Citation : 2022 Latest Caselaw 3084 Chatt
Judgement Date : 28 April, 2022
1
NAFR
HIGH COURT OF CHHATTISGARH, BILASPUR
Order Reserved on : 29.03.2022
Order Passed on : 28/04/2022
Writ Petition (Civil) No. 1469 of 2019
1. Tejbali Dhruw S/o Gopal Singh, Aged About 66 Years
2. Sourabh Verma S/o Bhorelal Verma, Aged About 41 Years
3. Bhojram Dewangan S/o Jhabbulal Dewangan, Aged About 62
Years
4. Ramcharan Dhruw S/o Maniram Dhruw, Aged About 26 Years
5. Parasar Verma S/o Shri Bhorelal Verma, Aged About 37 Years
(All are R/o Village Kukurdih, Tahsil- Balodabazar, District-
Balodabazar-Bhatapara, Chhattisgarh)
---- Petitioners
Versus
1. State Of Chhattisgarh, Through The Secretary, Department Of
Revenue, Mahanandi Bhawan, Atal Nagar, New Raipur, P.S.-
Rakhi, District- Raipur, Chhattisgarh.
2. Collector, Baloda Bazar, Bhatapara, Chhattisgarh.
3. Sub Divisional Officer (Revenue), Baloda Bazar, District- Baloda
Bazar-Bhatapara, Chhattisgarh
4. Ulratech Cement, Ravan, Ravan Cement Works, Grasim Vihar,
Tahsil Simga, District- Baloda Bazar-Bhatapara, Chhattisgarh
5. M/s Ashok Kumar Yadu, Civil & Mining Contractor, Branch Office
Nayapara, Post Damaru, Tahsil & District- Baloda Bazar-
Bhatapara, Chhattisgarh
---- Respondents
Writ Petition (Civil) No. 1047 of 2019
1. Tejbali Dhruw S/o Gopal Singh, Aged About 66 Years
2. Sourabh Verma S/o Bhorelal Verma, Aged About 41 Years
3. Sanvat Ram Dhurw S/o Tularam Dhruw, Aged About 65 Years
4. Arjun Singh Gond S/o Ganesh Ram, Aged About 59 Years
5. Parasar Verma S/o Shri Bhorelal Verma, Aged About 37 Years
(All are r/o Village - Kukurdih, Tahsil - Balodabazar, District Baloda Bazar-Bhatapara, Chhattisgarh)
---- Petitioners
Versus
1. State Of Chhattisgarh, Through The Secretary, Department Of Revenue, Mahanadi Bhawan, Atal Nagar, New Raipur, Police Station- Rakhi, District- Raipur, Chhattisgarh
2. Collector, Baloda Bazar - Bhatapara, Chhattisgarh
3. Sub Divisional Officer (Revenue), Baloda Bazar, District- Baloda Bazar - Bhatapara, Chhattisgarh
4. Ultratech Cement, Ravan, Ravan Cement Works, Grasim Vihar, Tahsil Simga, District- Baloda Bazar - Bhatapara, Chhattisgarh
5. M/s Ashok Kumar Yadu, Civil & Mining Contractor, Branch Office Nayapara, Post Damaru, Tahsil & District- Baloda Bazar- Bhatapara, Chhattisgarh
---- Respondents
& Writ Petition (Civil) No. 1732 of 2019
1. Arjun Singh S/o Ganesh Ram, Aged About 59 Years
2. Gajra Bai W/o Arjun Singh, Aged About 60 Years
3. Sawat S/o Tularam Gond, Aged About 65 Years
(All are r/o Village- Kukurdih, District- Balodabazar- Bhatapara, Chhattisgarh)
---- Petitioners
Versus
1. State Of Chhattisgarh, Through The Secretary, Department Of Revenue, Mahanadi Bhawan, Atal Nagar, New Raipur, Police Station- Rakhi, District- Raipur, Chhattisgarh
2. Collector, Baloda Bazar- Bhatapara, Chhattisgarh
3. Sub Divisional Officer (Revenue), Baloda Bazar, District Baloda Bazar- Bhatapara, Chhattisgarh
4. Ultratech Cement, Ravan, Ravan Cement Works, Grasim Vihar, Tahsil Simga, District- Baoda Bazar- Bhatapara, Chhattisgarh
---- Respondents
For Petitioners : Mr. Goutam Khetrapal, Advocate.
For State : Mr. Rahul Jha, Govt. Advocate. For Respondent No.04 : Mr. B.D. Guru, Advocate.
Hon'ble Shri Justice Rajendra Chandra Singh Samant C A V ORDER
28/04/2022
1. All these petitions are being decided by this common order.
2. These Petitions have been brought praying to quash/set aside the
mining lease deed (Annexure-P/1) dated 04.11.2010 granted to
the respondent No.04/Ultratech Cement Ltd.
3. In W.P.(C.) No.1732/2019 and in W.P.(C.) No.1469/2019, the
prayer is made to acquire/set aside the mining lease granted in
favour of respondent No.04/Ultratech Cement Ltd. In W.P.(C.)
No.1047/2019, the prayer is made to acquire/set aside the order
dated 13.09.2018 passed by respondent No.03/S.D.O.
