep. by its Principal Secretary Mines and Geology Depariment AP. Secretariat, Velagapudi, Amaravali, Guntur Pistrich . The Commissioner & Oirectar of Mines & Geology, ibrahimipainan, Vilayawada, NTR (Hstricf - 821 456, Andhra Pradesh. The District Mines & Geology Officer, Nellore, SPSR Nellore District 4, The Collector and District Magistrate, Nellore, SPSR Nellore District, . Mespandents Petition under Article $28 of the Constitutien of India praying that in the circumstances stated in the affidavit fled therewith, the High Court may be gipased fc issue a wril, order or direction more garticularly one in the nature of a writ of Mandamus declaring the Demand Notice No S76/Sand/2019-3 dated 22.14.2024 issued by the Distict Mines and Geology Officer, Nellore, SPSR Nellore Districtthe Respondent No.3 herein as legal, irregular, arbitrary, ote, unust without any sewer or authority and in violatian of the provisions o! Mines and Mineral (Development and Regulation} Act 1957 and the AP. Minor Mineral Concession Rules, 1986 read with the terms and conditions of the Lease Agreement d1.06.12.2023 and Lease Deed dated O8- 72-2089 and coneequen fy to set aside the same. IA NO: TOP 2025 s 2 T20 to grant stay of all furt mleased to grant stay Sy 63% t : be Bo Bg ow @ She wd . wegeny pee. rs shewe, $f ots : es tet ae, are Moot yee go yy or ai % 2 hs ar: tye 3 <r Soe ; £ g os ord. a - ad a be go iG bens y a foe ae ae rr, ths fore ea ' + ase es fe ad ~ eed inoue rc hee we rf > €3 bed "ies hove mB Gy fe aay oe re ae) ' wo th re os oeee Keng ae 4 £ a 3 2 8 th 2 im GF mS 2 fe . Bad ae 4 3 te y poen , wae YA jen On % "a Us iad ed , tm FE "xs ny bee te ager e weey 0% to ker Pa a $ &. fo oe 3 " ; ce 5 , 64 ft th , s a ane % a oe a ars as a2 5 ¢ ood Sf freee ys on, fi "oy a €2 bh in am, ; send vengeance ap] i tht tag % & wo wen 1% ah LH n 4 a a os Bo & ge t oe Ch tf Pe % «, hs ion ans a " i Cee ow) ie hawe y ee oe De " i Dom ee &. Oo oo oh 5 ror fore fH Ve fe i £2 Naot Saba ih i or Net w he aS a3 xe . we ae a 3 " "ge Ld po MY yr, 8 o Po gs i 4 - et anh %, ; - foe Sot ee ak ef 2 gy & te Bo Ow a 8 2 & 8 S bon oe i " ' S| ee ye "5 0% we kd to ES hee ot ES ae Oo tS & veh pe we ES a3 ted here, Me, @ vo pie neon tS ras) fra feee a im t Ay axe eed gn on A fh. ae Ee xe ae Soa % ae KE 1% nn res acd a ie Bs tet eer RE ry . oe we ae oe eed wie wy US nom sarees 4 bon we oe ko oe a soft ia %, bees "net weeds . , " ite re 4 y% ~ 3 2 eG = g a 8 A Go le ar 7 an, Be Fe ne: ql go ae is ey, a3 ~ Lo pees oh ag fad vm ao vayeee se trod pet ag) eced oe te) pay ben. ed 'eee CF am "Gps cod Wee 5 3 7 yr gs Je oe "s * oA ws re) Boon, eee yen, over 'sed fax bee Sore reer , ~ Fe a € te na fas HY a weg, tf of Nove hs os or us " " o cd th. foe ce of a ed hee a ene OE '3 we rae " "s : tops i, $ on ; a ee tf gen hy one re $3 ay ift '34 a cos] i ae booed orn a -o eee 0 ee fe B ic oe 5 a & 8 wn - ae apert : oa me ban agen en 4 oe m % ~ ood eo € eo « BY os oe BR ws ae Ee Ee Bes en ar or LS me a Pe oe gop Ey on mK ee : wee aot "2 a eed es ne pe Cae <a 1s Pn oe vee 4 ed ' fa th $84 poe 3 me j ¢ 4 2 eek "oy . ry # etd Sead aes} a ne ibe ag & . SB fw S em Kr " vo > gy ee ry ms ro wy ee Soe epg, oping tA % wo ts a bent ove, *. we we f $5 ; ~~ ; iy , Go @ a % & Sd & EB o me ££ BE B. ao 2 Bn wee "eon Bw he ars a a ek ES P hen Ss ae Co me MOS pew . hee we ifs Resi a wy iB) oe ge fore foe ety ES wy ee Co es c te ie mC Z a ae a' anes Gey oN fen a oe & OG © & eG re - en) an Be Oy wy se wey -- ooo g © EF 5 a) % ey on sold "nag rete . Respondents Petition under Article 326 of the Constitution of India praying That in the circumstances stated in the affidavit fled therewith, the High Court may be meased fo issue a writ, order ar directian more particularly one in the nature of @ writ of Mandarnus declaring the Demand Notice No S76/Sancd/2019-2 dated 22.77 2024 issued by the District Mines and Geoingy Officer, Nellore, SPSR Nellore Districtihe Respondent. No.3 herein as ilegal, irregular, arbitrary, urdust without any power or authority and in violation of the provisions of Mines and Mineral (evelopment & Regulation} Act 1257 and the AR. Minar Mineral Concession Rules, 1866 read with the terms and conditions of the Lease Agreement did6.12.2023 and Lease Deed dated O8-12-2022 and consequently fo set aside. [A NO: 1 OF 2028 Ratifion under Section 147 CPC praying that in the circumstances stated in the affidavii fled in support of the pelition, ihe High Court may be oleased to grant stay of all further proceedings pursuant to the Demand Notice No S7a/Sand/2019-2 dated 22.74.2024 Issued by the District Mines and Geology Officer, Nellore, SPAR Nellore Uistrictthe Respondent No.3 he rein, Pending disposal of WP 3175 of 2025, on the file of the High Gourt. The pelition coming on for hearing, upon perusing the Pelion and the affidavit fled in support thereef and the order af the Nigh Court order dated 18.71.2025 & 04.02.2028 made herein and upon hearing the arguments of Sri SOQUM ANVESHA Advocate for ihe Petitioner, GR FOR MINES AND BEOLOGY far Respondenis No.l to 4) WP NOG: 3187 OF 2628: Between: M/s.Prathima infrastructure Lid' A sompany registered under the Campanies Act, 1856, Vide Registration No LA S200TG 198 7 PLCOT S899 Aderess at Door No.60-1-144A, 4" Floor, MNS Road, Beside Chandana Grand, Brindavan Colony, Vileyawade - §20010, Andhra Pradesh, Regisiered Office at Flot No. 213, Road No.1, Film Nagar, Jubiee Hills, Hyderabad - 500088. Noner x fary Mines and s oF N i 4 a @ B 2 nn Pacer = . we & B & Be wn eee ae toe, thee : i Oo 8 8 Fs Boh & B eg Bs <7 6 & Behe Be E By G2 & se BOO eR % 4 ' ' °% be Po he " ; 9 Show pet re ae (j * ener. bab % tt ' " " nipee ene, aa *, , yer i fe of 2 2 3B mo 2 © BoB we ot, & a & ea BB ft we ad oy & & mB i Ge ¢ Sen Boe dn % oe os S$ % ° "a SB & &@ A 4 ge 3 EB i Ee a @ "f, Be GB " & Ss ee 2 Bo eo BM & ye & re aie ; oo & % % tb 2 oe a oy © oan oo = & & comes @ ~ Gm e a L£ ge 2 2 eo eS ES 2 3 @2 : : = we ot Ee o@ Bo oo Pe ann's) a4 a fe ana m3 " a ag aa yen, ne t, . " ; " re % * fete a. Ge a sPo gee e epee 26 6 x = os te gp ot oe @ 2 & a 8 3 & 2 & ae fy fe % wi 5 OH a i & eas fp Bay fe ES és & #2 o on on we B iy Ba van avs we 4 © °% nm A ; con eet 4 ee & o & BE Bb & Oo @ So & me 2 ie ig HR oe e & a B a & a ae ¢ 2& BR ES cm BS e £ g vreee. of oh, 4% eee tf ay pe f 'ne " tod * % t. oe we " a ape. ie be Dg ae reed x 3 ty site, a ? a fae bs my & " 4 fash ug % . i te & : » t & @ 3 3 3 & hee Ie re weed wa tL 3 " vn * oy he "eg 6 ben me yoy od ie) a ney, ay 2 a Be . oe eg ES Ye 63 ee me ied th Fe? 3 Se @ Sece tips, oF un a WA ed or a) o. % senor spree waeee 4 ay x 2 Three 'eee. ne ad ae iat ; oY £% " A an , hon aa ween sated sine wy a gon Ww vaeed bebee a ' ie joe ee mM oe Pe bt fg i a fen we : be tet wee a - ed few t we Ce: oes tntooe £% rae ne shane, + % a prey seeee " i oo ra whee tl aan Lad ae ee aL th $3 ree Gs rel aod on 4 Gy ng reed ape 4 Leon tha Ps on % heed, of Soo fore ot wed o% th. ot a mete om an ao ¢ ryt a ae Sd Pe oye es gay BD & wh Co nm mB wee a. MS fee (5 we St 4 ' or a yeee * a shoot ewe Past tn, aes ; fis ngeen oes oe Sneed 4 oo tn «fp io) & we o a * "a 2D Ben a » oe G2 3 i ow ey FF ri ad tyke hy ge fe em ood be } wy ce ; 5 fs) on ith] oA tees Sere ae ad é3 ed oo "8 4 "« acer one Wil "eden ; ° peeee ' Poa wenn tA Sede a cents 6% Crd ye hoe ing 7 Py nd $5 as ote wm , feed et ne "a & i z Se xe OS SB op &@ 2 $3 te ty TE me % Bo et 2 on rr ge 6h OS rae se oe 5 6% As ge Sian? ; , ot von ae we prsee] we "eg as % 8 a od = 8 A @ # a 8 nn aod 7 Go o gh em Loe eo © fd ae me an' & #£ i we and ae Se Sf Be Gs oS & 2 S QE ® Su GS & Ee pe Pw a" @op 6 & A &£o & w 4 nC 2 0 Wg oo , res cad My na foe ep = om OL oe ed og ne , hoe * 4 % aN a oe A 8 = Oo. » @ a me GO ge h Roe 4 Oe 3 im = ey we nn ao nell oe oe $3 soot ¢ %. 474 om. gene es a ns 2 2 2 a oa 2 & : be C4, ag 5 net i? a3 a 4 me oo oR am ch . OS , ee gu gn So g Fe & +a 3 a tod - ce anon Con £% "pts uf Ls C3 3 we, weed me 1% oa S ra] aL Bes £ a) od ; the Nigh Court at ~ 3 peed The petition caming on for hearing, upon perusing the Petitio d the affidavit fled In support thereof and the order of the Hi ah Court order dated WTP. 2025 & 03.02 2028 made hersin and upon hearing the arqurnents of SH SODUM ANVESHA Advonate for the Petitioner, GP FOR MINES AND GEOLOGY for Respondents No.1 to <4: WP NO: S772 OF 2035: Sehveen: Mis. Prathima infrastructure Lid, A company registered under the Gampanies Act, 19596. Vide eee cen No UaS200TS 199 T PLOO (S599 Address at Door No4d-1-i44aA, 4° Floor, MG Road, Beside Chancdanea Grand, Brindavan Colony, Vawewad ~ §20010, Andhra Pradesh, Registered Office at Plot No. 213, Road Noi, Fim Nagar, .huibliee Hills, Hyderabad ~ 500086. Rep. by iis authorized signatory P. Ani Kumar . Paettioner AND 1. The State of Andhra Pradesh, Rep. by ifs Principal Secretary Mines and Geodlogy Department AP. Secretariz "i, Velagapucl, Amaravell, Guntur Cistrict. Pd . The Commissioner & Director of Mines & Geology, lbrahiripainam, Vilayawada, NTR District - S21 486, Andhra Pradesh. C23 The [Nstriat Mines & Geology Officer, Nellore, SPSR Nellore District. hone. . The Collector and District Magistrate, Nellore, SPSR Nellore Distric . Mespondenis Petition under Ariicle 228 of the Canstiiution of India praying that in the circumstances stafed in the affidavit Hed therewith, the High Court may be pleased io isaue a writ, order or direction more particular 0 one in the nature of oh @ writ of Mandamus declaring the Dernand Notice No. 5'a/Sand/2079-6 date "ad 22.17.2024 issued by the District Mines and Geology Officer, Nellore, SPSR Nellore ODistrictithe Respondent No.3 herein as ileal, irequiar, arbitrary, unjust without any power or a uthority and in violation of fhe srovisians of Mines and Mineral (Development & Regul ation} Act 1957 anc the AR. Minor ge i Se BS es a Pon res 4, ' ia o ~ fw » ss wo an ee Sen seen 4 ge 65 gen rel £04 wane mes ie Fate "4 Sooo fe ge 2 rs a obs * Pe a ace ¥ rss] 'i > nr i; ars Aad pe be fase ca tee ped ° ee ee feos seats " ieee. ¢ * bape ae et ne ee : x Sore my te a3 Bg ~ Bo kh gy Sead Ae shee teen en pee "net ogee "por verge thers a " on rae Cy "pe KE go £ oy QO th se wn yer 4 7 sneer . 0, % ae oa . i ae 3S EG gy = ve 'he en te, ge "en oy a weed a Ue EL eso oP wy YS ; a nn * Le na ion "Soot neat ©. a a4 a a or ne: a nt + rn Cl fh ee xe ar aa a ann a tg See CH ee wm fs : apne a ow £53 3 thet Hs he oo We ee te a ts me ae oe fh ee is a: as a > aa oe ao. rn re An Seder SS we nies be i Ss 'a we 3 "A Cad LD bene, aa conde eat rn 4 re be th ra Fa os pone nn ayes. 'Kenge z we rheoe / 7 5 % i agree. ty sapere Es. o2. gee ge Soe . deer nn ara re i ns) a or % ay : . oe: Sy id Yo tee Ne fng dew pore : . a 2 ne; nn nn to oo sh un, 4 foe See vom "CS th % e% e. ee es 6 nn nS ars cn??: re Sg me, on; ec aa Ot o weet ww ib @ & &B oon com 7 4 ME soocd Gone EY omy $ or cade fab. es a aos . om yah ae: ia co gee : 5 ye wt | (Se 'sein £3. om ee ee BOO ge pared " " a, gen, if is / f x ie <n me Me RS oe BO rr Oe aS a Mme cs 3 a Eee ioral ge tant? F Mipee os a me om 9 6% OS GOOD OE ot & 7} oo aa wn wy CA fi Me xe Tak dh Mey eo OF am bs cj om i nr? e- r on ca = eo ee A ae ot oy hen oes Ay uf £h in "5 Qo 6 & BG Gai 2 8 & v4 WD Om en se rn ad 7 cn % * Le rn eG Ue Be i) " ms Af + rN A a rss Par BS gs Petitioner Comp %, 8 S wd x " % sterend under tf nw 9 3 ~ Py Ee ry t e z BO : of ferabad at ftioner in WP S807 OF 2O > x aot Nw Fe upon hear x ay AS . 9 ¢ NN 3 ar 2 y S Raia baer nl x re x Y 33 Soe 3 3 S807 OF S028 Nel H ubi ¥ i ry : " 2S made F we i Py ¥ & ry x iA No, 1 OF 2028 IN WE NO Hohween a : $ a int * x myawad By ¥ ¢ a H iorized signrato H my 3 3 . i o 213, Road No.1, Fim Nagar, J GEOLONSY for Resooand au gS ws Lied eth, The State of Andhra Pradesh Rep by iis Principal Secretary Mines and Geology Repartrnant A.P. Secretarial, Velagapudi, Arnaraval, Guniur Dstt, é. The Gomrnissioner & Director 'of Mines & Geology, [brahimpainam, Vilayawada, NTR District - 827 486, Andhra Pradesh. 3. The District Mines & Geolony Officer, Nellore, SPSR Nellore District 4. The Collector and istrict Magistrate, Nellore, SPSR Netore District. . @aspondents (Respondents ida.) Petiion under Section iS) CRC jis fled praying thet ino ihe circumstances stated in the affidavl fled In support of the writ petition, the High Gouri may be pleased to grant stay of all further proceedings pursuant ic the Demand Nofice No.oyé/Send! 2019-7 dated S2.17.2044 issued by the Dusinict Mines and Geology Officer, Nellore, SPSR Nellore Districtthe Respancent Nog herein, pening disposal of WP No S804 of 2025, on the Me of the High Court, The peiition caring on for hearing, upon perusing the Petition and the sfidavit fled in support thereof and the order of the High Court order dated VWOZS8085, 18.17.2025 & 03.02.2026 made hersin and upon hearing the arguments of Mis G. Lakshmi, Advocate for the Petitioners and GF for Mines & Geology for the Responcenis; WP NO: 3802 OF 2025: Behveen: < Mis. Frathima infrastructure Lid, A company registered under the ret Camrpanies Act, 1956, Vide Re Oe fan No UASZ00TG TSS TPLOOTSS&9 Address at Qoor No40-1-14a4, 4" Floor, MG Road, Beside Chandana Grand, Srincdavan Colony, Vivems mada ~ S20070, Andhra Pradesh, Registered Office at Plot No. 213, Road No}, Film Nagar, Jubfice Nils, Hyderabad - §00096. Rep. by fis authorized signatory P. Ani Kumar . Petitioner AND S38) a ANS et x & Geology, forahimno > Q MINES e Seoyeteny - wit Solin OY ry & Pt omni rot. aed Ne x 7 4. ft as Sapee rr, " oo "4 " Ge eR UG "wm HM Te S 4A % pol ko OER i ar no aad go KB * "a » Cece ° Aone ev, fer ua a Bi : oS "8 et mo ' re ee, Ea ms) ed Fy eee Fey on eres St tere ~ oe . we r Me os Mon, th 3 on eo : CA Gams 33 gene LES newt ow aH pS lore, SPSR Nellore cg ra ater ae me ie o ween "we "C4 reoee fev ed a) one, ie a . Respondents spend the Deman arly ore in the nat Te Laase Agr 38 ; } i 7 "ye oe 4 is ai ot f oS "£5 " me 4 gy a ee $ & ee and oe 4 ween tm , 3 % ey, "t o we ee a 543] KS ay ? waeor a 4 rae os mB. wee Oe Ga OM OG a £4 . a o _ fe ee id tne iam asi ie hp Rewe TH 0% BR ge pt ae in te od bd "EG fa if ca, f tre. ¥ in - Pe, i wy MS » 3 me we FZ eG gece Pe tote ce trode "5 Ess ¥ "ret SP a 3 er ro) : aH me Bo a, Ue oh HE op ee a Speen "% ; . coh ee a & C5 Heed ond boae oS KC Son bree y Pig ae 2 is & «3 a ee) Pas Spool ee cs ie A che sas " oy "a see > ES wet 4 @ a tela eo ; if ma . "3 oa § Aer ce uw a og cam ' mder x N x oN} bet § ist 2 fy fs yf ; & . MN fo INSLIG GWT § an r Nellore i 2 g g ary SiO Rae) 1On rae i = wS % * + Q 3 a. ; y cumstances stated in the a s writ of Ma oyi & 3 S he A cand ay Ny * & - ithe Respondent No.3 herelr Y < oursuarHt to the Oermand Notice 3 y on g 2 if x y = " re ENstrictihe Re t i setins SOL Fa Mw te x sii % os = 5 i ; yO} ¥ ' \ Ant x 2075 made here ame Rs: ce en : " Sand Mon coy : : f re g rer, Nellore, & O3.0? ee ge ey ye ne TRE pe ay OF Of x fotice No. nisased to grant sia atidavit Soa is sisted im the affidavit fied IA NO: 1 OF 2028 & § Sr SciouM ANVESHA Advocate for Ihe Peftioner, GP FOR MINES AND GEOLOGY for Respandenis Not to4: WE NO: 38088 OF 2028: Sehwveen: Ns. Prathirna infrastructure Lid, M/s.Prathima infrastructure Lith, A company registered under the Companies Act, 1956, Vide Registration No U4S200TGISS 7 PLCOTS8899 Address al Door No.40-7-144A, 4th Floor, MG Road, Beskis Chandana Grand, Erindavan Colony, Viieyawada - 820010, Andhra Pradesh, Registered Office at Flot No. 214, Road No.1, Film Nagar, Jubilee Hills, Hyderabad - 500086. Rep. by its authorized signatery P. Anil Kumar os Patiionar AND 1. The State of Andhra Pradesh, Ren by is Principal Secretary Min 2 Geology Department AP. Secretariat, Valagapurl, Araravatl, Gunlur District, 2. The Commissioner & Director of Mines & Gaology, ibrahimpatinam, Vilayawada, NTR District - 827 458, Andhra Pradesh. 