High Court Kerala High Court

State Human Rights Protection … vs Stat Of Kerala on 19 November, 2009

Kerala High Court
State Human Rights Protection … vs Stat Of Kerala on 19 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24194 of 2009(S)


1. STATE HUMAN RIGHTS PROTECTION CENTRE
                      ...  Petitioner

                        Vs



1. STAT OF KERALA, REP. BY CHIEF SECRETARY
                       ...       Respondent

2. THE PRINCIPAL SECRETARU, MINISTRY

3. THE SECRETARY LOCAL SELF GOVERNMENT

4. MEMBER SECRETARY STATE HUMAN RIGHTS

5. THE DIRECTOR, MAINING AND GEOLOGY

6. THE CHAIRMAN, KERALA STATE POLLUTION

                For Petitioner  :SMT.SANDHYA RAJU

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER

 Dated :19/11/2009

 O R D E R
          S.R.Bannurmath, C.J. & A.K. Basheer, J.
             ------------------------------------------
                 W.P.(C) No.24194 of 2009
             ------------------------------------------
         Dated this the 19th   day of November, 2009

                          JUDGMENT

S.R.Bannurmath, C.J.

This public interest litigation is filed by the State

Human Rights Protection Centre alleging non compliance of

safety measures by the mine owners and quarry owners and

the Government in abandoning the mines and quarries by

making them dangerous to the general public and as such a

direction is sought from this Court to be issued to the

respondents to identify the abandoned mines and quarries in

the State and to maintain safety protocols in the area.

2. After issuance of notice, the Joint Secretary to

Government, Industries Department who is conversant with

the facts has filed a counter affidavit, inter alia, contending

that prima facie there are no acts of negligence on the part of

the respondents in relation to maintaining safety measures

in the mines and quarries and proper care and caution is being

taken. However, so far as the abandoned mines and quarries

are concerned, noting the fact that there is irregularity in not

taking safety measures by proper filling, the mineral

W.P.(C) No.24194 of 2009

– 2 –

concessions are being granted only after ensuring the

reclamation/fencing of the pits and necessary measures as

required under Rule 23(5) of the Kerala Minor Mineral Concession

Rules, 1967 and imposition of a condition on the lessee not to

abandon a mine or part thereof unless final mine closure plan is

approved by the authorities concerned are being implemented

strictly. It is also ensured that apart from such undertaking,

financial assurance in the form of bank guarantee at the rate

fixed by the Public Works Department is also being collected and

every step to safeguard the public from the abandoned mines

and quarries is being undertaken.

3. Noting the steps taken by the respondents in

safeguarding the public from the abandoned mines and quarries,

in our view, satisfactory action is being taken and as such we no

longer keep the matter pending on the file of this Court.

However, we direct the concerned officials to strictly implement

the policy decision as well as follow the Rules and even make it

compulsory for mine owners and quarry owners to ensure safety

measures while abandoning mines and quarries or portion

thereof and unless such compliance is there, the mine owner or

W.P.(C) No.24194 of 2009

– 3 –

quarry owner should not be let off loosely. It is also directed

that the Government shall take all necessary steps to make the

already abandoned mines and quarries safe and take all

precautionary measures to avert further danger to the public.

With these observations the writ petition stands

disposed of.

S.R.Bannurmath,
Chief Justice

A.K. Basheer,
Judge
vns/vku.