Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Converted As Suo Motu Pil vs Union Of India
2025 Latest Caselaw 2852 Mad

Citation : 2025 Latest Caselaw 2852 Mad
Judgement Date : 17 February, 2025

Madras High Court

Converted As Suo Motu Pil vs Union Of India on 17 February, 2025

Author: S.M.Subramaniam
Bench: S.M.Subramaniam
   2025:MHC:410



                                                                SUO MOTU W.P.No.1592 of 2015

                              IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                     RESERVED ON           : 27.01.2025

                                     PRONOUNCED ON         : 17.02.2025

                                                  CORAM

                        THE HONOURABLE MR. JUSTICE S.M.SUBRAMANIAM
                                                   AND
                            THE HONOURABLE MR. JUSTICE M.JOTHIRAMAN

                                      SUO MOTU W.P.No.1592 of 2015
                                                   and
                                  W.M.P.Nos.38757 of 2018 and 3446 of 2024


               1.Converted as Suo Motu PIL

               2.G.Victor Rajamanickam [withdrawn]
                 21, Shanthi Nagar, Pillayarpatti Post
                 Thanjavur District

               3.P-1contd.
                 Petitioner withdrawn from the proceedings as
                 per order dt. 28.01.2016 in W.P.No.1592/2015          ... Petitioners

                                                    Vs.

               1.Union of India,
                 Represented by the Secretary to Government,
                 Government of India,
                 Ministry of Mines, “D” Wing,
                 3rd Floor, Shastri Bhavan,
                 New Delhi – 110 001.

               2.The Secretary to Government,
                 Government of India,
                 Department of Atomic Energy,
                 Anushakthi Bhawan, C.S.M.Marg,

                 Page 1 of 238
https://www.mhc.tn.gov.in/judis
                                                           SUO MOTU W.P.No.1592 of 2015

                  Mumbai – 400 001.

               3.The Secretary to Government,
                 Government of India,
                 Ministry of Environment and Forests,
                 Pariyavaran Bhawan, C.G.O Complex,
                 Lodhi Road, New Delhi – 110 003.

               4.The Regional Controller of Mines,
                 Indian Bureau of Mines,
                 Rajaji Bhawan,
                 Chennai – 600 090.

               5.The State of Tamil Nadu,
                 Represented by
                 The Chief Secretary to Government,
                 Government of Tamil Nadu,
                 Fort St.George, Chennai – 600 009.

               6.The Secretary to Government,
                 Industries Department,
                 Government of Tamil Nadu,
                 Fort St. George, Chennai – 600 009.

               7.The Commissioner of Geology and Mining,
                 Government of Tamil Nadu,
                 Guindy,
                 Chennai – 600 032, Tamil Nadu.

               8.M/s.V.V.Mineral,
                 Keeraikaranthattu,
                 Tisaiyanvilai – 627 657.
                 Tirunelveli District,
                 Tamil Nadu.

               9.M/s.Transworld Garnet India Pvt. Ltd.,
                 Keeraikaranthattu,
                 Tisaiyanvilai – 627 657.
                 Tirunelveli District,
                 Tamil Nadu.

               10.M/s.Beach Mineral Sands Company,

                 Page 2 of 238
https://www.mhc.tn.gov.in/judis
                                                                SUO MOTU W.P.No.1592 of 2015

                    132, Tiruchendur Road, Kuttam – 627 651.
                    Tirunelveli District,
                    Tamil Nadu.

               11. Mr.M.Ramesh

               12. Mr.K.Thangaraj

               13.M/s.Industrial Mineral India Pvt. Ltd.,
                  Raja Agency Business Complex,
                  Madathur, Thoothukudi – 620 008.
                  Tamil Nadu.

               14.M/s.Vetrivel Minerals,
                  Keeraikaranthattu, Tisaiyanvilai – 627 657.
                  Tirunelveli District,
                  Tamil Nadu.

               15.M/s.Industrial Mineral Company,
                  No.2, Harrington Road,
                  K.R.M. Centre,
                  5th Floor, Chetpet,
                 Chennai – 600 031.
                  Tamil Nadu.

               16.M/s.Beach Minerals Co. India Ltd.,
                  133, Tiruchendur Road,
                  Kuttam – 627 651,
                  Tirunelveli District, Tamil Nadu.

               17.M/s.Beach Minerals Company Pvt. Ltd.,
                  BMC House, 32-2, Halls Road,
                  Egmore, Chennai – 600 008,
                  Tamil Nadu.

               18.M/s.Beach Minerals Company,
                  32-2, Halls Road, Egmore,
                  Chennai – 600 008, Tamil Nadu.

               19.M/s.Balamurugan Company,
                  32-2, Halls Road, Egmore,
                  Chennai – 600 008.

                 Page 3 of 238
https://www.mhc.tn.gov.in/judis
                                                                 SUO MOTU W.P.No.1592 of 2015

                    Tamil Nadu.

               20.M/s.Indian Ocean Garnet Sands Co. Pvt. Ltd.,
                  Tiruchendur Road, Navaladi,
                  Radhapuram Taluk,
                  Tirunelveli District – 627 657.
                  Tamil Nadu.

               21.M/s.Earth Mineral Resources Pvt. Ltd.,
                  146, Palayamcottai Road,
                  Tuticorin – 628 003.
                  Tamil Nadu.

               22.S.Vaikundarajan,

               23.Thiru.Gagandeep Singh Bedi, I.A.S.,
                  Secretary to Government,
                  Revenue Department,
                  Government of Tamil Nadu,
                  Fort St. George, Chennai – 600 009.
                  Tamil Nadu.

               24.M/s.Southern Enterprises,
                  rep. by Mr.Dhaya Devadas,
                  No.1/520, 7th Street, Veerabadra Nagar,
                  Mambakkam Main Road,
                  Medavakkam, Chennai-100.

               25.M/s.Indian Garnet Sand Company,
                  Private Limited and rep. by Mr.Dhaya Devadas,
                  No.1/520, 7th Street,
                  Veerabadra Nagar, Mambakkam Main Road,
                  Medavakkam, Chennai-100.

               26.M/s Grace Minerals,
                  rep. by Mr.Dhaya Devadas,
                  No.1/520, 7th Street,
                  Veerabadra Nagar, Mambakkam Main Road,
                  Medavakkam, Chennai-100.
                  (R24 to R26 are impleaded as per Order
                  dated 28.01.2016 in W.P.No.1592/2015)


                 Page 4 of 238
https://www.mhc.tn.gov.in/judis
                                                                   SUO MOTU W.P.No.1592 of 2015

               27.Commissioner of Customs and Central Excise,
                  Thoothukudi Port,

               28.Regional Commissioner of Customs and Central Excise,
                  Chennai.

               29.Chairman,
                  V O Chidambaranar Port Trust, Thoothukudi.

                    (R27 to R29 are impleaded as per order dated
                    21.11.2016 in W.P.No.1592/2015)

               30.The Member Secretary,
                  Tamil Nadu Pollution Control Board (TNPCB),
                  Panagal Maaligai,
                  76, Mount Salai, Guindy,
                 Chennai 600 032.

               31.Principal Secretary,
                  Government of Tamil Nadu,
                  Ministry of Environment and Forests,
                  Fort St.George, Chennai 600 009.

                    (R30 & R31 impleaded vide order
                    dated 12.11.2021 made in W.P.No.1592/2015)
                                                                          ... Respondents


               Prayer: In accordance with the order dated 28.01.2016 in W.P.No.1592 of
               2015 passed by the Hon'ble First Division Bench directing the investigation
               by a special investigation team to probe illegal beach sand mining in the
               coastal districts of Tamil Nadu and to bring the offenders to justice.




                 Page 5 of 238
https://www.mhc.tn.gov.in/judis
                                                                  SUO MOTU W.P.No.1592 of 2015




                                                      : Dr.V.Suresh
                                                        Amicus Curiae

                                  For Petitioners     : Mr.P.M.Subramanian
                                                        Senior Counsel
                                                        For Mrs.N.K.Kanthimathi


                                  For R1, R2 & R4     : Mr.R.Rajesh Vivekanandhan
                                                        Deputy Solicitor General of India

                                  For R3              : Mr.K.Gunasekar
                                                        Senior Panel Counsel

                                  For R5 to R7, R23   : Mr.Aravind P.Datar
                                  & R31                 Senior Counsel
                                                        Assisted by Mr.B.Vijay
                                                        Additional Government Pleader

                                  For R8              : Mr.V.Raghavachari
                                                        Senior Counsel
                                                        For Mr.P.M.N.Bhagavathkrishna

                                  For R9              : Mr.Srinath Sridevan
                                                        Senior Counsel
                                                        For Mr.J.Kingsly Solomon

                                  For R10             : Mrs.S.Deepika

                                  For R11, R12, R20   : Mr.V.Sanjeevi
                                  & R21

                                  For R13             : Mr.M.Guruprasad

                                  For R16 to R19      : Mr.Puhazh Gandhi

                                  For R22             : Mr.V.Raghavachari
                                                        Senior Counsel
                                                        and Mr.M.Sricharan Rangarajan
                                                        Senior Counsel

                 Page 6 of 238
https://www.mhc.tn.gov.in/judis
                                                                    SUO MOTU W.P.No.1592 of 2015

                                                          For Mr.J.Kingsly Solomon
                                                          and
                                                          S.Vaikundarajan
                                                          Party-in-Person

                                  For R24 to R26         : Mr.V.Selvaraj, For
                                                           Mr.D.Prabhu Mukunth Arun Kumar

                                  For R30                : Mr.B.N.Suchindran
                                                           Standing Counsel
                                                           [For TNPCB]

                                  For R35                : Mr.V.R.Kamalanathan
                                                           For Mr.A.Michael Shakespeare

                                  For R14, R15, R27 to   : No Appearance
                                  R29 & R32 to R34




                 Page 7 of 238
https://www.mhc.tn.gov.in/judis
                                                                       SUO MOTU W.P.No.1592 of 2015


                                                   JUDGMENT

S.M.SUBRAMANIAM, J.

                         S.No.              TABLE OF CONTENTS                      Page
                                                                                    No.





                                  Dependant on Thorium
                            IV    Scope of the Public Interest Litigation (PIL)      12

















https://www.mhc.tn.gov.in/judis



               I. Origin of Suo Motu PIL:

The Suo Motu Public Interest Litigation (PIL) arises from allegations

of massive illegal mining and sale of “Beach Sand Minerals” (hereinafter

referred to as 'BSMs') by various private lessees/mining companies in the

three southern districts of Tamil Nadu namely Thoothukudi, Tirunelveli and

Kanniyakumari during the period of 2000-2001 till 2016-2017. BSMs are

also referred to as 'Heavy Minerals'.

2. The PIL was originally filed by one Dr.Victor Rajamanickam. For

various reasons (as available on the record of this Court) he withdrew

himself. However, in view of the serious nature of allegations involved

including the alleged environmental damages caused, and National security

this Court converted the PIL into suo motu case on 28.01.2016.

II. Brief Note on Beach Sand Minerals:

3. The availability of beach sand minerals like Ilmenite, Rutile, Zircon,

Leucoxene, Monazite, Sillimanite and Garnet along the coastline of India is

a result of geological processes starting from erosion of hinterland rocks

containing these minerals, their erosion and transport to the coastal tracts

by streams and rivers, repeated winnowing action by wind and ocean

currents and sea level changes, mineral rock formations, drift of eroded

https://www.mhc.tn.gov.in/judis

material through ocean currents and subsequent deposit of minerals on

shores. The processes resulting in the deposits of these rare minerals along

the shore, stretch over several thousands of years and are continuously

driven by sea/ocean erosion of rock formations in other parts of the world.

The ocean currents transport the rare minerals from their origin to the

shores here. The transportation is dependent upon the physical properties

of the minerals themselves i.e., density, mass, etc.

4. In so far as the State of Tamil Nadu is concerned BSMs are

peculiar to the three coastal districts of Tamil Nadu namely Thoothukudi,

Tirunelveli and Kanniyakumari alone. Beach sand is rich in seven heavy

minerals - ilmenite, leucoxene (brown ilmenite), rutile, zircon, sillimanite,

garnet and monazite. They are processed to derive rare earth elements and

titanium that are used in a variety of industries, including paints and

cosmetics.

5. In Beach Sand Minerals (BSMs) ore, there occurs Monazite, a

prescribed substance as per Atomic Energy Act, 1962. Monazite contains

Thorium, Uranium and Rare Earth (RE) elements. Thorium is a central

component of India's nuclear policy and is considered a matter of key

National security. Therefore, private entities are prohibited from dealing with

https://www.mhc.tn.gov.in/judis

or processing Monazite.

6. The world's reserve of monazite is estimated to be in the range of

12 Million tonnes of which nearly 8 Million tonnes occur with the heavy

minerals in the beach sands of India in the States of Kerala, Tamil Nadu,

Andhra Pradesh and Orissa.

III. India's Nuclear Development Plans Dependant on Thorium:

7. Monazite, a greenish-yellow phosphate mineral containing rare

earth metals, is an important source of thorium, lanthanum, and cerium. It

occurs usually in small isolated crystals. Thorium has been recognized as

(another) radioactive nuclear material for producing energy indigenously. In

fact, India is now progressing steadily towards a Thorium based nuclear

program. Thorium based program has the potential to support the energy

security on long term. Thorium is also inherently advantageous considering

its domestic availability.

8. Thorium is used in a variety of industrial and military applications.

Thorium has been extracted chiefly from monazite. Monazite, is a principal

https://www.mhc.tn.gov.in/judis

source of Thorium, and Indian Rare Earths Limited (IREL), a Government of

India undertaking under the administration control of Department of Atomic

Energy (DAE) is the leading supplier of Monazite in the country. None other

than IREL is allowed to process the Monazite.

9. India is currently recognized by the International Atomic Energy

Agency (IAEA) to possess a lion's share of Monazite / Thorium resources in

the world.

10. As mineral sands in India contain radioactive mineral, it is kept

under the purview of Government entities for effective traceability of

radioactive material. The Government entities in this field extract minerals

that are free from radioactivity from the mineral sand. The mineral

containing radioactivity is the property of Government of India.

IV. Scope of the Public Interest Litigation (PIL):

11. It is also pertinent to note that after the conversion of the PIL to

Suo Motu PIL, the scope is not restricted to Monazite, but all BSMs. This

Court clarified by order dated 21.01.2019 that “this Court is of the

considered view that the scope of the Suo Motu Public Interest Litigation

covers not only Monazite but also all other BSMs especially with regard to

https://www.mhc.tn.gov.in/judis

the alleged illegal mining, transportation and other alleged activities”. This

order was challenged before the Hon'ble Supreme Court of India in

S.L.P.No.10498 of 2019, which was disposed of on 04.07.2019 with a

direction to this Court to dispose of various petitions, including this PIL,

expeditiously.

12. It is also to be clarified that the argument put forth by mining

companies that the PIL itself has become infructuous owing to the

amendments brought about to the Mines and Minerals (Development and

Regulation) Act, 1957 [hereinafter after referred to as 'MMDR Act'] and

introduction of the Atomic Concession Rules, 2016, does not stand

accepted, since this Suo Motu PIL is related to the issue of Illegal mining,

transportation and sale of raw sand and BSMs during the period 2000-2001

till end of 2016 and related issues and irregularities committed during the

said period, which ought to be decided. The illegalities / irregularities alleged

during 2000-2001 till 2016 ought to be examined and cannot be brushed

aside owing to the advent of amendments, which is post 2016 and shall

have no bearing on the validity of this PIL.

V. Significance of This PIL:

13. The negative environmental impacts due to illegal Beach sand

https://www.mhc.tn.gov.in/judis

mining is humongous. There are broad scale allegations of mining and

export of illegally mined minerals such as Monazite with the active support

of officials and bureaucrats. Various legislations including the Environment

Protection Act, The Mines and Minerals (Development and Regulation) Act,

The Atomic Energy Act and the Rules framed thereunder have been

violated. There is also large scale violations in the matter of payment of

royalty, sales tax and central excise duty.

14. The Suo Motu PIL was initiated based on the petitions filed in

Court and widespread reports of massive illegal beach sand mining from

sea shores of southern districts of Tamil Nadu namely Tirunelveli,

Thoothukudi and Kanniyakumari, minerals mined beyond approved

quantities and approved minerals, violation of various environmental

protection laws and ecological damage along coastlines, failure of the

officials in monitoring and enforcement of duties and responsibilities and

more importantly allegation of failure to account for Monazite tailings.

15. The main allegation in this PIL relates to charges of massive

illegal sand mining of RE and BSMs by various mining companies with the

active connivance, protection and/ or collusion of different State agencies,

the State and Central Government tasked with the responsibility of

https://www.mhc.tn.gov.in/judis

monitoring such Beach sand mining. There are also allegations of policy

violations, illegalities in mining, separation, transportation and export of

BSMs, abdication of responsibility on the part of the official monitoring

agencies. A matter of great concern is the allegation of loss to the State

exchequer of an unimaginable amount of money which ought to have been

accrued by the Government, both State and Centre, as royalty due to

unethical practices adopted by some of the mining companies. Another

issue of concern that has been flagged is about the collusive role of official

agencies in the system of royalty calculations. Of equal importance is also

the allegations of breach of national security by way of smuggling or

clandestine movement of monazite or monazite tailings from India to some

countries with nuclear weapon programmes.

VI. Facts in Brief:

Events Leading to Constitution of Mr.Gagandeep Singh Bedi

Committee:

16. A total number of 64 mining leases were granted to private

lessees for mining Garnet, Ilmenite, Rutile, etc., in patta and coastal

poramboke lands in the three coastal districts of Tirunelveli, Thoothukudi

and Kanniyakumari under the provisions of Mines and Minerals

(Development and Regulation) Act, 1957 and Mineral Concession Rules,

https://www.mhc.tn.gov.in/judis

1960. The details are as follows:

                                  Sl.No.    District      No. of Mining Leases
                                                           Granted to Private
                                                                 Lessees



                                               ari



17. Three Mining leases have been granted to M/s.IREL India

Limited, for mining Garnet, Ilmenite, Rutile, Zircon, Sillimanite, Leucoxene

and Monazite in patta and coastal poramboke lands in Kanniyakumari

District. TAMIN have been granted with one mining lease for mining Garnet

in Tirunelveli District.

                                  Sl.No.    District      No. of Mining Leases
                                                         Granted to Government
                                                             Undertakings


                                               ari



18. Mining leases granted to private lessees in the three districts are

as follows:

https://www.mhc.tn.gov.in/judis

Sl.No. Name of the No. of Leases Lessee Granted

India Pvt. Ltd.

Sands Company and Beach Minerals Company Pvt. Ltd.

6. Indian Ocean Garnet 1 Sand Company Pvt.

Ltd.

7. Industrial Minerals 1 India Pvt. Ltd.

19. Mining leases granted to Government undertakings are as

follows:

                                  Sl.No.       Name of the       No. of Leases
                                                 Lessee            Granted





Report of the District Collector, Thoothukudi, August 2013:

20. The immediate incident which led to the imposition of ban on

mining of beach sand minerals initially in Thoothukudi and thereafter in the

https://www.mhc.tn.gov.in/judis

other Districts was the report of the then District Collector, Thoothukudi

(Tuticorin) dated 06.08.2013 informing the Government of Tamil Nadu that

in response to various complaints of villagers of Keelavaippar village of

Vilathikulam Taluka regarding illegal mining by M/s.V.V.Mineral, a

multidisciplinary team of District Environmental Engineer, Assistant Director

Mines and Deputy Collector (training) conducted an inspection of the mining

sites in the village. Following their report that the company has illicitly

quarried raw sand from Government Poromboke land and unsurveyed land

adjoining the leasehold area, the District Collector constituted two teams to

inspect the areas where illicit mining had been reported and submit a

detailed report.

21. Of the two teams, the team headed by the DRO, Thoothukudi

visited Keelavaippar – 1 village and reported that the company,

M/s.V.V.Mineral has illicitly quarried raw sand to the tune of 85, 611 Cubic

Meter (CBM) consisting of 2,39,712 Metric Ton (MT) of beach mineral from

Government Poromboke SF.No.989 and unsurveyed land adjoining

S.No.989 of the village.

22. The Special Deputy Collector (Stamps) reported that mining

activities had taken place only in the permitted area of Vembar and

https://www.mhc.tn.gov.in/judis

Periasamipuram villages but the area of sand excavated has not been filled

up properly as per rules and regulations of the Mine Act.

23. The District Collector, Thoothukudi pointed out that he had

already reported “large scale illicit” beach sand mining by M/s. Beach Sand

Minerals Company in Padukkapathu Village of Sattankulam Taluk. The

District Collector therefore suggested that detailed field inspections should

be undertaken by a Special Team, consisting of departments of Revenue,

Police, Environment and Forests, Geology and Mining in connection with

the illicit mining of beach minerals by various lessees.

Mr. Gagandeep Singh Bedi Committee's Report on Illegal Beach

Sand Mining by Private Mining Companies:

24. Based on the report of the District Collector, the Government of

Tamil Nadu formed a Special team headed by Mr. Gagandeep Singh Bedi,

IAS, Secretary, Revenue department vide G.O.Ms.No.156, Industries

(MMD1) Department dated 08.08.2013 to inspect and verify in terms of

Section 24 of MMDR Act, 1957, whether there is illicit mining by the six

lessees of minerals - Garnet, illmenite and Rutile in Thoothukudi district.

This team also consisted of officers from the departments of Revenue,

Environment and Forest and Geology and Mining.

https://www.mhc.tn.gov.in/judis

25. The Special Team headed by Mr. Gagandeep Singh Bedi, IAS,

evolved a comprehensive methodology to conduct the field study through a

process of triangulation so as to ensure objectivity and avoidance of bias.

26. The Enquiry Team under Mr.Bedi was divided into various teams

who inspected the mining leasehold areas. The Reports of these teams

were then randomly allotted to another team for super-checking and both

these reports submitted were verified by the Core Team. The field visits

apart, a team of officials headed by JD (Mines) Mr.Palanivel and other

officials inspected the Mineral Separation Units of the lessees on 19th, 20th,

29th and 30th August, 2013. The Commissioner of Customs, Thoothukudi

Port and Commissioner of Commercial Taxes, Chennai were approached to

furnish details of quantity of beach sand minerals exported. The lessees

were also asked in writing to submit details of pit-wise quarrying operations

done and other issues they wanted to represent.