3. The District Mines & Geology Officer, Nellore, SPSR Nellore District 4. The Collector and District Magisirate, Nellore, SPOR Nellore District. oo , maespondenis Petition under Aricle 225 of the Coneiitulion of India praying thatin the circumstances stated in the affidavit fled therewith, the High Court may be mleased to issue a writ, order or direction more particularly one in the nature of a awritof Mandamus declaring the Demand Notice No. S76/Sand/2019-9 dated 22.17.2024 issued by the District Mi ines and Geology Officer, Nellore, SPOR Nellore Disiricvihe Respondent No.2 herein as Megal, irregular, arbitrary, unjust without any power or authority and in violation of the provisions of Mines and Mineral (Development and Regulation) Act 1887 and the AP. Minor Mineral Concession Rules, 1866 read with the terms and conditions of the Lease Agreement di.06.12.2023 and Lease Deed dated 08-12-2025 and _ & Pe ¥ a MASE Bx 4 & NS ruck No.40-1-144A, 4th Plone, cco if ye sae , i" Pa we " rn an 3 ; "ey ee OE, Saad Li se BS t3 es 33 15% ' & i OOS ee rs * ieee ae % ra ' ; f fey ge YS ~ 6 & iB rn nn a Oo & . en a f ' s ee % Joe . oe oy a 4 © BO eS o ez Se 6 & Tg the gy ae j en - wt re es 5, 4 Mee he q ; "de me is 4 te et tet eg LA Fa vee ns te nS Me oot a £3 meh i fd eee as Sere ; a ets ra) Sore 9 % & Be & «s oe 2 mG oy 6 oad in fea d gi esd " i ZE 3 & Bf wx eB Gt ee the ED had " atess 7 ~ we ? ney "s + "2 a a a a - ny a te OE os Se oy B ae % " ae er, A - a. koe & BL Bw ae OR Sb. mo nt we BD eo. B . OO £ Bw BB" OC tf DB ny eo" bes & Boe 2p WD Bg % @ & @ & ¢ & @ -- x . io tS. ord "4 we can Oa hawt wg, we 05 03 God te obeoh bows % a a 03 a apes +3 "hs a y ' , r : os , wee an CoA Fe tron ud sagen od bagi o% . ae be 4 ra 4o Iaithe neg od eee ie : Ps £75 ge ics] ff oa meee ae ht EE, tapes Ch, oe oo anaes "Sy ¥ chet oe 4 4 . oa t eee 3 en ee . 0 ety 3 3 3 a Oo cc We gen ve %, feve Ts gh. Ned ry k t ot ane? we A ee B Se o& BE ey ae quoe 'at & Fat = Pod Pax hae fing hon aye bun bebe pe O boos oS te . % {2 ke m6 . a Ps orem wt pore ce) « z wo " inder S 2 § ; + : $ B yaek 20 3 mH grant nel? o * OF F028 The State of Andhra Pre om Peition XQ ° a nding disposal s, Road No.1, Fim Na ig & 3 iA No. 1 OF 2025 IN WE NO: 3873 OF | § GEOLOGY for Respondents N Between i affidavit fled in support f Colony, Viayawad: oe ay OK oo sens . ogere a a ~ a tee . ifs: ae ie in wm t Bt th CR eee wm 6, fd XY FS mer x lagy Depart gO 3 Pd The Carmmissioner and Director of Mines and Geology, Ibrahirnosinam, Vijayawada, NTR District - S27 496, Andhra Pradesh. 3. The District Mines and Geology Officer, Nellore, SPSR Nellore District. 4, The Gollector and District Magistrate, Nellore, SPSR Nellore Distric . Respondents . (Respondents iecdo-} Petfion under Section 153) CPC is fled praying that in the circumstances stated in the affidavit fled in support of the writ pelltion, the High Gourt may be pleased fo grand stay of all further proceedings sursuant to the Demand Notice No.S76/Sand/ 2019-8 dated 22.11.2084 issued by the Disiict Mines and Geology Officer, Neflare, SPSR Nellore Disirietihe Respondent No.3 herein, pending disposal of WE No.3813 of 2085, on the fle of ihe Figh Gaur, The petition coming on for hearing, upon perusing the Pelition and the affdiavil fled in support thereof and the order of the High Court order dated 17.02 2025 & 03.02.2026 made hefein and upon hearing fhe arguments of Wis G Lakshmi, Advocate for the Petitioners anc GP for Mines & Geology for the Respondents: WP NO: 3824 OF 2028: Between: Mis Prathima infrasirunture Lid, A company registered under the Gamparies Act, 1956, Vide Registration No U45200TG TSS TRPLCOTSS98 Address at Door No.40-1-1444, 4" Floor, MG Road, Beside Chandana tsrand, Brindavan Colony, Vieyawada - 820070, Andhra Pradesh, Regisiered Office af Pinot No. 2f 3, Read No.l, Fim Nagar, Jublee Nis, Hyderabad - 500096. Rep. by ifs authorized signatory F. Ard Kumar | .. .Patifioner AND rage, teal Ste 28 eR ge ray dood ' . 7 4 Brew hel shee, mn Sh si) pon of $ 4% ae) fe 2 2 eo 8 = yp a er: ok he ze beer eee '- head on whpod oe, net en, ere we anaes noe 6% vbree 4 & © " ce & & #¢ & BE Be OB fs ww to fe Co om & & @ kes aE Se h @G@ & i a im 2 © yey ka fod Sere os aye age i es i to to en) ee eS: fy ee sa an a sa we OS oe oe. o @ #2 @ & & GB ae yy gy is oo f Be ner 04 Sooo Sao é , Paes sper Save tA on eet és % ree teed a teee. we ay es] a 53 es 5 ow eed er £3 on 8) 3 ae is G Be fo oe 2% = as) er 7% oe "£3 oe Le we whe 6 ga be tf FS a a sa Ge Se ow OM oO Ot ay fe i434 He Pe toe rn an oe Sees ey Aots & ae ao He a es 2 a eB eT Es a an ar . Bem. 2 Bt fe <0, So, an re & £ g #8 6 ¢ og Sl " coves, ir cr th odes A Le 3 ae ok we ' ""% ssa) 3 $3 sat th nd a oo ie oo "yu, ree) {fo ft 04 a _ ti E one Se cS nm, theo * (SS A ' a 63 bb % er EO Ek ee & ee B 3d "eo 2 & ® oe & ee #4 "ey ; wreee, here ae, 'ee fem, ra An eee oe oS 8 HH wr Rae Be & Eo we ong cop @ ¢ &2@ Bes " on a a $9] Go 4 CF 4 hese Soden Ka oo "oo ty o het ato oe ae a co Pose % 0 Py a go OK Cay om, nr a cn ae oe . os 5 i Re i ay y preg te aeloe : a a tere ven ot he ey see wt 43 2 2 ae BE 6B DP oe ae me & PG BG SB GE wm oe ds 7 t iy 7 bow ee , aye 4 ng Cy + gon yea, et Sen ae tome he RS ty ene wee Py ¢ fe, ed o, ere wines oe a 54 aw Bt ken 2G e 5 $ % BE = oo GS @ of Be Bot % a oan eed ee, ' we - oo wae pees "hd n . ee ne, % howto, z - 4 - seed as Bae we OE Paks Sn ee ; ee 5 ah sae TY eR ER a te JB we a an be ch 8 sc Bon E vege She we a O, @ fm @ a an a ef, & Cle i @ & &@ Be te "pe be wm 8 ke & a e 2 BF, eee News 3 wegen gy rs we sf A " Pn ~ 13 ts 4 A a g. %, mm BS oy Be O fk w B @ fF w ey 9 eo ee OE oe we 4 Wes 2 or ond fee Sen ax, "om, ye of a tp oe soot 55 Lg fee Esa o ES oh Oe wb 8 mh B in nn a 2 B 2 Ot Boe & & nn SB Ee Sb eo we ® ge &@ BE Cs i gee 7 me a ey 6 " BE « & rs a & & Been & & a cone (% _-- Se aaa " Mead + wiper ed "4, peeons ore weer be peeee) er g iS a 8 Be B® <n fy BS & 2 6 y 25 @ S & 8 B oy mem & Swe, abe i ao be oe wm KK £ & B ea) re a tht RE ee @ an Boe 3 @ 2 BES oe 2 gs % fe Em GB fh. Et 43 Bed ge BEG Oo an nr a Be OD : . 6 2 mS i ih Soeed % La wed yer bye 8 hebod pee a % Peas 5 a on 'ee a > wey Saeed nten ot 7 ne ae * : pa BA - 2 Shane pa a reg wn ed an 4M a ee gene v neers naan fa wend o 6 & 2 © e 8 2 oN BOE = S86 ££ 6S Fy Be ae So BEM FS a Sc Fe "et 4 "een ot we ee * | Sk Go o ame SG&A Ee Se € WG ee my 2 a @ » & 6 & BO' ® 6 Ee BE Ee " ~ Be Bo = @ '3 o &€§ GO Be # "gree red : ee het . ee Reosl Saha. 7% aS ty A aad 37 eo es ef} rae] v ee " we ay nn a rn wr OD A of Sod . B® od ja a a <a | om "on 4 6 & D Yi me Oe He te BR GS tp Ot pee ee bee 35] a" oA a ° % "a ood ai 23 ot B we rene &, Seow ' Sy & Ge 2 6 & B22 8 & Sg z Sotho 3 5 hon tot w arin eS Pa are gan he N en 3 oF QOQDUM ANVESHA Advocate for the Petitioner, GP FOR MINES AND We NOS: 38974 OF 2028: i Sehyeen: Mis. Prathirna Infrastructure Lid, A company registered under the Gamipanies Act, 1956, Vide Registration No Li4S200TGIS8IPLOOT3S99 Address al Door No 401-1444" 4 Fioor, MG Road, Beside Chandana Grand, Brindavan Colony Vilayawada - 520010, Andhra Pradesh, Registered Office at Plot No. 213, Road No.1, Film Nagar, Jubilee Hils, Hyderabad - SQQ0968. Rep. by its authorized signatory P. Anil Kumar. . Petitioner AND i. The State of Andhra Pradesh, Rep. by Hs Princinal Secretary Mines and Geology Department A.P. Secretariat, Velaganudl, Amaravati, Guniue District. The Conrpnissioner & Director of Mines & Geology, [brahimpainam, Vilsyawada, NTR District - 534 455, Andhra Pradesh. 3S. The Oistict Mines & Geology Officer, Nellore, SPSR Nellore District. 4. The Collector and District Magistrate, Nellore, SPSR Nellore District. 7 . Respondents Petition under Article 226 of the Constitution of india praying that in the circumstances stated in the affidavit filed therewith, the High Courl may be pleased fo issue a wri, order ar direction more particularly one in the nature of a writ of Mandamus declaring the Dernand Notice No.S78/Sand/ 2019-1s dated 22.77.2024 issued by the Distriet Mines and Geology Officer, Nellore, irregular, SPSR Nellore Districithe Respondent No.3 herein As Wega, arbilrary, unjust without any rower er authority and in violation of the provisions of Mines and Mineral 'Development & Regulation) Act 1957 and the AP. Minor Mineral Concession Rules, 1956 read with the terms and condifions of ine Lease Agrsamernt clOG.12 S029 and Lease Deed dated O8- 12-2023 and to set aside the same and consequently suspend the Demand TOF 2025 x < IANS "ow BOT Ut yen Mee he stheh ae Sonee steer bene ty erage. Sone . Sane Pg CA re opens mid " ch 4 A wa , Lose 4 wee. ' oe 7 a raed, shend w. Be oy BE © - Gg So 2 GB Be ae grr mond E04 aS gree 43, 3 So. Ls eetees rs aaa 'get on CS é om " pen csad fone oh ms an wheed ; nee " ones ag é neon q ed a GB bBo a me Oo 8 8 G & en Pe 5 as Seve feed when: oe Meee, £3 the on ; pot oe 2 OB fe th. Be re me fe Bas s, 's 4 ¢ "ad ", . " io £ oo EB 7 ey a oy ce ae £% Be C3 isa a somo a a oa Se So oo Sane ae ee 5 ben bs ee eg Sade % a en ma cag ene teh po ¢ i] res ant a & tt ec fk RB a Ee Oe ore fe rz tog Bg a rod i eae as ey & & 2 & a pf Oe % 2 & Bw YO a EO ts ord Bhd fy ee A. nr anne Se pe v4 3 eh $43 donae £3 a are when eae 6 aes Keer coor Saves' wed fee ageee ' 4% Ay ed ge ED agen oe oe feet GR gio o id £4 ty se booe ao ' ea 4 cle oe Iecbne = Tne Py hed fae & d Py oe on Knee aM bene tate bn we gy # mee od os 6 agua TE ihe ie os "e ey Os , te vedere ns eo if i ke oy agree wo Gg So thee oy bere ie . ee "f, weed 1% ke cy Hs -~ rn #) Ke 'Aron A G O * ise ed yee er "yen z ees - 'i when oe £. "ey et a ara i ae ae pe rs hers ey ah ad gry . pore dare view 1 ed 437 fg fe ihe Cty wgere 3 G 6 BO . mo Eom Ea & = we Abe, ao Ee a S EB 8 8B eo BE GQ 2 t ch ®O 4 65 Zs, " eed Sp seo : a he fe oe ns mm ee sg Bg el S36 ee Hw BB oe AY. Oe 5 me Oe Son o "a Go he Bs x Sm ee Sane , be " woe S be, ; we : i "5 hoes f tee AS meee te aaa sg i x. es 7 r a c et ead son 97997 £5 raya a: 3 $3 wane ve, eros we ; or ar becca! et oe ~ " boat Pees od th, ee) on acon - we wees, nr aan?) ge Bee m3 £8 a ar wee ED o Be gy ue ye 7 oo" j F< eo ©) ne ac a Sed ft * Jagd igen pan ageoe s proed i) x agers 3 " a , , coon be Se a f kL, : reg fm wm GO te G 43 yee Seg EE te eo reds aeooe. \ ke Upon ES Seen & ne «3 967 63 saerer oo Be & Bom A "om SB & # Oe ee " awe ot wees a a Man OF ES . Petitioner & $ ot. 3 g is NL g . guihoriz 2. The Commissioner ard Clrectar of Mines and Geology, lbrahimmainam, eee NTR Distiiot- S21 458, Andhra Pradesh. 3. The Dis Mines and Geology Officer, Nellore, SPSR Nellore Cistric 4. The Collector and District Magistrate, Nellore, SP SR Nellore District Respondents Pelion under Section. 757 OPC is fled praying thet in the croumstances stated in the affidavit fled in support of the writ petition, the High Court may be pleased to grant stay of all further proceedings pursuant to ihe Demard Notice No.S/6/Sand/2019-14 dated 32.17. 2024 Issued by the Dinicl Mines and Geology Officer, Nellore, SPSR Nellore Distriavihe Respondent No.3 herein, pending disposal of WP No. 9898 af 2085, an ihe fle of the High Court. The petition coming on for hearing, upon perusing the Petition and the affidavit fed im support thereof? and the High Court order dated 17.02.2028 & 18.71.2028 & 03.02. 2028 made herein and upon hesring the arguments of Mys SODUM ANVESHA, Advocate for ihe Petifioner, GP FOR MINES AND GEOLOGY for the Respondent Nos 1 fe 4, iA No. 1 OF 2025 IN WP NO: 3978 OF 2028; Behveen: Mis.Prathima infrastructure Lid. A cormmany registered under the Campanies Act, 3358, Vide Registration No U4S200TG 199 1PLCO18599 Address at Door No40-1-144A, 4° Fioer, MG Road, Beside Chandeana Grand, Brindavan Colony, Viiayawade - 520010, Andhra Pradesh, Registered Office at Plot No. 213, Road No.1, Film Nagar, Jubilee Hills, Hyderabad - 500096. Re by His authorized signatory F. Anil Kumar Petitioner AND Sos; ike The Stal y. ie fe & & te E£ en, 4 wet 8 or & fs : Soe oes bes fen Heo ; ated ; ve . Tee 6 Cc & re ron i on , pee fove im 2 wry " > x g > ms x dayan '% g Respondents & Q S O o 8 4 2 ¢ P . free. 2 oH: 3 oa fege. * oe OSE eS seo 8 ee) * need ee "Ay " 45 "ye * og Paton 2 fore. fans 4 Ly fot, "tee rsd i Se Bee eS fy a 3 td os , a) ity cart aad as, ci * tae bebe, "4 £4, it vs a on uy ngeer. ' te 3 fy th rt $ ns volo boo nn oo) rae "a or . DP my ws , Gory 2m & ts g . voy et' See "ead 4 a ae $53 wn ewe 'eae we re cd ' Ge ee ft. re : } i Be Gy £2 a "eal iB . me, " ; coe te. wn fos mh [on i: pe Be OD 2 "3 4 "SO BD & oD ee " #o& £ EG &, 39) £ ¢ ral tet 2. ff tt ie % 5 Boh bedee rae wan, OSG we ue ah Ko res "oe tate aan Prnntl . UA i ea fe Cd BS 3 ins rs a od ee eS ae on & 2 ue pad bone a Os mee aa weed a Fae LL. ede fon % 4 ob, po. pan we ree oe ed ge Upon ren Sif ong " Sane BEY aa yea, "es iy Cs Wile eee. CA aS eal an gen cy f gece oe, ae oh. oot rae on £4 watts teed on ress £5 Lfs sane there My ret ap oh. . peed wa rbot. 7 op £ ad tf} re + gO} eee . on £% AG my, r, ae A 7 fn, 4 1% Seed eee Soon. Fa eaad ae we * vee % ay] "oe ae er " 3 +93 £4 a 7 a4 vey '= g @ 8 & de o. a % .- & & = & fs fh ke ee be ap ogy OO a ee & 5 wae z She £3 <3 ms feos be » * r My bean ae 7 2 be ors vowed 3 2 oti Sn me gen pieee aren "neat ' een aca , - weet reds a "hte i; oe an ss [yo nn, ce & we CS i ans a hy, Bw OB BR a eB fe ag & © 8 & ™ = Coe a ne re oe *s, a an teed pene SS BG yey we ye | fk Lae ee ree - oe . he an ne Oa cane & So tn | enh ae ph By, Oe a #8 mo 2 . &@ & @ mom BG x Goebel "eo & & > & @ 2 Be ob 2 BZ Cio. ee Shy : toed % " a we KK . yO nape ont car ¢ ; a sie bad A a SY te gy 5 is pe See {2 5 7 as LA Cy on th. npod > fese ne yen shoot ifs om %, be fe th ww te fs She tuk yy, Bo SB By TT =f 2 fe neo | GR Pe cc ef) nn a res i gy . A my ro B "ie Ls, os rae) a, an . bane S oy age ie ye bedws Ted SG ORE 3 a Rae od Tb. the in ae , Ee Paes eu vee aA é 2 Bcc ern £5; Sees a ee as 3 "es us we - £ on, ~ 'nent eed wee bean, xen ee not ae ood "en .oretitioner cy 7 a PD oe 2 eeey fPatdioner in WR 4536 OF 2025 on the le of High Caurf} AND 1. The Sfate of Andhra Pradesh, Rep by its Principal secretary Mines and Geology Department AP. Secretariat, Velagapucl, Amaravati, Guntur @. The Commissioner & Director of Mines & Geology, lbrahimpainam, Vieyawada, NTR District - S27 456, Andhra Pradesh. 3, The District Mines AND Geology Officer, Ralamahendravaram, East Godavari Distrist 4. The Collector and District M agl istrate, Rajamahendravaram, East Sodavan District « R&SsHandenis (Respondents im-da-)} Petiion under Section 157° GPC is fled praying that in. the sircumstances stated in the affidavit Hed in support of the writ petition, the High Court may be pleased fo grant stay of all further proceedings pursuant fo the Demand Notice No 2441/Sand-EG/e024-8, Dated 29.10 2024 issued by the District Mines and Geology ONicer, Rajamahendravaram, East Disticithe Respondent No.S hersin, pending disposal of WP No4og5 of & 2025, an the fhe af the High Court The Appeal caming on for hearing, upon oerusing the Fetition and the memorandum of grounds filed in support thereof and the earlier order of the High Court dated 20.08.2085, 18.03.2025, 22.04.2085, 15.08 2029, VO? 2028, OF 08.2025, 08.10.2025, 03.17.2025, 17.11.2025, 112. 20e5 & 03.02.2028 made herein and upon hearing the arguments of M/s Sedum Anvesha, Advocate for the Petitioner and GP for Mines and Geolnagy for the Respondenis: OF 2025 "ye 2 S28 * x iA No. 1 OF 2028 IN WP NO & J ¥ we sagen hope cs "ge, ss At xe "en 1 ' . ny 5 ih bees hace iy Sone $" --adooe C3 it 2 sdoon Go > a am abe oy ie eG wa ¢ eee pk a oe or a a SO es Sar 6 'i . waite eben, 5 vape, ed a v% m © C3 es esd ne Coen ay aE cs a 4 SE 3 4 cnt , 'ees ear PA £2 : % ra) pa Bs becbee ta * . oo pod ~ wd vot "heed 553 seh es ohare ne fee ret we aeile ed oe lee wy ee eo OS Fs a 0 i cae en soot Pe) 2 | a ie . be fe we pe RO gy g Melee, ne "ee, SES ben, ce reser WE ween 'eon atl eheee Ly Reosed . oe "2 o : aa oO Bow & & 3 ee " "en xy os Bs rn? mn a rd 0. S30 ee ot Rte ad a | f%, nS," nr + airs a 5 & " fh ae eo 6 OF ae ¥ gre eee an rf a pees £3 " Ha * 4 fandal, ri of the petition 4 a +} } w a vf & a 2 tor Sicdkinen ep i ce a eh os 3 a we os ca eS Qa BP Oo eg & A yO a OS os Jee 3 Mhen a at oe we a ~ Ge ms ee Sel ie i Fae wt & a is Sete cord Kg ae {3 'eteet ay as en SD a rs Bde Mees £% gy £2 "ae Ba es % te hp hh ws on seen eed . pono Cy eon ph ped . on ad Cy £4 . yee ay Soe bce Hy, SA TH Ee ae, bbe gree "sm, et . ae ae t, Sane 3 nee . 4 sed Fane re ¢ ewe bere 2 ae ; er ee es nooo og as £h% at See ae ahead . Se < ; " g. ' i . ge al o & bgt ° Moi, gets my Cy apn nec etn fon i tf a | Be SS at en % a oe ¥ % OM Se ee ee ro, i. . " , me Be pad wo iy a eS ef o te fm, RY So A & a an ae ns ca age oe weit "ef te gene woeee es ate ae. Py Ws Oo a 7 a adiee wn, ae 3 e, PA ie, "Y : 4 "% om, Lae att oe - fo ee ed ray a cans aa rey . 