High Court Karnataka High Court

Venkategowda S/O. Timmegowda vs State Of Karnataka Rep By Its Chief … on 23 November, 2009

Karnataka High Court
Venkategowda S/O. Timmegowda vs State Of Karnataka Rep By Its Chief … on 23 November, 2009
Author: V.Gopalagowda And B.V.Nagarathna
 

I

 

-1-

IN T HE HIGH COURT OF KARNATAKA AT BANGALO__RE

DA'I'I:1D THIS TI»-IE 23% DAY OF NOVEMBER. .

PRESENT

THE HONBLE MRJUSTICExr;vGoAPA':;Af}bi¢I[§A'_'_;_  V

AND
THE HONBLE MRs.JUS_T--LcE BA.";'.NA_QAbRA';T HNA

w.p. No.9146-9162'/£3009'IGMQMM./As)_ §

BETWEEN:

VENKATE1G.0WDA -". jj '
s/0. 'I'1lV1Ml';G-OWDA _, _
AGED ABOLYF _70_Y?%3AR_S

KAMALA ::  ' 

W/Q.SWAM'Y:;(}Q\»Vi§A_ ' A'  ~
.AGED'A.gfQU':'v'2s YEARS .

1w{A_1.I¥': .GO'\vD'A{ j V   .. _ 
S / 0V._BENDI§=GOW'DA"*-- 
AG ED .AB0{J'1"- _7 6 YEA RS

 K V sIDDARAMHE_A(1owDA
'S%O.KAI,ENKE GOWDA

  AGE.D.A'B_OU'f 67' YEARS

_ ¢JKEié;ri~§%yE: <§o*gvDA
 S /O.i'CFjUSHNE GOWDA

A  AGEDVABOU1' 50 YEARS

r§«mJaE GOWDA
. S/OKALE GOWDA
"AGEJD ABOUT 40 YEARS

CHIKKE GOWDA
S/ OTHAMME GOWDA
AGED ABOUT 60 YEARS

KAI.AMi\/EA
W/ C). ERAIAH
AG ED AEBOUT 40 YEARS



IO

11

12

13

14

15

16

A ALI. THE PE'1"I'I'"1ONERS ARE
" R/OVADDARA HALLI
VILLAGE K I3E'I'I'A HALL! POST.

VENKATESH
S / O. KULLAIAH
AGED ABOUT 36 YEARS

SI-HVAIAH
S/O. KULLAIAH
AGED ABOUT 35 YEARS

V K MANJU
S/OKALASAIAH

AGED ABOUT21 YEARS; _

NARASAIAH
S/O. CHELUVAIAH

AGED ABOUT 55y1aARs 

MAHADEVA 
S/OLAKSHVMAJAH  H

AGED ABOUT30 

   

s/0_V'.rEN_KAf1A NA}  '  
AGED 'ABOEEI 33  __

P RAB  3'A:A1K_' ' - __

S';/_O;'E\/IU'KI_}?'\E~I)"/X.  " _
AGEZ)' ABOUT 25 vs-A_Rs;"

_ --SURE'S}'I._:NAIE{'
 s/QRAMA NAJK V
 Ag'?-VEDA. ABOUT  YEARS

~ TAP'A1§VA<rf1AMMA
 Aw!/o.,;:;21js:~--iNA NAIK
 AGED'AB'OU'I' 38 YEARS

' ;<'I3VE*.I*i'AHA1,L1 GRAMA

PA}'éCHAYA'F MEMBER

PAN' DAVAPU RA TALU K

MANDYA DlSTRIC'I' -- 57'} 435

(By Sri Ravi Varma Kumar. Sr. Counsel for

. PEITITIONERS

M/s. Ravi Varma Kumar Asst:-3', Adm.)

/5;.



AND:

STATE OF KARNATAKA

REP BY ITS CHIEF SECRETARY
VI 1) HANASOU D HA.

BAN GALO RE- I

THE JOINT DIRECTOR
IVHNES & GEOLOGY

NO. 187. I1'I'H MAIN   ~

SARASV\«'A'I'I-II PURAM
IVEYSO RE 570009

SENIOR GEOLOGIST
MENES 81 GEOLOGY
MANDYA 571 432

THE THASILDAR V  ;
PANDAVAPURA TALUK_1' '
MANDYA 5701. 43:;  

K B13'r1'AI~IAItL-E' GRAMA PAN 'c:1.;:{'A5.2A<:'......7

REP BY ms :3_£;_CRE.f_1"ARYz 
PA1vDAV2é.PU'ié;é."<rALU'K0
1:3/IANDYA7DViSafI""57 1A35___ .

M'/s'. sH1vA_d11§LAs-s§jc1A'1'Es
NO.ESl_7.j r?1Rs'_1' I+'1.oQr;<-

V NEW KAN*1ARAJ URS' ROAD.
 NEAR VIJAYA BANK.

