Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 17]

Supreme Court of India

Pallava Granites Industries India (P) ... vs Government Of Andhra Pradesh & Ors on 17 March, 1997

Equivalent citations: AIR 1997 SUPREME COURT 2098, 1997 (4) SCC 559, 1997 AIR SCW 1930, 1997 (3) SCALE 389, (1997) 5 JT 189 (SC), (1997) 3 SUPREME 678, (1997) 2 SCR 1173 (SC), (1997) 2 ICC 4, (1997) 3 SCALE 389

Bench: K. Ramaswamy, G.T. Nanavati

           PETITIONER:
PALLAVA GRANITES INDUSTRIES INDIA (P) LTD.

	Vs.

RESPONDENT:
GOVERNMENT OF ANDHRA PRADESH & ORS.

DATE OF JUDGMENT:	17/03/1997

BENCH:
K. RAMASWAMY, G.T. NANAVATI




ACT:



HEADNOTE:



JUDGMENT:

O R D E R These special leave petitions arise from the judgment of the Division Bench of the Andhra Pradesh High Court, made on 11.11.1996 in Writ Appeal No. 1196/96 and Writ Petition No. 19865/96. The petitioner had applied for grant of a lease of land from owners thereof, respondents 4-7 on August 22, 1991 for a period of 15 years to win over black granite over an extent of 12.08 acres of land in S.Nos. 105/1, 2, 3, of R.I. Puram village, Chimakkurthy Manal, Prakasam district in Andhra Pradesh. The Director granted the mining lease for six months on August 11, 1994, pending further proceedings. Aggrieved thereby, the respondent-owners filed Writ Petition No. 15615/94 challenging the grant of lease without their consent. The writ petition was disposed of on 7.10.1994 with a direction that the lease could be granted only with consent of the respondent-owners. However, without obtaining their consent, lease was executed on January 5, 1995 for 15 years. Notice was issued by the respondent-landlords on January 5, 1996 requesting the petitioner-lessee to handover the land by July 7, 1996 after the expiry of the initial lease. Thereafter there was exchange of the notice etc. and the petitioner filed a writ petition and the High Court directed the authorities to extend to period of lease in terms of the lease granted by the Industries and Mining Department. W.P. No. 13147/96 was disposed of with a direction to the Industries to dispose of the application in accordance with the Rules applicable to them within eight weeks. The order dismissing the writ petition came to be passed on July 10, 1996. The Director granted mining lease again on August 28, 1996. Writ Petition No. 13147/96 was dismissed on the ground of res judicata. Writ petition No. 19865/96 filed by the petitioner to grant mining lease without reference to the consent of the landlords was dismissed on 19.9.1996. Writ appeal No. 1191/96 was filed by the petitioner against the order dated 23.8.1996 in Writ Petition No. 13147/96. Both came to be dismissed by the Division Bench. Thus, this special leave petition.

The primary contention raised before us by Shri Soli J. Sorabjee, learned senior counsel, is that there was an earlier judgment of the High Court wherein it was held that there was no need to obtain the consent of the landlords before grant of mining lease and, therefore, the direction issued by the Division Bench of the ground of the prevailing practice is not correct in law.

We find no force in the contention. The right to excavate the mines from the land of private owner is based o the agreement; unless the lessor gives his consent, no lessee has a right to enter upon his land and carry on mining operation. The right to grant mining lease to excavate the mines beneath the surface is subject to the agreement of the land owners, Therefore, with a view to ensure that there will not be any obstruction in working of the mining lease and also for the peaceful operation to the excavation of the mines, insistence on the consent of the landlord is necessary. Therefore, we do into find any illegality in the view taken by the High Court warranting interference.

The special leave petitions are accordingly dismissed.