2 ae w mm de 82 wr, ae eS «oS as ee GB a chee ts rae 7L% gees tod, we stood rs bn on > is ry of _ iad tbh oA Lip Lad ef pooh "we 194 nage 'net bee vt 6 Mele Nah A - ety ut boos real et re i 3 &% ost Cog NE C3 *, uid ets 4 os 'ee " oe % 4 q "oe eet foaad , 3 ae a B & aw eB Boe oe ae Zz " ae aS ee & u Q Uuoport thereat and fh we " bbe cee] ee 4 ee sey wad * ge oo ° 4 os: DS, i ge a "ae 8 8 Ce oe D - oy oe me " > £ g = £ 2 3 io a & iS 2% Yee iene ioe ey Cd hd eS ice se - & Op SE ty ee Fam Be so CD at OF wom "gem > . Son. , As . < : os 4 : pon ao 6 mH ee oe eo © tm tp Bm eB, % fee ge bent ao SY 3 ae Oo " pn {7 a <n ik. BS a ee 4 ¢ lene, % rhe eades wes wn Lab . ig oR ay ES Gig ee ee en vm C5, Poo BD 6 we rr cr wns aan A & 2 O gM © SB e8 on & Be ~ ° 8 B e pesen i nm beoe ; eheee Oper oa se, tbe 7 te Aa 2 y . ; oman) fe ke a Pt NE ay 3 fe BO, OB fo Se : j my OP kb | z "& fe Pee ne ae "a Oe mei ke yn * bead mm Ld bench fee neers fom a: ee . it 7% fee sen & "sh og a on & mm mm ES ge od me Om OO Soe ae EN CS fb fA bes OW ci - 8B th Si a oretvioner ad, Guntur -- 3 x MHTIGH Pas 3 eee us Y g HU " Mw ; Patia AND (Mines) Department, Represented by the Special Chief Secretary, Room No. 102, Ground Floor, Block No.g, AP Gecretanal, Velagapud, Guru District, AP. 2 the Director of Mines & Ceclosy, Capartment of Mines & Geology, Anjaneya Yowers, O.No.7-104, B-Block, S"and 6" Floors, iprahimpaiiam, Vilayawada-521 a5. 3. The INstrict Mines and Geology Officer, Ve Pandaersipuram, Guntur - b220de. 4. The Guntur Municinal Corporation, Rep. by the Comrnissioner Grand Trunk Road, Opposite GandnrPark Gurtur . Respondents Petition under Article 226 of ithe Constitution of indiais Hed praying thal in ihe cifcumstances siaied in the affi davit fled therewith, the High Court may be pleased fo issue an order or @ direction or a writ, more one in the nature af Wirt of Mandamus and that this Hon' bie Court may be pleased to hold Ihe Demand Nofice NO.I225/TP0e3 dated 13-03-2025 given by District Mines and Geology Officer, Guntur 4 Respondent) as arbitrary, Hegal, against the Princiole of Natural Justice, Ultra vires and Unconstitutional and to conseque smfaily sel asicia the same IA NG: 1 OF 2088 Retiion under Section 751 CROC is Hed praying that in ihe rcurnstances stated in the affidavit fied in support of the petition, the High 2, Court may be pleased to suspend the Dernand Notice No T224/TR/2023 daiad TROS-2025 given by District Mines and Geology Officer, Guntur (F"Respondent), Pending disposal of WP No.7907 of 2025, on the file of the High Court. The pefition coming on for hearing, upon perusing the Petition and the affidavit fled In support thereof and the earlier order of the High Court dated 28.038. 2085, 24.04.2025, 16.06.2025, 17.07 2088, OF OB 2025, 06.10.2025, > 8 "tees w% tipo Sex. nape i pes "ey Fd ; hace ao Piga oe Eh dd as es is ee i 6 OW Cd a 3 4 1 toe, oY ne "ny En & ot ts oR ope oe od "BG a a on no oa % povee. on rae seeg 2 we Neng Fee, broad hy Kee Mh a wee am tL, mn Ma oe @ 2 tS 2. LD go ae eg, Be then Che * bee Pees "i Cs . 8h * a "ed 4 » vy, ene : i, Ue , OS a ££ & vod a 5 - & & Boe & A 3 * oS, $ pe % ; . plore " serene 5 ee x 8 pa "a, ip Be angel ne a a iy, A 6%) 6H OOD sone on ", "or soapy ne re vee, J , oe bene mn wm Go me Boss oe es oo fe Bh G fy me FB 1 "ea ie Eo i mm oe ee Wen spon ast Ohne Eb om 1 pe Seve is 6 wosed , te ee BD Ss &. ne a OM "ten go. o & © Be Mm G8 BO £ 6 "5 'St oe gon i 2 0 © fF & 4a "E i ed sy FY oe ns: po ws ses 2 CS GS ran Ls ce "ah. waeee a cane ; a By ben, ra eet ry 5 ree og oad edd ne fy wees wa * pe, ES s om 3 KR athe fo Sie et rn a a co Senn gin Soe wpe heed GO gees Bore a oo i) ee ee ce) Ph ve hed eet ee Ta as "oe a a i rs Fy ws ten ngee gy sheee a) Seawe a hed Saf bos Fass eed ; 'eff "Sen, hor Py tot Fras pn veaedg, bees ies a ob Mee Ct he aA ey "3 chore at pee Son £3 See Ko BS fe "OO as ge nea weeed on bebee Vas BO aw wane rs oes rh yon Oi iy Zz sh ee veo oe ise * ve f 65, Foeg es Seow " ae ; 4 4 oe oe "sy ES a capes, , wn . i ay oe oe "pee ae be SS BO i" ot hho oe gn 3 Sy ban 4 ir seed peace 5) fe xf "a ree pee j a4, Bs, es fn, rs se we 5% 7 in ros egos C3 yet ; * eh Gi 43 te ea Bee fodee nt a et mes ms heteee wate, ors Qn i She Janae , e" ee the yen z 4 or, rere ws wey, ° aed Secae q < 3 eae. $91 Dawe wer %, ee iy La a LP coooe Pec ff yo 'Ad 5 " ee wn oe, fy %. wo we eLs phnne 37 ng 4 eve % C4 on apes we ; ; me Ben eo mM 8 mL eB i es 3 we "23 bane i Lag ye ayer 5 be wees on Seer Wwe. ko Ae af ke Ph as 0S te be ies we ae GED oe & 5% Pats m, q t loeee Sade. 6% een rs, ; ry wi ne Son a od * ad x fy % caoeed eed Det s ao "Ae, "$5 Oo te O. Bp an = So O -m G Ly é " re F wane uate " she fees OR wT, 'Hy zn oe gO , ae my te "een ad & 3 be 2 a heat "np wm. & Ch ie 63 canal ts: sng % © "ee 4 rf 5 ts ""e% * net re oss 5 ">oo¢ Or G g3 Fa [a ae ty roa foes "ge . oO SEF att pte Co nee H ry ee ' raed a Ch. "a 8 BG 8 & @ & DB Ye mM Be "ere '2 came, o w% 3 i sc x. 8B yr ras) Q Shee ae ' "5 wae 7B ed on = Sone ae ; ee 57 Rm Weg é bee wee pe Cee oh. « Sehween JaypeeNign ] Y¥E S Chaturvedi ot x gy $3 2 ee w AY y 3 wa $ NS x s a date natu > ao z $ ne ¥ x2O23 r i ¥ Ri ¥ 2 and condiHion ric FAAS "s Rg x whe 3 SIG wey Rac $ rn ¥ g erais (Development and Regulation) Act, 195 a } . & > & issued by Res " a Mr Pas On ~ os in the circumsiances ; C Annamayya an Le 2 ae * agreement dated 3 May 2021, in violation of the Principles of Natural Justine, and consequently sei aside the impugned notice: IANO: 1 OF 2028: Fatition under Section 191 CPC is fled praying that in the croumsiances stated in the affidavit Ned in supgart of the wri petition, the Nigh Court may be oleased io grant a stay on all further proceedings related to Demand Notice No. 30/Sand/f023-7 dated 29° March, 2025 issued by Respondent No.3, the District Mines Geology Officer, Annamayya Distinct, pending disposal of WP No. 10820 of 2025, on the fe of the High Court The petifion camming an for hearing, upon perusing the Petition and the affidavit fled in support thereof and the order of the High Court dated O2.08.2029, 18.06.2025, 11.07 2025, OF 082025, 06.10 2025, 03.7 T2028, VIP 2025, 142.2025 & 02.02 2026 made herein and upon hearing the arguments of Sri C Sumen, Advocate for the Petitoner and GP for Mines and Geology far the Respondents: WP NO: 10660 OF 2028: Refween: M/s Jaiprakash Power Ventures Lid, Having its registered office at Complex of Jaypee Nigde Super Thermal Power Plant, Tehsil Sara, Nigrie, Singraull, Madhya Pradesh - 485 069 rep by fis General Manager Mr. Joginder Pal Sindwani . Petitioner AND 4. The Stete of Andhra Pradesh, Rep. by is Principal Secrefary Mines and Geology Department AP. Secretariat, Velagapuc Amaravali, Guntur District 2. The Commissioner and Director of Mines and Genlogy, lbrahimpsinam, Vilayawada, NTR [istrict Andhra Pradesh ~ 927 456 a rey nayyea Di strict & x re a LOK By . oF Bratt -- oteen, ANT xy yee aaa ms on see? 'he 7 . a Oe a Om Oe Boe S "a _ FS 3 ie gr, wae oe ' 4 Pe % #3 leew. £ Bs LF "eae -" net ag 43) 63S £7 ae: ee ve) LS a ie é eon > 8 mh, 8 By, Wa we ben iy Ge OS tw oS wm gy my, KE m ey en oboe Bee aa my RS ge op * 8 fs oo We A a ry, te , be Reon fre a4) tony & is s@ 'ee LS " % ie . ren pts om 4 tft ; nae an "eg be BS oe & * 5 oh 8 Boe B _ £ & ee ® GB ey 7 a it wy oy "ge ae ma 6 A % ay SD ae, wo fe fe Hy KS the * iG 5 pod , ia gn ae mE ed ee <4] % " 7% an Cae 6 wine pe 5 . rs be --~ hove r% Feed og Fan <3 aa pore ws peed nner, By re mS a ool eee e we nm fog Tals eo oF gs . < Sitch Ly sheer. " a a 3 hate seed ee 7 whenee . Magee C2 oe £4 o & = £ & G ae he wy, a 8 ke g ry pot rn ; aed yO Ss os oe) re, SS ye * A EG ed food ge UD 'nod ot ae rs) a a fg ot "a von joes ae fee ms x "3 seo" et oft ay . - ! tee co fa et wee Ee At a3 & = "4 a3 y ten hes nee jie "eee, " ra pe BF - 6 & = & . €& @ > & 3 2 Bw Bw oe es mn ty EG Boned don es ge KS 43 Pa o "er ee OE "8 % a ee ay A OO oO m 2 gs oe "A & o & & & ® Lg ag zz @ %& mt Be o a a OL mB 5 ee : gb 2 a ae: 29 8 2 & 5: o i & 2 $s eos & oes sm GS & Oe Bd eo Sw me me Fe & & Se E 2 2 fe io sone. . at oan ioe a e% . a . eae > * 4 a het hove Pio See 7 a4 ry FS > & go nod a oe Red os ee oe = dn cy : sat e3 At oe Pel sod ; fove on Store % '4 2" hed as coed oS £5 % So 4 4% oD ou iabes a3 ft "oot a <b S89 8 on oy ic o y we yn "A ee Sa td os veo oy oo = "es & €& 0 ay Bo} oO 2 a ry ( ie es 1% on oe dee ce shee Theol : 4 + oe fee 5 g, = " 4 ; Ay" oe, : "ae SOG a fon od Ge ne i we ado wm fe Bo wa, 16) chert wo where Ad bon t hoe pat rs vyer % w hee wo nepen: shed , % $a dens wad poe fora yet on 0% Sg z + Ke aon - im : a ed - m4 ae fe «3 i 3 OG pe ee Qe i ry Bs oy Zo te iB bz gE @ ff je ey n§ e% oa yn one a LC C84 pa fer Ed ft ies i ae os . 3 2 ee ie, $ ; oy " ; '§ ws ENS a $3 xs ye he os So, Cu} C . hed of Fe Meet vie % 4 ae fg tone fs cal "o% ant ware eee ge ey iat) te Ge re oR & my 8S - & 6 "tS @ ; "a & & SE Boss ke 0, Pe "he 1; & & wo "4 EM Se i oad mn Gy bed be oo e) " ; ny = 7 a: es) we 2 Be OED be a tr ~~ OE "es " ot 3 Ay ae on, Sok int fe oJ 2 "yet , for 5 Pad hi oe "ane as) we "& e BB ey oe eS eo 8 Be 4 8 we B ow @ eat me 2 mS ae oo oe we is mo [A Ye B fo OG ne 0 ied seer an. i. ay re o% % é eee sae, tS noe syed v3 oA Be ae a OogNS a "ee , Ee wr OF OG " a en nn ie cee Lo t £5 29 Os a + ir "3 a on % ¥ 8) bes pe oe re inne OE > ae iS oon Beet very eet " . @ ma Boh vas ge a 2 B34 95) ed 7 , ae £3 ; fre cae * é wre Ny, "~y re foe ow x KS heed 6 5 yt & og 45, es Ge 'h a4 *. bes we a wer 64 4 en a) td fn hs od Lane "teow ce fe co "a Le i 2% @ ye = 5 3 ke ; ae ee Gs sd i Pr itt roc oe 4 ae SG a - , seed, , Neat A : Fae) 3) eee en oe, <% Xs wit £05 eee] Ae ma £5 ed rags rexn4 4 Sal aeons 6 "ony z " rad cd * wn, roe ge a. pene epee vr "oo Seer 5 fe Jove . ws ote, we where 7 4 05 Ese) 56 a gs = gS Gs we nt Ss e Box & & & & * BS os n ° oe Ws pees eee os 'hd 083 * weet td 0, yt a; ad , . fat tartee 6 ae w mm ee ot tr eo vigoot Ce z ioe tS om 3 "s a3 wag ENG La wat a ae te ae o o- i ae Kad 'revel rs [oi en g if am Sie rag Gs gy a ff o & 2 8 ne 3m & fo nf Be Ge o 8 O 8 te fe bd 5 & & 22" oe aa a] Ieee, xs + ; fe es) fen wages a we oh. "ey wee Fes og, e) Ake. Be 2 + a ed spon So "ge as 2 » a jw Crd ao "na, Jak "hot doe as) ee aa ty B & ay ae "s Ce ze m9 Ct Mee < mn VP.47.2088, 10.72.2085 & 63.02 2026 made herein and upon hearing the % arguments of Sri CO Sumon, Advocate for the Petihoner and GP for Mines and Geology far the Respondents: WP NO: T0662 OF 2025: Sehween: Mifs Jainrakash Power Ventures Limited, Having fis registered office al mplex of Jaypee Nigrie Super Thermal Power Plant, Tehsil Sara, Nigrie Singraul, Madhya Pradesh - A86eS9 rep by iis Carnpany Secretary Mr. Mahesh Chaturvedi . Petitioner AND 1. The State of Andhra Pradesh, Rep. by its Principal Secretary Mines and OQeology Department A.P. Secretariat, Velagapudi Ameravat, Guntur District . &. The Camprrissioner ane Director of Mines and Geology, lbrahimpainam, | Vilayawade, NTR District Andhra Pradesh - 5217 456 The UNstrict Mines and Geology (Nficer, DNo. 38/708-A-4, First Floor Coposite Gavernment Degree College, Chittoor Road, Syarnalavaripalli Rayachoty- 516 259, Annamayya District Andhra Pradesh 4. The Collector and District Magistrate [istrict Collector Office, Rayachou, Annarmayya District Masapet, Andhra Pradesh O16 270 | ». Respondents Patition under Anicie 226 of the Constitution of India is fled praying that in the circumstances stated in the affidavit fled {Nerewilh, the High Court may be sleased fasue a writ, order, or direction, particularly in the nature of a weil of Mandamus, declaring Demand Notice No S0/Sanc/2023 daled 28 March 2025 issued by Respondent Nod, "the Disvict Mines and Geology Officer, Annamayya District, as lacking power or auihonly and in violation of the Mines and Minerals (Development and Regulation} Act, 1957, the AP. Minor Mineral Concession Rules, 1988, and the terms and condilions of the lease fed fo a rel 8 g f % ¥ Aww $f in 2 z fer ~ 2 OF a « APIC + ~ ts 3k i dated a. rs 3 "A TOF 2028 > x Court & z as g x g x. Ni x IANO a x Rey eee. rons bee Seat 933 us ge OG od 4 sare " 4 oa) : i ws fs a pot 75 rion seed net ce Ba re a ed omen, a; fone go oh £% Sebo. ope. £4 Pa & eS oo "ye fy tet res £5. ws ou nd £%% i mn as as wbaed thee. were "a a Pe & a se) x * wa Pant re Hi g = 3 3 3 = a wr ny x a sonedanis: wa 10684 OF 2025 x ° x %, y sy VST Ny ty > ae Mis Jglprakas Mahesh Chaturvedi WP NO Sahween o Ne }. The State of Andhra Pradesh, Rep. by fis Princioal Secretary Mines and Geolngy Deparimant A.P. Secretariat, Velagapuci Amaravali, Guntur 2, The Commissioner and Director of Mines anc Geology. lbrahimpatnam, Vilayawada, NTR District Andhra Pradesh - 827 456 The [District Mines and Geology Officer, D No. 34/106 -A-4f First Floor Onposiie Government Degrees College, Chittoor Road, Syamalavaripall Rayachoty - $16 289, Annamayya District Andhra Pradesh 4, The Collector and District Magistrate, District Collector Office, Rayachot, Annamayya District, Masapet, Andhra Pradesh 576 270 - . Respondents Petition under Article 226 of the'Canstitution of India is Sled d praying that im the circumstances stated in the affid Mavil fleci therewith, the High Court may ne Meaged issue a writ, order, or direction, particularly in the nature af a wri of Mandamus, declaring Demand Notice No G0/Sancd/20293 -- 5 dated <9 March 2025 issued by Respondent No.3, the District Mines and Geology Officer, Annamayya District, as lacking pawer or authorily and In violalion of fhe Mines and Minerals (Development and Regulation) Act, 1957, the A.P. Minor Mineral Gancession Rules, 1968, and the terms and conditions of the lease agreement daied 2 May 2021, in violation of {he Principles of Natural Justice, and cansequently set aside the Imougned notice: IANO: 1 OF 2025: | Petition under Section 157 OPC is fled praying thal in the circumsiances slated in the afidawt fled in support of the writ pediiion, the High Court may be gleased may be grant a stay on all further proceedings related to Dernand Notice No.30/Sands/20s0- 5 dated 29 March 2025 issued by Respondent No.S, the District Mines and Geology Officer, Annamayya District, pending the disposal of the above writ petition, and that such other orders ag this Hon'ble Court may consider appropriate be passed as the Petitioner has a strong prima facie case, balance of convenience lies in favour x of the Petifloner and against the Respondents, and the Petitioner will suffer : } davif Alec anh sreparab co : bee oe : CH a ae 4 cs ey a s wi . Be 'oe 797 kA ES Gn ES tg SS @ Rie "% a) ge ro fen os 5 ya ia er pass mo, shoe. ct ee tok eereen 'eee. Le pe! oS - gn we Bek ate, feoe. ay ie ; 1G z aad £ aad pred one ee eat is ben ee om a woe fing ay oy oe ae Sooo £% pion : ceed 4 i, wb Sed : ' a3) bd ra % Sodom Syeee ft 4 iM 0G ; Lis 'here ia @ ¢ ie i, ad fpee ee i ae ag ; Se "4 dove lene abe ee eve 4 68) es few ban _ ey Hoo oe "4 ° Fae test otter Laden ee * ie 4 ro csi apes "oan Fal > Fon 0 EE at a 5 i <r rr a a an: a a or ns aon eo oh we 8 Fd ty BOO i na: $4 Se Soe ° "Ts & C3 on , ies pode eng? peda awe f% $33 w ¥ * he on my m tay. S oy po Ye oO & ee ee pie hee oo 4 af & tt £3 ge FE ke Se eS we EF ge OC Bom O 3, 2 ge Bo oa on on co, Be ye eG : oe LG jc Ono A Pee wnoe ra Hed on re th ; 6% wre 4 boo ye Wen tip won . 8 Gy be ye C1} > ne or Om % Ly $f 'on ot "Ey o, cA "4 Cb fove w ne op Be Te wy oh. wy ms oo . a oh, o x oe 4 - re] + See % negee : ogee £ en, ran set peed ; 3 o oe, wee stent a aged oerew wet ce rae) " oe fee ce eed as gt% wo 2 en yf loves note laed ord aA ay BF fs . oe oft Bie » bebe er ee & ve nc wy GS stent » ue ws a 3 fg be tame Looe a re | EG fh a he te fs : g°% ae 1G rs % Ape? eies rer, hye "i a ced are fe 630 oe & a fe EG os (0 " fete ' bodon 'aoe *% yee ae "nee we EE ae tp. Ay ad cbech . 