' KLIVE,MPU NAGAR'

M'.fsQRE,_--23

. RESPONDENTS

  D Vijayakumar. AGA for R1-R4;

Sri N R Girish, Adv. for R5:

 '  L M Chidanandayya. Adv, for R6]

V G _ W..r2f1'1' PE'1'ITi()NS 1211.30 UNDER ARTICLE 226/227 OF
"«E.O'_'iTI%I:}:"#"gC0NS'l'I'FU'FION OE' 1NI:a:A PRAYING TO QUASH THE
 . '1':y:i>ié!(;NED QUARRING LEASE) DEED BEARING NQ683 ANNEXA

 V.  DT. 29.7.04 EXECLETED BY THE 3RD RESPONDEZNT IN

FAVOUR OF 6TH RESPONDENT.

These writ. pemions Comirlg on for diCt3.t',ing Orders. on

this day, NAGARATHNA. J, made {he i'<)§§()w1'r1g.I{:A 52)

I

9/':-



-4-

ORDER

Though the matters were posted for COI1Sld€I’El'[‘3;’:C’)’fi,.Oi’

Misc. W. 10239 of 2009 for temporary inj’unct.ion~;—-Wi»th_i’

consent of counsel on both sides. the writ.rpet~i.tion1s haye~ _

been heard finally and disposed of can ‘7

2. These writ petitions alrelfiled thy waysoii”a–…ptiblic 2 L’

interest litigation by Village,
Pandavapura Taluk. seelfziiig a two fold
prayer i.e., deeds at
Annexures–__A~ of’; the order dated

27. l2.2v_QQ’8V. produced at
Annext1–re~’E: 7.l.2009 Passed by the

third respondent Vprod.né:ed_.’*at, Annexure~F.

” to”‘ti”1’eV petitioners, they are the permanent

oVf..t::\?addai~aha1li Village. Pandavapura Taluk,

M’andyav_ and are eaking out their livelihood by

agriculture: that Sy. No.80 of Vaddarahalli Village which

‘*l:V’_rnes;sures about 129 acres 24 guntas was originally gomal

iand meant for Cattle grazing and that out of the said extent.

61.33 guntas was handed over to the forest department for

:%

development’: of sociai forestry. /,

-10-

adversely impacted: that innumerable representations for

cancellation of the lease were made by the \~’illagers””i–o the

Talisildar and subsequently the Tahsildar withdyrelwilylltlailea.lno

objection certificate’. Similarly. the Gram Panclvijayat

also withdrawn the licence. Such oi°de’i-s of’lwithrli’awals’–hayc

not been challenged and the licenycingil aut,l1ori’ty

Senior Geologist also car1celle_d”~~.1,he lease dated’

27.11.2008 which was _,.C.l’1all€l’¢1»g’€Cl’:lFl la»revision-petition. but
the Villagers were not l1e’a1’d’ir’it._the revision’ proceedings and
neither has tlierebeen ‘l”dE1€.I”€’1′,1:CQ rnade to the objections
raised by the piibli_c.’_on’ t.lfle_ Sq-uai?i*yi–rig operations.

16. He has ‘draw-.’ri:1..ociir”attention to various annexures in

support oi’l’i’~’:’_ly’1leiv abo_ve¥.sub:missions and has said that the

&_ SiXl_h’3’«:F6S;i3endent’h«a.s…n«ot responded to the Senior Geologists

notice to”it<re:ga_1'ding the licence issued under the Indian

EiiblolsivesSkftcltrciit He has also referred to two unreported

'V decislionsinlsupport of his submissions.

S:-Per contra, counsel for sixth respondent has stated

the Tahsildar gave a report that quarrying operations

would be conducted in barren land and thereafter a

notification was issued and subsequently the lease deed was

executed: that there have been no coni1pl.ain1.s from the year

It

M',

"W

-11.”

2004 till the latter half of the year 2008. but it is only a
motivated writ petition which has been filed through the

villagers in order to destroy the business of the.f”–«si}:th

respondent in which about. Rs. 11 crores has ‘
after borrowing from financial insti.tution_s.Wl”
stated that the blasting operations iisidlone~.on.ly

thrice in a Week and for 20~25″rI}inute~s only thatul’

since the local MLA’s brothery_i_slial_sov.carryingvpniiluariying
business, this writ peti–t’.i:onA tiled against the
sixth respondent. V I~ie:.h;ic:;.. are more
than 90 when there has
been the said quarries, the sixth
i-espoiiderttlliasl out with an oblique motive. He

has irefeyrreda to two reports of National institute of Rock

lP~EiRM} tomstate that the ground vibrations are not

from the quarry. He has also drawn our

attentiovn the cornmunication between the Tahsildar,

l”~Senior’ Qeologist and the Deputy Commissioner who has also
to NIRM. lie has stated that. the quarry has given

efnployrnent to more than 200 people and that any

independent investigation agency may be appointed with
regard to the damage caused to the houses in Vaddarahalli

village and depending upon the said report. the sixth

y/’/’

.,.,«:

-12_

respondent is ready to pay compensation. He has also

brought to our notice circular dated 24.2.1999

quarrying lease in the land not used for pasturage.olo”alld V’
granted but there was a public interest. 4litigat,io4n”ichallenging
the said circular which resulted in

Bench of this court and the.re’aftier the saidv.Vcir_c’ula1i’:was”d

withdrawn and the sarne wasV_.chlal.1ei1ged petition
and the learned single withdrawal of the

circular. He hasaalso dirawnionr’ at1._e11t:ion&”l:ol rule W» 8A of the

rules and the %:_irc5i;in1stances_Vu11_dei wiiich it is applicable.

