Supreme Court of India

T.N. Godavarman Thirumulpad vs Union Of India & Ors on 8 October, 2009

Supreme Court of India
T.N. Godavarman Thirumulpad vs Union Of India & Ors on 8 October, 2009
Author: ………………
Bench: K.G. Balakrishnan, S.H. Kapadia, Aftab Alam
                                                     1

                       IN THE SUPREME COURT OF INDIA

                           CIVIL ORIGINAL JURISDICTION

MINOR MINERALS AND CONSTRUCTION MATTERS IN HARYANA MINING:
I.A Nos.839, 840, 850, 853-854, 855-856, 866-868, 869-870, 871-872,
873-874, 875-876, 877-878, 879-880, 881-882, 891-892, 900, 905,
1276-1277, 1590, 1612-1613, 1700-1703, 2007-2008, 1488, 2138-2139 in
891-892, 2205, 2445, 2567, 2574 in 875-876, 2536,2636 in 879-
880,265802659 in 828, 2719 IN 1488 IN 891-92 in 828 and in WRIT
PETITION (CIVIL) NO(s). 202 OF 1995

T.N. GODAVARMAN THIRUMULPAD                                  Petitioner(s)

                     VERSUS

UNION OF INDIA & ORS                                         Respondent(s)

AND I.A.No.2198 @ Conmt.Pet.No.125/2006 vide Court's order
dt.25.10.2007

WITH I.A.No.2269 in W.P.(C)No.4677/1985

AND I.A.No.2393 IN I.A.NO.2269 in I.A.NO.1785 in
W.P.(C)No.4677/1985

AND I.A.No.2270 IN I.A.NO.1785 in             W.P.(C)No.4677/1985

AND C.P.(C)No.186/2003 in W.P.(C)NO.4677/1985

AND    I.A.No.1866    IN    W.P.(C)No.4677/1985

WITH    I.A.Nos.1858-1859      IN    W.P.(C)No.4677/1985

WITH    I.A.No.1886    IN    W.P.(C)No.4677/1985

WITH I.A.No.1888      IN    W.P.(C)No.4677/1985

WITH    I.A.Nos.1891 to 1893        IN   W.P.(C)No.4677/1985

WITH I.A.No.1895      IN    W.P.(C)No.4677/1985

WITH    I.A.No.1896    IN    W.P.(C)No.4677/1985

WITH I.A.NO.1906 in W.P.(C)NO.4677/1985

WITH I.A.Nos.1907-1908        IN    W.P.(C)No.4677/1985

WITH    I.A.Nos.1911-1912      IN    W.P.(C)No.4677/1985

WITH I.A.NO.1937 IN        W.P.(C)No.4677/1985
                                    2

WITH I.A.NO.1938 in W.P.(C)No.4677/1985

WITH I.A.Nos.2306-2307 IN     W.P.(C)No.4677/1985

WITH I.A.Nos.2308-2309 IN     W.P.(C)No.4677/1985

WITH I.A.Nos.2310 in I.A.2269 in 1785 IN         W.P.(C)No.4677/1985

WITH I.A.No.1968 IN   W.P.(C)No.4677/1985

WITH I.A.Nos.2334-2335 IN     W.P.(C)No.4677/1985

WITH I.A.No.2336 IN   W.P.(C)No.4677/1985

WITH I.A.No.D.58737 IN    W.P.(C)No.4677/1985

AND   I.A.Nos.2374-2376 in IA 1785 IN W.P.(C)No.4677/1985

WITH I.A.Nos.2377-2380 in IA 1785 IN         W.P.(C)No.4677/1985

WITH I.A.Nos.2381, 2382, 2383, 2384 in IA 1785         IN
W.P.(C)No.4677/1985

WITH I.A.Nos.2386-2387 in IA 1785       IN    W.P.(C)No.4677/1985

WITH I.A.No.2390 in IA 1785 IN     W.P.(C)No.4677/1985

WITH I.A.No.2392 IN IA 1785 IN     W.P.(C)No.4677/1985

WITH I.A.No.2415 in I.A. 1785 IN     W.P.(C)No.4677/1985

WITH I.A.NO.2103 in W.P.(C)NO.4677/1985

WITH W.P.(C)No.624/2002
W.P.(C)No.661/2002
W.P.(C)No.428/2002

WITH CONMT.PET.(C)No.568/2002 in W.P.(C)NO.428/2002

WITH CONMT.PET.(C)NO.542/2004 IN W.P.(C)NO.428/2002



                                O R D E R

Heard both sides.

The Aravalli Hill Range has been subjected to widespread

mining activities in recent times. About 1500 ha. of land was given
3

for mining operations in Gurgaon and Mewat areas. Most of the mines

were for excavating major minerals but we are told that what the

mine operators extracted from the leased area were mostly minor

minerals. Vast areas were thus reduced to ditches, some of them

going down to a depth below the water level. The C.E.C. has filed a

report showing the extent of damage caused by the mining operations

in this area. With the help of the National Remote Sensing Centre,

Hyderabad, Department of Space, Govt. of India, maps of these areas

are prepared by using satellite imagery system. Photocopies of the

maps of these areas are produced before us from which it appears

that as a result of the mining operations, the entire area has

become highly devastated. The C.E.C. has also filed its report

indicating the extent of damage caused to this area.

There were discussions between the C.E.C. and the State of

Haryana as to what steps need be taken in regard to the mining

activities in these areas.

All mining operations in these hills were suspended by

this Court vide order dated 8th May, 2009. Now it is stated on behalf

of the State of Haryana that a complete ban on mining minerals there

would cause scarcity of building materials and the construction of

roads and buildings and other developmental activities would be

seriously affected. It was suggested that about 600 ha. of land be

set apart for extraction of minor minerals in the district of

Faridabad, including Palwal. The State Government is also facing a

problem caused by mining operations carried on in the past over an

area 1500 ha. of land in Gurgaon and Mewat. These mine operators
4

did not carry out any reclamation or rehabilitation work though they

were legally bound to do so under Rule 27 of the Mineral Concession

Rules, 1960 read with Form-K of the Mineral Concession Rules. Most

of these places have been simply abandoned. These areas have to be

reclaimed and extensive afforestation work needs to be carried out

in these areas.

Some of the mining operators, having existing licenses

that have not so far expired, raised a contention that due to

suspension of all mining operations by this Court they were not able

to conduct any mining even though they had not violated any rules or

guidelines and hence, they should be allowed to do the mining

operations in terms of the lease granted to them, more so as the

State of Haryana is proposing a Scheme for setting aside about 600

ha. of land in Faridabad for excavation of minor minerals. We do not

think it is feasible or in the larger interest to allow those

mining operators to carry out any mining activities on the basis of

the earlier licenses. Of course, they would be at liberty to

participate in the auction in respect of the 600 ha. of land in

Faridabad which would be made available for mining activities.

The C.E.C. and the State of Haryana held a meeting on

7.1.2009 and a report dated 15.1.2009 has been filed before this

Court. On the basis of the report, any mining activity in the 600

ha. of land to be identified and earmarked in Faridabad shall be

based on the following decisions taken in this meeting :
5

i) The State shall issue a Notification laying down the

guidelines and the procedure for giving licence/lease. The State

shall also establish an Aravali Rehabilitation Fund and a

Monitoring Committee. In issuing the Notification for allowing

mining operations in an area upto 600 ha. in the District of

Faridabad, including Palwal, the State must strictly adhere to all

the conditions enumerated in the Minutes of the Meeting held on

7.1.2009 between the C.E.C., State of Haryana and the Forest Survey

of India regarding mining, colonisation and related issues in

Aravali hills. It is hoped and expected that the Notification will

be issued by the State Government within a period of three months.

ii) The State of Haryana will take immediate steps for

preparation and implementation of Reclamation and Rehabilitation

Plan for the area degraded as a result of the mining activities in

that part. The rehabilitation of those areas shall be done by the

respective leaseholders. The State would also be at liberty to hold

the respective leaseholders who had not carried out the

rehabilitation work as per Rule 27 of the Mineral Concession Rules

read with Form-K of the said rules as liable for the rehabilitation

of those areas. The State shall take all reparatory and

compensatory steps in this regard.

iii) The actual mining operation in the 600 ha. of land in

Faridabad shall commence on submission of the rehabilitation and

reclamation plan by the State and its approval by this Court. It

shall be done at the earliest and preferably within a period of six

months.

6

iv) The C.E.C. shall submit quarterly reports to this Court in

regard to the commencement of the mining activities and its effect

on the surrounding areas as also in regard to the progress of the

reclamation work in the areas of Aravali range degraded by the past

mining operations.

Before any mining operations commence, the leaseholders

shall obtain all statutory clearances including environmental

clearance in terms of MoEF Notification dated 14.9.2006 and also the

approval under the Forest Conservation Act.

The Principal Secretary, Department of Mines, State of

Haryana will be responsible to ensure strict compliance of this

order. The Chief Secretary of the State shall have supervisory

control over the matter.

As regards the permission for mining activities in the

1500 ha. of land in Gurgaon and Mewat, the same will be taken up

separately considering the progress made in the rehabilitation work

to be carried out by the State in the 600 ha. of land.

In case of violation of any of these directions or failure

of the rehabilitation and reclamation process to make satisfactory

progress, this Court would consider closure of the mining activities

which are hereby permitted by this Court.

In case of any such failure, the C.E.C. may file a report

as and when required. The State would revoke all licenses in respect

for major minerals both in Faridabad and Gurgaon districts.
7

All I.A.s, writ petitions and contempt petitions relating

to minor minerals are disposed of. Consequently, all applications

for intervention and impleadment are also disposed of.

List the Construction matters on 11.12.2009.

………………CJI
(K.G. BALAKRISHNAN)

……………….J.

(S.H. KAPADIA)

……………….J.

(AFTAB ALAM)

NEW DELHI;

8TH OCTOBER, 2009