3 2 hag oboe or 4 £0 ong ES hips a7 ni cpa haat - 4 aa Bes, OH oa Th OH th Se al ¢ Eee? foes vee tak a nee "ns, -- wf i 6 a oss %, y bong aE Seve pm am aed its feat "ena! wok us nr ° ge an' rr ° by ts ewe heed rn £75 caer' go "a y non re : : ; Sea c apse 3 yee a on we yer hee e o Me oe 5 . +7 gs ; ree, 5 me eb , Oe @ 2 be op 2 Se e GY @ hy £2% 0S g ony om re 7 o , . wet a Sewe " a a te i few » £3 8 oo ge Th ars . TR ay a 43 gps foe BD os 5 ve on ee 'nef are £3 sere Wee ag, he a pe 43) . th Sows M4 "tty rr. ea as 2 L%, on Sune, BM, we Ln aca oc ah we nad on E hoot ee SA Sh om ~ oh ¢ ee C3 (oe me be th Lom " a bees , | rheee mS Oo - es fy bem a Rip gc Rm me ncaa aes oo He, oe LL% fone inn "ines ; we ' tn Pap Se Ry Ue oe ae he ae ak & B @ 2 2 f " & w @ & re ¢ * 2 Sy as ed on ae cad rtd we / bere + a: at "ns ft % ne » % i; ae rn, 5 % ; ae , tea i tee oe nee ~ 2 Oo 2 w & eS aan b ® eo @ 2 8 ae ae, whee ie ase we uw & & © to & RB & om OB . ws 7 ey So ess ey 6 a % Bt ES '<n ess ra a 5, 4 on: f 7 or ORB Be & = og BG pee Oe ee OOO i. 6 * . we ; rs Eo . " we Sa "5 2 Ef 2 gy Lye BS ine SES "ee i oc ay x oh ai op, 66 6 OO Om GE ad a Prem aris ed is a on Bs oe ED (Om eG Ss £3 FARE 2025 sued by Respandent No. 3, the District Mines and Geology Officer, Annamayya District, as lacking power or authority and in vicialion of the Mines and Minerals (Develooment anc Ragulation) Act, 1987, the AP. Minor Mineral Coneassinn Rules, 1966, and the terms and condifions of the {eave agreement dated 3 May 2021, in viclallon of {he Principles of Natural Justice, and consequently sel aside the impugned notice: iA NO: 1 OF 2028: Petiion under Section 154 CPC js fled praying inal in the circumstances stated in the affi davi Wed in suppor of the wri petition, the High Courl may be pleased fo grant a stay on all further proceedings related fo Demand Notice No o/o/Sand/2019 - 2 dated 29 March 2025 issued by Respondent Na 3, the District Mines and Geology Officer, Annamayya District pending the disposal of the above writ petition and that such other arders as this Hon'ble Court may consider appropriate be passed as the Pelitfoner has a strong prima facie case, balance of conveniance fles in faveur of the Petitioner and against the Respondents, andthe Petitioner wil suffer rreparabie injury the impugned Dersand Notice is. not stayed. pending disposal of | WP.No T0668 of 2025, on the fle of the High Court. The oeifion coming on for hearing, upon perusing ine Petiion and the affidavit fled In sugport thereof and the order of the High Caurl dated 02.05.9025, 18.06.2085, 71.07.2088, OF EE.2088, 08.10.2025, 03.11 2028, 47.11.2025, 10.12.2085 & 03.02.2026 made herein and upon hearing the arguments of Sri © Sumon, Advocate for the Petitioner and GP far Mines and Geology for the Respondents: * WP NG: 10670 OF 2025: Satween: Mis Jaiprakash Power Ventures Lid, Having its registered office at Complex of Jaypee Nigrie Super Thermal Power Plant, Tehsil Sara, Nigre, Singraull, Madhya Pradesh - 480 659 rep by its General Manager Mr. Joginder Ral Sndwant o.Petifionar > h 3 ire: & ster? io, SE. eters. oe heed Pi Wy & ed % ae fs o roe on nn nr on nn nn ad a th we mo ry % em om. B a @& &£ & & 2BeeEa & & & eA nd oo a a wi, om ala wo ae Be fer - a wo Be me, % oe " & a wt ce i G&G B © yor pee gn ynee CS x % % 5 rag "y er 3% a one rs yes he ae " Shae Sees A ; * ene, 4 r% " Pica whee 4 fhe. ve She weep for mam A no " a ss nad fy OR rom? > ne nr ac ae cB ke ee ra + hon ns ogee dod oS 5 x we a} yee "5 ry , aie as ae " G sis : 6 eee anes peed a oe * ot ite a © rc $ aod 3 rs «he me TR orn Ee "pe yee Pm oped ' fs . er " Le " nel , a ao Sina "gow " as eg Yssts ind on es] ff at > | Fey) en ee 7 of ris i Ge, rs, ya ee yoo ae to we EM 2 se @ 1, BB cS Pe B&H B= 1S apes re RD weer io on "yes oS por oo oy of e3 ed cee ? 4 £3 £4 48h we "> ae sé shoes Qe a £4, N07 Ps or we aa panee n re 8% aneoe " ei "a oe, a eer "C4 ae BO Gy fe TB ay mf Oi Bm 4 Bw we ee om pa an toes "ee wes Sewe be LS mm CE an ven, , "ee ay 3 a Geek 1) a "es a me * " soos ee vere Roved fs oe er os Pi : A Sa Fey ee ee ton, ed ( & & SY a a tn, Ed ) nas den dard Dm we F barr. 'i Hi ', , % wanes % a Eg eS 'eater -. ag Bin ¢g BEY ®B --y bE SB EE 3 2 oT sob Ee f act ' cna ' 4 ayn " Ineo a whe OM ta we e& ~ @ & me Ke fo fee Seo ty go GB Pn a st Sy a oe me pS a a ne UG Sen ae Fo & my 3S Py er ro aa as' mC ds i oh ne 6D ee a ao tf oe ee 3 #, it rile ened ee rH, sien 4 sheet opeee , Le a sre 4% ie ke Ay oe a DD ope atte ORE [ns ane 353 wt é. ay a er Ch. Eee vente aad reed oe go teed . gone, es Pea per oe Co we 43, Mek an oe i tS Ron pon, oe Fs OS ye bed ved an fea ad om f% ed oe Be es z £33 been x% ohend eed as mn ; oe Me ti) " bad oe seed " ay ry i ie Prca 8% «ee : bon a Seow howe et 1 peer + iad eet 'nnn ee * m oy . vn t * fr 5 ¥) nee , ogpen, eT f on oes paved "gr ron tepe ' a in i en or on oy wm i ae Oe bee fa ass poy Se ats fo et na be yo ty 4 Sen oss . t2 ae ae re aa Ra "we ron Cae re ¢ Me nyen fas a] eeene & a oF 3 oe o 68 @ © € OE ge OG om a & Be be & Be" £8 gg 2 ES MS 6&6 A B . Fasod Secs ° aye Syn 7 " none i od ~ Bmw ee #8 SS me & ae med Ay, Ee me wm. 2 & 4 ieee head, a pm wy if oe ne Seve rey oe ue - eon re Pays oe rae) ui cot oR 3% wee em es ad eon Sanh boo " Xe mete rch ei; bie : poses fen, @ om on oo eg od 3 i s as 86 oe ee B ped , @ 4 ep 'Oo & G& BD 6 SF ~ & », vr Bb Z 8 om Be Se aan is ie: ap m a hen te ee ee 3 anne bee aby oe her aE w4e, " is i ne SE Ui ee ee, ry Et sr an ie. ne ae 238% & &B ® Cob Oe BES « & AB mo G& MH . » & Za as a ome @ &@ we - be 5 ee og OO 3 gi & &@ FOS fc e Lenod bevnt a ~~ te ws ge heed a3 At wn, * Se, ¢ fare ry oS " a a a md z we haw 7) ce dewey eae Fs $3 : a we "sy oe we £4 dpoce van 3 (oo) chet apeses o fen 4 oe 8 £@ & # a a of to Be 5 ee "2 we i o an f ent 5 5 ae wm be ors a3 BB aden a 'ene ron] a gs Ros "3 4 s wb & DB = 2 e & 1 oh BA y OB & a ¢ 8 s 2 Oo & 2% G & ss a " os a4 Sneed 5 oy 'd an 7 oe A ood uS i a iA NO q 1S Mar 3 Hi % Re AY 8 Pas Ww ake ~s S ; r t " s8, Dalance of cor coiside ? Court ITER & TEN of the Petitioner and against the Res spondenis, and the Petitioner wil suffer irreparable injury if the impugned Demand Notice is not sfayed., pending dispasal af WP.NG. 10870 of 2025, an the fle of the High Court The petiien cerning on for hearing, upon perusing the Petition and the affidavit Aled In support thereof and the order of the High Court dated m2 08.2025 18.06.2025, 14.07.2025, OF 08.2025, 06.10.2025, 03.91.2028, VL W4122025 & 03.02.2028 made herein and upan hearing ihe arguments of Sri C.Sumon, Advocete for the Petitioner and GP for Mines and Geology for the Responcents: WP NO: 10672 OF 20258: Between: Mis Jaiprakash Power Ventures Limited., Having iis registered office al Complex of JaypeeNigrie Super Thermal Power Plant, Tehsil Sara, Nigne, Singraull, Madhya Pradesh - 486869 rep by is Company Secretary Mr. Mahesh Chaturvedi | . Petitioner AND 4. The State of Andhra Pradesh, Rep. by is Principal Secrelary Mines anc eology Desariment A.P. Secretariat, Velagapudi Amaravali, Guntur Dusivict The Commissioner and Director of Mines and Geology, Ibrahimpainam, N Vijayawada, NTR District Andhra Pradesh - 521 456 The District Mines and Geolagy Officer, D No. 38/106 -A-4, First Fino fa3 Coposie Government Cegr ee College, Chittoor Road, «, Syumetavarial Rayachaty - 516 269, Annamayya District Andhra Pradesh | 4. The Collector and District Magistrate, District Collector Office, Rayachot, Annamayya District, Masapet, Andhra Pradesh 518 270 . mesponcdenis Patition under Anicie 226 of the Constitution of India is filed praying thal in the circumstances stated in the affidavit fled therewith, the High Court may be pleased issue a writ, order, or direction, particularly in the nature of a writ of Senor Vpore 4 4 " , os Be & Ns y s Harmiie Court r Remand 5 Are mo A peed % y te ay sheet ap . be 7 te Jove a ih nee ones Bee os been ge ae " ede teed ae) pot ee es re an eo By hood a 0% eed iv BS % Senn Fes ry a rr arn 2 as ae, a 2 a Se rs "£4 ad , a ay ae _ a i; a a i OMe a ae ne as OSs Me . iy whe aes 4 SA ay a ras oy ayo eee ween ~ fu "ny ae 'ee (oe ee ed th ih t% Bere "4 f Bie cages heen bare res Aone a 4 yo were, of , Seve vot wae Me open AP Sine ge lope % 43 Z oe : ay eg ry tt Qe ih Oo © % & my ra ar can © ar ae 9 a oe BD OG . eA i OR , ee ti = as wee a, :, " ta fs, sr re. s ites (ee es eA ry we OOM GA a ee bee ES os oe Boog, eh ES » Sy fe e+; ars) aro) oh ww Boe eB oy ee Op Bee a" me te oy a OR ~ Sp com Ag eh ED a re) 3) a Paced & San eae 7 (OB OD Pa "as oy ; Ay Re ro oe " 3 OR ee fh. 3 aoe as son Va rm We on we ve 4 vee " +f wares Sel ; £4 to we ieee heed cg : i i a coc rr a oo te ty am * a | . vo 3 'eo Gy te DS "Ion ae «4 ( ~~ 8 4 Bo@ ie . B be me Ge, a £5 re flees - ' fee 4 oe GP "hse BG ee EP at gs me ee fe me ee Be DE se an an: are rd ros ; a an) a? anny; Se a. ce oe ter NE ny aS (om Ae, ioe oe " 4 tone £5 hoe Sane A 4% Lad £4 : wg hedns sof rn " a "ened og Od ry Ee et netee emt et ee °C iy pid Ly 4 : ' pe A 2 oo ono, Th gee ie "3 os £33 4 £ aloo : «pote £4' 5, bebee a $4 r . ee ¢ Ys * wae Seen, - ceed * we 4 id "heed grrr aaeee Ch « or : ie oe "e . 5% agoee vege, ven Xe, a ed y Sip nnete Oat " 4 "bees ed lene heat ae) esi vt kT £05 nn ee a mi id a £% A % Becak nore thee iy 74 ; % hone ies green hens ap rn S| ky toot " os KE Seat wad me , td 7 « a 3 thee A Oe pe oe am ' ye" Se 2% 4 wetbe at's ~ Ce gh we wr Seon od * s rss a ae ee? oO oe} ia age aheet Ng, m3. Aeb, , * GPE B% os tapee. ignoeg ge om og £24 ao t oo " , gn "4 Ny, geet yo Ae of "ad i . yume Pay ; oe rae. at ; inn Cc oo. CA Le . * ad " 1% 4 howe n, dh nd oS egy 3. gery Sad seal oon beer ree rr Soon we whe ee & £% ee oe Seat "4 "Le an ; po pe OD Mae EB be £8 Ke oe " cea) Soe ee oe. fy cA% ¢ 7 Spee. " : Sere 4 ¢ wit howe Pod ; res Esa > uf beve "ers Son wipes fe S oe sgrer. eo rs "3 . hed yn aA om fee Seat Page oe) yn pone x oe ¥ rises Seat £ % herd oS at) beoe, an Feat gS e * ee a Sn roe i aed SG ty UY iA hee 1% a wo LS a a 0 eo a Norse nee ~ dora e5, Lbs 4 "yee eat 9 ¢ bed dee. . oe te OE ey AD pr ans eee) en "Gel "eer en ' o La ' 3 tag ¢ gene wy eee Ss aes teen EB Doe) ve & @ gs eed wn Be Bc Gs oe, 4 eede 7 see % a -- cae cy ge OB hy a ui £4 i ee arte! 4 im Ieee on «x , a cy Fee 0% nine fe Bm te eter £% o det 3%] oe ah. "% Sag a) " ind " y; " ae An fn roe: 3 ya orn " "Se xt mw S 2 we = io mo By wns for. "fe ad 2B Bs Cah 4 he an] th "4 heed G em £4 ceed fd ne aad " bend % ce) i Ch $04 oe is, declaring Dern u S AL $ 4 Petinon under AS "S Our ray be pie against the Respondents, a 8 { Tr 8.202 sumenis of ; jar TOF 2088 PCHMshank c ad " S 3 IANO : toe r Vart % = ve x & TOG? 4 OF S085 Sehyveasn x ° ra a « ahesh Chaturvedi Fi $ Ry : es alo 2 WP NO %, g . Petitioner AND 1. The State of Andhra Pradesh, Rep. by fs Frincinal Secretary Mines and Geology Degariment AP. Secretan at, Velagapudi Amaravali, Guntur Digtric! <. The Commissioner and Director of Mines and Geology, ibrahimpsinam, | Vileyawada, NTR District Andhra Pradesh - 521 456 3. The District Mines and Geology Officer, D No. 38/1065 -A-4, First Floor Opposite Government Degrees College, Chittoor Road, Syamalavaripalll Rayacholy - 576 285, Annamayya District Andhra Pradesh 4 The Collector and District Magistrate, District Collector Office, Rayacholl, Annamayya District, Masapet, Andhra Pradesh S76 270 oo RESP OTHIRAES Petition under Arficie 228 of the Constitution of India is fled praying that in the circumsiances siated in the affidavit fled therewith, the High Court may be pleased to issue a wril, order, or direction, particularly in the nature Of 8 wri of Mandamus, declaring Demand. Notice No. dd/Sand/2023 ~ 5 dated 28 March 2025 issued by Respondent 'No.3, the District Mines and Geology Officer, Annamayya District, as iscking nower or authority and in violation af the Mines and Minerale (Development and Regulation} Act, 1257, ihe AP: Minor Mineral Concession Rules, 19966, and the terms and candihans of ihe laase agreernent dated 3 May 2021, in violation of the Princigles of Natur Justics, and consequently sel aside the Impugned notice: IA NO: 1 OF 2028: Fetiion under Section 751 CPC is fled praying that in the &. circumstances stated in the affidavit fled im support of the writ petition, the High Court may be pleased may be grant a stay on all further praceedings related to Demand Notice No. 30/Send/g023 - § dated 28 March 2085 issued by Respondent No.3, the District Mines and Geology Officer, Annamayya District, pending the disposal of the above writ getition, and that such other orders as this Narfble Court may consider appropriate be passed as the iP FaVO "sy t iy 33 : : r NoSaw PE N are ms g YAN x 3 f conve on z us facie case, balance Pe Petitioner has @ strong oime . & rate. og ex WP NO Resh CH is shy [67 " hy 5 thee, yes " son 3 7 nn oe a a tee te hs eo 4, a pone wy we aft rae th ge Neat "ers, ig Co iw rare Ieethee Sosal . r oo a 4 rh * . vanes, ift teed ane ab] oan ee cope ae) a. rr a a a Be : . , ei an) ~ 6 as ced as St a pee A ee ES ron as, eR on ms a ee m mG ~ Bo te MO ge ey 3S _ te 008 pas me C4 fore als 43 "fe oa "gp te ge 2 B vars Ch Oe gs OSS aan ne; ose we 2 £ fe ; @ . if B® me ro 8 9 a rn + a @ & / te on > CS MS OG aan ar a | coe oa a ge GD 3 at oy Fe be os oe & tp B® 4 Gon, weme se yee Oe "65 te gg ' en a Oy ea a, fg i * oo GB Re OB 3 be fe 3. oS Dt og Roe w Es wees ne ve ee Gs need 57 oeree net e, i<o) bern = LA weg th eg BE ae hn By ge' Se ef 8 s ro a a re "4 f ns J i ; ' a rs * ao wagers ; te x5 x a ue sheet seewe we at Py] ee aa . Yeewe % 'ed seal Ce necae a ed oo ce if £% tm Pa ud eed Sank 43) Met ias3 ¢ ; sii . ne sehen wg in ey at o on Po : ft % 53 reas Siena wn) gee a iy eet uh Ce tao 0% ere ts £5 bees ; te wee ee tA Be "4 wo © 28 ua , Need os food rt e he! ' aa w een vans tae ote mS Neat! 'hood noo 4% z n "4 " °% a rsh re ; Spee. Lu} < hed sree geen "ey "hs ae Z ; ben ayer " banwe " , tng sete 6S, "ws ¢ OY bore ped & 8 @ @ . Bg wi ke & va be bey es oS op, Ae " ty en font ae ; bene a "er, a 4 sy naa ors, ae & & aren m3 & my 3 ap, ae ae ek 2 ne r% " Fed bad ' i BE wh i « ge 883 a wm OF % ee oh & a Daal " en + v we , £% --y en Bw nw, 2 Be 2 8 i @ fs , £ BS bp a es ons oe EO a fe ee ~ 28 a ; a o&S tele eg tf bode £7 ae Save a bee ne Ee os St * inteee sr "d . Oo & > fh "s Be i Bo te igs res "nee ee « ey : a a She van casei oe, ond the 'Ae oe 2 Some Son a Oo oC " © of (3 @ lb m o tie te Go eh, BA on a Seen a , Bo gy i ee ph OF te i a os os eZ 10 sr ne ae ge fl fe ope mee Fa pose 7 whined eed £4 ne, z fen f ; spew beds yy ; ; "i gf "EO , Ce UF @ te go Bae " Pasa boos , zs uy te ea Wo Th Sed '0 "fh A é ooo . weed wey we wy soos g oo wee vod CO ag be Pom G Re Te ZB SE oe e 2% #@ 2B = 2 te as) oe she An é oe a a"? oY CO Foo ee eG oO Bs i "4 og OB GG 6% He OF OH OD OG '5 Oo , beng : ' mgr oS £ x ef wos Cy | : ed i , ' o% Ke ieee 7 wpe Snag besa re] we es gg ge HF MD ay Fa Ee gee i <3 wie . oid Gok Nien as a by g fe gy oh me a OD os ins Seo me few od ay 49] . "4 be ; "x et ca Ring, dvs, g anene i ew oe fem t Ke ve axe 0 ae won ~ oe 03} Sere SH Singraul, § R Q atidavil f . ' Behwean: : m "n ey a é 4 c ; es +4 " - ws ao) ay mB fig fon wen, 6A " be pleased issue a wrt, order, ar direction, particularly in the nature of a writ of 2 Mandamus, declaring Demand Notice No. G0/Sand/Z022 -- 2 dated 49 March 2088 issued by Respondent No.2, the District Mines and Geology Officer, Anramayya District, ag lacking power or authority and in violation of the Mines and Minerals (Development and Regulation) Act, 1957, the AP. Minor Mineral Concession Rules, 1886, and the ferme and conditions of the lease agreement dated 3 May 2027, in vi iolation of the Principles of Natural Justice, and consequently set aside the impugned notice: IA NG: 1 OF 2028: Fetfion under Section 781 CPC is fled praying that in the ciroumstances slated in the affidavit fled in support of the writ petition, the Nigh Court may be nieased may be grant a stay on all further proceedings related to Demand Nolice No. S0/Sand/2025 - 3 dated 29 March 20¢0 issued hy Respondent Nog, ihe Disirik t Mines and Gealogy Officer, Anrmanmayya District, pending the disposal of the above wri petition, and that such other aders as this Honble Court may consider appropriate be passed as the Petitioner has a strong prima facie case, balance of canvenience Hes in favour ee of the Peliicner and against the R Respondents, and the Pethioner wil suffer yreparable intury qf the Impugned GDemarx! Notice is nat slayed., pending disposal of WR. No. 10678 of 2025, on the file of the High Court. The petiion coming on for hearing, upon perusing ihe Petition and the affidavit Hed in support thereef and the order of fhe High Court cated 02.08.2025, 16.06.2025, 17.07 2025, OF 08.2025, OG. 70.2025, OS. 77 2028, 1P.47.2028, 16.12.2025 & 03.02.2026 made herein and upan hearing the iy oF nt argumenis of Sr C. Suman, Advocate for the Petiioner and GP for Mines and Senogy for the Respandents: WP NG: 10678 OF 2028: Selwean: Mis Jainrakash Power Ventures Limited, Having its registered office at ra Complex of Jaypee Nigrie Super Therrnal Power Plant, Tehsil Sara, Nigrie a say eh Wor Csurit s 3 : . Patitioner 3S wi a oud! Amarave e ology oe od & So a ie, x ash .. Massandants x oN th s ES cat and g ' " x ~. SS > a Nerewith, the High a x Sistrict Mins C ' » 3 are Kok + $ Ne ay o wes ~ vet ww A - vet ¥ Be ? © 3 8 ee Nw Fz ances sisted & 9 ~ 3 fT Pe State o 3 e you, Annarnayya | St 3 - Rayac! LY 3 A ES Hon und s 3 The Comunissio Ps mR ne o, ae yey " "y ao igsued by Respondent Ni pes & x aM Minera r i meant and } ¥ ' x and Minerais De 2 x fe tae Py he "4 ™ x ent dated 3 May t OIWCaAsSs % a IA NO: 4 OF 2025 AQresn Ped eu upport ~ 6 ES a" wt eS tp LTPSTSr on Xe me y s 4 > ayy es rn ? # ¢ 8 ryand Nofice No. 36 SPY 8 gy F a by ~~ sao SO cs po & wy > Pas! 2025 8 Ke ees ig : ns RE nm all further oro % > dated 25 March Pes 3 Geology Officer, Annamayya District pending the diapasal of Ihe above writ metifion, ancl fhat such other orders as this Hon'ble Court may coraiier appropiate be passed as the Petitioner has a slrang prima facie case, balance of convenience Jies in favour of the Petitioner and against the Respondents, and the Petitioner wil suffer irreparable injury f the impugned Demand Notice is not stayed, pending disposal of WR No. 10579 of 2025, on the Me of the High Gourt. | The petition corning en for hearing, upon perusing the Petition and the affidavit led in support thereof and the order of the vis Cart dated 17.41.2028, 10.12.2085 & 03.02.2028 made herein and upon 5 hearing 4 the argumenis of Sr C Surnon, Advocate for the Petitioner and GP for Mines and Geology for ihe Respondents, WP NO: 10685 OF 2025: Retween: Mis Jaiprakash Power Ventures Limited, Having Ns registered offices at Complex of Jaypee Nigrie Super Thermal Power Plant, Tehsil Sara, Nigra, Singraull, Madhya Pradesh - 486 669 rep by its Company Secretary My. Mahesh Chaturvech Petitioner "AND _ The State of Andhra Pradesh, Rep. by fis Frincipal Secretary Mines and vere, Gealagy Department A.P. Secretariat, Velagapudl Amaravall, Guntur District The Commissioner [Nrector of Mines Geology, Ibrahimpatnam, - Vilayawada, NTR District Andhra Pradesh - 527 406 3. The District Mines and Geology Cificer, D No. 38/106 ~A-4, First Floor Opposite Government Degree College, Chittoor Road, Syamalavaripalll, Rayachoty - 516 289, Ann hamayya CNstrict Andhra Pradesh . The Gallector and District Madi strate, [istrict Callector Office, En. SFC Rayachotl, Annamayya District Masapel, Andhra Pradesh S16 270 ourt may rare 3 > ke 9 Wirt of ae 3 # arly ® particu 2S ONY, fed therewith, the High es sinfed a ow i Co @ % ann rt a A ied ee oa a nod BS ES hi 53 a vile tonne teed tO oe Boe} et tee peed vies bon th £3 ee wo, Sew eA Cy a fh. Te a4 Fy wet nee ' ose OTe: Sed free 5 ~ fn, , elt 'a * ", ie an an Sn St vo x anditions ipfes of Natural Justice, y ni 2 Nficer, Annamayya Eisirict } & go ® i a grrr wher, fhe Manor Co. peas sneer : i Meet CS "ge f wy Ex ie oy Soee a oo é xy * * : in wants. ee BB & f R >. * * aie ote. al jo oe ne a oe oo Wt =e & © > rs ans, ca ae: a Mer aoe . : , hood Seb 04 oo tees OK ft tae an SA roon Ch we to on Pa ee SO iy ne, mo en, * * on ~ ry : + ; - ae P% 4BA ape "pet, a a rs rs nr cs ed i i = 2 BR wee es (o> Fe we Sw We eG 4 gee ", adhd on £2. woe % Cid yy oo, "y we '" i eles "4 ee eo fe new i oc SO gt te Seve pn an 5 <a d ra oR es £ GS - & En & ewe 5 sirict, as lackirs & May 20 a $ as eh) he Dist 3 697 we Fat ao oh, Set + : oom 43 @ @ Us tty a 4 ie pet ga ye het eS © oo om BE & 6 oe py me ne tage 8 a" £ wit Zk wed res) "2 rs 3 ony, a O te oO oa * = we iT be 6 Stk # ee Fe Sep 2 6 § O 6 € py 2 . Peed re ee Be ge @ Se m ian cS oe fo te By 5 & & & td Se pt Eo & 2 Ff og RE, Te dO et 'ho i mm fy « y i rand GP for Mines : Shy & < herein ce Hes in favour of the | Be . 3 3 Set tioner wil made re . S ot oe N » £ the saad ~ Sv 3 AY aa Pe ad > Mw ance of convener Patines ; ; r Oa x, facie case, Cemand y z 5. $ impugned ~ Ses argun ' eS MS ? WP NO: T0687 OF 2O398- Ratweart: daypes Nigrie Super Thermal Power Plant Tehsil Sara, Nigrie, Singraull, ng Madhya Pradesh ~ 486 669 rep by ts General Manager Mr. Joginder Pal . Petitioner AND 1. The State of Andhra Pradesh, Rep. by ts Principal Secretary Mines and Seology Department A.P. Secretarial, Velagapudi Amaraval, Guntur District The Cammissioner and Director of Mines ancdtieclagy, Inrahimpainam, Vilayawada, NTR District Andhra Fradesh - S21 456 The Distinct Mines and Geal ogy Officer, D No. 38/106 -A-4, First Floor Cad Opposite Governnnent Degree Coll ege, Chittoor Road, Syamalavaripall Rayachaty - 515 269. Annamayya Distrint Andhra Pradesh 4. The Collector and (strict Magistrate, Distne! Collector Office, Rayachot, Annamayya District, Masapet, Andhra Fradeshots 2/0 . Respondents Petifon under Articie 226 of fhe Conaiitution of India is fled praying that in the circumstances stated in the affidavil fled therewith, Ihe High Court may be leased issue a writ, order, or direction, particularly in the nature of a writ of Mandamus, declaririg Demarid Notice No. 878/Sancd/2019 ~-- 1 dated 29 March 2025 issued by Respondent No. 3, the District Mines and Geology Officer, Annamayya District, as lacking power or authority and in violation of the Mines and Minerals (Development and Regulation) Act, 1957, the AP. Minor Minera : Concession Rules, 'S86. and the terms and conditions of the lsase agreement dated S May 2021, in violation of the Frincipies of Natural Justice, be and consequently sei aside the | impugned netic entities y toy S RAY age ES Nas g . " . Rh at £ one nN : mg * circumstances slated in the affidavit fled In suppert of the writ petition, the Nigh Court may be pleased may be fo grant a stay on all further proceedings ralafed to Dernand Notice No. SYaGand/018 - 1 dated 29 March 2025 issuec! by Respondent No.3, the District Mines and Geology Officer, Annamayya District, pending af the above writ petition, and that such other orders as this Hon'ble Court may consider appropriate be passed as the Petitioner has a facie case, balance of conveniance Hes in favour of the Petitioner and against the Respondents, and the Petiioner wil suffer irrenarable miury if the impugnec Dernand Notice is not stayed, pending disposal of WP No 10687 of 2028, on the fie of the High Court, | Fhe petition coming on for hearing, upon perusing the Paetifion and the affidavit flec in support thereof and the order of the oe Gourt dated 474 1.2025, 10.12.2025 & 03.02.2028 fade herein and DON + hearing the arguments of Sri C.Sumon, Advocate for the Petifioner and GP for Mines and agy for the Respondents: Wr NO: TO7O7 OF 2028: Baehweaan: M/s Ja@inrakash Power Ventures Linnied., Naving iis registered office at Complex of Jaypee Nigne Super Thermal Rawer Plant, Tehsil Sara, Nigrie, Exee singraull, Madhya Praciesh - 468609 rep by ifs Company Secretary Mr. Mahesh Chaturvedi AND 1. The State of Andhra Pradesh, Ren. by Bs Principal Secretary Mines and taeaiagy Department A.P! Secretanal, Velagapudl Amaravall, Guntur Cys '9 oe rig peony Ss Ey =. The Gammissioner and Cirecto or of Mines ancGealogy, lbrahimpainam, | Vileyawada, NTR District Andhra Pradesh - 524 456 3. The [Nstrict Mines and Geology Officer, D No. 46/108 -A-4, First Floor Opposite Government Degree Collage, Chitioor Road, Syamalavarinall Rayachatly - $16 258, Annamayya District Andhra Pradesh 4. The Coflectur and Distriat Magistrate, [istrict Collector O%ic ot ce oy Rayachotl, Annarayya District, Masanet, Andhra Pradesh 516 2/0 | | .. Respondents Petition under Artiche 226 of the Constitution of India is Med praying that in the circumstances staied in the affidavit fled therewith, the High Gourt may be pleased igsue @ writ, order, or direct en, particulary in the neture of a wiht of Mandamus, declaring Demand Notice No. 30/Sand/2083 -8 dated 29 March e028 issued by Respondent Nog. the District Mines and Geolany Officer, Annamayya District, as lacking power or autharily and In violation of the Mines and Minerals (Development and Regulation) Act, 1957, the A.P. Minor Mineral Concession Rules, 1956, and the ferms and conditions of the lease agreement dated ¢ May 2021, in violation of the Frincioles of Natural Justice, and consequanily set asics the imougned notice IA NO: TOF 2028: Petition under Section 151 CPC is fied praying that in ihe clrcumstances siated in the affidavit fled in support of the wot petition, the High Court may be pleased may be io grant a stay on all further procesdings related to Demand Notice No. 30/Sand/2023 - § dated 28 March ZO25 issued by Respondent No.3, the w Districl Mines and Geolegy Cificer, Annamayya District pending the disposal of the above writ peliiien, and that such other orders as this Hon'ble Court may conskler appropriate be passed as the Petitioner has a strong prima facie case, balance of convenience Hes in favour f ihe Petitioner and against the Respondents, and the Petiioner wil suffer reparable injury # the Impuc grec Demand Notice is not stayed, pand ing disposal of WP No 1070 of 2025, on the fie of the High Court. oY chee donee wt Men, ne oo 7 hae ved en pene he ca . ef aie rag a pn ; ge 83 fone % og ry és Koon sre wan 63 eft Lh, hens ye, tO ee OE B . Ee 3 OS oo 2 oe ee awe wm mn BS baed £5 & on e es Z % as ge ES WB Bs as) es é , gh, (3 hae o He £3 ee , on ave. fh ; . nea an 2 thee Fei CA be ey e bade ag, th. By ge oo vy OE * oe Pv ns -; n © Mn on ger Sipoo Sat ee eee eat ie pe Loe satin At us we ge ee ek ed oo ue oy OY! ro bev %, f hee. ' *, ° , z Send % if " x ; " on vont % Lt meen ge ig ata oh, " fe oOo @ ¢€ fu a i @ . a goer a . ' .666ee ee. fare, . mm Cy te = «OG B we d oO om " ee Th mh. ¢f' oO we Be Reon " ns a my U4 oad an eS aa "edt LF 2 One. 0, an -- eons Fad reed wt Be Wn eB & ee ¢ Mos grt, Pt an eet tad LA ° deol, eee fv be ad os £3 : , goer ew aoe parin : . 1S . % * tas itn, eo 4 fees . "teal Meee: gene 4 we fay ern " 'el "agen, a bees A 4 ton 8 ey fh To '% Bo & + pase ha tng, " 4 cd yi 4 ve laa me 7 bn Sead £4 gery ER yom, fom sey mm 0 a op fo 8 Ro BB we EY j GB cB og . a Be g tec ; Od cag Ch. st : C4 a ge oe ogeen. o or fess re Oe, hese yer "4%, aoe ayeet WE we Me th 4 Ee Se be eo nm eB » Be dion A 33 a ns an GG HB 2 ¢ iow £ 6 & a fo ote MEO ct & & es oe g € & Ce o. % f% in. ta we ee 4 5 Se £%, a ge ban, " Set % b, rey we et oy ee an es od oe re Cy a hs es aca: a se uo ok LD Dk e & ee Be BR BR os Paar: an j oo a. fr eet enend bee "Gp thie OM eet nS C3 Soe backs or ons 7 ; Fad ' 4 a Sew. 63 at re . ay en " ws ee on 4 pten. rit whens ° : t ae : * or a7) Ue ge a BO OB gc eM & - ae -_ © @ ¢€ ry he BOK a & o "> MF, Re - w G se ; hag Seed wy = Yo oi org OR ed oe wm me Se | 6 9 wy be ® mee 5 oo ve nn ar a a on wad Pe noe By, oe tsa or wom £ 2 Bi we 7 & ee oe Bm A ow th. tse sees oe poe et Be ve GS * ns rs wh . oe C 'd Pe bee f ¢ rs ae . wegen ¢ 2 res) snr Pad he Bh 8 EN ce lent o w Second resporic ned Demen Bet t mt aside the same + BN emily set \ ey S ze sued & No TS82/MDL/2020, dated 17-04-202 ~. ke 4 is Hor and on Xs 5 . g tated In the affiidas - 8 x aS Fy 7 OF 2028 thout jun S . s z y Sy ' s Aol oO alse wi iA NO No. IS82/MDL/2020, dated 17.04.2025 Issued by the second respondent against the petitioner, pending cispasal af WP.No1d3 ISS of 2025, on the He of the High Court. The petition coming on for hearing, upon perusing the Peftion and | the affidavit Med In support thereof and the earlier order of the High Court dated 06.05.2085, 24.08.2088, 17.17.2088, 10.48.2085 & O3.02. 2028 made herein and upon hearing the arguments of Sri Sai Narayana Rao, Advocate far the Patifioner and GP for Mines and Geology for the Respondent Nos.1 & <) WP NO: 12598 OF 20258: Sehwveen: John Jaipaul, Gfo. Kaka Rao, Aged about 20 years, Occ- Business, Ryo. D.No.3-55, Ferikeedu Vilage, RapulapacuMandal Krishna Dis petitioner AND | The State of Andhra Pradesh, Rep. by is Principal Secretary, Mines ated and Geology Depariment, Secretariat Buildings, VelaganudiAmaravaihi, funtur District. =. The Commissioner and Dtrector af Mines and Geology, Government of Andhra Pradesh, Viayawada, Krishna District. 6a The Assistant Director of Mines and Geology, Vilayawacda, Krishna Cistrict . Respandanis Petition under Ariicla 226 of the Constilufion of indiais Aled praying that in the circumstances stated in the all davit fled therewi ith, the High Cou may be plisased fo issue a Wri of mandamus or any other anpropriate writ oF direction declaring the proceedings of the S"respondent issued in demand notice No. 8eQ/TP20e0 dated 25.11.2022 as egal, arblrary and in violation of principles of netural justice and also one without power. igh 3 x BS the & in support of the petition, Pe if y = Eve 7 OF 2028 » < fA NSS ounmptanc ras Ne a gy. Fy Weeeee tt sagen rang ewe aoe 4, Son ey eas hee ¢" og nat one. * oe we gy td oo os anes i Gon canada ¢ Sessa & ios "3 is oe ES sine Lee " eet eet Pal 4 aa Se hs cheese dene wm 8S own OO BS - Cy is Fa a neo me Sy BR om i ae ce Pagel ee . Were oe. ° eneee they eB eae oe "oy OL Re mY i, ry tee get fs ors a £5 oe te eb kee iS S; teen Bat ot FE he vie fe ger wos 4 1% shy pom anaes Sem. ts 3 he ae FE oo Fs cos a w eG et as £3. oe io Sere "ae tne eed g hd ca: Me n Sen we "iy La a te, . xo a oa bee i rng xr £3 cn £ NARASIMNA REDDY G.L Advocate g Neddika Veachi, eacings pursuant to 4 x ~ x fy et ; & 4 oS : > vss wG $05 oti red ek Ficosd ih. 3 uy mo & sa o % B & raw] wg fore 5, fn on a £506] beet ~ i % ts os "gees gy a rs, "aon a is i. r5 ed inde ts wee om, tpt Eo % ' "nd beaee be 9: & ee ial 4 * £%, ans wus ake ws 'th < ee reat cat mee fat ¢ 5 eee, xO 63] "<s ed Shon 5 A, wed ae as 83 % 1 WES i "3 soa & Bi iy: 2 mp, oS 7 vopees v3 ener a af coi wore, ¢ an ae rr ee re ey 3 & te aah " ie eee thon a aes 0 4 3 se he we oe wn, é hb, ee ow nee oy , igs weber, a epeee ood ioe ie ee OE wi & A oe ad pee ; & " 38% . va . om, ' Las ; od an a re 8 we rr oper bon fooa. cs : oy tf ae 7 shed ree? 4, ie "5 ht " % ewes oe UMS ong fe eee aot, a Ay 62 Toa hone 3 ai 3 yon oe wa (fy 3 fe riaee iad oagee he 6S in wend ewes a "pene a ad 3 * wn Ps £4 f¢ wy oe re "ey io Re oo e aa an Arr "sf SS CE EE ee rheod en? ~ poet a3 oe aon , 4 ageoe A "oe a nO" a a ns? ae *, BS eo § ooo & 6 @ S&S @ € 5 & eo g = & ae) aa ce OS a Se a Sane?) Ly wen a aped pincer fee, gee ae om Os Oo &@ & Pe g & ge ° 2 sooner ane Ke rere, we ree. . " neoees % vyeee. yess pen Son Re pen rr fon , ws Spa fon 7 open, eee mx Ine ewe net ope sclinoe > fipet sper ond Serd ; : £4 wk Ay oe , yo een £ a phd Bee % we re ae Sayer ape Es "pene , ~y wre us tnd 4 an on Seg og £m | & oF oo. "ioe es % fre oo kg Ed ee y -- aa ry 5 ores 3 $5 3 ob whew m5 fh. oP an ns fo] & in ¢%, 465 hevee deed ee 7 pod "™ a cs "ws a 'deen, Shwe shear, Seo het , en rn ns fee ane Rt in © ne seed a as 2 me eo @ 2 OS ee carats om We Sg ee 2 6 Oo . ie Oo fm ae ee 23) wy C3 me 4 oe il , r 2 See i 8 & Go. €@ 2 2 Bl Gwe & S y an, Srikekulam [Ns + XR: 3 . Respandents rz g & he High ais Hed praying thi et t z on of inci & % 8 s Me e@kkaiMandal, ¥. rh § y 2 Foc' ae WS . VHayaweda, Krishna AatH 3 a wt OC me 8 SS ional Mines and ¢ e 4 Litistances stated in the affidawt Sled therewi Fy x i The D " fon under Articie | i The ENvs nature of WRIT OF MANDAMUS -deciaring the actian of the Respondent authorities in issuing Demand Notice No. BGOMA/ZOSS, dated 25.04 2025 ; es inte, duly confirming the Show Cause Notice No. S60/Q/2023 dated 24.00 2029 as Wiegal, umconsiiiional and consequently set aside the aforementioned Show Gause Notice, Demand Notice as per the law laid down the Hon'ble High Court in W.P 8356 of 2020, WLP 12934 of 2021. IA NO: 1 OF 2028 Pafition under Section 191 of GRC is fedaraying thet in the circumstances stated in the affidavit fled in support of the petition, the High Count may be gleased fo suspend the Operation of Dermand Natice No. SeQCv2023, dated 25.04.2028 as well as the Show Cause Nolice No. BAOVQ/2023 dated 24.05. 2025, pending disposal of WP 12977 of 2025, on the Hie of fie High Court. The pefilion coming on for hearing, upon perusing the Fetifion and the affidayil fled In support thereof and-the High Gourt order dated 06.05.2029 038.07. 