Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri Venkatasai Granites vs State Of Andhra Pradesh
2024 Latest Caselaw 1278 AP

Citation : 2024 Latest Caselaw 1278 AP
Judgement Date : 15 February, 2024

Andhra Pradesh High Court - Amravati

Sri Venkatasai Granites vs State Of Andhra Pradesh on 15 February, 2024

Author: R. Raghunandan Rao

Bench: R. Raghunandan Rao

    IN THE HIGH COURT OF ANDHRA PRADESH: AMARAVATI

 HON'BLE MR.JUSTICE DHIRAJ SINGH THAKUR, CHIEF JUSTICE
                                 &
         HON'BLE MR. JUSTICE R. RAGHUNANDAN RAO

        WRIT APPEAL Nos.141, 142, 143 and 148 of 2024

M/s. Sri Venkatasai Granites,
Survey No.589, 290/3, Basvapalli Village,
Naraharipeta Post, Gudipala Mandal, Chittoor District,
Rep. by its Managing Partner,
P. Amruthavalli, W/o.P. Maheswara Rao,
Aged about 48 years, Occ: Business,
R/o. Door No.19-262/1A, Red Cross Street,
Mittor, Chittoor, Chittoor District.
                                             ... Appellant in all the
                                                       writ appeals

                              Versus

State of Andhra Pradesh,
Rep. by its Principal Secretary,
Industries and Commerce (Mines) Department,
Secretariat, Velagapudi,
Amaravati, Guntur District and two others.

                                                ...Respondents in all
                                                   the writ appeals


Mr. Siva Prasad Reddy Venati, Counsel for the appellant.

Government Pleader for Mines and Geology, Counsel for respondent
Nos.1 to 3.


                        DATE : 15.02.2024

COMMON JUDGMENT:

HCJ & RRR, J 2 WA_Nos_141_2024 & batch

PER DHIRAJ SINGH THAKUR, CJ:

Service of notices waived by learned Government Pleader for

Mines and Geology appearing for respondent Nos.1 to 3 in Writ

Appeal Nos.141, 142, 143 and 148 of 2024.

2. Learned counsel for the parties agree to the final disposal of

the present writ appeals at the admission stage itself.

3. In all the four aforementioned writ appeals, since common

questions of law and fact arise, we propose to deal with them by way

of a common judgment and order. Facts in W.A.No.141 of 2024 are

being referred to, for the sake of convenience.

4. The present writ appeal under clause 15 of the Letters Patent

has been preferred against the judgment and order dated

12.01.2024 passed in W.P.No.1111 of 2024.

5. The petitioner/appellant herein is the beneficiary of a quarry

lease executed in its favour by the Assistant Director of Mines and

Geology, Chittoor dated 25.03.2021. The lease was to remain in

force till 31.08.2030.

HCJ & RRR, J

3 WA_Nos_141_2024 & batch

6. It appears that the Government issued a memo dated

20.04.2023, forwarding a report of GA (V&E) Department to the

Director of Mines and Geology, as per the said report the quarry

lease held by the petitioner was jointly inspected by the officials of

the Vigilance and Enforcement Department along with officials of

Mines and Geology department from 06.08.2022 to 08.08.2022 in

which certain deviations and violations under the Andhra Pradesh

Minor Mineral Concession Rules, 1966 (for short "APMMC Rules,

1966") and Granite Conservation And Development Rules, 1999

(for short "GCDR, 1999") were reported. A show cause notice dated

30.06.2023 was served upon the petitioner requiring it to show

cause as to why action be not taken against it in accordance with

Rule 12 (5) (h)(iii) of the APMMC Rules on account of the

violations committed by it. The petitioner stood informed that

failure to submit a reply would result in necessary action under the

said rules based on the material available on record.

7. A reply dated 17.07.2023 was then furnished by the

petitioner to the respondents wherein it was highlighted that the

show cause notice was served upon him without the material relied

upon in the same, without which it was stated that no effective

representation/reply could be submitted in regard to the allegations HCJ & RRR, J 4 WA_Nos_141_2024 & batch

made therein. Even then some explanation was rendered to the said

show cause notice. Finally, a demand notice dated 23.08.2023 was

issued by the District Mines and Geology Officer, Chittoor requiring

the petitioner to pay an amount of Rs.1,29,11,21,580/-.

8. The petitioner in those circumstances finally challenged the

notice of demand by filing a writ petition which came to be disposed

of, by relegating the petitioner to the alternate remedy, considering

the fact that the petitioner in his reply to the show cause notice had

not specifically mentioned the list of documents which were

required to be served upon the petitioner.

9. Learned counsel for the appellant would submit that failure

on the part of the official respondents to furnish to the petitioner

the report of GA (V&E) Department, dated 13.02.2023 based upon

which the show cause notice was served upon the

petitioner/appellant herein had resulted in grave prejudice to the

appellant inasmuch as in the absence of such material, the

appellant was precluded from making an effective representation.

10. Reliance was placed upon the Apex Court judgment rendered

in the case of Nagarjuna Construction Company Limited vs. HCJ & RRR, J 5 WA_Nos_141_2024 & batch

Government of Andhra Pradesh1 and in particular paragraph 31

wherein the Apex Court held:

"31. The basic principles of natural justice seem to have been disregarded by the State Government while revising the order. It acted on materials which were not supplied to the appellants. Additionally, the High Court for the first time made reference to the report/inspection notes which were not even referred to by the State Government while exercising revisional power."

11. It is a fundamental principle of law that before any action is

taken against a person, he is to be given a reasonable opportunity of

being heard. A reasonable opportunity of being heard would

necessarily imply serving upon such a person the requisite material

based upon which the action is proposed to be taken as reflected in

the show cause notice. Failure to provide such material based upon

which action is proposed to be taken against a person would indeed

prevent such a person from submitting a comprehensive reply and

the reply so furnished in the absence of such a material would only

be rendered illusory.

12. Be that as it may, we allow the present writ appeal and set

aside the judgment and order passed by the learned single Judge. A

fresh notice may be issued by the official respondents to the

1 (2008) 16 SCC 276 HCJ & RRR, J 6 WA_Nos_141_2024 & batch

appellant herein along with the copy of the GA (V&E) Department

report, dated 13.02.2023, as also any other material which can be

used by the official respondents while contemplating action against

the appellant in terms of the Rule 12 (5) (h)(iii) of the APMMC

Rules, 1966. No order as to costs.

13. Consequently, W.A.Nos.142, 143, and 148 of 2024, shall

stand allowed and the judgments and orders impugned therein,

shall stand set aside.

Pending miscellaneous applications, if any, shall stand closed.

DHIRAJ SINGH THAKUR, CJ R. RAGHUNANDAN RAO, J

SSN HCJ & RRR, J 7 WA_Nos_141_2024 & batch

HON'BLE MR.JUSTICE DHIRAJ SINGH THAKUR, CHIEF JUSTICE & HON'BLE MR. JUSTICE R. RAGHUNANDAN RAO

WRIT APPEAL Nos.141, 142, 143 and 148 of 2024

DATE : 15.02.2024

SSN

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter