High Court Patna High Court - Orders

Deepak Kumar vs The State Of Bihar &Amp; Ors on 25 March, 2011

Patna High Court – Orders
Deepak Kumar vs The State Of Bihar &Amp; Ors on 25 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
                 CWJC No.268 of 2008
DEEPAK KUMAR, S/O LAKHAN LAL BARANWAL, RESIDENT
OF VILLAGE & P.O.: & P.S.: KODERMA, SAHANA ROAD,
DISTRICT KODERMA (JHARKHAND).
                                       .....PETITIONER.
                       VERSUS
1. THE STATE OF BIHAR THROUGH THE SECRETARY
   DEPARTMENT OF MINES & GEOLOGY, GOVERNMENT OF
   BIHAR, PATNA.
2. THE ADDITIONAL SECRETARY, DEPARTMENT OF MINES
   & GEOLOGY, GOVERNMENT OF BIHAR, PATNA.
3. THE COLLECTOR, NAWADAH.
4. THE ASSISTANT MINING OFFICER, NAWADAH.
                                      ...RESPONDENTS

                         WITH
                  CWJC No.241 of 2010
NAVIN KUMAR SINHA S/O SHRI KEDAR PRASAD SINHA R/O
MOH BABIBPURA, P.O.& P.S.SOHSARAI, BIHARSHARIF, DISTT-
NALANDA.
                                         ....PETITIONER.
                       VERSUS
1. THE STATE OF BIHAR THROUGH THE PRINCIPAL
   SECRETARY-CUM-MINES COMMISSIONER, DEPARTMENT
   OF MINES & GEOLOGY, GOVERNMENT OF BIHAR, PATNA.
2. THE MINES COMMISSIONER, DEPARTMENT OF MINES &
   GEOLOGY, GOVERNMENT OF BIHAR, PATNA.
3. THE ADDITIONAL SECRETARY, DEPARTMENT OF MINES
   & GEOLOGY, GOVERNMENT OF BIHAR, PATNA.
4. THE DISTRICT MAGISTRATE, NAWADAH.
5. THE ASSISTANT MINING OFFICER, NAWADAH.
                                       ...RESPONDENTS.
                         WITH
                 CWJC No.465 of 2010
SANJIV KUMAR S/O SHRI RAM BILASH SINGH C/O SHRI
MAHADEV PRAAD, AT: & P.O. & P.S.- RAJAULI, DISTT.-
NAWADAH.
                                        .....PETITIONER.
                       VERSUS
1. THE STATE OF BIHAR THROUGH THE PRINCIPAL
   SECRETARY-CUM-MINES COMMISSIONER DEPARTMENT
   OF MINES & GEOLOGY, GOVERNMENT OF BIHAR, PATNA.
2. THE MINES COMMISSIONER, DEPARTMENT OF MINES &
   GEOLOGY, GOVERNMENT OF BIHAR, PATNA.
3. THE ADDITIONAL SECRETARY, DEPARTMENT OF MINES
   & GEOLOGY, GOVERNMENT OF BIHAR, PATNA.
4. THE DISTRICT MAGISTRATE , NAWADAH.
5. THE ASSISTANT MINING OFFICER, NAWADAH.
                                      .... RESPODNENTS.
                                          -2-




                                                                    .

WITH
CWJC No.526 of 2010
SHIV RATAN SANGAI S/O LATE RAM PRASAD SANGAI R/O
SANGAI MEDICAL HALL, DOCTORS LANE, P.O. & P.S.
JHUMRITELAIYA, DISTT. KODARMA.

……PETITIONER.

VERSUS

1. THE STATE OF BIHAR THROUGH THE PRINCIPAL
SECRETARY-CUM-MINES COMMISSIONER , DEPTT. OF
MINES & GEOLOGY, GOVT. OF BIHAR, PATNA.

2. THE MINES COMMISSIONER DEPTT. OF MINES &
GEOLOGY, GOVT. OF BIHAR, PATNA.

3. THE ADDITIONAL SECRETARY DEPTT. OF MINES &
GEOLOGY, GOVT. OF BIHAR, PATNA.

4. THE DISTRICT MAGISTRATE NAWADAH.

5. THE ASSISTANT MINING OFFICER NAWADAH.

…..RESPONDENTS.