4. It is submitted by learned counsel for the petitioners that the
petitioners are the owner of agricultural lands situated in the
respective area from which they are earning their livelihood. It is
submitted that without following any process of law and without
obtaining any consent or approval from the land owners i.e. the
petitioners, the State Government has granted the mining lease
over the lands of the petitioners to respondent No.04/Ultratech
Cement, which is in complete violation of Rule 22 of The Mineral
Concession Rules, 1960. It is submitted that the petitioners raised
their objection and prayed for compensation as per The Right to
Fair Compensation and Transparency in Land Acquisition,
Rehabilitation and Resettlement Act, 2013 (hereinafter referred to
as 'the Act, 2013'). The land of the petitioners has not been
acquired regarding which the petitioners made representations on
which no action has been taken till date. Therefore, the mining
lease granted to the respondent No.04/Ultratech Cement is not
sustainable and liable to be quashed. Therefore, it is prayed that
appropriate orders be passed.
5. Reliance is placed on the judgment of M.P. High Court in the case
of Shyam Bihari Singh Vs. State of M.P. and Others reported
in (2008) 4 M.P. L.J. 255, in which it is held that where surface of
the land belongs to some private owner, then the consent is
required to start mining operation. It is submitted that no consent
has been obtained from the petitioners in all the cases. It is further
submitted that in the case of Smt. Anita Agrawal Vs. State of
Chhattisgarh and Others in W.P.(C.) No.1649/2017 decided by
the Division Bench of this Court on 30.10.2018, notification of the
State Government dated 04.12.2014 was challenged which had
the fixed multiplier of 1.00 (one) in calculating the compensation
for lands situated in rural areas across the State. The Division
Bench of this Court has striked down the notification dated
04.12.2014 (Annexure-P/1). Hence, it is prayed that appropriate
orders be passed.
6. The additional affidavit has been submitted by the petitioners,
mentioning, that some of the petitioners have entered into an
agreement with respondent No.04/Ultratech Cement and on that
basis, the land belonging to those petitioners shall be acquired but
the compensation proposed is minimal, whereas the petitioners
have entitlement to compensation according to the Chhattisgarh
Right to Fair Compensation and Transparency in Land Acquisition,
Rehabilitation and Resettlement and (Determination of Multiplying
Factor in case of Rural Areas) Act, 2019. Hence, it is again prayed
that appropriate directions be issued.
7. Learned State counsel representing respondent No.1 to 3 in all the
cases opposes the submissions made by learned counsel for the
petitioners.
8. Learned counsel for respondent No.04/Ultratech Cement raises
the ground of maintainability of the petitions submitting that on the
application moved by petitioners and the respondent No.04, the
S.D.O. has initiated a proceeding under Section 247 of The C.G.
Land Revenue Code, 1959, as that petition is pending, the
petitions now filed are infructuous. It is submitted that the State
has the authority to grant mining lease and the same authority has
been exercised. The petitioners who are member of Schedule
Tribe have moved an application before the Collector praying for
permission to sell the land in question regarding which documents
vide Annexure-R4/1 is filed and in the meanwhile, the petitioners
have also executed an agreement in favour of the answering
respondent vide Annexure-R4/2. The petitioners in all the cases
have received advance payment in lieu of the said agreement,
which is mentioned in the agreement itself. It is further submitted
that Section 22(3)(h) of Mineral Concession Rules, 1960 does not
require consent of the owner in the matter of grant of mining lease
and further, the agreement executed by the petitioners mention
about the consent of the petitioners and it was on this basis, the
mining lease was granted to the answering respondent. It is further
submitted that the lands of the petitioners which may be utilized in
future shall be assessed to compensation and orders shall be
passed in accordance with Section 247(4) of the Rules, 1959 and
also in accordance with The Right to Fair Compensation and
Transparency in Land Acquisition, Rehabilitation and Resettlement
Act, 2013. Therefore, the petitions are not maintainable.
9. Considered on the submissions. As per the facts present, the
respondent No.04/Ultratech Cement has in its favour lease
granted to it by the State Government for mining operations. This
grant of lease is governed by the Mineral Concessions Rules,
1960. The Rule 22(3)(H) of the Rules, 1960 does not require a
consent of the owner of a private land in the matter of grant of
lease by the State Government. The only condition according to
this Rule is this that the lessee shall have to obtain consent of the
owner of land before starting the mining operations. It has been
similarly held in the case of Shyam Bihari Singh (Supra).
10. The submissions of the Respondent No.04/Ultratech Cement has
not been thereby countered by the petitioners' side. It appears to
be clear that the petitioners had agreed to sell their land to the
respondent No.04/Ultratech Cement and also they have received
some amount of the sale price in advance regarding which they
have executed agreements to sell. It is not the statement of the
respondent side that they have purchased the land of the
petitioners by execution of sale deeds or that the land of the
petitioners have been acquired, therefore, in such a case in view
of the provision under Section 247 (4) of Code, 1959 and also the
provisions under the Act, 2013, the petitioners have entitlement for
appropriate compensation. Hence, all these petitions are disposed
off. The respondents in all the cases are directed to file fresh
representations before respondent No.2 and 3 within a time limit of
15 days praying for proper acquisition of their lands for the
purpose of grant of compensation. On filing of such representation,
the respondent No.2 and 3 shall take into consideration these
representations as there is no dispute present regarding the land
belonging to the petitioners having been leased out in favour of the
respondent No.4/Ultratech Cement, therefore, proceeding be
initiated for determination of fair compensation in favour of the
petitioners in accordance with law, if the need be present. The
amount whatsoever if already paid by the respondent
No.4/Ultratech cement to some or any of the petitioners, then the
same shall be adjusted with the compensation, which may be
determined in the future with respect to such petitioners, who have
received such payment.
11. With these observations, all these petitions stand disposed off.
Sd/-
(Rajendra Chandra Singh Samant) Judge Monika
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!