High Court Kerala High Court

Shinto Simon vs State Of Kerala on 16 September, 2009

Kerala High Court
Shinto Simon vs State Of Kerala on 16 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25480 of 2009(D)


1. SHINTO SIMON,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. DIRECTOR OF MINING & GEOLOGY,

3. THE GEOLOGIST,

4. THE DISTRICT COLLECTOR,

5. THE REVENUE DIVISIONAL OFFICER,

6. THE TAHSILDAR,

                For Petitioner  :SRI.SAIBY JOSE KIDANGOOR

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :16/09/2009

 O R D E R

P.N.RAVINDRAN,J.

—————————————-
W.P.(C) Nos.25480, 25514, 25540, 25546, 25548,
25551, 25553, 25554, 25578, 25608, 25609,
25618, 25628 & 25670/2009

—————————————-
Dated 16th September, 2009

Judgment

Heard Sri.Saiby Jose Kidangoor, the learned counsel appearing

for the petitioners and Sri.C.P.Sudhakara Prasad, the learned

Advocate General appearing for the respondents.

2. Common question arises in these writ petitions. They were

therefore heard together and are being disposed of by this common

judgment. The petitioners in these writ petitions had applied for and

were granted, quarrying permits under the Mines and Minerals

(Development and Regulation) Act, 1957 and the Kerala Minor

Mineral Concession Rules, 1967. The quarrying permits were issued

by the Geologist concerned on various dates in the month of July,

2009. Before the permits were issued, the Government of Kerala

had amended the Kerala Minor Mineral Concession Rules, 1967 by

incorporating a stipulation to the effect that every application for

grant or renewal of quarrying permit in respect of minor minerals

mentioned in item (2) of Schedule I appended to the Rules for any

types of mines should be accompanied by a no-objection certificate

W.P.(C) No.25480/2009 & connection 2

from the District Collector concerned. The amendment came into

force on 12.3.2009, when the notification was issued and published

in the Offiicial Gazette dated 18.3.2009. It is not in dispute that it

was without the production of the no-objection certificate from the

District Collector that the petitioners in these writ petitions were

granted quarrying permits. Shortly after the permits were issued,

by separate orders passed on 28.8.2009, the Geologist of Idukki

district cancelled the quarrying permits issued to the petitioners.

The said orders are under challenge in these writ petitions.

3. The petitioners contend that under the Rules, a quarrying

permit can be cancelled only with notice to the holder of the permit

and that as the said procedure was not followed in the cases on

hand, the orders impugned in these writ petitions are liable to be

set aside and the petitioners permitted to continue to operate their

quarrying permits. The learned Advocate General appearing for the

respondents submits on instructions that before the quarrying

permits were issued to the petitioners in these writ petitions, the

petitioners did not move the District Collector for grant of no-

objection certificate and that was primarily the reason why the

District Collector directed the Geologist to cancel the permits. The

learned Advocate General also brought to my notice the directions

W.P.(C) No.25480/2009 & connection 3

issued by a learned single Judge of this Court in the judgment

delivered on 25.6.2009 in W.P.(C) No.8452 of 2009. The learned

Advocate General submitted that this Court had by the said

judgment directed the Revenue Divisional Officer to ensure that

sand is not extracted from paddy fields.

4. I have considered the submissions made at the Bar by the

learned counsel appearing on either side. It is not in dispute that

the petitioners had not obtained the requisite no-objection

certificate from the District Collector as required under sub-rule (5)

of rule 5 of the Kerala Minor Mineral Concession Rules, 1967 before

they applied for the grant of quarrying permits. The amendment to

the Kerala Minor Mineral Concession Rules, 1967, insisting on the

production of a no-objection certificate from the District Collector

concerned, came into force on 12.3.2009. The quarrying permits in

these writ petitions were issued on various dates in July, 2009.

Therefore, the quarrying permits were not issued to the petitioners

after following the prescribed procedure. In such circumstances, I

am of the opinion that mere failure of the Geologist to issue notice

to the petitioners would not vitiate the orders passed by him

cancelling the quarrying permits. The Apex Court has in M.C.Mehta

v. Union of India and others (JT 1999 (5) SC 114) held that failure to

W.P.(C) No.25480/2009 & connection 4

issue notice will not vitiate an order if no conclusion other than the

one arrived at in the impugned order is possible on the facts of the

case. In the instant case, the petitioners did not admittedly obtain

no-objection certificates from the District Collector concerned and

therefore the grant of quarrying permits to them was not in order.

For that reason alone, the quarrying permits issued to the

petitioners were liable to be cancelled or revoked. The failure to

issue notice to the petitioners before cancelling their quarrying

permit cannot therefore be put forward as a ground to seek

invalidation of the impugned orders. I therefore find no ground to

interfere with the orders impugned in these writ petitions.

The writ petitions fail and are accordingly dismissed.

However, I make it clear that this judgment will not stand in the way

of the petitioners from moving the District Collector for the grant of

no-objection certificate as stipulated in sub-rule (5) of rule 5 of the

Kerala Minor Mineral Concession Rules, 1967 and that in the event

of the petitioners moving the District Collector for the grant of no-

objection certificates, the District Collector shall consider such

requests and take a decision thereon in accordance with law. I also

clarify that in the event of the District Collector granting a no

objection certificate, it will be open to those petitioners who are

W.P.(C) No.25480/2009 & connection 5

issued a no objection certificate to move the Geologist for the grant

of a fresh quarrying permit.

P.N.RAVINDRAN
Judge
vaa