Key Findings in Mr.Bedi Report:

27. Mr.Gagandeep Singh Bedi submitted a detailed 289 page Report

of the Special Team on the Inspection of Six Lease Areas of Major Minerals

(Garnet, Ilmenite, Rutile etc) in Thoothukudi District, to the then Hon'ble

https://www.mhc.tn.gov.in/judis

Chief Minister of Tamil Nadu, in mid-September, 2013.

28. It was estimated by the Special team lead by Mr.Bedi, IAS, that

illegal mining was detected over an extent of 66.18.0 hects. And it was

estimated that a total quantum of 10,29,955 M.T of raw sand had been

illegally mined and transported from the non-leased out areas in

Thoothukudi district.

29. Subsequently vide G.O.Ms.No.173, Industries (MMD1)

Department dated 17.09.2013, in order to have a comprehensive

assessment of the mining of major minerals in districts other than

Thoothukudi, the same committee was also directed to inspect and verify

illicit mining of major minerals in leases granted to private parties in

Tirunelveli, Tiruchirapalli, Kanniyakumari and Madurai districts. The

committee followed the same pattern of investigation adopted in

Thoothukudi district, albeit in an expanded manner.

30. Two remaining reports submitted by the Special Team headed by

Thiru.Gagandeep Singh Bedi, I.A.S., in respect of Tirunelveli and

Kanniyakumari Districts were produced by the learned Advocate General

before the Court on 11.01.2017. It was reported by the Special Team that

https://www.mhc.tn.gov.in/judis

illegal mining was detected over an extent of 412.99 acres of non-leased out

areas in Tirunelveli District and it was estimated that a total quantum of

90,29,838 MT of raw sand had been illegally mined and transported from

the non-leased out areas in Tirunelveli District. Further, the illegal mining

was detected over an extent of 4.05 acres of non-leased out areas in

Kanniyakumari District and it was estimated that 54,446 MT of raw sand had

been illegally mined and transported from the non-leased out areas in

Kanniyakumari District.

Ban on Mining and Transportation of BSMs Pending Inspection:

31. As per the directive of the Government, to aid the inspection of

the Committee under section 24 of the MMDR Act, the District Collectors of

the aforementioned districts passed orders to stop the mining operations

and transport permits to private lessees from the month September, 2013.

But this ban also paved way for more allegations to crop up that the mining

companies were illicitly allowed to carry on their mining operations even

when the ban was in force.

Litigations Began Cropping Up on the Issue of Illegal Beach

Sand Mining:

32. Soon thereafter a number of cases including Writ Petitions and

https://www.mhc.tn.gov.in/judis

PIL came to be filed by different parties including the present Respondents

making charges, claims and counter claims. The Division Bench of this

Court came to consider the various writ petitions filed and delivered a

common order dated 12.12.2013 in W.P.(MD).No.1233 of 2012, etc., and

Batch. The critical observations of the Division Bench of this Court in its

Order dated 12.12.2013 is as reproduced below:

“32. We have also taken note of the fact that the Government of Tamil Nadu has passed G.O.(Ms) No.173, Industries (MMD. 1) Department, dated 17.9.2013, to inspect and to find out as to whether illicit mining of such major minerals are taking place in Tirunelveli, Tiruchirapalli, Kamniyakumari and Madurai Districts. A special team, consisting of officials from the various departments, has been named; for the said purpose. It has also been stated that the special team would complete the task within a period five months. While so, we do not find it appropriate to direct further investigation, with regard to the alleged illegal mining activities, said to be carried on by the private Respondents herein, parallely, by appointing some other persons, as requested by the petitioners.

The petitioners have not been in a position to show that the special team, constituted by the Government of Tamil Nadu, would not be in a position to carry out the task, satisfactorily. Further, the allegation made by the petitioners that the constitution of the special team, by the Government of Tamil Nadu, is only an eye

https://www.mhc.tn.gov.in/judis

wash, and that it is merely for satisfying this court that action is being taken against the alleged illegal mining activities cannot be accepted. In fact, from the submissions made by the learned Advocate General, appearing on behalf of the State of Tamil Nadu, we are convinced Government of Tamil Nadu is taking serious action to curb the illicit mining activities, if any, in the coastal and other areas in the State of Tamil Nadu. Only after the special team submits its report such acts, if any, in the light. Thereafter, it would be open to the state government, as well as the central government, to initiate appropriate action against the illicit mining activities, if they are found to have taken place. It would be premature for this court to arrive at a definite conclusion, at this stage, and to direct the official Respondents to initiate appropriate action against the alleged illegal mining activities, said to be carried on by the lessees, especially, when certain factual aspects have to be verified and confirmed, by a proper enquiry and investigation.

33. However, we are conscious of the fact that the issues raised before this Court, relating to the alleged illicit mining of minerals in the coastal districts of the State of Tamil Nadu and in the other areas of the state, are of public importance. We are also highly concerned about such issues as they also highlight the urgent need to protect and preserve the natural environment by preventing over exploitation of the natural resources of the country. There is no doubt that the governments concerned have to be vigilant in

https://www.mhc.tn.gov.in/judis

taking appropriate steps to strike a fine balance between proper utilisation of the available resources and the preservation of such resources for posterity. We are also clear that such a balance can necessary scientific data provided by persons, who are experts in be achieved only on the basis of the their respective fields.

34. In such circumstances, in view of the fact that a committee of experts, under the Chairmanship of Mr. Gangandeep Singh Bedi, Secretary, Revenue Department, has been constituted by the State Government to examine, investigate and to file a report, after physical verification of the mining sites in question, we find it appropriate to permit the petitioner in the writ petitions, including those who are wanting to implead themselves in the writ petitions, to submit their representations to Mr.Gagandeep Singh Bedi, the Chairman of the Committee, along with the necessary documents, if any, within fifteen days from today. It is also made clear that it would also be open to the private Respondents, who are parties herein, to submit their representations to the Chairman of the Committee, within the time specified above. On receipt of such representations, the Committee concerned shall examine the issues, by making necessary enquires and investigation, and if necessary, by serving appropriate notices on the parties concerned, and file a report before the State Government, for necessary action, as expeditiously as possible.

35. In such circumstances, in view of the fact

https://www.mhc.tn.gov.in/judis

that the parties concerned have been given the liberty to place all the relevant materials before the committee of experts, constituted by the State Government, we are not inclined to make any observations, with regard to the validity and correctness of the claims and the counter claims made by the parties before this Court. It would be left to the Committee concerned to check and to verify such claims, if necessary, by providing an opportunity of hearing to the parties concerned and to file its report before the State Government, as directed by this Court, by this order. On receipt of such report it is for the State Government to take appropriate steps and to pass necessary orders, as it finds fit and necessary, in accordance with law. As it is an admitted fact that subsequent proceedings had been issued pursuant to the impugned show cause notices issued by the Respondent concerned, the writ petitions in W.P.Nos.14399 and 14400 of 2011 have become infructuous. As such, they are dismissed, as infructuous. In such circumstances, as no further orders are necessary, the writ petitions in W.P.No.5549 of 2007 and W.P.No.1233 of 2012 and the impleading petitions filed therein stand closed.”

33. Subsequent to this order of the Division Bench, the validity of

G.O.Ms.No.156, Industries (MMD.1) Department dated 08.08.2013 and

G.O.Ms.No.173, Industries (MMD.1) Department dated 17.09.2013, which

https://www.mhc.tn.gov.in/judis

paved way for constitution of the Bedi Committee to inspect and verify

allegations of illegal beach sand mining was challenged vide

W.P.Nos.16716 and 19641 of 2014 and by order dated 29.05.2015, the

learned Single Judge of this Court set aside the G.O.s to the extent of the

Petitioner's lease hold areas alone (Petitioners in W.P.No.16717 and 19641

of 2014 being M/s.Transworld Garnet India Pvt. Ltd. and M/s.V.V.Mineral

respectively) and appointed Mr. Justice V.K. Sharma, a former Judge of the

High Court of Madras as the Chairperson of the Special Committee for

inspection of petitioners lease hold areas. The Court held the G.O's to be

valid to all other quarries except the Petitioner's.

34. This Order by the learned Single Judge has come up for

challenge vide Writ Appeals in W.A.Nos.1168 and 1169 of 2015 filed by the

State Government and W.A.Nos. 1220 and 1221 of 2015 by Respondents

24 to 26, in the present case. These above mentioned Writ Appeals are

connected with this Suo Motu PIL and is heard together before this Bench.

Events Leading to the Initiation of Suo Motu PIL:

35. Meanwhile, based on the news item published in the Economic

Times in the month of February 2015, a Joint Inspection was carried out by

the Director, Regional Office, Ministry of Environment Forest and Climate

https://www.mhc.tn.gov.in/judis

Change of India along with Assistant Conservator of Forests, Department of

Environment, Assistant Directors of Geology and Mining of Tirunelveli,

Thoothukudi and Kanniyakumari Districts and Officials from the Tamil Nadu

Pollution Control Board in the coastal districts from 24.04.2015 to

27.04.2015. A Joint Inspection Report dated 27.04.2015 was signed by the

Director, Ministry of Environment Forest and Climate Change of India and

other Officials, who accompanied in the Joint Inspection. The Commissioner

of Geology and Mining vide letter dated 21.05.2015 forwarded the Joint

Inspection Report dated 27.04.2015 to the Government stating that no

mining activities were noticed in the coastal districts of Tirunelveli,

Thoothukudi and Kanniyakumari.

36. Further, by order dated 27.07.2015, Government vide

G.O.Ms.No.179, Industries (MMD.1) Department, dated 27.07.2015

constituted District level and Taluk level Committee to look into complaints

on illegal beach sand mining and transportation of BSM for taking

appropriate action by authorities concerned.

37. Meanwhile a Public Interest Litigation was filed by one Mr. Victor

Rajamanickam on 23.01.2015 in W.P.No.1592 of 2015 before this Hon'ble

Court with a prayer seeking for a Special Investigation Team to probe illegal

https://www.mhc.tn.gov.in/judis

beach sand mining in the coastal districts of Tamil Nadu. However on

28.01.2016 the Petitioner in the PIL tendered an apology for not disclosing

some material facts (which are available on the record of the Court) and the

Hon'ble Court accepted his apology and permitted him to withdraw from the

proceedings.

38. Subsequently, the High Court considered the seriousness of the

allegations and converted the PIL into a Suo Motu case on 28.01.2016. On

the same date, this Court proceeded to appoint Mr.V.Suresh, Advocate as

Amicus Curiae to assist the Court by examining various issues raised in the

PIL and to place appropriate reports before the Court.

39. Meanwhile, the Assistant Controller of Mines, Indian Bureau of

Mines, Udaipur vide letter dated 20.10.2016 informed the Commissioner of

Geology and Mining that Mining Surveillance System was developed by

Ministry of Mines and it was launched on 15.10.2016 from New Delhi. The

incidences of illegal mining within 500 Meters. zone of mining leases have

been captured in the system in the form of triggers. Initially 29 triggers were

detected by the system in respect of Tamil Nadu and requested to verify the

triggers in the field and to send a report in this regard.

https://www.mhc.tn.gov.in/judis

40. Further, there was a District Level Committee meeting on

prevention of illegal beach sand mining and transportation of beach sand

minerals held on 09.11.2016 at Collectorate, Tirunelveli. It was found by the

District Level Committee that all the private lessees in Tirunelveli District

were indulged in unlawful mining, transportation of beach sand minerals for

the period from 2008-2009 to 2012-2013. Transport permits issued to the

lessees for beach sand minerals for the period from 2000-2001 to 2013-

2014 were compared with the quantum of such minerals permitted for

production in the approved mining plan / scheme of mining and it was found

that a huge quantum of beach sand minerals unlawfully transported by the

private lessees.

41. As the entire quantum of beach sand minerals kept with the

private lessees, both processed and unprocessed were arrived as illegal

storage. It was resolved by the District Committee to request the Assistant

Commissioner, Customs, Thoothukudi to produce certificate of legally mined

minerals obtained from the District Collector concerned before allowing

export of minerals and to insist on transport permits along with bulk permit.

The Chairman, Port Trust of Cochin, Vizagapattinam and new Mangalore

were addressed by the District Collector, Tirunelveli vide letter dated

19.12.2016 informing that private lessees from the State of Tamil Nadu

https://www.mhc.tn.gov.in/judis

were making their attempt for export of beach sand minerals from the Ports

outside the State of Tamil Nadu and no export of beach sand minerals can

be allowed in the absence of valid transport permits issued by the Deputy

Director of Geology and Mining / Assistant Director of Geology and Mining.

42. The Commissioner of Customs, Cochin issued Trade Facility

dated 22.12.2016 stating that the Government of Tamil Nadu has banned

the mining operation of all private lessees for beach minerals and stopped

issuance of transport permits, pending completion inspection by the Special

Team and therefore it was decided to verify the source of beach sand

minerals being sent for export and as an interim measure directed all the

exporters of beach sand minerals to produce documentary proof obtained

from competent authority.

Constitution of Mr. Satyabrata Sahoo Committee:

43. It is pertinent to note the Mr.Bedi committee had conducted

inspection under Section 24 of the MMDR Act and during the said period

based on the directive of the Tamil Nadu government, the District collectors

of the said 3 districts had ordered complete stoppage of mining and

stoppage of issuance of transport permits for transport of BSMs pending

inspection. But there were reports that inspite of the ban on BSM mining

https://www.mhc.tn.gov.in/judis

and transportation, illicit mining, processing and transportation was taking

place with the connivance of the officials. The learned Amicus Curiae

through a status report dated 21.11.2016 had brought to the attention of this

Court that despite the ban, there was widespread mining of ROM,

processing and transporting of BSMs occurring in 3 districts of the State.

Relevant document in support of this was filed before the Court.

44. The First Bench of Madras High Court by interim order dated

11.01.2017 in the Suo Motu PIL W.P.No.1592 of 2015 and W.A.Nos.1168,

1169, 1220 and 1221 of 2015 directed the State and Central Governments

to look into the issues jointly and suggest a strategy on the formation of

special squads for patrolling of sea shore areas across the coastal districts

of Tirunelveli, Kanniyakumari and Thoothukudi and for the constitution of

Special Team headed by a Secretary Level Officer of the State Government

and officials from Customs and Excise Department, Atomic Minerals

Directorate (AMD) and other departments concerned for estimation of the

stock of minerals kept in the processing plants, storage yards, bonded

warehouse and other places.

45. Hence, following orders of the Court, a Committee of Central and

State government officials was constituted headed by Mr.Satyabrata Sahoo,

https://www.mhc.tn.gov.in/judis

I.A.S., vide G.O.Ms.No.41, Industries (MMD.1) Department dated

07.04.2017. Inspections were carried out at all processing plants, godowns

and other storage areas of the mining lessees in the 3 districts. All stocks of

the mining companies were sealed in godowns, stockyards, factories and

premises of the companies with effect from April, 2018.

46. A comprehensive report of the special team was submitted to the

Government on 18.04.2018 and the same was filed before this Court on

24.04.2018. It consists of main report and several volumes of data from the

AMD/AERB of Government of India and various inspection teams. The

Monazite content in various stocks as found by Atomic Minerals Directorate

(AMD) has also been analysed. The actual stock of BSMs kept with the

private plant owners in the 3 districts, as estimated by Sahoo's Committee

was to the tune of 1.50 Crore Metric Tonnes.

Key Findings of Sahoo Report:

47. The total quantum of beach sand minerals stored by the Plant

owners / Lease holders at various places in Tirunelveli, Thoothukudi and

Kanniyakumari Districts as assessed by the Special Team are furnished as

follows:

https://www.mhc.tn.gov.in/judis

Sl.No. Districts Quantum of Minerals Stocked (in M.T.)

1. Tirunelveli 1,37,45,644

2. Thoothukudi 12,09,423

3. Kanniyakumari 5,93,613 Total 1,55,48,680

48. The total quantum of beach sand minerals declared as stocks by

the Plant owners / Lease holders in respect of the three districts are

furnished as follows:

                                  Sl.No.       Districts       Quantum of
                                                            Minerals Declared
                                                                as Stocks
                                                                 (in M.T.)
                                    1.     Tirunelveli                64,59,624
                                    2.     Thoothukudi                13,91,810
                                    3.     Kanniyakumari                7,07,300
                                           Total                      85,58,734


49. Thus, there is a massive difference to the tune of 69,89,946 MTs

between the quantum of Beach Sand Minerals assessed by the Special

Team and the quantum of Beach Sand Minerals declared as stocks by the

Plant owners / Lease holders in respect of the three districts.

50. The report submitted by AMD on the percent Monazite equivalent

analysis of the samples collected at the time of preliminary assessments

https://www.mhc.tn.gov.in/judis

from the Godowns / Dump locations / processing plants / mining area in

respect of the three Districts reveal that 87 out of 177 samples are having

more than 0.25% of Monazite equivalent. During the period up to 2007, the

upper limit of “Monazite equivalent” in export sample was 0.25%.

51. The report submitted by AMD on the percent Monazite equivalent

analysis of the samples collected at the time of super-check assessments

from the Godowns / Dump locations / processing plants / mining area in

respect of Tirunelveli and Thoothukudi Districts reveal that 31 out of 43

samples are having more than 0.25% of Monazite equivalent.

52. Thus, the reports of the AMD reveal that 118 (87+31) out of 220

(177+43) samples collected record more than 0.25% of Monazite equivalent

i.e. 53% of samples record more than 0.25% Monazite equivalent. The

reports of the AMD further reveals that a number of finished products like

Garnet, Ilmenite, Zircon etc., contain other mineral as well, in proportions of

10 to 25 %.

53. The reports further reveals that a number of finished mineral

stocks contain Monazite / Monazite equivalent much above the notified

reference value. Hence, exporting and trading of all beach minerals need

https://www.mhc.tn.gov.in/judis

specific supervision especially at port levels from where they are exported.

Proper regulation of export of minerals containing monazite / monazite

equivalents will be appropriate in view of the radioactive content of the

minerals which in turn might have a bearing on the National Security, if the

products fall into wrong hands.

Reassessment Report:

54. Based on the request made by the District Collectors of

Tirunelveli and Thoothukudi and based on the recommendations of the

Commissioner of Geology and Mining, orders have been issued vide

G.O.Ms.No.246, Industries (MMD.1) Department, dated 20.09.2021

authorising the District Collectors of Tirunelveli, Thoothukudi and

Kanniyakumari under MMDR Act, 1957 to re-assess the beach sand

minerals stored and sealed at various places by the Special Team Headed

by Thiru Satyabrata Sahoo, I.A.S. The BSM stocks were ascertained and

sealed at the conclusion of the inspections conducted in 2018 on the

directions of this Court, by Joint- Inspection teams of Central and State

agencies headed by Mr.Satyabrata Sahoo, I.A.S.

55. The “Reassessment Report on Beach Sand Minerals” filed by the

Secretary, Natural Resources Department, Government of Tamil Nadu

https://www.mhc.tn.gov.in/judis

presents the findings of inspection done in 2021-2022 by Joint Teams of

officials from the Revenue, Geology and Mining, Survey and other

departments of the Government of Tamil Nadu. Included in the Inspection

Teams were also officials of the Atomic Minerals Directorate for Exploration

and Research of the Department of Atomic Energy (DAE) – arrayed as R2

in the present PIL. The 87-page Re-assessment Report (RR-2023) is

accompanied by a set of six volumes of field reports submitted by the

respective District Collectors and reports of tests on stocks undertaken by

the specialist agency of DAE, the Atomic Minerals Directorate.

56. The Reassessment Report concludes that out of a total of 1.5

Crores Metric Tonnes of BSM stocks which were reportedly sealed in

various godowns of the mining companies/ private plants in the three

districts in 2018, there is a shortfall of 16.04 Lakh Metric Tonnes (amounting

to 10.69% of total stock) of BSMs stocks. The RR-2023 concludes that the

16.04 Lakh MT of BSM stock were illegally transported by various mining

companies during the period 2018-2022. The inspection also revealed

additional new stocks amounting to 6,62,191.04 MT stocked at various

sites. These new stocks were unrelated to previous stocks found in 2018.

There is also a finding of high quantum of monazite in the additional stock

found.

https://www.mhc.tn.gov.in/judis

Amicus Curiae Reports:

57. The Amicus Curiae had been entrusted the task of enquiring into

the issue of the state of Beach Sand Mineral mining in the three coastal

districts of Thoothukudi (Tuticorin), Tirunelveli and Kanniyakumari Districts

of Tamil Nadu. The main allegation in the PIL is that massive illegal mining

is taking place over and beyond the permitted quantities with the active

involvement of officials. There was an additional allegation that a massive

quantity of monazite tailings is unaccounted and that there is the possibility

of monazite being smuggled away.

58. The learned Amicus Curiae has submitted detailed and elaborate

reports on the pertinent issues raised in the PIL. He had been provided with

all the primary data and records of the official agencies for a careful

scrutiny. It should be pointed out that the Central government agencies, viz.,

the DAE – AMD (Respondent No. 2) and IBM (Respondent no. 4) have not

disputed the findings of fact in the three Amicus Curiae Reports with respect

to illegal mining and transportation of BSMs by the mining companies. In

particular the AMD has not disputed the findings of the Amicus Curiae in the

second Report about presence of monazite in processed mineral stocks

kept by the mining companies in their godowns. This apart, the State

https://www.mhc.tn.gov.in/judis

Government has very clearly and emphatically accepted the findings of fact

in the Amicus report on scale of illegal mining, transportation and export, as

also the Royalty Report filed before this Court.

Regarding Allegation of Bias and Prejudice Raised against

Amicus Curiae:

59. The Amicus Curiae was appointed by the Court on 28.01.2016,

after the Court converted the original Writ Petition into a Suo Motu PIL in

view of the serious allegations of massive illegal mining of beach sand

minerals in three coastal districts of Kanniyakumari, Thoothukudi and

Tirunelveli Districts.

