Citation : 2024 Latest Caselaw 31837 Ker
Judgement Date : 7 November, 2024
WP(C) No.36597/2024 1/4 Order Date : 07-11-2024
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE DR. JUSTICE KAUSER EDAPPAGATH
Thursday, the 7th day of November 2024 / 16th Karthika, 1946
WP(C) NO. 36597 OF 2024
PETITIONER:
M/S PENTA GRANITES, NEETHIPURAM,ELAVAMPADAM P.O,ALATHUR, PALAKKADU
DISTRICTREPRESENTED BY ITS MANAGING PARTNER JOSHY P.J, PIN - 678684
RESPONDENT:
1. THE GEOLOGIST, DISTRICT OFFICE OF THE DEPARTMENT OF MINING &
GEOLOGY, PALAKKAD, PIN - 678014
2. THE DIRECTOR, MINING AND GEOLOGY DIRECTORATE, KESAVADASAPURAM,
PATTOM PALACE P O, TRIVANDRUM, PIN - 695004
3. STATE OF KERALA , REPRESENTED BY ITS SECRETARY, INDUSTRIES
DEPARTMENT, SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001
4. STATE LEVEL ENVIRONMENT IMPACT ASSESSMENT AUTHORITY (SEIAA KERALA),
REPRESENTED BY ITS MEMBER SECRETARY, 4TH FLOOR, KSRTC BUS TERMINAL
COMPLEX, THIRUVANANTHAPURAM, PIN - 695001
5. MINISTRY OF ENVIRONMENT, FOREST AND CLIMATE CHANGE, INDIRA
PARYAVARAN BHAVAN, JORBAG ROAD, NEW DELHI. REPRESENTED BY ITS
DIRECTOR., PIN - 110993
Writ petition (civil) praying inter alia that in the circumstances
stated in the affidavit filed along with the WP(C) the High Court be
pleased to direct:- 1) stay the operation of ext.p15 judgment to the
extent it directs that, the mining by lease holders who have been granted
environmental clearance by deiaa shall not be allowed to operate, if no
appraisal /reappraisal is made by seiaa within 3 months from the date of
ext.p15 judgment; 2) respondents 1 and 2 to issue movement permits and
transit passes to the petitioner and also permit the petitioner to access
the kompas, without insisting for any reappraisal of the environmental
clearance, provisionally, pending disposal of the above writ petition,
forthwith;
This petition coming on for orders upon perusing the petition and
the affidavit filed in support of WP(C) and upon hearing the arguments of
M/S. PHILIP J.VETTICKATTU, NEENU BERNATH & SAJU S. DOMINIC, Advocates
for the petitioners the court passed the following:
WP(C) No.36597/2024 2/4 Order Date : 07-11-2024
DR.KAUSER EDAPPAGATH, J.
---------------------------------------------
W.P.(C) Nos. 7489, 7646, 35102, 35316, 36318, 36338, 36376,
36479, 36597, 36737, 37168, 37184, 37200, 37332, 37504,
37510, 37841, 37999, 38083, 38180 & 38195 of 2024
----------------------------------------------------
Dated this the 7th day of November, 2024
ORDER
The main challenge in these writ petitions is against the
judgment of NGT in O.A.No.142/2022 dated 08/08/2024.
Thereafter, on the basis of the said judgment of the NGT, the
Government of India, Ministry of Envioronment, Forest and
Climate Change passed an O.M.dated 14/10/2024 stating that
unless appraisal/reappraisal of ECs granted by DEIAA is not
done by the concerned SEIAA on or before 07/11/2024, ECs in
such cases would be considered as illegal and it will lead to
such mining leases being not allowed to operate.
2. The petitioners in all the writ petitions sought for stay
of the above official memorandum passed by the Government
of India, Ministry of Envioronment, Forest and Climate Change.
In some of the writ petitions, a separate application has been
filed to stay the operation of the O.M.dated 14/10/2024. On the
said applications, petitioners were already heard. The SEIAA as WP(C) No.36597/2024 3/4 Order Date : 07-11-2024
W.P.(C) No. 7489/2024 and connected cases
..2..
well as Union of India sought time to file statement. It is
submitted that SEIAA has filed a statement today. The Union
of India has also submitted that they have also filed the
statement today.