18. It.”‘”is«._aI;S0iifksubnzitted counsel for sixth
respoiident operations has provided

employi11enlit«<.,to'v the vlillagers and it is also stated that an

«_ indfsfieiideiwt ageAn'ey…may be appointed to submit a report on

the"qouarryiriggoperations and if on account of the blasting

openratioiisfijiftpthere has been any damage caused to the

'V houses andllouildings, then compensation would be paid for

l f the' said damage.

pp Additional Government. Advocate drew our attention to

the fact that the reference made to the Deputy Controller of

Explosives and his report is awaited and that the quarrying

/E/4.

«Kid

_ 33 _
operations is causing damage to the houses in the viliage in

question.

20. In reply. learned senior counsel on
petitioners refuted the fact that there has bee_n]_’no b
made till mid 2008. He h.as stated[:thabt:Ath:ereT have

petitions which have been fi1ed_objec’t–iAng–to the-tiqtjlvarryingdd’

the vicinity of the village in quejs’t.ijo:*; and been
no whisper before any to the
local MLA setting’ up the first time
that such a su*b1:ii£i_ssion=A,_has’ this court.

21. submissions regarding
environrnental of the operation with the

quarry. in qu.es.tion.7′

drawn our attention to Ruie 97 of the

Revenue Rules and stated that there has

been nodorzcier with regard to the reduction of the pasturage

. made in the instant case and that Rule 97 read with Section
‘ i”of the Karnataka Land Revenue Act are appiicable which

* -wnandate a statutory order and that in the instant case no

such order has been made. /4-

-14-

23. Having heard counsel on both sides. the following

points arise for our consideration:

i. Whether the lease granted in favour oii the=l_lfs..i§é:t–h___ _

respondent ought to be quashed in viewthe 11911;”

compliance of sections 71. 72._read)}vitl1. s’ectior1V:’68’=efA

the Karnataka Land Reveriue Act:.,_ H364 aridf_i?:u_le of

the said Rules’?

ii. Whether grant of llease ‘b.y7t:l1e_second, respondent in
favour of the -sixth respondenfphas “;est.1lted in adverse
environnientaillgpirripact’-.calling for interlerence in the

rrnatter?’ H

24. lt isulnot. in Vdisputeiptthat the licences issued in respect

oi’ ‘tfitif quarries “i~’n,Vque.stior1 is in gomal lands. Under the

‘circui11sta.nee’S*.v__the procedure for issuance of licences in

have to be complied with by the

auth’oritie.s.concerned. In this context. it would be relevant

it toriadverlt. to the provisions of the Karnataka Land Revenue

“x1964 as well as the Rules made thereunder as also the

it Wfiules 8[bI, 9. 11 and 12 of the KMMC rules.

25. Sections 71 and 72 of the Karnataka Land Revenue

Act, i964 and circular dated 24.2.1999 issued by the State

:

_ 15 –

Government. came up for consideration before the full Bench

of this court in the case of ‘D C RAMESH AND OTHERS vs.

STATE or KARNATAKA AND OTHERS’

2003 KAR 3789. The circular was also considevredvvlppvi’

learned single Judge of this court in thee

VENKATESHWARA HILL CRUsH1.éH_s”–.g_iND

THE STATE or KARNATAIM-v–.é:trD meme» ;:ep¢it¢e in V

2008[3] KCCR 1329]. V _ p

28. Section 71 of the”‘–Ka1’natla:’+§:’a }’:Jéll’:i€Z1AA”i?_€Vt’3l’lt1€ Act deals

with land that may purpose and

when assigne”dl5fsh_all.Vnot.be__ot_heiwise used without sanction
of the Deputy Conir:ni.ssioi.1’e-«:”§’ While section 72 deals with

i”egulAat.i.on olttse’ot”pastu.rage. In the case of ‘D C RAMESH

” V’ {O”I”HE1zS us.”s”TATE 01:’ KARNATAKA AND OTHERS’

e_repe’l%teei’-Le ritzzvizoos KAR 3789, the Full Bench held that a

reading V.ot’T:seetion 71 makes it clear that the Deputy

V’-».Con1m’issi~oner has power to set apart lands belonging to the

St:atefC’:overnment which are not in lawful occupation for free

pétstu.rage or for forest reserves or for any other public:

purpose and the said lands set apart cannot be used
otherwise without the sanction of the Deputy Commissioner.

Section 72 regttlales use of pasturage only by the villagers to

5;

/”/”

-16-

which the lands are assigned by the rules and orders_i.s_sued
by the State Government and in case of any (ifi’:3:}v3.’i;’,:.'(_.”f;’._..t’i.’.1A’€
decision of the Deputy Commissioner is final.