2025, 08.00.2085, 08.10.2028 & 03.14.2025 made hergin and upon hearing the arguments of SRI MEDAPAT] SANTOSH REDDY Advocate for the Petitioner, and of GP FOR MINES AND GEOLOGY Advocate for the Respondents: iA No. 1 OF 2628 IN WP NGO: 14249 OF 2028: Sehwean: Jaiprakash Power Ventures Limited, Having its registered office at Complex of Jaypee Nigrie Super Thermal Power Plant, Tehsil Sara, Nigrie. Singraul, Madhya Pradesh - 488 669 Rep by fis President (F & Alb and Chief Financial Officer Mr. Ram Kurnar Porwal Petitioner (Petitioner in WP 74219 OF 2025 a on the fle of High Cour) -- AND ie oe $e CB BB we a GB gS ei ts we hh i: ty a 4, ay ys "ee wa we ge . ce Pe ee ra) or Soe, art ere a re (Aas 4 -- <3 ood 4 - ne ees eee wee St A von as hove an a a » ye the wz Rice oh fon i se pn ge i; fc ay ne ~~ @ a "ie is te ager yee ye ec ie wn, th P% is foew. on 4 So res fon: aoe ne: on ee 4 ten TR, hae? Sad ¢ ry fd so ws Cond fe crag fe oa os 2 ro ben £3 eed » ae a yee they pan tay z , eee "a ee a op eh a a Sys an ae co s Beg, on ia: See Om @ by & im © BS & pet ct tok 'Ss en no @ 2 FP SB £& 2B EE &B & ff 4 a ra on Lp pom a ae ee i rs ny rare a ay oy pee 2 as re fh, mt af 4 & et na ° 1 od mm we p rey, : we OE J ve sh fesse Pre on 2 a "an, a #7 oe ue 3 taen oe m 3 oe, a aes « to FE & x ir mm Oo GO So mm OB Ce an wn i a oo gs a c an coa e . aan oa ee rs ones a py 3 wee re en ee me th SE ke & fates: wees / ,, ™e where om iy weet en ogee, vot Ct "he Bee ees A ae Es vse cc Gh i + err to be re ee tah 4 pera foe a reed s re tewe a7 QB Ge ks rw " neg % wiped passed rm bys 5s or " cen, G OO © 2 8B & ae wr me BF eB - eg @ oh. re fod be fe E, we mm BO ge 8 ans a dees s - 3 £4 aoe . wane co x on iA Se rs a xfy a a bd ae gon tT te ae LC Be ted geo BoD RB me Bs gece fee nn rn ~ ee fy es by oy rae te Re re feoe | ps a on oe Sar aS Bee 1% Gad coll (een on (S bee fe RE hee 35) la me ee a me ee OD i A oo Ee G & & a aed al Fs 63 a Fags 65 ia As yee G raid * £4 hoo Cd r $t 8 hoo. ed gen ond aie es A yee rt A ugh Suk ' P , oc m 5 «£ ee) th. gy , oe : a i w ra eS br ee oS or $ thant ye ym a) ee ed ge sere, bet fa, a er 'at gene wie aah . nee ry ee 4 ~, Soe as " + 2 Senn, Wh a5) td ped ee aA 2 ba 2 49) "4% 3 Pah 1a 6 gon Te qn "C4 ge Fas . 4 So 6 wh ie a Son Be pe "Ch t a it Mee ee ond 90 aoe g% caer ws ewne 4, o ' ge Ho ene a Bo @ * B GB. @ pe Be 2 oe 7 # & Oo og = Oo ge orn <. ese ert be 0% a as ht hat £3 bedoe " Leoe wanace we el ed Boke ac oes) a Oe ftom, me Bh, ek ye ee os ne a Ly a coe Tomy Bok = "ee one ; ef %, th, vo 2 Sod Le tied Sees aa we ane " tab ar ¢ mrs oye oe a Seow oe uy gm, an ee ce on bd, £3 re fees a *, Sere " seer Sore rae, en . Pere vewee yor Ly Sh coe . xt wl weoeor a card "pee "eens ; tf", ten on g a % # 3 OB i go © 2 9 £2 £ & wy oo ee 4 ie sees aioe ite % ra E ae "od tieod Bes peed en ns a4 po L a oy ee Go ge ke bo £5 EA we ge aie} a} ron ee oe 8 & & & ft te 5 & B ofr @g oh D 23 03 a Se QO wm © wo o § 2 8 Ui me = = we fe wh fea, ge shee cod bene §=0%S a batt ee " bind Gok Poe wad a aa $5 ee ee oe 3 & @ o By & 3 wm 6 agen od " a oS ie Respondents: ¥ LS 4 Oy for ss 3 AS Pac 3 WP NG: 182397 OF 2028: Rehwean: x Mis Venkateswara Bricks, Having iis office of Potharalanka Vilage, Kollur Mandal Bapatlabisirict, Rep by fs 5 prope letor Sana Venkata Krishna Reddy. _ Petitioner "AND 4. The State of Andhra Pradesh, Rep. by is Fringigal Secretary, Department of Industties and Mines, Gecrelarlat Bullings, Velagaoud), Amaravath. ~ The District Mines and Geology Officer, Bapatla, Bapatia Disth as The Tahasiidar, Kolluru Mandal Bapatia District, a. MEspandeanys Petition under Articia 228 of the Constitution of India is fled praying inal n the circurnstances stated in the affidavit fled therewith, the High Court may be pleased to issue @ writ or order-or direction with more partioularly in ihe nature of WRIT OF MANDAMUS 'declaring the action of the Respondent! authorities in issuing Demand Notice vide Notice . 2592-4/Bricka/20e5 dated 23.08.2028 by duly confirming the Show Cause Natice vide Notice . 2532- 4/Bricks/2035 dated 28.03.2025 as legal, unconstitutional, withoul jurisdcilion as well as authoritly and consequently set aside the Demand Notice vice Notice . 3532-4/Gricks/2025 dated 23.05.2025 and the Shaw Cause Notice vide Notice . 3592- 4/Bricks/2028 dated 28.09.2025 as per the law jai? dawn the High Court in WP 8358 of 2020, WP 12334 of 2027) IA NO: 1 OF 2025 Petition under Section 151 of CPC is Hed praying thal in ihe circumstances slated in the affidavit fled in support of the pelifion, the High Court may be pleased fo suspend the operation of Demand Notice vide Notice > 3932.4/Rricks/2025 dated 25.05.2085 and the Show Cause Notice vide Notice > 35932-4/Bricks/Z085 dated 28.00.2025, Pending disposal oF WP 15297 of 2025, on the fle of the High Cour: om ae : p Se hy 5 r$] $ L we 2 YB & B Oh ¢ nn anes: gOS ys Bn, a eet 8 nn rc ge 1S sgt wee es ge wy 5: , 33 0 , Ge oe Pros BF. wo OY ' BS rd a 'es a ei an na cs fey a8 : q k saad Fone neee soon eve beet = aS a my Oe es ws a Be, i cen om a irae "% a ie wt, § , ease Esest %, ih . t 5 eo oS 8 ee & bh - & @ YEG @& ® - Son . ~ oA % o. Y 4 "op, nt, Sen x6 ¥ ran en a TE aoa & - bee * gO % 7 in Og mess Jane 5 tie 7 » ove ~ $ ; me Se if _ eee en peel bathe eS ve , seh 3 we B © a 5s i cp * ~ b & BO ow wees $304 ones ae soe as ort ie pad * Seen Cp iA Dg me ie Be i © 2 & we MS Sadirw Oy ing reat "a as ent {Ky motes aaa . ra fi A oe ge ke OE be 2 es rr can o , Se ing ir v odes 4, Apodt ws teed. het 7 Cs we, a 5 ee "fy " eg Gi bed Le poo hee Po Mren Sexe "we cierd . ; % . cnet " tee 3 4 ook ee ee eee OU wh. Th 2 OM ge by £ fe ee BS a & So: & ¢ ae we fk how i. on | He Pa die we 'Be Ge ok w oe "ieee agree pat os saeee. mn 'me Sooo thd ae gen ae hed 'a Cs cae "ap "eee LS 283 oy - ys ¥ 7% Son es "4 "* es 3 ° pee A aes bene es %. A Es bebed Fad capes Faas wh es we pe mw Eo g o %, a a 6 Bo me Ee O est sant 07 os : ee eee io ee ws , oo beet A sngey ye oa So 103 be oy Be Won vn 33 wa Ty whee od ° "9%, 5 wae @ co) oe vA a % neey nad % %3 C3 wn £3 ; ef "oS ow a ay fn oy me wil weg A wy oe » te nt 4 " en ie 4 " Zz , ear f ; . 4 KS , 4. tea vt ees Sone ss mas Breed i hem eet . "es * eee ah fetee aed Pe Seven. Lt . re] wane "4 Hy ae vas 4 aR ; nee ans: Go gt rn a ire | thi ay oh a ae Me ae eo a é £5 526 ES g eS £ o % oo ES Bs A Ete ne Son te voce eed % Ga ms Fond ie yan B «mm ¢ 43 eRe fog me Y tm oe Me oo +4 " oo Mean eg oy a es af a) Mire ' 3 wee) a ee 33) ge me a $ wenn 4 ¢ vo [4% . * geuk peees sale Ee 4 fete tk. OH % 3 i a Ws mee gy a fe re es go ZF Gg r & ED fp ie Soe 2 ge , eo ee ge oe ge Ry Fa Loa L5 wot ae ee A x ad pos Paoay es a ; ys) _ ; Nees veers 4% oo ' poeeed ¥ ; aw ff yor Wy / we ane Gots =e py BD oom ns a a a Ow 2 bead cS pees ay aM h 7 % %, S ewes 7 we 4g Oo » al od a re Z mn oe ee ® on "C SE a mS w eA a) a5 wy os am " 4 e, "s me SOB On E a f ae Go DB es Fase es x eB , od nrc "5 ee Bs a i he fe on, EB a tLe fe thee gat % &%, "d bere. ep Pes 3 Be ar as wel 3 "s ~ wd i afthout juris AVE As aas 4 SOS5 are of x 4 whe wee IA NG: TOF 2625 RPeiitian under Section 157 CPC praying that in the circumstances slated in the afidavil fled In support of the petition, the High Courl may be leased to suspend the operation of Demand Notice vide Notice | 3532- 3ricks/eO25 dated 29.05.2025 and the Show Cause Notice vide Notic S532-3/Bricke/2025 dated 28.03.2025, Pending dismosal of WP 15326 of =BOS8, on the Ne of the High Court. The petifion caming on for hearing, upon perusing the Petition and the affidavit fled in support thereof and the order of the High Court dated 20.08.2026, 06.10. 2025, 08.77.2025, 17.14.2025, 112.2025 & O3.02 20868 made herein and upon hearing the arqurnents of Sri N Srihari, Advocate for the Petiioner, GP for Mines and Geology for the Respondent Nos.1 & 2 and of GP for Revenue for the respondent No.3: WP NO: 153232 OF 2085: Between: Mis Sn Venkateswara Swarny Gricks, Having its ofice al Potharalanka Sivary, Tippaia Katia Vilage, Kofluru Mandal, Banatla District, Rep by iis crogrietor sana Pararndhama Reddy. _Pettoner AND 1, The Stats of Andhra Pradesh, Rep. by iis Principal Secretary, Oepariment of Industries and Mines, Secretariat Bulldings, Velagapudi, Amearavaihi. Bes The istrict Mines and Geology CMficer, Banatla, Bapatia District. The Tahasikiar, Koluru Mandal Banatia District. 5d . Respondents Pelion under Article 228 af the Constitufion of India is fled praying that in the clrourristances stated in the affidavit fled therewith, the High Courl may be pleased io issue a writ or order or direction with more pariicularly in the tan AARS use Notice PS gv - and the Shaw 5 eo at ak "y STey rt Ratt : x ~ an ¢ wy es aan oN + Ry queniy sel aside the Demand Notices vi ™ IAMUS de te S N Or MAN & Me Patdion urder Ne * curistanices sf 2 wt iA NO: TOF 2088: yey ev ties. Rach SA ae H My . eetiionar amesn Reddy Naga x vert, F oy PUT} ~ x ; AND Sede Q fe iy, OVO. . ¥, eye ; © x or if V7O92 OF 2G28 . « oy - Fy BS coHTnHng Shan OS 7Q.20 oy - p hy sy ~~ SR, ; 3 x, ; > WP NO Gebhweean 1. The State of Andhra Rradesh, Represented by the Principal oecretary, Vines and Gedlogy Department, AP Secretariat, Velagagadi, Guntur District, AP ¢, The Commissioner and Director of Mines and Geology, Department of Mines and Geology, Anjaneya Towers, D.No.7-104, 8-Block, 5° and g® Floors, brahimpatinam, Vieyawada-521456. Andhra Pradesh. 2. The District Mines anc ae C¥ficer, Sr Depariment of Mines and Gealogy, e, SPSR Nellore District, Andhra Pradesh . Respondents Petition under Article 228 of the Consitution of india praying thal in the clroumsfences stated in the affidavit { Hed therewith, the High Court may Be seased to issue direction or Order more in the nature of Writ of Mandamus, holding the Dernand Notice No. 4907AA2/1996 dated 20-06-2024 Issued by the respondent Le., District Mines and Geology Officer, Nelore arbitrary, Hegel, in vielation af Prir nciptes of Natural Justice and violative of Aricie 14 and (SUM) of the Corsfitution of India and to conseduently set-aside the Demand Notice No 4207/M2/1998 dated 20-06-2024 IA NG: 1 OF 2025 Petition under Section iS¢ of CFC is filed praying that in the circumstances stated in the affidavil Med in support of the pelition, the High Court may be pleased fo suspend the Demand Nollce No. 4207/M2/1998 dated 20-08-2024 issued by the 3° respondent herein Le., District Mines anc Geology Officer, Nellore, Pending disposal of WP 17092 of 2025, on the He of the High Court The Petiiion coming on for hearing, upan perusing the Fetifion and the atidavit fed | in support thereat and the order of the High Court cated VO.07 20425, 06.10. 2025, 03.47. 2026, 474172028, 10.72.2025 & 03.02 2026 on ee bee Ay, ney, ens Seat ad ee ay i 07 ion, ot ne he 3 ae ihe ce re $4 eo fee ech o Ee ben, sed hen abo 44 ey fees wo th eS ten ee & - faa 'ey oA a i ee on in weeny, "cee ih} PP ao 4D SS vane 08 ug ee Se ene ed } end g. te a $i, bet a2 fe ke a i ge eo oes 4 Ph nn aco be £ y ' ey ny as - pec . fove rad t oe sad g a ve, SF ae awed ecw £3 aes ana on Mi, EE wn GS " Eh rn oo at tre Mo Oe oo a te rae twee Pe py wi : ad fo Ms hoon aS: 95 A Sane " Be ee fs we tS EO hate eg, a bee "C4 A 5 re s ye oe 3 rr 2 beet tp 3 5 4 of. As when % ns - way awe te F Lh ip & be oo < ry a mC a an a) te ae rea ai "Ts fated Gi es) mE e 2 we 4g a & ®& yt a gy bees yoone pied to, ee an 7 "eo Sees : " i . Mf . ge! ag Uh. by tS A co Ch ges Se, wn oon Poo "td wooo, ie gas Be . fe -- pn a wy on Ea Seew om mT "%. une we ge i 62 a a ye Moy Ard) tM aE Ar re & Fs y Mstriot, Ardhre Prad a 4 ae a my z 3 oe X. "ee fooe : oo mE eaten Oo ay e Sas eo rr? rs ty za $ att J febee Boor ° we s "S% tty ti xn yn Ay ih a ah i vw a awk Mp 6G ee Sen nr Ais r a) p ¢ a te "% pee wo HLL in, ete eo hte on 3 ke 3 te yen py, We wie A Fong Fi Lat o coy " rs] a £84, P f 4 inn WE '£4 oo #5 Sheen Sd ryes Ln. "ht ry od 6G tc pha fom ard : in oe) Pacd 663 beben en ke ue he hh Of et ff BS od, eee 5) ae. oa foce wolle or on a ex, eee EG fe "fe me & Gwe S os fae C3 See, ' rh an we , ese gt a hone rea woe a wee en, tooth Niger t ad wh 6% co) eee 4 Pur vt apes Se bere 4 ae wren cued x ts th we - gry he, ngren ohooh poe . So Soe Seua sheet wee soot wy By . oh £5 oe OS iS. i & we a Live Ys ~ ee het tends soe % pecn SS i 4 eo 2 a . heb a eu: 3 a ned ce 8 EE % Po & we Es op % Ae OLS we aes ra a £5 Bp ee seed , . i yon , bh. " ged nn ad ra a nr ca ef By oe @ & be wf & wy & oo tou ££ gg sf Beas sore 2 hens te nN, : any = 8 oy g & a an an th. 2 ay) Love og? a he on tee on A ae td wey ot et a Soe te Fore heat i a an Lh theo. "op i s = chafead i \ z 0 Sy Oe sued by N ~ % & < oR 7 @ No. 1982/Mi2 2 es. ay a G m end the Dernarcd Ne yipes FS g 2 : Fe t F a 4 t at t al, in vio! aC x Pat clroumetanc 1 OF 2028 Fetition under ~~ . e ding the demand Respondean ry ; Pe oun may bs iA NO PHS ne eo a x, * 20-08-2024 issued by the 3° re spondent herein Le.. District Mines & Geology Officer, Nellore, Pending dispasal of | WP 17093 of 2025, on the fle of the High ceed, The Petition coming on for hearing, upon perusing the Petition and the affidavit Med in support thereof and the order of the High Court dated 1.07 2028, 06.10.2025, 03.11.2025, 17.11.2025, 10.42.2028 & 03.02.2026 made herein anc upon hearing the arguments of SRI T SREEDHAR Advocate far the Pelifioner, and of GP FOR MINES AND GEOLOGY, for the Respondents: WP NO: 17406 OF 2028: Between: Gang! Reddy Amarnath mney. Sia. Jaya Rami Reddy, Aged $1 years, R'o Mat Natit, 1 Floor, Dishan Classic Apartment, Ramesh Reddy Nagar. roatekhanpela, Dargamitta, Nelore-524003, Andhra Pradesh. : . Petitioner AND 1. The State of Andhra Pradesh, Represented by the Principal Secretary, Mines and Geology Department, AP Secretariat, Velagapadi, Guntur District, AP The Comrussianer and Director of Mines and Geology, Department of N Mines and Geology, Anjaneya Towers, D.No.7-104, B-Block, 5" and Sth Floors. hbrahimpainam, Viayawada-521456. Andhra Pradesh. 3. The District Mines anc Geology Officer, Department of Mines anc Geology, Nellore, SPSR Nellore District, Andhra Pradesh _Respondents Patition under Article 228 of the Constitution of india praying that in the circumstances staied in the affidavit fled therewith, the High Court may be pleased {6 iasue direction or Order more | in the nature af Wit of Mandarnus, holding the Demand Notice No. APIQIMMORS dated 20-08-2024 issued by the ard respondent Le. District Mines and Geology Officer, Neflore as arbitrary, iHegal, in violation of Princigies of Natural Justice and Windative of Ariigie 14 and Taig) af the Constitution of Incia and fo consequently set-aside the Demand Notice No. TP 1S/M/t 888 dated 2045-2024. IANO: 1 OF 2025 Petition under Secfon 57 af CPC is filed yoraving that in the ¥ a MS , croumsiances stated In the afflavi Med in support of the peflion, the High Court may be pleased fo suspend the Demand Notice No. 17 1S/M/1S88 dated 20-08-2024 issued by the 3° respondent hersin Le. District Mines & Geology Officer, Neliore, pending disnosal of WR int OG of 2025, an the fils of the High Court. The Petition coming on far hearing, upon perusing the Petition and the af davil fled in support thereof ard the order of the High Court dated made herein and upon hearing the arguments of SRI T SREEDHAR Advocate pw ie7 "heb ei am, pedee ere a eet ess ee bee me! FF Se z it v6: fer the Petitioner, and of Respondents: WP NO: 37871 OF 2038: Sehween: Nis Jaiprakash Power Ventures Limitect., Having Hs registered office af Camplex of Jaypee Nigrie Super Thermal Power Plant, Tehsil Sara, Niorie, Singraull, Madhya Pradesh -~ 486 S68 Rep by Hs President (F and A} and Ghief Financial Officer Mr. Rarn Kumar Forwal .Pethoner AND . The State of Andhra Pradesh, Rep. by is Principal Secretary Mines and alogy Deparment AP. Secretariat, Velagapuci Amaravatl, Guntur District 2. ite Gomrrussioner and Director of Mines and Geology, ibrahimosinam, Vilayawada, NTR District Andhra Fradesh - 621456 ean 1D 3. The District Mines and Geology Officer, Plot No. 3, 2° Main, Industrial Estate, Puttur Road, Chittnor District, 517004 Andhra Pradesh The Collector and District Magistrate, Vivekananda Bhavan, Vellore Road, Chittoor District Andhra Pradesh - 577004 fe he : . Respondents Retition under Article 220 of ihe Constitution of India praying that in the circumstances stated in the affidavit fled therewith, the High Court may be mMeased fo issue a writ, order, or direction, particularly in the nature of a writ of Mandamus, declaring Demand Notice No. 1SSa/DLSC-OTR/2024-2, dated 16 September 20S issued by Respondent