Citation : 2021 Latest Caselaw 957 AP
Judgement Date : 18 February, 2021
IN THE HIGH COURT OF ANDHRA PRADESH: AMARAVATI
HON'BLE MR. JUSTICE ARUP KUMAR GOSWAMI, CHIEF JUSTICE
&
HON'BLE MR. JUSTICE C. PRAVEEN KUMAR
WRIT APPEAL No.62 of 2021
(Through video conferencing)
M/s. VVR Crushers and Constructions ... Appellant
Versus
The State of Andhra Pradesh, rep., by its
Principal Secretary, Industries and Commerce
(Mines) Department, A.P. Secretariat,
Velagapudi, Guntur District, Andhra Pradesh,
and another ... Respondents
Counsel for the appellant : Mr. Hari Sreedhar
Counsel for the respondents : Govt. Pleader for Mines & Geology
JUDGMENT (ORAL)
Dt:18.02.2021
(ARUP KUMAR GOSWAMI, CJ)
Heard Mr. Hari Sreedhar, learned counsel for the appellant and the
Government Pleader for Mines and Geology for the respondents.
2. This Writ Appeal is presented against the order dated 28.12.2020
passed in W.P.No.25258 of 2020.
3. By the aforesaid order, learned single Judge disposed of the Writ
Petition recording as follows:
"Having heard the learned counsel for the petitioner and taking
into consideration the provisions of Rule 35 of the Rules, Writ
Petition is disposed of, leaving it open for the petitioner herein to
prefer statutory appeal before the Assistant Director of Mines &
Geology, Anakapalli-second respondent herein within a period of
one month from the date of receipt of a copy of this order. It is also
open for the petitioner herein to file a stay application along with
the said appeal. Having regard to the facts and circumstances of
the case, this Court deems it appropriate to direct the respondent
authorities not to take any coercive steps for a period of six weeks
from today. If any such appeal, within the time stipulated above,
is filed, the same be considered and appropriate orders be passed,
strictly in accordance with law, as expeditiously as possible, after
giving opportunity of hearing to the petitioner herein. There shall
be no order as to costs. All contentions are left open."
4. Mr. Hari Sreedhar, learned counsel for the appellant, submits that
demand notice dated 10.11.2020 issued by the 2nd respondent is without
jurisdiction and, therefore, this Court may like to examine the issue raised
by the appellant with regard to the question of jurisdiction.
5. At the outset, it is to be noted that learned single Judge has wrongly
recorded that statutory appeal lies before the Assistant Director of Mines &
Geology and it should have been recorded as Director of Mines & Geology,
to avail remedy of statutory appeal.
6. Having regard to the subject matter in dispute, we are of the opinion
that learned single Judge was justified in relegating the appellant to the
statutory remedy of appeal before the appellate authority and, therefore, we
do not think it is a fit case to interfere with the order of the learned single
Judge. However, we observe that, in case appeal is filed within (7) days
from today and in the event there arises delay in preferring the statutory
appeal, the appellate authority shall condone the delay and proceed to hear
the appeal on merits. It is also observed that if any application for stay is
filed, as indicated by learned single Judge, same shall also be considered
in accordance with law.
7. Accordingly, the appeal stands disposed of. No order as to costs.
Pending miscellaneous applications, if any, shall stand closed.
ARUP KUMAR GOSWAMI, CJ C. PRAVEEN KUMAR, J MRR
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!