27′. Further, while scrutinizing thertwoé decisviéonsérendered

by the division Bench in the case

OTHERS vs. STATE AND 0-fangs’ A1.'<;'pQ1't'€V,fd'-ViIi':._ILeR' 2001" '

KAR 2363 and in the.caseVAiofu:"K AND
OTHERS vs. STATE AND OTHERS'
rendered in wpé :'\1'0v.__2s2fa5'/1 em 29.1 1.2000,
which is a the circuiar
dated 23'4."2'. that a circular or a
Govei'nfr_1ei;it the same ei'fect of conveying

guidelines it for considAe~rati.on. of an application for grant or

A' renV_e'x'3*ata1: of qV'L1arr§iiig..i.i.e'ence according to the fact situation of

'eac'h. ecas_e*ir'1'«vaccordance with law and that the circular dated

2?%,.2';~i9Q9~.v-Vgaisviissued pursuant to the decision of the

j Gove'i"nrneni:" to provide opportunity for quarrying in

"..:'.pas1'.uArage land covered with large granite and hard rocks

which circular was issued in modification of the earlier

" Wci1'culars.

28. In the case of ‘SR1 VENKATESHWARA HILL

CRUSHERS AND ANOTHER Us. THE STATE OF
ii.

//fw’

-17″

KARNATAKA AND ANOTHER’ reported in 2008 [3] KCCR

1329], a learned single Judge of this court eonsidered_rtl_ie

validity of the Circulars issued by the State

prohibiting the grant or renewal of quarry iiiigomalll

lands and held that only such of thosle.lgonialhlilyandlsu

can no longer be classified asgonial lands on ;ie’eoun1 of the

sanie being largely covered rocrianfland not fit as
gornal land and on lanvdslx that the
authorities could take AAst_e:l’ps_ granting of
quarrying However, it
does not eXpi’ess provisions of the
coniers jurisdiction on
the set apart the lands for free

paste.-rage for ainygiveri village is in any way curtailed.

decisions would have to be read in the

71 and 72 of the Karnataka Land

Reyenue ‘Act read with rule 9714] of the Karnataka Land

Reuenuve Rules. Rule 9714} provides for free pasturage for the

ratltle of each village and the same enables the Deputy

it ‘””Corn1nissioner to reduce the pasturage below the prescribed

limit if he is of the opinion that the area already set apart is
much larger than what is really required and such rejection
can only be aller Oblalllliig prior perinission of the l.’)ivisional

Z,

.,.»/fly,’

-18″

Commissioner. The proviso to sub-rule [4] of rule 97 of the

Karnataka Land Revenue Rules states that no V.-‘.~’3’uCh

permission is required where the rejection bel.olw.”h”–the

prescribed limit is for the purpose of [al dtstribL1~i’.ionVoihliiohtise V’

sites to the siteless persons and 1b}Vgram.. of persons~..

belonging to scheduled caste and

agricultural purposes who are«.__oi=dinarii§,r__ residerits”‘of such ”

village and {C1 regulationto LiVr1au.t’hoi’ized cultiv.at;j,.on under
chapter–XlII-A. Therefore; contemplated under
rule 9714] oi: Rules is
mandatory not followed, the

lease g.ranted’vJould3lnot in accordance with law.

30. Keeping , the aforesaid decisions and

partiieula’rly ‘~pro_cedL1re contemplated under Rule 97 of

~th”e __Land Revenue Rules and on perusal of the

rnaterial’o’_n._ record. we find that. there ha.s been no order

passedhunder Rule 97 of the aforesaid rules while granting

it perrnissiori for quarrying operations in the instant case.

“thlough the Talisildar has given his no objection to the sixth

it “resporident. AI1I1€3Xiii’€:-G is the RTC in respect of Sy. No.80

which shows that it is gomal land and is in the possession of
the forest departnierit. and ihe same measures 67.38 acres

out of which 61.31 acres is vvitlt the {crest department. The

.«*”(.«’

32.

a.fore;said_ exterrl _oflgo1rial land for the purpose of setting it
in the ivristarit case. Also, there is no material forthcoming

violation of the aforesaid provisions of law:

-20-

application. Any other int:erpret”at.ion to mean

that no notification is required jor the grant of-=__
virgin. quarry, would only lead to ttnreasonable.._
and arbitrary exercise of power attracting Artirsle. .i
14 of the Constitu.t’ion of India, and therejor’e”‘the~ .. ;_.
same has to be discouraged. because itjwould

be difficult for a person interested .

knowledge as to the availabilityrrofglandjorgrant _
of lease without any notif’it;ation,g ttniessi’s_uCh<.__
interested person has links"-gwi–th" bureaucrats.» "

and has sources to C1(,'Cj_LtiI'e the 'sarne,.v~E9«:cept
where the State propose
applications on priority prescribed" under Ritle
12(t}{i) to {vi}. in__all other _circ'u.mstan"ces,H even
where the select'ton~..of the appl.i'catfions_fall under
'all others' categoryvtattrocting Rtile._il2{I){uii}, the
only reasonable option ii)ottld._-'bev–to _notify the
area available for""ptr.blic" auction want of
gttideiines"i.n"_'t:he Rulesto gioefprioriig among all
others} Thegispower _conjer_rea.ttnder Rule 8~B of
the F3ules'=h"as–V._to'"h'e_ excetfcisecl' with the close

}:3'r'OXiFI1lll_j} to'fi.; "the–_ desiretiiiipttblic interest to
augm.en't" triQi'e«reL'-enue to the State. "

"fheiiefore, it uias .ne'e._essa.ry that an order reducing the

thefipurpose of quarry purposes had to be passed

'ij<:§§pi.1l}l'f'C'O¥I1l"niSSi0I'1€I' and which has not been done

'"«__l"'tlj1at ihe…procedure prescribed under the KMMC Rules has
lbeenfioiiowed in the instant, case.