No. 3, the District Mines and Geology Officer, Chitfoor District, as lacking power or authority and in violation of the Mines and Minerals (Development and Regulation) Act, 1957, the A.P. Minor Mineral Concessinn Rujes, 1266, and the ferms and conditions of the Lease Agreement dated 3 May 2021, in violation of the Principles of Natural Justice, and consequently set aside the impugned Demand Notice. iA NO: 1 OF 2025 Petition under Section {51 of CPC is fled praying thal in the croumptances stated in the affidavit filed in support of the petition, the High Court may be oleased to grant a stay on all further proceedings reialed to Demand Notice No. 1S88Q/OLSC- CTR/2024-2, dated 18 September 2025, issued by Respondent No. 3, the District Mines and Geology Officer, Chittoor Cistrict, Pending disposal of WP 27571 af 2025, on the file of the High Court. The Petition coming on for hearing, upon perusing the Peiifion and the affidavit Med in support thereof and the order of the High Court dated 09.10.2085, 17.14.2028 16.12.2085 & 86.02.2086 made herein and upon hearing the argurnents of SRI C SUMON Advocate for the Petitioner, and o GP FOR MINES AND GEOLOGY, for the Respondents: Hh, WP NG: 27667 OF 20288: Sehyveen: Wis. Frathima infrastructure Lid., A sormpany registered under fhe No Ud dS S00 TO TSS 1 RLODTSSo8 Address at Boor Noddj-t4da, 4* Vilayawacda - 520010, Andhra Pra des h, Registered Office at Flot No. 213, Road Not, Fim Nagar, Jubilee Hills, Hyderabad ~ 500086. Rex. by Hs Authorised Signatory, Vice President P_LAn! Kumar, Fettionar AND }. The State of Andhra Fracesh, Rar iis Principal Secretary Mines and Geology Department A.P. Seerestarial, Velagaoudi, Amaravall, Guntur Liistrict 2. The Commissioner & Director of Min | s and Geology, lbrahimpatnan, Viayawada, N NTR Distict - S21 488, Andhra Pradesh. a. The District Mines & Geningy Officer, Ohittoer, Chittoor Distric 4. The Collector and District Magistrate, Chittear, Chittoor District Respondanis Fettion under Article 226 of the Constitution of Incla praying that in the circumstances stated in the affidavit fled therewith, the High Court may be pisased to issue & writ, order or direction more a ry ane in the nature of tT dated 18.08.2025 issued by the Distric{ Min ms and Geology Officer, Chittoor, Chiteer Disiricithe Respondent No.g herein as iNegal, irregular, arbitrary unjust without any power or authoriy and in violation of the pravisions of Mines and Mineral We velonment and Regulation} Aci IS57 and the AP. Mir jor Mineral Cancession ass. TQSs read with the terms and canditions of ine Lease Agreement dLO05.12.2023 and Lease Deed dated 08-12-2023 and fo set aside the same & sere weed peed. JA NO. T OF 2025 Petition under Section 191. CPC is fed praying that in the circurmstances stated in the grounds fled In suppart of the petition, the High Court may be pleased fo grant stay of all further proceedings pursuant io the Demand Notice No 1S8SQ/DLSC-CTR/2024-1 dated 18.09.2025 issued by the (Netriot Mines and Geolagy Officer, Chitioor, Chittoar Disiniaifthe Ressondent No.3 herein, Pending disposal of WP 27687 of 2025, on the fe of ny fee High Court eae The petiion coming oan for hearing, upon perusing the Pedition and the affidavii Hed In support inereof and the order of the High Gourl dated OS. 10.2028, TFT E2025, 10.42.2025 & 03.02.9026 made herein and upon hearing the arguments of Si VarreyVentakaia Nagavishnu Teja, Advacate for fhe Petitioner, learned GP for Mines & Geology for the Respondent Nas.7 to WP NO: 27877 OF 2028: Sehyveen: Mis Prathime infrastructure Ltd., A company regisiered under the £m os ro) eh AG wo od {8 fore coe 53) oh ss) cot CoOTINaHes Act, TOSS, No U4S800TGISSTPLOO1ASS9 Address at Door No 40-1-144A, 4° Fleer, MG Road, Beside Chandana Grand, Srindavan Colony, Viayawada - 820040, Andhra Pradesh, Registered Office al Plat Ne: 273, Road Nov, Fam Nagar, "Jubilee Hills, Hyderabad - 500098. Rep. by Hs Authorized Signatory, Vice President P Ani Kumar. Rettioner AND 1, The State of Andhra Pradesh, Rep. by its Principal Secretary, Mines and Geology Department, A.P. Secretariat, Velagapudl, Amaravall, Guntur District 2. The Cammissioner and Director of Mines and Geology, Ibrahimpatnam, Vilayawada, NTR District - set 458, Andhra Pradesh. oo wth th to me Le Oe t Gh tw a re sa Sa oR 9 6 Yo co So By ge ee Pog ~ no oe oe mB i 633 oS, oe es . " : cohen, *, é . toon Mra, Ye pat sooo P : "ert 4 % BB © Gh bn Fee me La ae 2 rn © we ; os tn nt ro ye 'ad ke FB FE Pe PR ge Ge i & & & € B&B © a an; ed 6 ow 2 © Bo E te oe IP n., ; eens a baoe 4 - ify "g Sock i Gof 2 &@ ¢ hE = 2 me w we eo a ao a os Ss Oe Cr Sans ae? ee ie ro Sone as i + rn ee 7 "ey BR ee we BR OE ees ns = ow OSS Oe gy OD Be ge ae as " we oe we : os % 6 3 TE Ob oh ¢ oan boon ye race ao) rest "e% nd ay ~s none "ie x ae = Boggy ¥ is age aa fee " ran ey oo at LP ra ny, $97 es ot 433 boo . ate fee LD rah toweg Bere gpg tr rt a 6S ' #3 >, " th 63 . yn & in ve aun OE mx Soe ae a yee iy 5 ras me ree Px / Fe oanee 3 s$ Fees wo my rapes, j het { tO wh ar i nr ae oe aes ; m me EG B fe Z£ yon Von ted pe £% et nek ih ; is 5 ; £% . bee a eo ty bees ' ben id : Fad fd ifs en ba ca om tes cs) Ae a a ne; re re 6p mm gi Oe BB mt 5 ae 4 ised ra Mery 3 pa é '3 Voge j * " Le a FE fe an aed i cae cM te ' yore Kee 1 Bapee ee . te, C55 oleh " saaees we Wi $3 or, See oes vad thee 3 ies (ek fie ome gy oh. bd er Mae Me ny : oo ws eae EX m, C3 aA 2% ap pe a pe 2 Soe 5 gn heen bin, i Ay sel on 2 i 4, - WA AD t. a 193 es, yon roeee he feet we " oe a ge gees fect . re £43 ih ce ny a an; a Or, a A ce tr anny ae co sq om peened Pon '4% anne Scene! i ast we 7 w . ry oat a tit poe ue a e~ ae , od ras ogres bar. bd tLe, , . nape an 3 Sooo a ist i a i Lr fe nn Es) sheet asd veeee ol ree Sone gaee L ite "ao cH 85 oi & «6 1 BB ess a nn a uf lla os} ee Ie we tsp « a ee LA Ga of % e, ee £f t" yee vgs we ay tee ae on ink we [ae C3 Seow ee: "ees as fee aeed one Oy 'et So ae ae a4) ne Ea 2 va lee ¢ Lo ae we re woe £83 a Pe egy ee, bs Gy ig OE ery € O He Ge af £3 ve ce eS ot, GG ts wie cy CR be ee " 3 nite me i ; A 4 ' , A CH we eg nee . eel a ee OD es ES gen a oa % 5% 'ewe CS " 3 Mot 'net, sted 'no a ge cae, ne: 3 86 Ee & = 2 SH Bom £. we Be yp & S f & a S my ww 8 & 8 2 . & ® rat an oS gg & te were Jud baw ee, - te ee Kipie Sewn tapes, , is * "ok we ee @ & BE ae Oe @ ge 'oe OP ee how ae ana ca Se sa a a a oc a a a a 7 a ae fon fw hb "= a oS .- 6 6B & © fF Jiao @ & Sw Be ,& ey Bee 2S B fs Co fi st @ 84 ge Ow aot és C3 a an ad ° TA re pre' pesos re) a 4 50 3 i od a 12 ns ns a en a a aoe ef me 3 HE nn ae ons ve oe FE oath and upon e a, Advocate Tels vt. Fehsi Sara, tar a: ¢ er FR ai Pow ta Nagavishinu » raed xh & arm ak 3 " yf OM aypee Nigne Super ~~ mS > ~~ > SOT18 OF £028: Satween a x ° x Camplex of J hearing the argue: WP NO : Niarie, Singraut, Madhya Pradesh - 486 S09 Rep by iis President (FSA) and Chief Financial Officer Mr. Rar Kumar Porwal Feiitioner AND 1. The State of Andhra Pradesh, Rep. by its Principal Secretary Mines and District s. The Gormmissioner & Director of Mines Geology, lbrahimpatnam, Geology Departmant AP. Secretariat, Velagapudi Amaravall, Gurtur Vilayawada, NTR Cistrict Andhra Pradesh - 521456 3. The District Mines and Geology Officer, D No. 38/106 -A-4, Firs{ Floor, Oonosite Government Decree Colleges Chittcor Road, Syamalavaripall, | Rayachaty ~ 615288, Annarrnayya District Andhra Pradesh 4 The Collector and District Magistrate, Distric! Collector Office, Rayachol, Annanigyya District, Masapet, Andhra Pradesh - STaayo S Respondents Petition under Article 226 of the Canetiution of India praying that in the circumstances stated in the affidavit fled therewlih, the High Court may be pleased issue a writ, order, or direction, partic ularly in the nature of a wri of Mandarnius, declaring Demand Notice No. 1S28/APS ACS025-1, dated 25 Oetober 2025 issued by Respendent No. 2, the [Hstrict Minas and Geology Officer, Anmamayya Oistricl, as lacking power or aulhority and in violation of the Mines and Minerals (Develo opment Regulation) Act, 1957, ihe A.R. Mimor Mineral Concession Rules, 1965, and the terms and conditions of Ihe Lease Agreement dated 3 May 2021, in violation of the Principles of Natural Justice and consequently set aside the impugned Demand Notice IA NO: TOF 2025 7 Petition under Section 781 CPC is fled praying that in the cicumstances stated In the grounds fled In support of the pelition, the High Court may be pleased to grant a stay on all further proceedings related fo Dernand Notice No. 1S2S/APSAC/2025-1, dated 25 October 2025, issued + ES ne Fi tft 33] ed heer 4 4% segeny sees steed. ween Bee iw " " " *" " ees ty, ES a a) od % Bm © we Gee aS Ses ed hee eee a : : f Son Sie a sons 497 weed tae its re fs ite peo on ee GD be ue Ga fie x on ee = res) ee a 6 td An, an san cs fs co i iy a od e me ewe oe eee GB oo ei Sh. he on. 5 % Sed ie a < a cn . a as oe Kath, we. at3 ae £4. rae a on Seon, ves Aa ne. Pan ewes wn 3 vend er eer aa od 6 dp. o BE a. ye ee oa we se my, 8 S ao Po fe ge OR . wo ke nr: a © me Een = of Lod a # oe "ee, oo oe Fs $4 an hod tn, ees Lh, oF gh ag tas peoe cea dows 7 owe Cy 33 AS iG ee peat. a $3 epee ngree ". - 4 4 2 4 k thd 7 i ake 4 fey ee ree ae Jeee 2 , 4 "4 i ~ 6h tt . Fees as a oy poet A £e Sate z * Seow non Loe gen * a7 57 poral oe Reo 'te oe as bbe "3 4 f of a Bp bene 4 pon % Ser 4 Sree ae "eres we. " LP eed Seer z CS wa $ ® B&B Bw FR tb as > rs ine m & ry i § oe cs eee ¢ we hoot is oe si Qa a eae me nn ees aot % ; % sive ss sexes a nt os ae ae eed % pn a ne? 4 Fa % fees £3 otege ae £43 " Z 6 ¢ 3 3 ee : [tn OP oes 7 Os nanon 3 oe es fy a fo, Sb Om mo we, x foe oe % £B ey aa C3 i es ns oo ee es a ee 90 hee ' rs ; oy ane f Mn ) go Ee woe Sie crs a By] 0] ' nn <a eS tne ; Bs a wer rere % os) free iB wipe w pune tren, sane. yen "ee Ae Soe aes i egy OS ay Saad ae A 5 fe "> wt fy Se re Oe "Gm gS a aw am Fo ae Be mB ye Be OB oe BR OE mee ke bin 8G «a MN Oo & & fh Ss Ge ge 4 rs fo sy Gy em Fa com eee eee "Kee fe ta "tB £5 ch ft - 5 ne Ace ; : "e ; ab a ned a, a Sn LA 4 oy : "ee oh. ree Co oS egg orem seeds saree. M £% t ieeeet fer. » nr ks "5 43 het cadens Cd bs one ay as Wh raves coed £ ws ps "i as a ore Foren oe '3 ay a At ee tee whee Pag! whet eel te vas gee booed whee a 7 neha ns") ie 3 : ib Te ie ~, "a a eee EE whee L% yee Se on a er om van fete £ ne f fry P om ¢ 4 ay ~ Se res ass a a Ea we 7a val ti ch. Ch oo ES "2 & i 03 pheed a See antl opr gery as a as ee , fe ee 165 wine as a Hoe 4 % ¢ sere a oO hy nos oS 63 bee if aed took res 1p, ci Mena, wat ke gre a 3 ¢3 re £4 : 73 won 'te i' teat uy oh. ify ee eI Ee 4 on wo be: S oh. 4 a a en ee Fe Be wa © ya BY Sd rn a a a "4 ; a an oa ane) po ee ed a3 me ae en SS Chore mice Pu, Wi baeh ad Sexe is 4% on, one vores a we od hee re 6 pre. 4 bade Pe Ly 'eten a7 wt corer abg wm m 0 Ge ne) mi, GR ee Ch. od on a oa a 1 nn?) me ke a os i: a ans a "A *% ge ™ a f hone , is a oe Sh t YY, 4 heed . a reead Re a th, sf Soe, 4 wn 4 A Soar bese eid a 4 Mee aod ; % ww © ee td rs) Ba eG ws a BE a ee me fe an a > ae we fh we few a ts om, fi (Shen ma ne (se KS ao 3 ye bon ae jon cy go hr ' ss fg fee ha 'sg , fe gt 'eo a + ee sh ay the ~ a ms £ Fn ar a we ene a OE Sia > ps "4 ae £% be La rate ae et pon age 3 Fes] . te ye oa oe, toe, vee nah ad i oo nT? , an oe nb 8 sof SG sane Soe a ' eed LSA A wa 43 et bene soos br y Cs ¢ wS a % 0 hee ke ti ats Ess Ve "ery Eb yaa ee es ats bade ; ig vie heed ne ' ae ts of i Fae aa a Oe 6B 5 "4% ; GB co gor Save 3 % oe ny ge £4 ry a as Seed Lo ve OSs ad : ee rs a wn, . ie is E ee F £ ra al 4 ALS te Od ad aye "<E in an an ©, t f : 4 ie we GS ge Fea S we eS & © & uf 8 IN, Advoc On, AN i No Sy i, Madhya Frades BOTT? OF 2025 omolex of Jaynes The Corynissione eS) & 3 *s phot . fy 6 " es a "ye, < ie i. eB og BA 2 a 25 & & »@ 6 % bere hee vere . % bone eee iF hs " r eer fae ? we eiped ee a Dey PO te a hy ee 2 oe B&O = ae a fe Ba, fk, a ke Fe ei G ff & & FA 2 © nD 3 Oo Fn & wn 8 Fe him em & rn > er ane 1 ns m ool ees i bo 4 FO ey 3 ry jon EY pe a es te 4 oe we a . in om 3 } a Tas bes isd z Me ne we nn? bebe ce ane we ~ @ 2 yy & me ~- ts £2 oe & bee Ei rf pam . 5 oft we neers rik ™, , % ; * ee ron Be ty = oe we ER o Gd wy --f one : ay z cae ' wey ne hod ade eeee Soke Shene 4 ae BG Ee 8 BS 6 th OS . Respondents Petition under Articde S26 of the Constitution of India is ed praying fhat in the circumstances stated In the affidavit flied therewith, the High Court may be pleased issue a writ order, or direction, particularly in the nature of a writ o ¥ Mandamus, declaring Demand Notice No. 1228/APSAC/Sumerunipallys025, ee "% dated 25 Ootober 2025 issued by Respondent No. 3, the District Mines and Geology Officer, Annarnayya Disiric!, as lacking power or autharily and in violafign of the Mines and Minerals (Development and Ragulatian) Act, 185%, the AF. Minor Mineral Concession Rules, 1980, and the terms and candifinns x of the Lease Agreement dated 3 May 2027, in violation of the Principles ay Natural Justice, anc consequently sef aside the impugned Demand Not iA NO: 7 OF 2028 Petition under Section 757 CPC i fled praying thal in the crournstances stated in the affidavit fled in support of the peiition, the High Court miay be pleased to grant @ stay on all further proceedings related ta Deriand Notice No. 1228) APSAC/Kumar wmipall/2025, dated 25 October 2025, issued by Respondent No. 3, the Distinct 'Mines and Geology Officer, "eet Annamayya District pending dispasal of the above writ petition. His alse grayed that this Hon'ble Court may pass such orders as if may consider appropriais, as the Petiioner has a strong prima facie case, balance of convenience lies in favour of the Petific mer and against the Respondents, and the Pelltioner will suffer irreparable injury f the impugned Demand Notices is not sfayed., Pending disposal of WP S011 of 2025, an the Ne of the High Gout. The peiition coming on for hearing, upon perusing the Fetition and ihe affidavit fled in suppart thereof and the order of the High Court order dated OS.17 2025 & 08.02.2025 made herein and upan hearing the arguments of SR] C SUMON Advocate for the Petitioner, GF FOR MINES AND G SLOG Y for the Respondent Nos 7 to 4; "ES Y seheee £87 2 os: x g "a "hee! Fewy ge ' At n Siper. " "peng ee. eee .% on ne i aS ro e% is pal ee seen ae " a5 th ered Lh Seced ba Pe Seen e a Pave Co ee Oh Fad vate AL £3 he oe Sen nn A napen syed 5 ee. peor, $5 gon See of an, 3 % nn ene Qe ¢ f 3 é oe rs mo YS 3 'oe ; Sew Lb * Ee a ms rron oat TH x eet gn oes oboe, Pes gen aad EE eo . wee Ee & me Ge % aa 0, reas & ne sae ye, > pe ES Lhe @ 2 & ee " ii oe tee x é sterad of ER a _ ibrahirnpatinam, ee ia} ~ reqi & hifiear Road, Syarmalavarinall, * ; we ad ay ok rail we, few : oo 'rtd ome fone oe wines be vos seca = agen tt. on no a fee on aed ont Cp owe YY eos t a ee, 0 CO) ras ' ; Le ae 4) an . Ke - ss cso 9 es eo pa Srshor "h £4 ho eee ran) in he a i 6 ee ~ & & mB & 8 wy ZB ge 3 aft _ yf, 74 at bon ase) 6 ot cape, cover, a aos a a ae ZB & A BOS 3 @ & io rn ar rr a ae mR ea we rn <n Sonn re yn re es ts 7 het eo chee? 13° 194 tft Rerer 5d. aos : . Es} , ie if $ a % aes : ee or kee ge oS Be feee oa Shon ne eee ra c+) oa fen Hl v 4 het et ; YEE Seat ode oS eet yer 'ead "th, ripe Book tft res aaaad yer fet te here wha ¥ % ty, - oe, ¢ £4 o% " "4 nn ans 7 ie yen it ns a) a ty £t ip . gem £3 hoo be mm "Ee wn hee LE5 7 a iy WS a aed ras £% Khor an ed a howe 'ee dead, porn a we OL tie the be REO 6 3 664 CT Gs fh ag fone CA ae ae Oh ae eo 3 Ob ge ~ BE & Sone see £3 ove. _ fey, vagnee ° Pa ay *. eee See. grrr a £% 88 wed 7 ate 4 Seve " . iden a " Dhaaad " 7 vray ws Pa J ram a6 J apes t«} 7 a ' me oe fe IL bbe % EE GB . 6 6 BBE ve 4 fe ~ trot 82 ge Seve nee saw Wn ty 6) "ES S$ o wn 5 B® B x os 6 CFR @€ €S Go BP BER OB & i "> Se & # e a & 2 om # ~ B i i ee ee a nn nn Gf bh eS wo, @ en th i a Ge Ee HO, nn a ie iB if 'ee Bo me Be 6 8 £s Ke 3 ay : ry £5) wo howe oh aes res] oS ras bee. % reve pet fo took ec os o Os tie Co ee ae vues » 4 ras u ae wy 3 Te Sm. § &£ & @ & SB | re oD we & eo re wery % Fas ved ard Jue rd aon "84 7 fn bees ae. iz ee nent ann Me 2 SS th @ oh ¢ rn 3 ee Oe p foes ey ty Se 4 ik og se, ht ws rae mre SH oe 4 oe @ 2 » & & BB m ww os Og "Cp ER ow LD it rn a nr ar a ~ Db Shy gee ye fe i nn anes ei fe whoo i nr a rn Bk im i MY 4, re se Pea Pod fn : re, S57 $3 . . 4 : ted Wh Ss oe " ted Od <i eng oh &E it eo ea $46 vi we" yo Gee treet 7% $3 ieee tw on aSoos, we ey ee & wet ry eg th 83 ge ome t we a ie OY, dp aA te. ed le, ES KD of SS he terms and condition & 4 > . TOF 2028 < * violation of ihe Mines and Minerais (Develooment and Reguilath of the Leases Agreement dak iA NO is Hed praying that in) the Pattion under Section tS? CRG High Court mey be olsased may be grant a stay on all further proceedings related to Demand Notice No. T3S8/APSAC/Mandapally/20e5, dated 25 Qctober 2025, igsued by Respondent No.g, the District Mines and Geolagy Officer, Anmamayya District, pending disposal of the above writ petition. f is o prayed that this Hon'ble Court may pass such orders as Hf may consider aporopriate, as the Pelifioner has a sirong prima facie case, balance of converience fies in favour of the Pefitioner and agains! he Respondents, and the Patitioner wil suffer hreparable Injury if the lmpugned Demand Notice is not slayed, pending disposal of WP.No.QO1St of 2025, on ihe Me of ihe High Court. The petition coming on for hearing, upon perusing the Felton and the affidavit fled in support thereof and the order of the High Court omer dated £ MV Sr 3.77. 2625 & 03.02.2026 made herein and upon hearing the arguments of soft © .Sumon, Advocate for the Petifionar and GP for Mines and Genlogy for the Respondent Nos.1 fo 3 and GP for Ravenue for the Respondent No.4: WP NO: 30723 OF 2025: Retweear: Wiis dsicrakash Power Ventures Limited, Having is registered office af Complex of Jaynee Niarie Super Thermal Power Plant, Tehsil Sara, Nigrie, Singraul, Madhya Pradesh - AB 86 G65 Rep by is Company Secretary Mr. Mahesh Chaturvedi. : Petitioner AND 7. The Siete of Andhra Pradesh, Rep, by fis Principal Secretary, Mines and Geology Department AP. Secratariat, Velaganudi, Arr aravall, Gainiur Uxstrict. | The Commissioner & Director of Mines & Geology, Hrahiungainam, Vilayawada, NTR District, Andhra Pradesh -- 527458. ¢ 3 "2 oO QA NF tea Berge ? uy set aside the Imougned Demand Notice x x ourl may s OH mesponcdants 3 Ex r ing the | he nature of a wr Fs R Regulation) Act 4 orayin raceedings x pe + s gr. g a Pradesh. z lation of the Princigies of sreawih, the H wlarty a Le Hed ay Fas wT vi f on ceing power or authority a sii further a x ry % ES in Support of the petition, the High x we g. ; > & af & N ma A x < x a reat and ihe ,? aot are a ™" ms BS z : * % cant 3 4 OF 2095 oF s faring Dem i i ee aN ss yy ¥ iQ & 3 x \ oles Ges RSs cin support th Ne cS x : 3 x x y = ~ rie Lease Agreament dated 3M 4 The yh Court, ation of fhe Mines anc Natural Justice, iA NG affic the AR. Minor Miri Mandamus, be Ole x *~ ok of Sr z $ yuTISNe g . 3 srtexetes PISKAsh 4 3 Qs. ry & Si the Respondent N Nhe ™ i eed: WR NO: 30442 OF 2028: Batweanr Mis J igiprakash Power Ventures Limited, Having ls registered office at Camrmex of Jaypee Nigrie Super Thermal Power Plant, Tehall Sera, Nigrie, Singraull, Madhya Pradesh - 486 889 Rep by iis Fresicent cF & Al} and Chief Financial Officer Mr. Ram Kuiflar Poryval Petitioner AND ; 1. The State of Andina Pradesh, Ren. by is Principal Secretary, Mines and tseology Depariment, AP. Secretarial, Velagapudi Armearavall, Gurtur Distinct | 2. The Commissioner & Olrector of Mines & Gedlogy, ibrahimpainam, Vilayawada, NTR District Andhra Pradash - 5271458 The District Mines and Geoligy Officer, O No. 38/106 -A-d, First Floor, Opposite Government Degree College Ghittoar Road, Syamalavaripall, Lad Rayachoty - 515269, Annarmayya District Andhra Fradash 4 The Collector and [istrict Magistrate, District Collectar Office, Rayachoti, Annamayya District Masapet, Andhra Pradesh - 576270 Respondents Patition under Aricle 226 of the Constitution of India is Hied praying that in the ciroumstances stated in the affidavit fled therewith, the High Courl may be pleased to issue a writ, order, or direction, particularly in the nalure of a wrif of Mandamus, declaring Demand Notice No. {S3MAPSAC Gorlamuciveedu/2025, dated 28 Octaber 2088 issued by Respondent No. 3, the District Mines and Geolagy Officer, Annamayys District, as lacking power or authorily and in violation of fhe Mines and Minerals (Development & Reguiation}) Act, 1987, the A.P. Minor Mine al Concession Rules, 1966, and the terms and condifiona of the Lease Agreement dated 3 May 2021, in violation of the Principles of Natural Jusiice, and consequently sel aside ihe MPUY gned Demand Notic pata %,, oneer os w + & 2 aS 3 ee a ye fee % Pood ra BR go DP Pe Bg = 'S 2 Ge a @ & a BS gs eet wins ee 'ena dee, ca Fon ope hoes, é 2B See . ee a teat Wh rr a rr or a we a ee a Ee Be ae i Be ee arty we we pL Trees ans pee et, 3 orn a > ar a rn od 4 3 OE o Tm "et ove . oh. ia se a ie Qo Qo few fe Be Eset ba cor £ e (iS Bo Bo ct ie be 4 EB i. eS fe oo re, nr a a <r a ne nS a oe mH te mth "a os oe 3% 3 ind be: bred , 3 aw $4 wheng ple o Seat "er G Ps Lee tees ogg, Se bees LA GB fen bees mn Y ooh. eo 4 ae teed. Seva. , y en Fs 3 ert ey "3 eg yi kame eee Ee cc ne a i as 3 3 be ea SS tad 50 Ua" Ce iss Chee ° oe td Eth id 'et sy a OU 5 Cee Ree if vn e a Ws ted heen need Fest Ki mor g 2 A & & ti sh ay Me B a , i ne a A " i ey i a ey hace "th on We SS tye tere ik By Ny f B "gf tm BE Me oH be a Bo. 6 S 0 ge BS 5 cr cn °c. a + Ain 7 i aA oT em ge eB hy me rm baat g pe vee 2 ts a a ao ar an gh. Sh, 2 ae vo EB bee is ys a 3 oe ne oe he Hexen oF we . 3 '9 % 6G foo 3 ; 5 be 83 z 4 (MG £ * 5 OD y wm me Yin wep hee ce baeb nr ee a pt ns ano? m™ (4 GX oh ny er have 'hot ah wo er fece iy ce Ps we ae nn rn ar a ae 2 a oa a hs, OR of rs a; a a a Ch. Shere PO CH Fok fh. re bpd: rtd race) thy, rs 3 wh 4 yo rs bet bide thi aA tbe wm bedbate . ca a an ch Mt nm as feve Es yee ood om yon ' gn RSS tO - ee w co Ge oon 03 oe, on rd £33 hy ae x an ao eget gn ae oo 3 " Ay Sen aan "$% net yn re below a " ad £4 eee we bdoe. Sse Sect be 4 we aed the on em be ig han xs} rs oe rn A ; wees "we "i pase "Lt am " fe heton . & At Sexe ad bees Cy Me Cy. 7 ae: ees 5 eg "--s , Mood ben ve Te % FR oo a ' ane "8 A eee oom a: eg ey eo», £ & A BB © Be FB nn an: wot gme hs "ee Sipe Mane ews io Lad Sore "% ri os wm tis on 'hd re a bo wa 'ete ay cy ie Co Ch. ey Fost bee fe Sader. % on of on ae Lhe. itt oe eft rye thd a 63 A oy 2 te "eo ¢g © & 2 a . a tre CP eC aos nt shee? aed , rheed ay iA ms a3 ent ape s % % on we {hs re i oe ee my vee us Wee gem an ca oo URS Gs 7 ee ad oo eo : tb ee > er no 06 ce th @ ; Bk: oe "cunt nang ee sa ao Boe CS 4% bee. eee bee rey 'aoe ¢t th Se re hove we Ch. Sonn. ened Ue hes oe: wm Me Cee 2 an . ye a one a ES oh Ay t. aa 5 at ad s rose : 5 a Mag % tad Ce ° oy ee BS eG. o a we te eg Bf os a ns a te te BBO nn an 6 ge he EE fi * veeee , EA ee oe 1B wit oe eC oo ti feos baw es & "eg fm, be cor aa we £ 4 gen 4 'ewe, hee? . " a gee? woe . "ne fo we Ue OM ee RE GS OT mw EC wm 2 mt a is wen £35 % "gene caret ba ich wg tet Nhat tos te aggre oR o * ogre notes See reba 3 "5 G2 ef fog as Be 8 = & g fe Baty Ge Foot fe nt a se) ie vent ae nn ad 6, A ay ( £3 ; Py Sf tn E63) Seen Fe ms Ce Co x a SEE oe ne ee wi; & peed test td ih + £8 2 fon cand a cs an £3 : sheen 6% LoL fee dene aan ans as " Ke fe, a a Yo man cy ge ih Bog 8 & ep © & & Ee bo Ew & = mF Be i. 2 . ; ond panne 4 wt i . oii ne ees Pa few speen ited tee WH me ne on ce i a oa ri) Sal an er 4 be Ae f eile ; . " Seve eet ewe 5 ~ O68 6 i 2 4 Be OR Be © et * i @ 2 > a "3 0 BY 2 eS ee Ey © BF we EB 6 2" 2 © 8 » & " 4 re ", soe jan % stpes i P ; ae wee » eee gt "2 Bion 2 Oo 2 oo Y mw Ty & we Be i & "a Bg Hh & Bw ps4 ae Pate @ a oe rs) in an us £63 aay Es) gene pies "se Senn ; 1 ae ea ay ca a me chews . me e nn a a, ane ib em FO t Pf & ~~ @ EF ch em gy o£ & & @ SC & & # al a rr as ss Be 7, Be aa ob By OS a a 8 pay BO fee 'sp OM ay £3 a a Cs ££ OS poe OD Om Oa 6 Y 2 B eB Oe me oo yp, 2B a wm ae Ag tp a al ite ee em mo aaa = : " Be fo Be eB & Bs : ne @ de sda. NTR Distinct Andi & Awa - bes VY 3. The District Mines anc Geology Onficar, D No. S&/106 -A-a, First Ploar, OQnposiis Goverrmnent Degree College Chittoor Road, Syamalavaripalll, Rayachaty - 5742698, Annamayya District, Andhra Pradesh | 4. The Collector and District Magistrate District Collector Office, Rayachetl, Amamayya District, Masapet, Andhra Pradesh - 516270 Respondents Petition under Article 286 of the Canatiution of india is fled praying that in the creumsiances stated in the affidavit Hed therewith, ihe High Court may be pleased to issue @ writ, order, or direction, particularly in the nature of a wrt of Mandamus, declaring Demand Nolice No. 1Sae/APSAC/Rayachatye025, dafed 25 October 2025 issued by Respondent No. 3, the District Mines and GSeolagy Officer, Annamayya District, aa lacking power or authoriy and in violation af the Mines and Minerals (Develonment and Regulation) Act, 1257, ihe A.P. Minor Mineral Concession Rules, 1950, and the ferms and candifion is of the Lease Agreernent dated 2 May 2021, in violation of the Frincipies of Natural dustice, and consequently set aside the impugned Demand Notice. IA NOc 1 OF 20258 Petition under Section 151 CPC is filed nraying that in the circumstances stated in the affidevi! fled In support of the pefifion, the High Court may bs pleased to grant a sfay on all further proceedings related to Demand Notice No. IS2S/APSAC/Rayachoty/2025, dated 25 October 2025, issued by Respondent No. 3, the District Mines and Geology Officer, Annamayya District, Pending dispasal of WP 30333 of 2025, an the He of the High Court, The petition coming on for hearing, upon perusing ihe Pelion and the affidavit fled in support {hereof and the order of the High Court arder dated O4.17.2028 made herein and upon Aearing the arguments of Sri C SUMON Advocate for the Pelifloner, GP FOR MINES AND GEOLOGY for the Rescondent Nos.1 to 3: GP for Revenue for the Respondent No.4, xf " Se OFrrer t x 2 ampany Secretary & is registerec w uv, Tehsd Sara. x r ¢ g Having | 3 x & fare Bay 3 eS ay < Rtska, ¥ . x a x + > " x g M4 « > sUdg? OF 2028: Sehween yecx oF Jayp aude YGF 8 wt ~ o C i WP NO AND het "ag, pees s ween, a ao . wt mw LA ie Bo & me eG hy ry ' "er xy "9%, ho By eal ca a Ine eee oh ed Mag ag & pees a te. 4 re a pe oan ry oo rs devee tit Soe OO. ay beter. poe iS aoe P rai) wen : ae * "oo nes) : oe taoe 55 a ar i) Ge cae ef (an Ye ion. on dpet £ 2 ¢ ae 2 a «EF ' 7) a rn rr. St A oe " Es bred "¢ weer weheee " 0. te $s A : ; Be we ow & B® ao te wm, Ue SO Bo. 2 ae "oom, i Pop Ie ms Roe EB Bin fp owe EO, on } hen ne ts Cy A Mitte Py . were eer % eee on ra » OF te OD % Bt Se Or x 3 an nn be "9% Sana a ee we Pa uk ora a3 Sond ped. "3 m a4 . a3 nat sy oy * shoo go ae) re &. x een we we ras $ von reeod ce nem %. C4 heer vee . pre ft, '. i} nee, Secs KL Lp ened 0% boas 4 ahs LA ye or ¢ C3 ras rapes is o ven "e% reese or tak "one th we) Wy i neped . Sabin' oe Erne bed, hone Ld oe cc oa OM son 71> ay) a he rn oO bee wh " Sor Of % e i : oe gy Ls bs "CD i jit 'he nc "te ES Wt Gn Lf oy es Mo, Othe ahd ip pen ay - Ye a on C8 A 4 id P lla hod OS bee ia toons 4 om .o, ree) ge dB Ke a een nf "eed od sin wee, Fe ; eee Mo oe, + ted my ee £65 e he ae es nee odoee on ws) oath. * iy bot $3 rf Mee ry C5 rod Be Peery, z mn 3 aS ee og, Cc ee en ns en ae ace nee, + "yer 4 Soe. Py woe Maye. hy cy a ES 6 od bees ben ard 2B oo aed, A Aeots ae, ih "4 ty nh "3 ge ea re a: vee , 3 tO . ah Hi cd 3 on ae fe 7 oe ee mm g © fe & & tts Bh Bop ee tie te af FE $3 ie yongee "na, "eo gee we fad oe iobed a g fe er ee a ye Rey AES ee ye "<3 oo om foe fe "od. fae ae oy, €3 " co x a) wt M bawee rm GE aM we hot ny an mo ££ 2 S&S 2 GB mY wn, Sm Bee doe oes Se ' wen , 6. " L> y % is rae ee ase. ot + en a . : aes * M on a ed fe epee at "a 6 & & & 2 L. 4 @£ 82 &® & © a a xy N ily x. _ ~ " o3$ e os IA NG: 1 OF 2038 croumisiances stated in the affidavit Aled In support of the petition, the High issued by Respondent No. 3, the District Mines and Geology Officer, Anmamayya Distinct pending disposal of fhe above wrk pefitian. fo is alse prayed that tis Hon'ble Court Pending disnosal of WP 30437 of 2025, on the it MWe of the High Court. The geifion caming on for hearing, upon perusing the Pefiinn and ihe aliidavil ited In suppart thereof and the order of the High Court order daled O48. 77.2025 & 03.02 2028 made herein and upon hearing the arguments of C SUMON Advocate for the Petitioner, GP FOR MINES AND GEOLOGY for the Rasopondant Nos. tio 3, and of GP for Revenue for the Rasoandant Nat: WP NO: 30439 OF 2028; Setween: Mis Jalprakash Power Ventures Limited, Naving its registered office at Complex of JaypeeNigne Super Thermal Power Plant, Tehsil sara, Nigrie, Singraull, Madhya Pradesh - 486 S68 Rep by its Gompany Secretary Mr. Mahesh Chaturvedi .. Pethionar AND 1. The State of Andhra Pradesh, Rep. by ifs Principal Secretary Mines and Seclogy Depariment AP. Secretariat, VelagapudiAmaraval, Guntur District The Commissioner and Director of Mines and Geology, ibrahunpatnam, Vilayawade, NTR District Andhra Pradesh - 521458 . 3. The Distict Mines and Geology ONficer., D No. 38/106 -~A-4, Firat Floor, Spposite Government Degree College Chittoor Road, Syamelavaripalll, Rayachoty - 515289, Annamayya Cistrict Andhra Pradesh et Net . Respondents nature o > 9 arficularly in the ~ ; lacking power ar auihorly and in Mancdarrit (Development and Regt x 3 iN : HR vielatio es of fhe Frinci SALAS ai. x x Fy pete 3 Se re x the A.P. Minor Mineral Concession Rul iA NO: 1 OF 2025 N at fy r 3 pers Sdinas - <> 7 Ny teY pro ; ae Court may be sy ae es < x e x yy £ ober 2O MN " ary te - SPY § Ooh et e aw 33 = A a Oy & g nd againsi the Respo 2) x ws ark ~ x oe , Sef Pa Pa aay st i x & XS Horr ble % ih { a a rorer wll As " XS prayed Y ¥ & ty at At Memand Notice Ne. ohn OM ss 3 BS by OPP. 2085 & 2.02. 2028 made herein and upon hearing the _ of SREC SUMON Advocate for the Petitioner, GP FOR MINES AND G OGY for the Respondent Nos.1 to 3, GP FOR REVENUE for respondent Nod, the ORDER:
On 02.02.2026, this Court specifically afer hearing respective counsels, extended the interim orders an the ground that the core issue involved in batch of cases is pending before the Hon'bie Division Bench, Today, when the matter is taken up for hearing, learned counsel for the petitioner in W.P.No. 23768 of 2024 as well as learned Government Meader Ms. Anusha, jointly submit that the identical matters are panding before the Hon'ble Division Bench.
Hence, interim orders granted earlier by this Court, are extended fora further period of eight (08) weeks.
Post these matters after six (06) weeks.
Ms.K.Divya, learned counsel who is appearing for implead petitioner in LA.No.1 of 2025 undertakes to serve the legible copies of relevant documents, which were already filled in W.P.No.23768 of 2024 to the learned counsel for the petitioner, viz., Sri C.Sumon.
7 Sby- U SRI DEV! DEPUTY REGISTRAR PTRUE COPYH ee SECTION OFFICER TS,
4. One CC fo Sri. C. Surrion, Advocate [OFLC]
2. (ne CC to Mis G Lakshmi, Advocate [OPUC]
3. One OC to Sri Kambhampati Ramesh Babu, Advacate [OPUC)
4. One COC to Sri. B. Jaya Prabhakara Rao, Advocate (OPUC]
8. One CC te Sri G.N_Uma Rani, Advocate [OPUC]
8. One CC to Si. Gnanl Vivek Karra, Advonate [OPUC] a"
Sat f. One CC to Mis Sodurn Anvesha, Acvorate [OPUC)
8. One OC to Sri Akula Sri Krishna Sai Shargav, Advocate [OPUC)
8. One CC to Sil Sreedhar, Advocate fOPUCI 4D. One CC fo Sri N Srihari, Advocate [OPUC] 44, Two GOs to OP for Mines and Geology, High Court of Andhra Pradesh. (OUT) oo
2. Ywo CG to GP for Revenue, High Court of Andhra Pradesh. POUT] | VS. One GG to Sri. Varrey Ventakata Nagavishnu Teja, Advocate
14. One CC fo Sri Narasimha Reddyi3.L, Advocate (OPUC) 15, One OC to Sri GSai i Naraya na Rao, Advocate fOPUC})
48. One spars copy NRE,J DATED: GOS/2085 POST THESE MATTERS APTER SIX (06) WEERS ORDER WP Nos 23789, 18967, T9962, 29789, BIOID, QIGRS, BIOS, BATS, 24199, O85, 84797, £4798, 24200, R821, er 488, 27817, 27828, SF SR8, 28829, SRSS8, BSSH9,. SSO, ZAGGS, AHSCT, SSHSS, BUSTA, VRST4, VESTS, LBS, S894, F8SGS, ZBHIS, BASSH, SHSHS, SHH, fHGST, CSRGd, SUGGS & SHHLY of 3094 AND 735, 7S, 3054, 3064, 3478, 3417S, 3487, 3772, 3804, S866, 3819, 384, 38941, S898, JOS, 4885, SAayk, FONT, 10620, 1HGGO, 188d, 40864, 10688, 1OG7O, 10872, 1O6T4, 10676, 10879, 19685, 1UgaT, 10TH, 49994, 125995, TROT, 14288, 18297, {$328, 18492, TO8S, TOSS, VPAGE, 27574, SPORT, STORY, SPST, QOS, JOM, SOi!4, JOtas, J 42, WSS, 30437 and 20499 OF £025 Hod bp INTERIM ORDER EXTENDED