High Court Kerala High Court

K.S.Sanoj vs The Geologist on 2 January, 2008

Kerala High Court
K.S.Sanoj vs The Geologist on 2 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 5 of 2008()


1. K.S.SANOJ, S/O. SATHYAVAN,
                      ...  Petitioner

                        Vs



1. THE GEOLOGIST,
                       ...       Respondent

                For Petitioner  :SRI.P.A.NOOR MUHAMMED

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH

 Dated :02/01/2008

 O R D E R
                    H.L.DATTU, C.J. & K.M.JOSEPH, J.
                   ------------------------------------------------------
                                 W.A.No.5 of 2008
                   -------------------------------------------------------
                   Dated, this the 2nd day of January, 2008

                                     JUDGMENT

K.M.Joseph, J.

The petitioner in the writ petition is the appellant herein. He

has approached this Court for quashing Ext.P7 and also for a writ of

mandamus or any other appropriate writ, order or direction commanding the

respondent to issue prescribed form of application for grant of Dealer’s

Licence to the petitioner and grant him the licence forthwith as requested in

Ext.P6.

(2). According to the appellant, he has been granted dealer’s licence

under Rule 48-C of the Kerala Minor Mineral Concession Rules 1967 to sell,

stock and exhibit for sale sand at the place specified in the licence as per

Ext.P1. Ext.P1 was issued on 5-4-2006. The licence was valid upto

31-03-2007. It is submitted that the respondent issued a stereo type notice

Ext.P2 dated 18-1-2007 to the the petitioner and all such dealers in

Ernakulam District stating that the entire stock of sand should be sold out

before 31-3-2007 and that after 31-3-2007 no P Form would be issued.

When the appellant contacted the respondent for renewal of his licence, the

respondent refused to entertain his application. According to him, when a

similarly situated person approached this Court this Court passed Ext.P4

interim order and later this Court confirmed the same and disposed of the writ

W.A.No.5/08 -2-

petition vide Ext.P4(a) judgment. When the petitioner approached this Court

against the refusal of his application for renewal of licence, this Court

dismissed his writ petition. Petitioner filed Ext.P6 application dated 22-6-2007

seeking grant of a fresh Dealer’s licence to sell, stock and exhibit for sale of

sand. He also requested for issuance of prescribed application form and

chalan for remittance of fee. To this he has been served with Ext.P7 dated 4-

7-2007 wherein it is stated as follows:

“As per the reference cited, the application submitted by

you in this office for granting Dealer’s Licence at the place

comprised in survey No.142/7-1 of the Koovappady Village

in Kunnathunad Taluk in Ernakulam District was not in

correct form (The application for Dealer’s Licence is to be

submitted in Form K). However, permission to mine, stock

and sell sand has been granted to the Koovappady and

Okkal Panchayaths near the place of your application.

Licence for sand cannot be granted at more places.

Therefore, it is informed that as per 48D-IV, V of the Kerala

Minor Mineral Concession Rules 1967, Dealer’s Licence

cannot be granted to you.”

(3). The challenge of the petitioner against Ext.P7 became

unsuccessful before the learned Single Judge who accepted the version of

the respondents that the refusal to grant licence to the petitioner was on

account of considering the availability of river sand and the number of

W.A.No.5/08 -3-

licensesees that are required. The contention of the petitioner was that it is

a fundamental right guaranteed under Article 19 (1) (g) of the Constitution.

The learned Single Judge stated that it is always open to the Government to

decide not to increase the number of licensees as according to it the existing

licensees are sufficient to meet the requirements.

(4). Heard Sri.P.A.Noor Muhammed, learned counsel

appearing for the appellant and also the learned Government Pleader for the

respondent. The learned counsel for the appellant would contend that the

appellant has got a fundamental right guaranteed under Article 19 (1) (g) of

the Constitution and that it can be taken away by virtue of reasonable

restriction under Article 19 (6) of the Constitution. He would submit that

Ext.P1 would show that he was granted licence, and he was carrying on

business. When similarly situated persons approached this Court, they had

been issued with orders by this Court. Learned counsel for the appellant

would further submit that the appellant is conscious of the shortage of river

sand, but the licence which the appellant is seeking is under Rule 48-C of the

Kerala Minor Mineral Concession Rules which provides for right to sell and

stock river sand. He contends that the appellant would be in a position to

procure sand from other areas where the sand is available in abundance and

therefore, reasons stated for denying licence that there is shortage of sand

cannot hold good.

(5). The learned Government Pleader would point out that the

W.A.No.5/08 -4-

stand of the Government is reflected in the counter affidavit wherein inter

alia it is stated as follows:

“4. It is respectfully submitted that the order Ext.P7 issued

by the Geologist is legally sustainable and reasonable.

Already local bodies/Panchayats of the area have been

given permission to carry out sand mining and selling

business and good business is being done by the

Panchayats. Further permission to individuals will lead to

unhealthy competition in that area. Hence the application

submitted by the petitioner for the grant of Dealers Licence

to stock and sell the sand was rejected in accordance with

Rule 48 D (IV) and (V) of Kerala Minor Mineral Concession

Rules, 1967. It is submitted that Panchayats/Local Self

Governments are operating sand business under Sand Act,

2001 and not under Dealers Licence issued under KMMC

Rules.

5. Further, it is most humbly submitted that sand is a very

limited natural resource and it is true that the demand for

the same is very high. The Dealers licence is granted for

the purpose of stocking and selling the mineral and hence

permission is granted depending upon the availability of the

source. I may submit that granting more licences to

individuals in places where the Panchayats are actively

involved in the same business will lead to unhealthy

competition and black marketing and in turn will result in

the increase in price of the mineral. Hence it is submitted

W.A.No.5/08 -5-

that there is no necessity for sand to be stocked and sold in

places where the Panchayats have been given permission

under Sand Act.”

(6). Learned counsel for the appellant then would point out

that it is settled law that it is not open for the authorities to support an order

passed in exercise of the statutory power with reasons as pointed out in the

counter affidavit filed before the court. The order has to be supported by

reasons as it stands in the order and it cannot be supplemented with

reasons stated in the counter affidavit. The learned counsel also relied on

the decision in Mahinder Singh Vs. Chief Election Commissioner (AIR

1978 SC 851).

(7). From Ext.P7 it is clear that, what is stated by the

authorities is that the application is not in the correct form. No doubt it is also

stated that the licence has been granted to panchayats near the place of the

petitioner and licence cannot be granted at more places. In the nature of

Ext.P7 order, the matter requires to be reconsidered. In such circumstances,

the following order is passed:

ORDER

(i). The respondent is directed to issue to the appellant the

application form as requested by him in Ext.P6 within a period of one month

from the date of receipt of a copy of this judgment.

(ii). If the petitioner submits application before the respondent,

W.A.No.5/08 -6-

a decision in accordance with law will be taken within six weeks from the date

of receipt of the application.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(K.M.JOSEPH)
JUDGE

MS