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 7, Cited by 0]

Karnataka High Court

Sri A Laxmi Reddy vs State Of Karnataka on 10 November, 2016

Bench: Chief Justice, R.B Budihal

       IN THE HIGH COURT OF KARNATAKA
                 AT BENGALURU
           Dated this the 10th day of November, 2016

                          PRESENT:

       THE HON'BLE MR SUBHRO KAMAL MUKHERJEE,
                    CHIEF JUSTICE

                             AND

           THE HON'BLE MR JUSTICE BUDIHAL R B

           Writ Petition No 3143 of 2016 (GM-MM-S)


BETWEEN:

       SRI A LAXMI REDDY
       S/O SRI ANJINEYA REDDY
       AGED ABOUT 70 YEARS
       BUSINESSMAN
       R/AT NO 54/B, 3RD CROSS
       PARVATHINAGAR
       BALLARI-583 103                       ... PETITIONER

                  [By Sri R G Kolle, Advocate)

AND:

1.     STATE OF KARNATAKA
       REPRESENTED BY ITS
       CHIEF SECRETARY TO GOVERNMENT
       VIDHANA SOUDHA
       BENGALURU
       BENGALURU-560 001

2.     THE SECRETARY TO GOVERNMENT
       DEPT. OF COMMERCE & INDUSTRIES
       VIKASA SOUDHA
       BENGALURU-560 001
                             2

3.   THE DIRECTOR
     DEPT. OF MINES & GEOLOGY
     KHANIJA BHAVAN
     RACE COURSE ROAD
     BENGALURU-560 001

4.   THE SENIOR GEOLOGIST (MINES)
     DEPT. OF MINES & GEOLOGY
     2ND GATE, HOSPET ROAD
     BALLARI-583 104

5.   THE UNDER SECRETARY TO GOVT.
     DEPARTMENT OF KANNADA, CULTURE
     & INFORMATION (KANNADA & ADM.)
     VIDHANA SOUDHA
     BENGALURU-560 001              ...          RESPONDENTS

               [Mr I Tharanath Poojary, AGA]


     THIS PETITION IS FILED UNDER ARTICLES 226 AND 227 OF
THE CONSTITUTION OF INDIA, PRAYING TO DIRECT R-4 TO
EXECUTE RENEWED QUARRYING LEASE DEED PURSUANT TO
RENEWAL APPLICATION DATED 6-4-2014 IN FORM-R PRODUCED
AT ANNEXURE-B TO EXTRACT BUILDING STONES IN GOVT. LAND
BEARING SY NO 316/A OF SIRIWARA VILLAGE, BALLARI TALUK,
BALLARI DISTRICT, OVER AN AREA OF 1.50 ACRES FORTHWITH
AND ETC.

     THIS PETITION COMING ON FOR HEARING, THIS DAY, THE
CHIEF JUSTICE MADE THE FOLLOWING:-

                     ORDER

The quarrying operation of the writ petitioner is beyond 1.3 km from Sannarachammana Gudda, which is an ancient monument. A notice was issued to the writ petitioner restraining him from carrying on the quarrying operations in the said area, on the ground that he could 3 not indulge in quarrying operations within the prohibited area.

2. Section 20A of the Ancient Monuments and Archaeological Sites and Remains Act, 1958 [for short, the Central Act] provides that a protected area or a protected monument, as the case may be, is an area of one hundred metres in all directions in respect of the protected area or protected monument.

3. Mr R G Kolle, learned advocate for the writ petitioner, submits that there cannot be any prohibition of any quarrying operations beyond one hundred metres from the protected monument.

4. It is settled position that while computing the area, the outer limits of the monument are to be taken into consideration and, therefore, there cannot be any quarrying operations within the area of one hundred metres from the outer boundary of the protected monument.

4

5. Mr I. Tharanath Poojary, learned additional government advocate, appearing for the respondents, argues that the respondents were within their rights under the Karnataka Ancient and Historical Monuments and Archaeological Sites and Remains Act, 1961 [for short, the Karnataka Act] read with sub-rule (3) of Rule 8 of the Karnataka Minor Mineral Concession Rules, 1994 [for short, the Rules], which prohibits quarrying operations carried on by the writ petitioner.

6. Section 4 of the Karnataka Act empowers the government to declare an ancient monument as a protected monument. Section 20 of the Karnataka Act provides for imposition of restrictions from utilizing such areas or any part thereof, without the permission of the Government.

7. Sub-rule (3) of Rule 8 of the Rules provides that no quarrying lease shall be granted in respect of any land notified by the State Government as reserved for use by the 5 State or Central Government, any body or corporation owned or controlled by the State or Central Government or for any other public or special purposes.

8. When there is a Central Act in the field prohibiting quarrying operations within an area of one hundred metres from the boundary of a protected monument, and as there is no provision in the Karnataka Act or the Rules, indicating the extent of prohibited area, there cannot be any order restricting a miner from operating his/her mining operations beyond one hundred metres from the outer limit of the protected ancient monument.

9. Therefore, the order impugned is set aside. We direct the writ petitioner-miner not to carry on his quarrying operations causing any damage to the protected ancient monument, including blasting in such area causing damage to the protected ancient monument.

10. With the aforesaid directions, the writ petition is allowed.

6

11. There will be no order as to costs.

Sd/-

CHIEF JUSTICE Sd/-

JUDGE *pjk