‘Under the circumstances, whiie answering point No.1,

V we hold that the grant of licence in the instant. case is in

,/E:/..

to” constcier”*._titeu

-21-

34. That apart.. the other aspect. of the matter. namely.
point No.2 for consideration is with regard to the

environmental hazard that has been caused by the qi.ia’a:ry~i.11g

operations. It is not in dispute that the sixth resp_:oi’1’de’r;–i..__ha_S{‘ _

been using high explosives for mcarrying”‘v–o.t:i*tblhilasptiriig

operations. Annexure-L shows photogi*a.phsa..with*- re~gardrV:.tol

the cracks and damage in the hkousese.ol*vadd.araVh.a_lli

which according to the petitio11VersLis_VVon acc.oiint, oi? the said
operations. There are.._:a-‘.so7_lph§otog.raplis which show the
drying up of the tank o’i’*~.thel..’jsettlernent of fine

rock d.tiS’t1’»E1i;iC.:’. saidptanllr. ‘i’a’o.t..vt:)ei11g useful for drinking

and agricultural ‘ * l

35. ,–As far ._as~viniri-ing and quarrying operations and

“”Aentriron.ment«is coricerned. it is necessary to observe that

Iniafiing:’o–perat.i_o’iis are inherently hazardous in nature and it

not_onIy the natural resources. but also affects the

iiving”7~the people around the mines. Further mining or

“<d'_qtiar'ryi.ng activity close to township and villages have a

tendency to degrade environment as it affects air. water, soil

and impairs the quality of life of the inhabitants of the area

and therefore. a greater responsibility is cast on the miners.

In the context of having inirsing operations in the vicinity of

,/2».

_ 22 IV’
towns and villages. a due diligence exercise of the quantum

and degree of pollution and the impact that a mining rtctivity

would have on the inhabitants surrounding a pml_r1ee.wo;t1ldV.

have to be done at the outset before giving’l”-a:ny:p’_kind

permission or grant viswa~vis ad miitin_g–, acti.vit«y_.V

regulatory authorities have to act.__ with utlmostv, ‘~care’–~iln~_u

ensuring compliance with th’e–.j}a.rious=.safegt;;ards§l”claims it

and standards by entrepxjeneitrs’; to avoiddamagge to

environment, natural resolu1’ces5.’ ;’pe_op.lv’e’1s” -life, health and

property.

36. In ‘tl1§..$flVCTf5’1’lttj§’3;’€; relevance to refer to a decision
of thel-.VApe2; Co”urt._p MEHTA vs. UNION or INDIA’
reported’ ‘”4016 wherein the concept of

sustainable”deve.lopme_nt”‘has been explained. in the eontext

Zdeveloprnent ____ “activity wherein the principles of

~spustainvableidevelopment are applied and at the same time

,.1,;he__ is not degraded. According to the Apex

Co~…i_rt, a. balance has to be struck in such matters. it is also

releva.nt.:/tot note that if an activity is allowed to go ahead,

2 .. there may be irreparable damage to the environment and if it

is stopped there may be irreparable damage to economic

ml.}1t’€I’€Sl. in such cases. it is the protection of environment

which should take precedence over economic interest

yr/’~*”

– 23 _
according to t.he Apex Court. The precautionary principle

accepted by the Apex Court in various dicta requires

anticipatory action to be taken to prevent

can be prevented even on a reasonable stispie-ion.and’ t’

not necessary that there should be ‘diie<:t vhiarrrr

t.o the environment.

37′. A mining lease holder tottvconiplir

statutory provisions such as the–Enviro..nr11entt Protection Act.
1986 and the acts and control of
pollution of aii*,4’_vv’a1_.er. ro’i+ésiVIi§ig}’,i..;;is_w§11…;i;;”ihe rules framed
under –so”-that alifiilossible precautions for the
protecti–on’* of venviro.nri<ie4nti_:and'control of pollution is taken

while corid.ucti.ng.aTniin.ing operation in an area. In

M.C;.:MEHTA'SV'tcase_____reier'red to supra, the Apex Court has

~s:tat¢hd .,Vti1at_Lt'i–n__ majority of the eases, the environment

cori'cer'nts ignored by the mining community in order to

maii:'e quick". profits. The mining operators would cause

disit;.urba"nce of l.and surfaeejdrainage pattern and iand use

tbesidtes cause pollution probiems which wouid lead to

" "-erivironrrierital problems of air. water and noise pollution and

solid waste pol.l.utior1. Therefore. the Apex Court stiggested
that short. term and long term action for restoration of

E'.I1\-'iI'(")1'l1'E'l(:'.1'"it quality of the area should be zprepared

,/'77..

.,24_

separately. by the State Pollution Control Boards and

Government Agencies for enforcement of the environryn-ental

laws for the restoration of the environmental qualii..yd’o.f:’–t.he

area. Monitoring programme should include ~frequen’eyl ”

monitoring air quality. water quality-,’ ‘gro–i1ynd-l_4wate’r’-and n_o,ise.c

level etc. As far as protection of water..resources–.in

areas are concerned. it was suggested ti1.at’i.n o_rd”er”to draw ”

water resources managernentyplalne.it*is esse11vti.alyA..i;§o assess
the water quality of the of the Hydraulic
Cycle i.e., stream} Noise arising
out of or controlled by

the lessee Aaitlfthyeinksource so to keep it within the

permissi’Dle”limi”t.s.A’ V’

«_ 38v:»~’~i.’ifhe in1bValanc_e’__&which has been caused to ecology and

‘f,!l’l’€_VCGI1St3€{i1L(;Z’I1l”‘ hazard to the healthy environment due to

raining Vop’je–rat;_i.ons was taken note of by the Apex Court in

theta” ‘RURAL LITIGATION AND ENTITLEMENT

DEHRADUN vs. STATE or U.P.’ reported in AIR

SC 652. in that case certain lessees of limestone

it “quarry was directed to close down their operations

permanently. The question as to how the lessees were to be
comperisated for Closing the mines. was answered by stating

that it was the price that has to be paid for protecting and

/’Z’.

-25-

safeguarding the right of the people to live in a healthy

environment with minimal disturbance of ecological balance

and without avoidable hazard to them and

homes and agricultural lands and undue a_ft~ect’aiti.or1~.Vof.airs

water and environment. At, the same titnfe, ldirect~iot’is-,,iWe.r.ef

given to the State Governrnenit-._that iflessees»”barn/:§1’an;ted,

then those whose business isfito be closed’ should be
accornrnodated. Concer’n”was_ aliso for the workmen

who were likely tobe V

39. There; “ha§.z¢7».bt;eh f1′–:_i_:s’tanc’es.lV_’where the High Courts
taking i:t_.h_e the Apex Court in the
aforemventi*oi1edllvdéCision”have expressed opinion that where

there is lindliscrin1in’ate,operation of mines, which have

proved h’a.zardotis_to natural wealth and environment then

uconrtsvhave no option but to intervene wherein even

c-lohsureVoif”_’~mini’ng operation can also be ordered. Such a

dechisionpwoiild be in line with and promote what is provided

tinder articles 48-A and 5l–A(g) of the Constitution of India

provide that the State as also the citizens are under

it obligation to preserve. safeguard and improve the forest,

flora. fauna. rivers and lakes and all other water resources of

w a K’ I”

li(“3(3§3iI1g the ecological batance unal’l’ect:.edLi.ask whichLnot

the cotintry. Fttrther preservation oi’ the envirjnrnent tin;

29/»

2

-26-
ei5’5-

onlylgovernmenti. but also every citizen must undertake. It is

a social obligation and a fundamental duty as enshririedeyin

Article 51~A(g} of the Constitution. Therefore expi’o’it:atio:nii’

mineral resources may be in the interest of ind–uVstrival=.grow1h”

of the country, yet, mines should not

they disturb the ecology or aifect the._livelihoo*ldA.and

condition of the people surroundi’ngx,f’the miriesl

40. There have been Apex Court and
other High Cot;.rts.__in ivoflglered for total
stoppage oi} :§–perlei_aie’1a..s5 in LITIGATION AND
OF U.P.’ reported in
AIR Court’. directed total stoppage of

mining op’e.1jati,ons._ lie: CEMENT LTD. vs. STATE or

p_ U.1?;.{. rveportedx’i’11.Vl(19Q3) suppm sec 571, the Apex Court

not ‘perTnit_ the cement factory to be run in the valley

where niilriingzloperations in relation to limestone quarries

stood sltoppled. The only direction that was given was to

aciconimodate the petitioner~factory at some other place. in

QUARRY WORKS vs. STATE OF GUJARAT

it “reported in AIR 1987 SC .1073, the application seeking

renewal oi’ a lease after the enforcement of Forest
(Conservation) Act
, 1980 was disallowed. In ‘INDIAN

COUNCIL FOR ENVIROLEGAL ACTION vs. UNION OF

Zée.

_ 31 W
peak particle velocity of 5 min/ s is recommended as safe for

the structures in Vadderahalli village.

44. In another report at AnneXure~R18 given by Dr–..___V R

Sastry, Professor of Mining Engineering & Dean.