3. This Court has already passed an interim order that
all the statutory authorities shall treat the environmental
clearance issued by DEIAAs between 15/01/2016 and
12/12/2018 as valid till today (07/11/2024), subject to
availability of project life as laid down in the Mining Plan
approved and renewed by the competent authority and
mineable reserves and on condition that the petitioners
satisfy all other statutory formalities. Since the hearing on
the applications filed by the petitioners to stay the operation
of O.M.dated 14/10/2024 is not complete, the interim order
passed above is extended for a period of one month.
4. The statement filed by the SEIAA shall be received.
Post on 22/11/2024 for hearing.
Sd/-
DR.KAUSER EDAPPAGATH JUDGE APA WP(C) No.36597/2024 4/4 Order Date : 07-11-2024
APPENDIX OF WP(C) 36597/2024 Exhibit P1 TRUE COPY OF THE RELEVANT PAGES OF QUARRYING LEASE EXECUTED BETWEEN THE PETITIONER AND THE 1ST RESPONDENT, DATED 01/12/2017 Exhibit P2 TRUE COPY OF THE RELEVANT PAGES OF ENVIRONMENTAL CLEARANCE ISSUED BY THE DISTRICT ENVIRONMENT IMPACT ASSESSMENT AUTHORITY, BEARING EC NO. E/2703/16/DEIAA DATED 07/10/2017 Exhibit P3 TRUE COPY OF THE RELEVANT PAGES OF THE EXPLOSIVE LICENSE, BEARING NO. E/SC/KL/22/503(E8198), DATE OF RENEWAL 05/02/2020, FOR A PERIOD UPTO 31/03/2025 ISSUED BY THE DEPUTY CHIEF CONTROLLER OF EXPLOSIVES, ERNAKULAM Exhibit P4 TRUE COPY OF THE RELEVANT PAGES OF THE INTEGRATED CONSENT TO OPERATE - RENEWAL ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD, DATED 19/08/2023, VALID UPTO 06/10/2028, BEARING FILE NO. KSPCB/PL/ICO/10037839/2023 Exhibit P5 TRUE COPY OF THE LICENSE, ISSUED BY THE KIZHAKANCHERRY GRAMA PANCHAYAT, DATED 01/04/2024, WHICH IS VALID UP TO 31/03/2025 Exhibit P6 TRUE COPY OF S.O.NO.1807(E), DATED 12-4-2022, ISSUED BY THE MOEF Exhibit P7 TRUE COPY OF THE G.O NO. 1257/2023/ID DATED 14/12/2023 Exhibit P8 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT IN WP(C) NO. 30952/2022, DATED 28/09/2022 Exhibit P9 TRUE COPY OF THE MOVEMENT PERMIT DATED 02/04/2024, WHICH IS VALID UPTO 27/10/2024 Exhibit P10 TRUE COPY OF THE O.M. DATED 28-4-2023 ISSUED BY THE MOEF Exhibit P11 TRUE COPY OF THE ORDER PASSED BY THE NATIONAL GREEN TRIBUNAL, DATED 7-12-2022 IN O.A.NO.142/2022 IN JAYANTH KUMAR V. MOEF & CC Exhibit P12 TRUE COPY OF THE SOP DATED 15-1-2024 ISSUED BY THE MOEF Exhibit P13 TRUE COPY OF THE O.M., DATED 15-3-2024 ISSUED BY THE MOEF, IN PARTIAL MODIFICATION, OF O.M DATED 03/11/2023 AND EXTENDING THE TIME FOR REAPPRAISAL Exhibit P14 TRUE COPY OF THE RELEVANT PAGES OF THE APPLICATION DATED 10/01/2024 SUBMITTED BY THE PETITIONER FOR REAPPRAISAL Exhibit P15 TRUE COPY OF THE JUDGMENT PASSED BY THE NGT IN O.A 142/2022, DATED 08/08/2024 Exhibit P16 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT IN W.P.(C) NO.19143/2024, DATED 12-8-2024
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!