Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ottappalam Taluk Karinkal Quarry ... vs The District Geologist, Palakkad
2021 Latest Caselaw 23304 Ker

Citation : 2021 Latest Caselaw 23304 Ker
Judgement Date : 25 November, 2021

Kerala High Court
Ottappalam Taluk Karinkal Quarry ... vs The District Geologist, Palakkad on 25 November, 2021
                 IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                 PRESENT
                THE HONOURABLE MRS. JUSTICE ANU SIVARAMAN
   THURSDAY, THE 25TH DAY OF NOVEMBER 2021 / 4TH AGRAHAYANA, 1943
                         WP(C) NO. 26538 OF 2021
PETITIONER:

              OTTAPPALAM TALUK KARINKAL QUARRY OPERATORS
              INDUSTRIAL CO-OPERATIVE SOCIETY SIND(P) 176,
              VADANAMKURISSI P.O., PALAKKAD-679 124,
              REPRESENTED BY ITS PRESIDENT, K.SUKUMARAN.
              BY ADVS.
              PHILIP J.VETTICKATTU
              SAJITHA GEORGE
RESPONDENT:

              THE DISTRICT GEOLOGIST,
              PALAKKAD, DEPARTMENT OF MINING AND GEOLOGY,
              DISTRICT OFFICE, TOWN BUS STAND COMPLEX,
              PALAKKAD-678 014.
              SRI.RIYAL DEVASSY, GP
     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
25.11.2021, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 WP(C) NO. 26538 OF 2021

                                      2




                                JUDGMENT

This writ petition is filed seeking directions to the respondent to

take steps for finalisation of Ext.P6 application for renewal of quarrying

permit without reference to the distance conditions specified in the

order dated 21.07.2020 of the National Green Tribunal, Principal Bench,

New Delhi in O.A.No.304/2019.

2. The learned counsel for the petitioner submits that the

petitioner had secured Letter of Intent and had also procured all the

licences/consents and clearances as required in law. It is submitted

that going by the mandate of Rule 33(2) of the KMMC Rules, 2015 the

respondent is duty bound to execute quarrying permit once the

applicant obtains all required consents.

3. It is submitted that the National Green Tribunal Principal Bench,

New Delhi had passed an order directing that a distance of 200ms is to

be maintained between quarries and nearby residences/inhabited

areas. The said order was challenged before this Court in W.P.(C).No.

15305 of 2020 and connected cases and interim directions had been

issued stating that where a quarrying lease/permit is issued under the

provisions of the Kerala Minor Mineral Concession Rules, 2015 which is WP(C) NO. 26538 OF 2021

valid and current as on 21.07.2020, that is the date of the National

Green Tribunal's order, which do not fulfill the new distance norms,

status quo shall be maintained. However, with regard to pending

applications and renewal applications including application for

Environmental Clearance, PCB consent, Explosive licence, Local Body

licence etc., such applications need not be rejected solely on the ground

of non fulfillment of the new distance norms. However, it was made

clear that in case of the applications for fresh grant of the quarrying

permits/quarrying leases or applications for renewal of quarrying

permits/leases, which do not fulfil the above said impugned distance

criteria stipulated in the order of the tribunal, such requests need not

be granted for the time being.

4. The writ petitions were finally heard and allowed by judgment

dated 21.12.2020. The order of the NGT was set aside and the NGT was

directed to dispose of the representations of respondents 3 to 115

afresh after notice, by way of publication, to those who are affected by

the prescription of the stringent distance criteria for permission for

quarrying. The said judgment is reported in State of Kerala v.

Central Pollution Control Board [2021 (1) KLT 1]. From the said

judgment, an appeal had been preferred and the directions of the WP(C) NO. 26538 OF 2021

learned Single Judge had been upheld by a Division Bench of this Court.

The learned counsel for the petitioner submits that thereafter, SLPs

have been filed before the Apex Court and Civil Appeals had been

disposed of by proceedings dated 25.10.2021. The said judgment is

reported as Municipal Corporation of Gr. Mumbai v. Ankita Sinha

[2021 (6) KLT 133]. The Apex Court held that there is power in the

National Green Tribunal to take up matters suo motu and pass orders as

well.