Institute of Ecology. Karnataka, it is stated.-.4’tiia§t.:Vu.s’ei V’

explosive energy to fragment therockygmassvélinfmiiiesr is

associated with adverse side effects li}ie”g1’ou*n_d .vib1’ati*o.ns;:

air blast and fly rock. The vibrations’Vd.an1age ” it

to structures and annoyance to _re_sid_ents i1’1–.rieiAgiibour’ing
areas in case the intensity is above. tliefthresliold values. Fly

rock can cause deamageto’str’uctt:_res in t.ht{–./ieinity and may

result in fatal accident, ifa.pi*oper care is not taken. in some
cases, Ilyu”»i_fod(:k lp_1’oble’in._”_.’e’may lead to closure of quarry

ope»1*a_tioris due ‘”to_danf1age involved. In the context of sixth

»respondent,o§;.erating the granite quarry for the supply of

<:ruslied"'_stoi1,e"V material for construction activities in

Pari4davaApdi"a Taluk is concerned, it is stated that the cycie of

operations in the quarry consists of drilling, blasting,

Riaoadirig, transporting and crushing. It is noted that there is

t it '"'difference in elevation of 30 to 40 metres between quarry and

the village. village being at a lower elevation and therefore it
is advised that the blastin the quarry should therefore be

planned in such a way that t.l1e1'e no effect. of ground

/"1 é

-32-

vibrations and fly rock on the domestic structures of

Vadderahalli village. As far as ground Vibration-share

concerned. it is stated that if they have sufficientf_’en’er§§3-ii _

can cause damage to structures. If the seve1’~’~ity:’osi’ the«.blast’~..

vibrations increases there can
building in the following ways;

Dustfalling from oldlipldster ‘

Extension Q”)’7Q_id. plzislt’er.:lc:’rdl’c.’«:_s it

New plasterllcraekforinatiod .

Ptasltéfi-“drop._ ini iarge”‘arecis .

.<hSfi:*=P°¥'°-3

«T; -. Ejj.;rthe§{:.;seoere'danittge' to building"

45. Itflis’ 4sta.tedlf~in’qeategorical terms that the human

pe1’ceptionlliol_’V ground iribra.~tion is as low as 1 rnrn/s. Certain

recoinnieiidyations’«were made with regard to the blasting

‘opleration’st liillléf’ said report.

aforesaid reports. we do not find any

‘V rnateli-ial”l.aw.hlich states that the standards issued by the

ll_*,Poiiliu_tionl Control Board vis~a–vis quarrying activity in

— tjuestion have been complied with by the sixth respondent.

it ”’On the other hand, there is a categorical condition stipulated

that the quarry should be closed down in case of any

x?»

* assistaiiee . A,

_ 33 _
complaints of public or nearby residents. Though initially
the Senior Geologist. gave a report on certain aspects of the
quarry prior to the cormnencemem. subsequently it is___seen

that the Tahsildar. Pandavapura, K Bet.tahalljiV”–.:._Granj

Panchayat have given reasons for withdrawal of..A4″1″}–o ‘

certificate issued in favour of the sixth_4res.po’nVden;i 0″‘

Senior Geologist also issued show cause “notice ffour’–~_the

cancellation of the tease andf._s”u.bsequ’ent1y_ datedv 0′

27.11.2008 directed that ail minifrigpaciivitjk hevvstorfiped with
immediate effect citing ‘t;hVe?.damagt: to the houses in

Vadderahalli xrillage an:dl”ii’i€.:’BdV’i3i’SE’ of rock dust on

sur1’ou._ndingfff’ and fodder. Under the
circ’urnst’ances,’ we’–j.’are”—.o.f*the considered View that the

reports _relied., upon fbythe sixth respondent are of no

that the Tahsildar has withdrawn the ‘no

ot)jeuct.io’na certificate’ issued in favour of the sixth respondent

aside-perV}\nnexure–P dated 30.9.2008 though reference has

‘hbeenfrnade to the ‘no objection certificate’ issued on 9.7.2004

00 “and the licence issued on 6.9.2008 and there is a reference

also to the letter dated 21.8.2006 written to the Senior
Geologist, explaining the harm caused on account of the

mining aet.ivity and letter dated 6.9.2008 requesting for

M.”/t

-35-

is dated 1.12.2008. The report of the gram panchayat on

this aspect of the matter is at Annexure–J.

48. Annexure ~¥ L to L23 are photographs ”

damage caused to the houses of Vad’dara.hal’i_i V_illlage. lWlh.ile~.t it

Pmnexures ~ M to M37 are photographs–A.A_d’epictin;.g-the

tank and surrounding areas of .aridVVA-nn’e;Xure-“N is ” V

a copy of the represemationpsldatepd. l’l~4p.7.fiOG6_ said
representation is made to the Taluk.

Thereafter, the the licence
as per Senior Geologist
at Mand3’a.has:lstat:ed_ being used to make holes
or explosives are being used for

quarryinglaet.ivit3t’whieh i:s’_.’eeausin.g damage to public life and

13ropertyI* l–lel’lhasvvrel”erred to the ‘l’ahstldar”s letter dated

20{l8’«.to.’VA:s’tat.e that the trenches at the mining spot on

‘olI’ythe.”u.se of high capacity explosives have caused

darnage~–l:to”t”he houses at Vaddarahalli Village and the same

hasbeen videographed: that complaints have been received

llfroinj the villagers with regard to the rock dust settling on

‘””agi*ic’ultural lands which has affected cultivation of the said

lands and that show cause notice was issued to the sixth
respondent to which reply was given; that there has been
\:’l{)l’c1′{‘,lO1″1 of section 18[8]. [E01, 36[2] [3] and 6E2} of the

z§,,.,,,

X .»

-86-

KMMC Rules and that when spot inspection was conducted

along with the Tahsildar. Pandavapura. drilling by ring—bore

machine was found in the quarrying spot and

“l’ahsi1dar has withdrawn the ‘no objection lette~.r.l’:.:”’a ”

Senior Geologist, found that on aecou–nt ‘l:.aforesaid~.i

violations and in public interest, tithe. fninirig’licenee’*.b’e–..

cancelled with effect. from 27. and __with a dtrectiojn to ” it

remove the machinery being roused’-l’or.._minirigvfroth quarry

lease area.

49. The said l:;j;aiicelEat,ioi”{ll ‘:.”c’h.al.l:enged before the

revisional at1t.h_or_ity.2″ ‘1e1_ov?f’cv&e’1′;AAi’ it} is only the revisional
aut.l1ority without’:’tal{ing*into coiisideratioii the reasons as to
why the licetlltringl”au’t:horiity had cancelled the licence focused

its .att’.e11’t.io1i olniy. on the non–payment of the royalty by the

and subiect. to the payment. of the balance

r.oy.afI.tyl.’l the order of cancellation of licence by his

order a’tV:1.\riiiexure–E. In lact. a perusal of Ar1r1exure~E which

isvthe border of the Joint Director cum Revisional Authority

dated 27.12.2008, no doubt relers to complaiiits made by

it “the residents of Vaddarahalli village and the visual

representation in form of CDs and the scieiitific investigation

report carried out by the 0rgani?.aI.io11 of the (}overnrnent. of

-37-

India. but without referring to the contents of the same, t.he
revisional authority simply states as follows:

“During the course of hearing. the nonpayment
huge amount. of royalty arrears was obsemedforvfl’–_:
which the learned Advocate prayed the :”

Authority to give sufficient time as the 4.

is running in financial ‘i–l.ot«.qeuerl:_”
counsel has agreed to pay ouistlanciing’ it A
arrears of Rs.66,29,O4″7_/~.._Vbefore xIestoiraltio§n../_VQf
quarry leases and the balantee will within

thefinancial year”end.” *

50. On the basis oflthe fsai’cij:’subri1i.ss~ion, the revision

petit.io,jil\i\lrasi’ direetion to collect 50% of the
outstanding- alrrearsioftt’r0§ra»l.ty’ only after which the files were

to be_pr0CessVecir,forrestoration of quarry lease and the

to t>e””Colleeted before the end of the financial

A further direction was given to the

co’rif_:ljil>et:en.t:tiauithority i.e., the Senior Geologist to make

l”.__freque*nt”:risits to the quarry sites to ensure that the sixth

“«:”res1:$ondent was following the recommendations of

it i§l3;1RM/NITK scrupulously and that it would adhere to the

KMMC Rules. ‘i’he1*eafter, vide Annexure~F dated 7.1.2009.

the quarry leases were reslorecl by the third respondent –

Senior Geologist.

-38-

51. We are of the \-‘i€W t.hat the revisional authority has not

applied it.s mind to the reason for cancellation of t,he”li.c_’en’ce

although initially the very same authority

licence. Had the reasons been looked» into by’the’jre§fisi_ona.lV

authority. the order at Annexure i.’\_fotiVldZn_o’t

passed. In fact, Annexure–‘F is a- letter by the

third respondent to the seconyd___r’osp’o_ndent 16.12.2008
refers to 264 COH1p1aiI1tS:’ii1a(3<3 held by the
villagers of Vaddarahal].1-Village: niaterial has also

been ignoredby second:.respondent.""'"

52. is on:V€.record’_’ thatthe senior geologist issued
notice underythe.yEi}§r)lobs’iVe’s«Act as per AnneXure–K. But. the

sixth –r.espon’de_nt’has failed to respond to the same.

~ It is alsonecessary to not.e that: counsel for the sixth

H a statement at the Bar that: if an

independent committee is constituted and in the event of

there being any “finding regarding damage caused to the

of the village in question. the sixth respondent. would

it “be liable to pay compensation. This submission would not

assist the sixth respondent for the reasons we have assigned

during the course of this order. Monetary compensation is

19:»

not the re1’nedy in Stttfh cases.

-39-

54. It is the duty of this court to take into consideration in

appropriate cases when attention is drawn to coiieern;s._ovf

persons in the vicinity of mines or quarries v’i7s_~2a–.v’is ‘

daily living and also with regard iiolultlie.

have sustained to the houses and l”-properti–€s*.and,_”thVep_

environmental threat they t’ace’v.._arid act in vrith it

law. It is in this context thati”poirit ‘No.2 isdalsouanswered

against, the sixth respondent; it

55. Apart ‘itro’in~:the list of quarries
produced Government Advocate
that 5’ of Vaddarahalli village
paiichayat, as on date there have been

no com.plaints.,n1adve as such. However, it is only in respect of

l”the”particular quarries in question that these writ petitions

” However, that would not mean that the

order p_a-sseéjd in these writ petitions would be only restricted

to the qirarrie-s in question.

The fact that there are about 90 quarries within

V “”Pandavapura Taluk having been brought to our notice. we

are of the considered view that the authority which has
issued licences in respect of the quarries mentioned in the

said iist would also consider as to whether the quarrying

‘/w

58.

Writ. petitiorls are allowed.

-41-

Parties to bear their own costs.

AN/-

Rule is made absolixm.