WITH

CWJC No.493 of 2010
VYAS KUMAR @ BYASH KUMAR S/O SHRI MAHADEO
PRASAD R/O P.O. RAJAULI, P.S.RAJAULI, DISTT-NAWADAH.

…..PETITIONER.

VERSUS

1. THE STATE OF BIHAR THROUGH THE PRINCIPAL
SECRETARY -CUM-MINES COMMISSIONER, DEPARTMENT
OF MINES &GEOLOGY GOVERNMENT OF BIHAR, PATNA.

2. THE MINES COMMISSIONER, DEPARTMENT OF MINES &
GEOLOGY GOVERNMENT OF BIHAR, PATNA.

3. THE ADDITIONAL SECRETARY, DEPARTMENT OF MINES
& GEOLOGY GOVERNMENT OF BIHAR, PATNA.

4. THE DISTRICT MAGISTRATE NAWADAH.

5. THE ASSISTANT MINING OFFICER NAWADAH.

….RESPONDENTS

———–

For the petitioners : M/s. S.D.Sanjay Alok Kumar
( in all cases) Akash Chaturvedi, Advocates.

For the respondents : Mr. V.M.K.Sinha, Advocate.
(in all cases)

——–

11/ 25.03.2011 In all the aforesaid five cases, common issues are

involved and hence they have been heard together and are being

decided by this common order.

-3-

2. All the above named petitioners have filed their

respective writ petitions challenging orders of the Collector Nawada

cancelling the leases of the petitioners as well as the orders of the

Commissioner of Mines, Govt. of Bihar, Patna dismissing the

revisions of the petitioners and affirming the orders of the Collector

and also for declaration that the proceedings initiated against the

petitioners by the Collector on the basis of letter of the Additional

Secretary, Mines & Geology, Govt. of Bihar, Patna with respect to

the grant of mining lease to the petitioners were absolutely without

jurisdiction and were arbitrary, malafide and were liable to be

quashed and also for declaration that the petitioners or their

transferors were validly granted mining lease in the year 2001 for a

period of ten years in exercise of powers under Rule 22 of the Bihar

Minor & Minerals Concessions Rules, 1972 (hereinafter referred to

as ‘the Rules’ for the sake of brevity) and as such the said mining

leases could not have been legally cancelled before the expiry of the

aforesaid period of leases and for further declaration that the mining

leases of the petitioners were granted prior to the change in the

procedure for grant/renewal of lease and such change in the

procedure was not applicable in relation to the cases of the

petitioners and for a direction to the respondents to allow the

petitioners to continue the mining of minor minerals for the

remaining period of lease.

3. From the arguments raised by learned counsel for

the parties as well as from the materials on record it is quite
-4-

apparent that notices were published in the District Gazette of

Nawada in the year 2001 under the authority of the Collector,

Nawada in terms of Rule 22 of the Rules mentioning that the earlier

leases having been cancelled, the respective lands were available for

re-leasing and as such people were invited to apply for the same. In

response to the said notice, the petitioners of CWJC No.268 of

2008, CWJ No.241 of 2010, CWJC No.465 of 2010 and CWJC

No.526 of 2010 filed their respective applications within the period

prescribed for grant of fresh leases. However, the petitioner of

CWJC no.493 of 2010 being the earlier lessee applied for renewal

of his lease. Finally all the said applications were allowed by the

authorities and mining leases for the respective areas were granted

to them by the Collector, Nawada on 31.03.2001, 27.04.2001,

07.04.2001 and 09.04.2001 respectively. The said orders of the

Collector are annexed to the respective writ petitions. Since then the

petitioners are continuing with mining on their respective lands

strictly in accordance with the terms of the lease.

4. It further transpires that on 30.03.2007 the

Additional Secretary, Department of Mines and Minerals, Govt. of

Bihar, Patna sent a letter to the Collector, Nawada informing that

Bihar Minor Minerals Concession Rules, 1972 had been amended

on 23.03.2001 vide Bihar Minor Mineral Concession (Amendment)

Rules, 2001 adding Rule 9A, 22A and 52 by which it had been

provided that no mining lease shall be renewed and all the existing

mining leases shall be allowed to continue only till the completion
-5-

of the period of lease and in future all mining settlements shall be

made by auction. It was also mentioned in the said letter that the

Department had come to know that the provisions of Amended

Rules were being violated and hence an inquiry should be made and

steps should be taken for cancellation of those mining leases which

were granted after the amendment of the Rule on 23.03.2001,

violating its aforesaid provisions.

5. In view of the aforesaid letter of the Department, the

Collector, Nawada initiated proceedings against the petitioners and

found that the amendment dated 23.03.2001 was notified vide

Notification no.12/B.M-70/2/97.KHAND-II-702/M dated

17.04.2001 and although orders for grant of mining leases to the

petitioners were passed between 23.03.2001 and 17.04.2001, but

leases to the petitioners were executed after 17.04.2001, hence the

said leases being in violation of Rule 9A of the Amended Rule, they

were cancelled vide orders dated 22.05.2007. Against the said

orders of the Collector, the petitioners filed their respective

revisions before the Commissioner of Mines, Govt. of Bihar, Patna

but he dismissed the said revisions holding that the leases

granted/renewed to the petitioners were in contravention of the

Rules and therefore, in view of Section 19 of the Mines and Mineral

(Development and Regulation) Act, 1957 (hereinafter referred to as

‘the Act’), the said leases granted/renewed were void, but to protect

the petitioners from serious legal consequences of the said

cancellation of leases it was clarified that for the period during
-6-

which the petitioners had worked, the leases shall be treated as

valid.

6. Considering the entire facts and circumstances of

the case as well as the arguments of learned counsel for the parties,

it is quite apparent that the Rules were amended on 23.03.2001 vide

Bihar Minor Mineral Concession (Amendment) Rules, 2001 by

which Rule 9A and 52 were added out of which Rule 9A provided

that notwithstanding anything contained in these Rules, the

Government may by notification in the official Gazette direct that

any mineral may be leased out or settled by public auction in the

manner prescribed in Rule 52. The newly added Rule 52 provided

that settlement of land for mining leases should be done by public

auction for which detailed procedure was prescribed. Admittedly,

the said amended Rules were duly notified by the Government on

17.04.2001.

7. Furthermore, from the undisputed claim of the

parties, it is clear that the Collector, Nawada accepted the

applications of the petitioners for grant/renewal of the lease before

the date of notification, i.e. 17.04.2001, but the mining leases were

executed in their favour by the authorities concerned much after the

notification of the Amended Rules on 17.04.2001. It is also clear

that in view of the aforesaid amended Rules such leases were

strictly prohibited and the settlements of leases were directed to be

done through public auction. Section 19 of the Act specifically

provided that any prospecting licence or mining lease renewed or
-7-

acquired in contravention of the provisions of the Act or Rules or

orders made thereunder shall be void and of no effect.

8. In the instant case, the vires of the aforesaid

amendment in the Rules are not under challenge. Furthermore, the

amendment in the Rules are not subsequent to the grant of lease,

rather the leases were granted much after the amendment of the

Rules, but were violative of the said provisions which had been

brought by amendment earlier. In the said circumstances, the

decisions of the Supreme Court relied upon by learned counsel for

the petitioners in case of M/s Gujarat Pottery Works Private Ltd.

Vs. B.P. Sood and others, reported in A.I.R. 1967 S.C.964, in

case of State of Jharkhand and others Vs. Voltas Ltd. East

Singhbhum, reported in 2007(4) P.L.J.R. (S.C) 242 as well as the

decision of a Division Bench of this Court in M/s Larsen &

Toubro Ltd. Vs. The State of Bihar & Ors, reported in 2004 (1)

P.L.J.R. 350, are not applicable to the facts and circumstances of

this case.

9. Considering the admitted facts and position in law, this

court does not find any illegality in the impugned orders of the

authorities concerned and accordingly all these writ petitions are

dismissed.

(S. N. Hussain, J.)

Sunil