It was further held as under:-

"In light of the issue answered by this Court in Civil Appeal Nos.12122-12123 of 2018 and connected cases titled as "Municipal Corporation of Gr.Mumbai Vs. Ankita Sinha & Ors." reported in 2021 (12) SCALE 184, it would be appropriate to permit the appellant(s) to raise all contentions/objections as may be available and permissible in law before the National Green Tribunal (In short "the Tribunal") in the first place. The Tribunal may consider those contentions/objections and record reasons for accepting or rejecting the same, so that the appellant(s), if dis- satisfied, may have further remedy of appeal(s) before this Court.

In other words, all contentions raised in the present appeal(s) on these aspects, including on merits are left open, to be considered by the Tribunal afresh.

We say so because the judgment rendered by this Court WP(C) NO. 26538 OF 2021

predicates that even if the Tribunal intends to initiate suo motu action, must give opportunity to the parties likely to be affected before passing any adverse order against them. Viewed thus, the ex-parte preemptory order(s) passed by the Tribunal without giving opportunity to the person(s) likely to be affected by such order(s), be treated as effaced from the record.

Keeping that principle in mind, we deem it appropriate to relegate the appellant(s) before the Tribunal with liberty to raise all contentions as may be permissible in law, to be decided by the Tribunal afresh on its own merits.

Notably, the decision of the High Court assailed in these appeal(s) also gives that liberty to the appellant(s). However, we expressly grant such liberty to the appellant(s), as aforesaid, in terms of this order."

Having considered the contentions advanced, I notice that the

petitioner's application had not been considered relying on the interim

order of this Court dated 6.8.2020. However, with the above mentioned

directions of the Apex Court, I notice that the interim order as well as

the directions in the judgment of the learned single Judge and the

Division Bench in W.A.No.286/2021 stand merged with the findings and

directions of the Apex Court in Municipal Corporation of Gr. Mumbai

(supra). In view of the fact that the Apex Court has clearly held that

the ex-parte peremptory orders passed by the Tribunal without giving WP(C) NO. 26538 OF 2021

opportunity to the persons likely to be affected are to be treated as

effaced from the records, I am of the opinion that the directions

contained in the orders of this Court also cannot stand in the way of a

consideration of the application in accordance with law, as it exists.

This writ petition is, accordingly, disposed of directing the

respondent to take steps for finalisation of Ext.P6 application for

renewal of quarrying permit, in accordance with law, as it exits, if the

same is otherwise in order.

Sd/-

Anu Sivaraman, Judge NP WP(C) NO. 26538 OF 2021

APPENDIX

PETITIONER'S EXHIBITS:

Exhibit P1 TRUE COPY OF ENVIRONMENTAL CLEARANCE DATED 07.05.2018 ISSUED TO THE PETITIONER BY THE COMPETENT AUTHORITY.

Exhibit P2 TRUE COPY OF RELEVANT PAGES OF CONSENT TO OPERATE ISSUED BY THE POLLUTION CONTROL BOARD DATED 06.06.2018 VALID UPTO TO 30.04.2023. Exhibit P3 TRUE COPY OF EXPLOSIVE LICENSE ISSUED BY THE COMPETENT AUTHORITY DATED 05.08.2016 VALID UPTO TO 2024.

Exhibit P4 TRUE COPY OF LICENSE ISSUED BY THE KULUKKALLUR GRAMA PANCHAYAT DATED 01.04.2019 VALID UPTO 31.03.2023.

Exhibit P5 TRUE COPY OF PERMIT BEARING NO.15/2019-20 GBS/DOP/761/2019/A1 DATED 09.04.2019.

Exhibit P6 TRUE COPY OF APPLICATION AND CHELLAN SHOWING REMITTANCE OF APPLICATION FEE ON 23.06.2021. Exhibit P7 TRUE COPY OF JUDGMENT PASSED BY THE HON'BLE SUPREME COURT OF INDIA REPORTED AS 2021(6) KLT 133 (SC).

Exhibit P8 TRUE COPY OF JUDGMENT PASSED BY THE HON'BLE HIGH COURT OF KERALA REPORTED AS 2021 96) KLT

RESPONDENTS' EXHIBITS: NIL

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter