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

Sasi T vs The District Geologist
2025 Latest Caselaw 7463 Ker

Citation : 2025 Latest Caselaw 7463 Ker
Judgement Date : 26 August, 2025

Kerala High Court

Sasi T vs The District Geologist on 26 August, 2025

WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  1

            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

    TUESDAY, THE 26TH DAY OF AUGUST 2025/4TH BHADRA, 1947

                       WP(C) NO.23150 OF 2023

PETITIONER:

           SRI. C.P MUHAMMED
           AGED 65 YEARS
           MELEPOOLAKKAL HOUSE, KUNNAMANGALAM P.O.,
           KOZHIKODE DISTRICT, PIN - 673571.


           BY ADVS.
           SRI.PHILIP J.VETTICKATTU
           SMT.SAJITHA GEORGE
           SMT.NEENU BERNATH


RESPONDENTS:

     1     THE GEOLOGIST
           DISTRICT OFFICE, MINING & GEOLOGY DEPARTMENT,
           CIVIL STATION, KOZHIKODE, PIN - 673020.

     2     THE DIRECTOR OF MINING AND GEOLOGY
           DIRECTORATE, KESAVADASAPURAM, PATTOM PALACE P.O,
           TRIVANDRUM, PIN - 695004.

     3     STATE LEVEL ENVIRONMENT IMPACT ASSESSMENT
           AUTHORITY (SEIAA KERALA),
           REPRESENTED BY ITS MEMBER SECRETARY, 4TH FLOOR,
           KSRTC BUS TERMINAL COMPLEX,
           THIRUVANTHAPURAM, PIN - 695001.

     4     UNION OF INDIA
           MINISTRY OF ENVIRONMENT, FOREST AND CLIMATE
           CHANGE, INDIRA PARYAVARAN BHAVAN, JORBAGH ROAD,
           NEW DELHI,
           REPRESENTED BY ITS DIRECTOR, PIN - 110993,

           BY ADVS.
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  2

           SRI. AJITH VISWANATHAN, GOVERNMENT PLEADER
           SRI. M.P SREEKRISHNAN, STANDING COUNSEL
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE



THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
14.07.2025, ALONG WITH WP(C). 1483/2023 AND CONNECTED CASES,
THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  3


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                       WP(C) NO. 1483 OF 2023

PETITIONER:

           MUHAMMED MOIDEEN KURIKKAL
           AGED 46 YEARS
           S/O.MUHAMMAD ISHAK KURIKKAL, PETTAYIL HOUSE,
           MANJERI.P.O, MALAPPURAM DISTRICT, PIN - 676122.

           BY ADVS. SRI.K.J.MANU RAJ
                    SMT.K.VINAYA
RESPONDENTS:

     1     STATE ENVIRONMENT IMPACT ASSESSMENT AUTHORITY
           (SEIAA), KERALA, K.S.R.T C. BUS TERMINAL COMPLEX,
           4TH FLOOR, THAMPANOOR, THIRUVANANATHAPURAM,
           REPRESENTED BY ITS MEMBER SECRETARY, PIN - 695001.

     2     THE DIRECTOR, DIRECTOR OF MINING & GEOLOGY
           PATTOM PALACE P.O., KESAVADASAPURAM,
           THIRUVANANATHAPURAM, PIN - 695004

     3     DISTRICT GEOLOGIST, OFFICE OF THE DISTRICT
           GEOLOGIST, MINI CIVIL STATION MANJERI, MALAPPURAM,
           PIN - 676121

           BY ADVS.
           SRI.M.P.SREEKRISHNAN, STANDING COUNSEL
           SRI. RAMOLA NAYANPALLY, AMICUS CIRIAE

     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED
CASES, THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  4


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                       WP(C) NO. 2053 OF 2023

PETITIONER:

           SAJEEV M.A, AGED 42 YEARS
           S/O.ABDULLKHADER, MUNDETH HOUSE, KALADY P.O.,
           MEKALADY, ERNAKULAM DISTRICT, PIN - 683574.

           BY ADVS.
           SHRI.K.J.MANU RAJ
           SMT.K.VINAYA


RESPONDENTS:

     1     STATE ENVIRONMRNTAL IMPACT ASSESSMENT AUTHORITY
           (SELAA) KERALA
           K.S.R.T C.BUS TERMINAL COMPLEX, 4TH
           FLOOR,THAMPANOOR, THIRUVANANATHAPURAM, REPRESENTED
           BY ITS MEMBER SECRETARY, PIN - 695001.

     2     THE DIRECTOR, DIRECTOR OF MINING & GEOLOGY
           PATTOM PALACE P.O.,KESAVADASAPURAM,
           THIRUVANANATHAPURAM, PIN - 695004.

     3     DISTRICT GEOLOGIST
           OFFICE OF THE DISTRICT GEOLOGIST, MINI CIVIL
           STATION, MANJERI, MALAPPURAM, PIN - 676121.

           BY SRI. M.P SREEKRISHNAN, SC
           SMT. DEEPA NARAYANAN, SR. G.P
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE

     THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED CASES,
THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  5


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                       WP(C) NO. 4121 OF 2023

PETITIONER:

           MANNARKKAD TALUK KARINKAL QUARRY OPERATORS
           VYAVASAYA SAHAKARANA SANGAM LTD
           AGED 47 YEARS
           SIND(P)179, PULLISSERY P.O, MANNARKKAD,
           PALAKKAD, REPRESENTED BY ITS PRESIDENT SAKKARAIYA
           C.H, PIN - 678582.


           BY ADVS.
           SHRI.PHILIP J.VETTICKATTU
           SMT.SAJITHA GEORGE
           SMT.NEENU BERNATH


RESPONDENTS:

     1     THE GEOLOGIST
           DISTRICT OFFICE OF THE DEPARTMENT OF MINING AND
           GEOLOGY, PALAKKAD, PIN - 678014.

     2     THE DIRECTOR
           MINING AND GEOLOGY DIRECTORATE, KESAVADASAPURAM,
           PATTOM PALACE P.O, TRIVANDRUM, PIN - 695004.

     3     STATE LEVEL ENVIRONMENT IMPACT ASSESSMENT
           AUTHORITY
           REPRESENTED BY ITS MEMBER SECRETARY, 4TH FLOOR,
           KSRTC BUS TERMINAL COMPLEX, THIRUVANANTHAPURAM,
           PIN - 695001.

     4     UNION OF INDIA MINISTRY OF ENVIRONMENT, FOREST AND
           CLIMATE CHANGE, INDIRA PARYAVARAN BHAVAN, JORBAGH
           ROAD, NEW DELHI REPRESENTED BY ITS DIRECTOR, PIN -
           110993.
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  6



           BY ADVS.
           SRI. M.P SREEKRISHNAN, SC
           SMT. DEEPA NARAYANAN, SR. G.P
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE


     THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED CASES,
THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  7


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                       WP(C) NO. 4900 OF 2023

PETITIONER:

           M.K.RASHEED
           AGED 65 YEARS
           S/O. KUNJU MOIDEEN, MANAGING PARTNER, CHENNADU
           GRANITES, CHENNADU PO, VETTIKULAM, KOTTAYAM, PIN -
           686581.


           BY ADV SHRI.JOBI JOSE KONDODY


RESPONDENTS:

     1     THE STATE ENVIRONMENT IMPACT ASSESSMENT AUTHORITY
           (SEIAA, KERALA)
           REPRESENTED BY ITS MEMBER SECRETARY, KSRTC BUS
           TERMINAL COMPLEX, 4TH FLOOR, THAMPANOOR,
           THIRUVANANTHAPURAM, PIN - 695001.

     2     THE GEOLOGIST
           MINING AND GEOLOGY DISTRICT OFFICE, CIVIL STATION,
           COLLECTORATE P.O, KOTTAYAM, PIN - 686002.

     3     THE ENVIRONMENTAL ENGINEER
           KERALA STATE POLLUTION CONTROL BOARD, V PUBLISHERS
           BUILDING, SREENIVASA IYER RD, KOTTAYAM, PIN -
           686001.

     4     THE SECRETARY
           THIDANAD GRAMA PANCHAYAT,
           THIDANAD GRAMA PANCHAYAT OFFICE,
           THIDANAD.P.O,
           KOTTAYAM, PIN - 686123.

     5     THE UNION OF INDIA
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  8

           REPRESENTED BY ITS SECRETARY,
           MINISTRY OF ENVIRONMENT, FOREST AND CLIMATE
           CHANGE, INDIRA PARYAVARAN BHAVAN, JORBAGH ROAD,
           NEW DELHI,
           PIN - 110003.


           BY ADV SHRI.GEORGEKUTTY MATHEW
            SRI. M.P SREEKRISHNAN, SC (SEIAA) (SEAC)
            SRI. T. NAVEEN , SC (PCB)
            SMT. RAMOLA NAYANPALLY, AMICUS CURIAE


     THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED CASES,
THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  9


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                       WP(C) NO. 5162 OF 2023

PETITIONER:

           ABDUL NAZAR A
           AGED 57 YEARS
           'ALLIA NIVAS', NAVADHARA JUNCTION,KORANI P.O.,
           TRIVANDRUM, PIN - 695104.


           BY ADVS.
           SHRI.PHILIP J.VETTICKATTU
           SMT.SAJITHA GEORGE
           SMT.NEENU BERNATH




RESPONDENTS:

     1     THE SENIOR GEOLOGIST
           DISTRICT OFFICE, DEPARTMENT OF MINING &
           GEOLOGY,TRIVANDRUM, PIN - 695004.

     2     THE DIRECTOR
           MINING AND GEOLOGY, DIRECTORATE,
           KESAVADASAPURAM,PATTOM PALACE P O,TRIVANDRUM, PIN
           - 695004.

     3     THE KERALA STATE POLLUTION CONTROL BOARD
           DISTRICT OFFICE,THIRUVANANTHAPURAM ,REPRESENTED BY
           THE ENVIRONMENTAL ENGINEER, PIN - 695004.

     4     THE SECRETARY
           NELLANAD GRAMA PANCHAYAT,
           NELLANAD,THIRUVANANTHAPURAM, PIN - 695606.

     5     STATE LEVEL ENVIRONMENT IMPACT ASSESSMENT
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  10

           AUTHORITY (SEIAA KERALA)
           REPRESENTED BY ITS MEMBER SECRETARY,4TH FLOOR,
           KSRTC BUS TERMINAL COMPLEX, THIRUVANTHAPURAM, PIN
           - 695001.

     6     UNION OF INDIA
           MINISTRY OF ENVIRONMENT,FOREST AND CLIMATE CHANGE,
           INDIRA PARYAVARAN BHAVAN, JORBAGH ROAD, NEW DELHI,
           REPRESENTED BY ITS DIRECTOR, PIN - 110993.


           BY ADV SMT.M.SHAJNA, CGC
           SRI. M.P SREEKRISHNAN, SC (SEIAA) (SEAC)
           SRI. T.NAVEEN, SC (PCB)
           SRI. AJITH VISHWANATHAN, G.P
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE
           SRI. M.H HANILKUMAR


     THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED CASES,
THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                  2025:KER:63722
                                  11


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                       WP(C) NO. 5618 OF 2023

PETITIONER:

           BINUMON J
           AGED 45 YEARS
           S/O. S. JOHN, ELLANORA, ERAVICHIRA EAST, SOORANAD
           P.O., KOLLAM, PIN - 690522.


           BY ADVS.
           SRI.MATHEW KURIAKOSE
           SRI.J.KRISHNAKUMAR (ADOOR)
           SHRI.MONI GEORGE
           MANU GOVIND




RESPONDENTS:

     1     STATE ENVIRONMENT IMPACT ASSESSMENT AUTHORITY
           (SEIAA)
           BUS TERMINAL COMPLEX., 4TH FLOOR, THAMPANOOR,
           THIRUVANANTHAPURAM, REPRESENTED BY ITS MEMBER
           SECRETARY, PIN - 695001.

     2     THE DIRECTOR, MINING & GEOLOGY
           PATTOM PALACE P.O., KESAVADASAPURAM,
           THIRUVANANTHAPURAM, PIN - 695004.

     3     THE DISTRICT GEOLOGIST
           DEPARTMENT OF MINING & GEOLOGY, DISTRICT
           OFFICE,KIP BUILDING, ADOOR P.O., PATHANAMTHITTA,
           PIN - 691523.

     4     K.K. SETHUNATH
           AGED 56 YEARS, S/O. KUNHIRAMAN, KAIMALETH
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  12

           VADAKKETHIL, ATHIRUNKAL P.O; KOODAL,
           PATHANAMTHITTA DISTRICT ( SOUGHT TO BE
           IMPLEADED ).


           BY ADVS.
           SHRI.C.N.PRAKASH
           SHRI.SHAJI P.K.
           SHRI.AJITH VISWANATHAN, GP
           SHRI. M.P SREEKRISHNAN, SC (SEIAA) (SEAC)
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED
CASES, THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  13


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                       WP(C) NO. 5877 OF 2023

PETITIONERS:

     1     M/S. POPULAR SANDS AND METALS
           OORAKAM P.O., MELMURI,MALAPPURAM
           DISTRICT,REPRESENTED BY ITS MANAGING PARTNER MR.
           K.S. POULOSE, PIN - 676519.

     2     K.S. POULOSE
           AGED 58 YEARS
           MANAGING PARTNER, M/S. POPULAR SAND AND METALS,
           S/O. SCARIA, KONATTU HOUSE, EZHAKKARANADU P.O.,
           PUTHENCRUZ VIA, ERNAKULAM, PIN - 682308.


           BY ADV SHRI.JOBI JOSE KONDODY

RESPONDENTS:

     1     KERALA STATE POLLUTION CONTROL BOARD
           REPRESENTED BY ITS MEMBER SECRETARY, PLAMOODU -
           THEKKAMOODU ROAD, PATTOM, THIRUVANANTHAPURAM,
           KERALA, PIN - 695004.

     2     THE ENVIRONMENTAL ENGINEER
           KERALA STATE POLLUTION CONTROL BOARD,NO.19, 269-A,
           MALAPPURAM - PERINTHALMANNA RD, UP HILL,
           MALAPPURAM, KERALA, PIN - 676505.

     3     THE OORAKAM NORTH GRAMA PANCHAYATH
           REPRESENTED BY ITS SECRETARY,OORAKAM GRAMA
           PANCHAYAT OFFICE, OORAKAM, MELMURI.P.O,
           MALAPPURAM, PIN - 676519.

     4     THE SECRETARY
           THE OORAKAM GRAMA PANCHAYAT, OORAKAM GRAMA
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  14

           PANCHAYAT OFFICE, OORAKAM, MELMURI.P.O,
           MALAPPURAM, PIN - 676519.

     5     ADDL.R5.UNION OF INDIA
           REPRESENTED BY ITS SECRETARY, MINISTRY OF
           ENVIRONMENT, FOREST AND CLIMATE CHANGE, INDIRA
           PARYAVARAN BHAVAN, JOORBAGH ROAD, NEW DELHI-
           110003., PIN - 110001.

     6     ADDL.R6: THE STATE ENVIRONMENT IMPACT ASSESSMENT
           AUTHORITY (SEIAA, KERALA)
           REPRESENTED BY ITS MEMBER SECRETARY ,KSRTC BUS
           TERMINAL COMPLEX 4TH FLOOR, THAMPANOOR,
           THIRUVANANTHAPURAM- 695001.

     7     ADDL.R7: THE GEOLOGIST
           MINING AND GEOLOGY, DISTRICT OFFICE, MINI CIVIL
           STATION, MANJERI.P.O, MALAPPURAM DISTRICT- 676517
           (ADDL.R5 TO R7 ARE IMPLEADED AS PER ORDER DATED
           01.03.2023 IN IA NO.1/2023).


           BY ADVS.
           SRI. T.NAVEEN SC, KERALA STATE POLLUTION CONTROL
           BOARD,
           SRI.M.KRISHNAKUMAR, R3, R4
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED
CASES, THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  15


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                       WP(C) NO. 6535 OF 2025

PETITIONER:

           M/S. PPK GRANITES & CRUSHER PRODUCTS (P) LTD.,
           CHUNANGAD P.O, OTTAPALAM, PALAKKAD REPRESENTED BY
           ITS DIRECTOR SRI. SHIJU S, PIN - 679511.


           BY ADVS.
           SRI.ENOCH DAVID SIMON JOEL
           SRI.S.SREEDEV
           SRI.RONY JOSE
           SHRI.LEO LUKOSE
           SRI.KAROL MATHEWS SEBASTIAN ALENCHERRY
           SHRI.DERICK MATHAI SAJI
           SHRI.KARAN SCARIA ABRAHAM
           SHRI.ITTOOP JOY THATTIL




RESPONDENTS:

     1     UNION OF INDIA REPRESENTED BY THE SECRETARY
           MINISTRY OF ENVIRONMENT, FORESTS AND CLIMATE
           CHANGE INDIRA PARYAVARAN BHAWAN, JORBAGH ROAD, NEW
           DELHI,
           PIN - 110003.

     2     STATE OF KERALA REPRESENTED BY THE SECRETARY,
           DEPARTMENT OF INDUSTRIES, GOVERNMENT SECRETARIAT,
           THIRUVANANTHAPURAM, PIN - 695001.

     3     THE GEOLOGIST
           DISTRICT OFFICE, DEPARTMENT OF MINING & GEOLOGY,
           PALAKKAD, PIN - 676014.
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  16

     4     THE STATE ENVIRONMENT IMPACT ASSESSMENT AUTHORITY
           K.S.R.T.C BUS TERMINAL COMPLEX, 4TH FLOOR,
           THAMPANOOR, THIRUVANANTHAPURAM REPRESENTED BY ITS
           MEMBER SECRETARY, PIN - 695001.

     5     KERALA STATE POLLUTION CONTROL BOARD
           DISTRICT OFFICE, KENATHUPARAMBU, KUNATHURMEDU,
           PALAKKAD REPRESENTED BY ITS ENVIRONMENTAL
           ENGINEER,
           PIN - 678001.

     6     AMBALAPPARA GRAMA PANCHAYAT
           AMBALAPPARA, PALAKKAD REPRESENTED BY ITS
           SECRETARY,
           PIN - 679512.


           BY ADVS.
           O.M.SHALINA, DEPUTY SOLICITOR GENERAL OF INDIA
           SRI. M.P SREEKRISHNAN, SC (SEIAA) (SEAC)
           SRI. T. NAVEEN , SC (PCB)
           SMT. DEEPA NARAYANAN, SR. G.P
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE



      THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED CASES,
THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  17


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                       WP(C) NO. 8639 OF 2023

PETITIONER:

           K.T. HARIDAS
           AGED 39 YEARS
           KARUTHEDATH HOUSE, PALAPPURAM, OTTAPALAM,
           PALAKKAD-679103. REPRESENTED BY HIS POWER OF
           ATTORNEY HOLDER SANTHOSH T, S/O. THEVARKUTTY, SREE
           DURGA, VADAKKUMTHARA P.O., PALAKKAD, PIN - 678012.


           BY ADV SHRI.JOBI JOSE KONDODY


RESPONDENTS:

     1     THE STATE ENVIORNMENT IMPACT ASSESSEMNT AUTHORITY
           (SEIAA, KERALA)
           REPRESENTED BY ITS MEMBER SECRETARY, KSRTC BUS
           TERMINAL COMPLEX, 4TH FLOOR, THAMPANOOR,
           THIRUVANATHAPURAM, PIN - 695001.

     2     THE GEOLOGIST
           MINING AND GEOLOGY DISTRICT OFFICE, TOWN BUS STAND
           COMPLEX, PALAKAD, PIN - 678001.

     3     THE SECRETARY
           LAKKIDI PERUR GRAMA PANCHAYATH, LAKKIDI PERUR
           PANCHAYATH OFFICE, MANGALAM .P.O., PALAKKAD, PIN -
           679301.

     4     THE UNION OF INDIA
           REPRESENTED BY ITS SECRETARY, MINISTRY OF
           ENVIRONMENT, FOREST AND CLIMATE CHANGE, INDIRA
           PARYAVARAN BHAVAN, JORBAGH ROAD, NEW DELHI, PIN -
           110003.
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  18


           BY ADVS.
           SRI.M.P.SREEKRISHNAN, SC
           SRI.K.RAVI (PARIYARATH), R3
           SMT. DEEPA NARAYANAN, SR. G.P
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE

     THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED CASES,
THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  19


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 14192 OF 2025

PETITIONER:

           M/S. TRIPTHY GRANITES
           PALLIPADAM, CHAZHIYATTIRI P.O, PALAKKAD,
           REPRESENTED
           BY ITS PARTNER BENNY PATHROSE, PIN - 679535.


           BY ADVS.
           SHRI.PHILIP J.VETTICKATTU
           SMT.NEENU BERNATH
           SHRI.SAJU S. DOMINIC




RESPONDENTS:

     1     THE GEOLOGIST
           DEPARTMENT OF MINING AND GEOLOGY, DISTRICT OFFICE,
           SULTANPET, PALAKKAD, KERALA, PIN - 678001.

     2     THE DIRECTOR
           MINING AND GEOLOGY DIRECTORATE, KESAVADASAPURAM,
           PATTOM PALACE P.O., TRIVANDRUM, PIN - 695004.

     3     STATE OF KERALA
           REPRESENTED BY THE CHIEF SECRETARY, 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.
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  20

     5     MINISTRY OF ENVIRONMENT, FOREST AND CLIMATE CHANGE
           INDIRA PARYAVARAN BHAVAN, JORBAGH ROAD, NEW DELHI,
           REPRESENTED BY ITS DIRECTOR, PIN - 110993.

     6     UNION OF INDIA
           MINISTRY OF MINES, 3RD FLOOR, A WING, SHASTRI
           BHAVAN, NEW DELHI. REPRESENTED BY ITS SECRETARY,
           PIN - 110001.

           BY ADVS.
           SMT. O.M. SHALINA, DSGI
           SRI. M.P SREEKRISHNAN, SC (SEIAA) (SEAC)
           SRI. AJITH VISWANATHAN, G.P
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE

     THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED CASES,
THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  21


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 16933 OF 2023

PETITIONER:

           PALAKKAL GRANITES PRIVATE LIMITED
           R.S.NO.172, MYSORE PATTA
           THOTTUMUKKAM.P.O, KOZHIKODE DISTRICT, REPRESENTED
           BY IT MANAGING DIRECTOR P.M.ABOOBAKER, PIN -
           673639.


           BY ADVS.
           SRI.S.K.SAJU
           SHRI.PRANAV


RESPONDENTS:

     1     THE STATE ENVIRONMENT IMPACT ASSESSMENT AUTHORITY
           (SEIAA)
           KERALA, REPRESENTED BY ITS SECRETARY, K.S.R.T.C
           BUS TERMINAL COMPLEX, 4TH FLOOR, THAMPANOOR,
           THIRUVANANTHAPURAM, PIN - 695001.

     2     THE GEOLOGIST
           DISTRICT OFFICE,
           MINING AND GEOLOGY DEPARTMENT, CIVIL STATION,
           KOZHIKODE, PIN - 673020.

           BY SRI. M.P SREEKRISHNAN, SC
           SMT. DEEPA NARAYANAN, SR. GP
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE

     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED
CASES, THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  22


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 18053 OF 2023

PETITIONER:

           K.J.PAULOSE
           AGED 77 YEARS
           S/O,MATHEW UTHUP, KIZHAKKE KARUNAGAPALLIL HOUSE,
           MEENPARA. P.0, PUTHENCRUZ, ERNAKULAM,
           PIN - 682308.


           BY ADV SHRI.JOBI JOSE KONDODY


RESPONDENTS:

     1     THE KERALA STATE POLLUTION CONTROL BOARD
           REPRESENTED BY ITS MEMBER SECRETARY, PLAMOODU
           -THEKKAMOODU RD, PATTOM, THIRUVANANTHAPURAM,
           KERALA, PIN - 695004.

     2     THE ENVIRONMENTAL ENGINEER
           KERALA STATE POLLUTION CONTROL BOARD OFFICE,NEAR
           KALLUNGAL AUDITORIUM,PERUMBAVOOR P.O, ERNAKULAM,
           PIN - 683545.

     3     THE MANEED GRAMA PANCHAYAT
           REPRESENTED BY ITS SECRETARY,MANEED GRAMA
           PANCHAYAT OFFICE, MANEED P.O,ERNAKULAM, PIN -
           686664.

     4     THE SECRETARY,
           MANEED GRAMA PANCHAYAT,THE MANEED GRAMA PANCHAYAT
           OFFICE, MANEED P.O,ERNAKULAM, PIN - 686664

     5     THE UNION OF INDIA
           REPRESENTED BY ITS SECRETARY,MINISTRY OF
           ENVIRONMENT, FOREST AND CLIMATE CHANGE,INDIRA
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  23

           PARYAVARAN BHAVAN, JORBAGH ROAD,NEW DELHI, PIN -
           110003.

     6     THE STATE ENVIRONMENT IMPACT ASSESSMENT AUTHORITY
           (SEIAA, KERALA)
           REPRESENTED BY ITS MEMBER SECRETARY,KSRTC BUS
           TERMINAL COMPLEX,4TH FLOOR, THAMPANOOR,
           THIRUVANANTHAPURAM, PIN - 695001.

     7     THE GEOLOGIST
           MINING & GEOLOGY DISTRICT OFFICE, CIVIL STATION,
           KAKKANAD P.O.,ERNAKULAM, PIN - 682030.

           BY ADVS. SUNU P JOHN
           SRI. T. NAVEEN, SC (PCB)
           SRI. MP SREEKRISHNAN, SC(SEIAA)
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED
CASES, THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  24


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 20454 OF 2023

PETITIONER:

           M/S. KUNNATHOOR STONE CRUSHER PVT. LTD.,
           AGED 55 YEARS
           PAYYAVOOR VILLAGE, THALIPARAMBA TALUK, KANNUR
           DISTRICT ,KERALA,REPRESENTED BY MR.SANJAYAN
           PARAMBAN, MANAGING DIRECTOR, PIN - 670633.


           BY ADVS.
           SRI.E.ADITHYAN
           SHRI.LATHEEF P.K.




RESPONDENTS:

     1     UNION OF INDIA
           REPRESENTED BY THE SECRETARY,MINISTRY OF
           ENVIRONMENT, FOREST AND CLIMATE CHANGE INDIRA
           PARYAWARAN BHAWAN, JORBAGH ROAD, NEW DELHI, PIN -
           110003.

     2     STATE OF KERALA
           REPRESENTED BY SECRETARY, DEPARTMENT OF
           INDUSTRIES, GOVERNMENT SECRETARIAT,
           THIRUVANANTHAPURAM, PIN - 695001.

     3     DISTRICT GEOLOGIST
           DEPARTMENT OF MINING AND GEOLOGY, DISTRICT OFFICE,
           THAVAKKARA, KANNUR, PIN - 670002.

     4     DISTRICT ENVIRONMENT IMPACT ASSESSMENT AUTHORITY,
           KANNUR, REPRESENTED BY ITS CHAIRMAN DISTRICT
           COLLECTOR, KANNUR CIVIL STATION, KANNUR DISTRICT,
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  25

           PIN - 670002.

     5     THE STATE ENVIRONMENT IMPACT ASSESSMENT AUTHORITY
           KSRTC BUS TERMINAL COMPLEX,4TH FLOOR, THAMPANOOR,
           THIRUVANANTHAPURAM, RESPRESENTED BY ITS MEMBER
           SECRETARY, PIN - 695001.

     6     PAYYAVUR GRAMA PANCHAYAT
           REPRESENTED BY ITS SECRETARY, PAYYAVUR P.O.,
           KANNUR, PIN - 670633.

     7     THE SECRETARY
           PAYYAVUR GRAMA PANCHAYAT, PAYYAVUR PO, KANNUR,
           PIN - 670633.

           BY SRI. AJITH VISWANATHAN, G.P
           SRI. M.P SREEKRISHNAN,SC
           SRI.T.NAVEEN, SC
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE

     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED
CASES, THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  26


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 20597 OF 2023

PETITIONER:

           M/S ROCK VIEW GRANITE CRUSHER
           AGED 44 YEARS
           KANNAMANGALAM VILLAGE, TIRURANGADI TALUK,
           MALAPPURAM, KERALA, REPRESENTED BY ITS MANAGING
           PARTNER ABDUSSALAM, S/O ALI, PARAPPIL (HO),
           KALANNTHODE, NIT P.O., KOZHIKODE, PIN - 673601.


           BY ADVS.
           SRI.A.J.RIYAS
           SRI.KRISHNA DAS
           SMT.SARITHA THOMAS
           SHRI.ALEN J. CHERUVIL
           SHRI.SAHL ABDUL KADER
           SMT.DEVIKA WARRIER


RESPONDENTS:

     1     THE DISTRICT GEOLOGIST
           MINI CIVIL STATION, NEAR DISTRICT COURT,
           VELLARANGAL, MANJERI, MALAPPURAM, KERALA, PIN -
           676517.

     2     THE DIRECTOR MINING AND GEOLOGY
           KESAVADASAPURAM, THIRUVANANTHAPURAM, PIN - 695004.

     3     THE STATE ENVIRONMENT IMPACT ASSESSMENT AUTHORITY
           PALLIMUKKU, KANNANMOOLA ROAD FROM OVERBRIDGE
           VELAKKUDY, THIRUVANANTHAPURAM, REPRESENTED BY ITS
           CHAIRMAN, PIN - 695024.

           BY ADVS.
           SRI. M.P SREEKRISHNAN, SC (SEIAA) (SEAC)
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  27

           SMT. DEEPA NARAYANAN, SR. G.P
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED
CASES, THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                 2025:KER:63722
                                  28


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 20610 OF 2023

PETITIONER:

           MUHAMMED RAFEEK. K.A
           AGED 38 YEARS
           S/O K.S. ABDUL KAREEM, RESIDING AT KAIPALATHIL
           HOUSE, SOUTH CHALACKAL, MARAMPALLY, ALUVA, KERALA,
           PIN - 683105.


           BY ADVS.
           SRI.A.J.RIYAS
           SRI.KRISHNA DAS
           SMT.SARITHA THOMAS
           SHRI.ALEN J. CHERUVIL
           SHRI.SAHL ABDUL KADER
           SMT.DEVIKA WARRIER




RESPONDENTS:

     1     THE DISTRICT GEOLOGIST
           CIVIL STATION, KANNUR, PIN - 670002

     2     THE DIRECTOR MINING AND GEOLOGY
           KESAVADASAPURAM, THIRUVANANTHAPURAM, PIN - 695004.

     3     THE STATE ENVIRONMENT IMPACT ASSESSMENT AUTHORITY
           PALLIMUKKU, KANNANMOOLA ROAD FROM OVERBRIDGE
           VELAKKUDY, THIRUVANANTHAPURAM, REPRESENTED BY ITS
           CHAIRMAN, PIN - 695024.

           BY ADVS. SRI. AJITH VISWANATHAN, GP
           SRI. M.P SREEKRISHNAN, SC
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                             2025:KER:63722
                                  29




     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED
CASES, THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                  2025:KER:63722
                                  30


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 20763 OF 2023

PETITIONER:

           M/S.POABSON GRANITES PRODUCTS PRIVATE LIMITED
           AGED 73 YEARS
           THELAKKAD P.O., PATTIKAD VIA, PERINTHALMANNA,
           MALAPPURAM DISTRICT, PIN:679325, REPRESENTED BY
           ITS MANAGING DIRECTOR SRI.K.A.ABRAHAM, RESIDING AT
           KANNANKERIL HOUSE, KUTTOOR P.O., KUTTOOR VILLAGE,
           THIRUVALLA TALUK IN PATHANAMTHITTA DISTRICT, PIN -
           689106.


           BY ADVS.
           SHRI.N.JAMES KOSHY
           SRI.T.SANJAY
           SRI.ALEX ABRAHAM




RESPONDENTS:

     1     THE GEOLOGIST
           DEPARTMENT OF MINING GEOLOGY
           DISTRICT OFFICE, MINI CIVIL STATION, MANJERI P.O.,
           MALAPPURAM DISTRICT, PIN - 676121.

     2     THE DIRECTOR OF MINING & GEOLOGY
           KESAVADASAPURAM, PATTOM PALACE P.O.,
           THIRUVANANTHAPURAM, PIN - 695004.

     3     STATE ENVIRONMENTAL IMPACT ASSESSMENT AUTHORITY
           SEIAA
           REPRESENTED BY ITS MEMBER SECRETARY, 4TH FLOOR,
           KSRTC BUS TERMINAL COMPLEX, THAMPANOOR,
           THIRUVANANTHAPURAM, PIN - 695001.
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  31



     4     UNION OF INDIA
           MINISTRY OF ENVIRONMENT, FOREST AND CLIMATE
           CHANGE,INDIRA PARYAVARAN BHAVAN, JOR BAGH ROAD,
           NEW DELHI, REPRESENTED BY ITS SECRETARY, PIN -
           110003.


           BY ADV SHRI.VISHNU J., CGC
           BY SRI. M.P SREEKRISHNAN, SC
           SMT. DEEPA NARAYANAN, SR. G.P
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE

     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED
CASES, THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                 2025:KER:63722
                                  32


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 21543 OF 2023

PETITIONER:

           HARIDASAN T
           AGED 53 YEARS
           S/O DAMODARAN, THAROL, EKAROOL P.O,
           UNNIKULAM, KOZHICODE, PIN - 673574.


           BY ADVS.
           SRI.MANSOOR.B.H.
           SMT.SAKEENA BEEGUM


RESPONDENTS:

     1     UNION OF INDIA
           REPRESENTED BY ITS SECRETARY, MINISTRY OF
           ENVIRONMENT, FOREST AND CLIMATE CHANGE, PARYAVARAN
           BHAVAN, CGO COMPLEX, LODI ROAD, NEW DELHI, PIN -
           110003.

     2     ADDITIONAL DIRECTOR MINING AND GEOLOGY
           OFFICE OF THE DIRECTOR, DEPARTMENT OF MINING AND
           GEOLOGY, THIRUVANANTHAPURAM, PIN - 695004.

     3     DISTRICT GEOLOGIST
           MINING AND GEOLOGY,CIVIL STATION, KOZHICODE,
           PIN - 673020.

     4     DISTRICT ENVIRONMENT IMPACT ASSESSMENT AUTHORITY
           CIVIL STATION,KOZHICODE, REPRESENTED BY ITS
           CHAIRMAN, PIN - 673020.

     5     STATE ENVIRONMENTAL IMPACT ASESSMENT AUTHORITY
           4TH FLOOR, KSRTC BUS TERMINAL COMPLEX,
           THIRUVANANTHAPURAM ,REPRESENTED BY ITS MEMBER
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  33

           SECRETARY, PIN - 695001.


           BY ADV SRI.K.V.SREE VINAYAKAN
           SRI. M.P SREEKRISHNAN, SC
           SMT. DEEPA NARAYANAN, SR. G.P
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE

     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED
CASES, THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  34


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 21897 OF 2025

PETITIONER:

           SASI T
           AGED 62 YEARS
           S/O. SANKARANKUTTY,THAROL AMBALAKOTH HOUSE,
           MEDICAL COLLEGE POST, KOZHIKODE DISTRICT, PIN -
           673008.


           BY ADV SRI.JESWIN P.VARGHESE


RESPONDENTS:

     1     THE DISTRICT GEOLOGIST
           DISTRICT OFFICE, DEPARTMENT OF MINING AND GEOLOGY,
           CIVIL STATION, KOZHIKODE DISTRICT, PIN - 673020.

     2     THE GEOLOGIST
           DISTRICT OFFICE, DEPARTMENT OF MINING AND GEOLOGY,
           CIVIL STATION, KOZHIKODE DISTRICT, PIN - 673020.

           BY SMT. DEEPA NARAYANAN, SR. G.P
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED
CASES, THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  35


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 22689 OF 2023

PETITIONER:

           M/S. MARWA GRANITES PVT. LTD.,
           AGED 54 YEARS
           NELLIKKAPARAMBA P.O., MUKKAM, KOZHIKODE,
           REPRESENTED BY ITS MANAGING DIRECTOR, SRI.
           ABDURAHIMAN, PIN - 673602.


           BY ADVS.
           SHRI.PHILIP J.VETTICKATTU
           SHRI.SAJU S. DOMINIC
           SMT.SAJITHA GEORGE
           SMT.NEENU BERNATH




RESPONDENTS:

     1     THE GEOLOGIST
           DEPARTMENT OF MINING & GEOLOGY, DISTRICT OFFICE,
           CIVIL STATION, KOZHIKODE, PIN - 673720.

     2     THE DIRECOTR
           MINING AND GEOLOGY, DIRECTORATE, KESAVADASAPURAM,
           PATTOM PALACE PO, TRIVANDRUM - 695004.

     3     KERALA STATE POLLUTION CONTROL BOARD
           ZAMORIAN'S SQUARE BUILDING, LINK ROAD, PALAYAM,
           KOZHIKODE, REPRESENTED BY ITS ENVIRONMENTAL
           ENGINEER, PIN - 673002.

     4     STATE LEVEL ENVIRONMENT IMPACT ASSESSMENT
           AUTHORITY (SEIAA KERALA)
           REPRESENTED BY ITS MEMBER SECRETARY, 4TH FLOOR,
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  36

           KSRTC BUS TERMINAL COMPLEX, THIRUVANTHAPURAM, PIN
           - 695001.

     5     UNION OF INDIA
           MINISTRY OF ENVIRONMENT, FOREST AND CLIMATE
           CHANGE,
           INDIRA PARYAVARAN BHAVAN, JORBAGH ROAD,
           NEW DELHI- 110993. REPRESENTED BY ITS DIRECTOR

           BY SRI. M.P SREEKRISHNAN, SC
           SRI. T. NAVEEN , SC
           SMT. DEEPA NARAYANAN, SR. G.P
           SRI. RAMOLA NAYANPALLY, AMICUS CURIAE

     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED
CASES, THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  37


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 22785 OF 2023

PETITIONER:

           M/S. BLUE STONE CRUSHERS
           AGED 58 YEARS
           NADUVKKAD, OORAKAM, MELMURI, MALAPURAM,
           REPRESENTED
           BY ITS MANAGING PARTNER, MOHAMMED, PIN - 676519.


           BY ADVS.
           SHRI.PHILIP J.VETTICKATTU
           SMT.SAJITHA GEORGE
           SMT.NEENU BERNATH
           SHRI.SAJU S. DOMINIC




RESPONDENTS:

     1     THE SECRETARY
           OORAKAM GRAMA PANCHAYAT, OORAKAM, MELMURI P.O,
           MALAPPURAM DISTRICT, PIN - 676519.

     2     THE GEOLOGIST
           DISTRICT OFFICE OF MINING & GEOLOGY
           MINI CIVIL STATION MANJERI, MALAPURAM - 676121.
     3     THE DIRECTOR
           MINING AND GEOLOGY, DIRECTORATE, KESAVADASAPURAM,
           PATTOM PALACE P.O, ERNAKULAM - 695004.

     4     STATE LEVEL ENVIRONMENT IMPACT ASSESSMENT
           AUTHORITY (SEIAA KERALA)
           REPRESENTED BY ITS MEMBER SECRETARY, 4TH FLOOR,
           KSRTC BUS TERMINAL COMPLEX, THIRUVANTHAPURAM, PIN
           - 695001.
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  38



     5     UNION OF INDIA MINISTRY OF ENVIRONMENT, FOREST AND
           CLIMATE CHANGE
           INDIRA PARYAVARAN BHAVAN, JORBAGH ROAD, NEW DELHI
           - 110 993, REPRESENTED BY ITS DIRECTOR.


           BY ADVS.
           SRI.M. KRISHNAKUMAR
           SHRI.V. GIRISHKUMAR, SENIOR PANEL COUNSEL
           SRI. M.P SREEKRISHNAN, SC (SEIAA) (SEAC)
           SMT. DEEPA NARAYANAN, SR. G.P
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED
CASES, THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  39


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 22378 OF 2025

PETITIONER:

           M. PRASAD
           AGED 63 YEARS
           S/O. M. KUNHIRAMAN, AGED 63 YEARS, LAKSHMI HOUSE,
           KOLATHUVAYAL P.O., KANNUR DISTRICT, PIN - 670331.


           BY ADVS.
           SRI.SHAJI THOMAS
           SRI.JEN JAISON
           SHRI.THOMASKUTTY SEBASTIAN
           SRI.K.BABU




RESPONDENTS:

     1     THE GEOLOGIST
           DEPARTMENT OF MINING & AMP; GEOLOGY, DISTRICT
           OFFICE, KANNUR, PIN - 671123.

     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,
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  40

           PIN - 695001.

     5     KERALA STATE POLLUTION CONTROL BOARD
           REPRESENTED BY ITS ENVIRONMENTAL ENGINEER,
           DISTRICT OFFICE, RUBCO HOUSE, SOUTH BAZAR, KANNUR,
           PIN - 670002.

     6     THE SECRETARY
           SREEKANDAPURAM MUNICIPALITY, SREEKANDAPURAM,
           KANNUR DISTRICT, PIN - 670631.

     7     MINISTRY OF ENVIRONMENT, FOREST AND CLIMATE CHANGE
           INDIRA PARYAVARAN BHAVAN, JORBAGH ROAD, NEW DELHI
           REPRESENTED BY ITS DIRECTOR, PIN - 110993.


           BY ADV SHRI.K.ARJUN VENUGOPAL, CGC
           SRI. M.P SREEKRISHNAN, SC (SEIAA) (SEAC)
           SRI. T. NAVEEN , SC (PCB)
           SRI. T.V JAYAKUMAR -R6, SC
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE

     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED
CASES, THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  41


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 23092 OF 2023

PETITIONER:

           MUHAMMED MOIDEEN KURIKKAL
           AGED 46 YEARS
           S/O.MUHAMMAD ISHAK KURIKKAL, PETTAYIL HOUSE,
           MANJERI.P.O,MALAPPURAM DISTRICT, PIN - 676122.


           BY ADV SHRI.K.J.MANU RAJ


RESPONDENTS:

     1     THE KERALA STATE POLLUTION CONTROL BOARD
           DISTRICT OFFICE, MANJERI, MALAPPURAM DISTRICT,
           REPRESENTED BY ITS ENVIRONMENTAL ENGINEER, PIN -
           676505

     2     ENVIRONMENTAL ENGINEER
           KERALA STATE POLLUTION CONTROL BOARD, DISTRICT
           OFFICE ,MANJERI ,MALAPPURAM, PIN - 676505.

     3     ADDL.R3. MINISTRY OF ENVIRONMENT FOREST AND
           CLIMATE CHANGE
           INDIRA PARYAVARAN BHAVAN , JORBAGH ROAD, NEW DELHI
           -110003 , REPRESENTED BY ITS SECRETARY.

     4     ADDL.R4. STATE ENVIRONMENT IMPACT ASSESSMENT
           AUTHORITY (SEIAA)
           KERALA, K.S.R.T C.BUS TERMINAL COMPLEX, 4TH FLOOR,
           THAMPANOOR, THIRUVANANATHAPURAM - 695001
           REPRESENTED BY ITS MEMBER SECRETARY.

     5     ADDL.R5. STATE EXPERT APPRAISAL COMMITTEE
           DEVIKRIPA, PALLIMUKKU , PETTAH P.O.,
           THIRUVANANTHAPURAM -695001, REPRESENTED BY ITS
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  42

           MEMBER SECRETARY (ADDL.R3 TO ADDL.R5 IMPLEADED AS
           PER ORDER DATED 16-11-2023 IN IA 1/23 IN WPC)


           BY ADVS.
           SRI. T.NAVEEN SC, KERALA STATE POLLUTION CONTROL
           BOARD
           SHRI.K.J.MANU RAJ
           SRI. M.P SREEKRISHNAN, SC
           SMT. RAMOLA NAYAPALLY, AMICUS CURIAE


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED
CASES, THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                  2025:KER:63722
                                  43


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 23309 OF 2023

PETITIONER:

           MUNDENGARA GRANITES PRIVATE LIMITED
           AGED 53 YEARS
           E.P.5/73, THCHAPARAMBAN BUILDING, MUNDANGARA, NEAR
           MADRASSA, EDAVANNA P.O., MALAPPURAM DISTRICT-
           REPRESENTED BY ITS MANAGING DIRECTOR, ANVER T.P.,
           SON OF MOYINKUTTY, THACHAPARAMBAN HOUSE, EDAVANNA
           P.O, MALAPPURAM DISTRICT, PIN - 676541.


           BY ADVS.
           SRI.P.M.ZIRAJ
           SHRI.IRFAN ZIRAJ
           SHRI. VISHNU P.S.
           SHRI.MOHAMMED SHEHIN.S.S
           SHRI.BIPIN KRISHNAKUMAR
           SHRI.ABHIJITH P.A.


RESPONDENTS:

     1     THE DIRECTOR, MINING AND GEOLOGY
           KESAVADASAPURAM, PATTOM PALACE P.O.,
           THIRUVANANTHAPURAM, PIN - 695004.

     2     THE DISTRICT GEOLOGIST
           DEPARTMENT OF MINING AND GEOLOGY, MALAPPURAM
           DISTRICT, PIN - 676517.

     3     STATE ENVIRONMENT IMPACT ASSESSMENT AUTHORITY
           (SEIAA KERALA)
           REPRESENTED BY ITS MEMBER SECRETARY, 4TH FLOOR,
           KSRTC BUS TERMINAL COMPLEX, THIRUVANANTHAPURAM,
           PIN - 695001.
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  44

     4     UNION OF INDIA
           REPRESENTED BY SECRETARY TO GOVERNMENT, MINISTRY
           OF ENVIRONMENT, FOREST AND CLIMATE CHANGE, INDIRA
           PARYAVARAN BHAVAN, JORBAGH ROAD, NEW DELHI, PIN -
           110993.

           BY ADVS.
           SRI. M.P SREEKRISHNAN, SC
           SMT. DEEPA NARAYANAN, SR. G.P
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE

     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED
CASES, THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                  2025:KER:63722
                                  45


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 23004 OF 2025

PETITIONER:

           ABDUSSALAM P
           AGED 45 YEARS
           RESIDING AT PARAPPIL HOUSE, KALANTHODE, NIT P.O.,
           KOZHIKODE,MANAGING PARTNER ,M/S. ROCK VIEW GRANITE
           CRUSHER, KANNAMANGALAM P.O., MALAPPURAM, PIN -
           673601.


           BY ADVS.
           SRI.N.ANAND
           SHRI.RAJESH O.N.
           SHRI.AMEER SALIM
           SHRI.ROY ANTONY


RESPONDENTS:

     1     UNION OF INDIA, MINISTRY OF ENVIRONMENT FOREST AND
           CLIMATE CHANGE
           INDIRA PARIYAVARANBHAVAN, JORBHAG ROAD, NEW DELHI
           REPRESENTED BY ITS SECRETARY, PIN - 110993.

     2     THE STATE OF KERALA
           REPRESENTED BY ITS SECRETARY, DEPARTMENT OF
           INDUSTRIES ,SECRETARIAT, THIRUVANANTHAPURAM, PIN -
           695001.

     3     THE DIRECTOR OF MINING AND GEOLOGY
           KESAVADASAPURAM, PATTOM PALACE P.O.,
           THIRUVANANTHAPURAM, PIN - 695004.

     4     GEOLOGIST
           DISTRICT OFFICE, DEPARTMENT OF MINING & GEOLOGY,
           CIVIL STATION, MALAPPURAM, PIN - 676505.
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  46



           BY ADV SMT. O.M SHALINA, DSGI
           SRI. AJITH VISWANATHAN. G.P
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE

     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED
CASES, THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  47


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 23685 OF 2023

PETITIONER:

           SRI. JOJI JOSEPH
           AGED 40 YEARS
           ETTUMANOORKARAN, THOTTUMUKOM P.O.,
           MUKKOM, KOZHIKODE, PIN - 673639.


           BY ADVS.
           SHRI.PHILIP J.VETTICKATTU
           SMT.SAJITHA GEORGE
           SMT.NEENU BERNATH




RESPONDENTS:

     1     THE GEOLOGIST
           DEPARTMENT OF MINING AND GEOLOGY, DISTRICT OFFICE,
           CIVIL STATION, KOZHIKODE, PIN - 673720.

     2     THE DIRECTOR
           MINING AND GEOLOGY, DIRECTORATE, KESAVADASAPURAM,
           PATTOM PALACE P.O, TRIVANDRUM, PIN - 695004.

     3     KERALA STATE POLLUTION CONTROL BOARD
           ZAMORIAN'S SQUARE BUILDING, LINK ROAD, PALAYAM,
           KOZHIKODE, REPRESENTED BY ITS ENVIRONMENTAL
           ENGINEER, PIN - 673002.

     4     STATE LEVEL ENVIRONMENT IMPACT ASSESSMENT
           AUTHORITY (SEIAA KERALA)
           REPRESENTED BY ITS MEMBER SECRETARY, 4TH FLOOR,
           KSRTC BUS TERMINAL COMPLEX, THIRUVANANTHAPURAM,
           PIN - 695001.
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  48



     5     UNION OF INDIA
           MINISTRY OF ENVIRONMENT, FOREST AND CLIMATE
           CHANGE, INDIRA PARYAVARAN BHAVAN, JORBAGH ROAD,
           NEW DELHI, REPRESENTED BY ITS DIRECTOR, PIN -
           110993.


           BY ADV SMT.H.SUBHALEKSHMI
           SRI. M.P SREEKRISHNAN, SC
           SMT. DEEPA NARAYANAN, SR. G.P
           SRI. T. NAVEEN, SC
           SRI. RAMOLA NAYANPALLY, AMICUS CURIAE

     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED
CASES, THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  49


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 24415 OF 2023

PETITIONER:

           SRI. T.P. LINEJ
           AGED 44 YEARS
           THANDALAMPARAMBATH HOUSE, PILASSERY P.O.,
           KUNNAMANGALAM, KUNNAMANGALAM VILLAGE, KOZHIKODE
           DISTRICT, PIN - 673571.


           BY ADVS.
           SHRI.PHILIP J.VETTICKATTU
           SHRI.SAJU S. DOMINIC
           SMT.SAJITHA GEORGE
           SMT.NEENU BERNATH




RESPONDENTS:

     1     THE DISTRICT GEOLOGIST
           DISTRICT OFFICE OF MINING AND GEOLOGY, CIVIL
           STATION, KOZHIKODE, PIN - 673020.

     2     THE DIRECTOR
           MINING AND GEOLOGY, DIRECTORATE, KESAVADASAPURAM,
           PATTOM PALACE P.O, TRIVANDRUM, PIN - 695004.

     3     KERALA STATE POLLUTION CONTROL BOARD
           ZAMORIAN'S SQUARE BUILDING, LINK ROAD, PALAYAM,
           KOZHIKODE, REPRESENTED BY ITS ENVIRONMENTAL
           ENGINEER, PIN - 673002.

     4     STATE LEVEL ENVIRONMENT IMPACT ASSESSMENT
           AUTHORITY (SEIAA KERALA)
           REPRESENTED BY ITS MEMBER SECRETARY, 4TH FLOOR,
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  50

           KSRTC BUS TERMINAL COMPLEX, THIRUVANANTHAPURAM,
           PIN - 695001.

     5     STATE OF KERALA
           REPRESENTED BY THE CHIEF SECRETARY, SECRETARIATE,
           THIRUVANANTHAPURAM, PIN - 695001.

     6     UNION OF INDIA
           MINISTRY OF ENVIRONMENT, FOREST AND CLIMATE
           CHANGE, INDIRA PARAYAVARAN BHAVAN, JORBAGH ROAD,
           NEW DELHI, REPRESENTED BY ITS DIRECTOR, PIN -
           110993.


           BY ADV SMT. M.S.KIRAN, SENIOR PANEL COUNSEL
           SRI. M.P SREEKRISHNAN, SC (SEIAA) (SEAC)
           SRI. T. NAVEEN , SC (PCB)
           SMT. DEEPA NARAYANAN, SR. G.P
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED
CASES, THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  51


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 24651 OF 2023

PETITIONER:

           S. SASEENDRAN PILLAI
           AGED 61 YEARS
           S/O K. SHANKARA KURUP, SREERAMA VILASAM,
           KALLUVATHUKKAL PO, KOLLAM, PIN - 691578.


           BY ADVS.
           SHRI.T.P.SAJID
           SMT.SHIFA LATHEEF
           SRI.K.P.MOHAMED SHAFI
           SHRI.MUHAMMED HAROON A.N.
           SHRI.HASHARURAHIMAN U.
           SHRI.MOHEMED FAVAS


RESPONDENTS:

     1     THE DISTRICT GEOLOGIST
           TRIVANDRUM DISTRICT, MINING AND GEOLOGY
           DEPARTMENT, OFFICE OF THE DISTRICT GEOLOGIST,
           DISTRICT OFFICE, THIRUVANANTHAPURAM, PIN - 695004.

     2     THE DIRECTOR
           MINING AND GEOLOGY DIRECTORATE, KESAVADASAPURAM,
           PATTOM PALACE PO, THIRUVANANTHAPURAM, PIN -
           695004.

     3     STATE LEVEL ENVIRONMENT IMPACT ASSESSMENT
           AUTHORITY (SEIAA KERALA)
           REPRESENTED BY ITS MEMBER SECRETARY, 4TH FLOOR,
           KSRTC BUS TERMINAL COMPLEX, THIRUVANANTHAPURAM,
           PIN - 695001.

     4     MINISTRY OF ENVIRONMENT
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  52

           FOREST AND CLIMATE CHANGE, PARYAVARAN BHAVAN, NEW
           DELHI, REPRESENTED BY ITS DIRECTOR, PIN - 110014.

     5     THE SECRETARY
           PALLIKAL GRAMA PANCHAYAT, PALLIKKAL, KILIMANOOR,
           THIRUVANANTHAPURAM, PIN - 695604.

     6     ENVIRONMENTAL ENGINEER
           KERALA STATE POLLUTION CONTROL BOARD, DISTRICT
           OFFICE, THIRUVANANTHAPURAM, PIN - 695004.


           BY ADVS.
           SHRI.SUNIL J., CGC
           SHRI.SIJU KAMALASANAN, SC, PALLICKAL GRAMA
           PANCHAYAT, THIRUVANANTHAPURAM
           SRI. M.P SREEKRISHNAN, SC
           SRI. T. NAVEEN, SC
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED
CASES, THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  53


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 25208 OF 2023

PETITIONER:

           ANIL JOSPEH,
           AGED 51 YEARS
           S/O JOSEPH, KUZHITHOTTU (HO), CHEMPANTHOTTY (P.O),
           KARAYATHUMCHAL, KANNUR - 670631.


           BY ADVS.
           SMT.BEAS K. PONNAPPAN
           SRI.A.J.RIYAS
           SRI.KRISHNA DAS
           SMT.SARITHA THOMAS
           SRI.ALEN J. CHERUVIL
           SRI.SAHL ABDUL KADER




RESPONDENTS:

     1     THE UNION OF INDIA REPRESENTED BY ITS SECRETARY
           MINISTRY OF ENVIRONMENT FOREST AND CLIMATE CHANGE,
           INDIRA PARYAVARAN BHAVAN, JORBAGH ROAD, NEW DELHI,
           PIN - 110993

     2     THE STATE OF KERALA REPRESENTED BY PRINCIPAL
           SECRETARY, DEPARTMENT OF ENVIRONMENT,
           SECRETARIATE,
           THIRUVANANTHAPURAM, PIN - 695001.

     3     THE PRINCIPAL SECRETARY
           DEPARTMENT OF MINING AND GEOLOGY,
           SECRETARIATE,
           THIRUVANANTHAPURAM, PIN - 695001.
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                  2025:KER:63722
                                  54

     4     THE DISTRICT GEOLOGIST
           CIVIL STATION, KANNUR, PIN - 670002.

     5     THE DIRECTOR MINING AND GEOLOGY
           KESAVADASAPURAM, THIRUVANANTHAPURAM, PIN - 695004.

     6     THE STATE ENVIRONMENT IMPACT ASSESSMENT AUTHORITY,
           REPRESENTED BY ITS MEMBER SECRETARY, 4TH FLOOR,
           KSRTC BUS TERMINAL COMPLEX, THIRUVANANTHAPURAM,
           PIN - 695001


           BY ADVS.
           SRI.S.KANNAN, SENIOR G.P.
           SMT.O.M.SHALINA, DEPUTY SOLICITOR GENERAL OF INDIA
           SRI.K.S.BHARATHAN, SENIOR PANEL COUNSEL
           SRI.M.P SREEKRISHNAN, SC
           SRI.AJITH VISWANATHAN, GP
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE



     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED
CASES, THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  55


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 26430 OF 2023

PETITIONER:

           N.K. USMAN
           AGED 51 YEARS
           S/O. ABDURAHIMAN HAJI, NANATH KURUVAYIL HOUSE,
           MELMURI PO, MALAPPURAM, PIN - 676517.


           BY ADVS.
           SHRI.T.P.SAJID
           SMT.SHIFA LATHEEF
           SRI.K.P.MOHAMED SHAFI
           SMT.SREESHMA B. CHANDRAN
           SHRI.MUHAMMED HAROON A.N.
           SHRI.HASHARURAHIMAN U.
           SHRI.MOHEMED FAVAS




RESPONDENTS:

     1     THE DISTRICT GEOLOGIST
           MALAPPURAM DISTRICT, MINING AND GEOLOGY
           DEPARTMENT, OFFICE OF THE DISTRICT GEOLOGIST, MINI
           CIVIL STATION, MANJERI, MALAPPURAM, PIN - 676121.

     2     THE DIRECTOR
           MINING AND GEOLOGY DIRECTORATE, KESAVADASAPURAM,
           PATTOM PALACE P.O., THIRUVANANTHAPURAM, PIN -
           695004.

     3     STATE LEVEL ENVIRONMENT IMPACT ASSESSMENT
           AUTHORITY (SEIAA KERALA)
           REPRESENTED BY ITS MEMBER SECRETARY, 4TH FLOOR,
           KSRTC BUS TERMINAL COMPLEX, THIRUVANANTHAPURAM,
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  56

           PIN - 695001.

     4     MINISTRY OF ENVIRONMENT, FOREST AND CLIMATE CHANGE
           PARYAVARAN BHAVAN, NEW DELHI, REPRESENTED BY ITS
           DIRECTOR, PIN - 110014.

     5     THE KERALA STATE POLLUTION CONTROL BOARD
           HEAD OFFICE, PATTOM PO, THIRUVANANTHAPURAM -
           695004 REPRESENTED BY ITS CHAIRMAN.

           BY ADVS.
           SRI. M.P SREEKRISHNAN, SC
           SRI T. NAVEEN, SC
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE
           SRI. AJITH VISWANATHAN, GP

     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED
CASES, THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  57


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 26690 OF 2023

PETITIONER:

           SRI. RAJAN K
           AGED 50 YEARS
           KANDATHIL HOUSE, PARAVOOR, PANAPPUZHA P.O., KANNUR
           DISTRICT, PIN - 670306.


           BY ADVS.
           SHRI.PHILIP J.VETTICKATTU
           SMT.SAJITHA GEORGE
           SMT.NEENU BERNATH
           SHRI.SAJU S. DOMINIC




RESPONDENTS:

     1     THE GEOLOGIST
           DISTRICT OFFICE, DEPARTMENT OF MINING & GEOLOGY,
           CIVIL STATION, VIDYANAGAR, KASARAGOD, PIN -
           671123.

     2     THE DIRECTOR
           MINING AND GEOLOGY DIRECTORATE, KESAVADASAPURAM,
           PATTOM PALACE P O,TRIVANDRUM, PIN - 695004.

     3     STATE LEVEL ENVIRONMENT IMPACT ASSESSMENT
           AUTHORITY (SEIAA KERALA)
           REPRESENTED BY ITS MEMBER SECRETARY, 4 TH FLOOR,
           KSRTC BUS TERMINAL COMPLEX, THIRUVANTHAPURAM, PIN
           - 695001.

     4     UNION OF INDIA
           MINISTRY OF ENVIRONMENT, FOREST AND CLIMATE
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  58

           CHANGE, INDIRA PARYAVARAN BHAVAN, JORBAGH ROAD,
           NEW DELHI, REPRESENTED BY ITS DIRECTOR, PIN -
           110993.

     5     UNION OF INDIA
           MINISTRY OF MINES, 3RD FLOOR, A WING, SHASTRI
           BHAVAN, NEW DELHI, REPRESENTED BY ITS SECRETARY,
           PIN - 110001.

           BY ADVS.
           SRI. M.P SREEKRISHNAN, SC
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE

     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED
CASES, THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  59


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 27864 OF 2023

PETITIONER:

           MOHAMMED K
           AGED 44 YEARS
           S/O. ALAVI, KURIKKATTIL HOUSE, KANNAMVETTIKAVU,
           PULIKKAL PO, CHERUKAVU, KONDOTY, MALAPPURAM,
           PIN - 673637.


           BY ADVS.
           SHRI.T.P.SAJID
           SMT.SHIFA LATHEEF
           SMT.SREESHMA B. CHANDRAN
           SRI.K.P.MOHAMED SHAFI
           SHRI.MUHAMMED HAROON A.N.
           SHRI.HASHARURAHIMAN U.
           SHRI.MOHEMED FAVAS


RESPONDENTS:

     1     THE DISTRICT GEOLOGIST
           MALAPPURAM DISTRICT, MINING AND GEOLOGY
           DEPARTMENT, OFFICE OF THE DISTRICT GEOLOGIST, MINI
           CIVIL STATION, MANJERI, MALAPPURAM, PIN - 676121.

     2     THE DIRECTOR
           MINING AND GEOLOGY DIRECTORATE, KESAVADASAPURAM,
           PATTOM PALACE PO, THIRUVANANTHAPURAM, PIN -
           695004.

     3     STATE LEVEL ENVIRONMENT IMPACT ASSESSMENT
           AUTHORITY (SEIAA KERALA)
           REPRESENTED BY ITS MEMBER SECRETARY, 4TH FLOOR,
           KSRTC BUS TERMINAL COMPLEX, THIRUVANANTHAPURAM,
           PIN - 695001.
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  60



     4     MINISTRY OF ENVIRONMENT, FOREST AND CLIMATE CHANGE
           PARYAVARAN BHAVAN, NEW DELHI, REPRESENTED BY ITS
           DIRECTOR, PIN - 110014.

     5     THE KERALA STATE POLLUTION CONTROL BOARD
           HEAD OFFICE, PATTOM PO, THIRUVANANTHAPURAM-695004,
           REPRESENTED BY ITS CHAIRMAN.

           BY ADVS
           SRI. AJITH VISWANATHAN, GP
           SRI. T. NAVEEN , SC (PCB)
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE

     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED
CASES, THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  61


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 28218 OF 2023

PETITIONER:

           SRI. SHYLESAN T.S
           AGED 45 YEARS
           THAVALAPPARA HOUSE, KANAM P.O., KOTTAYAM DISTRICT,
           PIN - 686515.


           BY ADVS.
           SHRI.PHILIP J.VETTICKATTU
           SMT.NEENU BERNATH
           SHRI.SAJU S. DOMINIC


RESPONDENTS:

     1     THE DISTRICT GEOLOGIST
           DISTRICT OFFICE OF MINING & GEOLOGY, CIVIL
           STATION, KOTTAYAM, PIN - 686002.

     2     THE DIRECTOR
           MINING AND GEOLOGY, DIRECTORATE, KESAVADASAPURAM,
           PATTOM PALACE P O, TRIVANDRUM, PIN - 695004.

     3     KERALA STATE POLLUTION CONTROL BOARD
           V PUBLISHERS BUILDING, SREENIVASA IYER ROAD,
           KOTTAYAM, REPRESENTED BY ITS ENVIRONMENTAL
           ENGINEER, PIN - 686001.

     4     THE SECRETARY
           MUNDAKAYAM GRAMA PANCHAYAT, MUNDAKAYAM P.O.,
           KOTTAYAM, PIN - 686513.

     5     STATE LEVEL ENVIRONMENT IMPACT ASSESSMENT
           AUTHORITY (SEIAA KERALA)
           REPRESENTED BY ITS MEMBER SECRETARY, 4TH FLOOR,
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  62

           KSRTC BUS TERMINAL COMPLEX, THIRUVANANTHAPURAM,
           PIN - 695001.

     6     STATE OF KERALA
           REPRESENTED BY THE CHIEF SECRETARY, SECRETARIAT,
           THIRUVANANTHAPURAM, PIN - 695001.

     7     UNION OF INDIA
           MINISTRY OF ENVIRONMENT, FOREST AND CLIMATE
           CHANGE, INDIRA PARYAVARAN BHAVAN, JORBAGH ROAD,
           NEW DELHI, REPRESENTED BY ITS DIRECTOR, PIN -
           110993.

     8     UNION OF INDIA
           MINISTRY OF MINES,3RD FLOOR, A WING, SHASTRI
           BHAVAN, NEW DELHI REPRESENTED BY ITS SECRETARY,
           PIN - 110001.

           BY ADVS.
           SRI. M.P SREEKRISHNAN, SC (SEIAA) (SEAC)
           SRI. T. NAVEEN , SC (PCB)
           SRI. AJITH VISWANATHAN, GP
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE

     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED
CASES, THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  63


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 28223 OF 2023

PETITIONER:

           M/S. KNRC HOLDINGS & INVESTMENTS PVT. LTD
           AGED 47 YEARS
           KNR HOUSE, 4TH FLOOR, FLAT NO. 114, PHASE-1.
           KAVURI HILLS, HYDERABAD, TELANGANA REPRESENTED BY
           ITS DIRECTOR/AUTHORISED REPRESENTATIVE SRI.
           V.VENGUGOPAL REDDY, PIN - 500033.


           BY ADVS.
           SHRI.PHILIP J.VETTICKATTU
           SMT.NEENU BERNATH
           SHRI.SAJU S. DOMINIC




RESPONDENTS:

     1     THE GEOLOGIST
           OFFICE OF MINING & GEOLOGY, MINI CIVIL STATION,
           MANJERI, MALAPPURAM DISTRICT, PIN - 676121.

     2     THE DIRECTOR MINING AND GEOLOGY,
           DIRECTORATE, KESAVADASAPURAM, PATTOM PALACE P O,
           TRIVANDRUM, PIN - 695004.

     3     STATE LEVEL ENVIRONMENT IMPACT ASSESSMENT
           AUTHORITY (SEIAA KERALA)
           REPRESENTED BY ITS MEMBER SECRETARY, 4TH FLOOR,
           KSRTC BUS TERMINAL COMPLEX, THIRUVANANTHAPURAM,
           PIN - 695001.

     4     STATE OF KERALA
           REPRESENTED BY THE CHIEF SECRETARY, SECRETARIAT,
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  64

           THIRUVANANTHAPURAM, PIN - 695001.

     5     UNION OF INDIA
           MINISTRY OF ENVIRONMENT, FOREST AND CLIMATE
           CHANGE, INDIRA PARYAVARAN BHAVAN, JORBAGH ROAD,
           NEW DELHI, REPRESENTED BY ITS DIRECTOR, PIN -
           110993.

     6     UNION OF INDIA
           MINIS[RY OF MINES, 3RD FLOOR, A WING, SHASTRI
           BHAVAN, NEW DELHI, REPRESENTED BY ITS SECRETARY,
           PIN - 110001.

           BY ADVS.
           SRI. M.P SREEKRISHNAN, SC (SEIAA) (SEAC)
           SMT. DEEPA NARAYANAN, SR. G.P
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE

     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED
CASES, THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  65


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 28683 OF 2023

PETITIONER:

           M/S. NJT GRANITES
           CHEERKAYAM, NATAKKAL P.O, KASARGOD, REPRESENTED BY
           ITS MANAGING PARTNER, SRI. ALEX THOMAS, PIN -
           671533.


           BY ADVS.
           SRI.ENOCH DAVID SIMON JOEL
           SRI.S.SREEDEV
           SRI.RONY JOSE
           SHRI.LEO LUKOSE
           SRI.KAROL MATHEWS SEBASTIAN ALENCHERRY
           SHRI.DERICK MATHAI SAJI




RESPONDENTS:

     1     UNION OF INDIA
           REPRESENTED BY THE SECRETARY, MINISTRY OF
           ENVIRONMENT, FORESTS AND CLIMATE CHANGE, INDIRA
           PARYAVARAN BHAWAN, JORBAGH ROAD, NEW DELHI, PIN -
           110003.

     2     STATE OF KERALA
           REPRESENTED BY THE SECRETARY, DEPARTMENT OF
           INDUSTRIES, GOVERNMENT SECRETARIAT,
           THIRUVANANTHAPURAM, PIN - 695001.

     3     THE DISTRICT GEOLOGIST
           DEPARTMENT OF MINING AND GEOLOGY, DISTRICT OFFICE,
           BEDIRA, KASARGOD, PIN - 671121.
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  66

     4     THE STATE ENVIRONMENT IMPACT ASSESSMENT AUTHORITY
           K.S.R.T.C BUS TERMINAL COMPLEX, 4TH FLOOR,
           THAMPANOOR, THIRUVANANTHAPURAM, REPRESENTED BY ITS
           MEMBER SECRETARY, PIN - 695001.


           BY ADV SHRI.K.S.PRENJITH KUMAR, CGC
           SRI. M.P SREEKRISHNAN, SC
           SMT. DEEPA NARAYANAN, SR. G.P
           SRI. RAMOLA NAYANPALLY, AMICUS CURIAE


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED
CASES, THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  67


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 29463 OF 2023

PETITIONER:

           SRI. P.K.SAINUDHEEN
           AGED 62 YEARS
           PANAMBRA KOTTAPARAMBATH HOUSE, CHERUKAVU,
           AYIKKARAPADI P.O.,MALAPPURAM DISTRICT, PIN -
           673637.


           BY ADVS.
           SHRI.PHILIP J.VETTICKATTU
           SMT.NEENU BERNATH




RESPONDENTS:

     1     THE GEOLOGIST
           OFFICE OF MINING & GEOLOGY, MINI CIVIL STATION,
           MANJERI, MALAPPURAM DISTRICT, PIN - 676121.

     2     THE DIRECTOR
           MINING AND GEOLOGY ,DIRECTORATE, KESAVADASAPURAM,
           PATTOM PALACE P O, TRIVANDRUM, PIN - 695004.

     3     STATE LEVEL ENVIRONMENT IMPACT ASSESSMENT
           AUTHORITY (SEIAA KERALA)
           REPRESENTED BY ITS MEMBER SECRETARY, 4 TH FLOOR,
           KSRTC BUS TERMINAL COMPLEX, THIRUVANANTHAPURAM,
           PIN - 695001.

     4     STATE OF KERALA
           REPRESENTED BY THE CHIEF SECRETARY, SECRETARIAT,
           THIRUVANANTHAPURAM, PIN - 695001.
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  68

     5     UNION OF INDIA
           MINISTRY OF ENVIRONMENT, FOREST AND CLIMATE
           CHANGE, INDIRA PARYAVARAN BHAVAN, JORBAGH ROAD,
           NEW DELHI, REPRESENTED BY ITS DIRECTOR, PIN -
           110993.

     6     UNION OF INDIA
           MINISTRY OF MINES, 3RD FLOOR, A WING, SHASTRI
           BHAVAN,NEW DELHI , REPRESENTED BY ITS SECRETARY,
           PIN - 110001.

           SRI. M.P SREEKRISHNAN, SC
           SMT. DEEPA NARAYANAN, SR. G.P
           SRI. RAMOLA NAYANPALLY, AMICUS CURIAE

     THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED CASES,
THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  69


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 30518 OF 2023

PETITIONER:

           JSS GRANITES
           ROOM NO. MM 16/1038 Q, JSS SHOPPING MALL, CH BYE
           PASS ROAD, KUARUVAMBRAM POST, MALAPPURAM-676123
           REPRESENTED BY ITS MANAGING PARTNER HASIM MALIK,
           AGED 38 YEARS, S/O. ABDULLA, RESIDING AT
           KUTTASSERRY HOUSE, KUTHUKKAL ROAD, MANJERI P.O.,
           MANJERI VILLAGE, ERNAD TALUK, MALAPPURAM DISTRICT-
           676121.


           BY ADVS.
           SHRI.T.P.SAJID
           SMT.SHIFA LATHEEF
           SMT.SREESHMA B. CHANDRAN
           SRI.K.P.MOHAMED SHAFI
           SHRI.MUHAMMED HAROON A.N.
           SHRI.HASHARURAHIMAN U.
           SHRI.MOHEMED FAVAS


RESPONDENTS:

     1     STATE ENVIRONMENT IMPACT ASSESSMENT AUTHORITY
           (SEIAA)
           4TH FLOOR, KSRTC BUST TERMINAL BUILDING,
           THAMPANOOR, THIRUVANANTHAPURAM-695001 REPRESENTED
           BY ITS MEMBER SECRETARY.

     2     STATE LEVEL EXPERT APPRAISAL COMMITTEE (SEAC)
           4TH FLOOR, KSRTC BUS TERMINAL BUILDING,
           THAMPANOOR, THIRUVANANTHAPURAM-695001 REPRESENTED
           BY ITS MEMBER SECRETARY.

     3     THE DIRECTOR OF MINING & GEOLOGY
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  70

           DIRECTORATE, KESAVADASAPURAM, PATTOM PALACE PO,
           THIRUVANANTHAPURAM, PIN - 695001.

     4     MINISTRY OF ENVIRONMENT
           FOREST & CLIMATE CHANGE, PARYAVARAM BHAVAN,
           NEW DELHI - 110014 REPRESENTED BY ITS DIRECTOR.

     5     DEPARTMENT OF MINING AND GEOLOGY
           MINI CIVIL STATION, NEAR DISTRICT COURT, MANJERI,
           MALAPPURAM, PIN - 676121.

           BY AJITH VISWANATHAN, G.P
           SRI. M.P SREEKRISHNAN, SC (SEIAA) (SEAC)
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED
CASES, THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  71


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 31513 OF 2023

PETITIONER:

           M/S. SUPER SANDS
           AGED 64 YEARS
           1/368-2, KALLOOKKARAN BUILDING, PEECHANIKKAD,
           PULIYANAM P.O., ANGAMALY, ERNAKULAM DISTRICT,
           REPRESENTED BY ITS MANAGING PARTNER SRI. K.P. JOY,
           PIN - 683572.


           BY ADVS.
           SHRI.PHILIP J.VETTICKATTU
           SMT.NEENU BERNATH
           SHRI.SAJU S. DOMINIC




RESPONDENTS:

     1     STATE LEVEL ENVIRONMENT IMPACT ASSESSMENT
           AUTHORITY (SEIAA KERALA)
           REPRESENTED BY ITS MEMBER SECRETARY, 4TH FLOOR,
           KSRTC BUS TERMINAL COMPLEX, THIRUVANANTHAPURAM,
           PIN - 695001.

     2     THE GEOLOGIST
           DISTRICT OFFICE OF MINING & GEOLOGY, CIVIL
           STATION, MANJERI P.O.,MALAPPURAM DISTRICT, PIN -
           676121.

     3     THE DIRECTOR
           MINING AND GEOLOGY, DIRECTORATE,
           KESAVADASAPURAM,PATTOM PALACE P O,TRIVANDRUM, PIN
           - 695004.
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  72

     4     THE KERALA STATE POLLUTION CONTROL BOARD
           PALAKKAD HIGHWAY, UP HILL, MALAPPURAM, REPRESENTED
           BY ITS ENVIRONMENTAL ENGINEER, PIN - 676505.

     5     UNION OF INDIA
           MINISTRY OF ENVIRONMENT, FOREST AND CLIMATE
           CHANGE, INDIRA PARYAVARAN BHAVAN, JORBAGH ROAD,
           NEW DELHI, REPRESENTED BY ITS DIRECTOR, PIN -
           110993.

     6     STATE OF KERALA
           REPRESENTED BY THE CHIEF SECRETARY, SECRETARIAT,
           THIRUVANANTHAPURAM, PIN - 695001.

     7     UNION OF INDIA
           MINISTRY OF MINES, 3RD FLOOR, A WING, SHASTRI
           BHAVAN, NEW DELHI, REPRESENTED BY ITS SECRETARY,
           PIN - 110001.

           BY ADVS
           SRI. M.P SREEKRISHNAN, SC
           SRI. T. NAVEEN , SC (PCB)
           SMT. DEEPA NARAYANAN, SR. G.P
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED
CASES, THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  73


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 32545 OF 2023

PETITIONER:

           M/S. MATHA INDUSTRIES
           KOOMBARA BAZAR P.O, KOODARANHI, KOZHIKODE,
           REPRESENTD BY ITS MANAGING PARTNER, SRI. SHAJI
           MATHEW, KOODARANHI, KOZHIKODE ,REPRESENTED BY ITS
           MANAGING PARTNER SRI. SHAJI MATHEW, PIN - 673604.


           BY ADVS.
           SHRI.PHILIP J.VETTICKATTU
           SMT.NEENU BERNATH
           SHRI.SAJU S. DOMINIC




RESPONDENTS:

     1     THE GEOLOGIST
           DISTRICT OFFICE, MINING & GEOLOGY DEPARTMENT,
           CIVIL STATION, KOZHIKODE, PIN - 673020.

     2     THE DIRECTOR
           MINING AND GEOLOGY, DIRECTORATE, KESAVADASAPURAM,
           PATTOM PALACE P O, TRIVANDRUM, PIN - 695004.

     3     KERALA STATE POLLUTION CONTROL BOARD
           3RD FLOOR, ZAMORIAN'S SQUARE BUILDING, LINK ROAD,
           PALAYAM, KOZHIKODE, REPRESENTED BY ITS
           ENVIRONMENTAL ENGINEER, PIN - 673002.

     4     STATE LEVEL ENVIRONMENT IMPACT ASSESSMENT
           AUTHORITY (SEIAA KERALA)
           REPRESENTED BY ITS MEMBER SECRETARY, 4TH FLOOR,
           KSRTC BUS TERMINAL COMPLEX, THIRUVANANTHAPURAM,
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  74

           PIN - 695001.

     5     STATE OF KERALA
           REPRESENTED BY THE CHIEF SECRETARY, SECRETARIAT,
           THIRUVANANTHAPURAM, PIN - 695001.

     6     UNION OF INDIA
           MINISTRY OF ENVIRONMENT, FOREST AND CLIMATE
           CHANGE, INDIRA PARYAVARAN BHAVAN, JORBAGH ROAD,
           NEW DELHI, REPRESENTED BY ITS DIRECTOR, PIN -
           110993.

     7     UNION OF INDIA
           MINISTRY OF MINES, 3RD FLOOR, A WING, SHASTRI
           BHAVAN, NEW DELHI, REPRESENTED BYITS SECRETARY.,
           PIN - 110001.


           BY ADV SHRI.ACHUTH KRISHNAN R., CGC
           SRI. M.P SREEKRISHNAN, SC (SEIAA) (SEAC)
           SRI. T. NAVEEN , SC (PCB)
           SRI. RAMOLA NAYANPALLY, AMICUS CURIAE

     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED
CASES, THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  75


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 32798 OF 2023

PETITIONER:

           SRI. V.M. MURALEEDHARAN
           AGED 60 YEARS
           VALIYAMUTTATH HOUSE, VALILLAPUZHA P.O., AREAKODE
           (VIA), MALAPPURAM DISTRICT, PIN - 673639.


           BY ADVS.
           SHRI.PHILIP J.VETTICKATTU
           SMT.NEENU BERNATH
           SHRI.SAJU S. DOMINIC




RESPONDENTS:

     1     THE GEOLOGIST
           DISTRICT OFFICE OF MINING & GEOLOGY, CIVIL
           STATION, KOZHIKODE, KOZHIKODE DISTRICT, PIN -
           673020.

     2     THE DIRECTOR
           DIRECTOR, MINING AND GEOLOGY, DIRECTORATE,
           KESAVADASAPURAM, PATTOM PALACE P O, TRIVANDRUM,
           PIN - 695004.

     3     THE KERALA STATE POLLUTION CONTROL BOARD
           3RD FLOOR, ZAMORIN'S SQUARE BUILDING, LINK ROAD,
           KOZHIKODE, REPRESENTED BY ITS ENVIRONMENTAL
           ENGINEER, PIN - 673002.

     4     STATE LEVEL ENVIRONMENT IMPACT ASSESSMENT
           AUTHORITY (SEIAA KERALA)
           REPRESENTED BY ITS MEMBER SECRETARY, 4TH FLOOR,
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  76

           KSRTC BUS TERMINAL COMPLEX, THIRUVANANTHAPURAM,
           PIN - 695001.

     5     UNION OF INDIA
           MINISTRY OF ENVIRONMENT, FOREST AND CLIMATE CHANGE
           INDIRA PARYAVARAN BHAVAN, JORBAGH ROAD, NEW DELHI,
           REPRESENTED BY ITS DIRECTOR, PIN - 110993.

     6     STATE OF KERALA
           REPRESENTED BY THE CHIEF SECRETARY, SECRETARIAT,
           THIRUVANANTHAPURAM, PIN - 695001.

     7     UNION OF INDIA
           MINISTRY OF MINES, 3RD FLOOR, A WING, SHASTRI
           BHAVAN, NEW DELHI, REPRESENTED BY ITS SECRETARY,
           PIN - 110001.

           BY ADV AJITH VISWANATHAN, GP
           SRI. M.P SREEKRISHNAN, SC (SEIAA) (SEAC)
           SRI. T. NAVEEN , SC (PCB)
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE

     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED
CASES, THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  77


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                       WP(C) NO. 4640 OF 2024

PETITIONER:

           SHAJITH V.P
           AGED 51 YEARS
           S/O. RAVEENDRAN, VALIYAPARAMBATH HOUSE, VALAYAM
           POST., KOZHIKODE ,REPRESENTED BY HIS CONSENT
           HOLDER ,SWAROOP RAJAN, PIN - 673517.


           BY ADVS.
           SRI.N.ANAND
           SHRI.RAJESH O.N.
           SRI.SHIBU THOMAS
           SHRI.ROY ANTONY




RESPONDENTS:

     1     UNION OF INDIA
           MINISTRY OF ENVIRONMENT FOREST AND CLIMATE
           CHANGE,INDIRA PARIYAVARAN BHAVAN, JORBHAG ROAD,
           NEW DELHI REPRESENTED BY ITS DIRECTOR, PIN -
           110993.

     2     THE DISTRIT LEVEL ENVIRONMENT IMPACT ASSESSMENT
           AUTHORITY
           PT USHA RD, VELLAYIL, KOZHIKODE, PIN - 673011.

     3     STATE OF KERALA
           REPRESENTED BY ITS SECRETARY, DEPARTMENT OF MINING
           AND GEOLOGY, SECRETARIAT, THIRUVANANTHAPURAM, PIN
           - 695001.

     4     THE DIRECTOR OF MINING AND GEOLOGY
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                  2025:KER:63722
                                  78

           KESAVADASAPURAM, PATTOM PALACE P.O.,
           THIRUVANANTHAPURAM, PIN - 695004.

     5     KERALA STATE POLLUTION CONTROL BOARD
           HEAD OFFICE, PATTOM PO, THIRUVANANTHAPURAM, KERALA
           ,REPRESENTED BY ITS CHAIRPERSON, PIN - 695004.

     6     THE ENVIRONMENT ENGINEER
           KERALA STATE POLLUTION CONTROL BOARD, 3RD FLOOR,
           ZAMORIN'S SQUARE, LINK ROAD, KOZHIKODE, PIN -
           673002.

     7     GEOLOGIST
           DISTRICT OFFICE, DEPARTMENT OF MINING & GEOLOGY,
           THE BAY END FLOOR, 'C' BLOCK OF CIVIL STATION,
           KOZHIKODE, PIN - 673020.

     8     THE STATE LEVEL ENVIRONMENT IMPACT ASSESSMENT
           AUTHORITY
           REPRESENTED BY ITS MEMBER SECRETARY, 4TH FLOOR,
           KSRTC BUS TERMINAL COMPLEX, THIRUVANANTHAPURAM,
           PIN - 695001.

     9     VANIMEL GRAMA PANCHAYAT
           BHOOMIVATHUKKAL - MANCHANTHARA ROAD, VANIMAL,
           KOZHIKODE, REPRESENTED BY ITS SECRETARY, PIN -
           673517.


           BY ADV SRI.U.P.BALAKRISHNAN, R9
           SRI. M.P SREEKRISHNAN, SC
           SRI. T. NAVEEN , SC (PCB)
           SRI. AJITH VISWANATHAN, GP
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE


      THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED CASES,
THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                  2025:KER:63722
                                  79


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 35764 OF 2023

PETITIONER:

           SOUTHERN GRANITES
           AGED 58 YEARS
           MADAKAMPOIL, PERINGOM P.O., KANNUR, REPRESENTED BY
           ITS MANAGING PARTNER SRI.P.M. IBRAHIM, S/O
           MUHAMMEDALI, RESIDING AT PATHUPARAYIL HOUSE,
           KUNNUKARA P.O., ERNAKULAM, PIN.-683 578., PIN -
           670354.


           BY ADVS.
           SMT.SARITHA THOMAS
           KUM.PAVAN ROSE JOHNSON
           SHRI.ALEN J. CHERUVIL
           SHRI.SAHL ABDUL KADER




RESPONDENTS:

     1     THE UNION OF INDIA
           REPRESENTED BY ITS SECRETARY, MINISTRY OF
           ENVIRONMENT FOREST AND CLIMATE CHANGE, INDIRA
           PARYAVARAN BHAVAN, JORBAGH ROAD, NEW DELHI, PIN -
           110993.

     2     THE STATE OF KERALA
           REPRESENTED BY PRINCIPAL SECRETARY, DEPARTMENT OF
           ENVIRONMENT, SECRETARIATE, THIRUVANANTHAPURAM, PIN
           - 695001.

     3     THE DISTRICT GEOLOGIST
           CIVIL STATION, KANNUR, PIN - 670002.
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  80

     4     THE DIRECTOR MINING AND GEOLOGY
           KESAVADASAPURAM, THIRUVANANTHAPURAM, PIN - 695004.

     5     THE STATE ENVIRONMENT IMPACT ASSESSMENT AUTHORITY
           REPRESENTED BY ITS MEMBER SECRETARY, 4TH FLOOR,
           KSRTC BUS TERMINAL COMPLEX, THIRUVANANTHAPURAM,
           PIN - 695001.

     6     THE SECRETARY
           PERINGOME VAYAKKARA GRAMA PANCHAYAT, PERINGOME,
           KANNUR, KERALA, PIN - 670353.


           BY ADVS.
           SHRI. T.C.KRISHNA, SENIOR PANEL COUNSEL
           SHRI. O.V.MANIPRASAD, R6
           SHRI. AJITH VISWANATHAN, GP
           SHRI. HARIKRISHNAN P.
           SHRI. JOSE ANTONY
           SRI. M.P SREEKRISHNAN, SC
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED
CASES, THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                  2025:KER:63722
                                  81


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                       WP(C) NO. 5563 OF 2024

PETITIONER:

           M/S. B.T.L ROCKS & MINERALS
           T.C-XVI/366 GROUND FLOOR, CHRIST BHAVAN,
           MUTHUVALOORKONAM, VEDIVECHANCOIL P.O.,
           THIRUVANANTHAPURAM, REPRESENTED BY ITS PARTNER
           SHRI. ANJI SATHYAN, PIN - 695501.


           BY ADVS.
           SHRI.PHILIP J.VETTICKATTU
           SMT.NEENU BERNATH
           SHRI.SAJU S. DOMINIC




RESPONDENTS:

     1     THE GEOLOGIST
           DEPARTMENT OF MINING AND GEOLOGY, DISTRICT OFFICE,
           THIRUVANANTHAPURAM, PIN - 695004.

     2     THE DIRECTOR OF MINING AND GEOLOGY
           PATTOM PALACE P O, TRIVANDRUM, PIN - 695004.

     3     STATE OF KERALA
           REPRESENTED BY THE CHIEF SECRETARY, SECRETARIAT,
           THIRUVANANTHAPURAM, PIN - 695001.

     4     PETROLEUM AND EXPLOSIVE SAFETY ORGANIZATION (PESO)
           KENDRIYA VIDHYA BHAVAN, BLOCK C-2, CZES P.O,
           KAKKANAD, ERNAKULUM, REPRESENTED BY ITS DEPUTY
           CHIEF CONTROLLER OF EXPLOSIVES, PIN - 682037.

     5     KERALA STATE POLLUTION CONTROL BOARD
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  82

           PLAMOOD, PATTOM THIRUVANTHAPURAM. REPRESENTED BY
           ITS ENVIRONMENTAL ENGINEER, PIN - 695001.

     6     THE SECRETARY
           KATTAKADA GRAMA PANCHAYATH, KATTAKADA,
           THIRUVANTHAPURAM, PIN - 695571.

     7     KATTAKADA GRAMA PANCHAYATH
           KATTAKADA, THIRUVANTHAPURAM - 695571 REPRESENTED
           BY ITS SECRETARY.

     8     STATE LEVEL ENVIRONMENT IMPACT ASSESSMENT
           AUTHORITY (SEIAA KERALA)
           4 TH FLOOR, KSRTC BUS TERMINAL COMPLEX,
           THIRUVANANTHAPURAM, REPRESENTED BY ITS MEMBER
           SECRETARY, PIN - 695001.

     9     MINISTRY OF ENVIRONMENT, FOREST AND CLIMATE CHANGE
           INDIRA PARYAVARAN BHAVAN, JORBAGH ROAD, NEW DELHI
           REPRESENTED BY ITS DIRECTOR, PIN - 110993.

     0     UNION OF INDIA
           MINISTRY OF MINES, 3 RD FLOOR, A WING, SHASTRI
           BHAVAN, NEW DELHI, REPRESENTED BY ITS SECRETARY,
           PIN - 110001.


           BY ADVS.
           KUM.S.KRISHNA -R4,9,10
           SRI.P.RAMAKRISHNAN - R6,7
           SMT.PREETHI RAMAKRISHNAN (P-212)
           SRI.PRATAP ABRAHAM VARGHESE
           SHRI.MANOJKUMAR G.
           SHRI.ASHOK MENON
           SHRI. M.P SREEKRISHNAN, SC (SELAA) (SEAC)
           SHRI T. NAVEEN, SC (PCB)
           SMT.RAMOLA NAYAPALLY, AMICUS CIRIAE


     THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED CASES,
THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  83


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                       WP(C) NO. 6220 OF 2024

PETITIONER:

           KABANI BLUE METALS PRIVATE LIMITED
           REGISTERED OFFICE MANGATTUNJALIL HOUSE, PULLU
           P.O., THRISSUR DISTRICT. PIN-680641. REPRESENTED
           BY ITS MANAGING DIRECTOR, VIVEK VIJAYAN, 35 YEARS,
           S/O. VIJAYAN M.V., POTTASSERIAL HOUSE, KAKKANAD
           P.O., ERNAKULAM DISTRICT, PIN - 682030.


           BY ADVS.
           SRI.V.M.KRISHNAKUMAR
           SMT.P.R.REENA


RESPONDENTS:

     1     UNION OF INDIA
           REPRESENTED BY ITS SECRETARY,
           MINISTRY OF ENVIRONMENT, FOREST AND CLIMATE
           CHANGE, INDIRA PARYAVARANBHAVAN, JORBAGH ROAD, NEW
           DELHI,
           PIN - 110993.

     2     STATE OF KERALA
           REPRESENTED BY SECRETARY, DEPARTMENT OF MINING AND
           GEOLOGY, SECRETARIAT, THIRUVANANTHAPURAM, PIN -
           695001.

     3     DIRECTOR OF MINING & GEOLOGY
           MINING & GEOLOGY DIRECTORATE, PATTOM PALACE P.O.,
           TRIVANDRUM, PIN - 695004.

     4     DISTRICT GEOLOGIST
           DEPARTMENT OF MINING AND GEOLOGY DISTRICT OFFICE,
           THAVAKKARA, KANNUR, PIN - 670002.
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  84



     5     STATE LEVEL ENVIRONMENT IMPACT ASSESSMENT
           AUTHORITY
           (SEIAA KERALA)
           REPRESENTED BY ITS MEMBER SECRETARY, 4TH FLOOR,
           KSRTC BUS TERMINAL COMPLEX, THIRUVANANTHAPURAM,
           PIN - 695001.

     6     STATE LEVEL EXPERT APPRAISAL COMMITTEE
           4TH FLOOR, KSRTC TERMINAL COMPLEX, THAMPANOOR,
           THIRUVANANTHAPURAM, REPRESENTED BY ITS SECRETARY,
           PIN - 695014.


           BY ADV KUM.S.KRISHNA, CGC
           SRI. M.P SREEKRISHNAN(SEIAA) (SEAC)
           SRI. AJITH VISWANATHAN, GP
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED
CASES, THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  85


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                       WP(C) NO. 7516 OF 2024

PETITIONER:

           SRI K.V MOHAMEDALI
           AGED 51 YEARS
           S/O SAIDALAVI HAJI, PROPRIETOR OF M/S. ERNAD
           GRANITE INDUSTRIES, KIZHAKKUMPARAMBA, PANTHALLUR
           P.O MALAPPURAM, PIN - 676521.


           BY ADVS.
           SHRI.PHILIP J.VETTICKATTU
           SMT.NEENU BERNATH
           SHRI.SAJU S. DOMINIC




RESPONDENTS:

     1     THE GEOLOGIST
           DEPARTMENT OF MINING AND GEOLOGY, DISTRICT OFFICE,
           MINI CIVIL STATION, MANJERI, MALAPPURAM, PIN -
           676517.

     2     THE DIRECTOR OF MINING AND GEOLOGY
           PATTOM PALACE P O, TRIVANDRUM, PIN - 695004.

     3     STATE OF KERALA
           REPRESENTED BY THE CHIEF SECRETARY, SECRETARIAT,
           THIRUVANANTHAPURAM, PIN - 695001.

     4     KERALA STATE POLLUTION CONTROL BOARD
           KOZHIKODE - PALAKKAD HWY, UP HILL, MALAPPURAM,
           KERALA REPRESENTED BY ITS ENVIRONMENTAL ENGINEER,
           PIN - 676505.
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  86

     5     THE SECRETARY
           ANAKKAYAM GRAMA PANCHAYAT, WARD NO.14, MALAPPURAM-
           MANJERI ROAD, ANAKKAYAM, MALAPPURAM, PIN - 676509.

     6     ANAKKAYAM GRAMA PANCHAYAT
           WARD NO.14, MALAPPURAM-MANJERI ROAD, ANAKKAYAM,
           MALAPPURAM. REPRESENTED BY ITS SECRETARY, PIN -
           676509.

     7     STATE LEVEL ENVIRONMENT IMPACT ASSESSMENT
           AUTHORITY (SEIAA KERALA)
           4 TH FLOOR, KSRTC BUS TERMINAL COMPLEX,
           THIRUVANANTHAPURAM, REPRESENTED BY ITS MEMBER
           SECRETARY, PIN - 695001.

     8     MINISTRY OF ENVIRONMENT, FOREST AND CLIMATE
           CHANGE, INDIRA PARYAVARAN BHAVAN, JORBAGH ROAD,NEW
           DELHI, REPRESENTED BY ITS DIRECTOR., PIN - 110993

     9     UNION OF INDIA
           MINISTRY OF MINES, 3RD FLOOR, A WING, SHASTRI
           BHAVAN, NEW DELHI REPRESENTED BY ITS SECRETARY,
           PIN - 110001.


           BY ADVS.
           SHRI.K.T.SIDHIQ
           SHRI.T.C.KRISHNA, SENIOR PANEL COUNSEL
           SRI. M.P SREEKRISHNAN, SC (SEIAA) (SEAC)
           SRI. T.NAVEEN, SC (PCB)
           SRI. AJITH VISHWANATHAN, G.P
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE

     THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED CASES,
THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  87


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                       WP(C) NO. 7763 OF 2024

PETITIONER:

           M/S. POABS GRANITES PRIVATE LTD
           KUTTOOR P.O., THIRUVALLA, PATHANAMTHITTA,
           REPRESENTED BY ITS DIRECTOR MR. JOSEPH JACOB, PIN
           - 689106.


           BY ADVS.
           SHRI.PHILIP J.VETTICKATTU
           SMT.NEENU BERNATH
           SHRI.SAJU S. DOMINIC




RESPONDENTS:

     1     STATE LEVEL ENVIRONMENT IMPACT ASSESSMENT
           AUTHORITY (SEIAA KERALA)
           REPRESENTED BY ITS MEMBER SECRETARY, 4 TH FLOOR,
           KSRTC BUS TERMINAL COMPLEX, THIRUVANANTHAPURAM,
           PIN - 695001.

     2     THE GEOLOGIST
           DISTRICT OFFICE, DEPARTMENT OF MINING & GEOLOGY,
           THIRUVANANTHAPURAM, PIN - 695004.

     3     THE DIRECTOR
           MINING AND GEOLOGY, DIRECTORATE, KESAVADASAPURAM,
           PATTOM PALACE P O, TRIVANDRUM, PIN - 695004.

     4     THE POLLUTION CONTROL BOARD
           TRIVANDRUM, REPRESENTED BY THE ENVIRONMENTAL
           ENGINEER, PIN - 695004.
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  88

     5     UNION OF INDIA
           MINISTRY OF ENVIRONMENT, FOREST AND CLIMATE
           CHANGE, INDIRA PARYAVARAN BHAVAN, JORBAGH ROAD,
           NEW DELHI REPRESENTED BY ITS SECRETARY, PIN -
           110993.


           BY ADVS.
           SMT.H.SUBHALEKSHMI
           SRI. M.P SREEKRISHNAN, SC (SEIAA) (SEAC)
           SRI. T. NAVEEN , SC (PCB)
           SMT. DEEPA NARAYANAN, SR. G.P
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE


     THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED CASES,
THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  89


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                       WP(C) NO. 7913 OF 2024

PETITIONER:

           M/S. HANNA ROCK PRODUCTS (P) LTD.,
           KOCHUKUDIYIL, SOUTH MARADY.P.O,
           MUVATTUPUZHA,ERNAKULAM DISTRICT, REPRESENTED BY
           ITS MANAGING DIRECTOR, PIN - 686673.


           BY ADVS.
           SHRI.PHILIP J.VETTICKATTU
           SMT.NEENU BERNATH
           SHRI.SAJU S. DOMINIC




RESPONDENTS:

     1     THE GEOLOGIST
           DISTRICT OFFICE, OFFICE OF MINING & GEOLOGY,
           SEAPORT - AIRPORT RD, CIVIL STATION, THRIKKAKARA,
           KAKKANAD, KOCHI, KERALA, PIN - 682030.

     2     THE DIRECTOR
           MINING AND GEOLOGY DIRECTORATE, KESAVADASAPURAM,
           PATTOM PALACE P O, TRIVANDRUM, PIN - 695004.

     3     STATE OF KERALA
           REPRESENTED BY THE CHIEF SECRETARY, SECRETARIAT,
           THIRUVANANTHAPURAM, PIN - 695001.

     4     STATE LEVEL ENVIRONMENT IMPACT ASSESSMENT
           AUTHORITY (SEIAA KERALA)
           REPRESENTED BY ITS MEMBER SECRETARY, 4 TH FLOOR,
           KSRTC BUS TERMINAL COMPLEX, THIRUVANANTHAPURAM,
           PIN - 695001.
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  90



     5     MINISTRY OF ENVIRONMENT, FOREST AND CLIMATE CHANGE
           INDIRA PARYAVARAN BHAVAN, JORBAGH ROAD, NEW DELHI,
           REPRESENTED BY ITS DIRECTOR, PIN - 110993.

     6     UNION OF INDIA
           MINISTRY OF MINES, 3 RD FLOOR, A WING, SHASTRI
           BHAVAN, NEW DELHI, REPRESENTED BY ITS SECRETARY,
           PIN - 110001.


           BY ADV SMT.VANDANA P., CGC
           SRI. M.P SREEKRISHNAN, SC
           SMT. DEEPA NARAYANAN, SR. G.P
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE

     THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED CASES,
THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  91


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                       WP(C) NO. 8289 OF 2024

PETITIONER:

           M/S. NALAKATH GRANITES
           VALAMBOOR P.O, PATTIKKAD (VIA), PERINTHALMANNA,
           MALAPURAM, REPRESENTED BY ITS MANAGING PARTNER
           SRI. N. ABDUL RASHEED, PIN - 679322.


           BY ADVS.
           SHRI.PHILIP J.VETTICKATTU
           SMT.NEENU BERNATH
           SHRI.SAJU S. DOMINIC




RESPONDENTS:

     1     THE GEOLOGIST
           DISTRICT OFFICE, OFFICE OF MINING & GEOLOGY, MINI
           CIVIL STATION, MANJERI, MALAPPURAM DISTRICT, PIN -
           676121.

     2     THE DIRECTOR
           MINING AND GEOLOGY DIRECTORATE, KESAVADASAPURAM,
           PATTOM PALACE P O, TRIVANDRUM, PIN - 695004.

     3     STATE OF KERALA
           REPRESENTED BY THE CHIEF SECRETARY, 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.
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  92



     5     MINISTRY OF ENVIRONMENT, FOREST AND CLIMATE CHANGE
           INDIRA PARYAVARAN BHAVAN, JORBAGH ROAD, NEW DELHI,
           REPRESENTED BY ITS DIRECTOR, PIN - 110993.

     6     UNION OF INDIA
           MINISTRY OF MINES, 3RD FLOOR, A WING, SHASTRI
           BHAVAN, NEW DELHI,REPRESENTED BY ITS SECRETARY,
           PIN - 110001.


           BY ADV SHRI.ACHUTH KRISHNAN R., CGC
           SRI. M.P SREEKRISHNAN, SC
           SMT. DEEPA NARAYANAN, SR. G.P
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE

     THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD
ON 14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED
CASES, THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  93


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                       WP(C) NO. 8746 OF 2024

PETITIONER:

           JAISON VARGHESE
           AGED 43 YEARS
           S/O.P.V. VARGHESE PARAPURAM HOUSE, MAVILAPPADY,
           KOOVAPPADY P.O, ERNAKULAM, PIN - 683544.


           BY ADV SHRI.K.J.MANU RAJ
RESPONDENTS:

     1     STATE ENVIRONMENT IMPACT ASSESSMENT AUTHORITY
           (SEIAA)
           KERALA,
           K.S.R.T C. BUS TERMINAL COMPLEX,
           4TH FLOOR, THAMPANOOR,
           THIRUVANANATHAPURAM REPRESENTED BY ITS MEMBER
           SECRETARY, PIN - 695001.

     2     GEOLOGIST
           DISTRICT OFFICE, ERNAKULAM, DEPARTMENT OF MINING
           AND GEOLOGY, CIVIL STATION, KAKKANAD, ERNAKULAM,
           PIN - 682030.

     3     UNION OF INDIA
           MINISTRY OF ENVIRONMENT FOREST & CLIMATE CHANGE,
           INDIRA PARAYAVRAN BHAVAN,
           NEW DELHI,
           REPRESENTED BY ITS DIRECTOR, PIN - 110993.


           BY ADV SHRI.ACHUTH KRISHNAN R., CGC
           BY AJITH VISWANATHAN, G.P
           SRI. M.P SREEKRISHNAN, SC (SEIAA) (SEAC)
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                             2025:KER:63722
                                  94


     THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED CASES,
THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  95


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                       WP(C) NO. 9594 OF 2024

PETITIONER:

           THE OTTAPPALAM TALUK KARINKAL QUARRY OPERATORS
           INDUSTRIAL CO-OPERATIVE SOCIETY LTD., NO. SIND
           (P)-176
           VADANAMKURUSSI, OTTAPPALAM TALUK, PALAKKAD
           DISTRICT, REPRESENTED BY ITS PRESIDENT, K.
           SUKUMARAN, PIN - 679121.

           BY ADVS.
           SRI.P.M.ZIRAJ
           SHRI.IRFAN ZIRAJ


RESPONDENTS:

     1     THE STATE ENVIRONMENT IMPACT ASSESSMENT AUTHORITY
           (SEIAA)
           K.S.R.T.C BUS TERMINAL COMPLEX, 4TH FLOOR,
           THAMPANOOR, THIRUVANANTHAPURAM, REPRESENTED BY ITS
           MEMBER SECRETARY, PIN - 695001.

     2     THE KERALA STATE POLLUTION CONTROL BOARD
           PALAKKAD DISTRICT OFFICE, NEAR DISTRICT PANCHAYAT
           OFFICE, PALAKKAD DISTRICT, KERALA, REPRESENTED BY
           ITS ENVIRONMENTAL ENGINEER, PIN - 678001.

     3     THE GEOLOGIST
           PALAKKAD, DISTRICT OFFICE OF THE DEPARTMENT OF
           MINING AND GEOLOGY, MUNICIPAL SHOPPING COMPLEX,
           T.B. ROAD, PALAKKAD DISTRICT, PIN - 678014.

     4     THE DIRECTOR OF MINING AND GEOLOGY
           DIRECTORATE, KESAVADASAPURAM, PATTOM PALACE P.O.,
           THIRUVANANTHAPURAM, PIN - 695004.
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  96

     5     THE STATE OF KERALA
           REPRESENTED BY THE CHIEF SECRETARY, NORTH SANDWICH
           BLOCK, SECRETARIAT, THIRUVANANTHAPURAM, PIN -
           695001.

     6     THE MINISTRY OF ENVIRONMENT
           FOREST AND CLIMATE CHANGE, INDIRA PARYAVARAN
           BHAVAN, JORBAGH ROAD, NEW DELHI, REPRESENTED BY
           ITS SECRETARY, PIN - 110003.

           BY ADVS.
           SRI. M.P SREEKRISHNAN, SC (SEIAA) (SEAC)
           SRI. AJITH VISWANATHAN, GP
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE

     THIS WRIT PETITION (CIVIL) HAVING BBEN FINALLY HEARD ON
14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED CASES,
THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  97


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                       WP(C) NO. 9771 OF 2024

PETITIONER:

           M/S. RAHMATH GRANITES & CRUSHERS
           REPRESENTED BY ITS MANAGING PARTNER, MOOSAKUTTY
           HAJI, AGED 71 YEARS, S/O. UNNI MUHAMMED MOLLA ,
           RESIDING AT NENDUMKANDATHIL HOUSE, PANNIPPARA
           P.O., EDAVANNA, MALAPPURAM, PIN - 676541.


           BY ADVS.
           SHRI.T.P.SAJID
           SMT.SHIFA LATHEEF
           SHRI.MUHAMMED HAROON A.N.
           SHRI.HASHARURAHIMAN U.
           SHRI.MOHEMED FAVAS
           SRI.K.P.MOHAMED SHAFI
           SMT.SREESHMA B. CHANDRAN




RESPONDENTS:

     1     THE DISTRICT GEOLOGIST
           MALAPPURAM DISTRICT, MINING AND GEOLOGY
           DEPARTMENT, OFFICE OF THE DISTRICT GEOLOGIST, MINI
           CIVIL STATION, MANJERI, MALAPPURAM, PIN - 676121.

     2     THE DIRECTOR
           MINING AND GEOLOGY DIRECTORATE, KESAVADASAPURAM,
           PATTOM PALACE P.O., THIRUVANANTHAPURAM, PIN -
           695004.

     3     STATE LEVEL ENVIRONMENT IMPACT ASSESSMENT
           AUTHORITY (SEIAA KERALA)
           REPRESENTED BY ITS MEMBER SECRETARY, 4TH FLOOR,
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  98

           KSRTC BUS TERMINAL COMPLEX, THIRUVANANTHAPURAM,
           PIN - 695001.

     4     MINISTRY OF ENVIRONMENT
           FOREST AND CLIMATE CHANGE, PARYAVARAN BHAVAN, NEW
           DELHI, REPRESENTED BY ITS DIRECTOR, PIN - 110014.

     5     THE SECRETARY
           EDAVANNA GRAMA PANCHAYATH, EDAVANNA, MALAPPURAM,
           PIN - 676541.

     6     THE SECRETARY
           THRIKALANGODE GRAMA PANCHAYATH, THRIKILANGODE,
           MALAPPURAM DISTRICT, PIN - 676127.

     7     THE KERALA STATE POLLUTION CONTROL BOARD
           PATTOM P.O., THIRUVANANTHAPURAM REPRESENTED BY ITS
           CHAIRMAN, PIN - 695004.


           BY ADV SRI.U.K.DEVIDAS
           SRI. M.P SREEKRISHNAN, SC (SEIAA) (SEAC)
           SRI. T. NAVEEN , SC (PCB)
           SMT. DEEPA NARAYANAN, SR. G.P
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE

     THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED CASES,
THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  99


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 10493 OF 2024

PETITIONER:

           THE OTTAPPALAM TALUK KARINKAL QUARRY OPERATORS
           INDUSTRIAL CO-OPERATIVE SOCIETY LTD., NO. SIND
           (P)-176
           CHERPULASSERY P.O, OTTAPPALAM TALUK, PALAKKAD
           DISTRICT, REPRESENTED BY ITS PRESIDENT, K.
           SUKUMARAN, PIN - 679503.


           BY ADVS.
           SRI.P.M.ZIRAJ
           SHRI.IRFAN ZIRAJ
           JACOB SEBASTIAN
           WINSTON K.V
           ANU JACOB




RESPONDENTS:

     1     THE STATE ENVIRONMENT IMPACT ASSESSMENT AUTHORITY
           (SEIAA)
           K.S.R.T.C BUS TERMINAL COMPLEX, 4TH FLOOR,
           THAMPANOOR, THIRUVANANTHAPURAM, REPRESENTED BY ITS
           MEMBER SECRETARY, PIN - 695001.

     2     THE KERALA STATE POLLUTION CONTROL BOARD
           PALAKKAD DISTRICT OFFICE, NEAR DISTRICT PANCHAYAT
           OFFICE, PALAKKAD DISTRICT, KERALA, REPRESENTED BY
           ITS ENVIRONMENTAL ENGINEER, PIN - 678001.

     3     THE GEOLOGIST
           PALAKKAD, DISTRICT OFFICE OF THE DEPARTMENT OF
           MINING AND GEOLOGY, MUNICIPAL SHOPPING COMPLEX,
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  100

           T.B. ROAD, PALAKKAD DISTRICT, PIN - 678014.

     4     THE DIRECTOR OF MINING AND GEOLOGY
           DIRECTORATE, KESAVADASAPURAM, PATTOM PALACE P.O,
           THIRUVANANTHAPURAM, PIN - 695004.

     5     THE STATE OF KERALA
           REPRESENTED BY THE CHIEF SECRETARY, NORTH SANDWICH
           BLOCK, SECRETARIAT, THIRUVANANTHAPURAM, PIN -
           695001.

     6     THE MINISTRY OF ENVIRONMENT
           FOREST AND CLIMATE CHANGE, INDIRA PARYAVARAN
           BHAVAN, JORBAGH ROAD, NEW DELHI, REPRESENTED BY
           ITS SECRETARY, PIN - 110003.

           BY ADVS
           SRI. M.P SREEKRISHNAN, SC (SEIAA) (SEAC)
           SMT. DEEPA NARAYANAN, SR. G.P
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE

     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ORDERS ON
14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED CASES,
THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                 2025:KER:63722
                                  101


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 42746 OF 2023

PETITIONER:

           M/S. MACADAM GRANITES PVT.LTD
           PANNIKKODE, KUNNISERRI.P.O, ALATHUR, PALAKKAD-678
           681, REPRESENTED BY ITS MANAGING DIRECTOR, MR.
           RAMANAN.K, AGED 55 YEARS, S/O. KUPPANDI, NANDANAM,
           VELIYAKULAM, KODUNTHIRAPULLY.P.O, PALAKKAD, PIN -
           678004.


           BY ADV SHRI.JOBI JOSE KONDODY


RESPONDENTS:

     1     MINISTRY OF ENVIRONMENT
           FOREST AND CLIMATE CHANGE INDIRA PARYAVARAN
           BHAVAN, JORBAGH ROAD, NEW DELHI, REPRESENTED BY
           ITS SECRETARY, PIN - 110003.

     2     THE STATE ENVIRONMENT IMPACT ASSESSMENT AUTHORITY
           (SEIAA, KERALA) REPRESENTED BY ITS MEMBER
           SECRETARY KSRTC BUS TERMINAL COMPLEX,
           4TH FLOOR, THAMPANOOR,
           THIRUVANANTHAPURAM, PIN - 695001.

     3     THE GEOLOGIST
           MINING AND GEOLOGY DISTRICT OFFICE,
           TOWN BUS STAND COMPLEX,
           PALAKKAD, PIN - 678014.

           BY ADVS.
           SRI. M.P SREEKRISHNAN, SC
           SRI. AJITH VISWANATHAN, G.P
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                             2025:KER:63722
                                  102


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED
CASES, THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                  2025:KER:63722
                                  103


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 12765 OF 2024

PETITIONER:

           SRI. SASIDHARA KURUP. K
           AGED 67 YEARS
           PANAVILA VEEDU, ELAMBA P.O, AVANAVANCHERRY,
           ATTINGAL, CHIRAYINKEEZHU, THIRUVANANTHAPURAM,
           PIN - 695103.


           BY ADVS.
           SHRI.PHILIP J.VETTICKATTU
           SMT.NEENU BERNATH
           SHRI.SAJU S. DOMINIC


RESPONDENTS:

     1     THE GEOLOGIST
           DISTRICT OFFICE, DEPARTMENT OF MINING AND GEOLOGY,
           THIRUVANANTHAPURAM, PIN - 695004.

     2     THE DIRECTOR
           MINING AND GEOLOGY, DIRECTORATE, KESAVADASAPURAM,
           PATTOM PALACE P O, TRIVANDRUM, PIN - 695004.

     3     STATE OF KERALA
           REPRESENTED BY THE CHIEF SECRETARY, 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     KERALA STATE POLLUTION CONTROL BOARD
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  104

           DISTIRCT OFFICE, TC 12/96(4,5), PLAMOOD,PATTOM
           P.O, THIRUVANANTHAPURAM, PIN - 695004.

     6     THE SECRETARY
           MUDAKKAL GRAMA PANCHAYAT MUDAKKAL P.O.,
           AVANAVANCHERY (VIA), THIRUVANANTHAPURAM, PIN -
           695103.

     7     MUDAKKAL GRAMA PANCHAYAT
           MUDAKKAL P.O., AVANAVANCHERY (VIA),
           THIRUVANANTHAPURAM REPRESENTED BY ITS SECRETARY,
           PIN - 695103.

     8     MINISTRY OF ENVIRONMENT, FOREST AND CLIMATE CHANGE
           REPRESENTED BY ITS DIRECTOR, INDIRA PARYAVARAN
           BHAVAN, JORBAGHROAD, NEW DELHI, PIN - 110993.

     9     UNION OF INDIA
           MINISTRY OF MINES,3RD FLOOR, A WING, SHASTRI
           BHAVAN,
           NEW DELHI ,REPRESENTED BY ITS SECRETARY,
           PIN - 110001.


           BY ADVS.
           SRI.M.R.SASITH
           SHRI.ACHUTH KRISHNAN R., CGC
           SRI. M.P SREEKRISHNAN, SC (SEIAA) (SEAC)
           SRI. T. NAVEEN , SC (PCB)
           SMT. DEEPA NARAYANAN, SR. G.P
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE


     THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED CASES,
THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  105


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 13737 OF 2024

PETITIONER:

           JSS GRANITES
           ROOM NO. MM 16/1038 Q, JSS SHOPPING MALL, CH BYE
           PASS ROAD, KUARUVAMBRAM POST, MALAPPURAM - 676123
           REPRESENTED BY ITS MANAGING PARTNER HASIM MALIK,
           AGED 38 YEARS, S/O. ABDULLA, RESIDING AT
           KUTTASSERRY HOUSE, KUTHUKKAL ROAD, MANJERI P.O,
           MANJERI VILLAGE, ERNAD TALUK, MALAPPURAM DISTRICT,
           PIN - 676121.


           BY ADVS.
           SHRI.T.P.SAJID
           SRI.K.P.MOHAMED SHAFI
           SMT.SHIFA LATHEEF
           SRI.P.T.SHAHUL HAMEED
           SHRI.MUHAMMED HAROON A.N.
           SMT.SREESHMA B. CHANDRAN
           SHRI.HASHARURAHIMAN U.
           SHRI.MOHEMED FAVAS


RESPONDENTS:

     1     STATE ENVIRONMENT IMPACT ASSESSMENT AUTHORITY
           (SEIAA)
           REPRESENTED BY ITS MEMBER SECRETARY, 4TH FLOOR,
           KSRTC BUST TERMINAL BUILDING, THAMPANOOR,
           THIRUVANANTHAPURAM, PIN - 685001.

     2     STATE LEVEL EXPERT APPRAISAL COMMITTEE (SEAC)
           REPRESENTED BY ITS MEMBER SECRETARY, 4TH FLOOR,
           KSRTC BUS TERMINAL BUILDING, THAMPANOOR,
           THIRUVANANTHAPURAM, PIN - 685001.
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  106

     3     THE DIRECTOR OF MINING & GEOLOGY
           DIRECTORATE, KESAVADASAPURAM, PATTOM PALACE PO,
           THIRUVANANTHAPURAM, PIN - 695001.

     4     MINISTRY OF ENVIRONMENT, FOREST & CLIMATE CHANGE
           REPRESENTED BY ITS DIRECTOR, PARYAVRAM BHAVAN, NEW
           DELHI, PIN - 110014.

     5     THE GEOLOGIST
           DEPARTMENT OF MINING AND GEOLOGY, MINI CIVIL
           STATION, NEAR DISTRICT COURT, MANJERI, MALAPPURAM,
           PIN - 676121.

     6     THE KERALA STATE POLLUTION CONTROL BOARD
           REPRESENTED BY THE CHIEF ENVIRONMENTAL ENGINEER,
           PATTOM.P.O, THIRUVANANTHAPURAM, PIN - 695004.

     7     THE SECRETARY
           THRIKALANGODE GRAMA PANCHAYAT, THRIKALANGODE,
           MALAPPURAM DISTRICT, PIN - 676127.


           BY ADV O.M.SHALINA, DEPUTY SOLICITOR GENERAL OF
           INDIA
           SRI. M.P SREEKRISHNAN, SC (SEIAA) (SEAC)
           SRI. T. NAVEEN , SC (PCB)
           SMT. DEEPA NARAYANAN, SR. G.P
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE

     THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED CASES,
THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  107


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 14936 OF 2024

PETITIONER:

           MUHAMMED ISMAIL MAKKI
           AGED 50 YEARS
           S/O. MOIDEEN HAJI, ANAPPARAKKAL HOUSE,
           UNNIKULAM POST., KOZHIKODE, PIN - 673574.


           BY ADVS.
           SRI.N.ANAND
           SHRI.RAJESH O.N.
           SHRI.ROY ANTONY
           SHRI.N.KRISHNA PRASAD




RESPONDENTS:

     1     UNION OF INDIA
           MINISTRY OF ENVIRONMENT FOREST AND CLIMATE CHANGE,
           INDIRA PARIYAVARAN BHAVAN, JORBHAG ROAD, NEW
           DELHI, REPRESENTED BY ITS DIRECTOR, PIN - 110993.

     2     STATE OF KERALA
           REPRESENTED BY ITS SECRETARY, DEPARTMENT OF MINING
           AND GEOLOGY, SECRETARIAT, THIRUVANANTHAPURAM, PIN
           - 695001.

     3     THE STATE LEVEL ENVIRONMENT IMPACT ASSESSMENT
           AUTHORITY
           REPRESENTED BY ITS MEMBER SECRETARY, 4TH FLOOR,
           KSRTC BUS TERMINAL COMPLEX, THIRUVANANTHAPURAM,
           PIN - 695001.
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                  2025:KER:63722
                                  108

     4     THE DISTRICT LEVEL ENVIRONMENT IMPACT ASSESSMENT
           AUTHORITY
           PT USHA ROAD, VELLAYIL, KOZHIKODE, PIN - 673011.

     5     THE DIRECTOR OF MINING AND GEOLOGY
           KESAVADASAPURAM, PATTOM PALACE P.O.,
           THIRUVANANTHAPURAM, PIN - 695004.

     6     GEOLOGIST
           DISTRICT OFFICE, DEPARTMENT OF MINING & GEOLOGY,
           THE BAY END FLOOR, 'C' BLOCK OF CIVIL STATION,
           KOZHIKODE, PIN - 673020.


           BY ADVS.
           SHRI.T.C.KRISHNA, SENIOR PANEL COUNSEL
           SMT.H.SUBHALEKSHMI
           SRI. M.P SREEKRISHNAN, SC (SEIAA) (SEAC)
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE


     THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED CASES,
THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                 2025:KER:63722
                                  109


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 15677 OF 2024

PETITIONER:

           M/S VISMAYA ROCKS PVT. LTD.,
           KARTHIKA, KUTTIKKADU P.O, KADAKKAL, KOLLAM
           DISTRICT, REPRESENTED BY ITS MANAGING DIRECTOR,
           SHRI. M.K BIJU, PIN - 691536.

           BY ADVS.
           SHRI.PHILIP J.VETTICKATTU
           SMT.NEENU BERNATH
           SHRI.SAJU S. DOMINIC


RESPONDENTS:

     1     THE GEOLOGIST
           DISTRICT OFFICE, OFFICE OF MINING & GEOLOGY,
           KOLLAM, PIN - 691002.

     2     THE DIRECTOR
           MINING AND GEOLOGY DIRECTORATE, KESAVADASAPURAM,
           PATTOM PALACE P O, TRIVANDRUM, PIN - 695004.

     3     STATE OF KERALA
           REPRESENTED BY THE CHIEF SECRETARY,
           SECRETARIAT,
           THIRUVANANTHAPURAM, PIN - 695001

     4     STATE LEVEL ENVIRONMENT IMPACT ASSESSMENT
           AUTHORITY
           REPRESENTED BY ITS MEMBER SECRETARY,
           4TH FLOOR,
           KSRTC BUS TERMINAL COMPLEX,
           THIRUVANANTHAPURAM, PIN - 695001.

     5     MINISTRY OF ENVIRONMENT, FOREST AND CLIMATE CHANGE
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  110

           INDIRA PARYAVARAN BHAVAN, JORBAGH ROAD, NEW DELHI,
           REPRESENTED BY ITS DIRECTOR, PIN - 110993.

     6     UNION OF INDIA
           MINISTRY OF MINES, 3RD FLOOR, A WING, SHASTRI
           BHAVAN, NEW DELHI, REPRESENTED BY ITS SECRETARY,
           PIN - 110001.


           BY ADV O.M.SHALINA, DEPUTY SOLICITOR GENERAL OF
           INDIA
           SRI. M.P SREEKRISHNAN, SC
           SRI. T. NAVEEN, SC
           SMT. DEEPA NARAYANAN, SR. G.P
           SMT. CHITRA CHANDRASEKHARAN, SC
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE


     THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED CASES,
THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  111


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 21091 OF 2024

PETITIONER:

           M/S. K.V. BLUE METALS
           T.C. 36/999, T.R. SUKUMARAN NAIR, ROAD,
           PERUMTHANNI, THIRUVANANTHAPURAM. REPRESENTED BY
           ITS MANAGING PARTNER, SRI. R.J. KARUNANIDHI, PIN -
           695008.


           BY ADVS.
           SRI.ENOCH DAVID SIMON JOEL
           SRI.S.SREEDEV
           SRI.RONY JOSE
           SHRI.LEO LUKOSE
           SRI.KAROL MATHEWS SEBASTIAN ALENCHERRY
           SHRI.DERICK MATHAI SAJI
           SHRI.KARAN SCARIA ABRAHAM
           SHRI.DAVID VARGHESE THOMAS




RESPONDENTS:

     1     UNION OF INDIA
           REPRESENTED BY THE SECRETARY, MINISTRY OF
           ENVIRONMENT, FORESTS AND CLIMATE CHANGE, INDIRA
           PARYAVARAN HAWAN, JORBAGH ROAD, NEW DELHI, PIN -
           110003.

     2     STATE OF KERALA
           REPRESENTED BY THE SECRETARY,
           DEPARTMENT OF INDUSTRIES,
           GOVERNMENT SECRETARIAT,
           THIRUVANANTHAPURAM, PIN - 695001.
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                     2025:KER:63722
                                  112

     3     THE DIRECTOR OF MINING AND GEOLOGY
           DIRECTORATE OF MINING AND GEOLOGY, PATTOM P.O,
           THIRUVANANTHAPURAM, PIN - 695004.

     4     THE DISTRICT GEOLOGIST
           DEPARTMENT OF MINING AND GEOLOGY, DISTRICT OFFICE,
           PATTOM P.O, THIRUVANANTHAPURAM, PIN - 695004.

     5     THE STATE ENVIRONMENT IMPACT ASSESSMENT AUTHORITY
           K.S.R.T.C BUS TERMINAL COMPLEX, 4TH FLOOR,
           THAMPANOOR, THIRUVANANTHAPURAM, REPRESENTED BY ITS
           MEMBER SECRETARY, PIN - 695001.

     6     KERALA STATE POLLUTION CONTROL BOARD
           DISTRICT OFFICE, PLAMOODU, PATTOM P.O,
           THIRUVANANTHAPURAM, REPRESENTED BY ITS
           ENVIRONMENTAL ENGINEER, PIN - 695004.

     7     KARAVARAM GRAMA PANCHAYAT
           KARAVARAM P.O, THIRUVANANTHAPURAM, REPRESENTED BY
           ITS SECRETARY, PIN - 695605.


           BY ADVS.
           SHRI.T.C.KRISHNA, SENIOR PANEL COUNSEL
           SRI.BIJU BALAKRISHNAN,SC,BANK OF MAHARASHTRA
           O.M.SHALINA, DEPUTY SOLICITOR GENERAL OF INDIA
           SRI. M.P SREEKRISHNAN, SC (SEIAA) (SEAC)
           SRI. T. NAVEEN, SC (PCB)
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE


      THIS WRIT PETITION (CIVIL) HAVING COME UP FOR HEARING
ON   14.07.2025,   ALONG   WITH   WP(C).23150/2023    AND   CONNECTED
CASES, THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  113


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 22734 OF 2024

PETITIONER(S):

           ABDUL RAHIMAN.C
           AGED 72 YEARS
           S/O.ISMAIL,CHELAMADATHIL HOUSE, P.O. ,
           CHATHANGOTTUPURAM,WANDOOR, MALAPPURAM DISTRICT,
           PIN - 679328.


           BY ADVS.
           SRI. K.MOHANAKANNAN
           SMT. A.R.PRAVITHA




RESPONDENTS:

     1     UNION OF INDIA
           REPRESENTED BY SECRETARY TO GOVERNMENT, MINISTRY
           OF FOREST, ENVIRONMENT AND CLIMATE CHANGE, INDIRA
           PARYAVARAN BHAWAN JORBAGH ROAD, NEW DELHI, PIN -
           110003.

     2     STATE ENVIRONMENTAL IMPACT ASSESSMENT
           AUTHORITY(SEIAA-KERALA)
           REPRESENTED BY MEMBER SECRETARY, KSRTC BUS
           TERMINAL COMPLEX, THIRUVANANTHAPURAM, PIN -
           695001.

     3     KERALA STATE POLLUTION CONTROL BOARD
           THIRUVANANTHAPURAM,PLAMOODU - THEKKAMOODU
           ROAD,NEAR RAYMOND SHOP, PATTOM,
           THIRUVANANTHAPURAM,REPRESENTED BY ITS CHAIRMAN,
           PIN - 695004.
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  114

     4     THE ENVIRONMENTAL ENGINEER
           POLLUTION CONTROL BOARD,NO.19, 269-A, MALAPPURAM -
           PERINTHALMANNA ROAD, UP HILL,MALAPPURAM,, PIN -
           676505.

     5     STATE OF KERALA
           REPRESENTED BY ITS CHIEF SECRETARY.,SECRETARIAT,
           THIRUVANANTHAPURAM, PIN - 695001.

     6     THE DIRECTOR OF MINING AND GEOLOGY
           DIRECTORATE, KESAVADASAPURAM, PATTOM,
           THIRUVANANTHAPURAM, PIN - 695004.

     7     THE GEOLOGIST
           DISTRICT OFFICE, OFFICE OF THE MINING AND GEOLOGY,
           MINI CIVIL STATION MANJERI, MALAPPURAM DISTRICT,
           PIN - 676505.


           BY ADV O.M.SHALINA, DEPUTY SOLICITOR GENERAL OF
           INDIA
           SRI. M.P SREEKRISHNAN
           SRI. T. NAVEEN, SC (PCB)
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE

     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED
CASES, THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  115


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 23808 OF 2024

PETITIONER:

           M/S. SHAH QUARRY
           THEKKUVILAMELATHIL KUDAVATTOOR P.O, KOTTARAKKARA,
           KOLLAM REPRESENTED BY ITS MANAGING PARTNER, S.
           SHAJI, PIN - 691509.


           BY ADVS.
           SRI.ENOCH DAVID SIMON JOEL
           SRI.S.SREEDEV
           SRI.RONY JOSE
           SHRI.LEO LUKOSE
           SRI.KAROL MATHEWS SEBASTIAN ALENCHERRY
           SHRI.DERICK MATHAI SAJI
           SHRI.KARAN SCARIA ABRAHAM



RESPONDENTS:

     1     UNION OF INDIA
           REPRESENTED BY THE SECRETARY, MINISTRY OF
           ENVIRONMENT, FORESTS AND CLIMATE CHANGE, INDIRA
           PARYAVARAN BHAWAN, JORBAGH ROAD, NEW DELHI, PIN -
           110003.

     2     STATE OF KERALA
           REPRESENTED BY THE PRINCIPAL SECRETARY, DEPARTMENT
           OF INDUSTRIES, GOVERNMENT SECRETARIAT,
           THIRUVANANTHAPURAM, PIN - 695001.

     3     DIRECTOR OF MINING AND GEOLOGY
           DIRECTORATE OF MINING AND GEOLOGY, PATTOM P.O,
           THIRUVANANTHAPURAM, PIN - 695004.
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  116

     4     THE DISTRICT GEOLOGIST
           DEPARTMENT OF MINING AND GEOLOGY, DISTRICT OFFICE,
           ASRAMAM, KOLLAM, PIN - 691008.

     5     THE STATE ENVIRONMENT IMPACT ASSESSMENT AUTHORITY
           K.S.R.T.C BUS TERMINAL COMPLEX, 4TH FLOOR,
           THAMPANOOR, THIRUVANANTHAPURAM. REPRESENTED BY ITS
           MEMBER SECRETARY, PIN - 695001.


           BY ADV O.M.SHALINA, DEPUTY SOLICITOR GENERAL OF
           INDIA
           SRI. M.P SREEKRISHNAN, SC
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE

     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED
CASES, THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  117


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 30027 OF 2024

PETITIONER:

           M/S.GAYATHRI ROCK PRODUCT
           THOTTUMPALLA, PAZHAMBALAKKODE P.O, PALAKKAD
           -678544 REPRESENTED BY ITS MANAGING PARTNER P.P
           VINCENT, S/O. PAPPU, AGED 50 YEARS, PAYYAPPALLY
           HOUSE, KALADY P.O., ERNAKULAM, PIN - 683574.


           BY ADV SHRI.K.J.MANU RAJ


RESPONDENTS:

     1     STATE ENVIRONMENT IMPACT ASSESSMENT AUTHORITY
           (SEIAA)
           KERALA
           K.S.R.T C.BUS TERMINAL COMPLEX, 4TH FLOOR,
           THAMPANOOR, THIRUVANANATHAPURAM. REPRESENTED BY
           ITS MEMBER SECRETARY, PIN - 695001.

     2     DISTRICT GEOLOGIST
           OFFICE OF THE DISTRICT GEOLOGIST, DEPARTMENT OF
           MINING & GEOLOGY, PALAKKAD, PIN - 678014.

     3     KERALA STATE POLLUTION CONTROL BOARD
           PALAKKAD DISTRICT OFFICE, KENATHUPARAMBU
           KUNATHURNEDU, PALAKKAD, REPRESENTED BY ITS
           ENVIRONMENTAL ENGINEER, PIN - 678001.

     4     MINISTRY OF ENVIRONMENT, FOREST & CLIMATE CHANGE
           INDIRA PARYAVARANBHAVAN, JORBAGH ROAD, NEW DELHI,
           REPRESENTED BY ITS DIRECTOR, PIN - 110993


           BY ADV O.M.SHALINA, DEPUTY SOLICITOR GENERAL OF
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                              2025:KER:63722
                                  118

           INDIA
           SRI. M.P SREEKRISHNAN, SC (SEIAA) (SEAC)
           SRI. T.NAVEEN, SC (PCB)
           SMT.O.M.SHALINA
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE


     THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED CASES,
THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  119


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 30474 OF 2024

PETITIONER:

           GOWTHAM V. PAVITHRAN
           PROPRIETOR, M/S. MEGHA GRANITES, VATTAPPARA HOUSE,
           KARATTUPALLIKARA, PERUMBAVOOR, ERNAKULAM, PIN -
           683542.


           BY ADVS.
           SRI.ENOCH DAVID SIMON JOEL
           SRI.S.SREEDEV
           SRI.RONY JOSE
           SHRI.LEO LUKOSE
           SRI.KAROL MATHEWS SEBASTIAN ALENCHERRY
           SHRI.DERICK MATHAI SAJI
           SHRI.KARAN SCARIA ABRAHAM
           SHRI.ITTOOP JOY THATTIL




RESPONDENTS:

     1     UNION OF INDIA
           REPRESENTED BY THE SECRETARY, MINISTRY OF
           ENVIRONMENT, FORESTS AND CLIMATE CHANGE,
           INDIRA PARYAVARAN BHAWAN,
           JORBAGH ROAD,
           NEW DELHI, PIN - 110003.

     2     STATE OF KERALA
           REPRESENTED BY THE SECRETARY,
           DEPARTMENT OF INDUSTRIES,
           GOVERNMENT SECRETARIAT,
           THIRUVANANTHAPURAM, PIN - 695001.
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  120

     3     THE DIRECTOR OF MINING AND GEOLOGY
           DIRECTORATE OF MINING AND GEOLOGY, PATTOM P.O.,
           THIRUVANANTHAPURAM, PIN - 695004.

     4     THE DISTRICT GEOLOGIST
           DEPARTMENT OF MINING AND GEOLOGY, DISTRICT OFFICE,
           CIVIL STATION, ERNAKULAM, PIN - 682030.

     5     THE STATE ENVIRONMENT IMPACT ASSESSMENT AUTHORITY
           K.S.R.T.C BUS TERMINAL COMPLEX, 4TH FLOOR,
           THAMPANOOR, THIRUVANANTHAPURAM. REPRESENTED BY ITS
           MEMBER SECRETARY, PIN - 695001.


           BY ADVS.
           SHRI.R.MURALEEKRISHNAN (MALAKKARA), CGC
           SMT.O.M.SHALINA, DEPUTY SOLICITOR GENERAL OF INDIA
           SRI. M.P SREEKRISHNAN, SC
           SRI. AJITH VISWANATHAN, G.P
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED
CASES, THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                  2025:KER:63722
                                  121


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 33551 OF 2024

PETITIONER:

           THOMAS MATHAI
           AGED 81 YEARS
           CHENGALATHU HOUSE, PATHANAMTHITTA P.O,
           PATHANAMTHITTA, PIN - 689645.


           BY ADVS.
           SRI.JACOB P.ALEX
           SRI.JOSEPH P.ALEX
           SHRI.MANU SANKAR P.
           SHRI.AMAL AMIR ALI




RESPONDENTS:

     1     DISTRICT GEOLOGIST
           PATHANAMTHITTA, DISTRICT OFFICE, DEPARTMENT OF
           MINING & GEOLOGY, NEAR KENDRIYA VIDYALAYA, ADOOR
           P. O., PATHANAMTHITTA, PIN - 691523.

     2     THE DIRECTOR, MINING AND GEOLOGY
           DIRECTORATE OF MINING AND GEOLOGY,
           KESAVADASAPURAM, PATTOM PALACE P O.,
           THIRUVANANTHAPURAM, PIN - 695004.

     3     STATE ENVIRONMENTAL IMPACT ASSESSMENT AUTHORITY
           (SEIAA), KERALA
           REPRESENTED BY ITS MEMBER SECRETARY, DIRECTORATE
           OF ENVIRONMENTAL AND CLIMATE CHANGE, 4TH FLOOR,
           KSRTC BUS TERMINAL, THAMPANOOR,
           THIRUVANANTHAPURAM, KERALA,
           PIN - 695001.
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  122



     4     UNION OF INDIA
           MINISTRY OF ENVIRONMENT, FOREST AND CLIMATE
           CHALLENGE, INDIRA PARYAVARAN BHAVAN, JORBAGH ROAD,
           NEW DELHI,
           PIN - 110993.

     5     ROSHAN SHERI EAPEN
           AGED 48 YEARS, CHERUVAZHAKUNNIL HOUSE,
           ATHUMPUMKUALM P.O, KONNITHAZHAM VILLAGE,
           PATHANAMTHITTA - 689653 ( SOUGHT TO BE
           IMPLEADED ).


           BY ADVS.
           SHRI.C.DINESH, CGC
           SHRI.JOHNY K.GEORGE
           SMT. ATHULYA MARTIN
           SRI. M.P SREEKRISHNAN, SC (SEIAA) (SEAC)
           SMT. DEEPA NARAYANAN, SR. G.P
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE



     THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED CASES,
THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                  2025:KER:63722
                                  123


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 35708 OF 2024

PETITIONER:

           HIGHRANGE GRANITES
           AGED 58 YEARS
           BALAGRAM P.O., IDUKKI DISTRICT,
           REP.BY ITS AUTHORIZED SIGNATORY
           RAJI MATHEW, PIN - 685552.


           BY ADVS.
           SHRI.DEEPU THANKAN
           SMT.UMMUL FIDA
           SMT.LAKSHMI SREEDHAR
           SMT.LEKSHMI P. NAIR
           SMT.VINEETHA BOSE
           SMT.CINDIA S.
           SMT.GAYATHRI G.




RESPONDENTS:

     1     DIRECTOR
           DIRECTORATE OF MINING AND GEOLOGY,
           KESAVADASAPURAM, PATTOM PALACE P.O.,
           TRIVANDRUM, PIN - 695004.

     2     KERALA STATE ENVIRONMENTAL IMPACT ASSESSMENT
           AUTHORITY
           4TH FLOOR, KSRTC BUS TERMINAL COMPLEX,
           THAMPANOOR, TRIVANDRUM,
           REPRESENTED BY ITS MEMBER SECRETARY,
           PIN - 695001.
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  124

     3     DISTRICT COLLECTOR
           CIVIL STATION, PAINAVU, IDUKKI, PIN - 685603.

     4     GEOLOGIST
           IDUKKI, DEPARTMENT OF MINING AND GEOLOGY, DISTRICT
           OFFICE, MINI CIVIL STATION, THODUPUZHA, PIN -
           685584.

     5     KERALA STATE BIO DIVERSITY BOARD
           KAILASAM, KOWDIAR PO., TRIVANDRUM. REPRESENTED BY
           ITS CHAIRMAN, PIN - 695003.

     6     UNION OF INDIA REP BY SECRETARY
           MINISTRY OF ENVIRONMENT AND FOREST & CLIMATE
           CONTROL LODY COLONY. NEW DELHI, PIN - 110003.


           BY ADV O.M.SHALINA, DEPUTY SOLICITOR GENERAL OF
           INDIA
           BY ADV SRI. AJITH VISWANATHAN
           SRI. M.P SREEKRISHNAN, SC (SEIAA) (SEAC)
           SRI. T. NAVEEN , SC (PCB)
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE

     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED
CASES, THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  125


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 40570 OF 2024

PETITIONER:

           M/S. NILA SANDROCK GRANITES PRIVATE LIMITED
           REGD.OFFICE : X/110A, VADANAMKURUSSI P.O, SHORNUR,
           PALAKKAD DISTRICT. REPRESENTED BY ITS DIRECTOR,
           SHRI. NOUSHAD C.A, PIN - 679621.


           BY ADVS.
           SHRI.PHILIP J.VETTICKATTU
           SHRI.SAJU S. DOMINIC




RESPONDENTS:

     1     THE GEOLOGIST
           DISTRICT OFFICE, 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 THE CHIEF SECRETARY, 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
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  126

           INDIRA PARYAVARAN BHAVAN, JORBAGH ROAD, NEW DELHI.
           REPRESENTED BY ITS DIRECTOR, PIN - 110993.

     6     UNION OF INDIA
           3RD FLOOR, A WING, SHASTRIBHAVAN, NEW DELHI,
           REPRESENTED BY ITS SECRETARY, PIN - 110001.


           BY ADVS.
           O.M.SHALINA, DEPUTY SOLICITOR GENERAL OF INDIA
           SHRI.ANILKUMAR C.R., CGC
           SRI. M.P SREEKRISHNAN, SC (SEIAA) (SEAC)
           SRI. T. NAVEEN , SC (PCB)
           SRI. AJITH VISWANATHAN, G.P
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE


     THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED CASES,
THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  127


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 40727 OF 2024

PETITIONER:

           M/S POWER STONE PRODUCTS
           KODIYATHOOR VILLAGE & PANCHAYAT, KOZHIKODE TALUK,
           KOZHIKODE DISTRICT. REPRESENTED BY ITS MANAGING
           PARTNER SRI.SUKUMARAN.E, PIN - 673602.


           BY ADVS.
           SHRI.PHILIP J.VETTICKATTU
           SMT.NEENU BERNATH




RESPONDENTS:

     1     THE GEOLOGIST
           DISTRICT OFFICE, OFFICE OF MINING & GEOLOGY,
           KOZHIKODE, PIN - 673020.

     2     THE DIRECTOR
           MINING AND GEOLOGY DIRECTORATE, KESAVADASAPURAM,
           PATTOM PALACE P.O, TRIVANDRUM, PIN - 695004.

     3     STATE OF KERALA
           REPRESENTED BY THE CHIEF SECRETARY, SECRETARIAT,
           THIRUVANANTHAPURAM, PIN - 695001.

     4     KERALA STATE POLLUTION CONTROL BOARD
           3RD FLOOR, ZAMORIAN'S SQUARE BUILDING, LINK RD,
           PALAYAM, KOZHIKODE, KERALA, PIN - 673002.

     5     STATE LEVEL ENVIRONMENT IMPACT ASSESSMENT
           AUTHORITY (SEIAA KERALA)
           REPRESENTED BY ITS MEMBER SECRETARY, 4TH FLOOR,
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  128

           KSRTC BUS TERMINAL COMPLEX, THIRUVANANTHAPURAM,
           PIN - 695001.

     6     MINISTRY OF ENVIRONMENT, FOREST AND CLIMATE CHANGE
           INDIRA PARYAVARAN BHAVAN, JORBAGH ROAD, NEW DELHI,
           REPRESENTED BY ITS DIRECTOR, PIN - 110993.

     7     UNION OF INDIA
           MINISTRY OF MINES, 3RD FLOOR, A WING, SHASTRI
           BHAVAN, NEW DELHI. REPRESENTED BY ITS SECRETARY,
           PIN - 110001.


           BY ADV O.M.SHALINA, DEPUTY SOLICITOR GENERAL OF
           INDIA
           SRI. M.P SREEKRISHNAN, SC (SEIAA) (SEAC)
           SRI. T. NAVEEN , SC (PCB)
           SMT. DEEPA NARAYANAN, SR. G.P
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE

     THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED CASES,
THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                2025:KER:63722
                                  129


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                      WP(C) NO. 44547 OF 2024

PETITIONER:

           JIJO JOY
           AGED 48 YEARS
           S/O. JOY P.J., PUTHENPURAYIL HOUSE, KANAMVAYAL
           P.O, RAJAGIRI, PULINGOME VILLAGE, CHERUPUZHA
           PANCHAYATH, KANNUR DISTRICT, PIN - 670511.


           BY ADVS.
           SRI.V.HARISH
           SHRI.P.DEEPAK (SR.)
           SRI.RAJAN VISHNURAJ


RESPONDENTS:

     1        UNION OF INDIA
              REPRESENTED BY THE SECRETARY, MINISTRY OF
              ENVIRONMENT FOREST AND CLIMATE CHANGE, INDIRA
              PARYAVARAN BHAVAN, JORBAGH ROAD, NEW DELHI, PIN -
              110003.

     2        THE SECRETARY
              MINISTRY OF ENVIRONMENT FOREST AND CLIMATE
              CHANGE, INDIRA PARYAVARAN BHAVAN, JORBAGH ROAD,
              NEW DELHI,
              PIN - 110003.

     3        STATE OF KERALA
              REPRESENTED BY THE SECRETARY, DEPARTMENT OF
              INDUSTRIES, SECRETARIAT, THIRUVANANTHAPURAM, PIN
              - 695001.

     4        STATE ENVIRONMENT IMPACT ASSESSMENT AUTHORITY
              REPRESENTED BY ITS MEMBER SECRETARY, 4TH FLOOR,
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  130

             KSRTC TERMINAL COMPLEX, THAMPANOOR,
             THIRUVANANTHAPURAM, PIN - 695014.

     5       DIRECTOR OF MINING AND GEOLOGY
             DIRECTORATE OF MINING AND GEOLOGY,
             KESAVADASAPURAM, THIRUVANANTHAPURAM, PIN -
             695014.

     6       THE GEOLOGIST
             DISTRICT OFFICE, DEPARTMENT OF MINING & GEOLOGY,
             CIVIL STATION, KANNUR, PIN - 670002.

     7       KERALA STATE POLLUTION CONTROL BOARD
             DISTRICT OFFICE, TC 12/96(4,5) PLAMOODU, PATTOM
             P.O., TRIVANDRUM - REPRESENTED BY ITS CHAIRMAN,
             PIN - 695004.

     8       CHERUPUZHA GRAMA PANCHAYATH,
             CHERUPUZHA, KANNUR DISTRICT,
             REPRESENTED BY ITS SECRETARY, PIN - 670511.

     9       KABANI BLUE METALS PRIVATE LIMITED
             REGISTERED OFFICE MANGATTUNJALIL HOUSE, PULLU
             P.O, THRISSUR DISTRICT. REPRESENTED BY ITS
             MANAGING DIRECTOR, VIVEK VIJAYAN, PIN - 680641.

 *ADDL.R10 M/S.PENTA GRANITES
           NEETHIPURAM, ELAVAMPADAM P.O., PALAKKAD,
           REPRESENTED BY ITS MANAGING PARTNER, SRI.P.J.
           JOSHY.

 *ADDL.R11 M/S.PEEJAY GRANITES
           CHITTADI P.O., PALAKKAD, REPRESENTED BY ITS
           MANAGING PARTNER, SRI.P.J. JOSHY.

 *ADDL.R12 M/S.ALJOUF BLUE METALS
           CHEROOR POST, THRISSUR, REPRESENTED BY ITS
           MANAGING PARTNER SRI.ANIYAN MATHEW.

 *ADDL.R13 M/S.ROCKSHELL GRANITES AND SAND PVT. LTD.,
           CHOROTTOOR P.O., OTTAPPALAM, PALAKKAD REPRESENTED
           BY ITS MANAGING DIRECTOR, JOSEPH S.ALUKKAL.

             *ADDL R10 TO ADDL R13 ARE IMPLEADED AS PER THE
             ORDER DATED 25/06/2025 IN I.A.NO.1/2025 IN
             WP(C)44547/2024.
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                               2025:KER:63722
                                  131

**ADDL.R14 QUARRY EC HOLDERS' ASSOCIATION
           KERALA STATE COMMITTEE, REGISTRATION NO.
           KKD/CA/393/2019, KALATHINGALS, T.C. 27/2184,
           CHIRAKKULAM ROAD, THIRUVANANTHAPURAM, REPRESENTED
           BY ITS WORKING PRESIDENT

             ***ADDL.R14 IS IMPLEADED AS ADDL R14 AS PER THE
             ORDER   DATED  25/06/2025  IN  I.A.NO.5/2025 IN
             WP(C)44547/2024.


           BY ADVS.
           SRI.K.S.BHARATHAN, SENIOR PANEL COUNSEL
           SRI.V.M.KRISHNAKUMAR, R9
           SRI RANJITH THAMBAN SR. R9
           SRI.PHILIP J.VETTICKATTU, R10-13
           SMT.SARITHA THOMAS, R14
           SRI.SAURAV THAMPAN
           SMT.NEENU BERNATH
           SRI.SAJU S. DOMINIC
           SMT.V.USHA NANDINI
           SRI.SAHL ABDUL KADER
           SRI M.P SREEKRISHNAN, SC (SEIAA, SEAC)
           SMT. RAMOLA NAYANPALLY, AMICUS CURIAE


     THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
14.07.2025, ALONG WITH WP(C).23150/2023 AND CONNECTED CASES,
THE COURT ON 26.08.2025 DELIVERED THE FOLLOWING:
 WP(C) No. 23150 OF 2023 & Conn. Cases.


                                                               2025:KER:63722
                                       132

                                                                            'C.R'


                               COMMON JUDGMENT

Dated this the 26th day of August, 2025

The Ministry of Environment, Forest and Climate Change (MoEF

& CC) in the Central Government issued a notification, S.O.

1807(E) dated 12.04.2022 extending the validity period of the

Environmental Clearance ('E.C.', for short) for certain

projects and activities. A clarification, in the nature of an

Official Memorandum ('O.M.', for short) dated 13.12.2022

followed. As many as 66 Writ Petitions have been filed

seeking the benefit of that notification, read with the above

O.M. However, one Writ Petition, W.P.(C) No.44547/2024, is

filed challenging its constitutional vires. The learned

Amicus appointed leans in favour of that numero uno. It

appears that the petitioners in the genus are in trouble.

The notification S.O.1807(E) and the clarificatory O.M,

produced at Exts.P8 and P9 respectively in W.P(C)

No.44547/2024, are under challenge. Treating the said Writ

Petition as the leading case, the impugned documents under

challenge are hereinafter referred to as Ext.P8 notification

and Ext.P9 O.M, respectively.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

2. Background Facts:

It is necessary to record the genesis of introducing an

additional requirement of Environmental Clearance for certain

projects and activities, for which solitary purpose, the

Environment Impact Notification, 2006, was issued in accord

with the powers conferred under the Environment (Protection)

Act, 1986 and Environment (Protection) Rules, 1986 ('E.P.

Act' and 'E.P. Rules', for short).

3. Prior to the EIA Notification of 27 January 1994 issued

under the Environment (Protection) Act, 1986, there was no

statutory requirement for environmental clearance. The 1994

Notification mandated prior environmental clearance for

specified categories of projects, including mining of major

minerals over five hectares, with the MoEF & CC as the sole

authority. By EIA Notification, 2006 (Notification dated

14.09.2006), State Level Environment Impact Assessment

Authorities (SEIAA) and State Level Expert Appraisal

Committees (SEAC) were constituted, with SEAC empowered to

screen Category B projects into B1 (requiring EIA and public

consultation) and B2 (exempting both). In Deepak Kumar v.

State of Haryana, [2012 (4) SCC 629], the Hon'ble Supreme WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

Court directed the Central Government to implement the Minor

Minerals Conservation and Development Rules, 2010, and

directed States and Union Territories to frame rules under

Section 15 of the M.M.D.R. Act, 1957, in line with the MoEF &

CC guidelines, further directing that, until such rules were

implemented, all minor mineral leases, including renewals and

those below five hectares, shall be granted only after

obtaining prior environmental clearance from the MoEF & CC.

4. Consequently, in the year 2012, as per O.M. dated

18.05.2012, it was decided that, in view of the Supreme Court

judgment in Deepak Kumar (supra), all mining projects of

minor minerals including their renewal, irrespective of the

size of the lease, would thenceforth require prior E.C.

Subsequently, O.Ms dated 24.06.2013 and 24.12.2013 were

issued, of which the latter provided guidelines regarding

category 'B' projects/activities into category 'B1' and 'B2'.

5. Thereafter, the Mines and Minerals (Development and

Regulation) Amendment Act, 2015, was brought in, extending

the tenure of mining leases to fifty years. Pursuant thereto,

the Central Government, by Notification dated 15.01.2016, WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

brought in amendment to the EIA Notification, 2006,

introducing Clause 3A, constituting District Level

Environment Impact Assessment Authorities (DEIAA) and

District Level Expert Appraisal Committees (DEAC) to deal

with small-scale activities, including mining of areas below

five hectares. The notification also provided in Appendix X,

the procedure for preparing the District Survey Report (DSR),

and in Appendix XI, the procedure for granting environmental

clearance for mining of minor minerals, including cluster

situations. Thereafter, on 25.04.2016, O.A.No.200/2016 and

connected matters (Rajeev suri v. Union of India and

connected matters) were filed before the National Green

Tribunal, challenging the said Notification dated 15.01.2016.

6. In furtherance of the directions in Deepak Kumar (supra),

the MoEF & CC issued Notification dated 01.07.2016, mandating

that all formalities applicable for the grant of E.C. by

State Level Authorities would equally apply to E.Cs granted

by District Level Committees, making such adherence

obligatory.

7. The notification dated 15.01.2016 constituting the DEIAA WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

and DEAC was challenged before the Principal Bench of the

National Green Tribunal in O.A.No.186/2016 (Satendra Pandey v

MoEF & CC and Another). By Order dated 13.09.2018, the

Tribunal found that the procedure for grant of E.C. by DEIAA

for areas between 0 to 5 Hactares falling under category B2

is inconsistent with the directions of the Hon'ble Supreme

Court in Deepak Kumar (supra). Accordingly, directions were

issued by the Tribunal to bring the said notification dated

15.01.2016 in consonance with the directions in Deepak Kumar

(supra). The Order further directed that E.Cs be granted by

the SEIAA on the recommendation of SEAC, instead of the

DEIAA/DEAC. As per paragraph 25 of the said Order, the MoEF &

CC was directed to take appropriate steps to revise the

procedure prescribed in the Notification dated 15.01.2016.

Pursuant thereto, the MoEF & CC issued an O.M. dated

12.12.2018 in compliance with the said Order. Thereafter, in

2019, the Union of India filed Civil Appeal Nos.3799-

3800/2019 titled 'Union of India v. Rajiv Suri' before the

Hon'ble Supreme Court challenging the NGT's directions. In

2020, against the same Orders of the NGT, the Quarry

Environmental Clearance Holders Association [the additional

14th respondent in W.P.(C) No.44547/2024] also filed Civil WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

Appeal No.6611 of 2020. By Order dated 31.01.2020 in Civil

Appeal Nos.3799-3800/2019, the Hon'ble Supreme Court directed

that coercive steps in execution be deferred.

8. In the meantime, the validity period of five years fixed

by SEIAA in the E.Cs were challenged in T. Mathew Abraham v.

State Level Environment Impact Assessment Authority [2020 (6)

KHC 596]. A learned single Judge of this Court held that the

SEIAA, being a body constituted to exercise the powers of the

Central Government under the 2006 Notification, cannot act

contrary to its provisions and that environmental clearances

must be issued for the 'project life'.

9. In the context of re-appraisal of E.Cs directed by the

NGT, several O.Ms were issued by the Ministry, which are not

germane for consideration, having regard to the scope of the

challenge posed in this Writ Petition and hence not referred

to. Ultimately, the impugned Ext.P8 notification,

S.O.1807(E), was issued, followed by the impugned

clarification, vide Ext.P9 O.M. WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

10. Ext.P8 notification:

With the above introduction, the subject notification, in

full, is extracted herebelow:

"S.O. 1807(E).--WHEREAS, the Central Government in the erstwhile Ministry of Environment and Forests, in exercise of its powers under sub-section (1) and clause (v) of sub- section (2) of section (3) of the Environment (Protection) Act, 1986 has published the Environment Impact Assessment Notification, 2006 (hereinafter referred to as the said notification), vide number S.O.1533 (E), dated the 14th September, 2006 for mandating prior environmental clearance for certain category of projects;

And whereas, based on the past experiences, it is noted that Nuclear Power Projects and Hydro Power Projects have high gestation period due to various issues such as geological surprises, delay in Forest Clearance, land acquisition, local issues, rehabilitation and resettlement, etc., which are often beyond the control of project proponent and in this context, the Central Government deems it necessary to extend the validity of Environmental Clearance (EC) for such projects;

And whereas, for other projects also, considering the time taken for addressing local concerns including environmental issues related to the implementation of such projects, the Central Government deems it necessary to extend the validity of such ECs;

And whereas, as per the provisions of Mines and Minerals (Development and Regulation) Act, 1957 (67 of 1957), on and from the date of commencement of the Mines and Minerals (Development and Regulation) Amendment Act, 2015, all mining leases are being granted for a period of fifty years, and accordingly, the Central Government deems it necessary to align the validity of mining ECs which is currently permissible up to a maximum duration of thirty years, subject to review and appropriate environmental safeguards;

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

Now therefore, in exercise of the powers conferred by sub-section (1) and clause (v) of sub-section (2) of section 3 of the Environment (Protection) Act, 1986 (29 of 1986), read with sub-rule (4) of rule 5 of the Environment (Protection) Rules, 1986, the Central Government, after having dispensed with the requirement of notice under clause (a) of sub-rule (3) of rule 5 of the said rules in public interest, hereby makes the following further amendments in the notification of the Government of India, in the erstwhile Ministry of Environment and Forests, number S.O. 1533 (E), dated the 14th September, 2006, namely:-

In the said notification,-

(i) in paragraph 9,-

(a) for sub paragraphs (i) and (ii), the following sub-

paragraphs shall be substituted, namely:- (i) The "Validity of Environmental Clearance" is meant the period from which a prior Environmental Clearance is granted by the regulatory authority, or may be presumed by the applicant to have been granted under sub-paragraph (iii) of paragraph 8, to the start of production operations by the project or activity; or completion of all construction operations in case of construction projects relating to item 8 of the Schedule, to which the application for prior environmental clearance refers:

Provided that in the case of mining projects or activities, the validity shall be counted from the date of execution of the mining lease.

(ii) The prior environmental clearance granted for an existing or new project or activity shall be valid for a period of,-

(a) thirteen years in the case of River Valley projects or activities [item 1(c) of the Schedule];

(b) fifteen years in the case of Nuclear power projects or activities and processing of nuclear fuel [item 1(e) of the Schedule];

(c) ten years in the case of all other projects and activities other than the Mining projects and River Valley WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

Projects and Nuclear power projects referred to in clauses

(a) and (b).

(iii) In the case of Area Development projects and Townships [item 8(b)], the validity period of ten years shall be limited only to such activities as may be the responsibility of the applicant as a developer:

Provided that the period of validity of Environmental Clearance with respect to the Projects and Activities listed in this sub- paragraph and sub-paragraphs (ii) may be extended in respect of valid Environmental Clearance, by the regulatory authority concerned by a maximum period of two years in the case of River Valley projects, five years in the case of Nuclear power projects and processing of nuclear fuel and one year in the case of all other projects, if an application is made in the laid down proforma to the regulatory authority by the applicant within the validity period of the existing Environment Clearance:

Provided further that the regulatory authority may also consult the concerned Expert Appraisal Committee before grant of such extension.

(iv) The prior Environmental Clearance granted for mining projects shall be valid for the project life as laid down in the mining plan approved and renewed by competent authority, from time to time, subject to a maximum of thirty years, whichever is earlier:

Provided that the period of validity of Environmental Clearance with respect to projects or activities included in this sub-paragraph may be extended by another twenty years, beyond thirty years, subject to the condition that the adequacy of the existing environmental safeguards laid down in the existing Environmental Clearance shall be examined by concerned Expert Appraisal Committee every five years beyond thirty years, on receipt of such application in the laid down proforma from the Project Proponent within the maximum validity period of Environmental Clearance of thirty years, and subsequently on receipt of such application in the laid down proforma from the Project Proponent within the validity period of WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

the extended Environment Clearance, every five years for incorporating such additional environment safeguards in the Environmental Management Plan, as may be deemed necessary, till the validity of the mining lease or end of life of mine or fifty years, whichever is earlier.";

(b) for the brackets, figures and words "(iii) Where the application for extension under sub-paragraphs (i) and

(ii) has been filed", the following shall be substituted, namely:-

"(v) Where the application for extension under sub-

paragraphs (ii), (iii) and (iv) has been filed in the laid down proforma".

(Underlined, for emphasis).

11. Ext.P9 O.M.:-

Ext.P8 notification is clarified by Ext.P9 Office Memorandum

dated 13.12.2022, which is also extracted here below, in

full.

"Subject: Clarification on the amendment to EIA Notification 2006 issued vide S.O. No. 1807(E) dated 12/04/2022 with regard to validity of Environment Clearance - regarding. The Ministry of Environment, Forest and Climate Change (MoEF&CC) vide notification no. S.O. No. 1807(E) dated 12/04/2022 amended the provisions of EIA Notification, 2006 regarding validity of Environment Clearance as mentioned below:


   Type of Project      Earlier Further     Increased   Further
                          E.C.  extendable     E.C.    extendabl
                       validity for (Years) validity     e for
                        (Years) (B)        (Years) (C) (Years)
                          (A)                             (D)

       projects

WP(C) No. 23150 OF 2023 & Conn. Cases.



                                                      2025:KER:63722




    River 7 3 10 1
 Valley, Nuclear and
   Mining Projects

   Mining Projects         30                30 (Subject      20
                                             to adequacy
                                              of EIA/EMP
                                                 to be
                                               reviewed
                                                every 5
                                             years after
                                              30 Years)

2. The Ministry is in receipt of representations from different stakeholders seeking clarification on the validity of Environment Clearance for different developmental projects in pursuance to the aforementioned Notification. The matter has been examined and it is to clarify that the applicability of the Notification is as under:

i. The validity of the Environmental Clearances, which had not expired as on the date of publication of Notification i.e. 12/04/2022, shall stand automatically extended to respective increased validity as mentioned at para no. 1 column (C) above:

Provided that the period of validity of Environmental Clearance with respect to the type of Projects and Activities listed at Para 1 above may be extended in respect of valid Environmental Clearance, by the regulatory authority concerned, by a maximum period of years as indicated at Para No. 1 Column (D) above, if an application is made in the laid down proforma to the regulatory authority by the applicant as per the provisions of EIA Notification 2006:

Provided further that the regulatory authority may also consult the concerned Expert Appraisal Committee before grant of such extension.

ii. The Environment Clearances for which the project proponents have submitted the application for extension of validity as per the provisions of the EIA Notification 2006 as on the date of publication of Notification i.e. 12/04/2022, shall stand automatically WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

extended to respective increased validity as mentioned at Para no. 1 column (C) above.

3. This is issued with the approval of Competent Authority."

(Underlined, for emphasis)

Thus, in the light of the impugned Ext.P8 notification, as

clarified by the impugned Ext.P9 O.M, the petitioners claim

that the E.Cs granted to them have a validity period of 30

years though the period stipulated in those E.Cs were only 5

years.

12. The compass of controversy:

In the 66 Writ Petitions preferred claiming the benefit of

the Ext.P8 notification, the issue is one pertaining to the

interpretation and the effect of the said notification.

According to the petitioners, the Environmental Clearance

granted for mining projects shall be valid for the 'project

life as laid down in the mining plan' as per the above

referred amendment brought in to clause no.9 of the EIA

Notification and the term 'project life' means the 'mine

life', subject to a maximum of 30 years, whichever is

earlier.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

13. As already indicated, in the solitary Writ Petition,

W.P(C) No. 44547 of 2024, the subject matter of challenge is

the constitutional vires of the Ext.P8 notification and

Ext.P9 O.M, on various counts. It is noteworthy that the

petitioner in that Writ Petition had posed the challenge to

the subject notification, only in the context of the E.C.

issued to the 9th respondent quarry, primarily. The E.Cs

issued by DEIAA, for mining projects, are also generally

under challenge. The petitioner seeks a declaration that

Ext.P8 notification and Ext.P9 O.M. are ultra vires the

Constitution and inconsistent with the provisions of the

Environment (Protection) Act, 1986. Several grounds are

raised to challenge the constitutional validity of the

subject notification, about which detailed reference will be

made during the course of the judgment.

14. Having regard to the complexity of the issues involved in

these Writ Petitions, this Court appointed Advocate Ramola

Nayanpally as Amicus Curiae.

15. W.P.(C) No.44547/2024:-

Heard Smt. Ramola Nayanpally, the learned Amicus; WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

Sri. V. Harish, learned counsel for the petitioner in W.P(C)

No.44547/2024; Sri.K.S.Bharathan, Senior Panel Counsel on

behalf of the Union of India, as also, the MoEF & CC; Sri.

M.P. Sreekrishnan, on behalf of the SEIAA; Sri. S. Kannan,

Senior Government Pleader, on behalf of the Director of

Geology of the State, as also, the Geologist; Sri. T. Naveen

for the State Pollution Control Board and Sri. Ranjith

Thamban, learned Senior Counsel, duly instructed by

Sri. B.M. Krishnakumar, on behalf of the 9th respondent.

16. It may, in this context, to be pointed out that

additional R10 to R13 and additional R14 filed two separate

petitions for impleading themselves in this Writ Petition, on

the premise that they are vitally affected if the Writ

Petition is allowed. The impleading petitions were allowed,

vide separate Order. Adv. Philip J. Vettickattu, on behalf of

R10 to R13 and Adv.Saritha Thomas and Adv.Usha Nandini on

behalf of Additional 14th respondent, were heard.

17. W.P(C) No.23150/2023 and connected matters:-

Heard the learned counsel for the petitioners and the

respondents in the respective Writ Petitions. The names are WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

not referred to since there are 66 cases altogether. However,

their arguments will be referred to during the course of

discussion.

18. Arguments of Sri.V.Harish, learned counsel for the

petitioner in W.P(C) No. 44547/24:-

The petitioner styles himself as an affected party due to the

illegal and unscientific mining conducted by the 9 th

respondent entity, which is being done at a distance of 400

metres only from the petitioner's place of residence, with

his family. Petitioner along with his aged mother and family

is residing at Rajagiri, in Pulingome Village, a very

peaceful area near to a wildlife sanctuary and forest.

According to the petitioner, the area is identified as a

landslide prone area by the authorities. Ext.P20 E.C. in

favour of 9th respondent expired on 06.11.2022, reckoning the

5 years validity period stipulated therein. COVID-19

exemption was given for 1 year by virtue of Ext.P7

notification, which extends the validity period of the E.C.

upto 06.11.23. But for Ext.P8 impugned notification and

Ext.P9 O.M, the 9th respondent's activities ought to have been

stopped, on the expiry of Ext.P20 E.C. Ext.P8 notification, WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

according to the petitioner, is issued in gross violation of

the legal provisions; and the retrospective operation given

to Ext.P8, as clarified by Ext.P9 O.M. is all the more

illegal. The 9th respondent is also one among the petitioners,

who approached this Court and obtained Ext.P18 interim Order

on the strength of Ext.P8 notification and Ext.P9 O.M, so as

to continue mining. The following arguments were advanced by

the learned counsel for the petitioner to challenge Ext.P8

subject notification:

1. Ext.P8 notification amended clause no.9 of the EIA

notification, as per which, the powers of the expert

body [State Level Expert Appraisal Committee ('SEAC',

for short)] - to estimate the project life and thus to

stipulate the validity period of the E.C. - has been

taken away and the power is virtually seen given to a

different authority under the M.M.D.R Act.

2. There is violation of Rule 5(3)(a) to (d) of the

Environment (Protection) Rules. Recourse seen taken to

Rule 5(4) of that Rules is not justified at all. There

is no 'public interest', so as to avoid public

consultation, as mandated by Rule 5(3)(a) of the E.P.

Rules. The subject notification is squarely in the teeth WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

of the dictum laid on by the Hon'ble Supreme Court in

Noble M. Paikada v. Union of India [2024 SCC Online SC

369].

3. Before issuance of the subject notification/Ext.P8,

there was no consultation, whatsoever, with the States,

as also, with the State Level Environment Impact

Assessment Authorities.

4. When the powers of SEAC are taken away in the matter of

fixation of validity period of E.Cs, the overriding

effect of the Environment (Protection) Act over the

M.M.D.R Act has been overlooked, and hence, the subject

notification is bad on that count as well.

5. The impugned Ext.P8 notification cannot be

retrospective. The amendments under the EIA

notification, 2006 are only prospective in application,

unless clarificatory in nature, as held by the Apex

Court in Bengaluru Development Authority v. Sudhakar

Hegde and Others [2020 KHC 6285]. The word 'existing' as

used in sub-paragraph no.2 is missing in sub-clause no.4

of clause no.9 of Ext.P8 notification, wherefore, the

subject notification/Ext.P8 cannot apply to the existing

E.Cs.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

6. The subject notification/Ext.P8 cannot be construed as

one issued in furtherance of safeguarding the interests

of environment and hence, cannot be treated as one

issued under Section 3 of the E.P. Act.

7. The subject notification/Ext.P8 is so vague and

uncertain. Neither 'project life' nor 'life of mine' is

defined under any of the enactments concerned. Clause

9(iv) and its proviso of the subject Ext.P8 notification

is vague, unclear and ambiguous and hence, liable to be

declared as arbitrary, violative of Article 14.

8. The necessity to review the environmental impact of

mining projects in every 5 years and to issue E.Cs

accordingly has been done away with by virtue of the

subject notification.

19. Submissions made by Smt.Ramola Nayanpally, the learned

Amicus:-

Two fold submissions are made by the learned Amicus. One

pertaining to the issue as to whether the subject

notification is liable to be struck down as constitutionally

invalid; and the second, whether the notification is liable WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

to be interfered with - even if it is found to be

constitutionally valid - for reason of being thoroughly vague

and uncertain, especially with respect to sub-clause(iv) to

clause 9 of the impugned Ext.P8 notification.

20. The following submissions are made with respect to the

first issue. The subject notification was issued without

following the procedure prescribed under the Environment

(Protection) Rules, 1986. Section 3(2)(v) of the E.P. Act

empowers the Central Government to take measures restricting

the areas where industries, operations or processes shall not

be carried out; or be carried out, subject to safeguards.

Rule 5(3)(a) of the E.P. Rules mandates the Central

Government to give notice of its intention to impose

prohibition or restriction on the locations of

industry/processes/operations. This has to be done by

notifying in the official gazette, and in such other manner

as the Central Government may deem necessary. As per Rule

5(3)(c), any person interested can file an objection against

the imposition of prohibition or restriction. Rule 5(3)(d)

enjoins the Central Government to consider all the

objections. Rule 5(4) enables the Central Government to WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

dispense with the requirement of notice under Rule 5(3)(a),

if it appears to the Central Government that it is in public

interest to do so. Admittedly, there was no compliance of

Rule 5(3)(a), in so far as the subject notification is

concerned and the same is issued by invoking the powers under

Section 5(4). As to what was the public interest, which

compelled the Central Government to dispense with the

requirement of notice under Rule 5(3)(a), is neither

decipherable from Ext.P8 notification, nor from the counter

affidavit filed by the MoEF & CC. Therefore, Ext.P8 is

squarely in the teeth of Noble M. Paikada (supra) is the

argument advanced. Learned Amicus also relies on the judgment

in Hanuman Laxman Aroskar v. Union of India [(2019) 15 SCC

401]. It is the further contention raised by the learned

Amicus that the 'public interest' referred to in Rule 5(4),

must have a direct nexus to environmental protection; and

waiver of notice - harping under Rule 5(4)- will have to be

justified by the need to protect the environment, for public

good. Reliance in this regard is placed on Kashinath Jairam

Shetye and Others v. Union of India and Others

[MANU/MH/2406/2021]. The learned Amicus also relies on the

principle of procedural legitimate expectation. In cases WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

where a clear assurance is given by the public authority to

give notice and a hearing before changing a substantive

policy, departure requires an overriding legal duty or a

countervailing public interest (Rajeev Suri v. Delhi

Development Authority [2022 (11) SCC 1]), is the argument

advanced by the learned Amicus.

21. The next point raised by the learned Amicus is an

extension of the first point, but in the context of change of

regime, so as to remove the role of SEAC in the matter of

prescribing the validity period of E.Cs. This consequence

brought in by the amendment makes it all the more necessary

to have a public consultation with the stakeholders, before

bringing the subject amendment, is the submission. Under

clause 9 of the EIA notification, an E.C. issued for mining

projects is valid for the project life, as estimated by the

Expert Appraisal Committee, subject to a maximum of 30 years.

Now, by virtue of the amendment, the role of the expert body

has been eliminated and the validity is determined on the

basis of the mining plan approved by the authority under the

M.M.D.R Act. This serious departure, denuding the powers of

the expert body, certainly warrants a public consultation, WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

and the failure in this regard renders the subject

notification illegal and unconstitutional. As a sequel to

this argument, it was emphasized that the Expert Appraisal

Committee comprise of the domain experts in various fields

relating to environment, wherefore, denuding such expert

authority of the power to determine the project life and

shifting it to the authority under the M.M.D.R Act, which

approves the mining plan, is an issue highly concerning,

according to the Amicus. According to the Amicus, this step,

by any yardstick, does not further environmental protection.

22. The third aspect highlighted by the learned Amicus is in

the context of the purpose of Section 3 of the Environment

(Protection) Act. Section 3 confers powers on the Central

Government to take all measures necessary for the purpose of

protecting and improving the quality of environment and to

prevent, control and abate environmental pollution. The EIA

notification, 2006, serves both the above purposes.

Therefore, any amendment brought in to such notification

should also be consistent with and satisfy the above

jurisdictional parameter. Referring to paragraph no. 4 of the

subject notification, it is the submission of the learned WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

Amicus that extending the validity period of E.C, so as to

align the same with mining lease, hardly serves any

environmental interest. Learned Amicus then pointed out that

a subordinate legislation does not enjoy the same immunity as

a statute and the same is liable to be struck down, if it

does not conform to its parent statute or fails to reflect

the legislative intent. Reliance in this regard is placed on

Kerala Samsthana Chethu Thozhilali Union v. State of Kerala

and Others [2006 (4) SCC 327].

23. The learned Amicus then pointed out that Ext.P8

notification is vague, unreasonable, unworkable and

uncertain, which will be referred to later, when that issue

is considered.

24. On Ext.P9 O.M, learned Amicus would point out that the

same is issued without reference to any provision, either of

the E.P. Act or the E.P. Rules. The subject O.M. is merely an

executive instruction, with no statutory force. Besides, the

O.M. oversteps the purpose of Ext.P8 notification. While the

subject notification stipulates by virtue of clause 9(iv),

that the E.Cs for mining projects shall be valid for the WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

project life in the mining plan (subject to a maximum of 30

years), the O.M. goes far beyond, to stipulate that E.Cs will

automatically be valid for 30 years, thus supplanting the

Ext.P8 notification itself. A clarification/explanation

cannot expand or alter the scope of the original notification

(see Sree Sankaracharya University of Sanskrit and Others v.

Dr. Manu and Others [(2023) 19 SCC 30]). Ext.P9 O.M. is bad

in law also for the reason of its stipulation that the

subject notification will operate retrospectively, which

intention is not manifest from Ext.P8 notification, insofar

as mining projects are concerned. The same is also in the

teeth of the dictum laid down by the Supreme Court in

Vanashakthi v. Union of India [MANU/SC/0726/2025]. Thus,

Ext.P8 notification and Ext.P9 O.M, both, are liable to be

struck down as illegal, is the final submission of the

learned Amicus.

25. Arguments advanced by Sri.K.S.Bharathan for respondents

1 and 2:-

Refuting the above contentions, Sri.K.S.Bharathan, learned

Senior Panel Counsel on behalf of respondents 1 and 2 would WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

primarily canvass the contention that the Writ Petition

challenging Ext.P8 notification is not maintainable, in view

of Section 14 of the National Green Tribunal Act ('N.G.T.

Act', for short). Referring to Section 14 and Section 2(m) of

the N.G.T. Act, learned Senior Panel Counsel would submit

that Ext.P8 Notification is issued in terms of the

Environment (Protection) Act - an enactment specified in

Schedule 1 - and a substantial question with respect to its

interpretation has arisen for consideration. The National

Green Tribunal, being an expert body having vast powers to

consider and adjudicate the issues involved in the Writ

Petition, the present Writ Petition is not liable to be

considered under Article 226 of the Constitution. In this

regard, the learned Counsel relied upon the following

judgment of the Hon'ble Supreme Court:

(i) Bhopal Gas Peedith Mahila Udyog Sangathan and Others v.

Union of India and Others [(2012) 8 SCC 326].

(ii) Mantri Techzone Pvt. Ltd. v. Forward Foundation and

Others [(2019) 18 SCC 494]

(iii) Municipal Corporation of Greater Mumbai v. Ankita Sinha

and Others [(2022) 13 SCC 401] WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

In addition to the question of maintainability, the following

points are also canvassed.

(a) The reason for dispensation of public notice under

Rule 5(3)(a) is mentioned in Ext.P29 (internal file of the

Ministry), specifically at page nos.24 and 43 to 50. Under

Section 3 of the E.P. Act, the powers are not merely to take

prohibitive and preventive measures only. Such powers

encapsulates the measures for regulation of activities and

processes, keeping the objective of sustainable development.

(b) The reason for issuance of Ext.P8 is stated therein

itself, that is to say, to align with life of the mining

lease, pursuant to the amendment to the M.M.D.R. Act in the

year 2015.

(c) Ext.P8 notification is not confined to mining projects,

but regulates projects of various sectors, having nation wide

application, for which reason, Ext.P8 cannot be interfered

with, since it may result in regulatory uncertainty.

(d) Rule 5(4) of the E.P. Rules empowers the Central

Government to dispense with the requirement of notice under

Rule 5(3)(a), in public interest. WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

(e) The facts and issues in Noble M. Paikada (supra) are

completely different and hence the dictum laid down cannot be

applied.

(f) The validity of E.Cs for mining projects in the E.I.A.

Notification 2006, prior to the impugned Ext.P8 notification,

was also 'project life' or 30 years, whichever is earlier.

The amendment brought in by Ext.P8 only provided for

extension of validity by another 20 years, subject to the

existing environmental safeguards, which cannot be held to be

unreasonable, by any yardstick.

(g) The longer the mine life/mining lease period, more

scientific and systematic the mining will be, which ensures

proper mineral exploration, as held in Deepak Kumar and

Others v. State of Haryana and Others [2012 (4) SCC 629]. A

lesser mine lease would lead to rapid exploration of

minerals, without adequate measures for reclamation and

rehabilitation of the mined out area.

(h) 'Project life' and 'life of mine' are not the same, as is

discernible from the impugned notification itself.

(i) Ext.P9 O.M. is not merely an administrative circular. WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

Non-mention of the provision under which it is issued is

inconsequential, since the authority which made the Order had

the statutory power to make such Order (Pournami Oil Mills

and Others v. State of Kerala and Another [(1986) Supp. SCC

728]). Ext.P9 is traceable to the power conferred under

Section 3, read with Section 5 of the E.P. Act.

26. While recording the contentions of respondents 1 and 2,

it requires to be noticed that the initial counter affidavit,

itself, was filed after the matter being scheduled for

hearing. The same is seen filed on 17.06.2025. When arguments

were advanced by the learned Counsel for the petitioner and

the learned Amicus based on Noble M. Paikada (supra), an

additional statement was filed on behalf of respondents 1 and

2 on 02.07.2025. On the date when the case was finally heard

and reserved for judgment, a further request was made by the

learned Senior Panel Counsel seeking time to place on record

yet another counter affidavit, which was declined by this

Court by virtue of a separate Order, taking stock of the fact

that several Writ Petitions in this batch were filed, as far

back as, 2023 and W.P.(C.) No.44547/2024 challenging Ext.P8

notification was filed in the year 2024. This Court also WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

notice that some of the arguments incorporated in the notes

of submission filed by the learned Senior Panel Counsel are

neither traceable to pleadings, nor argued before the Court.

27. Arguments advanced by Sri.M.P.Sreekrishnan, learned

counsel for the 4th respondent/SEIAA:-

As per Clause 9 of the E.I.A. Notification, 2006, the

validity period of an E.C, prior to the introduction of

Ext.P8 notification was the 'project life', as estimated by

the Expert Appraisal Committee, subject to a maximum of

30 years for mining projects, and 7 years for other projects

and activities while estimating project life, SEAC assess the

feasibility of the entire project and recommends conditions

for sustainable extraction of minerals. By the impugned

Ext.P8, it was amended, so as to fix the validity period of

E.C. for the project life, as laid down in the mining plan

approved and renewed by the competent authority from time to

time, subject to a maximum of 30 years, whichever is earlier.

Thus, the power of the expert body, SEAC, to estimate the

project life has been taken away by Ext.P8; and the same has

been bestowed upon the authority under a different statute, WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

i.e. the M.M.D.R. Act. Arguments were advanced based on the

Kerala Minor Minerals Concession Rules, 2015 ('K.M.M.C.

Rules', for short). Rule 54 was pointed out to submit that a

mining plan has to be prepared by a Recognised Qualified

Person (R.Q.P.). As regards the contents of a mining plan,

reference is made to Rule 55, whereby the precise area

showing the nature and the extent of the mineral deposit,

where excavation is to be done for the first 5 years has to

be shown. A tentative scheme of mining for quarrying for the

second 5 years is also to be shown, in the case of quarrying

lease. An annual program and plan for excavation of the

precise area from year to year, for 5 years in the case of

quarrying lease, is also to be shown. It was emphasized that

the K.M.M.C. Rules contains no provision for estimation of

project life, or for that matter, the mine life. The term

'life of mine' finds a place in the mining plan and it is

accordingly that the project proponents contend that the

project life and mine life are synonymous.

28. Project life, as prescribed in Clause 9 of the E.I.A.

Notification, 2006, has to be estimated by the Expert

Appraisal Committees concerned and fixed as part of the WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

overall assessment of the entire project/activity, having due

regard to the project in hand, the concept of sustainable

extraction of minerals, precautionary principles and

environmental parameters of the proposed quarrying site.

Referring to Section 3(i) of the M.M.D.R. Act, specifically

to the explanation thereto, it was pointed out that a mine

continues to be a mine, till exhaustion of its mineable

mineral reserve; and a mine can have different owners during

different times, from the grant of first mining lease, till

exhaustion of such mineable mineral reserve. Thus, a mine,

for which a life has been estimated, can undergo a number of

projects by different project proponents, which may employ

different methodologies of expansion and each project will

have to obtain prior E.C. Therefore, project life is not

synonymous to the life of mine, is the argument advanced.

29. Reliance in this regard is placed upon the counter

affidavit filed by the MoEF & CC in W.P.(C.) No.7516/2024,

wherein it is coined that 'project life' and 'mine life' are

not synonymous. The same is the stand taken by SEIAA in its

statement filed in W.P.(C.) No.25208/2023. In Ext.R6(a)

minutes of SEIAA dated 30.06.2022 filed in W.P.(C.) WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

No.25208/2023, its concern over the consequences of non-

involvement of SEAC in estimating the project life has been

raised. Non-consultation with the stakeholders while issuing

S.O.1807(E), in fact, occasioned Ext.R6(a) minutes and

Ext.R6(n) communication. The present batch of Writ Petitions

involves E.Cs granted by DEIAAs and SEIAAs. E.C. granted by

DEIAAs was for a fixed period of 5 years, the validity period

of which, have already expired. Once the E.Cs issued by

DEIAAs are found to be bad on reappraisal by SEIAAs, the

benefit of the amendment notification cannot be extended to

them, is the final submission.

30. Arguments advanced by Sri.Ranjith Thamban, learned

Senior Counsel for the contesting 9th respondent:-

The following arguments were advanced on behalf of the 9 th

respondent by the learned Senior Counsel.

(i) The Writ Petition, as framed, is not maintainable since

there exists an alternative and efficacious remedy available

before the National Green Tribunal, a specialized body. Since

that alternative remedy is barred by limitation, a Writ

Petition under Article 226 is also barred.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

(ii) The prayers made in the Writ Petition affect a large

number of persons throughout the Nation. In the absence of

the affected parties, atleast in the representative capacity

as respondents, the instant Writ Petition is not

maintainable.

(iii) This Writ Petition is actually not a private interest

litigation, but a public interest one; and hence, not liable

to be considered by this Court, as per roster.

(iv) Ext.P8 notification is issued in public interest under

Rule 5(3)(a) of the E.P. Rules and hence, legally valid.

(v) After undergoing the stages involved in the process of

issuance of E.C, including the existence of an approved

mining plan, scoping, appraisal etc, the State Level Expert

Appraisal Committee would consider the entire aspects

including the 'project life' as approved in the mining plan

and recommends grant of E.C. However, both SEIAA and DEIAA,

without any reason, grants E.C. for 5 years only, which has

been deprecated by this Court in Mathew Abraham (supra).

There is no provision for the grant of a fresh E.C. in

respect of a project, for which E.C. is granted, once. Thus,

E.Cs are liable to be granted for the life of the project, as WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

estimated by the Expert Appraisal Committee concerned. In

Mathew Abraham (supra), this Court directed the Expert

Appraisal Committee to appraise the project life.

(vi) Going by the purpose for which the impugned Ext.P8

notification was issued, that is to say, to align the

validity period of E.Cs in tune with the period of mining

lease, it is idle to submit that Ext.P8 is only prospective

in nature. On such premise, the 9th respondent seeks the Writ

Petition to be dismissed.

31. Arguments advanced by Sri.Philip J. Vettickattu, learned

counsel for additional respondents 10 to 13 in W.P.(C)

No.44547/2024 and the petitioners in W.P.(C) No.23150/2023

and connected Writ Petitions:-

These respondents sought for impleadment in W.P.(C.)

No.44547/2024 (the solitary Writ Petition challenging the

vires of Ext.P8 notification and Ext.P9 O.M.) when the final

hearing had substantially progressed. The impleading

petitions were, however, allowed enabling those respondents

to advance arguments against the challenge posed in the Writ

Petition. Though impleaded, the arguments of the learned WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

counsel was focused on the merits of the Writ Petitions filed

for the petitioners, but not answering the merit of W.P.(C)

No.44547/2024. Sri. Philip J.Vettikkat, who appears for the

petitioners in W.P.(C) No.23150/2023 would first submit that

in view of the declaration made in Mathew Abraham (supra),

the period of 5 years stipulated in the environmental

clearance issued, has no legs in law. The SEIAA stands duty

bound to estimate the project life and to issue environmental

clearance for the period of such project life, even as per

the unamended Clause 9 of EIA notification, 2006. Coming to

the impugned Ext.P8 notification, it is the contention of the

learned counsel that the 'project life', as employed in

Clause 9(iv), is the same as 'mine life' indicated in the

approved mining plan. It was submitted that by virtue of the

impugned Ext.P8 notification, the SEAC lost its jurisdiction

to estimate the project life. Thus, E.Cs granted will stand

valid for the remaining period of mine life, as laid down in

the mining plan, approved by the competent authority. Learned

counsel made reference to the Kerala Minor Mineral Concession

Rules, 2015, to contend that mining plans are prepared by

qualified persons, namely, R.Q.Ps; and that the process of

approval of the mining plan is also provided therein. The WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

period for which a quarrying lease can be granted is

scientifically ascertained and determined by the process

approving the mining plan. The various aspects, like

geological reserve, mineable reserves, annual production,

total production etc. are taken into account during the

process of approval of mining plan. The period thus

determined and approved in the mining plan will be the

project life, according to the learned counsel. Relying on

Rule 67(1) of the K.M.M.C. Rules, 2015, it was submitted that

a mining plan is valid for the duration of the quarrying

lease. The Proviso to Clause 9(iv) of the impugned Ext.P8

notification also states that an environmental clearance

granted is valid till the expiry of the quarrying lease.

Thus, the various phrases like 'mine life' and 'project life'

represents the same idea and purpose, is the argument

advanced. When the mining plan is accepted in toto and acted

upon, the SEIAA cannot turn around and contend that the mine

life, laid down in the mining plan, cannot be approved or

acted upon. In short, it is the contention of the learned

counsel that the petitioners in the Writ Petitions afore-

referred are entitled to have their respective E.Cs reckoned

valid for the entire period of life of mine and accordingly, WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

they have the right to conduct quarrying operations in their

respective premises.

32. Arguments advanced by Smt.Usha Nandini, learned counsel

for the additional 14th respondent:-

This respondent - the Quarry E.C. Holders Association - also

sought for impleadment after the hearing progressed

substantially. However, learned counsel for the 14 th

respondent advanced arguments in detail and filed notes.

33. Learned counsel invited the attention of this Court to

the various events pursuant to the introduction of the E.I.A

notification, 2006, the various litigations and Orders passed

therein. That apart, it was submitted that Ext.P8

notification was issued strictly following the procedures

established by law, without any arbitrariness. The

notification does not modify the conditions of approval of

the project and does not exclude public participation in the

grant of specific clearances, for which reason, dispensing

with public hearing requirement is constitutionally valid.

Only those notifications which dilute the environmental

protection, without due justification, alone require public WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

hearing. Learned counsel also stressed on the necessity to

align the validity period of E.C. with the mining lease

period of 50 years, as per the amendment to the M.M.D.R. Act

of the year 2015. Secondly, it was canvassed that the prior

E.C. issued is valid for the entire duration of the

project/activity and there is no concept of

renewal/revalidation of prior E.C. in the EIA Notification,

2006. Arguments were advanced to point out the delay in

challenging the vires of the notification which was issued

on 12.04.2022, by filing a Writ Petition only on 11.12.2024.

A contention was raised to the effect that the larger issue

is pending consideration before the Hon'ble Supreme Court,

wherefore, it would be improper for this Court to consider

the validity of the impugned Ext.P8 notification. This Court

put a specific query, as to whether the validity of the

impugned Ext.P8 notification is the subject matter of

challenge in any of the pending proceedings before the

Hon'ble Supreme Court. The answer to that query was in the

negative by all the Counsel concerned.

34. Learned Counsel coined that the 'project life' means the

life of the project and so far as mining/quarrying activity WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

is concerned, it is the mining project. The terms project

life and mine life are to be understood with reference to the

approved mining plan. Thus, the life of mine mentioned by the

R.Q.P. in the mining plan and approved by the competent

authority will be the life of that particular

mining/quarrying project. On such premise, the additional R14

seeks dismissal of the Writ Petition.

35. Arguments advanced by Sri.Jobi Jose Kondody, learned

counsel for the petitioners in W.P.(C) Nos. 4990/2023,

5877/2023, 8639/2023 and 18053/2023:-

Learned counsel would submit that the project life and the

mine life are not defined in the K.M.M.C. Rules, as also, in

the EIA Notification, 2006. It is by treating the mine life

indicated in the approved mining plan, as project life, that

environmental clearances are granted by SEIAA. The mine life

is approved by the competent authority under the K.M.M.C.

Rules in accordance with the Chapter-VI of the K.M.M.C.

Rules. The mining plan is an integral part of quarrying

operations. The practice of granting environmental clearance

for a period of five years is beyond the powers granted to WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

SEIAA by EIA Notification, 2006. Clause 9 of the EIA

notification, 2006, does not bestow any power on SEIAA to

restrict the E.Cs for a period of five years. The SEIAA

cannot take a different stand from the subject Ext.P8

notification. The 'project life' and 'mine life' are one and

the same, rather synonymous. Otherwise, the competent

authority ought to have directed the project proponents to

specify the project life, instead of the mine life, in the

mining plan. On such premise, the petitioner wants the

benefit of the impugned Ext.P8 notification to be extended to

the respective petitioners.

36. Arguments advanced by Sri.Enoch David Simon Joel,

learned counsel for the petitioner in W.P.(C) No. 6535/2025:-

The term 'project life' is not defined in any statute or

notification and in the mining industry, the terms 'mine

life' and 'life of mine' are used interchangeably. The term

project life is scarcely used in mining industry. In Ext.P8

EIA Notification itself, the term 'life of mine', 'mine life'

and 'project life', are being used synonymous to each other.

When project life is not defined, it has to be understood in

the common parlance, as used in the industry. The E.Cs issued WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

after the judgment in Mathew Abraham (supra) prescribes a

validity period of 'the life of mine' as mentioned in the

proposed plan. It is the learned counsel's contention that

the concept of project life is liable to be understood in the

context of a mining plan being prepared in terms of the

K.M.M.C. Rules, 2015. The period which is determined by the

R.Q.P. for the purpose of mining in a particular area is the

life of mine/mine life/project life. R.Q.P. essentially

assess the period for which a particular applicant can mine

the area based on the lease applied for and the geological

reserves in the area. On such premise, learned counsel seeks

the Writ Petition to be allowed extending the benefit of the

impugned Ext.P8 notification to the petitioner.

37. Arguments advanced by Sri.Jacob P.Alex, learned counsel

for the petitioner in W.P.(C) No.33551/2024:-

Learned counsel would also canvass the same proposition that

the expression 'project life' essentially means the 'mine

life', as stipulated in the approved mining plan. In the

mining plan prepared as per the K.M.M.C. Rules, what is

estimated is the mine life and not the project life. Whereas, WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

under the EIA notification, 'mine' or 'mining' is categorized

either as a project or activity. Thus, the expression project

life in clause 9(iv) of the EIA notification is nothing, but

the mine life. There is no authority conferred on SEIAA under

the EIA Notification to fix the mine life, after calling it

as project life. Learned counsel also relied upon Mathew

Abraham (supra) to point out that SEIAA cannot arbitrarily

restrict the validity of E.C. to 5 years. Finally, learned

counsel point out that as per the EIA notification, issuance

of prior E.C. takes place only once, and there is no

provision for repeated issuance of prior E.C. for a project.

On such premise, learned counsel seeks the benefit of the

impugned Ext.P8 notification to the petitioner therein.

38. Having referred to the arguments of the respective

parties, the following points arise for consideration:-

1) Whether dispensing public consultation required as

per Rule 5(3)(a) to (d) of the E.P. Rules, by placing

purported reliance on Rule 5(4), has vitiated Ext.P8

notification?

2) (a) Whether Ext.P8 notification promotes and further WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

environmental and public interest?

(b) Whether Ext.P8 notification militates against the

fundamental purpose of EIA Notification, 2006?

(c) Whether it is desirable to extend the validity

period of an E.C. to a larger period, as Ext.P8

notification and Ext.P9 O.M. contemplate?

3) Whether Ext.P9 O.M. is ultra vires and bad in law?

4) (a) Whether Ext.P8 notification is bad for being

thoroughly vague, ambigous and unworkable, thus

resulting in arbitrariness?

(b) Whether the 66 Writ Petitions seeking the benefit

of the impugned Ext.P8 notification is liable to be

dismissed for reason of Ext.P8 being vague and

unworkable? Whether their contention that project

life is equivalent to an synonymous with mine life is

legally tenable?

5) Whether the notification is only prospective in

nature, applicable only to the E.Cs issued after the

date of notification?

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

6) Jurisdiction / Maintainability / Entertainability?

7) Whether a Writ Court can suo moto consider the vires

of a notification, even in the absence of a complete

challenge to the same?

8) Whether there is adequate representation for the

project proponents - in the peculiar facts and

circumstances - in the context of considering the

vires of the notification?

39. Court's Analysis

Point No.1 - Whether dispensing with public consultation vitiates the notification:-

Ext.P8 notification starts with a reference to Sections 3(1)

and 3(2)(v) of the E.P. Act, 1986. Paragraph no.5 of Ext.P8

notification refers to Rule 5(4) of the E.P. Rules, 1986. It

is therefore profitable to refer to those provisions, as

also, to the general scheme of the E.P. Act to have a correct

understanding of the issues involved. The preamble of the

E.P. Act, 1986, treats the Act as one to provide for the

protection and improvement of the environment and for matters

connected therewith. Section 3(1) bestows powers on the

Central Government to take measures as deemed necessary for WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

the purpose of protecting and improving the quality of

environment; and preventing, controlling and abating the

environmental pollution. Without prejudice to the generality

of the powers conferred under sub-section (1), Section 3(2)

specifies the measures which could be taken; and Section 3(2)

(v) provides for a measure imposing restriction of areas in

which industries, operation or processes shall not be carried

out; or shall be carried out, subject to certain safeguards.

Section 5 deals with the powers to give direction in writing

to any person, officer or authority, in exercise of the

powers and performance of its function by the Central

Government under the Act. The rule making power of the

Central Government is contemplated in Section 6 of the Act.

Section 6(2)(e) inter alia confers power on the Central

Government to make rules with respect to the prohibitions and

restrictions on the location of industries and the carrying

on of process and operations in different areas. Section 24

contemplates the overriding effect of the E.P. Act, by

prescribing that its provisions shall have effect,

notwithstanding anything inconsistent contained in any other

enactment. Apart from the power of the Central Government to

make rules to regulate environmental pollution in terms of WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

Section 6, Section 25 contemplates the general power of the

Central Government to make rules.

40. Now, reference can be made to the E.P. Rules, 1986. The

rules are framed, drawing powers from Section 6 and Section

25 of the E.P. Act. Corresponding to the power under Section

3(2)(v), as regards restriction of areas of industries,

operations and processes, Rule 5 of the E.P. Rules prescribes

the matters which could be taken into account by the Central

Government, while prohibiting or restricting the location of

industries and the carrying on of process and operations.

Rule 5(2) mandates that the procedure laid down shall be

followed while prohibiting or restricting the location of

industries, etc. The word employed is 'shall' in Rule 5(2).

Rule 5(3)(a) is important in the present context, which is

extracted herebelow:

"5.(3)(a) Whenever it appears to the Central Government that it is expedient to impose prohibition or restrictions on the location of an industry or the carrying on of processes and operations in an area, it may, by notification in the Official Gazette and in such other manner as the Central Government may deem necessary from time to time, give notice of its intention to do so."

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

41. Sub-rule (c) to Rule 5(3) enables an interested person

to file objection against the imposition of prohibitions or

restrictions within 60 days from the date of publication of

the notification. Clause (d) of Rule 5(3) mandates the

Central Government to consider all the objections received

against the notification. Rule 5(4), which operates as an

exemption to Rule 5(3), is the fulcrum of controversy in the

instant facts, which is extracted herebelow:

"5.(4) Notwithstanding anything contained in sub- rule (3), whenever it appears to the Central Government that it is in public interest to do so, it may dispense with the requirement of notice under clause (a) of sub-rule(3)."

42. Ext.P8 notification [S.O.1807(E)] reveals that the

notification is issued by virtue of the enabling provisions

under Section 3(1) and 3(2)(v) of the Environment

(Protection) Act. Paragraph no.5 of the subject notification

refers to Rule 5(4), for the purpose of dispensing with the

requirement of public notice and consideration of objections

by a person interested. The solitary reason stated in Ext.P8

notification to dispense with public notice/consultation is

'public interest'; the very terminology of the requirement WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

stipulated in Rule 5(4). What was the compelling public

interest to dispense with the requirements of Section 5(3),

is not decipherable from the subject notification.

43. It is noteworthy that, what is under challenge is the

provisions of Ext.P8 notification, insofar as it is

applicable to mining projects and activities, alone. By

virtue of the subject notification, Clause 9 of the EIA

notification has been amended. In this regard, it is also

necessary to refer to the EIA notification of the year 2006.

A reference to the preamble to EIA notification, 2006, would

indicate that the same is issued in accord with the powers

under Rule 5(3) of the Environment (Protection) Rules, after

issuing a draft notification in the official gazette inviting

objections and suggestions from all persons likely to be

affected, and after considering the same. Accordingly, the

EIA notification mandates prior environmental clearance from

the Central Government or by the State Level Environment

Impact Assessment Authority (SEIAA) for new projects or

activities, or for the expansion or modernization of existing

projects or activities, listed in the schedule. WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

44. Coming back to Ext.P8 notification, this Court will

first refer to the necessity and the purpose for which the

amendment has been brought in. Paragraph no.2 of Ext.P8

notification referring to nuclear power projects and

hydropower and paragraph no.3 referring to certain 'other

projects', both, are not the subject matter of challenge in

the Writ Petition concerned and hence it is not necessary to

dilate much on the reasons stated for extension of E.Cs in

respect of those projects. The reason for extension of E.Cs

in respect of mining project is contained in paragraph no.4

of Ext.P8 notification. The fact that the mining leases are

being granted for a period of 50 years, pursuant to the Mines

and Minerals (Development and Regulation) Amendment Act,

2015, is taken stock of. The specific reason for the

amendment, insofar as mining projects are concerned, is to

align the validity of mining E.Cs with the period of the

mining lease. Paragraph no.4 specifically take note of the

fact that as per the pre-amended provisions, the maximum

period of duration of an E.C. is 30 years. In view of the

terms employed, that is 'to align the validity of mining

ECs', the obvious purpose is that the validity of E.Cs are to

be extended upto 50 years, the same being the period of WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

mining lease, after the Amendment Act of the year 2015.

45. For easy reference, I shall now refer to a comparative

table showing the unamended Clause 9; and Clause 9, as

amended by the subject notification, insofar as it pertains

to mining activities as concerned.

Unamended Clause 9 Amended Clause 9 as per the present S.O.

9.Validity of Environmental (i) The "Validity of Clearance (EC) : Environmental Clearance" is meant the period from which [(1)] The "Validity of a prior Environmental Environmental Clearance" is Clearance is granted by the meant the period from which regulatory authority, or may a prior environmental be presumed by the applicant clearance is granted by the to have been granted under regulatory authority, or may sub-paragraph (iii) of be presumed by the applicant paragraph 8, to the start of to have been granted under production operations by the sub paragraph (iv) of project or activity; or paragraph 7 above, to the completion of all start of production construction operations in operations by the project or case of construction activity, or completion of projects relating to item 8 all construction operations of the Schedule, to which in case of construction the application for prior projects (item 8 of the environmental clearance Schedule), to which the refers:

      application       for      prior
      environmental         clearance Provided that in the case of
      refers.        The         prior mining       projects       or
      environmental         clearance activities,     the    validity

granted for a project or shall be counted from the activity shall be valid for date of execution of the a period of ten years in the mining lease.

case of River Valley projects (item I(c) of the (ii) xxx Schedule), project life as estimated by [Expert (iii) xxx WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

Appraisal Committee or State Level Expert Appraisal (iv)The prior Environmental Committee or District Level Clearance granted for mining Expert Appraisal Committee) projects shall be valid for subject to a maximum of the project life as laid thirty years for mining down in the mining plan projects and (seven years in approved and renewed by the case of all other competent authority, from projects and activities] time to time, subject to a maximum of thirty years, "[(ii) In the case of Area whichever is earlier:

Development projects and Provided that the period Townships [item 8 (b)], the of validity of Environmental validity period shall be Clearance with respect to limited only to such projects or activities activities as may be the included in this sub- responsibility of the paragraph may be extended by applicant as a developer: another twenty years, beyond thirty years, subject to the Provided that this period of condition that the adequacy validity may be extended by of the existing the regulatory authority environmental safeguards concerned by a maximum laid down in the existing [period of three years] if Environmental Clearance an application is made to shall be examined by the regulatory authority by concerned Expert Appraisal the applicant within the Committee every five years validity period, together beyond thirty years, on with an updated Form 1, and receipt of such application Supplementary Form IA, for in the laid down proforma Construction projects or from the Project Proponent activities (item 8 of the within the maximum validity Schedule): period of Environmental Clearance of thirty years, Provided further that the and subsequently on receipt regulatory authority may of such application in the also consult the [Expert laid down proforma from the Appraisal Committee or State Project Proponent within the Level Expert Appraisal validity period of the Committee, as the case may extended Environment be, for grant of such Clearance, every five years for incorporating such additional environment safeguards in the Environmental Management Plan, as maybe deemed necessary, till the validity WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

of the mining lease or end of life of mine or fifty years, whichever is earlier.

(underlined for emphasis)

46. It could be seen from the above comparative table that,

as per the unamended Clause 9 of EIA notification, 2006, the

prior E.C. granted for a mining project was valid for the

'project life', as estimated by EAC or SEIAA or DEIAA,

subject to a maximum of of 30 years; whereas, in the amended

Clause 9 of the EIA notification, the prior E.C. granted for

the mining projects is stipulated to be valid for 'project

life', as laid down in the mining plan, approved and renewed

by the competent authority from time to time, subject to a

maximum of 30 years, whichever is earlier.

47. The essential difference noticeable is that the power of

the expert body constituted under EIA Notification, 2006, to

estimate the 'project life' has been given a go-bye

completely. Instead, the project life is stipulated to be as

the one laid down in the mining plan, approved and renewed by

the competent authority from time to time. Needless to say

that, the mining plan is approved by the competent authority WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

under the M.M.D.R. Act.

48. Coming back to the subject Ext.P8 notification, in the

context of the requirements of Rule 5(4) of the E.P. Rules,

there is absolutely no clue as to what was the paramount

public interest to dispense with the requirement of a public

notification calling for objections in terms of Rule 5(3)(a)

of the E.P. Rules. As already indicated, Ext.P8 notification

is completely silent as to what is the public interest.

Misfortunately, the same is the situation in the counter

affidavit, as also, the additional statement filed on behalf

of the 1st respondent Central Government, and the 2 nd

respondent Ministry of Environment, Forest and Climate Change

(MoEF & CC). Initially, the 2nd respondent/Ministry filed a

counter affidavit on 17.06.2025. There is absolutely no

reference, whatsoever, in the said counter as regards the

necessity to dispense with the public consultation in terms

of Section 5(3)(a) of the E.P. Rules. Even the enabling

provision under Section 5(4) of the E.P. Rules is not seen

referred to in the original counter. Thereafter, a statement

was filed by the counsel for respondents 1 and 2, which is

dated 01.07.2025. This was filed after completion of WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

arguments of the petitioner and the learned Amicus - harping

on Noble M. Paikada (supra). Even in that statement, there is

absolutely no reference as to why the public consultation was

dispensed with. All what is seen highlighted in the

additional statement dated 01.07.2025 is the requirement for

a longer period of mine lease, and consequently, the E.Cs.

This concept is rooted on the principles of sustainability.

The point urged is that a longer lease period ensures a

proper and progressive development of the

greenbelt/plantation within the mining lease area. The above

aspect has nothing to do with the reason, if any, for

dispensing public consultation. Thereafter, respondents 1 and

2 have produced Ext.P29, which is File no.1A3-22/10/2022-

IA.III[E-177258], the note file of the MoEF & CC. Page no.21

of Ext.P29 refers to increasing the validity of mining

projects to be made 50 years, in line with the validity of a

lease period of 50 years. There, as a justification for the

same, what is seen stated is the amendment introducing

Section 8A of the M.M.D.R. Act and also the necessity to

align the validity of E.Cs to the mining lease period of 50

years. The same is seen reiterated in serial no.5 at page

no.41 of Ext.P29. Ext.P29 also does not contain even a WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

whisper as to why public consultation was dispensed with. In

this regard, it is relevant to point out that Ext.P29 itself

was produced pursuant to an interim application filed by the

petitioner, and the same being allowed by this Court.

Therefore, the argument that the notes of the Ministry, as

contained in Ext.P29, would explain the necessity for

dispensing with the public consultation in the public

interest, also crumbles to the ground. It is thus concluded

that the respondent MoEF & CC, the author of Ext.P8

notification, offers no explanation, whatsoever, for

dispensing with public notice and consultation.

49. Significance of Rule 5(3) and Scope of Rule 5(4) of E.P.

Rules:-

In this regard, this Court may have to dilate the

significance of the E.P. Rules mandating a notification to

the public, so as to call for objections in terms of Rule

5(3)(a) of the E.P. Rules. The Environment (Protection) Act,

1986, itself is the outcome of the United Nations Conference

on the Human Environment, held at Stockholm, in June, 1972,

to which India is a State Party. The very powers of the

Central Government under Section 3 is to take measures for WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

protecting and improving the quality of the environment on

the one hand; and to prevent, control and abate environmental

pollution on the other. As already indicated, the power to

make rules to regulate environmental pollution is contained

in Section 6, and the general power to make rules is

contained in Section 25, and it is in exercise of both the

powers that the E.P. Rules have been made. Rule 5(2) of the

E.P. Rules mandates that the procedure laid down in the Rules

shall be followed, while imposing prohibition or restriction,

as regards the location of industries, etc. It is one of the

mandatory procedures to be followed in terms of Rule 5(3)(a)

that the Central Government has to give notice of its

intention to impose a prohibition or restriction, inviting

objections from any person interested, in terms of Rule

5(3)(c). Rule 5(3)(d) mandates the Central Government to

consider all the objections received. As against these

peremptory, mandatory, requirements in terms of Rule 5(3),

Rule 5(4) operates as an exemption to dispense with the

requirement of notice under Rule 5(3)(a), 'in public

interest'.

50. This Court is of the definite opinion that, being an WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

exemption, Rule 5(4) is liable to be interpreted strictly,

and the paramount public interest to dispense with the

mandatory requirement under Rule 5(3), has to be

demonstrated, ideally in the notification itself; and at any

rate, from the overall facts and circumstances as culled out

from the counter affidavit or the statement of the authority,

which introduces the notification. It needs no emphasis that

the requirement of Section 5(4) of the E.P. Rules is

definitely not to merely refer the term 'public interest'.

Instead, the legal requirement is to state the real and

actual facts constituting such public interest, justifying

dispensation of public consultation, which is otherwise

mandatory. In other words, there should be a fully convincing

reason to do away with the requirement of notice in terms of

Rule 5(3)(a). Say for example, a situation where an emergent

measure or step is necessary to prevent the environmental

interest due to a natural calamity or the like, for which, it

is not expedient to give public notice, to call for their

objections and to consider all such objections, for a paucity

of time; or for any other reason of a convincing nature, that

it is thoroughly not feasible in public interest to resort to

the requirements of Rule 5(3)(a) of the E.P. Rules, possibly WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

the requirement of public consultation can be dispensed with

under Rule 5(4). In the absence of such a convincing reason,

the exceptional provision under Rule 5(4) cannot be invoked

and such invocation, if any, cannot survive the test of law.

51. Why a public consultation:-

In this regard, this Court may also have to take into account

the purpose as to why a unique opportunity has been

statutorily mandated to a person interested to file

objections to the measure/restriction/prohibition sought to

be introduced, which is otherwise not stipulated, if we take

the power of the Central Government to introduce a Rule under

a general statute. It is because of the peculiar significance

of the subject, namely, environmental protection, that such a

stipulation is made, so as to give public notice, so that any

person interested - his interest may sometimes be localized

on account of his residence near the project; or it can be a

broad environmental concern - can propound an objection,

which the Central Government is mandatorily bound to consider

in terms of Section 5(3)(d). Having regard to the

significance of that public notice as spelt out above, this

Court can only reiterate that adherence to Clauses (a) to (d) WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

of Rule 5(3) is pivotal, if not sacrosanct; and any deviation

thereof should necessarily be in genuine public interest, not

a rhetoric, for the sake of reproduction of the term 'public

interest' in the notification.

52. Noble M. Paikada - The 'Lead, Kindly Light':-

The legal position is no more res integra and the same has

been fully expatiated in Noble M. Paikada v. Union of India

[2024 SCC Online SC 369], a case which arose with respect to

the dispensation of the requirements of Rule 5(3) of the E.P.

Rules. The factual premise is strikingly similar, where a

notification issued vide S.O.1224(E) was the subject matter.

There, again, the issue stemmed from an amendment to the

M.M.D.R Act with effect from 10.01.2020, introducing a new

Section 8B. The impugned notification therein [S.O.1224(E)]

specifically refers, in paragraph no.4, that the Central

Government deems it necessary 'to align' the relevant

provisions of the EIA Notification S.O.1533(E), with the

above referred amendment introduced to the M.M.D.R. Act.

Paragraph 5 of that notification refers to representations

received for waiver of the requirement of the prior E.C. for

borrowing ordinary earth for roads; and manual extraction of WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

lime shells, etc. It is in the above backdrop that the

notification impugned therein was issued, relying on Rule

5(4) dispensing the requirements of Rule 5(3)(a) of the E.P.

Rules. In paragraph 21 of the judgment, the Hon'ble Supreme

Court took stock of Ground J before the NGT, that there was

no public interest, whatsoever, involved; and that the

notification was issued to further the private interest of

miners and contractors. The issue is seen addressed from

paragraph nos. 22 to 25, which are extracted hereinafter:

"22. We have carefully perused the counter affidavit filed by the MoEF&CC before the NGT. The said affidavit does not deal with Ground J at all. It does not specify or set out reasons for concluding that in the public interest, the requirement of publication of prior notice was needed to be dispensed with. It is pertinent to note that before the issue of the second EC notification by which Appendix-IX was incorporated, the procedure of inviting objections to the draft notification was followed, and the objections were considered. There is no reason to dispense with this important requirement before publishing the impugned notification. Article 21 guarantees a right to live in a pollution-free environment. The citizens have a fundamental duty to protect and improve the environment. Therefore, the participation of the citizens is very important, and it is taken care of by allowing them to raise objections to the proposed notification. After all, WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

citizens are major stakeholders in environmental matters. Their participation cannot be prevented by casually exercising the power under sub-rule (4) of Rule 5.

23. In the present appeals, the questions of law (e) and (f) have been incorporated regarding the illegal invocation of the power under sub-rule (4) of Rule 5 of the EP Rules. In the grounds of the challenge, ground EE has been taken explicitly on this aspect. We have perused the counter affidavit filed by the MoEF&CC in these appeals. We find from the counter affidavit that the contention raised regarding the illegal invocation of power under sub-rule (4) of Rule 5 has not been dealt with. We are not going into the question of whether it was necessary for the Central Government to specify reasons in the impugned notification itself why it came to the conclusion that in the public interest, the requirement of public notice should be dispensed with. However, the reasons for the said conclusion ought to have been set out in the counter affidavit filed before the NGT or, at least, in the counter affidavit filed before this Court. The document recording the satisfaction of the competent authority about the existence of public interest and the nature of the public interest ought to have been produced by the Ministry. But, no such document was produced. Only one conclusion can be drawn. The drastic decision to invoke sub-rule (4) of Rule 5 was made without any application of the mind. Hence, the decision-making process has been vitiated.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

24. The impugned notification was issued two days after the nationwide lockdown was imposed due to the COVID-19 pandemic. At that time, the work of linear projects, such as roads, pipelines, etc., had come to a grinding halt. So, there was no tearing hurry to modify the EC notifications. Apart from the fact that no reasons have been assigned in the counter affidavit filed by the Central Government for coming to the conclusion that in the public interest, the requirement of prior publication of notice was required to be dispensed with, we fail to understand the undue haste shown by the Central Government in issuing the impugned notification during the nationwide lockdown. Therefore, the inclusion of item 6 of the substituted Appendix-IX will have to be held illegal. We have already given reasons for not dealing with the challenge to item 7 of the impugned notification."

53. The Hon'ble Supreme Court also dealt with the issue of

arbitrariness in paragraph 25, 26 and 27, which may be

germane for consideration while considering the other batch

of Writ Petitions, seeking the benefit of Ext.P8

notification, S.O.1807(E).

54. It could be seen from the above that the Supreme Court

has emphasized on the paramount right under Article 21 to WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

live in a pollution-free environment, for which reason, the

participation of the citizens is very important, which is

duly taken care of by permitting them to raise objections to

the notifications to be issued under the E.P. Rules. The fact

that the citizens are major stakeholders in environmental

matters has been reiterated. On such premise, the casual

exercise of the power under Rule 5(4) has been deprecated.

The fact that the so-called 'public interest' is neither

dealt with in the notification, nor demonstrated in the

counter affidavit of the Central Government was also

highlighted, a situation quite similar to that of the facts

before this court, as well. Finding non-application of mind

in resorting to Rule 5(4) of the E.P. Rules, the decision

making process was held to be vitiated. On the facts before

the Supreme Court, it was noticed that there was no tearing

hurry to modify the E.C. notifications.

55. Juxtaposed with the facts of the instant case, as

already indicated, the facts are strikingly similar. The

purpose of the impugned notification is to align with the

amendment to the M.M.D.R. Act in both the cases. As to what

is the environmental interest to be safeguarded by such WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

alignment is not ascertainable from the materials on record.

When a significant change is sought to be introduced by a

notification, whereby the power to estimate the project life

has been taken away from the expert body, and conferred upon

the body approving the mining plan (obviously not involving

experts from various domains, as is available in the case of

EAC, SEIAA or DEIAA constituted in terms of the EIA

notification), the compelling necessity to do away with the

public notice and consideration of objections is far to seek,

since there is no clue in the subject notification. The

situation is similar in the case before the Supreme Court, as

also, the case before this Court that the counter affidavit

offers no help, whatsoever, in demonstrating the public

interest to resort to Rule 5(4). Finally, as held by the

Supreme Court, there was no tearing hurry to dispense with

public consultation, when Ext.P8 notification, was introduced

with the object of aligning with the period of lease, brought

in by an amendment to the M.M.D.R. Act. It is noteworthy that

the M.M.D.R. Act was amended in the year 2015, whereas the

impugned notification is introduced only in the year 2022. If

the Central Government could afford to wait for a period of 7

years, it could have waited for 3 or 4 months more, so as to WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

comply with the mandate of Rule 5(3)(a) to (d). In the light

of the above discussion, this Court holds that the

dispensation of public notice and consideration of objection

in terms of Rule 5(3)(a) to (d) of the E.P. Rules, by placing

purported reliance on Rule 5(4) is illegal and ultravires.

The same smacks of non-application of mind, rendering the

decision making process vitiated.

56. Point No.2 (a) & (b):-

a) Whether Ext.P8 notification promotes and further

environmental and public interest?

b) Whether Ext.P8 notification militates against the

fundamental purpose of EIA Notification, 2006?

Whether the change of the authority to estimate the 'project

life' from an expert body constituted under the EIA

notification, to the competent authority under the M.M.D.R.

Act is legally valid, having regard to the purposes, scope

and object of the E.P. Act, the E.P. Rules and the EIA

notification, 2006, is the essential issue to be considered

under this Point. Consequently, the question whether Ext.P8

notification promotes and further the environmental and

public interest; and whether it militates against the WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

fundamental purpose of EIA Notification, 2006, also falls for

consideration?

57. For a correct understanding of the issue, it is

necessary to look into the purpose of introduction of the

Environmental Impact Assessment Notification. The first

Environmental Impact Assessment Notification was issued in

the year 1994, under Rule 5(3) of the E.P. Rules, which

mandated that, all new projects listed in Schedule-I of the

notification shall not be undertaken, unless they have been

accorded environmental clearance by the Central Government.

The E.C. was mandated also for expansion or modernization of

any activity, if the pollution load is to exceed the

pre-existing one then. However, mining projects pertaining to

major minerals, with leases more than 5 hectares, alone were

required to obtain E.C. as per the said notification. In the

year 2006, by virtue of S.O.1533(E) dated 14.09.2006, the

Environmental Impact Assessment Notification was

re-introduced, which provided for categorisation of projects

as 'A' and 'B', based on the potential impact on human health

and other natural and man-made resources. The E.I.A.

notification also provided for the constitution of Expert WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

Appraisal Committees (EACs) at the Central Government; and

State Level Expert Appraisal Committees (SEACs) at the State

or Union Territory level. Detailed stages of processing

applications for prior environmental clearance have been

stipulated in the EIA notification vide Clause 7, consisting

of screening, scoping, public consultation, and finally,

appraisal. Clause 7 specifically empowers the SEAC to

undertake the said four stages for grant of prior E.C,

insofar a category 'B' projects or activities are concerned.

Upon completion of four stages and after due consideration,

the Expert Appraisal Committee at the Central level or the

State level, as the case may be, will decide on the due

diligence necessary, including preparation of EIA and public

consultations, and the application shall be appraised

accordingly for grant of environmental clearance, in terms of

Clause 7(ii) of the EIA notification. The SEIAA, namely the

Regulatory Authority, will consider the recommendations of

EAC or SEAC and convey its decision to the applicant within

the prescribed period. It is thereafter that Clause 9 speaks

about the validity of an E.C, so issued under the EIA

notification.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

58. Suffice to notice that, prior to the introduction of the

Environmental Impact Assessment Notification, there was no

mandate to obtain an E.C. in respect of various projects and

activities, including mining activities. The felt necessity

to introduce an additional requirement to insist

environmental clearance, after assessing the impact of the

project on the environment, resulted in the introduction of

the EIA notification, for that sole purpose. As already seen,

expert bodies, consisting of domain experts, were constituted

by way of SEAC and SEIAA for that purpose. The constitution

of SEIAA is stipulated in Clause 3 of EIA notification 2006,

which would establish, beyond the shadow of any doubt, that

the body is constituted of experts, especially when it comes

to SEAC.

59. Now, coming to unamended Clause 9, it has to be noticed

that, except in respect of mining activities, a specified

period is stipulated as the validity of an environmental

clearance. For example, in the case of river valley projects,

a specified period of 10 years is stipulated. For all other

projects and activities, the period stipulated is 5 years for

the validity of E.C. However, in the case of mining projects WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

alone, the statute makers deemed it appropriate to leave the

validity period of E.C. to be that of the 'project life' as

estimated by the EAC or the SEIAA, subject to a maximum of 30

years. The obvious purpose was to enable estimation of

project life by the expert body, and to make the validity

period of an E.C. commensurate to that project life. Without

much ado, it can be concluded that the job requires

scientific 'handling' in the hands of experts.

60. Now, by virtue of the impugned notification/amendment,

the determination/estimation of the project life has been

taken away from the hands of the expert body, say EAC or

SEAC. Instead, it has been provided that the prior E.C.

granted will be valid for the 'project life', as laid down in

the mining plan approved and renewed by the competent

authority. In substance, it has gone into the hands of the

authority under the M.M.D.R. Act, which authority cannot be

considered as an expert body constituted of domain experts in

the fields concerned.

61. This Court may elucidate with the help of an example as

to why it is pivotal that the authority to determine the WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

validity period of E.C. should necessarily be the expert

body, as envisaged by the unamended Clause 9(iv). Assume a

case, where the mine life is 50 years and the period of lease

is 25 years. However, when the environment impact study was

conducted by the expert body SEAC, it was revealed that the

impact, which is being created by the activity/project cannot

be borne or absorbed by the environment for the entire lease

period of 25 years, because of the peculiar geographical and

other conditions of the locality. In such situation, the

expert body may have to limit the Environmental Clearance to,

say 10 years or 15 years, as the case may be; and to review

whether E.C. can be issued for the remaining period, later.

Taking away this right of the expert body and giving it to a

body under the M.M.D.R. Act, which is incompetent to assess

the environmental impact, is certainly not in the interest of

the environment or in furtherance thereof.

62. When the requirement of prior E.C. has been introduced

by the EIA notification and a separate body of experts have

been constituted for that purpose by the same notification,

this Court is of the definite opinion that all matters

pertaining to the E.C, including the question as to the

validity of such E.C, has to be determined by such expert WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

body; and not by anybody else. Shifting of such powers from

the hands of the expert body to an authority under another

Act, the M.M.D.R. Act, certainly works against the purpose of

introduction of the EIA notification. An amendment which

negates - or at least, inconsistent with - the very purpose

of the EIA notification, can hardly be sustained in law. Such

shifting of power from the expert body to determine the

project life and consequently, the validity of the E.C.

cannot be said to be an act in furtherance of the purposes of

the EIA notification. The Rule making authority has exceeded

its powers granted under the E.P. Rules. This Court,

therefore, finds that the impugned amendment by virtue of the

subject notification S.O.1807(E), is bad in law on that count

as well.

63. Point No.2(c) - Desirability of extending the validity of

E.Cs to a longer period:-

As per explanation to Section 3(i) of the M.M.D.R. Act, a

mine can have a longer life depending upon the availability

of the mineable reserve therein. Whereas, there could be

different projects and phases of quarrying in respect of the WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

same mine. Therefore, there could be various project

proponents as well for various projects, until the end of the

life of mine. In respect of large mines especially outside

Kerala, the mine life can be more than 100 or 150 years. As

taken note of in the subject notification, by virtue of the

amendment to the M.M.D.R. Act in the year 2015, mining leases

are being granted for a period of 50 years. Now, by virtue of

the impugned notification, the validity period of E.Cs have

been extended to the 'project life', as laid down in the

mining plan approved by the competent authority, subject to a

maximum of 30 years, which, by virtue of the proviso to

clause 9(iv) of the impugned notification, can further be

extended for a period of 5 years each, until the validity of

the mining lease; or the end of life of mine; or 50 years,

whichever is earlier.

64. To pinpoint the undesirability of granting an

environmental clearance for such a longer period, this Court

may elucidate with the help of an example. Assume a case,

where the environmental parameters at the time of assessment

of the project for the purpose of environmental clearance by

the expert body were conducive for grant of E.C. Accordingly, WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

E.C. was granted, say for a period of 5 years or 10 years.

Thereafter, due to a subsequent development - say a natural

disaster or otherwise - the environmental parameters in the

area of quarrying has become vulnerable, for which reason, it

was not any more advisable to continue quarrying operations

in that locality. This situation was not pre-existing and

contemplated at the time of grant of initial lease, but is

created on account of a subsequent event, like a natural

disaster. If the environmental clearance is given for a

period of 30 years or more and there being a mining lease of

50 years, a most undesirable situation will be created,

obstructing the enforcement of a check and balance mechanism.

In Kerala, we have seen such a situation in a village by name

Chooralmala, Wayanad, where there was an extensive landslide

in the year 2024, taking the lives of more than 420 persons

and wiping off an area of approximately 86,000 m 2 in the

torrential flow of water, along with the earth. If a quarry

was functioning in that area for which E.C. was granted, the

necessity and the requirement to review the environmental

parameters based on such huge landslide will not be

available, if the impugned Ext.P8 notification is given

effect to. Perceived in that angle too, it could be held WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

without the slightest hesitation that the notification to

bring in the amendment is not in furtherance of the

requirements of the environmental protection, the very

purpose envisaged in the E.P. Act and Rules; and hence, the

notification becomes unconstitutional for being inconsistent

with and contrary to the purpose of the parent enactment.

65. Point No.3 - Whether Ext.P9 O.M. is ultra vires and bad

in law?

The point pertains to the legality and validity of Ext.P9

Office Memorandum. From the face of it, Ext.P9 appears to be

a clarification to Ext.P8 notification. In paragraph no.2,

Ext.P9 refers to representations having been received from

various stakeholders seeking clarification on the validity of

E.Cs and accordingly, paragraph no.2(i) and 2(ii) stipulates

that all E.Cs which had not expired as on the date of Ext.P8

notification, 12.04.2022, will stand automatically extended

to the respective increased validity period given in the

column in paragraph no.1 of Ext.P9. The column insofar as

mining projects are concerned, refers to a validity period of

30 years. Thus, by virtue of the operation of Ext.P9,

validity of E.Cs, which have not expired as on 12.04.2022, WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

automatically stood extended to a period of 30 years.

66. Illegalities galore with respect to Ext.P9. Primarily,

the validity period of E.Cs for mining leases, as taken note

of in the column in paragraph no.1 in Ext.P9, is erroneous.

Purportedly, what has been recorded in that column is the

validity period of E.Cs in terms of Ext.P8 notification.

Ext.P8 stipulates that the validity period of the prior E.Cs

for the mining project shall be the project life, as laid

down in the mining plan, subject to a maximum of 30 years,

whichever is earlier. The period of 30 years as per Ext.P8 is

only an upper limit, and what is important is the project

life, which, however, is made subject to a maximum of 30

years, whichever is earlier, as per Ext.P8. Under the guise

of the clarification, this provision of Ext.P8 has been

interfered with, so as to stipulate that the validity period

of an E.C. for mining projects is a definite 30 years. Thus,

the basic emphasis on the project life, to determine the

validity period of E.Cs, has been given a complete go-by.

67. The second illegality is something which flows from the

first one as narrated above, whereby the validity of all WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

E.Cs, which were valid as on 12.04.2022, has been

automatically extended for the period mentioned in the column

in paragraph no.1, that is 30 years.

68. The third infirmity is in the legal context that Ext.P9

O.M. does not refer to the E.P. Act, or for that matter, the

E.P. Rules. Therefore, it can at best be construed in law as

an administrative circular, which cannot stipulate contrary

to a notification issued in terms of the E.P. Act and Rules.

Nor can such a clarificatory circular expand or alter the

scope of the original provision, as brought in by Ext.P8

notification. (See in this regard (1) Vanasakthi and Others

(supra), (2) Goel Ganga Developers India Pvt. Ltd. v. Union

of India, through Secretary, Ministry of environment and

forests [2018 (3) KLT 782 (SC)] and (3) Sree Sankaracharya

University of Sanskrit and others v. Dr.Manu and another

[(2023) 19 SCC 30]).

69. The last illegality to be assigned to Ext.P9 O.M. is the

retrospective operation sought to be given to the E.Cs valid

as on the date of Ext.P8 notification. However, in this

regard, this Court does not approve the arguments of the WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

learned counsel for the petitioner in W.P.(C) No.44547/2024,

supported by the learned Amicus. This Court is rejecting

petitioner's contention that Ext.P8 is only prospective and

that it will not apply to the existing E.Cs, vide a separate

point raised herebelow. If that be so, all the E.Cs which

were valid as on the date of issuance of Ext.P8 notification

will get the benefit of Ext.P8 notification. Therefore, it

cannot be said that Ext.P9 O.M. seeks to grant retrospective

operation to Ext.P8. The legal vice in Ext.P9 lies in its

direction that all E.Cs will stand automatically extended to

a period of 30 years, thus virtually supplanting the concept

of project life for estimating the validity period of an E.C.

Ext.P9 O.M. is thus ultravires the E.P. Act, E.P. Rules and

the EIA Notification. Point concluded accordingly.

70. Point No.4(a) & (b)- Whether the impugned Ext.P8

notification is bad for reason of being vague and uncertain,

rendering it unworkable, thus resulting in arbitrariness?

While analyzing this issue, this Court cannot escape noticing

that even the unamended Clause 9 to EIA notification, which

provides for determination of 'project life' by the expert WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

body, itself, is a bit unclear, especially when it comes to

the practical modalities. Unamended Clause 9 stipulates that,

insofar as mining projects are concerned, the prior E.C.

granted shall be valid for the 'project life' as estimated by

the expert body. As already indicated earlier in this

judgment, the term 'project life' is not defined anywhere,

either in the EIA notification or in other cognate statutes.

The approved mining plan in terms of the M.M.D.R. Act also

does not speak of the project life, on the practical

scenario. Instead, a mining plan, as prepared by a Recognized

Qualified Person (R.Q.P.), only speaks about the life of

mine; and not 'project life'. Explanation to Section 3(i) of

the M.M.D.R Act is relevant in the context of understanding

the mine life. Section 3(i) is extracted herebelow:

"3(i) the expressions, "mine" and "owner", have the meaning assigned to them in the Occupational Safety, Health and Working Conditions Code, 2020 (37 of 2020).

Explanation.--For the purposes of this clause,--(i) a mine continues to be a mine till exhaustion of its mineable mineral reserve and a mine may have different owners during different times from the grant of first mining lease till exhaustion of such mineable mineral reserve;

(ii) the expression "mineral reserve" means the economically mineable part of a measured and indicated mineral resource."

Thus, the mine, or life of mine, continues till exhaustion of WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

mineable reserve; and there can be different owners during

different times from the grant of first mining lease, till

such exhaustion. It is, therefore, obvious that there can be

different mining leases in respect of the same mine, during

the life of mine. This interpretation is in sync with the

averments in paragraph no.6 of the counter affidavit filed by

2nd respondent/Ministry. At any rate, the unamended Clause 9

speaks of an estimation of the 'project life' by the expert

body, which, if reckoned - uninfluenced by the mine life - is

a practicable proposition, performable by the expert body,

having regard to all the attendant facts and circumstances,

including the impact of the project on the environment.

71. Now, by virtue of the amendment as per the impugned

Ext.P8 notification, the expert body is out of the picture,

and the validity period of an E.C. has been made

co-extensive with the project life, as laid down in the

mining plan approved and renewed by the competing authority.

The above direction Ext.P8 notification is vague, ambiguous

and unworkable for the following reasons:

i) The mining plan does not contain any reference to

the 'project life'. It only speaks about the life WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

of mine. Therefore the validity period of an E.C.

cannot be made equivalent to the project life, as

laid down in the mining plan.

ii) The argument of the petitioners in the Writ

petitions seeking the benefit of Ext.P8

notification that project life, for all practical

purposes, means the mine life, is legally

unsustainable in toto.

(a) The first reason for the same is in the

light of the explanation to Section 3(i) of

the M.M.D.R. Act, which has already been

dealt with in the immediately preceding

paragraph. There can be different projects

during the whole life of a mine and,

therefore, project life cannot be synonymous

to mine life.

(b) Secondly, Ext.P8 impugned notification,

itself, would indicate that project life is

different from mine life. In sub-clause (iv)

to clause 9 of Ext.P8, it is laid down that

the prior E.C. will be valid for the project

life. The Proviso thereunder is quite WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

significant, which speaks of extension of

the above referred validity of the E.Cs. The

E.Cs are liable to be extended for another

20 years, beyond the 30 years stipulated in

Clause 9(iv). However, the extension for the

said period of 20 years will be made in

every five years for incorporating

additional safeguards until (i) the validity

of the mining lease, or (ii) the end of life

of mine, or (iii) 50 years, whichever is

earlier. Thus, if the project life can be

extended to a maximum period upto the life

of mine by virtue of the above proviso, it

does not stand to logic that 'project life'

and 'mine life' signifies one and the same,

and that they are synonymous.

iii) The indication in clause 9(iv) of Ext.P8 that

mining plan is approved and renewed from time to

time by the competent authority does not appear to

be wholesome. It appears that the relevant statute

does not contemplate renewal of mining plan from

time to time. In this regard, attention of this WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

Court was invited to Rule 67 of the K.M.M.C.

Rules. Firstly, this Court is of the opinion that

the ambit and scope of a notification issued by

the Central Ministry under the E.P. Act and E.P.

Rules, and also, the EIA notification, 2006,

cannot be adjudged in the light of State Rules

issued under the M.M.D.R. Act. That apart, Section

67(1) provides that the mining plan approved under

these Rules shall be valid for the entire duration

of lease. Review to the mining plan, as

contemplated in every 5 years as per Rule 67(2),

has to be read and understood in the context of

Rule 55 of the K.M.M.C. Rules, which speaks about

the submission of mining plan and approval. There,

it is expressly stipulated that the mining plan

shall include, among other things, the precise

area, showing the extent of mineral deposit, where

excavation is to be done in the first five years,

in the case of quarrying lease, and for the entire

period, in case of quarrying permit. Rule 55(i)(c)

also speaks about a tentative scheme of quarrying

for the second five year period of the quarrying WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

lease. That apart, an annual programme and plan

for excavation of the precise area from year to

year, for a period of five years, is also

contemplated. It is in this backdrop that Rule 67

speaks of review of mining plan. If the

petitioners contend that the fixation of five year

period is bad in law, on the strength of Mathew

Abraham (supra), the provision for review in the

State Rules will become otiose. The proposition

laid down in Mathew Abraham (supra) that, when the

EIA notification, 2006, mandates to determine the

project life by the expert body, the same cannot

be limited en bloc to five years for all mining

activities, is a solid proposition. However, it

cannot be claimed by the petitioners, who seek the

benefit of Ext.P8, that 'project life' should be

taken as 'mine life' for the purpose of

interpretation of Ext.P8 notification. Such an

interpretation will make the grant of E.C, a one

time affair.

(iv) If the purpose of the impugned notification was to

align the validity period of E.Cs with the period WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

of mining leases - which is 50 years in all cases

after the 2015 amendment - the term which could

have been easily employed in sub-clause 4 of

Clause 9, was the 'period of mining lease',

instead of 'project life'. The project life, as

coined in the unamended Clause 9 of EIA

notification, has been retained as such. However,

the estimation of such project life by the expert

has been done away with, by substituting the

project life, as laid on in the mining plan;

whereas, the mining plan does not lay down any

such project life. The purpose of the amendment to

align the validity of E.Cs with the period of

mining leases also does not appear to have been

served, since the validity of E.Cs has been made

co-extensive with the project life; and not the

mining leases. This is all the more so, when the

author of Ext.P8, the 2nd respondent Ministry, has

not propounded such a case that the project life

has to be taken as the term of mining lease. Even

if the project life is liable to be interpreted as

the period of lease, the same does not figure a WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

place in the mining plan, so that the direction in

Ext.P8 notification that the prior E.Cs granted to

be valid for the project life as laid down in the

mining plan, will still remain unworkable.

72. The above aspects are referred to herein only for the

purpose of espousing the utter chaos, confusion and

uncertainty created by the impugned Ext.P8 notification. The

confusion created has gone to such an extent that the

mechanism for fixing the validity of E.C. has become

practically unworkable. This Court is of the opinion that,

being vague and completely uncertain, verging on

arbitrariness, the impugned notification is also liable to be

interfered with on that count, as well. On the facts of Noble

M. Paikada (supra) also, this issue arose, which is seen

discussed in paragraph no. 25, whereby the subject

notification therein was held to be very vague. For want of

clarity, by giving unguided and blanket exemption, the

notification was held to be arbitrary and violative of

Article 14. The dictum is on all fours to the present fact

situation as well.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

73. On the strength of the above discussion, it is found

that the 66 Writ Petitions seeking the benefit of Ext.P8

notification are liable to be dismissed.

74. Point No.5 - Whether Ext.P8 is only prospective in

nature, applicable only to fresh E.Cs to be issued.

Learned counsel for the petitioner in W.P.(C) No.44547/2024

raised an argument that Ext.P8 notification is only

prospective in nature, insofar as, the amended sub clause 4

of clause 9 of the EIA notification is concerned. Learned

counsel would submit that, in clause 9(ii), the word

'existing' is employed, while stipulating the validity period

of projects, other than mining projects, as laid down by

virtue of sub-clauses a, b and c therein; whereas such a term

'existing' is not available in clause 9(iv) of the amended

notification. The expression 'prior environmental clearance

granted' is similar to the unamended provision, which

provides for grant of E.Cs; and the same cannot be considered

as used in the past tense, so as to include the E.Cs already

granted. Thus, fresh E.Cs to be issued after the introduction

of Ext.P8 notification alone will be guided by the amended WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

provision, in so far as the validity of the E.C. is

concerned. Learned counsel would canvass an argument that

Ext.P8 notification is sought to be given a retrospective

effect by Ext.P9 O.M, which makes it all the more illegal,

which, however, is rejected whole considering the legality of

Ext.P9 O.M.

75. This Court is not in a position to endorse the

submissions made by the learned counsel for the petitioner.

The clauses referred to by the learned counsel cannot be read

and understood in isolation. This Court will have to look

into the purpose of issuance of the subject notification. In

paragraph no. 2 of the notification, the fact that nuclear

power projects and hydro power projects have high gestation

period, beyond the control of the project proponent is taken

stock of. Therefore, the Central Government deems it

necessary to extend the validity of environmental clearance

for such projects, is recorded in Ext.P8. The fact that the

Central Government deems it necessary to extend the validity

of E.Cs to other projects as well, considering the time taken

for addressing local concerns, is taken stock of in paragraph

no. 3 of the subject notification. The requirement to align WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

the validity period of E.Cs in accord with the period of

mining lease of 50 years, is also stated in paragraph no. 4

of the subject notification. Paragraph no.4 also takes stock

of the fact that the validity of the mining E.Cs is

'currently' permissible upto a maximum of 30 years. It is

thus clear that the notification was issued to extend the

validity period of the E.Cs. The above referred facts

referred to in paragraph nos. 2 to 4 of the subject

notification leaves no room for any doubt that the purpose

sought to be served by virtue of the notification is to

extend the period of the existing E.Cs; and not to guide and

govern the validity period of prospective E.Cs. The said

contention of the learned counsel for the petitioner will,

therefore, stand rejected.

76. Point No.6 -

Jurisdiction/Maintainability/Entertainability?

It was seriously canvassed by the 1 st respondent Ministry, 2nd

respondent Secretary and also by the 9th Respondent, that the

instant Writ Petition, challenging the notification is not

maintainable before this Court, inasmuch as an efficacious WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

remedy is available to the petitioner before the National

Green Tribunal. Extensive arguments were advanced in this

regard by the said respondents by placing reliance upon

various decisions, which dilates on the scope of the NGT's

jurisdiction. The attention of this Court was invited to the

various provisions in the NGT Act, especially to Section 14

thereof. According to the Senior Panel Counsel, Section

14(1), read with Section 16(h), is a complete answer to the

petitioner's challenge, insofar as the jurisdiction of NGT is

concerned, especially when it is a specialized body

constituted for that purpose. The decisions of the Hon'ble

Supreme Court in 1. Mantri Techzone Private Limited v.

Forward Foundation and Others [2019 (18) SCC 494],

2. Municipal Corporation of Greater Mumbai v. Ankita Sinha

and Others [2022 (13) SCC 401], etc. were relied upon to

contend that the NGT even has suo moto power to take

cognizance in respect of a matter falling within its

jurisdiction. Inasmuch as the subject notification is one

emanating from the Environment (Protection) Act, and the

allegation is to the effect that Ext.P8 notification, if

remain, will damage the environment, certainly the body

competent to consider is the NGT; and not by invocation of WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

the writ jurisdiction of this Court. Learned senior counsel

for the 9th respondent also canvassed that the declaration

sought for, in W.P(C) no. 44547/2024 is one liable to be

sought for in terms of Section 40 of the Specific Relief Act,

for which reason, a suit can be filed in terms of Section 113

of the C.P.C, read with Section 9, to declare that the S.O.

is unconstitutional. When an alternate and efficacious remedy

is available, a writ will not lie, is the specific contention

urged by the learned Senior Counsel for the 9th respondent.

77. As against the above submissions, the learned counsel for

the petitioner would submit that the National Green Tribunal

has no power to issue a writ, quashing Ext.P8 notification

and P9 O.M. Issuance of prerogative writs can only be done in

exercise of the powers under Article 226 of the Constitution,

by the High Court; and not by the Tribunal. Inasmuch as the

impugned Ext.P8 notification is sought to be quashed by

issuance of a Writ of Certiorari, the contention that there

is an equivalent and efficacious alternate remedy available

is grossly erroneous, is the submission made by the learned

counsel. Learned Amicus would fully support the contentions

of the petitioner in this regard. In the notes submitted by WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

the learned Amicus, this issue is seen dealt with in

paragraph no. 6, at page no. 10, wherein relying on Tamil

Nadu Pollution Control Board v Sterlite Industries (I) Ltd.

and Others [(2019) 19 SCC 479], it is canvassed that the NGT

has no power under Section 16 of the Act to strike down the

Rules or regulations and does not possess general powers of

judicial review, comparable to the High Courts under Article

226. Learned Amicus would submit that whether the NGT can set

aside a notification, is presently a matter pending before

the Supreme Court in Civil Appeal no.2522/2018, for which

reason also, the High Court's jurisdiction in respect of the

captioned subject cannot be doubted.

78. Having heard the learned counsel appearing for the

respective parties, this Court fully endorses the submissions

made by the learned counsel for the petitioner and the

learned Amicus. The legal position is not res integra in view

of the judgment in Tamil Nadu Pollution Control Board

(supra). When the specific prayer sought for vide relief no.2

is to quash the subject notification by issuance of a Writ of

Certiorari, the jurisdiction of this Court cannot be doubted

at all, for, such a relief cannot be granted by the National WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

Green Tribunal. It is also settled, by now, that the

existence of an alternate remedy, by itself, - assuming an

alternate remedy is available - is not a ground in all cases

to hold that the High Court cannot exercise its jurisdiction

under Article 226 of the Constitution. By the nature of the

challenge posed to the impugned notification in the Writ

Petition, it is only appropriate that the High Court

exercises its writ jurisdiction under Article 226 of the

Constitution. Point concluded accordingly.

79. Point No.7 - Suo moto power of Writ Court to consider

the vires of a Notification:-

The next issue to be considered is a jurisdictional one

pertaining to the competence of a writ court to suo moto

consider the constitutional vires of an amendment

notification, even in the absence of a complete challenge to

the same. As already indicated earlier, in W.P(C) no. 44547

of 2024, the constitutional vires of the subject notification

is very much under challenge. However, the challenge is in

the context of the E.C. issued to the 9 th respondent

particularly, and the E.Cs issued by DEIAA, generally. The WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

prayer sought for is, of course, a declaration that Ext.P8

notification and Ext.P9 O.M. are ultra vires the Constitution

and the provisions of the Environment (Protection) Act and

Rules. But such declaration is sought only to the extent of

extending the validity of the existing environmental

clearance of mining projects granted by DEIAAs. The subject

notification/Ext.P8 is sought to be quashed by issuance of a

Writ of Certiorari. It is in this regard that the present

issue of the competence of a Writ Court to suo moto consider

the constitutional vires of Ext.P8 subject notification

arises.

80. Before addressing the legal issue in this regard, it will

have to be explained as to why such an exercise is necessary

in the given facts. There are as many as 66 Writ Petitions

claiming the benefit of the impugned Ext.P8 notification,

which extended the validity of all existing E.Cs to the

project life, as laid down in the mining plan, subject to a

maximum of 30 years, which stands clarified by Ext.P9 Office

Memorandum, as per which, the validity period of the E.C.

stands extended to 30 years automatically. It has come out in

the arguments that not only the 66 writ petitioners/project WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

proponents, several other project proponents are also

presently functioning on the strength of the subject

notification, but for which, the validity period of the E.Cs

issued to them by DEIAA/SEIAA, as the case may be, would have

expired. Thus, a substantive relief, which goes to the root

of continuance of the operations in all the quarries, is

founded on the subject notification. In such circumstances,

this Court is of the opinion that, if the constitutional

vires of the notification is ex-facie, at doubt, that a Writ

Court, not only has the right to look into the legality and

validity of such notification from the constitutional

perspective, but also has a duty to do so. In the instant

case, there is an apparent non-compliance of the mandatory

provision of Rule 5(3)(a) to (d) and recourse has been made

to Rule 5(4) of the Environment (Protection) Rules, which is

stated, in unmistakable terms, in the notification itself.

Therefore, if the exercise undertaken relying upon Rule 5(4)

is not constitutionally justified, no relief can be granted

to the 66 petitioners before this Court, especially when such

reliefs are sought by invoking the writ jurisdiction of the

High Court. Secondly, the issue is with respect to the

protection of environment, as well as the protection of right WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

to life under Article 21 of the Constitution. Therefore, it

is all the more imperative upon a constitutional court to

look into the legal validity and constitutionality of the

subject notification based upon which only, reliefs are

sought for. When Ext.P8 notification read with the subject

O.M, extends the validity of environmental clearance to 30

years, without there being a check or review of the situation

and circumstances in the meanwhile, it is a matter of serious

concern, which may involve irreparable environmental harm.

Therefore, this Court, is impelled, on facts, to look into

the constitutional validity of the subject notification,

dehors and independent of the absence of a complete challenge

made to the same in W.P.(C) No. 44547 of 2024.

81. The legal position in this regard is clear as laid down

by the Hon'ble Supreme Court in 1. Raju Ramsing Vasave v.

Mahesh Deorao Bhivapurkar and Others [(2008) 9 SCC 54],

2. Guruvayoor Devaswom Managing Committee and Another v. C.K.

Rajan and Others [(2003) 7 SCC 546], 3. Shivajirao Nilangekar

Patil v. Mahesh Madhav Gosavi (DR) and Others [(1987) 1 SCC

227] and 4. Bihar Rajya Dafadar Chaukidar Panchayat (Magadh

Division) v State of Bihar and Others [MANU/SCOR/ WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

33868/2025]. The point is concluded accordingly.

82. Point No.8 - Whether there is adequate representation for the project proponents?

The issue is with respect to the adequacy of the

representation of the Project Proponents, in the context of

considering the vires of the notification, which issue

requires to be addressed in the peculiar facts and

circumstances obtaining in these cases. The point was raised

by almost all the respondents in the leading Writ Petition,

by contending that all the project proponents be given notice

of the relief sought for in W.P.(C) No.44547/2024, at least

in a representative capacity, since all the project

proponents will be vitally affected by the outcome of the

said Writ Petition.

83. The contention is found to be untenable for the

following reasons:

(1) This Writ Petition is considered along with 66

other Writ Petitions filed by the project

proponents, wherein they seek the benefit of the

self-same Ext.P8 notification.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

(2) Secondly, an association of quarry owners - by

name 'Quarry E.C. Holders Association, Kerala State

Committee,' - a registered body, sought for

impleadment in the above said W.P.(C)

No.44547/2024 and the interim application, I.A.

No.5/2025, was allowed. Accordingly, a

representative body of the Quarry E.C. Holders was

impleaded and they were heard, at length. Detailed

arguments were addressed by that respondent.

Besides, a compilation of various Orders and

precedents and argument notes were filed by the

said 14th respondent. Similarly, four other project

proponents, additional respondents 10 to 13 also

sought for impleadment vide I.A. No.1/2025, which

was also allowed. Arguments were advanced by their

counsel on behalf of the said additional

respondents. In such circumstances, it cannot be

said that the project proponents were not

adequately represented, or for that matter heard,

by this Court.

(3) Thirdly, the decision of the Hon'ble Supreme WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

Court in Anoop M. v. Gireeshkumar T.M [2024 (7) KHC

88 - paragraph 11] is on all fours to the fact

situation herein. The purpose of Rule 148 of the

Kerala High Court Rules is adequately served in the

instant facts, as well. Besides, the numerous

petitioners in the connected batch of Writ

Petitions cannot feign ignorance of the challenge

to Ext.P8 notification. Both the above criteria

taken note of in Anoop (supra) are very much live

to the instant facts as well.

(4) Fourthly, this Court notice that a challenge to

the constitutional vires of a notification has to

be essentially answered by its author, which in the

instant case is the Ministry of Environment, Forest

and Climate Change (MoEF & CC). The Ministry is

very much a party and elaborate arguments were

advanced by it. That being so, every affected party

cannot raise a claim of audi alteram partem. [see

Gopalakrishnan Nair and Others v. State of Kerala

and Others - 1992 KHC 577(D.B)]

(5) Finally, it is an impracticable proposition to WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

contend that all the project proponents should be

heard. All what can be conceived, at best, is a

right in favour of the project proponents in their

representative capacity, which has adequately been

done by impleading additional respondents 10 to 13

and 14, especially when respondent no.14 is an

association of the Quarry E.C. owners. In this

regard it is noteworthy that, barring the above-

referred additionally impleaded respondents, none

out of the 66 project proponents have not chosen to

come forward seeking impleadment, dehors the fact

that the said 66 Writ Petitions were heard along

with W.P.(C) No.44547/2024, conjointly.

84. Therefore, the contention that the challenge to the

subject notification S.O.1807(E) cannot be considered in the

absence of all the project proponents in the party array

cannot be countenanced and is, therefore, hereby repelled.

85. CONCLUSION :-

In the light of the above discussion W.P.(C) No.44547/2024 is

allowed. The impugned Ext.P8 notification dated 12.04.2022 - WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

insofar as it is applicable to mines and mining operations as

provided in clause 9(iv) - is declared ultra vires the

Environment (Protection) Act, the Environment (Protection)

Rules, and also, the EIA notification, 2006 and hence struck

down as unconstitutional. Ext.P9 Office Memorandum is also

declared illegal and ultra vires the Environment (Protection)

Act, the Environment (Protection) Rules and the EIA

notification, 2006, insofar as it pertains to mines and

mining operations. Consequently, the 6th respondent will stand

directed, by a writ of mandamus, to take action in accord

with law regarding the quarrying operations of the 9 th

respondent, treating Ext.P20 E.C. to have expired.

86. Consequentially, the 66 Writ Petitions filed, claiming

the benefit of Ext.P8 notification and Ext.P9 Office

Memorandum, will stand dismissed. All the interim orders will

stand vacated. Interlocutory applications, if any, pending in

all the 67 Writ Petitions will stand closed. Since the

constitutional vires of Exts.P8 and P9 have been considered

suo moto - beyond the scope of the challenge in W.P.(C)

No.44547/2024 - and struck down as unconstitutional,

appropriate action by the 6th respondent shall follow in WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

respect of the quarries run by the petitioners in the said 66

Writ Petitions, depending upon the validity of the E.Cs

issued to such quarry project.

This Court places on record its sincere appreciation to the

commendable efforts taken by the learned Amicus, Smt.Ramola

Nayanpally. Appreciation is due for the valuable assistance

given by the various counsel appearing for the respective

parties.

Sd/-

C. JAYACHANDRAN, JUDGE TR/vdv/ww WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 23150/2023

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE RELEVANT PAGES OF QUARRYING LEASE EXECUTED BETWEEN THE PETITIONER AND THE 1 ST RESPONDENT, DATED 13/11/2017, Exhibit P2 TRUE COPY OF THE RELEVANT PAGES OF ENVIRONMENTAL CLEARANCE GRANTED BY THE COMPETENT AUTHORITY, DATED 23/09/2017, Exhibit P3 TRUE COPY OF THE MINING PLAN DATED NIL WITH THE ENDORSEMENT 'APPROVED' AND SHOWING THE MINABLE RESERVES Exhibit P4 TRUE COPY OF THE S.O.221(E) DATED 18/01/2021, Exhibit P5 TRUE COPY OF THE RELEVANT PAGES OF THE EXPLOSIVE LICENSE, BEARING NO.E/SE/KL/22/81(E85811), ISSUED BY THE DEPUTY CHIEF CONTROLLER OF EXPLOSIVES, WHICH IS VALID FROM 30/01/2020 TO 31/03/2025, Exhibit P6 TRUE COPY OF THE RELEVANT PAGES OF THE CONSENT VARIATION ORDER, BEARING NO. FILE NO. KSPCB/KZ/ICO/10026843/VAR/2023, ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD, DATED 01/06/2023, WITH VALIDITY UPTO 05/07/2027, Exhibit P7 TRUE COPY OF THE LICENSE NO.JC2/05/2023-24, ISSUED BY THE SECRETARY, KODIYATHUR GRAMA PANCHAYAT, DATED 09/03/2023 VALID UPTO 31/03/2028, Exhibit P8 TRUE COPY OF THE MOVEMENT PERMIT, BEARING NO.

KOZ /QL/2017/9/MP- 175/2023/77667 DATED 14/06/2023 VALID UP TO 08/07/2023 ISSUED BY THE 1 ST RESPONDENT Exhibit P9 TRUE COPY OF S.O.NO.1807(E), DATED 12-4-2022 Exhibit P10 TRUE COPY OF THE RELEVANT PAGES OF THE SCHEME OF MINING, DATED 26/05/2022, WITH THE ENDORSEMENT 'APPROVED' AND SHOWING THE MINEABLE RESERVES.

Exhibit P11 TRUE COPY OF THE SCREENSHOT TAKEN FROM THE OFFICIAL PORTAL VIZ. KOMPAS PERTAINING TO THE QUARRY, DATED NIL.

Exhibit P12 TRUE COPY OF THE INTERIM ORDER IN W.P.(C) NO.22500/2023 DATED 11/07/2023. WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 1483/2023

PETITIONER EXHIBITS

Exhibit P 1 A TRUE COPY OF THE PROCEEDINGS OF THE DIRECTOR OF MINING AND GEOLOGY DATED 19.9.2017 ISSUED TO THE PETITIONER Exhibit P 2 A TRUE COPY OF THE RELEVANT PAGES OF THE QUARRYING LEASE DATED 11.12.2017 ISSUED TO THE PETITIONER Exhibit P 3 A TRUE COPY OF THE RELEVANT PAGES ENVIRONMENTAL CLEARANCE ISSUED TO THE PETITIONER ISSUED BY THE DISTRICT ENVIRONMENT IMPACT ASSESSMENT AUTHORITY, MALAPPURAM DATED 19.6.2017 Exhibit P 4 A TRUE COPY OF THE EXPLOSIVE LICENSE ISSUED BY THE CONCERNED AUTHORITY DATED 20.1.2022 Exhibit P 5 A TRUE COPY OF THE SO NO. 1807(E) DATED 12.4.2022 Exhibit P 6 A TRUE COPY OF THE RELEVANT PAGES OF APPROVED MINING PLAN SHOWING SCHEME OF MINING, DATED 13.6.2016 ISSUED BY THE 3RD RESPONDENT Exhibit P 7 A TRUE COPY OF THE INTERIM ORDER IN WP(C).19160 OF 2022 DATED 14.6.2022 Exhibit P 8 TRUE COPY OF THE INTERIM ORDER IN WP(C)14264 OF 2022 DATED 3.6.2022 WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 2053/2023

PETITIONER EXHIBITS

EXHIBIT P 1 A TRUE COPY OF THE PROCEEDINGS MINING AND GEOLOGY DATED 17.5.2019 ISSUED TO THE PETITIONER.

EXHIBIT P 2 A TRUE COPY OF THE RELEVANT PAGES OF THE QUARRYING LEASE DATED 31.5.2019 ISSUED TO THE PETITIONER.

EXHIBIT P 3 A TRUE COPY OF THE RELEVANT PAGES ENVIRONMENTAL CLEARANCE ISSUED TO THE PETITIONER BY THE DISTRICT ENVIRONMENT IMPACT ASSESSMENT AUTHORITY, MALAPPURAM DATED 9.2.2018.

EXHIBIT P 4 A TRUE COPY OF THE SO NO. 1807(E) DATED 12.4.2022.

EXHIBIT P 5 A TRUE COPY OF THE RELEVANT PAGES OF APPROVED MINING PLAN SHOWING SCHEME OF MINING, DATED 8.11.2017 ISSUED BY THE 3RD RESPONDENT.

EXHIBIT P 6 A TRUE COPY OF THE INTERIM ORDER IN WP(C).19160 OF 2022 DATED 14.6.2022. EXHIBIT P 7 TRUE COPY OF THE INTERIM ORDER IN WP(C)14264 OF 2022 DATED 3.6.2022. EXHIBIT P 8 A TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.3.2024 OF THE MINISTRY OF ENVIRONMENT, FOREST AND CLIMATE CHANGE. WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 4121/2023

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF THE RELEVANT PAGES OF QUARRYING LEASE EXECUTED BETWEEN THE PETITIONER AND THE 1ST RESPONDENT, DATED 19/02/2019 EXHIBIT P2 TRUE COPY OF THE RELEVANT PAGES OF ENVIRONMENTAL CLEARANCE GRANTED TO THE PETITIONER, DATED 31/01/2018 EXHIBIT P3 TRUE COPY OF THE RELEVANT PAGES OF THE APPROVED MINING PLAN, DATED 23/10/2017 EXHIBIT P4 TRUE COPY OF S.O221(E), DATED 18/01/2021 EXHIBIT P5 TRUE COPY OF THE RELEVANT PAGES OF THE EXPLOSIVE LICENSE, BEARING NO.E/SC/KL/22/1605 (E 72176) DATED 12/02/2019 EXHIBIT P6 TRUE COPY OF THE INTEGRATED CONSENT TO OPERATE, BEARING NO.

PCB/PLKD/ICO/R2/R16PAL3140618/2022 ISSUED BY THE POLLUTION CONTROL BOARD, DATED 01/06/2022 EXHIBIT P7 TRUE COPY OF THE LICENSE NO.B3-501/19(93) ISSUED BY THE THACHANATTUKARA GRAMA PANCHAYAT, DATED 10/05/2019 EXHIBIT P8 TRUE COPY OF THE MOVEMENT PERMIT, BEARING NO. PAL/QL/2019/4/MP-35/2022/71363 DATED 26/12/2022 EXHIBIT P9 TRUE COPY OF S.O.NO.1807(E), DATED 12-4-

EXHIBIT P10 TRUE COPY OF THE SCREENSHOT TAKEN FROM THE OFFICIAL PORTAL VIZ. KOMPAS EXHIBIT P11 TRUE COPY OF INTERIM ORDER DATED 3-6-2022

EXHIBIT P12 TRUE COPY OF THE INTERIM ORDER IN ANOTHER SIMILAR CASE VIZ. W.P.(C) 3083/2023 WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 4900/2023

PETITIONER EXHIBITS

EXHIBIT P1 A TRUE COPY OF THE FORM LE3 LICENCE ISSUED BY THE DEPUTY CHIEF CONTROLLER OF EXPLOSIVES, ERNAKULAM ON 30.08.2022 TO THE PETITIONER EXHIBIT P2 A TRUE COPY OF THE INTEGRATED CONSENT TO OPERATE-RENEWAL ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD ON 13.06.2018 VALID UP TO 03.10.2021 EXHIBIT P3 A TRUE COPY OF THE TRADE LICENCE RENEWED AND ISSUED ON 31.03.2022 VALID UP TO 03.10.2022 EXHIBIT P4 A TRUE COPY OF THE RELEVANT PAGES OF MINING PLAN PREPARED BY THE RECOGNIZED QUALIFIED PERSON APPROVED BY THE 2ND RESPONDENT ON 20.11.2015 EXHIBIT P5 A TRUE COPY OF THE ENVIRONMENTAL CLEARANCE DATED 4.10.2016 ISSUED BY THE 1ST RESPONDENT FOR THE QUARRY OF THE PETITIONER EXHIBIT P6 A TRUE COPY OF THE QUARRYING LEASE EXECUTED BETWEEN THE STATE GOVERNMENT AND THE PETITIONER DATED 01.02.2017 VALID UP TO 14.01.2029 EXHIBIT P7 A TRUE COPY OF THE RELEVANT PAGES OF THE REVISED MINING PLAN APPROVED BY THE 2ND RESPONDENT ON 08.10.2021 EXHIBIT P8 A TRUE COPY OF THE AMENDMENT DATED 12.04.2022 ISSUED BY THE MINISTRY OF ENVIRONMENT FOREST AND CLIMATE CHANGE PUBLISHED IN THE GAZETTE OF INDIA 12.04.2022 EXHIBIT P9 A TRUE COPY OF THE CIRCULAR DATED 04.05.2022 ISSUED BY THE CHAIRMAN, KERALA STATE POLLUTION CONTROL BOARD EXHIBIT P10 A TRUE HARD COPY OF THE APPLICATION SUBMITTED ONLINE BY THE PETITIONER BEFORE THE 3RD RESPONDENT WITHOUT DATE EXHIBIT P11 A TRUE COPY OF THE ACKNOWLEDGMENT RECEIPT DATED 08.02.2023 ISSUED BY THE 3RD RESPONDENT EXHIBIT P12 A TRUE COPY OF THE APPLICATION DATED WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

08.02.2023 SUBMITTED BY THE PETITIONER BEFORE THE 4TH RESPONDENT FOR RENEWING EXHIBIT P3 TRADE LICENSE FOR THE FINANCIAL YEAR 2022-2023 TILL 2026-2027. EXHIBIT P13 A TRUE COPY OF THE ACKNOWLEDGMENT RECEIPT DATED 09.02.2023 ISSUED BY THE 4TH RESPONDENT TO THE PETITIONER ACKNOWLEDGING RECEIPT OF EXHIBIT P12 EXHIBIT P14 A TRUE COPY OF THE ORDER DATED 25.10.2022 PASSED BY THE LEARNED SINGLE JUDGE OF THIS HON'BLE COURT IN W.P.(C) NO 32755/2022.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 5162/2023

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF QUARRYING PERMIT ISSUED BY THE 1ST RESPONDENT DATED 22-2-2022 EXHIBIT P2 TRUE COPY OF THE RELEVANT PAGES OF THE ENVIRONMENTAL CLEARANCE ISSUED BY THE DISTRICT ENVIRONMENT IMPACT ASSESSMENT AUTHORITY, THIRUVANANTHAPURAM DATED 6-2-

EXHIBIT P3 TRUE COPY OF THE RELEVANT PAGES OF THE EXPLOSIVE LICENSE ISSUED IN FAVOR OF THE PETITIONER, DATED 13-02-2020 EXHIBIT4 TRUE COPY OF THE CONSENT TO OPERATE ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD, TO THE PETITIONER, DATED 07-11-2018 EXHIBIT P4A TRUE COPY OF THE RELEVANT PAGE OF APPLICATION AND RECEIPT SHOWING THE REMITTANCE OF APPLICATION FEE DATED 7-2-

EXHIBIT P5 TRUE COPY OF THE LICENSE ISSUED BY THE NELLANAD GRAMA PANCHAYAT, IN FAVOR OF THE PETITIONER, DATED 01-04-2020 EXHIBIT P5A TRUE COPY OF THE RECEIPT SHOWING SUBMISSION OF APPLICATION FOR RENEWAL OF LICENSE ON 8-2-2023 EXHIBIT P6 TRUE COPY OF THE RELEVANT PAGES OF THE APPROVED MINING PIAN, DATED 12-01-2017 EXHIBIT P7 TRUE COPY OF THE MOVEMENT PERMIT DT.10-3- 2022, BEARING NO.TVPM/QPGBS/2021-22/9/MP- 1/2022/61936 EXHIBIT P8 TRUE COPY OF THE CERTIFICATE ISSUED BY THE 1ST RESPONDENT, DATED 26-11-2022 EXHIBIT P9 TRUE COPY OF NOTIFICATION BEARING NO.S.O.22L(E), DATED 18-01-2021 EXHIBIT P10 TRUE COPY OF THE SCREENSHOT TAKEN FROM THE WEB SITE OF THE MINING & GEOLOGY DEPARTMENT DATED NIL.

EXHIBIT P11 TRUE COPY OF THE S.O.NO.1807(E), DT.12-4-

EXHIBIT P12 TRUE COPY OF THE RELEVANT PAGES OF THE APPLICATION SUBMITTED BY THE PETITIONER, SANS DOCUMENTS SUBMITTED ALONG WITH THE WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPLICATION, BEFORE THE LST RESPONDENT FOR RENEWAL OF QUARRYING PERMIT, DATED 16-1-2023 EXHIBIT P13 TRUE COPY OF THE COMMUNICATION DATED 20- 01-2023 FROM THE 1ST RESPONDENT EXHIBIT P14 TRUE COPY OF THE INTERIM ORDER IN WP(C)20421/2022 DATED 27-06-2022 EXHIBIT P15 TRUE COPY OF THE INTERIM ORDER IN WP(C)30667/2022 DATED 12-10-2022. WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 5618/2023

PETITIONER EXHIBITS

EXHIBIT P1 COPY OF PROCEEDINGS NO.333/2019- 20/3451/M3/2018/DGM DATED 30.08.2019 OF THE SECOND RESPONDENT.

EXHIBIT2 COPY OF THE LEASE DEED DATED 04.11.2019.

EXHIBIT P3 COPY OF THE ENVIRONMENTAL CLEARANCE DATED 14.02.2018 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P4 TRUE COPY OF SO NO.1807(E) DATED 12.04.2022.

EXHIBIT P5 COPY OF THE CERTIFICATE NO.

206/DOPTA/M/2018 DATED 10.01.2023 ISSUED BY THE THIRD RESPONDENT.

EXHIBIT P6 COPY OF RELEVANT PAGES OF THE MINING PLAN AT CHAPTER IV, AS SUBMITTED FOR ENVIRONMENTAL CLEARANCE EXHIBIT P7 COPY OF INTERIM ORDER DATED 03.06.2022 IN WPC NO. 14264 OF 2022.

EXHIBIT P8 COPY OF INTERIM ORDER DATED 07.02.2023 IN WPC 2053 OF 2023.

RESPONDENT EXHIBITS

EXHIBIT R4 TRUE COPY OF THE NEWS ITEM PUBLISHED ON 28.02.2023 IN THE PATHANAMTHITTA EDITION OF MATHRUBHUMI ONLINE DAILY REGARDING THE ILLEGAL QUARRYING OPERATIONS.

EXHIBIT R4(A) TRUE COPY OF THE REPRESENTATION DATED 16.02.2023 SUBMITTED BY THE ADDL. 4TH RESPONDENT BEFORE THE 1ST RESPONDENT IN THE WRIT PETITION WITH ITS POSTAL RECEIPT.

EXHIBIT R4(B) TRUE COPY OF THE REPRESENTATION DATED 16.02.2023 SUBMITTED BY ADDL. 4TH RESPONDENT BEFORE THE 2ND RESPONDENT IN THE WRIT PETITION WITH ITS POSTAL RECEIPT.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 5877/2023

PETITIONER EXHIBITS

EXHIBIT P1 A TRUE COPY OF THEDEED OF RECONSTITUTION OF THE FIRST PETITIONER PARTNERSHIP FIRM DATED 04.03.2020 EXHIBIT P2 A TRUE COPY OF THE FORM LE3 LICENCE ISSUED BY THE DEPUTY CHIEF CONTROLLER OF EXPLOSIVES, ERNAKULAM ON 21.04.2006 RENEWED AND VALID UPTO 31.03.2026 TO THE 1ST PETITIONER EXHIBIT P3 A TRUE COPY OF THE INTEGRATED CONSENT TO OPERATE- RENEWAL ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD ON 07.09.2020 VALID UPTO 31.12.2025 EXHIBIT P4 A TRUE COPY OF THETRADE LICENCE RENEWED AND ISSUED ON 31.03.2022 VALID UP TO 31.03.2023 EXHIBIT P5 A TRUE COPY OF THE ENVIRONMENTAL CLEARANCE DATED 02.05.2017 ISSUED BY THE STATE ENVIRONMENT IMPACT ASSESSMENT AUTHORITY, KERALA FOR THE QUARRY PROJECT OF THE 1ST PETITIONER EXHIBIT P6 A TRUE COPY OF THE QUARRYING LEASE EXECUTED BETWEEN THE STATE GOVERNMENT AND THE 1ST PETITIONER DATED 12.04.2018 VALID UP TO 11.04.2030 EXHIBIT P7 A TRUE COPY OF THE AMENDMENT DATED 12.04.2022 ISSUED BY THE MINISTRY OF ENVIRONMENT FOREST AND CLIMATE CHANGE PUBLISHED IN THE GAZETTE OF INDIA 12.04.2022 EXHIBIT P8 A TRUE COPY OF THE INTERIM ORDER DATED 03.11.2022 PASSED BY THE LEARNED SINGLE JUDGE OF THIS HON'BLE COURT IN W P© NO.

EXHIBIT P9 A TRUE COPY OF THECIRCULAR DATED 04.05.2022 ISSUED BY THE CHAIRMAN, KERALA STATE POLLUTION CONTROL BOARD EXHIBIT P10 A TRUE COPY OF THEACKNOWLEDGMENT RECEIPT FOR THE APPLICATION SUBMITTED ONLINE BY THE PETITIONER BEFORE THE 2ND RESPONDENT DATED 13.02.2023 EXHIBIT P11 A TRUE COPY OF THEAPPLICATION DATED 13.02.2023 SUBMITTED BY THE PETITIONER WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

BEFORE THE 4TH RESPONDENT FOR RENEWING EXHIBIT P4 TRADE LICENSE FOR THE FINANCIAL YEAR 01.04.2023 TILL 31.03.2028 EXHIBIT P12 TRUE COPY OF THE ACKNOWLEDGMENT RECEIPT DATED 13.02.2023 ISSUED BY THE 4TH RESPONDENT TO THE PETITIONER ACKNOWLEDGING RECEIPT OF EXHIBIT P11 EXHIBIT P13 A TRUE COPY OF THE INTERIM ORDER DATED14.02.2023 PASSED BY THE LEARNED SINGLE JUDGE OF THIS HON'BLE COURT IN W.P.(C) NO 4900/2023.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 6535/2025

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF THE QUARRYING LEASE DATED 09.08.2017 VALID TILL 08.08.2029. EXHIBIT P2 TRUE COPY OF THE CONSENT TO OPERATE DATED 07.04.2023 ISSUED BY THE 5TH RESPONDENT VALID TILL 20.04.2025.

EXHIBIT P3 TRUE COPY OF THE PANCHAYAT LICENSE DATED 25.03.2024 VALID TILL 31.03.2025 ISSUED BY THE 6TH RESPONDENT.

EXHIBIT P4 TRUE COPY OF THE ENVIRONMENTAL CLEARANCE CERTIFICATE NO. 4/16 DATED 21.04.2017 ISSUED BY THE DEIAA, PALAKKAD.

EXHIBIT P5 TRUE COPY OF THE ORDER DATED 30.09.2022 ISSUED BY THE 4TH RESPONDENT.

EXHIBIT P6 TRUE COPY OF THE NOTIFICATION DATED 12.04.2022 BEARING NUMBER S.O. 1807(E) ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P7 TRUE COPY OF THE ABSTRACT OF THE SCHEME OF MINING APPROVED BY THE 3RD RESPONDENT ON 22.02.2022.

EXHIBIT P8 TRUE COPY OF THE RECEIPT DATED 14.02.2025 ISSUED BY THE 5TH RESPONDENT FOR THE APPLICATION FOR RENEWAL SUBMITTED BY THE PETITIONER.

EXHIBIT P9 TRUE COPY OF THE RECEIPT DATED 12.02.2025 ISSUED BY THE 6TH RESPONDENT FOR THE RENEWAL APPLICATION SUBMITTED BY THE PETITIONER.

EXHIBIT P10 TRUE COPY OF THE INTERIM ORDER DATED 10.01.2025 IN WP(C) NO. 1095/2025 ON THE FILES OF THIS HON'BLE COURT.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 8639/2023

PETITIONER EXHIBITS

EXHIBIT P1 A TRUE COPY OF THE FROM LE3 LICENCE ISSUED BY THE JOINT CHIEF CONTROLLER OF EXPLOSIVES,SOUTH CIRCLE CHENNAI ON 06.01.2005 TO THE PETITIONER EXHIBIT P2 A TRUE COPY OF THE INTEGRATED CONSENT TO OPERATE-RENEWAL ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD ON 07.04.2018 VALID UP TO 31.05.2022 EXHIBIT P3 A TRUE COPY OF THE CONSENT VARIATION ORDER ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD ON 29.03.2022 EXHIBIT P4 A TRUE COPY OF THE TRADE LICENCE RENEWED AND ISSUED ON 11.04.2022 VALID UP TO 04.03.2023 RENEWED AND EXTENDED UP TO 31.03.2023 EXHIBIT P5 A TRUE COPY OF THE RELEVANT PAGES OF MINING PLAN PREPARED BY THE RECOGNIZED QUALIFIED PERSON APPROVED BY THE 2ND RESPONDENT ON 01.12.2017 EXHIBIT P6 A TRUE COPY OF THE ENVIRONMENTAL CLEARANCE DATED 05.03.2018 ISSUED BY THE DISTRICT ENVIRONMENT IMPACT ASSESSMENT AUTHORITY, PALAKKAD FOR THE QUARRY OF THE PETITIONER EXHIBIT P7 A TRUE COPY OF THE JUDGMENT DATED 30.11.2021 PASSED BY THE LEARNED SINGLE JUDGE OF THIS HON'BLE COURT IN

EXHIBIT P8 A TRUE COPY OF THE INTERIM ORDER DATED 05.08.2022 PASSED BY THE LEARNED SINGLE JUDGE IN CON.CASE (C) NO.1049/2022.

EXHIBIT P9             A TRUE COPY OF THE PROCEEDINGS OF THE
                       DIRECTOR               ,MINING              AND
                       GEOLOGY,THIRUVANATHAPURAM                 DATED
                       11.08.2022.
EXHIBIT P10            A TRUE COPY OF THE JUDGEMENT DATED

17.08.2022 PASSED BY THE LEARNED SINGLE JUDGE OF THIS HON'BLE COURT IN CON.CASE (C) NO.1049/2022.

EXHIBIT P11 A TRUE COPY OF THE QUARRYING LEASE DATED 29.08.2022 EXECUTED AND THE STATE GOVERNMENT.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

EXHIBIT P12 A TRUE COPY OF THE AMENDMENT DATED 12.04.2022 ISSUED BY THE MINISTRY OF ENVIRONMENT FOREST AND CLIMATE CHANGE PUBLISHED IN THE GAZETTE OF INDIA 12.04.2022.

EXHIBIT P13 A TRUE COPY OF THE APPLICATION DATED 09.03.2023 SUBMITTED BY THE PETITIONER BEFORE THE 3RD RESPONDENT FOR RENEWING EXHIBIT P4 TRADE LICENSE FOR THE FINANCIAL YEARS 2023-2028.

EXHIBIT P14 A TRUE COPY OF THE ORDER DATED 14.02.2023 PASSED BY THE LEARNED SINGLE JUDGE OF THIS HON'BLE COURT IN W.P. (C) NO.4900/2023.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 14192/2025

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF THE RELEVANT PAGES OF QUARRYING LEASE EXECUTED BETWEEN PETITIONER AND THE COMPETENT AUTHORITY, DATED 29/05/2017 EXHIBIT P2 TRUE COPY OF THE RELEVANT PAGES OF ENVIRONMENTAL CLEARANCE DATED 17/08/2016, ISSUED BY THE 4 TH RESPONDENT, EXHIBIT P3 TRUE COPY OF THE RELEVANT PAGES OF THE MINING PLAN WITH PROGRESSIVE MINE CLOSURE PLAN WITH THE ENDORSEMENT 'APPROVED' DATED 13/11/2015 EXHIBIT P4 TRUE COPY OF THE RELEVANT PAGES OF THE MINING PLAN, WITH THE ENDORSEMENT 'APPROVED' DATED 20/05/2017, BY THE 1 ST RESPONDENT AND SHOWING THE MINEABLE RESERVES, EXHIBIT P5 TRUE COPY OF THE RELEVANT PAGES OF MINUTES OF THE 34 TH MEETING OF THE 4 TH RESPONDENT DATED 31/10/2014 EXHIBIT P6 TRUE COPY OF THE JUDGMENT DATED 17/11/2020 PASSED BY THIS HON'BLE COURT IN W.P.(C) NO.25111/2020 AND CONNECTED CASES EXHIBIT P7 TRUE COPY OF THE RELEVANT PAGES OF THE EXPLOSIVE LICENSE, WHICH IS VALID FROM 08/02/2022 FOR A PERIOD UPTO 31/03/2027, ISSUED BY THE DY. CHIEF. CONTROLLER OF EXPLOSIVES, ERNAKULAM EXHIBIT P8 TRUE COPY OF THE RELEVANT PAGES OF THE INTEGRATED CONSENT TO OPERATE RENEWAL ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD, DATED 25/03/2024, VALID UPTO 28/05/2027, EXHIBIT P9 TRUE COPY OF THE LICENSE ISSUED BY THE SECRETARY, THIRUMITTAKKODE GRAMA PANCHAYATH, DATED 25/03/2025, WHICH IS VALID FROM 01/04/2025 TO 31/03/2027 EXHIBIT P10 TRUE COPY OF THE MOVEMENT PERMIT DATED 01/04/2025 FOR A PERIOD UPTO 28/05/2025 EXHIBIT P11 TRUE COPY OF S.O.NO.1807(E), DATED 12-4-

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

EXHIBIT P12 TRUE COPY OF THE ORDER DATED 14/12/2023 ISSUED BY THE 4 TH RESPONDENT EXHIBIT P13 TRUE COPY OF THE RELEVANT PAGES OF THE SCHEME OF MINING WITH ENDORSEMENT 'APPROVED' ON 29/07/2024 AND SHOWING MINEABLE RESERVES EXHIBIT P14 TRUE COPY OF THE JUDGMENT PASSED BY THIS HON'BLE COURT IN W.P.(C) NO.35855/2022 AND W.P.(C) NO.35871/2022, DATED 20-12- 2022.

EXHIBIT P15 TRUE COPY OF THE G.O NO. 1257/2023/ID DATED 14/12/2023.

EXHIBIT P16 TRUE COPY OF THE CIRCULAR ISSUED BY THE POLLUTION CONTROL BOARD DATED 05/02/2024.

EXHIBIT P17            TRUE COPY OF THE INTERIM ORDER PASSED BY
                       THIS    HON'BLE     COURT    IN     W.P.(C)

NO.14635/2022, DATED 08/06/2022.

EXHIBIT P18            TRUE COPY OF THE INTERIM ORDER PASSED BY
                       THIS   HON'BLE   COURT   IN  W.P.(C)    NO.
                       7913/2024 DATED 28/02/2024.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 16933/2023

PETITIONER EXHIBITS

EXHIBIT P1 A TRUE COPY OF THE LEASE DEED DATED 22.12.2017.

EXHIBIT P2 TRUE COPY OF THE PANCHAYATH LICENCE DATED 09.03.2023 WHICH IS VALID UP TO 31.03.2028.

EXHIBIT P3 TRUE COPY OF THE CONSENT ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD DATED 26.07.2022.

EXHIBIT P4 TRUE COPY OF THE EXPLOSIVE LICENSE DATED 16.01.2020 ISSUED BY THE MINISTRY OF COMMERCE AND INDUSTRY.

EXHIBIT P5 A TRUE COPY OF THE EC DATED 23.09.2017. EXHIBIT P6 TRUE COPY OF THE NOTIFICATION DATED 12.04.2022 ISSUED BY THE MINISTRY OF ENVIRONMENTAL FOREST AND CLIMATE CHANGE. EXHIBIT P7 A TRUE COPY OF THE CIRCULAR DATED 04.05.2022 ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD.

EXHIBIT P8 TRUE COPY OF THE INTERIM ORDER DATED 03.06.2022 IN WP(C) NO. 14264/2022. EXHIBIT P9 TRUE COPY OF THE INTERIM ORDER DATED 13.06.2022 IN WP(C) NO. 18280/2022. WP(C) No. 23150 OF 2023 & Conn. Cases.



                                                    2025:KER:63722



                   APPENDIX OF WP(C) 18053/2023

PETITIONER EXHIBITS

EXHIBIT P1             TRUE COPY OF THE FORM LE3 LICENCE ISSUED
                       BY   THE   DEPUTY    CHIEF    CONTROLLER    OF

EXPLOSIVES, ERNAKULAM ON 18.01.2011 TO THE PETITIONER.

EXHIBIT P2 TRUE COPY OF THE INTEGRATED CONSENT TO OPERATE- RENEWAL ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD ON 06.03.2022 VALID UPTO 22.06.2023. EXHIBIT P3 TRUE COPY OF THE TRADE LICENCE RENEWED AND ISSUED ON 31.03.2023 HAVING VALIDITY FROM 01.04.2023 UP TO 30.06.2023. EXHIBIT P4 TRUE COPY OF THE RELEVANT PAGES OF MINING PLAN PREPARED BY THE RECOGNIZED QUALIFIED PERSON AND APPROVED BY THE 7TH RESPONDENT ON 31.05.2019 EXHIBIT P5 TRUE COPY OF THE ENVIRONMENTAL CLEARANCE DATED 23.06.2017 ISSUED BY THE DISTRICT ENVIRONMENT IMPACT ASSESSMENT AUTHORITY, ERNAKULAM FOR THE QUARRY OF THE PETITIONER EXHIBIT P6 TRUE COPY OF THE QUARRYING LEASE EXECUTED BETWEEN THE STATE GOVERNMENT AND THE PETITIONER DATED 21.08.2019 VALID UP TO 20.08.2028 EXHIBIT P7 TRUE COPY OF THE AMENDMENT DATED 12.04.2022 ISSUED BY THE MINISTRY OF ENVIRONMENT FOREST AND CLIMATE CHANGE PUBLISHED IN THE GAZETTE OF INDIA 12.04.2022 EXHIBIT P8 TRUE COPY OF THE INTERIM ORDER DATED 24.06.2022 PASSED BY THE LEARNED SINGLE JUDGE OF THIS HON'BLE COURT IN W. P(C)

EXHIBIT P9 TRUE COPY OF THE CIRCULAR DATED 04.05.2022 ISSUED BY THE CHAIRMAN, KERALA STATE POLLUTION CONTROL BOARD EXHIBIT P10 TRUE HARD COPY OF THE APPLICATION SUBMITTED ONLINE BY THE PETITIONER BEFORE THE 2ND RESPONDENT DATED 27.03.2023 EXHIBIT P11 TRUE COPY OF THE APPLICATION DATED 20.02.2023 SUBMITTED BY THE PETITIONER BEFORE THE 4TH RESPONDENT FOR RENEWING WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

THE TRADE LICENSE FOR THE FINANCIAL YEAR 2023-2024.

EXHIBIT P12 TRUE COPY OF THE RECEIPT DATED 06.03.2023 ISSUED BY THE 4TH RESPONDENT TO THE PETITIONER ACKNOWLEDGING RECEIPT OF EXHIBIT P11 AND COLLECTION OF FEES. WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 20454/2023

PETITIONER EXHIBITS

Exhibit-P1 TRUE COPY OF ENVIRONMENTAL CLEARANCE NO.

85/2018 IN ORDER NO 71/KNR/2017/DEIAA DATED 24.03.2018 ISSUED BY THE 4TH RESPONDENT TO THE PETITIONER.

Exhibit -P 2 TRUE COPY OF THE RELEVANT PAGES OF THE MINING PLAN AND CERTIFICATES SUBMITTED BY THE PETITIONER UNDER RULE 55 OF KERALA MINOR MINERAL CONCESSION RULES 2015 . Exhibit-P3 TRUE COPY OF THE NOTIFICATION DATED 18.01.2021 BEARING NUMBER S.O. 221(E) ISSUED BY THE MINISTRY OF ENVIRONMENT, FOREST AND CLIMATE CHANGE.

Exhibit-P4 TRUE COPY OF CIRCULAR NO.

PCB/HO/CIRCULAR/2015 DATED 18.03.2021. Exhibit-P5 TRUE COPY OF THE NOTIFICATION DATED 12.04.2022 BEARING NO.SO.1807(E) ISSUED BY THE 1ST RESPONDENT.

Exhibit-P6 TRUE COPY OF THE INTERIM ORDER DATED 16.09.2022 IN WP(C) NO. 29452/2022 OF THE HON'BLE HIGH COURT AT ERNAKULAM. Exhibit P7 TRUE COPY OF THE QUARRYING PERMIT ISSUED IN THE NAME OF THE PETITIONER DATED 2.04.2022 NUMBERED AS 01/2022- 23/MM/GS/OSDOC/M - 1674/2020.

Exhibit P 8            TRUE COPY OF THE FORM A APPLICATION
                       SUBMITTED     BY   THE   PETITIONER    FOR

GRANT/RENEWAL OF QUARRYING PERMIT DATED 03-04-2023 ALONG WITH THE PAY SLIP.

RESPONDENT ANNEXURES

ANNEXURE R1(A) TRUE COPY OF THE ENVIRONMENT IMPACT ASSESSMENT, (EIA) NOTIFICATION, 2006. ANNEXURE R1(B) A COPY OF THE MINISTRY'S NOTIFICATION S.O. 1886 (E) DATED 20.04.2022.

ANNEXURE R1(C) TRUE COPY OF THE MINISTRY'S NOTIFICATION S.O. 1807 (E) DATED 12.04.2022.

ANNEXURE R1(D) TRUE COPY OF THE NOTIFICATION S.O. 221 (E) DATED 18.01.2021.

ANNEXURE R1(E) TRUE COPY OF THE OM DATED 28.04.2023. WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 20597/2023

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF THE RELEVANT PAGES OF ENVIRONMENTAL CLEARANCE NO. 17/2017 DATED 31/08/2017. EXHIBIT P2 TRUE COPY OF THE EXPLOSIVE LICENCE BEARING NO.

E/SC/KL/22/1280 (E60784) DATED 12/06/2019. EXHIBIT P3 TRUE COPY OF THE MINING LEASE DATED 21/03/2018 ISSUED TO THE PETITIONER.

EXHIBIT P4 TRUE COPY OF THE INTEGRATED CONSENT TO OPERATE ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD CONSENT NO. PCB/CO/R4/1250/2020 DATED 26/05/2020 EXHIBIT P5 TRUE COPY OF THE CONSENT VARIATION ORDER ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD BEARING NO. KSPCB/MA/ICO/10010748/VAR/2022 DATED 03/09/2022.

EXHIBIT P6 TRUE COPY OF THE TRADE LICENCE, BEARING NO. B2- 1267/2023-42/2023-24 DATED 27/03/2023 ISSUED BY KANNAMANGALAM GRAMA PANCHAYATH. EXHIBIT P7 TRUE COPY OF THE RELEVANT PAGES OF THE APPROVED MINING PLAN DATED 29/05/2017 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P8 TRUE COPY OF THE JUDGMENT DATED 02/11/2020 IN MATHEW ABRAHAM V. STATE ENVIRONMENT IMPACT ASSESSMENT AUTHORITY (REPORTED IN 2020 (6) KLT

302).

EXHIBIT P9 TRUE COPY OF THE NOTIFICATION DATED 12/04/2022 ISSUED BY THE MINISTRY OF ENVIRONMENT, FOREST & CLIMATE CHANGE.

EXHIBIT P10 TRUE COPY OF THE NOTIFICATION DATED 18/01/2021 BEARING NO. S.O.221(E) ISSUED BY THE MINISTRY OF ENVIRONMENT, FOREST & CLIMATE CHANGE. EXHIBIT P11 TRUE COPY OF THE JUDGMENT DATED 17/11/2022 IN W.P.(C) NO. 36704/2022 OF THIS HON'BLE COURT. EXHIBIT P12 TRUE COPY OF THE RELEVANT PAGED OF THE MINING SCHEME APPROVED ON 12/06/2023 ISSUED BY THE EXHIBIT P13 TRUE COPY OF THE OFFICE MEMORANDUM DATED 13/12/2022 BEARING F.NO. 1A3-22/28/2022- 1A.III[E181584] ISSUED BY THE MINISTRY OF ENVIRONMENT, FOREST & CLIMATE CHANGE. WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 20610/2023

PETITIONER EXHIBITS

EXHIBIT P1 TUE COPY OF THE RELEVANT PAGES OF ENVIRONMENTAL CLEARANCE BEARING NO. 15/KNR/2016/DEIAA DATED 01/07/2017. EXHIBIT P2 TRUE COPY OF THE EXPLOSIVE LICENCE BEARING NO. E/SE/KL/22/68(E89999) DATED 28/02/2020.

EXHIBIT P3 TRUE COPY OF THE MINING LEASE DATED 22/01/2018 ISSUED TO THE PETITIONER EXHIBIT P4 TRUE COPY OF THE INTEGRATED CONSENT TO OPERATE ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD CONSENT NO. PCB/KNR/ICO-R1/660/2020 DATED 23/07/2020 EXHIBIT P5 TRUE COPY OF THE TRADE LICENCE, BEARING NO. JC1-1250/23/2023-24/22 DATED 11/04/2023, ISSUED BY CHAPPARAPPADAVU GRAMA PANCHAYATH EXHIBIT P6 TRUE COPY OF THE RELEVANT PAGES OF THE APPROVED MINING PLAN DATED 15/03/2017. EXHIBIT P7 TRUE COPY OF THE JUDGMENT DATED 02/11/2020 IN MATHEW ABRAHAM V. STATE ENVIRONMENT IMPACT ASSESSMENT AUTHORITY (REPORTED IN 2020 (6) KLT 302).

EXHIBIT P8 TRUE COPY OF THE NOTIFICATION DATED 12/04/2022 BEARING NO. S.O. 1807(E) ISSUED BY THE MINISTRY OF ENVIRONMENT, FOREST & CLIMATE CHANGE.

EXHIBIT P9 TRUE COPY OF THE NOTIFICATION DATED 18/01/2021 BEARING NO. S.O.221(E) ISSUED BY THE MINISTRY OF ENVIRONMENT, FOREST & CLIMATE CHANGE.

EXHIBIT P10 TRUE COPY OF THE ORDER DATED 17/11/2022 IN W.P.(C) NO. 36704/2022 OF THIS HON'BLE COURT.

EXHIBIT P11 TRUE COPY OF THE RELEVANT PAGES OF THE MINING SCHEME APPROVED ON 31/05/2023. EXHIBIT P12 TRUE COPY OF THE OFFICE MEMORANDUM DATED 13/12/2022 BEARING F.NO. 1A3-22/28/2022- 1A.III[E181584], ISSUED BY THE MINISTRY OF ENVIRONMENT, FOREST & CLIMATE CHANGE. EXHIBIT P13 TRUE COPY OF THE OFFICE MEMORANDUM DATED 28/04/2023 ISSUED BY THE MINISTRY OF WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

ENVIRONMENT, FOREST AND CLIMATE CHANGE. EXHIBIT P14 TRUE COPY OF THE EIA NOTIFICATION BEARING NO. S.O. 141(E) DATED 15/01/2016 ISSUED BY THE MINISTRY OF ENVIRONMENT, FOREST AND CLIMATE CHANGE.

EXHIBIT P15 TRUE COPY OF THE COMMON ORDER DATED 13/09/2018 IN O.A. NO. 186/2016 ON THE FILES OF THE NGT, PRINCIPAL BENCH. EXHIBIT P16 TRUE COPY OF THE R.P. NO. 47/2018 IN O.A. NO. 200/2016 AND O.A. NO. 405/2016 ON THE FILES OF THE NGT PRINCIPAL BENCH, NEW DELHI.

EXHIBIT P17 TRUE COPY OF THE ORDER DATED 11/12/2018 IN E.A. NO. 55/2018 IN O.A. NO. 520/2016 BY THE NGT, PRINCIPAL BENCH, NEW DELHI. EXHIBIT P18 TRUE COPY OF THE ORDER DATED 19/05/2020 IN THE CIVIL APPEAL DIARY NO. 6611/2020 OF THE HON'BLE SUPREME COURT OF INDIA. EXHIBIT P19 TRUE COPY OF OFFICE MEMORANDUM DATED 12/12/2018 ISSUED BY THE MINISTRY OF ENVIRONMENT, FOREST & CLIMATE CHANGE. EXHIBIT P20 TRUE COPY OF THE COUNTER AFFIDAVIT (WITHOUT EXHIBITS) DATED 31/03/2023 FILED BY MOEF& CC IN O.A. NO. 142/2022 BEFORE THE NGT, PRINCIPAL BENCH, NEW DELHI. WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 20763/2023

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF THE QUARRYING LEASE DATED 25.04.2018 EXECUTED BETWEEN THE PETITIONER AND GOVERNOR OF KERALA.

EXHIBIT2 P2            TRUE COPY OF THE ENVIRONMENTAL CLEARANCE
                       NO.50/2017      ISSUED      AS     PER    ORDER
                       NO.946/SEIAA/ECI/4152/2015                DATED

16.08.2017 BY THE 3'* RESPONDENT TO THE PETITIONER EXHIBIT P3 TRUE COPY OF THE JUDGMENT DATED 17.11.2022 IN W.P.(C) NO.36819/2022 OF THE HON'BLE HIGH COURT OF KERALA. EXHIBIT4 P4 TRUE COPY OF THE RELEVANT PAGES OF THE MINING PLAN WITH THE ENDORSEMENT APPROVED BY THE 1ST RESPONDENT AND SHOWING THE MINEABLE RESERVES DATED 07.07.2018 ISSUED.

EXHIBIT P5 TRUE COPY OF THE S.0.221(E) DATED 18.01.2021 ISSUED BY THE 4TH RESPONDENT. EXHIBIT P6 TRUE COPY OF THE OF THE EXPLOSIVE LICENCE NO.E/SC/KL/22/10(E8569) DATED 12.05.1995, VALID UPTO 31.03.2025 5 ISSUED BY THE JOINT CHIEF CONTROLLER OF EXPLOSIVE, SOUTH CIRCLE, CHENNAI TO THE PETITIONER. EXHIBIT P7 TRUE COPY OF THE RELEVANT PAGE OF THE INTEGRATED CONSENT TO OPERATE AS PER CONSENT NO.PCB/MLPM/ICO-CVO/7633/2022 DATED 27.07.2022, VALID UPTO 15.08.2023 ISSUED BY THE POLLUTION CONTROL BOARD. EXHIBIT P8 TRUE COPY OF THE LICENSE ISSUED BY THE VATTATHOOR GRAMA PANCHAYAT DATED 27.04.2020 VALID UPTO 31.03.2025 FOR OPERATING THE QUARRY OF THE PETITIONER. EXHIBIT P9 TRUE COPY OF THE LICENSE ISSUED BY THE VATTATHOOR GRAMA PANCHAYAT DATED 27.04.2020 VALID UPTO 31.03.2025 FOR OPERATING THE CRUSHER UNIT OF THE PETITIONER.

EXHIBIT P10 TRUE COPY OF THE MOVEMENT PERMIT NO.MAL/QL/2018/22/MP-43/2023/75832 DATED 29.04.2023 ISSUED BY THE 1ST RESPONDENT TO THE PETITIONER.

EXHIBIT P11 TRUE COPY OF THE LICENSE REGISTRATION WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

NO.MLP/08/240/2001 VALID UPTO 31.12.2026 ISSUED BY THE DEPARTMENT OF FACTORIES AND BOILERS TO THE PETITIONER.

EXHIBIT P12 TRUE COPY OF THE S.O.NO.1807(E) DATED 12.04.2022 ISSUED BY THE MINISTRY OF ENVIRONMENT, FOREST AND CLIMATE CHANGE.

EXHIBI P13             TRUE COPY OF THE SCREENSHOT TAKEN FROM
                       THE    OFFICIAL   PORTAL    VIZ.   KOMPAS
                       PERTAINING TO THE QUARRY.
EXHIBIT P14            TRUE COPY OF THE INTERIM ORDER PASSED IN

SIMILAR CASE W.P.(C) NO.4031/2023 DATED 22.02.2023 OF THE HON'BLE HIGH COURT OF KERALA.

EXHIBIT P15 TRUE COPY OF THE INTERIM ORDER PASSED IN SIMILAR CASE W.P.(C) NO.10875/2023 DATED 31.03.2023 OF THE HON'BLE HIGH COURT OF KERALA.

WP(C) No. 23150 OF 2023 & Conn. Cases.



                                                  2025:KER:63722





                   APPENDIX OF WP(C) 21543/2023



PETITIONER EXHIBITS


EXHIBIT P1             TRUE COPY OF THE QUARRYING LEASE DATED
                       7/3/2018        BEARING       NO:821/2017-

18/1107/M3/2017/DMG ISSUED BY THE FIRST RESPONDENT.

EXHIBIT P2 TRUE COPY OF THE ENVIRONMENTAL CLEARANCE NO 21/DEIAA/KL/MIN/5709/2017 DATED 9/1/2018 ISSUED BY THE SECOND RESPONDENT IN FAVOR OF THE PETITIONER.

EXHIBIT P3 A COPY CERTIFICATE OF MINE LIFE OF MINE PLAN NO. DOZ/M-137/2017 DATED 1-11-2022 WITHOUT ANNEXURES.

EXHIBIT P4 A TRUE COPY OF THE INTERIM ORDER DATED 03-06-2022 IN W.P. (C) 14264/2022 OF THIS HON'BLE COURT.

EXHIBIT P5 A TRUE COPY OF THE INTERIM ORDER DATED 08- 06-2022 IN I.A. 8/2022 IN W.P. ©

EXHIBIT P6 TRUE COPY OF THE SCHEME OF MINING FOR THE PERIOD 2023-2028.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 21897/2025

PETITIONER EXHIBITS

Exhibit P1 A TRUE COPY OF ENVIRONMENTAL CLEARANCE NO. 82/2018 ISSUED BY THE DISTRICT ENVIRONMENT IMPACT ASSESSMENT AUTHORITY, KOZHIKODE DATED 13.06.2018 Exhibit P2 A TRUE COPY OF LICENSE NO.

B5/8918/521/2018-19 ISSUED BY 7TH RESPONDENT PANAGAD GRAMA PANCHAYAT DATED 21.02.2019 Exhibit P3 A TRUE COPY OF ORDER NO. B5-6304/19 PASSED BY PANAGAD GRAMA PANCHAYAT DATED 25.03.2019 Exhibit P4 A TRUE COPY OF THE JUDGMENT IN WP(C) NO.

26233/2019 DATED 18.10.2019 Exhibit P5 A TRUE COPY OF THE LICENCE NO.

E/SE/KL/22/206 (E111118) ISSUED BY THE DEPUTY CHIEF CONTROLLER OF EXPLOSIVES, ERNAKULAM DATED 07.03.2023 Exhibit P6 A TRUE COPY OF QUARRYING PERMIT NO.

22/2018-19/GS/QP/DOZ/M-2918/17 ISSUED BY 1ST RESPONDENT DATED 05.03.2019 Exhibit P7 A TRUE COPY OF QUARRYING PERMIT NO.

06/2019-20/GS/QP/DOZ/M-1458/2019 ISSUED BY 1ST RESPONDENT DATED 06.06.2019 Exhibit P8 A TRUE COPY OF NOTICE NO. DOZ/M.2290/19 ISSUED BY THE 1ST RESPONDENT DATED 21.10.2019 Exhibit P9 A TRUE COPY OF THE JUDGMENT IN WPC NO.

5654/2020 DATED 26.02.2020 Exhibit P10 A TRUE COPY OF QUARRYING PERMIT NO.

05/2020-21/GS/ QP/DOZ/M-1765/2020 ISSUED BY 1ST RESPONDENT DATED 12.10.2020 Exhibit P11 A TRUE COPY OF QUARRYING PERMIT NO.

09/2021-22/GS/QP/ DOZ/M-1916/2020 ISSUED BY THE 1ST RESPONDENT DATED 18.10.2021. Exhibit P12 A TRUE COPY OF QUARRYING PERMIT NO.

08/2022-23/GS/QP/DOZ/M-1757/2022 ISSUED BY 1ST RESPONDENT DATED 19.11.2022.

Exhibit P13            A TRUE COPY OF LICENCE NO. 400968/RPTL20/
                       GPO/2024/2521    (377)    -  1   ISSUED   BY
                       PANANGAD     GRAMA      PANCHAYAT      DATED
                       07.06.2024.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

Exhibit P14 A TRUE COPY OF LETTER NO. DOKOZ-

DMG/18/2023-M ISSUED BY 1ST RESPONDENT DATED 19.01.2024.

Exhibit P15 A TRUE COPY OF QUARRYING PERMIT NO.

                       01/2024-25/GS/QP/DOKOZ/DMG/718/       2023-M
                       ISSUED    BY     1ST    RESPONDENT     DATED
                       03.04.2024.
Exhibit P16            A TRUE COPY OF MINERAL TRANSIT PASS

(MOVEMENT PERMIT) ID NO. 674938478838 ISSUED BY 2ND RESPONDENT DATED 26.10.2024 Exhibit P17 A TRUE COPY OF MOVEMENT PERMIT NO.

KOZ/QP/2024/9/MP-9/2024/100315 ISSUED BY 1ST RESPONDENT DATED 18.12.2024 Exhibit P18 A TRUE COPY OF TRANSIT PASS WITH E-PASS ID NO. 957855808945 ISSUED BY 1ST RESPONDENT DATED 20.02.2025 Exhibit P19 A TRUE COPY OF CONSENT VARIATION ORDER ISSUED BY THE KERALA POLLUTION CONTROL BOARD UNDER FILE NO.

KSPCB/KZ/ICO/10088266/VAR/2024 DATED 30.11.2024.

Exhibit P20 A TRUE COPY OF THE INTERIM ORDER PASSED IN WPC NO. 41517/2024 DATED 27.02.2025. Exhibit P21 A TRUE COPY OF LICENSE NO. 400968/ RPTL20/GPO/2025/1637 ISSUED BY PANAGAD GRAMA PANCHAYAT DATED 03.03.2025. Exhibit P22 A TRUE COPY OF THE INTERIM ORDER PASSED IN WPC NO. 41517/2024 DATED 21.03.2025. Exhibit P23 A TRUE COPY OF OFFICE MEMORANDUM F NO.

1A3-22/28/ 2022-1A.111(E181584) ISSUED BY CENTRAL GOVERNMENT DATED 13.12.2022. Exhibit P24 A TRUE COPY OF SUMMERY OF STOCKS FROM 01.04.2020 TO 31.03.2021 ISSUED BY DEPARTMENT OF MINING & GEOLOGY UNDER ENTITY CODE KOZ/Q/2019/429.

Exhibit P25 A TRUE COPY OF THE APPLICATION FOR RENEWAL OF ENVIRONMENTAL CLEARANCE

DATED 25.11.2024.

Exhibit P26 A TRUE COPY OF SCREENSHOT TAKEN FROM PARIVESH PORTAL TO SHOW PENDENCY OF PETITIONER'S APPLICATION.

Exhibit P27 A TRUE COPY OF E-CHELLAN RECEIPT FOR PAYMENT OF RS.50,000/- DATED 18.02.2025. Exhibit P28 A TRUE COPY OF REPRESENTATION SUBMITTED BY THE PETITIONER DATED 25.03.2025. WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 22689/2023

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE RELEVANT PAGES OF QUARRYING LEASE EXECUTED BETWEEN THE PETITIONER AND THE 1 ST RESPONDENT, DATED 04/12/2017.

Exhibit P2 TRUE COPY OF THE RELEVANT PAGES OF ENVIRONMENTAL CLEARANCE GRANTED TO THE PETITIONER, DATED 23/09/2017.

Exhibit P3 TRUE COPY OF THE JUDGMENT PASSED BY THIS HON'BLE COURT IN WP(C) NO. 14346/2021, DATED 19/07/2021.

Exhibit P4 TRUE COPY OF THE COVERING LETTER SUBMITTED BY THE PETITIONER DATED 08/2021 BEFORE THE SEIAA Exhibit P5 TRUE COPY OF THE RELEVANT PAGES OF THE MINING PLAN, WITH THE ENDORSEMENT ‘APPROVED' AND SHOWING THE MINEABLE RESERVES, DATED NIL Exhibit P6 TRUE COPY OF S.O.221(E), DATED 18.01.2021.

Exhibit P7             TRUE COPY OF THE RELEVANT PAGES OF THE
                       EXPLOSIVE      LICENSE,      BEARING       NO.

E/SC/KL/22/527(E7456), WHICH IS VALID FROM 25/01/2021 TO 31/03/2026, ISSUED BY THE DY. CHIEF. CONTROLLER OF EXPLOSIVES, Exhibit P8 TRUE COPY OF THE RELEVANT PAGE OF THE CONSENT VARIATION ORDER ISSUED BY THE 3 RD RESPONDENT, KERALA STATE POLLUTION CONTROL BOARD, DATED 13/08/2022, VALID UPTO 23/09/2023, BEARING FILE NO.PCB/KKD/DO/ 7418/2017, Exhibit P9 TRUE COPY OF THE APPLICATION ALONG WITH PAYMENT RECEIPT, SUBMITTED BY THE PETITIONER BEFORE THE 3 RD RESPONDENT DATED 7/7/2023, Exhibit P10 TRUE COPY OF THE LICENSE NO.JC2/17/23-24, ISSUED BY THE SECRETARY, KODIYATHUR GRAMA PANCHAYAT, DATED 29/3/2023, WHICH IS VALID UPTO 31/3/2028 Exhibit P11 TRUE COPY OF THE MOVEMENT PERMIT BEARING NO. KOZ/QL/2017/11/MP- 87/2023/77862 DATED 21/06/2023, FOR A PERIOD UPTO 12/7/2023 WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

Exhibit P12 TRUE COPY OF S.O.NO.1807(E), DATED 12-4-

Exhibit P13 TRUE COPY OF THE RELEVANT PAGES OF SCHEME OF MINING, DATED 25/08/2022, WITH THE ENDORSEMENT 'APPROVED' AND SHOWING THE MINEABLE RESERVES, Exhibit P14 TRUE COPY OF THE SCREENSHOT TAKEN FROM THE OFFICIAL PORTAL VIZ. KOMPAS PERTAINING TO THE QUARRY.

Exhibit P15 TRUE COPY OF THE INTERIM ORDER PASSED IN SIMILAR CASE VIZ. W.P.(C) 18873/2023 DATED 22-06-2023.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 22785/2023

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE RELEVANT PAGES OF THE QUARRYING LEASE, DATED 09/02/2018, BETWEEN THE PETITIONER AND THE COMPETENT AUTHORITY.

Exhibit P2 TRUE COPY THE RELEVANT PAGES OF THE ENVIRONMENTAL CLEARANCE ISSUED BY THE COMPETENT AUTHORITY, FOR A PERIOD OF 5 YEARS, DATED 08/06/2017.

Exhibit P3 TRUE COPY OF THE NOTIFICATION BEARING NO.

S.O. 221 ( E) DATED 18/1/2021.

Exhibit P4 TRUE COPY OF THE JUDGMENT IN WP (C) NO.

                       10928/2021 DATED 4/5/2021
Exhibit P5             TRUE COPY OF THE RELEVANT PAGES OF
                       EXPLOSIVE       LICENSE        BEARING      NO.

E/SE/KL/22/122 (E96615) ISSUED BY THE DEPUTY CHIEF CONTROLLER OF EXPLOSIVES DATED 11/5/2023 FOR A PERIOD UPTO 31/3/2024 Exhibit P6 TRUE COPY OF THE RELEVANT PAGE OF THE INTEGRATED CONSENT TO OPERATE-RENEWAL ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD, DATED 19/6/2023 VALID UPTO 07/06/2028, BEARING FILE NO.

PCB/MLMP/ICO/R1/R16MAL3201941/2023 Exhibit P7 TRUE COPY OF THE LICENSE BEARING NO. D AND O 2020-22/109 ISSUED BY THE SECRETARY, OORAKAM GRAMA PANCHAYAT, DATED 30/04/2020 AND VALID UPTO 31/03/2023, Exhibit P8 TRUE COPY OF THE APPLICATION SUBMITTED BEFORE THE 1 ST RESPONDENT DATED 27/02/2023.

Exhibit P9 TRUE COPY OF THE LETTER DATED 8/5/2023, ISSUED BY THE 1 ST RESPONDENT TO THE PETITIONER.

Exhibit P10 TRUE COPY OF S.O.NO.1807(E), DATED 12-4-

Exhibit P11 TRUE COPY OF THE RELEVANT PAGES OF THE SCHEME OF MINING PLAN, DATED 21/02/2022 WITH THE ENDORSEMENT 'APPROVED', AND SHOWING THE MINEABLE RESERVES AND LIFE. Exhibit P12 TRUE COPY OF THE INTERIM ORDER PASSED BY WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

THIS HON'BLE COURT IN WPC 41733/2022 DATED 21/12/2022.

Exhibit P13 TRUE COPY OF THE MOVEMENT PERMIT DATED 22-3-2023 FOR A PERIOD UPTO 31-3- 2023 BEARING NO. MAL/QL/2018/3/MP-

111/2023/74368.

Exhibit P14 TRUE COPY OF THE INTERIM ORDER IN WP (C) NO. 17207/2023 DATED 30/05/2023 PASSED BY THIS HON'BLE COURT.

RESPONDENT ANNEXURES

Annexure R5(a) True copy of the Environment Impact Assessment, (EIA) Notification, 2006. Annexure R5(b) A Copy of the Ministry's Notification S.O. 1886 (E) dated 20.04.2022.

Annexure R5(c) True copy of the Ministry's Notification S.O. 1807 (E) dated 12.04.2022.

Annexure R5(d) True copy of the Notification S.O. 221 (E) dated 18.01.2021.

Annexure R5(e) True copy of the OM dated 28.04.2023. WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 22378/2025

PETITIONER EXHIBITS

Exhibit P1 TRUE PHOTOCOPY OF THE RELEVANT PAGES OF QUARRYING LEASE EXECUTED BETWEEN THE PETITIONER AND THE 1ST RESPONDENT DATED 08.09.2017 Exhibit P2 TRUE PHOTOCOPY OF THE RELEVANT PAGES OF ENVIRONMENTAL CLEARANCE NO. 17/2017 DATED 01.07.2017 ISSUED BY THE DISTRICT ENVIRONMENT IMPACT ASSESSMENT AUTHORITY Exhibit P3 TRUE PHOTOCOPY OF S.O.NO.1807(E), DATED 12.04.2022, ISSUED BY THE MOEF Exhibit P4 TRUE PHOTOCOPY OF THE G.O NO.

1257/2023/ID DATED 14.12.2023 Exhibit P5 TRUE PHOTOCOPY OF THE RELEVANT PAGES OF THE ENDORSEMENT 'APPROVED' ON 16.05.2025 AND SHOWING THE SCHEME OF MINING RESERVES Exhibit P6 TRUE PHOTOCOPY OF THE RELEVANT PAGE OF THE EXPLOSIVE LICENSE, RENEWED ON 09.01.2024 FOR A PERIOD UP TO 31.03.2029, ISSUED BY THE DEPUTY CHIEF CONTROLLER OF EXPLOSIVES, ERNAKULAM Exhibit P7 TRUE PHOTOCOPY OF THE LICENSE ISSUED BY THE 6TH RESPONDENT WHICH IS VALID FROM 01.04.2024 TO 31.03.2029 Exhibit P8 TRUE PHOTOCOPY OF THE RELEVANT PAGES OF THE INTEGRATED CONSENT TO OPERATE RENEWAL ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD, DATED 12.08.2020, VALID UP TO 30.06.2025 Exhibit P9 TRUE PHOTOCOPY OF THE ONLINE APPLICATION RECEIPT DATED 03.06.2025 TAKEN FROM THE OFFICIAL PORTAL OF THE 5TH RESPONDENT Exhibit P10 TRUE PHOTOCOPY OF THE O.M. DATED 28.04.2023 ISSUED BY THE MOEF I Exhibit P11 TRUE PHOTOCOPY OF THE ORDER PASSED BY THE NATIONAL GREEN TRIBUNAL, DATED 07.12.2022 IN O.A. NO.142/2022 IN JAYANTH KUMAR V. MOEF & CC Exhibit P12 TRUE PHOTOCOPY OF THE SOP DATED 15.01.2024 ISSUED BY THE MOEF IS Exhibit P13 TRUE PHOTOCOPY OF THE O.M., DATED 15.03.2024 ISSUED BY THE MOEF, WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

Exhibit P14 TRUE PHOTOCOPY OF THE JUDGMENT PASSED BY THE NGT IN O.A NO. 142/2022 DATED 08.08.2024 Exhibit P15 TRUE PHOTOCOPY OF THE O.M DATED 14.10.2024 ISSUED BY THE MOEF Exhibit P16 TRUE PHOTOCOPY OF THE ORDER PASSED BY THE HON'BLE SUPREME COURT IN CIVIL APPEAL NOS. 3799-3800/2019, DATED 12.11.2024 Exhibit P17 TRUE PHOTOCOPY OF THE SCREENSHOT SHOWING THE SUBMISSION OF APPLICATION FOR REAPPRAISAL OF ENVIRONMENTAL CLEARANCE DATED 23.05.2025 Exhibit P18 TRUE PHOTOCOPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT IN W.P.(C). NO.42579/2024 DATED 02.12.2024. Exhibit P19 TRUE PHOTOCOPIES OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT IN W.P.(C). NO. 11980/2025 DATED 25.03.2025. WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 23092/2023

PETITIONER EXHIBITS

Exhibit P 1 TRUE COPY THE ENVIRONMENT CLEARANCE ORDER NO. 368/2017-18/669/M3/2016/DMG DATED 19.9.2017.

Exhibit P 2 A TRUE COPY OF THE S.O. NO. 1807(E) DATED 12.4.2022 Exhibit P 3 A TRUE COPY OF THE INTERIM ORDER DATED 19.1.2023 IN WP(C) NO 1483/2023 OF THIS HON'BLE COURT.

Exhibit P 4 A TRUE COPY OF THE CONSENT VARIATION ORDER ISSUED BY THE 2ND RESPONDENT DATED 16.8.2022.

Exhibit P 5 A TRUE COPY OF THE RECEIPT ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD DATED 12.6.2023.

Exhibit P 6 A TRUE COPY OF THE INTERIM ORDER GRANTED BY THIS HON'BLE COURT IN W.P.[ C ] 5162/2023 OF THIS HON'BLE COURT. Exhibit P 7 A TRUE COPY OF THE INTERIM ORDER IN WP.

[C ] 13226 OF 2023 DATED 12.4.2023. Exhibit P8 TRUE COPY OF THE OFFICE MEMORANDUM DATED 28.4.2023 OF MINISTRY OF ENVIRONMENT, FOREST AND CLIMATE CHANGE, GOVERNMENT OF INDIA.

Exhibit P9 TRUE COPY OF THE ENVIRONMENTAL CLEARANCE DATED 19.9.2017 ISSUED TO THE PETITIONER. Exhibit P10 TRUE COPY OF THE MINUTES OF THE 127TH MEETING OF THE STATE LEVELL ENVIRONMENT IMPACT ASSESSMENT AUTHORITY DATED 30.5.2023.

RESPONDENT ANNEXURES

Annexure R1(a) True copy of the Consent to Operate No. PCB/ICO Exp/5386/17 dated 22-7-2017 issued by the Pollution Control Board. Annexure R1(b) True copy of the Consent to Operate (Renewal) No. PCB/CO/R1/5386/2020 dated 25-5-2020 issued by the Pollution Control Board.

Annexure R1(c) True copy of the Office Memorandum, F.No. IA3-22/11/2023-IA.III (E-208230) dated 28-4-2023 issued by the Ministry of WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

Environment, Forest and Climate Change (MOEF and CC).

Annexure R1(d) True copy of the Minutes of the 127th meeting of State Environmental Impact Assessment Authority (SEIAA), Kerala held on 30th and 31st May, 2023.

PETITIONER EXHIBITS

Exhibit P 11 A TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.3.2024 OF THE MINISTRY OF ENVIRONMENT, FOREST AND CLIMATE CHANGE. WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 23309/2023

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE QUARRYING LEASE DATED 29.3.2019 OF PETITIONER Exhibit P2 TRUE COPY OF THE LAST MOVEMENT PERMIT DATED 17.5.2023 ISSUED BY THE SECOND RESPONDENT Exhibit P3 TRUE COPY OF THE INTEGRATED CONSENT TO OPERATE-RENEWAL DATED 6.3.2021 ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD Exhibit P4 TRUE COPY OF THE ENVIRONMENTAL CLEARANCE DATED 31.8.2017 ISSUED BY THE DISTRICT ENVIRONMENT IMPACT ASSESSMENT AUTHORITY, MALAPPURAM Exhibit P5 TRUE COPY OF RELEVANT PAGES OF MINING PLAN DATED 20-01-2019 WHICH WAS APPROVED BY THE SECOND RESPONDENT ON 30-01.2019 Exhibit P6 TRUE COPY OF THE NOTIFICATION S.O. 221 (E ) DATED 18.01.2021 ISSUED BY THE JOINT SECRETARY, MINISTRY OF ENVIRONMENT, FOREST AND CLIMATE CHANGE Exhibit P7 TRUE COPY OF THE NOTIFICATION G.O. (RT)NO.203/2021/ID DATED 12.2.2021 ISSUED BY THE INDUSTRIES DEPARTMENT Exhibit P8 . TRUE COPY OF THE S.O.NO.1807(E) DATED 12.04.2022 ISSUED BY THE FIFTH RESPONDENT Exhibit P9 TRUE COPY OF THE INTERIM ORDER OF THIS HONOURABLE COURT DATED 25.10.2022 IN WPC NO.32755 OF 2022 Exhibit P10 . TRUE COPY OF THE INTERIM ORDER OF THIS HONOURABLE COURT DATED 12.8.2022 IN WPC NO.26136 OF 2022.

Exhibit P11 TRUE COPY OF THE INTERIM ORDER OF THIS HONOURABLE COURT DATED 3.6.2022 IN WPC NO.14264 OF 2022.

Exhibit P12 TRUE COPY OF THE INTERIM ORDER OF THIS HONOURABLE COURT DATED 4.11.2022 IN WPC NO.35380 OF 2022.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 23004/2025

PETITIONER EXHIBITS

Exhibit P1 A TRUE COPY OF THE QUARRYING LEASE DATED 21.03.2018 ISSUED BY RESPONDENT NO.2 IN NO. 1378/1/2018.

Exhibit P1(a) TRUE COPY OF THE APPROVED MINING SCHEME ISSUED BY THE 3RD RESPONDENT IN ORDER NO.

                       786/2017-18/9304/M3/2016/DMG             DATED
                       23.02.2018
Exhibit P1(b)          TRUE COPY OF THE APPROVED MINING SCHEME
                       ISSUED    BY    THE    4TH    RESPONDENT    NO
                       DOM/M2181/16 DATED 12.06.2023.
Exhibit P2             A   TRUE    COPY    OF    THE   ENVIRONMENTAL
                       CLEARANCE     ISSUED     BY    THE   DISTRICT

ENVIRONMENT IMPACT ASSESSMENT AUTHORITY, KOZHIKODE DATED 31.08.2017 IN NO DEIAA/MAL/EC/01X9/2017.

Exhibit P3 TRUE COPY OF THE NOTIFICATION BEARING NO.

S.O.141(E) DATED 15.01.2016 ISSUED BY THE 1ST RESPONDENT Exhibit P4 TRUE COPY OF THE NOTIFICATION NO.SO.190(E) DATED 20.01.2016 ISSUED BY RESPONDENT NO.1 Exhibit P5 TRUE COPY OF THE S.O. 1807(E) DATED 12.04.2022 ISSUED BY THE 1ST RESPONDENT Exhibit P6 TRUE COPY OF ORDER PASSED BY THE NATIONAL GREEN TRIBUNAL (PRINCIPAL BENCH) DATED 13.09.2018 IN O.A. NO.186/2016 Exhibit P7 TRUE COPY OF THE OFFICE MEMORANDUM DATED 28.04.2023 ISSUED BY 1ST RESPONDENT Exhibit P8 TRUE COPY OF THE OM DATED 03.11.2023 ISSUED BY 1ST RESPONDENT Exhibit P9 A TRUE COPY OF THE ORDER DATED 16.11.2023 PASSED BY THIS HON'BLE COURT IN WP(C) NO. 20597 OF 2023 Exhibit P10 TRUE COPY OF THE SOP DATED 15.01.2024 ISSUED BY THE 1ST RESPONDENT Exhibit P11 TRUE COPY OF THE O.M. DATED 15.03.2024 ISSUED BY 1ST RESPONDENT Exhibit P12 TRUE COPY OF THE JUDGMENT PASSED BY THE NGT IN O.A. 142/2022, DATED 08.08.2024 Exhibit P13 A TRUE COPY OF THE OFFICE MEMORANDUM DATED 14.10.2024 ISSUED BY RESPONDENT WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

NO.1 Exhibit P14 A TRUE COPY OF THE ORDER DATED 24.10.2024 PASSED BY THIS HON'BLE COURT IN W.P.(C) NO. 37510 Exhibit P15 A TRUE COPY OF THE INTERIM ORDER DATED 20.06.2025 IN W.P.(C) NO. 37510/2024. Exhibit P16 A TRUE COPY OF THE ORDER DATED 12.11.2024 PASSED BY THE HON'BLE SUPREME COURT IN CIVIL APPEAL NO. 3799-3800/2019. Exhibit P17 TRUE COPY OF THE INTERIM ORDER DATED 26.05.2025 PASSED BY THE HON'BLE SUPREME COURT IN CIVIL APPEAL NO. 3799-3800/2019. Exhibit P18 A TRUE COPY OF THE OFFICE MEMORANDUM DATED 26.11.2024 ISSUED BY RESPONDENT NO.1 IN F NO. IA3-22/1/2023- IA.III(E208230).

Exhibit P19 SCREENSHOT OF THE WEBSITE MAINTAINED BY SEIAA'S WEBSITE SHOWING THE PETITIONER'S APPLICATION FOR REPRISAL.

Exhibit P20 A TRUE COPY OF THE SCREENSHOT OF THE WEBSITE MAINTAINED BY SEIAA'S SHOWING THE PETITIONER TO HAVE UPLOADED THE RECORDS. WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 23685/2023

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE RELEVANT PAGES OF QUARRYING LEASE EXECUTED BETWEEN THE PETITIONER AND THE 1 ST RESPONDENT, DATED 18/12/2017.

Exhibit P2 TRUE COPY OF THE RELEVANT PAGES OF ENVIRONMENTAL CLEARANCE GRANTED TO THE PETITIONER, DATED 23/09/2017.

Exhibit P3 TRUE COPY OF THE RELEVANT PAGES OF THE MINING PLAN, WITH THE ENDORSEMENT ‘APPROVED' AND SHOWING THE MINEABLE RESERVES, DATED NIL Exhibit P4 TRUE COPY OF S.O.221(E), DATED 18.01.2021.

Exhibit P5             TRUE COPY OF THE RELEVANT PAGES OF THE
                       EXPLOSIVE      LICENSE,      BEARING      NO.

E/SE/KL/22/66(E90210), WHICH IS VALID FROM 29/01/2020 UPTO 31/03/2025, ISSUED BY THE DY. CHIEF. CONTROLLER OF EXPLOSIVES.

Exhibit P6 TRUE COPY OF THE RELEVANT PAGE OF THE CONSENT VARIATION ORDER ISSUED BY THE 3 RD RESPONDENT, KERALA STATE POLLUTION CONTROL BOARD, DATED 11/08/2022, VALID UPTO 23/09/2023, BEARING FILE NO. PCB/KKD/DO/ 4614/2017.

Exhibit P7 TRUE COPY OF THE RELEVANT PAGES OF THE APPLICATION SUBMITTED BY THE PETITIONER BEFORE THE 3 RD RESPONDENT, ALONG WITH PAYMENT RECEIPT DATED 13/7/2023, Exhibit P8 TRUE COPY OF THE LICENSE NO.JC2/12/23-24, ISSUED BY THE SECRETARY, KODIYATHUR GRAMA PANCHAYAT, DATED 30/3/2023, WHICH IS VALID UPTO 31/3/2024.

Exhibit P9 TRUE COPY OF THE MOVEMENT PERMIT BEARING NO. KOZ/QL/2017/12/MP- 170/2023/76879 DATED 23/05/2023, FOR A PERIOD UPTO 21/7/2023.

Exhibit P10 TRUE COPY OF S.O.NO.1807(E), DATED 12-4-

Exhibit P11 TRUE COPY OF THE RELEVANT PAGES OF SCHEME OF MINING, DATED 25/08/2022, WITH THE ENDORSEMENT 'APPROVED' AND SHOWING THE WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

MINEABLE RESERVES.

Exhibit P12            TRUE COPY OF THE SCREENSHOT TAKEN FROM
                       THE    OFFICIAL    PORTAL  VIZ.   KOMPAS
                       PERTAINING TO THE QUARRY.
Exhibit P13            TRUE COPY OF THE INTERIM ORDER PASSED IN

SIMILAR CASE VIZ. W.P.(C) 18873/2023 DATED 22/06/2023.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 24415/2023

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE RELEVANT PAGES OF QUARRYING LEASE EXECUTED BETWEEN THE PETITIONER AND THE 1ST RESPONDENT, DATED 12/03/2019, Exhibit P2 TRUE COPY OF THE RELEVANT PAGES OF ENVIRONMENTAL CLEARANCE GRANTED TO THE PETITIONER, BEARING NO.63/DEIAA/KL/MIN/7255/2017, DATED 26-4-

Exhibit P3 TRUE COPY OF THE PROCEEDINGS BEARING NO.04/2023-24/GBS/DOKOZ- DMG/670/2023-M, DATED 28-4-2023 Exhibit P4 TRUE COPY OF S.O.221(E), DATED 18.01.2021, Exhibit P5 TRUE COPY OF THE RELEVANT PAGES OF THE MINING PLAN, WITH THE ENDORSEMENT ‘APPROVED' ON 7-4-2017, AND SHOWING THE MINEABLE RESERVES Exhibit P6 TRUE COPY OF THE JUDGMENT PASSED BY THIS HON'BLE COURT IN WP(C) NO. 5361/2021, DATED 2/3/2021 Exhibit P7 TRUE COPY OF THE RELEVANT PAGES OF THE EXPLOSIVE LICENSE ISSUED BY THE COMPETENT AUTHORITY, DATED 2-2-2022 BEARING NO. E/SC/KL/22/1437(E66419), WHICH IS VALID UPTO 31/03/2027, Exhibit P8 TRUE COPY OF THE RELEVANT PAGE OF THE INTEGRATED CONSENT VARIATION ORDER ISSUED BY THE 3 RD RESPONDENT, KERALA STATE POLLUTION CONTROL BOARD, DATED 07/06/2018, VALID UPTO 30/09/2023, BEARING FILE NO.PCB/KKD/DO/ICO- R3/2573/2018 Exhibit P9 TRUE COPY OF THE APPLICATION, SUBMITTED BY THE PETITIONER BEFORE THE 3 RD RESPONDENT ALONG WITH RECEIPT SHOWING REMITTANCE OF APPLICATION FEE DATED 19- 7-2023 Exhibit P10 TRUE COPY OF THE LICENSE NO.A3.120/2021, DATED 1-4-2021, ISSUED BY THE SECRETARY, KOODARANJI GRAMA PANCHAYAT, WHICH IS VALID UPTO 31/3/2026, WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

Exhibit P11 TRUE COPY OF S.O.NO.1807(E), DATED 12-4-


Exhibit P12        TRUE COPY OF AN INTERIM ORDER PASSED BY
                   THIS   HON'BLE  COURT   IN  W.P.(C)    NO.
                   20313/2023 DATED 3-7-2023
Exhibit P13        TRUE COPY OF THE DECISION TAKEN BY THE 4

TH RESPONDENT IN ITS 127 TH MEETING AS ITEM NO.127.37 HELD ON 30 TH AND 31 ST MAY, 2023 Exhibit P14 TRUE COPY OF THE O.M., WHICH IS REFERRED TO IN EXT.P14 MINUTES DATED 28-4- 2023 Exhibit P15 TRUE COPY OF THE ORDER PASSED BY THE NATIONAL GREEN TRIBUNAL, RESPONDENT ANNEXURES

Annexure R4(b) A true copy of the communication, dated 22.02.2023 issued by SEIAA to MoEF CC Annexure R4(a) A true copy of the minutes of 115th meeting of SEIAA, dated 30th June 2022 PETITIONER EXHIBITS

Exhibit P16 True copy of the application form download from the official portal dated nil Exhibit P17 True copy of the Environmental Clearance issued by the MOEF dated 05-07-2022 RESPONDENT EXHIBITS

Exhibit R6(a) True copy of the Environment Impact, Assessment (EIA) Notification, 2006 Exhibit R6(b) True copy of the Ministry Notification S.O. 1886 (E) dated 20.04.2022 Exhibit R6(c) True copy of the Ministry Notification S.O.1807 (E) dated 12.04.2022 Exhibit R6(d) True copy of the Notification S.O.221 (E) dated 18.01.2021 Exhibit R6(e) True copy of the OM dated 28.04.2023 PETITIONER EXHIBITS

Exhibit P18 TRUE COPY OF THE JUDGMENT PASSED BY THIS HONBLE COURT IN W.P.(C) NO.35855/2022 AND W.P.(C) NO.35871/2022, DATED 20-12-2022 Exhibit P19 TRUE COPY OF THE JUDGMENT IN W.P.(C) NO.18285/2022, DATED 17-6-2022 WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 24651/2023

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE RELEVANT PAGES OF THE QUARRYING LEASE IN FORM H EXECUTED ON 27/5/2022 WHICH IS VALID TILL 26/5/2032 UNDER THE TERMS OF RULE 43 OF THE KERALA MINOR MINERAL CONCESSIONS RULES, 2015 AND IN COMPLIANCE OF ARTICLE 299 OF THE CONSTITUTION OF INDIA.

Exhibit P2 TRUE COPY OF THE ENVIRONMENTAL CLEARANCE ISSUED BY THE STATE ENVIRONMENT IMPACT ASSESSMENT AUTHORITY KERALA HAVING EC NO. 31/2018 DATED 19/07/2018.

Exhibit P2(a) TRUE COPY OF THE MINUTES OF THE 143RD MEETING OF THE SEAC , KERALA , DATED 26/5/2023 Exhibit P3 TRUE COPY OF THE RELEVANT PAGES OF THE EXPLOSIVE LICENSE DATED 20/1/2020 Exhibit P4 TRUE COPY OF THE RELEVANT PAGES OF THE CONSENT TO OPERATE DATED 31/7/2018 ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD Exhibit P4(a) TRUE COPY OF THE RECEIPT DATED 18/5/2023 ISSUED BY THE 6TH RESPONDENT Exhibit P4(b) TRUE COPY OF THE ONLINE APPLICATION RECEIPT DATED 25/5/2023 Exhibit P5 TRUE COPY OF THE LICENSE ISSUED UNDER 447 OF THE PANCHAYAT RAJ ACT, 1994 BY THE PALLIKKAL GRAMA PANCHAYAT DATED 27/11/2020 Exhibit P5(a) TRUE COPY OF THE APPLICATION TO RENEW THE PANCHAYAT LICENSE ON 20/06/2023. Exhibit P6 TRUE COPY OF THE RECEIPT DATED 6/7/2022 ISSUED BY THE 2ND RESPONDENT.

Exhibit P7 TRUE COPY OF THE GAZETTE NOTIFICATION SO NO. 1807(E) DATED 12/4/2022.

Exhibit P8 TRUE COPY OF THE FRONT PAGE OF THE MINING PLAN DATED 21/3/2018.

Exhibit P9 TRUE COPY OF THE CERTIFICATE DATED 9/3/2023 ISSUED BY THE 2ND RESPONDENT. Exhibit P10 TRUE COPY OF THE STOP MEMO ISSUED BY THE 5TH RESPONDENT TO THE PETITIONER DATED 19/07/2023 WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 25208/2023

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE RELEVANT PAGES OF THE ENVIRONMENTAL CLEARANCE DATED 07/11/2017 BEARING NO. 58/KNR/2017/DEIAA FROM THE DISTRICT ENVIRONMENT IMPACT ASSESSMENT AUTHORITY, KANNUR.

Exhibit P2 TRUE COPY OF THE EXPLOSIVE LICENCE BEARING NO. E/SE/KL/22/83 (E83738) DATED 08/07/2020.

Exhibit P3 TRUE COPY OF THE RENEWED INTEGRATED CONSENT BEARING NO. PCB/KNR/ICO/3964/2014 DATED 09/09/2020 ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD.

Exhibit P4 TRUE COPY OF THE TRADE LICENCE BEARING NO. 131284012300028 DATED 05/04/2023. Exhibit P5 TRUE COPY OF THE QUARRYING LEASE ISUUED TO THE PETITIONER FROM 15/12/2017 TO 14/12/2029 DATED 15/12/2017.

Exhibit P6 TRUE COPY OF THE RELEVANT PAGES OF THE APPROVED MINING PLAN DATED 05/06/2017. Exhibit P7 TRUE COPY OF THE JUDGMENT DATED 02/11/2020 IN MATHEW ABRAHAM V. STATE ENVIRONMENT IMPACT ASSESSMENT AUTHORITY (REPORTED IN 2020 (6) KLT 302).

Exhibit P8 TRUE COPY OF THE NOTIFICATION DATED 12/04/2022 ISSUED BY THE MINISTRY OF ENVIRONMENT, FOREST & CLIMATE CHANGE. Exhibit P9 TRUE COPY OF THE NOTIFICATION DATED 18/01/2021 BEARING NO. S.O.221(E) ISSUED BY THE MINISTRY OF ENVIRONMENT, FOREST & CLIMATE CHANGE.

Exhibit P10 TRUE COPY OF THE ORDER DATED 13/07/2023 IN W.P.(C) NO. 22795/2023 OF THIS HON'BLE COURT.

Exhibit P11 TRUE COPY OF THE OFFICE MEMORANDUM DATED 13/12/2022 BEARING NO. F.NO.1A3- 22/28/2022-1A.111[E 181584].

Exhibit P12 TRUE COPY OF THE RELEVANT PAGES OF THE NOTIFICATION DATED 14/09/2006 BEARING NO. S.O. 1533(E) ISSUED BY THE MINSTRY OF ENVIRONMENT AND FOREST.

Exhibit P13 TRUE COPY OF THE JUDGMENT DATED WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

27/02/2012 IN DEEPAK KUMAR V. STATE OF HARIYANA, THE HON'BLE APEX COURT. Exhibit P14 TRUE COPY OF THE NOTIFICATION DATED 22/09/2015 BEARING NO. S.O. 2588(E) ISSUED BY THE MINISTRY OF ENVIRONMENT, FOREST AND CLIMATE CHANGE.

Exhibit P15 TRUE COPY OF THE EIA NOTIFICATION BEARING NO. S.O. 141 (E) DATED 15/01/2016 ISSUED BY THE MINISTRY OF ENVIRONMENT, FOREST AND CLIMATE CHANGE.

Exhibit P16 TRUE COPY OF THE COMMON ORDER, DATED 13/09/2018 IN O.A. NO. 186/2016 BY NGT PRINCIPAL BENCH, NEW DELHI.

Exhibit P17 TRUE COPY OF THE R.P. NO. 47/2018 IN O.A. NO. 200/2016 AND O.A. NO. 405/2016 ON THE FILES OF THE NGT, PRINCIPAL BENCH. Exhibit P18 TRUE COPY OF THE ORDER DATED 11/12/2018 IN E.A. NO. 55/2018 IN O.A. NO. 520/2016 BY THE NGT, PRINCIPAL BENCH, NEW DELHI. Exhibit P19 TRUE COPY OF THE ORDER DATED 31/01/2020 BY THE HON'BLE APEX COURT.

Exhibit P20 TRUE COPY OF THE ORDER DATED 19/05/2020 IN THE SAID CIVIL APPEAL DIARY NO. 6611/2020.

Exhibit P21 TRUE COPY OF OFFICE MEMORANDUM DATED 12/12/2018 ISSUED BY THE MINISTRY OF ENVIRONMENT, FOREST & CLIMATE CHANGE. Exhibit P22 TRUE COPY OF THE COMPLAINT OA 142 /2022 ON THE FILES OF THE NGT PRINCIPAL BENCH AT NEW DELHI.

Exhibit P23 TRUE COPY OF THE COUNTER AFFIDAVIT DATED 31/01/2023 FILED BY MOEF & CC IN O.A. NO. 142/2022 BEFORE THE NGT, PRINCIPAL BENCH, NEW DELHI.

Exhibit P24 TRUE COPY OF THE ORDER DATED 28/02/2022 IN OA 142/2022 ON THE FILES OF THE NGT PRINCIPAL BENCH AT NEW DELHI.

Exhibit P25 TRUE COPY OF THE ORDER DATED 04/07/2022 IN OA 142/2022 ON THE FILES OF THE NGT PRINCIPAL BENCH AT NEW DELHI.

Exhibit P26 TRUE COPY OF THE ORDER DATED 15/07/2022 IN OA 142/2022 ON THE FILES OF THE NGT PRINCIPAL BENCH AT NEW DELHI.

Exhibit P27 TRUE COPY OF THE ORDER, DATED 21/07/2022 IN OA 142/2022 ON THE FILES OF THE NGT PRINCIPAL BENCH AT NEW DELHI.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

Exhibit P28 TRUE COPY OF THE ORDER DATED 04/08/2022 IN OA 142/2022 ON THE FILES OF THE NGT PRINCIPAL BENCH AT NEW DELHI.

Exhibit P29 TRUE COPY OF THE ORDER, DATED 22/08/2022 IN OA 142/2022 ON THE FILES OF THE NGT PRINCIPAL BENCH AT NEW DELHI.

Exhibit P30 TRUE COPY OF THE ORDER DATED 02/09/2022 IN OA 142/2022 ON THE FILES OF THE NGT PRINCIPAL BENCH AT NEW DELHI.

Exhibit P31 TRUE COPY OF THE ORDER DATED 08/09/2022 IN OA 142/2022 ON THE FILES OF THE NGT PRINCIPAL BENCH AT NEW DELHI.

Exhibit P32 TRUE COPY OF THE ORDER DATED 07/12/2022 IN OA 142/2022 ON THE FILES OF THE NGT PRINCIPAL BENCH AT NEW DELHI.

Exhibit P33 TRUE COPY OF THE ORDER, DATED 09/02/2023 IN OA 142/2022 ON THE FILES OF THE NGT PRINCIPAL BENCH AT NEW DELHI.

Exhibit P34 TRUE COPY OF THE ORDER, DATED 25/04/2023 IN OA 142/2022 ON THE FILES OF THE NGT PRINCIPAL BENCH AT NEW DELHI.

Exhibit P35 TRUE COPY OF THE ORDER, DATED 15/05/2023 IN OA 142/2022 ON THE FILES OF THE NGT PRINCIPAL BENCH AT NEW DELHI.

Exhibit P36 TRUE COPY OF THE ORDER, DATED 22/05/2023 IN OA 142/2022 ON THE FILES OF THE NGT PRINCIPAL BENCH AT NEW DELHI.

Exhibit P37 TRUE COPY OF THE ADDITIONAL AFFIDAVIT DATED 29/05/2023.

Exhibit P38 TRUE COPY OF THE OM DATED 28/04/2023 ISSUED BY THE MINISTRY OF ENVIRONMENT, FOREST AND CLIMATE CHANGE.

Exhibit P39 TRUE COPY OF THE ORDER, DATED 30/05/2023 IN OA 142/2022 ON THE FILES OF THE NGT PRINCIPAL BENCH AT NEW DELHI.

Exhibit P40 TRUE COPY OF THE ORDER, DATED 21/07/2023 IN OA 142/2022 ON THE FILES OF THE NGT PRINCIPAL BENCH AT NEW DELHI.

Exhibit P41 TRUE COPY OF THE RELEVANT PAGES OF THE DECISION HELD ON 30TH AND 31ST MAY, 2023 OF THE 6TH RESPONDENT.

RESPONDENT EXHIBITS

Exhibit R6(a) A true copy of the minutes of 115th meeting of SEIAA, dated 30th June 2022 WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

PETITIONER EXHIBITS

Exhibit P42 TRUE COPY OF THE JUDGMENT IN CIVIL APPEAL NO. 81 OF 2011 DATED 02/08/2022 IN S. KULDEEP SINGH V. S. PRITHPAL SINGH REPORTED IN AIR 2022 SC 3967.

RESPONDENT EXHIBITS

Exhibit R6(b) A true copy of the communication, dated 22.02.2023 issued by SEIAA to MoEF CC PETITIONER EXHIBITS

Exhibit P43 TRUE COPY OF THE ADDITIONAL AFFIDAVIT FILED BY THE MOEF IN THE MONTH OF MAY, 2023.

RESPONDENT ANNEXURES

Annexure R1(a) True copy of the Environment Impact Assessment, (EIA) Notification, 2006 dated 14.09.2006 Annexure R1(b) . A Copy of the Ministry's Notification S.O. 1886 (E) dated 20.04.2022 Annexure R1(c) True copy of the Ministry's Notification S.O. 1807 (E) dated 12.04.2022 Annexure R1(d) True copy of the Notification S.O. 221 (E) dated 18.01.2021 Annexure R1(e) True copy of the OM No.iA3- 22/11/2023/IA.IIII(E-208230) dated 28.04.2023 dated 28.04.2023 PETITIONER EXHIBITS

Exhibit P44 True copy of the 130th meeting of the State Level Environment Impact Assessment Authority (SEIAA) Kerala, held on 5th August, 2023 at conference hall, SEIAA. Exhibit P45 True copy of the Civil Appeal Diary No. 5072/2019 (without Annexure) filed on 07/02/2019 and kept pending before the Hon'ble Apex Court.

Exhibit P46 TRUE COPY OF THE ADDITIONAL AFFIDAVIT DATED 13/10/2023 IN CIVIL APPEAL NO. 3799-3800 OF 2019 BEFORE THE APEX COURT. Exhibit P47 TRUE COPY OF THE JUDGMENT DATED 20/12/2022 IN W.P.(C) NO. 35855/2022 PASSED BY THIS HON'BLE COURT.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

Exhibit P48 TRUE COPY OF THE OFFICE MEMORANDUM DATED 03/11/2023 Exhibit P49 TRUE COPY OF THE NOTIFICATION DATED 20/01/2016 BEARING NO. S.O.190(E). Exhibit P50 TRUE COPY OF THE NOTIFICATION DATED 01/07/2016 BEARING NO. S.O. 2269(E).

Exhibit P51            TRUE COPY OF THE COMPARATIVE CHART
                       PREPARED     BY    THIS     PETITIONER    FOR

IDENTIFYING THE QUALIFICATIONS OF THE MEMBERS OF SEAC WITH THAT OF DEAC. Exhibit P52 TRUE COPY OF THE ORDER DATED 22/09/2023, PASSED BY THE NATIONAL GREEN TRIBUNAL, CENTRAL ZONE BENCH AT BHOPAL.

Exhibit P53 TRUE COPY OF THE LETTER DATED 29/10/2018 ISSUED BY SEIAA KERALA.

Exhibit P54 TRUE COPY OF THE JUDGMENT DATED 24/01/2018 IN WPC 27363 OF 2017 (THE PARISTHITHY SAMRAKSHANA JANAKEEYA SAMITHY V. STATE ENVIRONMENT IMPACT ASSESSMENT AUTHORITY) REPORTED IN 2018 SCC ONLINE KER 5733 Exhibit P55 TRUE COPY OF THE JUDGMENT DATED 28/02/2018 IN WA 398 OF 2018 PASSED BY THIS HON'BLE COURT.

Exhibit P56 TRUE COPY OF THE JUDGMENT, DATED 02/03/2020 IN WPC 6149 OF 2020 (MARATH ENTERPRISES AND CRUSHERS PVT. LTD. V. STATE ENVIORNMENT IMPACT ASSESSMENT AUTHORITY) REPORTED IN 2020 SCC ONLINE KER 2978.

Exhibit P57 TRUE COPY OF THE O.M. DATED 15/01/2024 ISSUED BY THE 1ST RESPONDENT.

Exhibit P58 TRUE COPY OF THE ORDER DATED 18/04/2024 IN O.A. NO. 142/2022 ON THE FILES OF THE NGT, PRINCIPAL BENCH, NEW DELHI. Exhibit P59 TRUE COPY OF THE O.M. DATED 15/03/2024 ISSUED BY THE 1ST RESPONDENT.

Exhibit P60 TRUE COPY OF THE O.M. DATED 07/05/2024 ISSUED BY THE 1ST RESPODNENT.

Exhibit P61 TRUE COPY OF THE ORDER DATED 08/08/2024 IN O.A. NO. 142/2022 ON THE FILES OF THE NGT PRINCIPAL BENCH, NEW DELHI.

Exhibit P62 TRUE COPY OF THE OFFICE MEMORANDUM DATED 14/10/2024 ISSUED BY THE 1ST RESPONDENT. WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 26430/2023

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE QUARRYING LEASE IN FORM H EXECUTED ON 8/1/2018 WHICH IS VALID TILL 7/1/2028 UNDER THE TERMS OF RULE 43 OF THE KERALA MINOR MINERAL CONCESSIONS RULES, 2015 AND IN COMPLIANCE OF ARTICLE 299 OF THE CONSTITUTION OF INDIA. Exhibit P1(a) TRUE COPY OF THE FORM - E TRANSFER OF QUARRYING LEASE DATED 08/11/2019. Exhibit P2 TRUE COPY OF THE ENVIRONMENTAL CLEARANCE ISSUED BY THE DISTRICT ENVIRONMENT IMPACT ASSESSMENT AUTHORITY KERALA HAVING EC NO. 15/2017 DATED 31/8/2017.

Exhibit P2(a) TRUE COPY OF THE ORDER OF SEIAA , NO.161/A2/2019/SEIAA DATED 16/5/2019. Exhibit P3 TRUE COPY OF THE RELEVANT PAGES OF THE EXPLOSIVE LICENSE DATED 13/2/2020 Exhibit P4 TRUE COPY OF THE RELEVANT PAGES OF THE CONSENT VARIATION ORDER FILE NO.KSPCB/MA/ICO/10010693/VAR 2022 DATED 2/9/2022 ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD Exhibit P4(a) TRUE COPY OF THE RECEIPT OF THE APPLICATION DATED 3/8/2023 ISSUED BY THE 5TH RESPONDENT TO THE PETITIONER Exhibit P5 TRUE COPY OF THE LICENSE ISSUED UNDER 232 OF THE PANCHAYAT RAJ ACT, 1994 BY THE THRIKALANGODE GRAMA PANCHAYAT DATED 10/8/2021 TO THE PETITIONER.

Exhibit P6 TRUE COPY OF THE ROYALTY CERTIFICATE IN FORM O(C) DATED 21/11/2022 ISSUED BY THE GEOLOGIST, MALAPPURAM TO THE PETITIONER. Exhibit P7 TRUE COPY OF THE GAZETTE NOTIFICATION SO NO. 1807(E) DATED 12/4/2022.

Exhibit P8 TRUE COPY OF THE FRONT PAGE OF THE MINING PLAN ISSUED BY THE 1ST RESPONDENT TO THE PETITIONER DATED 22/01/2022.

Exhibit P9 TRUE COPY OF THE INTERIM ORDER DATED 30/11/2022 IN W.P.(C). NO. 38705 /2022 OF THIS HON'BLE COURT.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

RESPONDENT ANNEXURES

Annexure R1(b) A Copy of the Ministry's Notification S.O. 1886 (E) dated 20.04.2022 Annexure R1(c) True copy of the Ministry's Notification S.O. 1807 (E) dated 12.04.2022 Annexure R1(d) True copy of the Notification S.O. 221 (E) dated 18.01.2021.

Annexure R1(e) True copy of the OM dated 28.04.2023. Annexure R1(a) True copy of the Environment Impact Assessment, (EIA) Notification, 2006. WP(C) No. 23150 OF 2023 & Conn. Cases.



                                                    2025:KER:63722



                   APPENDIX OF WP(C) 26690/2023

PETITIONER EXHIBITS

Exhibit P1             TRUE COPY THE RELEVANT PAGES OF THE
                       ENVIRONMENTAL            CLEARANCE         NO.

A/4005/18/DEIAA ISSUED BY THE COMPETENT AUTHORITY, DATED 31/07/2018, FOR A PERIOD OF 5 YEARS, IE, UPTO 30/07/2023.

Exhibit P2 TRUE COPY OF S.O.221(E), DATED 18.01.2021, Exhibit P3 TRUE COPY OF THE RELEVANT PAGES OF THE MINING PLAN, WITH THE ENDORSEMENT ‘APPROVED' ON 07/06/2018, AND SHOWING THE MINEABLE RESERVES, Exhibit P4 TRUE COPY OF THE RELEVANT PAGES OF THE EXPLOSIVE LICENSE, ISSUED BY THE JOINT CHIEF CONTROLLER OF EXPLOSIVES, BEARING NO. E/SC/KL/22/1754(E67748), DATED 21/03/2023, WHICH IS VALID TILL 31/03/2027, Exhibit P5 TRUE COPY OF THE RELEVANT PAGES OF THE INTEGRATED CONSENT TO OPERATE, BEARING NO. PCB/KSRD/ICO/2596/2019, ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD, DATED 04/11/2019, VALID UPTO 31/08/2024, Exhibit P6 TRUE COPY OF THE LICENSE ISSUED BY THE SECRETARY, WEST ELERI GRAMA PANCHAYAT, BEARING NO.

229/2023401123/RPTL19/GENERAL/2023/ 2379, DATED 19/05/2023, FOR A PERIOD UPTO 30/07/2023 Exhibit P6(a) TRUE COPY OF THE PROCEEDINGS OF THE SECRETARY, WEST ELERI GRAMA PANCHAYAT, BEARING NO. 401123/RPTL20/GENERAL/2023/ 4526/(4), DATED 19/07/2023, Exhibit P7 TRUE COPY OF THE FIRST QUARRYING PERMIT, BEARING NO. QP NO.01/2023- 24/MM/GS/QP/DOKAS-DMG/591/2023-M DATED 19/06/2023 WITH VALIDITY UPTO 30/07/2023 Exhibit P8 TRUE COPY OF THE APPLICATION FOR THE GRANT OF QUARRYING PERMIT SUBMITTED BEFORE THE 1 ST RESPONDENT, DATED 31/07/2023 Exhibit P9 TRUE COPY OF THE SCREEN SHOT OF FLASH MESSAGE GENERATED IN THE WEB PORTAL OF WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

SEIAA DATED NIL Exhibit P10 TRUE COPY OF S.O.NO.1807(E), DATED 12-4-

Exhibit P11 TRUE COPY OF THE RELEVANT PAGES OF THE DECISION TAKEN BY THE 3RD RESPONDENT AS ITEM NO.127.37 IN ITS 127 TH MEETING HELD ON 30 TH AND 31 ST MAY, 2023.

Exhibit P12 TRUE COPY OF THE O.M., WHICH IS REFERRED TO IN EXT.P13 MINUTES DATED 28-4- 2023. Exhibit P13 TRUE COPY OF THE ORDER PASSED BY THE NATIONAL GREEN TRIBUNAL, DATED 7-12- 2022, WHICH IS MENTIONED IN EXHIBIT P12. Exhibit P14 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT IN WP(C ) NO.

5162/2023 DATED 22/02/2023.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 27864/2023

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE RELEVANT PAGES OF THE QUARRYING LEASE IN FORM H EXECUTED ON 23/3/2018 WHICH IS VALID TILL22/3/2030 UNDER THE TERMS OF RULE 43 OF THE KERALA MINOR MINERAL CONCESSIONS RULES, 2015 AND IN COMPLIANCE OF ARTICLE 299 OF THE CONSTITUTION OF INDIA.

Exhibit P2 TRUE COPY OF THE ENVIRONMENTAL CLEARANCE ISSUED BY THE DISTRICT ENVIRONMENT IMPACT ASSESSMENT AUTHORITY, MALAPPURAM HAVING EC NO. 37/2017 DATED 23/1/2018.

Exhibit P3 TRUE COPY OF THE RELEVANT PAGES OFF THE EXPLOSIVE LICENSE DATED 12/3/2019. Exhibit P4 TRUE COPY OF THE RELEVANT PAGES OF THE CONSENT TO OPERATE DATED 14/2/2018 ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD.

Exhibit P4(a) TRUE COPY OF THE RECEIPT DATED 18/8/2023 TO RENEW CONSENT TO OPERATE.

Exhibit P5 TRUE COPY OF THE LICENSE ISSUED UNDER SECTION 232 OF THE PANCHAYAT RAJ ACT, 1994 BY THE VAZHAKKADU GRAMA PANCHAYAT DATED 16/1/2023.

Exhibit P6 TRUE COPY OF MOVEMENT PERMIT DATED 1/10/2022 Exhibit P7 TRUE COPY OF THE GAZETTE NOTIFICATION SO NO. 1807(E) DATED 12/4/2022.

Exhibit P8 TRUE COPY OF THE FIRST PAGE OF THE MINING PLAN.

Exhibit P9 TRUE COPY OF THE INTERIM ORDER DATED 26/10/2022 PASSED BY THIS HON'BLE COURT IN W.P.(C). NO. 34054 OF 2022.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 28218/2023

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE RELEVANT PAGES OF QUARRYING LEASE EXECUTED BETWEEN THE PETITIONER AND THE 1 ST RESPONDENT, DATED 14/09/2018.

Exhibit P2 TRUE COPY OF THE RELEVANT PAGES OF ENVIRONMENTAL CLEARANCE GRANTED TO THE PETITIONER, BEARING NO.K25/DEIAA/Q26/2017 DATED 18/4/2018.

Exhibit P3 TRUE COPY OF S.O.221(E), DATED 18.01.2021, Exhibit P4 TRUE COPY OF THE RELEVANT PAGES OF THE MINING PLAN, WITH THE ENDORSEMENT ‘APPROVED 'ON 19-08-2016 AND SHOWING THE MINEABLE RESERVES.

Exhibit P5 TRUE COPY OF THE RELEVANT PAGES OF THE EXPLOSIVE LICENSE ISSUED BY THE COMPETENT AUTHORITY, DATED 22-2-2022 BEARING NO. E/SE/KL/22/130 (E970529), WHICH IS VALID UPTO 21/02/2019 TO 31/03/2024.

Exhibit P6 TRUE COPY OF THE RELEVANT PAGE OF THE INTEGRATED CONSENT TO OPERATE RENEWAL ISSUED BY THE 3 RD RESPONDENT, KERALA STATE POLLUTION CONTROL BOARD, DATED 09/05/2018, VALID UPTO 17/04/2023, BEARING FILE NO.PCB/KTM/QR/294/2012, Exhibit P7 TRUE COPY OF THE ACKNOWLEDGMENT RECEIPT SHOWING THE REMITTANCE OF RS. 500/- TOWARDS CONSENT FEE, ISSUED BY THE POLLUTION CONTROL BOARD, DATED 07/08/2023.

Exhibit P7(a) TRUE COPY OF THE ACKNOWLEDGMENT RECEIPT SHOWING REMITTANCE OF RS.99000/- TOWARDS THE FEE FOR RENEWAL OF CONSENT, ISSUED BY THE POLLUTION CONTROL BOARD , DATED 08/08/2023 Exhibit P8 TRUE COPY OF THE LICENSE NO.1/2019-

2020/A-5/A6/1289, ISSUED BY THE SECRETARY, MUNDAKKAYAM GRAMA PANCHAYAT, DATED 03/04/2019, WHICH IS VALID UPTO 17/04/2023, Exhibit P9 TRUE COPY OF THE APPLICATION SUBMITTED BY THE PETITIONER, ALONG WITH THE WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

ACKNOWLEDGMENT RECEIPT, ISSUED BY THE 4 TH RESPONDENT DATED 07/08/2023, Exhibit P9(a) TRUE COPY OF THE MOVEMENT PERMIT BEARING NO. KOT/QL/2018/2/MP-21/2023/71989 DATED 13/01/2023 FOR A PERIOD UP TO 31-03-2023 Exhibit P10 TRUE COPY OF S.O.NO.1807(E), DATED 12-4-

Exhibit P11 TRUE COPY OF THE FLASH MESSAGE GENERATED IN THE WEB SITE OF SEIAA TO THE EFFECT THAT THE PROPONENTS NEED NOT APPROACH SEIAA FOR SEPARATE/INDIVIDUAL ORDERS FOR EXTENSION AS PER S.O.221(E), DATED NIL Exhibit P12 TRUE COPY OF THE RELEVANT PAGES OF THE SCHEME RESUBMITTED BY THE PETITIONER, ALONG WITH THE COVERING LETTER, DATED 15/06/2023.

Exhibit P13 TRUE COPY OF AN INTERIM ORDER PASSED BY THIS HON'BLE COURT IN W.P.(C) NO.18271/23 DATED 13-06-23.

Exhibit P14 TRUE COPY OF THE DECISION TAKEN BY THE 5 TH RESPONDENT AS ITEM NO.127.37 IN ITS 127 TH MEETING HELD ON 30 TH AND 31 ST MAY, 2023 DOWNLOADED FROM THE OFFICIAL PORTAL OF THE 5 TH RESPONDENT.

Exhibit P15 TRUE COPY OF THE O.M., WHICH IS REFERRED TO IN EXT.P14 MINUTES DATED 28-4- 2023. Exhibit P16 TRUE COPY OF THE ORDER PASSED BY THE NATIONAL GREEN TRIBUNAL, DATED 7-12- 2022.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 28223/2023

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE LETTER OF AWARD ISSUED BY THE NATIONAL HIGHWAYS AUTHORITY OF INDIA, TO M/S. KNR CONSTRUCTIONS LTD., DATED 30/03/202I, Exhibit P2 TRUE COPY OF THE RELEVANT PAGES OF QUARRYING LEASE EXECUTED BETWEEN 'M/S. JAIHIND CONCRETE PRODUCTS' AND THE 1ST RESPONDENT, DATED 18/09/2019 Exhibit P3 TRUE COPY OF THE RELEVANT PAGES OF TRANSFER OF QUARRYING LEASE, DATED 05/03/2022 Exhibit P4 TRUE COPY OF THE RELEVANT PAGES OF ENVIRONMENTAL CLEARANCE ISSUED IN THE NAME OF 'M/S. JAIHIND CONCRETE PRODUCTS', DATED 13/04/2018 Exhibit P5 TRUE COPY OF ORDER ISSUED BY THE 3RD RESPONDENT, WITH REGARD TO THE TRANSFER OF ENVIRONMENTAL CLEARANCE TO THE PETITIONER HEREIN, BEARING NO.

1957/EC6/2022/SEIAA, DATED 19/05/2022 Exhibit P6 TRUE COPY OF S.O.221(E), DATED 18.01.2021 Exhibit P7 TRUE COPY OF THE RELEVANT PAGES OF THE MINING PLAN, WITH THE ENDORSEMENT 'APPROVED' AND SHOWING THE MINEABLE RESERVES, DATED 15/02/2017 Exhibit P8 TRUE COPY OF THE RELEVANT PAGES OF THE EXPLOSIVE LICENSE, BEARING NO. E/SE/KL / 22/208(E97978), WHICH IS VALID FROM 07/03/2O23 UPTO 31/03/2028, ISSUED BY THE DY. CHIEF. CONTROLLER OF EXPLOSIVES, ERNAKULAM Exhibit P9 TRUE COPY OF THE RELEVANT PAGE OF THE INTEGRATED CONSENT TO OPERATE ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD, DATED 13/03/2023, VALID UPTO STL03L2028, BEARING FI1E NO. PCB/MLPM/ICO/RL/R18MAL15 1O3/2023 Exhibit P10 TRUE COPY OF THE LICENSE NO.B3- 1837 / 2023-36 ISSUED BY THE SECRETARY, OORAGAM GRAMA PANCHAYAT, DATED 27/03/2023, WHICH IS VALID FROM 01/04/2023 UPTO 31/3/2027 Exhibit P11 TRUE COPY OF THE MOVEMENT PERMIT BEARING WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

NO. MAL/QL/2022/4/MP- 3/2023/75453 DATED 13/04/2023 FOR A PERIOD UPTO 05/10/2023 Exhibit P12 TRUE COPY OF S.O.NO.1807(E), DATED 12-4-

Exhibit P13 TRUE COPY THE SCHEME OF MINING, WITH THE ENDORSEMENT 'APPROVED' ON 10/01/2023 Exhibit P14 TRUE COPY OF THE REPRESENTATION SUBMITTED BEFORE THE SENIOR GEOLOGIST, THROUGH ONLINE, DATED 17/02/2023, WHICH IS ENDORSED AS 'RECEIVED' ON 27/02/2023 Exhibit P15 TRUE COPY OF THE SCREENSHOT TAKEN FROM THE OFFICIAL PORTAL OF THE L"T RESPONDENT, DATED NII, SHOWING THE VALIDITY OF ENVIRONMENTAL CLEARANCE TILL 05/10/2023 Exhibit P16 TRUE COPY OF THE JUDGMENT DATED 17/06/2022 IN WP (C) 18285/2022 Exhibit P17 TRUE COPY OF AN INTERIM ORDER PASSED BY THIS HON'BLE COURT IN W.P.(C) NO. 22500/2023 DATED 11/07/2023 Exhibit P18 TRUE COPY OF THE RELEVANT PAGES OF THE DECISION TAKEN BY THE 3RD RESPONDENT, AS ITEM NO.127.37 IN ITS 127TH, MEETING HELD ON 30TH AND 31"T MAY, 2023 Exhibit P19 TRUE COPY OF THE O.M., WHICH IS REFERRED TO IN EXT.P18 MINUTES DATED 28-4-2023 Exhibit P20 TRUE COPY OF THE ORDER PASSED BY THE NATIONAL GREEN TRIBUNAL, DATED 7-12-2O22 Exhibit P21 TRUE COPY OF THE APPLICATION FOR EXTENSION OF VALIDITY OF ENVIRONMENTAL CLEARANCE, SUBMITTED BY THE PETITIONER, ALONG WITH THE COVERING LETTER DATED 12/01/2023 WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 28683/2023

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE QUARRYING LEASE DATED 26.02.2018 VALID TILL 25.02.2030. Exhibit P1(a) TRUE COPY OF THE CONSENT TO OPERATE (VARIATION ORDER) DTD. 21.10.2022 ISSUED BY THE POLLUTION CONTROL BOARD.

Exhibit P1(b) TRUE COPY OF THE TRADE LICENSE ISSUED BY THE WEST ELERI PANCHAYAT.

Exhibit P2 TRUE COPY OF THE ENVIRONMENTAL CLEARANCE CERTIFICATE NO. 8/17 DATED 20.10.2017 VALID TILL 20.10.2022 ISSUED BY THE DEIAA, KASARGOD.

Exhibit P3 TRUE COPY OF THE NOTIFICATION DATED 12.04.2022 BEARING NUMBER S.O. 1807(E) ISSUED BY THE 1ST RESPONDENT.

Exhibit P4 TRUE COPY OF THE ABSTRACT OF THE MINING PLAN APPROVED BY THE 3RD RESPONDENT ON 13.05.2022.

Exhibit P5 TRUE COPY OF THE INTERIM ORDER DATED 30.03.2023 IN WP(C) NO. 10987/2023 ON THE FILES OF THIS HON'BLE COURT.

Exhibit P6 TRUE COPY OF THE OFFICE MEMORANDUM DATED 28.04.2023 ISSUED BY THE 1ST RESPONDENT. Exhibit P7 TRUE COPY OF THE ABSTRACT OF THE MINUTES OF THE 127TH MEETING OF THE 4TH RESPONDENT HELD ON 30TH AND 31ST OF MAY, 2023.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 29463/2023

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE RELEVANT PAGES OF QUARRYING LEASE EXECUTED BETWEEN THE PETITIONER AND THE 1 ST RESPONDENT, DATED 29/07/2019.

Exhibit P2 TRUE COPY OF THE RELEVANT PAGES OF ENVIRONMENTAL CLEARANCE GRANTED TO THE PETITIONER, DATED 01/12/2017.

Exhibit P3 TRUE COPY OF S.O.221(E), DATED 18.01.2021.

Exhibit P4 TRUE COPY OF THE RELEVANT PAGES OF THE MINING PLAN, WITH THE ENDORSEMENT ‘APPROVED' AND SHOWING THE MINEABLE RESERVES, DATED 29/03/2017.

Exhibit P5             TRUE COPY OF THE RELEVANT PAGES OF THE
                       EXPLOSIVE       LICENSE,       BEARING      NO.

E/SE/KL/22/87(E90026), WHICH IS VALID FROM 28/02/2020 UPTO 31/03/2025, ISSUED BY THE DY. CHIEF. CONTROLLER OF EXPLOSIVES, ERNAKULAM.

Exhibit P6 TRUE COPY OF THE RELEVANT PAGE OF THE INTEGRATED CONSENT TO OPERATE ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD, DATED 19/10/2022, VALID 28/07/2025, BEARING FILE NO.

PCB/MLPM/ICO/R1/R16MAL3129431/2022 Exhibit P7 TRUE COPY OF THE LICENSE NO.A6/-

1716/2019-20-129, ISSUED BY THE SECRETARY, OORNGATTIRI GRAMA PANCHAYAT, DATED 24/04/2019, WHICH IS VALID UPTO 31/3/2024.

Exhibit P8 TRUE COPY OF THE MOVEMENT PERMIT BEARING NO. MAL/QL/2019/14/MP- 89/2023/79675 DATED 23/08/2023, FOR A PERIOD UPTO 01/10/2023.

Exhibit P9 TRUE COPY OF S.O.NO.1807(E), DATED 12-4-

Exhibit P10 TRUE COPY OF THE CIRCULAR NO.

DMG/1379/2022, DATED 21/04/2022 ISSUED BY THE DIRECTOR, MINING & GEOLOGY, DIRECTORATE.

Exhibit P11 TRUE COPY OF THE 1 ST MOVEMENT PERMIT ISSUED BY THE COMPETENT AUTHORITY TO THE WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

PETITIONER DATED 10/02/2020.

Exhibit P12 TRUE COPY OF AN INTERIM ORDER PASSED BY THIS HON'BLE COURT IN W.P.(C) NO. 20549/2023 DATED 23/06/2023.

Exhibit P13 TRUE COPY OF THE RELEVANT PAGES OF THE DECISION TAKEN BY THE 3 RD RESPONDENT, AS ITEM NO.127.37 IN ITS 127 TH MEETING HELD ON 30 TH AND 31 ST MAY, 2023.

Exhibit P14 TRUE COPY OF THE O.M., DATED 28-4- 2023. Exhibit P15 TRUE COPY OF THE ORDER PASSED BY THE NATIONAL GREEN TRIBUNAL, DATED 7-12-2022. Exhibit P16 TRUE COPY OF THE JUDGMENT IN WP(C)35855/22 AND 35871/2022 DATED 20-12-

Exhibit P17 TRUE COPY OF THE JUDGMENT IN WP(C)NO.18285/2022 DATED 17-06-2022. WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 30518/2023

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE CONSENT TO OPERATE DATED 29/8/2022 ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD TO THE PETITIONER Exhibit P2 TRUE COPY OF THE LEASE AGREEMENT DATED 10/5/2019 ISSUED TO THE PETITIONER Exhibit P3 TRUE COPY OF THE FRONT PAGE OF MINING PLAN WHICH WAS APPROVED ON 23/10/2017 BY THE GEOLOGIST, MALAPPURAM Exhibit P4 TRUE COPY OF THE RENEWED CERTIFICATE ISSUED BY THE CONTROLLER OF EXPLOSIVES DATED 18/1/2023 Exhibit P5 TRUE COPY OF THE ENVIRONMENTAL CLEARANCE NO.

43/2018 DATED 9/2/2018 ISSUED BY THE 1ST RESPONDENT TO THE PETITIONER Exhibit P6 TRUE COPY OF THE 34 TH MEETING OF THE SEIAA HELD ON 31/10/2014 Exhibit P7 TRUE COPY OF THE MINUTES OF THE 89TH MEETING OF THE STATE ENVIRONMENTAL IMPACT ASSESSMENT AUTHORITY DATED 27 TH FEBRUARY, 2020 Exhibit P8 TRUE COPY OF THE ORDER IN DEEPAK KUMAR &OTHERS VS. STATE OF HARYANA & OTHERS REPORTED IN 2012 4 SCC 629 Exhibit P9 TRUE COPY OF THE APPLICATION DATED 4/2/2021 Exhibit P10 TRUE COPY OF THE JUDGMENT DATED 9/2/2021 PASSED BY THIS HON'BLE COURT IN W.P(C). NO.

Exhibit P11 TRUE COPY OF THE REPORT OF THE 112 MINUTES SEIAA THE PETITIONER QUARRY WAS CONSIDERED AS ITEM NO. 112.52 Exhibit P12 TRUE COPY OF THE LETTER ISSUED BY THE MINISTRY OF FOREST AND CLIMATE CHANGE TO THE PETITIONER DATED 25/3/2022 Exhibit P13 TRUE COPY OF THE LETTER DATED 15/6/2023 SUBMITTED BY THE PETITIONER TO THE GEOLOGIST, MALAPPURAM Exhibit P14 TRUE COPY OF THE CERTIFICATE DATED 31/7/2023 ISSUED BY THE 5TH RESPONDENT TO THE PETITIONER Exhibit P15 TRUE COPY OF THE LETTER DATED 2/8/2023 ISSUED BY THE GEOLOGIST, MALAPPURAM TO THE PETTITIONER.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 31513/2023

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE RELEVANT PAGES OF QUARRYING LEASE EXECUTED BETWEEN THE PETITIONER AND THE 2 ND RESPONDENT, DATED 28/11/2018. Exhibit P2 TRUE COPY OF THE RELEVANT PAGES OF ENVIRONMENTAL CLEARANCE GRANTED TO THE PETITIONER, BEARING NO.DEIAA/MAL/EC/023/2017 DATED 23/12/2017.

Exhibit P3 TRUE COPY OF THE RELEVANT PAGES OF THE MINING PLAN, WITH THE ENDORSEMENT ‘APPROVED'ON15/09/2017, BY THE 2 ND RESPONDENT, AND SHOWING THE MINEABLE RESERVES.

Exhibit P4 TRUE COPY OF THE SO 221 (E) DATED 18/01/2021 Exhibit P5 TRUE COPY OF S.O.NO.1807(E), DATED 12-4-2022 Exhibit P6 TRUE COPY OF THE RELEVANT PAGES OF THE SCHEME OF MINING SUBMITTED BY THE PETITIONER BEFORE THE 2 ND RESPONDENT, DATED NIL, Exhibit P7 TRUE COPY OF THE COVERING LETTER SUBMITTED ALONG WITH THE SCHEME OF MINING, WITH THE ENDORSEMENT SHOWING THE ACCEPTANCE OF SCHEME OF MINING BY THE 2 ND RESPONDENT, DATED 24/03/2023, Exhibit P8 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT, IN WP(C) NO. 16884/2023, DATED 29/05/2023, Exhibit P9 TRUE COPY OF THE SCREEN SHOT TAKEN FROM THE OFFICIAL PORTAL OF THE 3 RD RESPONDENT, VIZ., KOMPAS, SHOWING THE VALIDITY OF PETITIONER'S ENVIRONMENTAL CLEARANCE UPTO 31/03/2024, Exhibit P9(a) TRUE COPY OF THE MOVEMENT PERMIT DATED 13-8- 2023 FOR A PERIOD UPTO 1-9- 2023 BEARING NO. MAL/QL/2018/38/MP-20/2023/79620 Exhibit P10 TRUE COPY OF THE RELEVANT PAGES OF THE EXPLOSIVE LICENSE, BEARING NO.

E/SE/KL/22/185(E104701) VALID FROM 10/03/2023 TO 31/03/2028, ISSUED BY THE DY. CHIEF. CONTROLLER OF EXPLOSIVES, ERNAKULAM Exhibit P11 TRUE COPY OF THE LICENSE NO. B2-2796/2023- 39/2023-24 ISSUED BY THE SECRETARY, KANNAMANGALAM GRAMA PANCHAYAT, DATED WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

27/03/2023, WHICH IS VALID FROM 01/04/2023 UPTO 31/03/2024, Exhibit P12 TRUE COPY OF THE RELEVANT PAGE OF THE CONSENT TO OPERATE ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD, DATED 11/09/2018 VALID UPTO 01/09/2023, BEARING FILE NO. PCB/CO/8330/18 Exhibit P12(a) TRUE COPY OF THE RELEVANT PAGES OF THE APPLICATION FOR RENEWAL OF CONSENT SUBMITTED BEFORE THE 4 TH RESPONDENT, ALONG WITH THE PAYMENT RECEIPT DATED 30/06/2023, Exhibit P13 TRUE COPY OF THE FLASH MESSAGE GENERATED IN THE OFFICIAL PORTAL OF SEIAA, DATED NIL Exhibit P14 TRUE COPY OF THE JUDGMENT DATED 17/06/2022 PASSED BY THIS HON'BLE COURT IN WP (C) 18285/2022.

Exhibit P15 TRUE COPY OF THE RELEVANT PAGES OF THE DECISION TAKEN BY THE 1 ST RESPONDENT, AS ITEM NO.127.37 IN ITS 127 TH MEETING HELD ON 30 TH AND 31 ST MAY, 2023 DOWNLOADED FROM THE OFFICIAL PORTAL OF THE 1 ST RESPONDENT. Exhibit P16 TRUE COPY OF THE O.M., WHICH IS REFERRED TO IN EXT.P15 MINUTES DATED 28-4- 2023, Exhibit p17 TRUE COPY OF THE ORDER PASSED BY THE NATIONAL GREEN TRIBUNAL, DATED 7-12- 2022. Exhibit P18 TRUE COPY OF THE INTERIM ORDER DATED 8-06- 2022 PASSED BY THIS HON'BLE COURT IN W.P. NO.14635/2022.

Exhibit P19 TRUE COPY OF AN INTERIM ORDER PASSED BY THIS HON'BLE COURT IN W.P.(C) NO.24415/2023, DATED 24-8-2023.

Exhibit P20 TRUE COPY OF YET ANOTHER INTERIM ORDER PASSED BY THIS HON'BLE COURT IN W.P.(C) NO.18873/2023, DATED 22-6-2023. Exhibit P21 TRUE COPY OF THE JUDGMENT PASSED BY THIS HONBLE COURT IN W.P.(C) NO.35855/2022 AND W.P.(C) NO.35871/2022, DATED 20-12-2022. WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 32545/2023

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE RELEVANT PAGES OF QUARRYING LEASE EXECUTED BETWEEN PETITIONER AND THE 1 ST RESPONDENT, DATED 04/12/2017, Exhibit P2 TRUE COPY OF THE RELEVANT PAGES OF ENVIRONMENTAL CLEARANCE ISSUED BY THE COMPETENT AUTHORITY TO THE PETITIONER DATED 23/09/2017 Exhibit P3 TRUE COPY OF S.O.221(E), DATED 18.01.2021, Exhibit P4 TRUE COPY OF THE RELEVANT PAGES OF THE MINING PLAN, WITH THE ENDORSEMENT ‘APPROVED' AND SHOWING THE MINEABLE RESERVES, DATED NIL, Exhibit P5 TRUE COPY OF THE CERTIFICATE ISSUED BY THE 1 ST RESPONDENT, DATED 20/09/2022, Exhibit P6 TRUE COPY OF THE RELEVANT PAGES OF THE EXPLOSIVE LICENSE, BEARING NO.

E/SC/KL/22/1613(E75845), WHICH IS VALID FROM 08/03/2023 UPTO 31/03/2028, ISSUED BY THE DY. CHIEF. CONTROLLER OF EXPLOSIVES, ERNAKULAM Exhibit P7 TRUE COPY OF THE LICENSE BEARING NO. A3 70/2021 ISSUED BY THE SECRETARY, KOODRANHI GRAMA PANCHAYAT, DATED 01/04/2021, WHICH IS VALID FROM 01/04/2021 UPTO 31/3/2026.

Exhibit P8 TRUE COPY OF THE MOVEMENT PERMIT BEARING NO. KOZ/QL/2017/17/MP- 101/2023/78311, DATED 12/07/2023.

Exhibit P9 TRUE COPY OF THE RELEVANT PAGE OF THE CONSENT VARIATION ORDER ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD, DATED 12/04/2022, VALID UPTO 23/09/2023, BEARING FILE NO. PCB/KKD/DO/2514/2017. Exhibit P10 TRUE COPY OF THE RELEVANT PAGES OF THE APPLICATION SUBMITTED BY THE PETITIONER BEFORE THE 3 RD RESPONDENT ALONG WITH PAYMENT RECEIPT DATED 20/09/2023. Exhibit P11 TRUE COPY OF S.O.NO.1807(E), DATED 12-4-2022 WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

Exhibit P12 TRUE COPY THE RELEVANT PAGES OF THE SCHEME OF MINING, WITH THE ENDORSEMENT ‘APPROVED', AND SHOWING THE MINEABLE RESERVES, ALONG WITH THE COVERING LETTER, DATED 03/10/2022.

Exhibit P13            TRUE COPY OF THE SCREENSHOT TAKEN FROM
                       THE   OFFICIAL    PORTAL    OF    THE    1  ST
                       RESPONDENT,    SHOWING   THE     VALIDITY   OF

ENVIRONMENTAL CLEARANCE TILL 07/10/2023. Exhibit P14 TRUE COPY OF AN INTERIM ORDER PASSED BY THIS HON'BLE COURT IN A SIMILAR MATTER IE., IN W.P.(C) NO. 18873/ 2023 DATED 22/6/2023.

Exhibit P15 TRUE COPY OF THE RELEVANT PAGES OF THE DECISION TAKEN BY THE 4 TH RESPONDENT, AS ITEM NO.127.37 IN ITS 127 TH MEETING HELD ON 30 TH AND 31 ST MAY, 2023.

Exhibit P16 TRUE COPY OF THE O.M., WHICH IS REFERRED TO IN EXT.P15 MINUTES DATED 28-4- 2023. Exhibit P17 TRUE COPY OF THE ORDER PASSED BY THE NATIONAL GREEN TRIBUNAL, DATED 7-12- 2022.

Exhibit P18            TRUE COPY OF THE INTERIM ORDER PASSED BY
                       THIS   HON'BLE   COURT    IN    WP   (C)   NO.
                       14635/2022 DATED 8/6/2022.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 32798/2023

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE RELEVANT PAGES OF QUARRYING LEASE EXECUTED BETWEEN THE PETITIONER AND THE 1 ST RESPONDENT, DATED 27/02/2019, Exhibit P2 TRUE COPY OF THE RELEVANT PAGES OF ENVIRONMENTAL CLEARANCE GRANTED TO THE PETITIONER, BEARING NO.16/DEIAA/KL/MIN/3400/2016 DATED 23/09/2017 Exhibit P3 TRUE COPY OF THE SO 221 (E) DATED 18/01/2021 Exhibit P4 TRUE COPY OF THE RELEVANT PAGES OF THE MINING PLAN, WITH THE ENDORSEMENT ‘APPROVED' ON 27/04/2017 BY THE 1 ST RESPONDENT, AND SHOWING THE MINEABLE RESERVES, Exhibit P5 TRUE COPY OF THE RELEVANT PAGES OF THE EXPLOSIVE LICENSE, BEARING NO.

E/SE/KL/22/319 (E126861) DATED 12/3/2021 VALID UPTO 31/3/2025 ISSUED BY THE DY. CHIEF. CONTROLLER OF EXPLOSIVES, ERNAKULAM Exhibit P6 TRUE COPY OF THE LICENSE NO.JC2/91/23-24 ISSUED BY THE SECRETARY, KODIYATHUR GRAMA PANCHAYAT, DATED 30/03/2023, WHICH IS VALID FROM 01/04/2023 UPTO 31/03/2024, Exhibit P7 TRUE COPY OF THE MOVEMENT PERMIT BEARING NO. KOZ/QL/2015/24/MP- 137/2023/80740 DATED 15-09-2023 VALID FROM 15-09-2023 TO 21-09-2023 Exhibit P8 TRUE COPY OF THE RELEVANT PAGE OF THE CONSENT TO OPERATE ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD, DATED 17/07/2022 VALID UPTO 23/09/2023, BEARING FILE NO. KSPCB/KZ/ICO/10004484/2022 Exhibit P9 TRUE COPY OF THE RELEVANT PAGES OF THE APPLICATION FOR RENEWAL OF CONSENT SUBMITTED BEFORE THE 3 RD RESPONDENT, ALONG WITH THE PAYMENT RECEIPT DATED 26/8/2023 Exhibit P10 TRUE COPY OF S.O.NO.1807(E), DATED 12-4-

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

Exhibit P10(a) TRUE COPY OF THE JUDGMENT PASSED BY THIS HON'BLE COURT IS A SIMILAR MATTER, IE, IN WP (C) NO.35855/2022 DATED 20/12/2022 Exhibit P11 TRUE COPY OF THE SCREEN SHOT TAKEN FROM THE OFFICIAL PORTAL OF THE 1 ST RESPONDENT, DATED NIL, SHOWING THE VALIDITY OF PETITIONER'S ENVIRONMENTAL CLEARANCE Exhibit P12 TRUE COPY OF AN INTERIM ORDER PASSED BY THIS HON'BLE COURT IN W.P.(C) NO. 18873/2023 DATED 22/06/2023, Exhibit P13 TRUE COPY OF THE RELEVANT PAGES OF THE DECISION TAKEN BY THE 4 TH RESPONDENT, AS ITEM NO.127.37 IN ITS 127 TH MEETING HELD ON 30 TH AND 31 ST MAY, 2023 Exhibit P14 TRUE COPY OF THE O.M., WHICH IS REFERRED TO IN EXT.P13 MINUTES DATED 28-4- 2023. Exhibit P15 TRUE COPY OF THE ORDER PASSED BY THE NATIONAL GREEN TRIBUNAL, DATED 7-12-2022. Exhibit P16 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT IN W.P. NO.14635/2022 DATED 8/6/2022.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 4640/2024

PETITIONER EXHIBITS

Exhibit P1 A TRUE COPY OF THE LEASE DEED DATED 12.07.2019 EXECUTED BETWEEN THE STATE GOVERNMENT AND THE PETITIONER.

Exhibit P2 A TRUE COPY OF THE EXPLOSIVE LICENSE ISSUED BY THE DEPUTY CONTROLLER OF EXPLOSIVES DATED 23.01.2020.

Exhibit P3 A TRUE COPY OF THE INTEGRATED CONSENT TO OPERATE ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD DATED 21.07.2023 IN FILE NO. PCB/KKD/DO/8573/2018.

Exhibit P4             A   TRUE   COPY    OF    THE    ENVIRONMENTAL
                       CLEARANCE    ISSUED     BY    THE    DISTRICT

ENVIRONMENT IMPACT ASSESSMENT AUTHORITY, KOZHIKODE DATED 16.03.2018 IN NO. 61/DEIAA/KL/MIN/ 5384/2017.

Exhibit P5 A TRUE COPY OF THE RELEVANT PORTION OF THE PETITIONER'S MINING PLAN DATED 10.01.2017.

Exhibit P6 A TRUE COPY OF THE ORDER DATED 20.06.2019 ISSUED BY THE SECRETARY, VANIMEL GRAMA PANCHAYAT.

Exhibit P7 A TRUE COPY OF THE LICENSE NO. A10-A10- 2610/19/2019-20 DATED 20.06.2019 ISSUED BY VANIMEL GRAMA PANCHAYAT.

Exhibit P8 A TRUE COPY OF THE ORDER DATED SO 2021(E) DATED 18.01.2021 ISSUED BY RESPONDENT NO.1.

Exhibit P9 A TRUE COPY OF THE PROCEEDINGS DATED 17.10.2023 OF THE 7TH RESPONDENT IN NO. 29/2023-24/GBS/DOKOZ-DMG/1334/2023-M AND ITS TYPED COPY.

Exhibit P10 A TRUE COPY OF THE ORDER DATED 12.04.2022 ISSUED BY RESPONDENT NO.1 IN SO 1807 (E). Exhibit P11 A TRUE COPY OF THE OFFICE MEMORANDUM DATED 28.04.2023 ISSUED BY RESPONDENT NO.1.

Exhibit P12 TRUE COPY OF THE COMMON INTERIM ORDER DATED 13.11.2023 ISSUED BY THIS HON'BLE COURT IN WP(C) NO. 35896/2023 AND CONNECTED CASES.

Exhibit P13 A TRUE COPY OF THE OFFICE MEMORANDUM WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

DATED 15.03.2024 ISSUED BY RESPONDENT NO.1 IN NO.IA3-22/11/2023- IA.III(E208230).

Exhibit P14 TRUE COPY OF THE ORDER DATED 15.03.2024 ISSUED BY THE GOVERNMENT OF KERALA, DEPARTMENT OF LOCAL SELF GOVERNMENT INSTITUTIONS IN NO. GO(RT). NO.

616/2024/LSGD WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 35764/2023

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE LEASE DEED DATED 05/03/2018 ISSUED TO THE PETITIONER. Exhibit P2 TRUE COPY OF THE ENVIRONMENTAL CLEARANCE BEARING NO. 27/2017 DATED 07/11/2017 WITH FILE NO. 55/KINR/2017/DEIAA ISSUED TO THE PETITIONER BY THE DISTRICT ENVIRONMENT IMPACT ASSESSMENT AUTHORITY, KANNUR. Exhibit P3 TRUE COPY OF THE CONSENT DATED 16/02/2016 ISSUED TO THE PETITIONER BY THE KERALA STATE POLLUTION CONTROL BOARD.

Exhibit P4             TRUE COPY OF THE RENEWED CONSENT DATED
                       09/10/2020     AS    PER     CONSENT   NO.
                       PCB/KNR/ICO-R1/90/2020    ISSUED   TO  THE

PETITIONER BY THE KERALA STATE POLLUTION CONTROL BOARD.

Exhibit P5 TRUE COPY OF THE RENEWED EXPLOSIVE LICENSE DATED 18/01/2023 VALID UPTO 31/03/2028.

Exhibit P6 TRUE COPY OF THE LATEST PANCHAYAT LICENSE DATED 31/03/2023 TO THE PETITIONER. Exhibit P7 TRUE COPY OF THE RELEVANT PAGES OF THE SCHEME OF MINING SUBMITTED BY THE PETITIONER AND GOT APPROVED BY THE COMPETENT AUTHORITY.

Exhibit P8 TRUE COPY OF THE RELEVANT PAGES OF THE ORIGINAL MINING PLAN.

Exhibit P9 TRUE COPY OF THE NOTIFICATION DATED 18/01/2021 ISSUED BY THE GOVERNMENT OF INDIA.

Exhibit P10 TRUE COPY OF THE NOTIFICATION DATED 12/04/2022 ISSUED BY THE GOVERNMENT OF INDIA.

Exhibit P11 TRUE COPY OF THE SITE INSPECTION REPORT SECURED BY THE PETITIONER FROM THE INTEGRATED REGIONAL OFFICE AT BANGALORE OF MOEF OF THE UNION OF INDIA.

Exhibit P12 TRUE COPY OF THE JUDGMENT OF THIS HON'BLE COURT IN ANEESH KUMAR V. SECRETARY, MALOOR GRAMA PANCHAYAT.

Exhibit P13 TRUE COPY OF THE REPRESENTATION DATED 06/10/2023 SUBMITTED BY THE PETITIONER WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

BEFORE THE SECRETARY, PERINGOME VAIKKARA GRAMA PANCHAYAT.

Exhibit P14 TRUE COPY OF THE ACKNOWLEDGMENT ISSUED TO THE PETITIONER FROM PERINGOME VAIKKARA GRAMA PANCHAYAT.

Exhibit P15 TRUE COPY OF THE REPRESENTATION DATED 06/10/2023 SUBMITTED BY THE PETITIONER BEFORE THE DISTRICT GEOLOGIST, KANNUR. Exhibit P16 TRUE COPY OF THE AMENDMENT NOTIFICATION DATED 15/01/2016 FOR THE EIA NOTIFICATION

Exhibit P17 TRUE COPY OF THE AMENDMENT NOTIFICATION DATED 20/01/2016 FOR THE EIA NOTIFICATION 2016.

Exhibit P18 TRUE COPY OF THE AMENDMENT NOTIFICATION DATED 01/07/2016 FOR THE EIA NOTIFICATION 2016.

Exhibit P19 TRUE COPY OF THE COMMON ORDER DATED 13/09/2018 OF THE HON'BLE NGT, PRINCIPAL BENCH, NEW DELHI, IN O.A. NO. 186/2016 AND CONNECTED CASES.

Exhibit P20 TRUE COPY OF THE ORDER DATED 31/01/2020 BY THE HON'BLE APEX COURT.

Exhibit P21 TRUE COPY OF THE ORDER DATED 19/05/2020 IN THE SAID CIVIL APPEAL DIARY NO. 6611/2020.

Exhibit P22 TRUE COPY OF OFFICE MEMORANDUM DATED 12/12/2018 ISSUED BY THE MINISTRY OF ENVIRONMENT, FOREST & CLIMATE CHANGE. Exhibit P23 TRUE COPY OF THE COMPLAINT OA 142 /2022 ON THE FILES OF THE NGT PRINCIPAL BENCH AT NEW DELHI Exhibit P24 TRUE COPY OF THE COUNTER AFFIDAVIT DATED 31/01/2023 FILED BY MOEF & CC IN O.A. NO. 142/2022 BEFORE THE NGT, PRINCIPAL BENCH, NEW DELHI.

Exhibit P25 TRUE COPY OF THE ORDER DATED 28/02/2022 IN OA 142/2022ON THE FILES OF THE NGT PRINCIPAL BENCH AT NEW DELHI.

Exhibit P26 TRUE COPY OF THE ORDER DATED 04/07/2022 IN OA 142/2022ON THE FILES OF THE NGT PRINCIPAL BENCH AT NEW DELHI.

Exhibit P27 TRUE COPY OF THE ORDER DATED 15/07/2022 IN OA 142/2022ON THE FILES OF THE NGT PRINCIPAL BENCH AT NEW DELHI.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

Exhibit P28 TRUE COPY OF THE ORDER, DATED 21/07/2022 IN OA 142/2022ON THE FILES OF THE NGT PRINCIPAL BENCH AT NEW DELHI.

Exhibit P29 TRUE COPY OF THE ORDER DATED 04/08/2022 IN OA 142/2022ON THE FILES OF THE NGT PRINCIPAL BENCH AT NEW DELHI.

Exhibit P30 TRUE COPY OF THE ORDER, DATED 22/08/2022 IN OA 142/2022ON THE FILES OF THE NGT PRINCIPAL BENCH AT NEW DELHI.

Exhibit P31 TRUE COPY OF THE ORDER DATED 02/09/2022 IN OA 142/2022ON THE FILES OF THE NGT PRINCIPAL BENCH AT NEW DELHI.

Exhibit P32 TRUE COPY OF THE ORDER DATED 08/09/2022 IN OA 142/2022ON THE FILES OF THE NGT PRINCIPAL BENCH AT NEW DELHI.

Exhibit P33 TRUE COPY OF THE ORDER DATED 07/12/2022 IN OA 142/2022ON THE FILES OF THE NGT PRINCIPAL BENCH AT NEW DELHI.

Exhibit P34 TRUE COPY OF THE ORDER, DATED 09/02/2023 IN OA 142/2022ON THE FILES OF THE NGT PRINCIPAL BENCH AT NEW DELHI.

Exhibit P35 TRUE COPY OF THE ORDER, DATED 25/04/2023 IN OA 142/2022ON THE FILES OF THE NGT PRINCIPAL BENCH AT NEW DELHI.

Exhibit P36 TRUE COPY OF THE ORDER, DATED 15/05/2023 IN OA 142/2022ON THE FILES OF THE NGT PRINCIPAL BENCH AT NEW DELHI.

Exhibit P37 TRUE COPY OF THE ORDER, DATED 22/05/2023 IN OA 142/2022ON THE FILES OF THE NGT PRINCIPAL BENCH AT NEW DELHI.

Exhibit P38 ACTUALLY TRUE COPY OF THE ADDITIONAL AFFIDAVIT FILED BY MOEF IN THE MONTH OF MAY, 2023.

Exhibit P39 TRUE COPY OF THE OM DATED 28/04/2023 ISSUED BY THE MINISTRY OF ENVIRONMENT, FOREST AND CLIMATE CHANGE.

Exhibit P40 TRUE COPY OF THE ORDER, DATED 30/05/2023 IN OA 142/2022ON THE FILES OF THE NGT PRINCIPAL BENCH AT NEW DELHI.

Exhibit P41 TRUE COPY OF THE ORDER, DATED 21/07/2023 IN OA 142/2022ON THE FILES OF THE NGT PRINCIPAL BENCH AT NEW DELHI.

Exhibit P42 TRUE COPY OF THE RELEVANT PAGES OF THE DECISION HELD ON 30TH AND 31ST MAY, 2023 OF THE 6TH RESPONDENT.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

Exhibit P43 TRUE COPY OF THE MOVEMENT PERMIT DATED 08/11/2018, BEARING NO. KAN/QL/2018/9/MP- 1/2018/15319.

Exhibit P44 TRUE COPY OF THE MOVEMENT PERMIT DATED 18/09/2023, BEARING NO. KAN/QL/2018/9/MP- 92/2023/80813.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 5563/2024

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE RELEVANT PAGES OF THE QUARRYING LEASE EXECUTED BY THE 1 ST RESPONDENT, IN FAVOR OF THE PETITIONER, DATED 18/07/2018, Exhibit P2 TRUE COPY OF THE RELEVANT PAGES OF ENVIRONMENTAL CLEARANCE ISSUED BY DEIAA, BEARING NO. DIA/KL/MIN/7575/2017 DATED 21/03/2018 FOR A PERIOD OF 5 YEARS Exhibit P3 TRUE COPY OF THE RELEVANT PAGES OF THE MINING PLAN WITH THE ENDORSEMENT 'APPROVED' ON 12/07/2017 AND SHOWING THE MINEABLE RESERVES Exhibit P4 TRUE COPY OF THE RELEVANT PAGES OF MINUTES OF THE 34 TH MEETING OF THE 8 TH RESPONDENT DATED 31/10/2014 Exhibit P5 TRUE COPY OF THE JUDGMENT PASSED BY THIS HON'BLE COURT IN W.P.(C) NO. 18966/2021 DATED 15/09/2021 Exhibit P6 TRUE COPY OF S.O.221(E), DATED 18.01.2021, Exhibit P7 TRUE COPY OF THE RELEVANT PAGES OF THE EXPLOSIVE LICENSE, VALID FROM 21/3/2023 TO 31/03/2024, ISSUED BY THE DY. CHIEF. CONTROLLER OF EXPLOSIVES, ERNAKULAM Exhibit P7(a) TRUE COPY OF THE APPLICATION DATED 05/02/2024, SUBMITTED BY THE PETITIONER, Exhibit P8 TRUE COPY OF THE LICENSE NO.1/2022- 2023/A-4/1978/22, ISSUED BY THE 6 TH RESPONDENT, DATED 01/04/2022 FOR A PERIOD UPTO 31/03/2023, Exhibit P9 TRUE COPY OF THE APPLICATION SUBMITTED BEFORE THE 6 TH RESPONDENT, SANS THE ACKNOWLEDGMENT RECEIPT DATED 30/01/2024, Exhibit P10 TRUE COPY OF THE RELEVANT PAGE OF THE CONSENT VARIATION ORDER, BEARING NO. KSPCB/TV/ICO/10012374/VAR/2022 ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD, DATED 27/11/2022 VALID UPTO 28/02/2024, Exhibit P11 TRUE COPY OF THE RELEVANT PAGE OF THE ONLINE APPLICATION SUBMITTED BEFORE THE 5 TH RESPONDENT, FOR RENEWAL OF CONSENT, WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

DATED NIL, Exhibit 11(a) TRUE COPY OF THE ONLINE APPLICATION RECEIPT SANS PAYMENT RECEIPT ISSUED BY THE 5 TH RESPONDENT DATED 07/02/2024 Exhibit P12 TRUE COPY OF S.O.1807(E), DATED 12-4-2022 Exhibit P13 TRUE COPY OF THE SCHEME OF MINING WITH ENDORSEMENT 'APPROVED' BY THE 1 ST RESPONDENT ON 20/09/2022 AND SHOWING THE MINEABLE RESOURCE Exhibit P13(a) TRUE COPY OF THE JUDGMENT PASSED BY THIS HON'BLE COURT IN W.P.NO.35855/2022 AND W.P.NO.35871/2022 DATED 20-12-2022 Exhibit P13( b) TRUE COPY OF THE G.O NO. 1257/2023/1D DATED 14/12/2023, Exhibit P13(c) TRUE COPY OF THE CIRCULAR ISSUED BY THE KERALA POLLUTION CONTROL BOARD DATED 05/02/2024 Exhibit P14 TRUE COPY OF THE RELEVANT PAGES OF THE DECISION TAKEN BY THE 8 TH RESPONDENT, AS ITEM NO.127.37 IN ITS 127 TH MEETING HELD ON 30 TH AND 31 ST MAY, 2023 Exhibit P15 TRUE COPY OF THE O.M., WHICH IS REFERRED TO IN EXT.P14 MINUTES DATED 28-4- 2023, Exhibit P16 TRUE COPY OF THE ORDER PASSED BY THE NATIONAL GREEN TRIBUNAL, DATED 7-12- 2022, Exhibit P17 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT IN W.P. NO.14635/2022, DATED 08/06/2022, Exhibit P18 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT IN W.P.(C) NO.35896/2023 DATED 13/11/2023 Exhibit P19 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT IN W.P.(C) NO.3758/2024 DATED 01/02/2024 WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 6220/2024

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE ENVIRONMENTAL CLEARANCE NO.24/2017 DATED 07.11.2017 ISSUED BY THE DISTRICT ENVIRONMENT IMPACT ASSESSMENT AUTHORITY, KANNUR.

Exhibit P2 TRUE COPY OF THE QUARRYING LEASE IN FORM H DATED 20.05.2019 EXECUTED BETWEEN THE 4TH RESPONDENT AND PETITIONER.

Exhibit P3 TRUE COPY OF THE STOCK REPORT OF KAN.QL/2016/3 (FILE REF NO.14114) FROM 01.01.2009 TILL 04.09.2023.

Exhibit P4 TRUE COPY OF THE NOTIFICATION BEARING NO.S.O.141(E), DATED 15-1-2016 ISSUED BY THE 1ST RESPONDENT.

Exhibit P 5 TRUE COPY OF THE NOTIFICATION NO.SO.190(E) DT.20-1-2016 CONSTITUTING DEIAA AND DEAC FOR ALL THE DISTRICTS OF THE COUNTRY.

Exhibit P6 TRUE COPY OF THE S.O.1807(E), DATED 12.04.2022 ISSUED BY THE 1ST RESPONDENT. Exhibit P7 TRUE COPY OF THE PROCEEDINGS NO.120/2023- 24/MM/GS/DOKAN-DMG/1330/ 2023 -M DATED 10.10.2023 ISSUED BY THE 4TH RESPONDENT Exhibit P8 TRUE COPY OF ORDER PASSED BY THE NATIONAL GREEN TRIBUNAL (PRINCIPAL BENCH) DATED 13-9-2018 IN O.A.NO.186/2016.

Exhibit P9 TRUE COPY OF THE OFFICE MEMORANDUM DATED 28.04.2023 ISSUED BY GOVERNMENT OF INDIA. MINISTRY OF ENVIRONMENT, FOREST AND CLIMATE CHANGE (IMPACT ASSESSMENT DIVISION).

Exhibit P10 TRUE COPY OF THE OFFICE MEMORANDUM DATED 03.11.2023 ISSUED BY GOVERNMENT OF INDIA, MINISTRY OF ENVIRONMENT, FOREST AND CLIMATE CHANGE (IMPACT ASSESSMENT DIVISION).

Exhibit P11 TRUE COPY OF THE ONLINE RECEIPT ISSUED TO THE PETITIONER EVIDENCING FILING OF APPLICATION IN PARIVESH PORTAL DATED 22.12.2023.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 7516/2024

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE RELEVANT PAGES OF THE QUARRYING LEASE EXECUTED BY THE 1 ST RESPONDENT, IN FAVOR OF THE PETITIONER, DATED 21/08/2017.

Exhibit P2 TRUE COPY OF THE RELEVANT PAGES OF ENVIRONMENTAL CLEARANCE GRANTED TO THE PETITIONER, BEARING NO.

DEIAA/MAL/EC/011/2016 DATED 19/06/2017 Exhibit P3 TRUE COPY OF THE RELEVANT PAGES OF THE MINING PLAN WITH THE ENDORSEMENT 'APPROVED' ON 17/02/2017 AND SHOWING THE MINEABLE RESERVES, Exhibit P4 TRUE COPY OF THE RELEVANT PAGES OF MINUTES OF THE 34 TH MEETING OF THE 7 TH RESPONDENT DATED 31/10/2014 Exhibit P5 TRUE COPY OF S.O.221(E), DATED 18.01.2021, ISSUED BY THE 8 TH RESPONDENT, Exhibit P6 TRUE COPY OF THE RELEVANT PAGES OF THE EXPLOSIVE LICENSE BEARING NO.

E/SC/KL/22/720(E31464), VALID FROM 27/12/2022 TO 31/03/2027, ISSUED BY THE DY. CHIEF. CONTROLLER OF EXPLOSIVES, ERNAKULAM Exhibit P7 TRUE COPY OF THE LICENSE NO.A4-

1095/23/19, ISSUED BY THE 5 TH RESPONDENT, DATED 27/03/2019 WHICH IS VALID FROM 01/04/2019 UPTO 31/03/2024, Exhibit P7(a) TRUE COPY OF THE APPLICATION SUBMITTED BY THE PETITIONER SANS ACKNOWLEDGMENT RECEIPT DATED 21/02/2024, Exhibit P8 TRUE COPY OF THE CONSENT TO OPERATE ISSUED BY THE 4 TH RESPONDENT BEARING NO. KSPCB/MA/ICO/10006734/2022, DATED 19/07/2022 FOR A PERIOD UPTO 18/06/2023 Exhibit P8(a) TRUE COPY OF THE ONLINE APPLICATION RECEIPT SANS PAYMENT RECEIPT ISSUED BY THE 4 TH RESPONDENT DATED 27/01/2024 Exhibit P8(b) TRUE COPY OF THE RELEVANT PAGE OF THE INTEGRATED CONSENT TO OPERATE RENEWAL BEARING NO. PCB/MLPM/CO-

R1/R17MAL5530843/2020 ISSUED BY THE WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

KERALA STATE POLLUTION CONTROL BOARD, DATED 05/06/2020, Exhibit P9 TRUE COPY OF S.O.NO.1807(E), DATED 12-4- 2022 ISSUED BY THE 8 TH RESPONDENT, Exhibit P10 TRUE COPY OF THE SCHEME OF MINING WITH ENDORSEMENT 'APPROVED' ON 19/02/2024 AND SHOWING THE MINEABLE RESOURCE.

Exhibit P11 TRUE COPY OF THE RELEVANT PAGES OF THE DECISION TAKEN BY THE 7 TH RESPONDENT, AS ITEM NO.127.37 IN ITS 127 TH MEETING HELD ON 30 TH AND 31 ST MAY, 2023.

Exhibit P12 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT IN W.P. NO.14635/2022 DATED 08/06/2022.

Exhibit P13            TRUE COPY OF AN INTERIM ORDER PASSED BY
                       THIS    HON'BLE    COURT    IN    W.P.(C)
                       NO.35896/2023 DATED 13/11/2023
Exhibit P14            TRUE COPY OF AN INTERIM ORDER PASSED BY
                       THIS    HON'BLE    COURT    IN    W.P.(C)
                       NO.3758/2024 DATED 01/02/2024.
RESPONDENT EXHIBITS

Exhibit R8(d)          True copy of Notification no. SO 2731(E)
                       dated 09.09.2013
Exhibit R8(e)          True copy of the OM dated 12.12.2018
Exhibit R8(f)          True copy of the OM dated 15.12.2021
Exhibit R8(g)          True   copy   of   the     Enforcement   and

Monitoring Guidelines for Sand Mining EMGSM-2020 Exhibit R8(h) True copy of the letter issued by CPCB dated 11.06.2021 Exhibit R8(i) Copy of the OM dated 28.04.2023 issued by Ministry of Environment, Forest and Climate Change Exhibit R8(j) A true copy of the OM dated 03.11.2023 Exhibit R8(k) A true copy of the OM dated 15.01.2024 Exhibit R8(l) True copy of the OM dated 15.03.2024 Exhibit R8(m) A copy of the order dated 18.04.2024 Exhibit R8(n) A true copy of the OM dated 07.05.2024 Exhibit R8(o) A true copy of the letter dated 19.09.2024 Exhibit R8(p) True copy of OM dated 14.10.2024 Annexure R8(b) A true Copy of the Ministry's Notification S.O. 1807 (E) dated WP(C) No. 23150 OF 2023 & Conn. Cases.



                                                 2025:KER:63722


                       12.04.2022
Annexure R8(c)         A    true    copy   of    the   Ministry's
                       Notification    S.0.   1886    (E)   dated
                       20.04.2022.
Annexure R8(a)         True    copy   of   Environmental   Impact

Assessment (EIA) Notification No. SO 1533 dated 14.09.2006.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 7763/2024

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE RELEVANT PAGES OF ENVIRONMENTAL CLEARANCE BEARING NO.1071(A)/EC1/2016/SEIAA, DATED 15-3- 2018, GRANTED BY SEIAA, Exhibit P2 TRUE COPY OF THE RELEVANT PAGES OF MINING PLAN DATED 19-01-2016 APPROVED BY THE COMPETENT AUTHORITY.

Exhibit P3 TRUE COPY OF THE RELEVANT PAGES OF THE MINING PLAN, WHICH IS APPROVED ON 11- 5- 2022.

Exhibit P4 TRUE COPY OF THE RELEVANT PAGES OF THE QUARRY LEASE GRANTED TO THE PETITIONER DATED 19-10-2022 ENDING ON 18-10-2034. Exhibit P5 TRUE COPY OF THE CONSENT VARIATION ORDER ISSUED BY THE POLLUTION CONTROL BOARD BEARING NO.KSPCB/TV/ICO/10019188/VAR/2023, DATED 13-3-2023, VALID UPTO 14-3-2024. Exhibit P6 TRUE COPY OF THE RELEVANT PAGES OF THE APPLICATION FOR RENEWAL OF CONSENT AND FEE PAID RECEIPT DATED 3-02-2024. Exhibit P7 TRUE COPY OF THE RELEVANT PAGES OF EXPLOSIVE LICENSE ISSUED BY THE COMPETENT AUTHORITY DATED 22-4-2021, WHICH IS VALID UPTO 31-3-2024.

Exhibit P8 TRUE COPY OF THE LICENSE ISSUED BY THE LOCAL AUTHORITY VIZ. VELLANAD GRAMA PANCHAYAT DATED 1-4-2019, WHICH IS VALID UPTO 31-3-2024.

Exhibit P9 TRUE COPY OF THE MOVEMENT PERMIT ISSUED BY THE MINING & GEOLOGY DEPARTMENT DATED 13-2-2024, UPTO THE PERIOD 3-3-2024 Exhibit P10 TRUE COPY OF S.O.221(E), ISSUED BY THE MOEF, DATED 18.01.2021, Exhibit P11 TRUE COPY OF S.O.NO.1807(E), DATED 12-4- 2022.

ExhibitP12 TRUE COPY OF THE INTERIM ORDER DATED 11- 12-2023 IN W.P.(C) NO.41115/2023. Exhibit P13 TRUE COPY OF THE RELEVANT PAGES OF THE MINE CLOSURE PLAN DATED 11-05-22. WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 7913/2024

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE RELEVANT PAGES OF QUARRYING LEASE EXECUTED BETWEEN PETITIONER AND THE SENIOR GEOLOGIST, DATED 13/09/2018.

Exhibit P2 TRUE COPY OF THE RELEVANT PAGES OF ENVIRONMENTAL CLEARANCE BEARING NO. 1168/EC/SEIAA/KL/2017 DATED 17/03/2018 VALID UPTO 16/03/2023 ISSUED BY THE 4 TH RESPONDENT Exhibit P3 TRUE COPY OF THE MINING PLAN, WITH THE ENDORSEMENT 'APPROVED' DATED 14/11/2017, BY THE 1 ST RESPONDENT AND SHOWING THE MINEABLE RESERVES.

Exhibit P4 TRUE COPY OF THE RELEVANT PAGES OF MINUTES OF THE 34 TH MEETING OF THE 4 TH RESPONDENT DATED 31/10/2014.

Exhibit P5             TRUE    COPY     OF    S.O.221(E),       DATED
                       18.01.2021,
Exhibit P6             TRUE COPY OF THE RELEVANT PAGES OF THE
                       EXPLOSIVE      LICENSE,       BEARING      NO.

E/SC/KL/22/1052(E48857), WHICH IS VALID FROM 06/02/2020 FOR A PERIOD UPTO 31/03/2025, ISSUED BY THE DY. CHIEF. CONTROLLER OF EXPLOSIVES, ERNAKULAM Exhibit P7 TRUE COPY OF THE CONSENT VARIATION ORDER ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD, DATED 30/01/2024, VALID UPTO 12/09/2028, BEARING FILE NO. KSPCB/ER2/ICO/10056684/VAR/2024 Exhibit P8 TRUE COPY OF THE LICENSE BEARING NO.

                       01/2024-25   ISSUED    BY    THE    SECRETARY,
                       ARAKUZHA     GRAMA      PANCHAYAT,       DATED
                       15/02/2024,     WHICH     IS     VALID    FROM
                       16/03/2024 TO 31/03/2025
Exhibit P9             TRUE COPY OF THE MOVEMENT PERMIT BEARING
                       NO.   ERN/QL/2018/100/MP-       12/2024/86906

DATED 11/02/2024 FOR A PERIOD UPTO 15/03/2024 Exhibit P10 TRUE COPY OF S.O.NO.1807(E), DATED 12-4-

Exhibit P10(a) TRUE COPY OF THE SCHEME OF MINING WITH ENDORSEMENT 'APPROVED' ON 24/04/2023 AND WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

SHOWING MINEABLE RESERVES Exhibit P10(b) TRUE COPY OF THE LETTER ISSUED BY THE 1 ST RESPONDENT DATED 12/01/2024 Exhibit P11 TRUE COPY OF THE JUDGMENT PASSED BY THIS HON'BLE COURT IN W.P.(C) NO.35855/2022 AND W.P.(C) NO.35871/2022, DATED 20-12-

Exhibit P12 TRUE COPY OF THE G.O NO. 1257/2023/1D DATED 14/12/2023.

Exhibit P13 TRUE COPY OF THE CIRCULAR ISSUED BY THE POLLUTION CONTROL BOARD DATED 05/02/2024. Exhibit P14 TRUE COPY OF THE SCREEN SHOT TAKEN FROM THE OFFICIAL PORTAL OF THE 1 ST RESPONDENT SHOWING THE VALIDITY OF ENVIRONMENTAL CLEARANCE, DATED NIL.

Exhibit P15            TRUE COPY OF THE INTERIM ORDER PASSED BY
                       THIS    HON'BLE     COURT    IN    W.P.(C)

NO.14635/2022, DATED 08/06/2022. Exhibit P16 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT IN WP( C) NO. 479/2024 DATED 08/01/2024.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 8289/2024

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE RELEVANT PAGES OF QUARRYING LEASE EXECUTED BETWEEN PETITIONER AND THE SENIOR GEOLOGIST, DATED 30/08/2018, Exhibit P2 TRUE COPY OF THE RELEVANT PAGES OF ENVIRONMENTAL CLEARANCE BEARING NO. 1161/EC/SEIAA/KL/2017 DATED 17/03/2018 ISSUED BY THE 4 TH RESPONDENT Exhibit P3 TRUE COPY OF THE MINING PLAN, WITH THE ENDORSEMENT ' APPROVED' DATED 21/10/2017, BY THE 1 ST RESPONDENT, Exhibit P4 TRUE COPY OF THE RELEVANT PAGES OF MINUTES OF THE 34 TH MEETING OF THE 4 TH RESPONDENT DATED 31/10/2014 Exhibit P5 TRUE COPY OF THE RELEVANT PAGES OF THE EXPLOSIVE LICENSE, BEARING NO.

E/SC/KL/22/1577(E61449), DATED 22/01/2021 WHICH IS VALID UPTO 31/03/2026, ISSUED BY THE DY. CHIEF. CONTROLLER OF EXPLOSIVES, ERNAKULAM Exhibit P6 TRUE COPY OF THE RELEVANT PAGE OF THE CONSENT VARIATION ORDER ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD, DATED 19/01/2023, VALID UPTO 31/05/2024, BEARING FILE NO. KSPCB / MA/ ICO/ 10017183/ VAR/ 2023, Exhibit P7 TRUE COPY OF THE LICENSE ISSUED BY THE SECRETARY, ANGADIPURAM GRAMA PANCHAYAT, DATED 30/03/2023, BEARING NO 400889/ RPTL20 / GPO/ 2023 / 2016, Exhibit P8 TRUE COPY OF THE MOVEMENT PERMIT BEARING NO. MAL/QL/2018/29/MP- 58/2023/77521` DATED 10/06/2023 FOR A PERIOD UPTO 08/08/2023 Exhibit P9 TRUE COPY OF S.O.221(E), DATED 18.01.2021, Exhibit P10 TRUE COPY OF S.O.NO.1807(E), DATED 12-4-

Exhibit P11 TRUE COPY OF THE INTERIM ORDER DATED 22/03/2023 IN W.P.(C) NO.10078/2023 Exhibit P12 TRUE COPY OF THE RECEIPT ISSUED BY THE WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

PANCHAYAT DATED 29/03/2023 SHOWING THE REMITTANCE OF RS. 12500/-

Exhibit P13 TRUE COPY OF THE SCHEME OF MINING PLAN, WITH THE ENDORSEMENT 'APPROVED' ON 22/02/2024 AND SHOWING THE MINEABLE RESERVES, Exhibit P14 TRUE COPY OF THE JUDGMENT PASSED BY THIS HON'BLE COURT IN W.P.(C) NO.35855/2022 AND W.P.(C) NO.35871/2022, DATED 20-12- 2022.

Exhibit P15 TRUE COPY OF THE G.O NO. 1257/2023/1D DATED 14/12/2023.

Exhibit P16 TRUE COPY OF THE CIRCULAR ISSUED BY THE POLLUTION CONTROL BOARD DATED 05/02/2024 Exhibit P17 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT IN W.P.(C) NO.14635/2022, DATED 08/06/2022. Exhibit P18 TRUE COPY OF THE INTERIM ORDER PASSED IN WP(C) NO. 479/2024 DATED 08/01/2024. WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 8746/2024

PETITIONER EXHIBITS

Exhibit P 1 A TRUE COPY OF THE RELEVANT PAGES ENVIRONMENTAL CLEARANCE ISSUED TO THE PETITIONER BY THE DISTRICT ENVIRONMENT IMPACT ASSESSMENT AUTHORITY, ERNAKULAM DATED 19.3.2018.

Exhibit P 2 A TRUE COPY OF THE SO NO. 1807(E) DATED 12.4.2022.

Exhibit P 3 A TRUE COPY OF THE RELEVANT PAGES OF APPROVED MINING PLAN SHOWING SCHEME OF MINING, DATED 20.9.2017 ISSUED BY THE 3RD RESPONDENT.


Exhibit P 4            A TRUE COPY OF THE COMMUNICATION OF THE
                       2ND    RESPONDENT   GEOLOGIST  TO   THE
                       PETITIONER DATED 29.2.2024.

Exhibit P 5            A TRUE COPY OF THE INTERIM ORDER IN W.P.

(C). 23092 OF 2023 DATED 16.11.2023.

Exhibit P 6 A TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.3.2024 OF THE MINISTRY OF ENVIRONMENT, FOREST AND CLIMATE CHANGE. WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 9594/2024

PETITIONER EXHIBITS

Exhibit-P1 A TRUE COPY OF THE ENVIRONMENTAL CLEARANCE CERTIFICATE NO.DIA/KL/PL/34/2017 DATED 05.03.2018 ISSUED BY THE DISTRICT ENVIRONMENT IMPACT ASSESMENT AUTHORITY, PALAKKAD.

Exhibit-P2 A TRUE COPY OF THE PERMIT DATED 06.05.2020 ISSUED BY THE THIRD RESPONDENT.

Exhibit-P3 A TRUE COPY OF THE NOTIFICATION BEARING NO.

S.O.221(E) DATED 18.01.2021 ISSUED BY THE SIXTH RESPONDENT.

Exhibit-P4 A TRUE COPY OF THE NOTIFICATION BEARING NO.

S.O.1807 (E) DATED 12.04.2022 ISSUED BY THE SIXTH RESPONDENT.

Exhibit-P5 A TRUE COPY OF THE INTERIM ORDER DATED 04.01.2024 IN W.P.(C) NO.42364/2023 OF THIS HONOURABLE COURT.

Exhibit-P6 A TRUE COPY OF THE LETTER OF INTENT DATED 15.02.2024 ISSUED BY THE THIRD RESPONDENT.

Exhibit-P7 A TRUE COPY OF THE PROCEEDINGS DATED 26.02.2024 OF THE THIRD RESPONDENT.

Exhibit-P8 A TRUE COPY OF THE INTEGRATED CONSENT TO OPERATE-RENEWAL DATED 20.02.2024 ISSUED BY THE SECOND RESPONDENT.

Exhibit-P9 A TRUE COPY OF THE APPLICATION FOR CONSENT VARIATION ALONG WITH THE RECEIPT FOR PAYMENT OF FEE SUBMITTED BY THE PETITIONER BEFORE THE SECOND RESPONDENT DATED 02.03.2024.

Exhibit-P10 A TRUE COPY OF THE RELEVANT PAGES OF THE DECISION TAKEN BY THE 1ST RESPONDENT, AS ITEM NO.127.37 IN ITS 127TH MEETING HELD ON 30TH AND 31ST MAY, 2023 DOWNLOADED FROM THE OFFICIAL PORTAL OF THE 1ST RESPONDENT. WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

Exhibit-P11 A TRUE COPY OF THE OFFICE MEMORANDUM DATED 28.04.2023 ISSUED BY THE SIXTH RESPONDENT.

Exhibit-P12 A TRUE COPY OF THE ORDER DATED 07.12.2022 PASSED BY THE NATIONAL GREEN TRIBUNAL.

Exhibit-P13 A TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT DATED 08.06.2022 IN I.A NO.8/2022 IN W.P.(C) NO.14635/2022.

Exhibit-P14 A TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT DATED 11.12.2023 IN W.P.(C) NO.41067/2023.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 9771/2024

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE RELEVANT PAGES OF THE QUARRYING LEASE IN FORM H EXECUTED ON 14/8/2017 WHICH IS VALID TILL 13/8/2027 UNDER THE TERMS OF RULE 43 OF THE KERALA MINOR MINERAL CONCESSIONS RULES, 2015 AND IN COMPLIANCE OF ARTICLE 299 OF THE CONSTITUTION OF INDIA.

Exhibit P2 TRUE COPY OF THE ENVIRONMENTAL CLEARANCE ISSUED BY THE DISTRICT ENVIRONMENT IMPACT ASSESSMENT AUTHORITY KERALA TO THE PETITIONER HAVING EC NO. 10/2017 DATED 19/6/2017.

Exhibit P3 TRUE COPY OF THE RELEVANT PAGES OF THE EXPLOSIVE LICENSE DATED 4/3/2020 ISSUED BY THE GOVERNMENT OF INDIA TO THE PETITIONER.

Exhibit P4 TRUE COPY OF THE RELEVANT PAGES OF THE CONSENT TO OPERATE DATED 19/8/2020 ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD TO THE PETITIONER.

Exhibit p4(a) TRUE COPY OF THE CONSENT OF VARIATION ORDER ISSUED BY THE 7TH RESPONDENT DATED 11/5/2022 TO THE PETITIONER.

Exhibit P4(b) TRUE COPY OF THE RECEIPT ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD TO THE PETITIONER , DATED 24/02/2024. Exhibit P5 TRUE COPY OF THE LICENSE ISSUED UNDER 232 OF THE PANCHAYAT RAJ ACT, 1994 BY THE THRIKALAKODE GRAMA PANCHAYAT TO THE PETITIONER DATED 24/6/2023.

Exhibit P5(a) TRUE COPY OF THE LICENSE DATED 04/04/2019 ISSUED BY EDAVANNA GRAMA PANCHAYATH TO THE PETITIONER.

Exhibit P6 TRUE COPY OF THE MOVEMENT PERMIT DATED 21/2/2023 ISSUED BY THE 1ST RESPONDENT TO THE PETITIONER.

Exhibit P7 TRUE COPY OF THE GAZZETTE NOTIFICATION IN SO NO. 1807(E) DATED 12/4/2022.

Exhibit P8 TRUE COPY OF THE FRONT PAGE OF THE MINING PLAN DATED 15/5/2023 ISSUED BY THE 1ST RESPONDENT TO THE PETITIONER.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

Exhibit P9 TRUE COPY OF THE ORDER IN W.P.(C). NO.

7293/2023 DATED 1/6/2023 OF THIS HON'BLE COURT.

Exhibit P10 TRUE COPY OF THE ORDER DATED 16/11/2023 IN W.P.(C). NO. 26430/2023 OF THIS HON'BLE COURT.

Exhibit P11 TRUE COPY OF THE REPRESENTATION DATED 4/3/2024 SUBMITTED BY THE PETITIONER BEFORE THE 5TH RESPONDENT.

WP(C) No. 23150 OF 2023 & Conn. Cases.



                                                  2025:KER:63722





                   APPENDIX OF WP(C) 10493/2024




PETITIONER EXHIBITS


Exhibit-P1             A   TRUE   COPY   OF   THE    ENVIRONMENTAL
                       CLEARANCE                       CERTIFICATE
                       NO.DIA/KL/PL/08/2018    DATED    07.05.2018

ISSUED BY THE DISTRICT ENVIRONMENT IMPACT ASSESMENT AUTHORITY, PALAKKAD. Exhibit-P2 A TRUE COPY OF THE NOTIFICATION BEARING NO. S.O.221(E) DATED 18.01.2021 ISSUED BY THE SIXTH RESPONDENT.

Exhibit-P3 A TRUE COPY OF THE NOTIFICATION BEARING NO. S.O.1807(E) DATED 12.04.2022 ISSUED BY THE SIXTH RESPONDENT.

Exhibit-P4 A TRUE COPY OF THE LETTER OF INTENT DATED 15.02.2024 ISSUED BY THE THIRD RESPONDENT.

Exhibit-P5 A TRUE COPY OF THE RELEVANT PAGES OF THE DECISION TAKEN BY THE 1ST RESPONDENT, AS ITEM NO.127.37 IN ITS 127TH MEETING HELD ON 30TH AND 31ST MAY, 2023 DOWNLOADED FROM THE OFFICIAL PORTAL OF THE 1ST RESPONDENT.

Exhibit-P6 A TRUE COPY OF THE OFFICE MEMORANDUM DATED 28.04.2023 ISSUED BY THE SIXTH RESPONDENT.

Exhibit-P7 A TRUE COPY OF THE ORDER DATED 07.12.2022 PASSED BY THE NATIONAL GREEN TRIBUNAL. Exhibit-P8 A TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT DATED 08.06.2022 IN I.A NO.8/2022 IN W.P.(C) NO.14635/2022. Exhibit-P9 A TRUE COPY OF THE INTERIM ORDER DATED 04.01.2024 IN W.P.(C) NO.42364/2023 OF THIS HONOURABLE COURT.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 42746/2023

PETITIONER EXHIBITS

Exhibit P1 A TRUE COPY OF THE FORM LE3 LICENCE ISSUED BY THE JOINT CHIEF CONTROLLER OF EXPLOSIVES, SOUTH CIRCLE, CHENNAI ON 05.12.2003 VALID UP TO 31.03.2028 TO THE PETITIONER.

Exhibit P2 A TRUE COPY OF THE INTEGRATED CONSENT TO OPERATE-RENEWAL ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD ON 3.05.2023 VALID UP TO 27.04.2028.

Exhibit P3             A TRUE COPY OF THE TRADE LICENCE RENEWED
                       AND   ISSUED    ON    06.05.2023    FOR   THE
                       FINANCIAL     YEARS      COMMENCING      FROM
                       01.04.2023 TILL 31.03.2028.
Exhibit P4             A TRUE COPY OF THE RELEVANT PAGES OF

MINING PLAN PREPARED BY THE RECOGNIZED QUALIFIED PERSON APPROVED BY THE 3 RD RESPONDENT DATED 26.12.2017.

Exhibit P5 A TRUE COPY OF THE ENVIRONMENTAL CLEARANCE DATED 27.04.2018 ISSUED BY THE DISTRICT ENVIRONMENT IMPACT ASSESSMENT AUTHORITY, PALAKKAD FOR THE QUARRY OF THE PETITIONER.

Exhibit P6 A TRUE COPY OF THE QUARRYING LEASE EXECUTED BETWEEN THE PETITIONER AND THE STATE GOVERNMENT DATED 18.05.2018. Exhibit P7 A TRUE COPY OF THE AMENDMENT DATED 12.04.2022 ISSUED BY THE MINISTRY OF ENVIRONMENT FOREST AND CLIMATE CHANGE PUBLISHED IN THE GAZETTE OF INDIA 12.04.2022.

Exhibit P8 A TRUE COPY OF THE RELEVANT PAGES OF THE SCHEME OF MINING APPROVED BY THE 3 RD RESPONDENT DATED 04.12.2023.

Exhibit P9 A TRUE COPY OF THE OFFICE MEMORANDUM WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

DATED 28.04.2023 ISSUED BY THE 1 ST RESPONDENT.

Exhibit P10 A TRUE COPY OF THE OFFICE MEMORANDUM DATED 03.11.2023 ISSUED BY THE 1 ST RESPONDENT.

Exhibit P11 A TRUE COPY OF THE INTERIM ORDER DATED 13.11.2023 PASSED BY THE LEARNED SINGLE JUDGE OF THIS HON'BLE COURT IN W.P© NO. 35896/2023.

Exhibit P12            A TRUE COPY OF THE INTERIM ORDER PASSED
                       BY   THE    HON'BLE  APEX   COURT   DATED

12.11.2024 IN CIVIL APPEAL NO. 3799- 3800/2019.

Exhibit P13 A TRUE COPY OF THE INTERIM ORDER DATED 27.03.2025 PASSED BY THE HON'BLE IN CIVIL APPEAL NOS. 3799-3800/2019.

Exhibit P14 A TRUE COPY OF THE RELEVANT PAGES OF THE MINUTES OF THE 172-D MEETING OF THE SEAC, KERALA HELD ON 7-9/10/2024.

WP(C) No. 23150 OF 2023 & Conn. Cases.



                                                   2025:KER:63722



                   APPENDIX OF WP(C) 12765/2024

PETITIONER EXHIBITS

Exhibit P1             TRUE COPY OF THE RELEVANT PAGES OF QUARRY
                       LEASE   EXECUTED     IN    FAVOR    OF   THE

PETITIONER, BY THE 1 ST RESPONDENT DATED 16/05/2018.

Exhibit P2 TRUE COPY OF THE RELEVANT PAGES OF THE ENVIRONMENTAL CLEARANCE ISSUED BY DEIAA DATED 21/03/2018.

Exhibit P3 TRUE COPY OF S.O.221(E), DATED 18.01.2021.

Exhibit P4 TRUE COPY OF THE JUDGMENT PASSED BY THIS HON'BLE COURT IN W.P.(C) NO.9749/2023, DATED 21/03/2023.

Exhibit P5             TRUE COPY OF THE RELEVANT PAGES OF THE
                       MINING    PLAN    WITH    THE    ENDORSEMENT

'APPROVED' BY THE COMPETENT AUTHORITY ON 28/09/2017.

Exhibit P6             TRUE COPY OF THE RELEVANT PAGES OF
                       EXPLOSIVE      LICENSE,      BEARING     NO.

E/SC/KL/22/1716(E81333) ISSUED BY THE DEPUTY CHIEF CONTROLLER OF EXPLOSIVES, DATED 20/04/2022, WITH A VALIDITY UPTO 31/03/2027.

Exhibit P7 TRUE COPY OF THE RELEVANT PAGES OF CONSENT VARIATION ORDER ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD, BEARING NO.

                       KSPCB/TV/ICO/10022371/VAR/2023         DATED
                       15/04/2023     WITH    A    VALIDITY    UPTO
                       31/03/2024.
Exhibit P8             TRUE COPY OF THE RELEVANT PAGES OF THE

APPLICATION SANS PAYMENT RECEIPT FEE DATED 20/03/2024.

Exhibit P9 TRUE COPY OF THE LICENSE ISSUED BY THE SECRETARY, MUDAKKAL GRAMA PANCHAYAT DATED 18/04/2023, FOR A PERIOD UPTO 31/03/2024. Exhibit P10 TRUE COPY OF THE RELEVANT PAGES OF THE APPLICATION DATED 18-04-2023 SUBMITTED BY THE PETITIONER BEFORE THE 6TH RESPONDENT. Exhibit P11 TRUE COPY OF S.O.NO.1807(E), DATED 12-4-

Exhibit P12 TRUE COPY OF THE RELEVANT PAGES OF THE WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

SCHEME SUBMITTED BY THE PETITIONER DATED 18/04/2023.

Exhibit P13            TRUE COPY OF THE MOVEMENT PERMIT I.E,
                       BEARING        NO.       THI/QL/2018/6/MP-

17/2023/76044 DATED 04/05/2023 FOR A PERIOD UPTO 20/03/2024.

Exhibit P14 TRUE COPY OF THE RELEVANT PAGES OF THE DECISION TAKEN BY THE 4 TH RESPONDENT, AS ITEM NO.127.37 IN ITS 127 TH MEETING HELD ON 30 TH AND 31 ST MAY, 2023 DOWNLOADED FROM THE OFFICIAL PORTAL OF THE 4 TH RESPONDENT.

Exhibit P15 TRUE COPY OF THE OFFICE MEMORANDUM ISSUED BY THE MOEF, DATED 28-4- 2023.

Exhibit P16 TRUE COPY OF THE ORDER PASSED BY THE NATIONAL GREEN TRIBUNAL (PRINCIPAL BENCH) DATED 13-9-2018 IN O.A.NO.186/2016 (SATENDRA PANDEY V. MOEF & CC AND ANOTHER).

Exhibit P17 TRUE COPY OF THE CLARIFICATION ISSUED BY THE SEIAA DATED 29-10-2018.

Exhibit P18 TRUE COPY OF THE S.O 141(E) DATED 15/01/2016 ISSUED BY THE MOEF AND CC. Exhibit P19 TRUE COPY OF S.O 190(E) DATED 20/01/2016 ISSUED BY THE MOEF.

Exhibit P20            TRUE COPY OF THE ORDER DATED 11-12-2018
                       PASSED      BY     THE      TRIBUNAL     IN
                       O.A.NO.520/2016.
Exhibit P21            TRUE COPY OF THE ORDER DATED 7-12-2022 IN

O.A.NO.142/2022 IN JAYANTH KUMAR V. MOEF &CC.

Exhibit P22 TRUE COPY OF THE O.M. DATED 3-11-2023. Exhibit P23 TRUE COPY OF THE O.M DATED 15/03/2024 ISSUED BY THE MOEF.

Exhibit P24 TRUE COPY OF THE INTERIM ORDER DATED 08/06/2022 PASSED BY THIS HON'BLE COURT IN W.P. NO.14635/2022.

Exhibit P25 TRUE COPY OF AN INTERIM ORDER PASSED BY THIS HON'BLE COURT IN W.P.(C) NO. 24415/2023 DATED 16/11/2023.

Exhibit P26 TRUE COPY OF AN INTERIM ORDER PASSED BY THIS HON'BLE COURT IN W.P.(C) NO. 11873/2024 DATED 22/03/2024.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 13737/2024

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE CONSENT TO OPERATE DATED 29/8/2022 ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD TO THE PETITIONER.

Exhibit P1(a) TRUE COPY OF THE ORDER DATED 22/1/2024 ISSUED BY THE 6TH RESPONDENT.

Exhibit P2 TRUE COPY OF THE LEASE AGREEMENT DATED 10/5/2019 ISSUED TO THE PETITIONER. Exhibit P3 TRUE COPY OF THE FRONT PAGE OF MINING PLAN WHICH WAS APPROVED ON 23/10/2017 BY THE GEOLOGIST, MALAPPURAM.

Exhibit P4 TRUE COPY OF THE RENEWED CERTIFICATE ISSUED BY THE CONTROLLER OF EXPLOSIVES DATED 18/1/2023.

Exhibit P5 TRUE COPY OF THE ENVIRONMENTAL CLEARANCE NO. 43/2018 DATED 9/2/2018 ISSUED BY THE 1ST RESPONDENT TO THE PETITIONER. Exhibit P6 TRUE COPY OF THE 34TH MEETING OF THE SEIAA HELD ON 31/10/2014.

Exhibit P7 TRUE COPY OF THE MINUTES OF THE 89TH MEETING OF THE STATE ENVIRONMENTAL IMPACT ASSESSMENT AUTHORITY DATED 27TH FEBRUARY, 2020.

Exhibit P8 TRUE COPY OF THE ORDER IN DEEPAK KUMAR & OTHERS VS. STATE OF HARYANA & OTHERS REPORTED IN 2012 4 SCC 629. Exhibit P9 TRUE COPY OF THE REPORT OF THE 112 MINUTES SEIAA THE PETITIONER QUARRY WAS CONSIDERED AS ITEM NO. 112.52.

Exhibit P10 TRUE COPY OF THE LETTER SEND BY THE PETITONER TO THE 4TH RESPONDENT DATED 25/3/2022.

Exhibit P11 TRUE COPY OF THE LETTER SEND BY THE PETITIONER TO THE 5TH RESPONDENT DATED 15/6/2023.

Exhibit P12 TRUE COPY OF THE CERTIFICATE DATED 31/7/2023 ISSUED BY THE 5TH RESPONDENT TO THE PETITIONER.

Exhibit P13 TRUE COPY OF THE LETTER DATED 2/8/2023 ISSUED BY THE GEOLOGIST, MALAPPURAM TO THE PETITIONER.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

Exhibit P14 TRUE COPY OF THE PANCHAYAT LICENSE DATED 25/1/2024 ISSUED BY THE 7TH RESPONDENT TO THE PETITIONER.

Exhibit P15 TRUE COPY OF THE INTEGRATED CONSENT TO OPERATE ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD TO THE PETITIONER DATED 22/1/2024.

Exhibit P16 TRUE COPY OF THE OFFICE MEMORANDUM (OM) DATED 15/3/2024 ISSUED BY THE 4TH RESPONDENT.

Exhibit P17 TRUE COPY OF THE INTERIM ORDER DATED 20/3/2024 IN W.P.(C). NO. 11194/2024 OF THIS HON'BLE COURT.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 14936/2024

PETITIONER EXHIBITS

Exhibit P1 A TRUE COPY OF THE ENVIRONMENTAL CLEARANCE DATED 06.09.2018 ISSUED BY RESPONDENT NO.4 IN 108/DEIAA/KL/MIN/14786/2018. Exhibit P2 A TRUE COPY OF THE PROCEEDINGS DATED 14.05.2019 ISSUED BY RESPONDENT NO.5 IN NO. 67/2019-20/11300/M3/2017/DMG ALONG WITH THE COVERING LETTER.

Exhibit P3 A TRUE COPY OF THE LEASE AGREEMENT DATED 12.06.2019 EXECUTED BY THE PETITIONER AND RESPONDENT NO.6.

Exhibit P4 A TRUE COPY OF THE ORDER DATED SO 2021(E) DATED 18.01.2021 ISSUED BY RESPONDENT NO.1.

Exhibit P5 A TRUE COPY OF THE ORDER DATED 12.04.2022 ISSUED BY RESPONDENT NO.1 IN SO NO. 1807 (E).

Exhibit P5(a) A TRUE COPY OF THE ORDER DATED 20.03.2024 IN WP(C) NO. 11082/2024.

Exhibit P6 A TRUE COPY OF THE OFFICE MEMORANDUM DATED 28.04.2023 ISSUED BY RESPONDENT NO.1.

Exhibit P7 TRUE COPY OF THE COMMON INTERIM ORDER DATED 13.11.2023 ISSUED BY THIS HON'BLE COURT IN WP(C) NO. 35896/2023 AND CONNECTED CASES.

Exhibit P8 A TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.03.2024 ISSUED BY RESPONDENT NO.1 IN NO.IA3-22/11/2023- IA.III(E208230).

Exhibit P9 A TRUE COPY OF THE ORDER DATED 14.12.2023 PASSED BY RESPONDENT NO.2 IN GO(RT) NO. 1257/2023/ID.

Exhibit P10 A TRUE COPY OF THE ORDER DATED 11.01.2024 ISSUED BY RESPONDENT NO.6 IN NO48/2023- 24/GBS/QL/DOKOZ-DMG/1523/2023-M. Exhibit P11 A TRUE COPY OF THE SCREENSHOT TAKEN FROM THE WEBSITE OF RESPONDENT NO.5 TAKEN ON 02.04.2024.

Exhibit P12 A TRUE COPY OF THE E-MAIL REPRESENTATION DATED 03.04.2024 SUBMITTED BY THE WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

PETITIONER Exhibit P13 A TRUE COPY OF THE ORDER DATED 07.02.2024 PASSED BY THIS HON'BLE COURT IN WP(C) NO. 4640/2024.

Exhibit P14 A TRUE COPY OF THE ORDER DATED 26.03.2024 PASSED BY THIS HON'BLE COURT IN WP(C) NO. 12496/2024.

Exhibit P15 A TRUE COPY OF THE CIRCULAR DATED 21.04.2022 ISSUED BY RESPONDENT NO. 5 IN NO. DMG/1379/2022.

Exhibit P16 A TRUE COPY OF THE PETITIONER'S STOCK REPORT APPROVED IN KOMPAS PORTAL FROM 01.04.2019 TO 31.03.2020 DATED 02.04.2024.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 15677/2024

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE RELEVANT PAGES OF QUARRYING LEASE EXECUTED BETWEEN PETITIONER AND THE 1 ST RESPONDENT, DATED 05/02/2020.

Exhibit P2 TRUE COPY OF THE RELEVANT PAGES OF ENVIRONMENTAL CLEARANCE BEARING NO.

1205/EC1/2018/SEIAA DATED 25/10/2019 VALID UPTO 24/10/2024 ISSUED BY THE 4 TH RESPONDENT.

Exhibit P3 TRUE COPY OF RELEVANT PAGES OF MINING PLAN, WITH THE ENDORSEMENT 'APPROVED' ON 01/01/2019 AND SHOWING THE MINEABLE RESERVES.

Exhibit P4 TRUE COPY OF THE RELEVANT PAGES OF MINUTES OF THE 34 TH MEETING OF THE 4 TH RESPONDENT DATED 31/10/2014.

Exhibit P5 TRUE COPY OF THE RELEVANT PAGES OF CONSENT TO OPERATE ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD, DATED 20/11/2019, VALID UPTO 19/11/2024, BEARING FILE NO.

PCB/RO/KLM/ICO/03/2019.

Exhibit P6 TRUE COPY OF THE LICENSE BEARING NO. JC3/476/2024 ISSUED BY THE SECRETARY, KUMMIL GRAMA PANCHAYAT, DATED 30/03/2024, WHICH IS VALID FROM 01/04/2024 TO 24/10/2024.

Exhibit P7 TRUE COPY OF THE RELEVANT PAGES OF THE EXPLOSIVE LICENSE, BEARING NO. E/SE/KL/22/264(E123734), WHICH IS VALID FROM 16/02/2022 FOR A PERIOD UPTO 31/03/2027, ISSUED BY THE DY. CHIEF. CONTROLLER OF EXPLOSIVES, ERNAKULAM.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

Exhibit P8 TRUE COPY OF THE RELEVANT PAGES OF THE EXPLOSIVE LICENSE, BEARING NO. E/SE/KL/22/308(E125864), WHICH IS VALID FROM 07/02/2024 FOR A PERIOD UPTO 31/03/2029, ISSUED BY THE DY. CHIEF. CONTROLLER OF EXPLOSIVES, ERNAKULAM.


Exhibit P9                   TRUE COPY OF THE MOVEMENT PERMIT
                             BEARING    NO.    KOL/QL/2020/19/MP-

79/2024/89695 DATED 03/04/2024 FOR A PERIOD UPTO 02/05/2024.

Exhibit P10 TRUE COPY OF S.O.221(E) ISSUED BY MOEF, DATED 18.01.2021.

Exhibit P11 TRUE COPY OF THE SCREENSHOT OF FLASH MESSAGE GENERATED IN THE WEB PORTAL OF SEIAA DATED NIL.

Exhibit P12 TRUE COPY OF THE JUDGMENT PASSED BY THIS HON'BLE COURT IN W.P.(C) NO.18285/2022 DATED 17/06/2022.


Exhibit P13                  TRUE COPY OF THE ORDER PASSED BY
                             THIS    HON'BLE   COURT    IN  R.P
                             NO.1024/2023 DATED 13/10/2023.

Exhibit P14                  TRUE COPY OF THE SCHEME OF MINING
                             WITH   ENDORSEMENT    'APPROVED'   ON
                             27/03/2024   AND   SHOWING   MINEABLE
                             RESERVES.

Exhibit P15                  TRUE COPY OF S.O.NO.1807(E), DATED
                             12-4-2022.

Exhibit P16                  TRUE COPY OF THE JUDGMENT PASSED BY
                             THIS   HON'BLE  COURT   IN   W.P.(C)
                             NO.35855/2022      AND       W.P.(C)

NO.35871/2022, DATED 20-12-2022.

Exhibit P17 TRUE COPY OF THE G.O NO.

1257/2023/1D DATED 14/12/2023. WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

Exhibit P18 TRUE COPY OF THE CIRCULAR ISSUED BY THE POLLUTION CONTROL BOARD DATED 05/02/2024.


Exhibit P19                  TRUE COPY OF THE INTERIM ORDER
                             PASSED BY THIS HON'BLE COURT IN
                             W.P.(C)     NO.14635/2022, DATED
                             08/06/2022.

Exhibit P20                  TRUE COPY OF THE INTERIM ORDER
                             PASSED BY THIS HON'BLE COURT IN
                             WP(C)     NO.  479/2024    DATED
                             08/01/2024.

Exhibit P21                  TRUE COPY OF THE INTERIM ORDER
                             PASSED BY THIS HON'BLE COURT IN WP

(C) NO. 7913/2024 DATED 28/02/2024. WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 21091/2024

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE QUARRYING LEASE DATED 03.03.2011 VALID TILL 02.03.2023. Exhibit P2 TRUE COPY OF THE LETTER OF INTENT DATED 22.04.2024 ISSUED BY THE 3RD RESPONDENT. Exhibit P3 TRUE COPY OF THE ENVIRONMENTAL CLEARANCE CERTIFICATE NO. 06/2018 DATED 05.01.2018 ISSUED BY THE 5TH RESPONDENT.

Exhibit P4 TRUE COPY OF THE NOTIFICATION DATED 12.04.2022 BEARING NUMBER S.O. 1807(E) ISSUED BY THE 1ST RESPONDENT.

Exhibit P5 TRUE COPY OF THE LETTER DATED 07.06.2024 ISSUED BY THE 4TH RESPONDENT APPROVING THE MINING PLAN ALONG WITH ABSTRACT OF THE MINING PLAN.

Exhibit P6 TRUE COPY OF THE RECEIPT DATED 20.03.2024 ALONG WITH THE APPLICATION FOR GRANT OF THE CONSENT TO OPERATE SUBMITTED BY THE PETITIONER BEFORE THE 6TH RESPONDENT. Exhibit P7 TRUE COPY OF THE APPLICATION DATED 10.06.2024 SUBMITTED BY THE PETITIONER BEFORE THE 7TH RESPONDENT FOR GRANT OF TRADE LICENSE ALONG WITH THE RECEIPT DATED 10.06.2024.

Exhibit P8 TRUE COPY OF THE INTERIM ORDER DATED 19.03.2024 IN WP(C) NO. 10133/2024 ON THE FILES OF THIS HON'BLE COURT.

RESPONDENT EXHIBITS

Annexure R7(a) True copy of the License No.JC2/2391/2024, dt.26.06.2024 for the Rock Quarrying.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 22734/2024

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE QUARRYING LEASE ISSUED BY THE GOVERNMENT OF KERALA DATED 20- 3-2019. Exhibit P2 TRUE COPY OF THE ENVIRONMENTAL CLEARANCE NO.61/2018 DATED 10-08-2018 ISSUED BY THE DISTRICT ENVIRONMENTAL IMPACT ASSESSMENT AUTHORITY, MALAPPURAM.

Exhibit P3 TRUE COPY OF THE EXPLOSIVES LICENCE NO.E/SE/KL/22/240(E 105635) ISSUED BY THE DEPUTY CHIEF CONTROLLER EXPLOSIVES DATED 25-4-2024. Exhibit P4 TRUE COPY OF THE D & O LICENCE NO.400851/RPTL20/GENERAL/2024/730/57 DATED 1-4- 2024 ISSUED BY THE PORUR GRAMA PANCHAYATH. Exhibit P5 TRUE COPY OF THE CONSENT VARIATION ORDER NO.KSPCB/MA/ICO/ 10036808/VAR/2023 DATED 19-10- 2023.

Exhibit P6 TRUE COPY OF THE NOTIFICATION ISSUED BY THE UNION OF INDIA DATED 18-1-2021.

Exhibit 7 TRUE COPY OF THE INTERIM ORDER PASSED IN WRIT PETITION(C)24580/2023 DATED 9-10-2023. Exhibit P8 TRUE COPY OF THE NOTIFICATION DATED 12-4-2022 ISSUED BY THE GOVERNMENT OF INDIA. Exhibit P9 TRUE COPY OFFICE MEMORANDUM F.NO.IA3-22/28/2022- IA.III(E 181584) DATED 13-12-2022 ISSUED BY THE 1 ST RESPONDENT.

Exhibit P10 TRUE COPY OF THE PROCEEDINGS GO(RT)NO.1257/23/ID DATED 14-12-2023 ISSUED BY THE GOVERNMENT. Exhibit P11 TRUE COPY OF THE OFFICE MEMORANDUM F.NO.IA3- 22/11/2023-IA.III(E-208230) DATED 15-3-2024. Exhibit P12 TRUE COPY OF THE CIRCULAR NO.KSPCB/98/2024-SEE-1 DATED 27-3-2024 ISSUED BY THE KERALA POLLUTION CONTROL BOARD.

Exhibit P13 TRUE COPY OF THE CIRCULAR NO. NO.KSPCB/98/2024- SEE-1 ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD DATED 27-4-2024.

Exhibit P14 TRUE COPY OF THE APPLICATION SUBMITTED BY THE PETITIONER BEFORE THE GEOLOGIST, MANJERI DATED 26-12-2022.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 23808/2024

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE LETTER OF INTENT DATED 05.03.2024 ISSUED BY THE 3RD RESPONDENT. Exhibit P1(a) TRUE COPY OF THE QUARRYING LEASE DATED 14.11.2016 VALID TILL 06.11.2024 ISSUED TO THE PETITIONER.

Exhibit P2 TRUE COPY OF THE TRADE LICENSE DATED 28.01.2023 VALID TILL 31.03.2026 ISSUED BY THE CHADAYAMANGALAM PANCHAYAT. Exhibit P2(a) TRUE COPY OF THE CONSENT TO OPERATE DATED 03.11.2022 VALID TILL 31.05.2026 ISSUED BY THE POLLUTION CONTROL BOARD.

Exhibit P2(b) TRUE COPY OF THE EXPLOSIVE LICENSE VALID TILL 31.03.2029.

Exhibit P3 TRUE COPY OF THE ENVIRONMENTAL CLEARANCE CERTIFICATE NO. 83/2016 DATED 01.06.2016 ISSUED BY THE 5TH RESPONDENT.

Exhibit P4 TRUE COPY OF THE ORDER DATED 16.07.2022 ISSUED BY THE 5TH RESPONDENT.

Exhibit P4(a) TRUE COPY OF THE ORDER DATED 04.08.2022 ISSUED BY THE 5TH RESPONDENT.

Exhibit P5 TRUE COPY OF THE NOTIFICATION DATED 12.04.2022 BEARING NUMBER S.O. 1807(E) ISSUED BY THE 1ST RESPONDENT.

Exhibit P6 TRUE COPY OF THE ABSTRACT OF THE MINING PLAN WHICH WAS APPROVED BY THE 4TH RESPONDENT ON 02.04.2024.

Exhibit P7 TRUE COPY OF THE LETTER DATED 02.06.2024 BEARING NO. DMG/2581/2023-M6 ISSUED BY THE 3RD RESPONDENT TO THE 4TH RESPONDENT. Exhibit P8 TRUE COPY OF THE G.O (MS) NO.

                       1257/2023/ID    ISSUED    BY    THE   2ND
                       RESPONDENT.
Exhibit P9             TRUE COPY OF THE INTERIM ORDER DATED

14.06.2024 IN WP(C) NO. 21091/2024 ON THE FILES OF THIS HON'BLE COURT.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 30027/2024

PETITIONER EXHIBITS

Exhibit P 1 TRUE COPY OF THE ENVIRONMENTAL CLEARANCE DATED 29.7.2017 ISSUED TO THE PETITIONER BY THE DISTRICT ENVIRONMENT IMPACT ASSESSMENT AUTHORITY, PALAKKAD.

Exhibit P 2 A TRUE COPY OF THE JUDGMENT DATED 5..4..2023 IN W.P.( C) 12067 OF 2023.

Exhibit P 3 A TRUE COPY OF THE MOVEMENT PERMIT DATED 1.4.2024 ISSUED TO THE PETITIONER BY THE DISTRICT GEOLOGIST, PALAKKAD.

Exhibit P 4 A TRUE COPY OF THE LETTER DATED 18.7.2024 ISSUED TO THE PETITIONER BY THE DISTRICT GEOLOGIST, PALAKKAD.

Exhibit P 5 A TRUE COPY OF THE SO NO. 1807(E) DATED 12.4.2022.

Exhibit P 6 A TRUE COPY OF THE RELEVANT PAGES OF APPROVED MINING PLAN SHOWING SCHEME OF MINING, DATED 16.8.2024.

Exhibit P 6 A TRUE COPY OF THE LETTER ISSUED BY THE [ a ] DISTRICT GEOLOGIST ,PALAKKAD TO THE PETITIONER APPROVING THE MINING PLAN DATED 16.8.2024. Exhibit P 7 A TRUE COPY OF THE EARLIER CONSENT TO OPERATE ISSUED TO THE PETITIONER DATED 21.7.2023 BY THE KERALA STATE POLLUTION CONTROL BOARD. Exhibit P 8 A TRUE COPY OF THE RECEIPT OF THE PETITIONER FOR RENEWAL OF THE CONSENT TO OPERATE ALONG WITH THE ONLINE APPLICATION SUBMITTED BEFORE THE 3RD RESPONDENT DATED 18.7.2024. Exhibit P 9 A TRUE COPY OF THE SCREEN SHORT OF THE RELEVANT PAGE OF THE PETITIONER IN THE PORTAL OF KERALA POLLUTION CONTROL BOARD DATED 27.7.2024. Exhibit P 10 A TRUE COPY OF THE INTERIM ORDER OF THIS HON'BLE COURT IN W. P. [ C ] NO. 10133 OF 2024 DATED 19.3.2024.

Exhibit P 11 A TRUE COPY OF THE INTERIM ORDER OF THIS HON'BLE COURT IN WP ( C) 5162 OF 2023 DATED 22.2.2023.

Exhibit P 12 A TRUE COPY OF THE OFFICE MEMORANDUM DATGED

15..3..2024 OF THE MINISTRY OF ENVIRONMENT, FOREST & CLIMATE CHANGE GOVERNMENT OF INDIA. WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 30474/2024

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE LETTER OF INTENT DATED 11.07.2023 ISSUED BY THE 3RD RESPONDENT. Exhibit P2 TRUE COPY OF THE ENVIRONMENTAL CLEARANCE CERTIFICATE NO. 27/2018 DATED 27.02.2018 ISSUED BY THE 5TH RESPONDENT.

Exhibit P3 TRUE COPY OF THE NOTIFICATION DATED 12.04.2022 BEARING NUMBER S.O. 1807(E) ISSUED BY THE 1ST RESPONDENT.

Exhibit P4 TRUE COPY OF THE LETTER DATED 04.08.2023 ISSUED BY THE 4TH RESPONDENT APPROVING THE MINING PLAN ALONG WITH ABSTRACT OF THE MINING PLAN.

Exhibit P5 TRUE COPY OF THE CONSENT TO OPERATE (RENEWAL) DATED 10.06.2024 ISSUED BY THE POLLUTION CONTROL BOARD.

Exhibit P6 TRUE COPY OF THE TRADE LICENCE DATED 19.07.2024 ISSUED BY THE MAZHUVANOOR PANCHAYAT.

Exhibit P7 TRUE COPY OF THE INTERIM ORDER DATED 14.06.2024 IN WP(C) NO. 21091/2024 ON THE FILES OF THIS HON'BLE COURT.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 33551/2024

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE QUARRYING LEASE DATED 08-02- 2016.

Exhibit P2 TRUE COPY OF THE ENVIRONMENTAL CLEARANCE BEARING NO. 77/SEIAA/KL/172/2013 DATED 28-12-2019. Exhibit P3 TRUE COPY OF THE MOVEMENT PERMIT BEARING NO PAT/QL/ 2015/1/MP - 27/ 2024/ 96046 DATED 10-09- 2024.

Exhibit P4 TRUE COPY OF THE S.O. NO. 1807(E) DATED 12-04- 2022 ISSUED BY THE 4TH RESPONDENT. Exhibit P5 TRUE COPY OF THE RELEVANT PAGES OF THE REVIEW OF MINING PLAN WITH SCHEME OF MINING APPROVED BY THE 1ST RESPONDENT.

Exhibit P6 TRUE COPY OF THE SCREENSHOT OF THE RELEVANT WEBPAGE OF THE PETITIONER'S PORTAL FROM THE WEBSITE OF DEPARTMENT OF MINING AND GEOLOGY. Exhibit P7 TRUE COPY OF THE ORDER DATED 21-10-2022 IN WPC NO. 33542 OF 2022 OF THIS HON'BLE COURT. Exhibit P8 TRUE COPY OF THE ORDER DATED 16-03-2023 IN WPC NO. 8124 OF 2023 OF THIS HON'BLE COURT. RESPONDENT ANNEXURES

Annexure A1 THE TRUE COPY OF THE LICENSE ISSUED BY THE KONNI GRAMA PANCHAYAT DATED 23.03.2020. Annexure A2 THE COMPLAINT FILED BEFORE THE SECRETARY KONNITHAZHAM PANCHAYATH DATED 01.11.2024. Annexure A3 THE TRUE COPY OF THE NOTICE ISSUED BY THE ENVIRONMENTAL ENGINEER TO VILLAGE OFFICE KONNI THAZHAM VILLAGE DATED 07.10.2024 REGARDING THE UNAUTHORIZED CONCRETE CONSTRUCTION IN THE STREAM.

Annexure A4 THE TRUE COPY OF THE NOTICE ISSUED BY THE ENVIRONMENTAL ENGINEER TO THE SECRETARY KONNI GRAMA PANCHAYAT REGARDING THE UNAUTHORIZED CONSTRUCTION OF GATE DATED 07.10.2024. Annexure A5 THE TRUE COPY OF THE NOTICE ISSUED BY THE ENVIRONMENTAL ENGINEER TO THE PETITIONER DATED 18.10.2024 REGARDING THE FLOW OF WASTE WATER.

PETITIONER ANNEXURES

Annexure Argument note.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 35708/2024

PETITIONER EXHIBITS

Exhibit-P1 TRUE COPY OF THE NOC ISSUED BY THE THIRD RESPONDENT DISTRICT COLLECTOR DATED 29/12/2019.

Exhibit-P2 TRUE COPY OF THE APPLICATION SUBMITTED BY THE PETITIONER THROUGH THE 4TH RESPONDENT BEFORE THE 1ST RESPONDENT DATED 01/01/2020.

Exhibit -P3 TRUE COPY OF THE ORDER ISSUED BY THE 3RD RESPONDENT EXTENDING THE PERIOD OF EXHIBIT P1, DATED 01/09/2022.

Exhibit-P4 TRUE COPY OF THE LETTER OF INTENT ISSUED BY THE 1ST RESPONDENT IN FAVOUR OF THE PETITIONER DATED 18/04/2023.

Exhibit -P5 TRUE COPY OF THE EXPLOSIVE LICENSE ISSUED BY THE CHIEF CONTROLLER OF EXPLOSIVES, SOUTH CIRCLE, CHENNAI DATED 09/08/2023. Exhibit -P6 TRUE COPY OF THE APPLICATION DATED 14/09/2023 SUBMITTED BY THE PETITIONER BEFORE THE SECOND RESPONDENT.

Exhibit- P7 TRUE COPY OF THE NOC DATED 15/11/2023 ISSUED BY THE DISTRICT LEVEL CRISIS MANAGEMENT GROUP Exhibit -P8 TRUE COPY OF THE ORDER DATED 16/03/2024 ISSUED BY THE PRINCIPAL SECRETARY TO THE GOVERNMENT, REVENUE DEPARTMENT. Exhibit -P9 TRUE COPY OF THE ORDER DATED 25/03/2024 ISSUED BY THE 3RD RESPONDENT DISTRICT COLLECTOR, EXTENDING THE PERIOD OF NOC. Exhibit -P10 TRUE COPY OF THE ONLINE APPLICATION RECEIPT ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD DATED 19/06/2024. Exhibit -P11 TRUE COPY OF THE RELEVANT PAGE OF MINUTES OF THE MEETING HELD ON 28/06/2024. Exhibit -P12 TRUE COPY OF THE APPLICATION SUBMITTED BY THE PETITIONER BEFORE THE SECRETARY, KARUNAPURAM GRAMA PANCHAYAT, DATED 28-06- 2024 FOR D&O LICENSE.

Exhibit -P13 TRUE COPY OF THE LETTER DATED 29-06-2024 SUBMITTED BY THE PETITIONER BEFORE THE KARUNAPURAM GRAMA PANCHAYATH.

Exhibit -P14 TRUE COPY OF THE COMMUNICATION ISSUED BY WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

THE FOURTH RESPONDENT TO THE PETITIONER DATED 14/08/2024 NOTIFYING THE APPROVAL OF ECOFRIENDLY MODIFIED MINING PLAN. Exhibit -P15 A TRUE COPY OF INTERIM ORDER OF THIS HON'BLE COURT DATED 02/09/2024 IN WPC NO. 29674/2024.

Exhibit -P16 TRUE COPY OF THE EXTRACT OF THE DECISION TAKEN BY SECOND RESPONDENT DATED NIL.

Exhibit -P17           TRUE COPY OF RELEVANT PORTION OF THE
                       DRAFT    NOTIFICATION   ISSUED    BY   6TH
                       RESPONDENT ON 31/07/2024.
Exhibit -P18           TRUE COPY OF CADASTRAL MAP PUBLISHED BY
                       FIFTH    RESPONDENT    IN    RESPECT    OF
                       KARUNAPURAM VILLAGE DATED NIL.
Exhibit -P19           TRUE COPY OF JUDGEMENT OF HON'BLE COURT

IN WPC 31959/2017 AND CONNECTED CASES DATED 20/02/2018.

Exhibit -P20 A TRUE COPY OF CERTIFICATE DATED 18/09/2024 SUBMITTED BY DFO KOTTAYAM TO SECOND RESPONDENT.

Exhibit -P21 TRUE COPY OF INTERIM ORDER OF THIS HON'BLE COURT IN WPC 33801/2024 DATED 26/09/2024.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 40570/2024

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF THE RELEVANT PAGES OF QUARRYING LEASE EXECUTED BETWEEN PETITIONER AND THE GEOLOGIST, DATED 06/07/2020 FOR A PERIOD UPTO 05/07/2025.

EXHIBIT P1 TRUE COPY OF THE RELEVANT PAGES OF QUARRYING LEASE EXECUTED BETWEEN PETITIONER AND THE GEOLOGIST, DATED 06/07/2020 FOR A PERIOD UPTO 05/07/2025 AND ITS TYPED COPY.

EXHIBIT P2 TRUE COPY THE RELEVANT PAGES OF THE ENVIRONMENTAL CLEARANCE ISSUED BY THE 4"

RESPONDENT, DATED 11/12/2019, FOR A PERIOD UPTO 10/12/2024.

EXHIBIT P2 TRUE COPY THE RELEVANT PAGES OF THE ENVIRONMENTAL CLEARANCE ISSUED BY THE 4"

RESPONDENT, DATED 11/12/2019, FOR A PERIOD UPTO 10/12/2024.

EXHIBIT P3 TRUE COPY OF RELEVANT PAGES OF MINING PLAN, WITH THE ENDORSEMENT 'APPROVED' ON 24/09/2018 AND SHOWING THE MINEABLE RESERVES.

EXHIBIT P3 TRUE COPY OF RELEVANT PAGES OF MINING PLAN, WITH THE ENDORSEMENT 'APPROVED' ON 24/09/2018 AND SHOWING THE MINEABLE RESERVES.

EXHIBIT P4 TRUE COPY OF THE RELEVANT PAGES OF THE EXPLOSIVE LICENSE, BEARING NO. E/SE/KL/22/274(E124593), DATED 01/03/2024 WHICH IS VALID UPTO 31/03/2029, ISSUED BY THE DY. CHIEF. CONTROLLER OF EXPLOSIVES, EMAKULAM EXHIBIT P4 TRUE COPY OF THE RELEVANT PAGES OF THE EXPLOSIVE LICENSE, BEARING NO. E/SE/KL/22/274(E124593), DATED 01/03/2024 WHICH IS VALID UPTO 31/03/2029, ISSUED BY THE DY. CHIEF. CONTROLLER OF EXPLOSIVES, EMAKULAM EXHIBIT P5 TRUE COPY OF THE RELEVANT PAGE OF THE INTEGRATED CONSENT TO OPERATE RENEWAL ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD, DATED 17/07/2024, VALID UPTO 05/07/2026, BEARING FILE NO. KSPCB/PL/ICO/10076201/2024.

EXHIBIT P5 TRUE COPY OF THE RELEVANT PAGE OF THE INTEGRATED CONSENT TO OPERATE RENEWAL ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD, DATED 17/07/2024, VALID UPTO 05/07/2026, BEARING FILE NO. KSPCB/PL/ICO/10076201/2024 WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

EXHIBIT P6 TRUE COPY OF THE LICENSE ISSUED BY THE SECRETARY, ONGALLUR GRAMA PANCHAYAT, DATED 30/09/2024, WHICH IS VALID FROM 01/12/2024 TO 31/03/2025 EXHIBIT P6 TRUE COPY OF THE LICENSE ISSUED BY THE SECRETARY, ONGALLUR GRAMA PANCHAYAT, DATED 30/09/2024, WHICH IS VALID FROM 01/12/2024 TO 31/03/2025 EXHIBIT P7 TRUE COPY OF THE MOVEMENT PERMIT DATED 05/11/2024, VALID UPTO 29/11/2024 EXHIBIT P7 TRUE COPY OF THE MOVEMENT PERMIT DATED 05/11/2024, VALID UPTO 29/11/2024 EXHIBIT P8 TRUE COPY OF 8.0.NO.1807(E), DATED 12-4-2022 EXHIBIT P8 TRUE COPY OF 8.0.NO.1807(E), DATED 12-4-2022 EXHIBIT P9 TRUE COPY OF THE G.O NO. 1257/2023/1D DATED 14/12/2023, EXHIBIT P9 TRUE COPY OF THE G.O NO. 1257/2023/1D DATED 14/12/2023, EXHIBIT P10 TRUE COPY OF THE CIRCULAR ISSUED BY THE POLLUTION CONTROL BOARD DATED 05/02/2024 EXHIBIT P10 TRUE COPY OF THE CIRCULAR ISSUED BY THE POLLUTION CONTROL BOARD DATED 05/02/2024 EXHIBIT P11 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT IN W.P.(C) NO.14635/2022, DATED 08/06/2022, EXHIBIT P11 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT IN W.P.(C) NO.14635/2022, DATED 08/06/2022, EXHIBIT P12 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT IN W.P.(C) NO. 479/2024 DATED 08/01/2024 EXHIBIT P12 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT IN W.P.(C) NO. 479/2024 DATED 08/01/2024 EXHIBIT P13 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT IN WP( C) NO. 7913/2024 DATED 28/02/2024.

EXHIBIT P13 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT IN WP( C) NO. 7913/2024 DATED 28/02/2024.

WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 40727/2024

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF THE RELEVANT PAGES OF QUARRYING LEASE EXECUTED BETWEEN PETITIONER AND THE 1ST RESPONDENT, DATED 20/02/2015, WHICH IS VALID UPTO 19/02/2027.

EXHIBIT P2 TRUE COPY OF THE RELEVANT PAGES OF ENVIRONMENTAL CLEARANCE BEARING NO.

242/SEIAA/KL/972/2014 DATED 27/11/2014 VALID FOR 5 YEARS ISSUED BY THE 5TH RESPONDENT EXHIBIT P3 TRUE COPY OF THE ORDER DATED 27/02/2020 ISSUED BY THE 5TH RESPONDENT, EXTENDING THE VALIDITY OF EXT.P2 ENVIRONMENTAL CLEARANCE FOR A PERIOD OF 5 YEARS EXHIBIT P3(a) TRUE COPY OF THE SCREEN SHOT TAKEN FROM THE KOMPAS PORTAL, SHOWING THE VALIDITY OF ENVIRONMENTAL CLEARANCE, IE., FROM 27/02/2020 TO 27/02/2025 EXHIBIT P4 TRUE COPY OF S.0.221(E) ISSUED BY MOEF, DATED 18.01.2021, EXHIBIT P5 TRUE COPY OF THE SCREENSHOT OF FLASH MESSAGE GENERATED IN THE WEB PORTAL OF SEIAA DATED NIL EXHIBIT P6 TRUE COPY OF THE JUDGMENT PASSED BY THIS HON'BLE COURT IN W.P.(C) NO0.18285/2022 DATED 17/06/2022 EXHIBIT P7 TRUE COPY OF THE ORDER PASSED BY THIS HON'BLE COURT IN R.P NO.1024/2023 DATED 13/10/2023 EXHIBIT P8 TRUE éOPY OF THE RELEVANT PAGES OF MINING PLAN, WITH THE ENDORSEMENT 'APPROVED' ON 09/10/2015 AND SHOWING TH MINEABLE RESERVES, EXHIBIT P9 TRUE COPY OF THE RELEVANT PAGES OF MINING PLAN, WITH THE ENDORSEMENT 'APPROVED' ON 01/07/2019 AND SHOWING THE MINEABLE RESERVES EXHIBIT P10 TRUE COPY OF THE RELEVANT PAGES OF THE EXPLOSIVE LICENSE, BEARING NO. E/SC/KL/22/1425(E58197), WHICH IS VALID FROM 12/01/2022 FOR A PERIOD WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

UPTO 31/03/2027, ISSUED BY THE DY. CHIEF. CONTROLLER OF EXPLOSIVES, ERNAKULAM EXHIBIT P11 TRUE COPY OF THE LICENSE BEARING NO.

                            JC2/01/2023-24       ISSUED     BY    THE
                            SECRETARY,         KODIYATHUR       GRAMA

PANCHAYAT, DATED 04/03/2023, WHICH IS VALID FROM 01/04/2023 TO 31/03/2028 EXHIBIT P12 TRUE COPY OF THE RELEVANT PAGES OF CONSENT TO OPERATE ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD, DATED 21/04/2020, VALID UPTO 26/11/2024, BEARING FILE NO.

PCB/KKD/DO/4063/2014 EXHIBIT P13 TRUE COPY OF THE RELEVANT PAGES OF THE ONLINE APPLICATION SUBMITTED BEFORE THE 4™ RESPONDENT, DATED NIL, EXHIBIT P14 TRUE COPY OF THE PAYMENT RECEIPT ISSUED FROM THE OFFICE OF THE 4TH RESPONDENT, DATED 12/07/2024, Exhibit P15 TRUE COPY OF THE SCREEN SHOT TAKEN FROM THE ONLINE PORTAL OF THE 4TH RESPONDENT, SHOWING THE STATUS OF EXT.P13 APPLICATION EXHIBIT P16 TRUE COPY OF S.0.NO.1807(E), DATED 12-4-2022 EXHIBIT P17 TRUE COPY OF THE COVERING LETTER DATED 27/05/2024 PRODUCED ALONG THE SCHEME OF MINING, WITH THE ENDORSEMENT ‘RECEIVED ON 27/05/2024' EXHIBIT P18 TRUE COPY OF THE MOVEMENT PERMIT, DATED 06/11/2024, FOR A PERIOD UPTO 16/11/2024 EXHIBIT P19 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT IN W.P. (C) NO.14635/2022, DATED 08/06/2022, EXHIBIT P20 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT IN WP( C) NO. 30667/2022, DATED 12/10/2022, EXHIBIT P21 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT IN WP( C) NO. 18873/2023 DATED 22/06/2023 WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

APPENDIX OF WP(C) 44547/2024

PETITIONER EXHIBITS

Exhibit P1 A TRUE COPY OF THE REPORT OF THE GROUP ON ENVIRONMENTAL ASPECTS OF QUARRYING OF MINOR MINERALS IN MARCH 2010

Exhibit P2 A TRUE COPY OF THE OFFICE MEMORANDUM DATED 24.12.2013 WAS ISSUED BY THE 1ST RESPONDENT

Exhibit P3 A TRUE COPY OF THE NOTIFICATION S.O. NO. 141(E) DATED 15.01.2016

Exhibit P4 A TRUE PHOTOCOPY OF THE ORDER OF THE HON'BLE NGT IN SATENDRA PANDEY VS MOEF AND ORS IN OA NO. 186 OF 2016

Exhibit P5 A TRUE PHOTOCOPY OF THE ORDER DATED 11.12.2018 IN EA NO.55 OF 2018 IN OA 520 OF 2016 BY NATIONAL GREEN TRIBUNAL, PRINCIPAL BENCH

Exhibit P6 A TRUE PHOTOCOPY OF THE OFFICE MEMORANDUM DATED 12.12.2018 ISSUED BY THE 1ST RESPONDENT.

Exhibit P7 A TRUE PHOTOCOPY OF THE NOTIFICATION SO 221(E) DATED 18.01.2021 PASSED BY THE 1ST RESPONDENT

Exhibit P8 A TRUE PHOTOCOPY OF THE NOTIFICATION SO NO. 1807(E) DATED 12.04.2022 ISSUED BY THE 1ST RESPONDENT

Exhibit P9 A TRUE PHOTOCOPY OF THE OFFICE MEMORANDUM DATED 13.12.2022

Exhibit P10 A TRUE COPY OF THE ORDER DATED 07.12.2022 ISSUED BY THE NATIONAL GREEN TRIBUNAL IN OA NO. 142 OF 2022

Exhibit P11 A TRUE COPY OF THE OFFICE MEMORANDUM DATED 28.04.2023 WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

Exhibit P12 A TRUE COPY OF THE JUDGMENT DATED 08.08.2024 IN OA 142 OF 2022

Exhibit P13 A TRUE COPY OF THE ORDER DATED 22.10.2024 PASSED BY THE NGT IN OA

Exhibit P14 A TRUE PHOTOCOPY OF THE ORDER IN DIARY NO. 51295/2024 DATED 12.11.2024 BY THE APEX COURT

Exhibit P15 A TRUE PHOTOCOPY OF THE RELEVANT PAGE OF THE 127TH MEETING OF THE 4TH RESPONDENT HELD ON 30-31.05.2023

Exhibit P16 A TRUE COPY OF THE CIRCULAR NO.PCB/HO/CIRCULAR/51/2019 DATED 04.05.2022 ISSUED BY THE CHAIRMAN, KERALA STATE POLLUTION CONTROL BOARD

Exhibit P17 A TRUE COPY OF THE INTERIM ORDER DATED 24.10.2024 IN WPC NO.35102 OF 2024 IN FAVOR OF THE 9TH RESPONDENT

Exhibit P18 A TRUE COPY OF THE INTERIM ORDER DATED 06.12.2024 ISSUED BY THIS HON'BLE COURT IN WPC 35102 OF 2024

Exhibit P19 A TRUE COPY OF THE ORDER DATED 06.12.2024 BY THE HON'BLE SUPREME COURT IN CIVIL APPEAL DIARY NO.52292 /2024

Exhibit P20 A TRUE COPY OF THE EC DATED 07.11.2017 ISSUED BY DEIAA KANNUR IN FAVOR OF THE 9TH RESPONDENT

RESPONDENT ANNEXURES

Annexure R10(a) TRUE COPY OF THE RELEVANT PAGES OF THE ENVIRONMENTAL CLEARANCE BEARING NO.E/2703/16/DEIAA, DATED 7-10-2017, ISSUED BY THE DEIAA, PALAKKAD TO THE 1 ST APPLICANT WP(C) No. 23150 OF 2023 & Conn. Cases.



                                                 2025:KER:63722


Annexure R10(b)          TRUE COPY OF THE RELEVANT PAGES OF
                         QUARRYING    LEASE   DATED    1-12-2017

EXECUTED BETWEEN THE MINING & GEOLOGY DEPARTMENT AND THE 1 ST APPLICANT

Annexure R10(c) TRUE COPY OF THE RELEVANT PAGES OF THE ENVIRONMENTAL CLEARANCE BEARING NO.E/2703/16/DEIAA, DATED 29-7-2017 ISSUED BY THE DEIAA, PALAKKAD TO THE 2 ND APPLICANT AND ITS TYPED COPY

Annexure R10(d) TRUE COPY OF THE RELEVANT PAGES OF THE QUARRYING LEASE DATED 29-8-2017 EXECUTED BETWEEN THE MINING & GEOLOGY DEPARTMENT AND THE 2 ND APPLICANT Annexure R10(e) TRUE COPY OF THE RELEVANT PAGES OF THE ENVIRONMENTAL CLEARANCE BEARING NO.DIA/KL/PL/15/2018, DATED 13-6-2018 ISSUED BY THE DEIAA, PALAKKAD TO THE 3 RD APPLICANT

Annexure R10(f) TRUE COPY OF THE RELEVANT PAGES OF THE QUARRYING LEASE EXECUTED BETWEEN THE MINING & GEOLOGY DEPARTMENT AND THE 3 RD APPLICANT

Annexure R10(g) TRUE COPY OF THE RELEVANT PAGES OF THE ENVIRONMENTAL CLEARANCE BEARING NO.DIA/KL/PL/6/2017, DATED 29-7-2017 ISSUED BY THE DEIAA, PALAKKAD TO THE 4 TH APPLICANT

Annexure R10(i) TRUE COPY OF THE INTERIM ORDER DATED 28-9-2022 ISSUED BY THIS HON'BLE COURT IN W.P.(C) NO. 30952/2022 TO THE 1 ST APPLICANT

Annexure R10(j) TRUE COPY OF THE INTERIM ORDER DATED 21-7-2022 ISSUED BY THIS HON'BLE COURT IN W.P.(C) NO.23687/2022 TO THE 2 ND APPLICANT

Annexure R10(k) TRUE COPY OF THE INTERIM DATED 12-4- 2023 ORDER ISSUED BY THIS HON'BLE COURT IN W.P.(C) NO.13226/2023 TO THE 3 RD APPLICANT WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

Annexure R10(l) TRUE COPY OF THE INTERIM ORDER DATED 20-12-2022 ISSUED BY THIS HON'BLE COURT IN W.P.(C) NO.41383/2022 TO THE 4 TH APPLICANT

Exhibit R10(h) TRUE COPY OF THE RELEVANT PAGES OF THE QUARRYING LEASE DATED 20-9-2017 EXECUTED BETWEEN THE MINING & GEOLOGY DEPARTMENT AND THE 4 TH APPLICANT

PETITIONER EXHIBITS

Exhibit P21 A true photocopy of the daily order dated 29.04.2019 in MA No. 1549 of 2018

Exhibit P22 A true photocopy of the daily order dated 23.07.2019 in MA No. 1549 of 2018

Exhibit P24 A true photocopy of the relevant pages of the National Environment Policy, 2006 published by the 1st respondent

Exhibit P23 A true photocopy of the National Conservation Strategy and Policy Statement on Environment and Development, June 1992 issued by Union Government Exhibit P25 A TRUE PHOTOCOPY OF THE COMMUNICATION DATED 22.02.2023 ISSUED BY THE SEIAA, KERALA BEFORE THE DIRECTOR, MOEF & CC ALONG WITH ITS LEGIBLE TYPED COPY

Exhibit P26 A TRUE PHOTOCOPY OF THE ORDER DATED 12.11.2024 PASSED BY THE APEX COURT IN CIVIL APPEAL NO. 3799-3800 OF 2019

Exhibit P27 A TRUE PHOTOCOPY OF THE ORDER DATED 27.03.2025 PASSED BY THE APEX COURT IN CIVIL APPEAL NO. 3799-3800 OF 2019 WP(C) No. 23150 OF 2023 & Conn. Cases.

2025:KER:63722

RESPONDENT EXHIBITS

Exhibit R14(a) TRUE COPY OF THE ORDER DATED 20/12/2022 IN WP(C) NO. 35855 OF 2022 OF THIS HON'BLE COURT.

PETITIONER EXHIBITS

Exhibit P28 A true photocopy of the order dated 17.07.2018 passed by the Hon'ble Supreme Court in Civil Appeal No. 2522 of 2018 Exhibit P29 A true copy of the relevant pages in file No. File No.IA3-22/10/2022-IA.III [E-177258] of the 1st Respondent RESPONDENT ANNEXURES

Annexure R1(a) A true copy of the Mine and Minerals (Development and Regulation) Amendment Act, 2015, published in the gazette of India Extraordinary dated 27.03.2015.

 
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