60. It is to be noted that the objections are filed by the 22nd

respondent Mr.S.Vaikundarajan on 19.12.2024 during final arguments of the

present Suo Motu PIL petition and connected proceedings. The

respondents 8 and 9 also raised similar accusations. The 8th respondent in

his Memo of Objections to the report of Amicus Curiae imputed “Conflict of

Interest” on the part of this Amicus. However, the 8th respondent suppressed

the order of this Court dated 15.03.2016, wherein the very same

accusations were rejected by this Court.

https://www.mhc.tn.gov.in/judis

61. On 28.01.2016, when this Court appointed this Amicus, he was

not present in court. So on the next hearing date, 15.3.2016, the Amicus

brought to the attention of this court that in a previous litigation

(W.P.No.1233 of 2012) involving similar allegations regarding BSM, on

behalf of an intervenor he was on record as an advocate on behalf of his

office, along with his wife, D. Nagasaila, Advocate. The Amicus informed the

court that though his name was on record, he had never appeared even

once, in the case. Therefore he informed, that if the various private

Respondents had any objections to his appointment as amicus, he will not

accept the responsibility. The then the Hon'ble Chief Justice asked all the

counsel, including the private Respondents if they had any objections. All

parties including the counsel for 8th Respondent / M/s.V.V.Mineral and 22nd

Respondent Mr.S.Vaikundarajan stated that they had no objections. In the

order dated 15.03.2016 this court recorded the following order:

“Learned Amicus informed us that at some stage, his office was concerned with the earlier litigation, but none has objection him continuing to assist the court as Amicus, especially respondents No. 8 and 22.”

62. Another accusation made by the private Respondents (R8, R9

and R22) is that the Amicus was a member of a human rights organisation

called Peoples' Union for Civil Liberties (PUCL). and had visited the BSM

https://www.mhc.tn.gov.in/judis

area way back in the 1990's and had got into an altercation with

M/s.V.V.Mineral employees. Yet another accusation is that the Amicus is an

Editor of an internal magazine called PUCL. Bulletin in which articles critical

of BSM mining were carried which disclosed the bias against

M/s.V.V.Mineral and BSM industry on the part of the Amicus.

63. This accusation was denied by the Amicus claiming it to be totally

false, fabricated, unsubstantiated and maliciously made. He states that he

has never ever visited any BSM mining site in the three coastal districts

much less had any interaction with the employees there. All this was spelt

out before this Court. After hearing the counsel for R8, and the Amicus this

court passed the following order on 20.09.2016:

“A Memo has been filed by the Learned Amicus out of the communication emanating from the counsel for Respondent No. 8 and 22. The Learned Counsel for the said Respondents states that the object was only to bring certain facts to the notice of the Learned Amicus, for him to take a call on the same.”

“We have perused the Memo; we see no reason why the Learned Amicus cannot continue in this matter, merely because he happened to be the Secretary of an Association and Editor of a

https://www.mhc.tn.gov.in/judis

Bulletin, in which the author published a report, where there was general reference to the illegal sand mining in Tamil Nadu in four lines.”

64. Apart from these two occasions when Respondents 8, 9 and 22

accused Amicus of bias, the same parties, viz., R8 – M/s.V.V.Mineral and

R9 – M/s.Transworld Garnet India Private Limited filed W.M.P.No.24173 of

2017 and W.M.P.No.24174 of 2017 making the very same allegations,

which was dismissed as withdrawn on 03.10.2017 itself.

65. While so, despite knowing that the same allegations were

considered and rejected by this court on three occasions - viz., 15.03.2016,

20.09.2016 and on 03.10.2017, the parties have repeated the same

allegations in:

(a) the Memo of Objections' dated 20.01.2024 filed by R8 –

M/s.V.V.Mineral; and

(b) in the Note titled 'Brief Facts about the Writ Appeal and the Motive

behind the litigations' served on the Amicus Curiae and circulated by

counsel for R22 Mr.S.Vaikundarajan in Court during final arguments on

21.12.2024.

https://www.mhc.tn.gov.in/judis

66. It should be pointed out that they have been repeating the

allegations against the Amicus despite having personal knowledge that the

same allegations were raised earlier, considered and dismissed by this

Court. Hence, this Court finds no merit in these allegations against the

Amicus.

The First Report of Amicus Curiae:

67. The First report of the Amicus Curiae deals with the mining during

Phase I (2000-2001 till September 2013). This study was made

independently by the Amicus Curiae without relying on the reports of the

Bedi Committee and District level Committee. Computation of unlawful /

illegal mining by each lessee year-wise and lease wise was done by

comparing the mining plans, scheme of mining and transport permits and

quantifying:

(1) Quantities transported over and in excess of the approved mining

plan;

(2) Quantities transported of BSMs not permitted in the mining plan;

(3) Quantities transported during period when Scheme of Mining was

not approved.

And this Report came to the conclusion that all private lessees had indulged

in large scale unlawful mining and transportation of BSMs during the pre

https://www.mhc.tn.gov.in/judis

ban period from 2000-2001 to 2013-2014.

Second Report of Amicus Curiae:

68. The Second Report deals with the period in Phase 2 or the post

ban period after August-September, 2013. The Second Report of the

Amicus Curiae, examined the Report of the Sahoo's Committee as regards

the total stock of raw sand (ROM), semi-processed and processed BSMs

found in the godowns and other places owned by the various lessees /

companies.

69. The Second Report concluded that the stocks held by various

lessees / mining companies after the imposition of the ban in August /

September, 2013 cannot be based on processing of balance of raw sand

remaining with the companies at the time of the ban. Therefore the 2nd

Amicus Report concludes that the stocks held by different mining

companies at the time of Sahoo Committee enquiry should be held to be

illegally mined. The Second Report specifically pointed out that many stocks

of processed minerals (with THM > 90%) belonging to different companies

were found by DAE - AMD to have monazite concentration beyond the

threshold value of “> 0.25% Monazite Equivalent” indicating that significant

quantity of monazite can be extracted from these stocks.

https://www.mhc.tn.gov.in/judis

Third Report of Amicus Curiae:

70. In this Report, the 'Royalty Settlement Proceedings' approved by

the District Collectors of Thoothukudi, Tirunelveli and Kanniyakumari

districts in respect of royalty collected and due to be paid by different mining

companies for each annual year from 200-2001 till 2015-2016 were studied.

Fourth Report of Amicus Curiae:

71. The fourth report of Amicus curiae summarises the key findings

from the reassessment report filed on 27.11.2023 by the 6th Respondent. It

reports about large scale illegal removal of 16.04 Lakhs MT of beach sand

minerals by different mining companies during 2018-2022. This report of

Amicus Curiae dealt with the study of two key issues:

(1) The high quantum of illegal mining and transportation of BSMs by

various mining companies.

(2) High presence of Radio Active Monazite in the semi-processed

and processed BSMs stocks kept by various mining companies /

Plant owners.

Show Cause Notice Issued:

72. The State Government accepted the findings pertaining to illegal

https://www.mhc.tn.gov.in/judis

mining, transportation, export and royalty payments on all four reports since

the findings of Bedi report, Sahoo's report, Reassessment report and

Amicus Curiae report were on the same lines and the findings correlated

with each other. Hence, based on the reports and findings, the Government

after perusing the relevant documents had issued showcase notices

directing the mining parties to reply as to why Cost of minerals and Royalty

should not be recovered from them for the quantum of minerals unlawfully

mined and transported during the pre-ban period in respect of the mining

leases granted

73. The Cost of Minerals and Royalty to be recovered from the private

plant owners and ex-lessees for the quantum of beach sand minerals

unlawfully mined and transported during the pre-ban period works out to the

tune of Rs.5832.29 Crore. The break up details are as follows:

(1) V.V.Mineral – 3581.16 Crore

(2) Industrial Mineral India Private Ltd. – 82.51 Crore

(3) Transworld Garnet India Private Ltd – 478.43 Crore

(4) Beach Minerals Sands Company and Beach Minerals

Company Private Ltd. – 921.69 Crore

(5) K.Thangaraj – 183.86 Crore

(6) M.Ramesh – 117.21 Crore

https://www.mhc.tn.gov.in/judis

(7) Indian Ocean Garnet Sand Company and Indian Ocean Garnet

Sand Company Private Ltd. – 191.30 Crore

(8) Industrial Mineral Company – 276.08 Crore

Total = 5832.29 Crores

The writ petitions challenging the show cause notices on royalty have been

filed and heard along with the present Suo Motu PIL.

74. This High Court by Order dated 21.01.2019 had made it clear that

this Suo Motu PIL covers all BSMs pertaining to alleged illegal

/unauthorised extraction of minerals, transportation and other associated

illegal activities.

VII. Contentions of the Respondents:

Key Points of Contentions by the 8th and 22nd Respondents:

75. The 22nd Respondent claims that his competitors out of rivalry

have instituted the present PIL. The 8th Respondent claims that they have a

valid mining lease from the State Government with the previous approval of

the Central Government as well as Atomic Energy Department. The 8th

Respondent stated that they have a valid mining plan duly approved by

Atomic Minerals Directorate for Exploration (AMD) and the Indian Bureau of

Mines (IBM) which had approved the scheme of mining also. It was also

https://www.mhc.tn.gov.in/judis

stated that they have a valid Environmental Clearance from Ministry of

Environment and Forest (MoEF&CC) for all its mining leases and that the

production also is within the limit of EC as well as approved mining/scheme

of mining and they also stated that they have a valid consent under Air Act

and Water Act.

76. It was contended that the Amicus Curiae did not highlight any

violations of the India Rare Earths Limited (IREL), but instead pointed out

imaginary violations against the 8th Respondent’s mining lease. The 8th

Respondent further leveled allegations of serious mining violations against

IREL. It was further contented that the Amicus Curiae did not apply the

reverse calculation method for the IREL and that he did not prepare chart

citing violations by IREL.

77. It was contented that the Amicus failed to act impartially and that

though Amicus discussed about the Bedi report in his volume of charts,

Amicus did not point out that Bedi committee did not inspect Trichy and

Madurai Districts.

78. It was further contended that principles of Natural Justice was

violated only for the 8th Respondent. Inspections of leases belonging to the

https://www.mhc.tn.gov.in/judis

24th, 25th and 8th Respondents were conducted based on directions of the

High Court. However Natural Justice Principles were violated only with

respect to the 8th Respondent. Further, the 8th Respondent alleges that the

Amicus failed to point out the illegalities and violations committed by the

24th and 25th Respondents. The 8th Respondent further contends that the

Amicus did not collect documents from official government agencies and

that he did not rely on official data.

79. The 22nd Respondent goes on to level allegations against

Mr.D.Dhaya Devadas that he had engaged Retired officials to make

complaint against the 8th Respondent. The 8th Respondent further claims

that totally 40 allegations were leveled against the company and that all

allegations were thoroughly enquired and rejected by the State Government

and reported to the Government of India vide its Principal Secretary letter

No.7810/MMD2/2011-1 dated 23.07.2013. The 8th Respondent claims that

IREL colluded with Mr.D.Dhaya Devadas.

80. It was submitted that the Customs Department did not point out

any irregularities against the 8th Respondent, however it is alleged by the

latter that the 24th and 25th Respondents export is more than the permit

https://www.mhc.tn.gov.in/judis

obtained quantity.

81. The 8th Respondent contended that the Amicus Curiae method of

calculation of royalty is wrong. This was substantiated by stating that all the

quantity transported by the 8th Respondent is below the quantity permitted

by MoEF and permitted by mining plan/scheme of mining and that the

variation is solely due to replenishable deposits. Further, it was submitted

that all the quantities were transported with valid permits.

82. Further, it was submitted that the 8th Respondent is permitted to

produce other minerals from the existing tailings accumulated vide

competent authority 2nd Respondent letters dated 05.05.2000 and

05.06.2000, without fresh mining lease and also that the 1st Respondent

had confirmed the same, vide letter dated 16.08.2000. Hence, based on the

above said approval letters issued by competent authorities, the 6th and 7th

Respondents permitted the 8th Respondents to produce minerals from

existing accumulated tailings available with 8th Respondent.

83. It was contented that the case of Common Cause vs. Union of

https://www.mhc.tn.gov.in/judis

India and Others1, is not applicable to the 8th Respondent. The 8th

Respondent relied on paragraph 129 of the judgment, as follows:

“129. The simple reason for not accepting this interpretation is that Rule 2(ii-a) of the MCR was inserted by a Notification dated 26-7-2012 while we are concerned with an earlier period. That apart, as mentioned above, the holder of a mining lease is required to adhere to the terms of the mining scheme, the mining plan and the mining lease as well as the statutes such as the EPA, the FCA, the Water (Prevention and Control of Pollution) Act, 1974 and the Air (Prevention and Control of Pollution) Act, 1981. If any mining operation is conducted in violation of any of these requirements, then that mining operation is illegal or unlawful. Any extraction of a mineral through an illegal or unlawful mining operation would become illegally or unlawfully extracted mineral.”

On relying in this paragraph, the 8th Respondent averred that they have

necessary approvals and clearances as under the Act and Rules.

84. It was further contended that the 8th Respondent has not engaged

in illegal mining. And that with respect to Bedi Committee, the 8th

Respondent claims it to be not statutorily valid. It was further averred that

there is no excess stock with respect to 8th Respondent as per Sahoo

1. 2017 (9) SCC 499

https://www.mhc.tn.gov.in/judis

Committee report.

85. It was averred by the 8th Respondent that with respect to

monazite, there are no possibilities for export of monazite as there are no

countries where thorium is used for any purpose. And that the allegation of

export of monazite by M/s.V.V. Mineral is wrong.

86. It was also submitted that the reverse calculation method for

royalty adopted by Amicus is wrong. It was submitted that this calculation is

not based on physical verification or inspection or seizure by competent

empowered officials.

87. The 8th Respondent's total sales are 57,71,688 MT. 15,000

divided by 38,77,391 = 0.0038685 x 57,71,688 = 22327.77 MT of Monazite

should be available. Whereas the 8th respondent having the following

quantity of Monazite.

                                   Actual Stock        Content of Monazite
                                  38,77,391 M.Ton         15,000 M.Ton
                             Already export local 23,408 M.Ton instead
                             sales quantity 57,71,688 of 22327 M.Ton
                             M.Ton

This will establish that the reverse calculations are wrong according to the

analysis report documents of Amicus.

https://www.mhc.tn.gov.in/judis

88. The excess quantity is the quantity collected from the already sold

minerals prior to 2000. So, the reverse calculation method adopted by

Amicus is defeated by his own analysis documents produced from AMD.

89. Further contentions of the 8th Respondent are that as per Section

5(2)(b) of MMDR Act, the State Government, cannot grant the mining lease

without the approved mining plans. Also as per Rule 22(5) of MCR, 1960

the mining plan should contain the tentative scheme of mining - That means

the quantity mentioned in the mining plan is only tentative. The quantity and

annual program are only tentative and the replenishable quantity can be

collected by the lessee if it is deposited within the lease hold area as

already decided by the Court in W.A.No.69 of 1998 and W.P.No.5386 of

1997. As per Rule 22(6) of MCR, 1960 the mining plan once approved will

be valid for the entire lease period and that 8th Respondent has the valid

mining plans for all its mines. As per Rule 9(2) of Mineral Conservation and

Development Rules, 1988 (MCDR, 1988), the Controller General or the

authorized officer may require the holder of a mining lease to make such

modification in the mining plan or impose such conditions as he may be

consider necessary by an order in writing, if such modification or imposition

of conditions are considered necessary. Accordingly, 8th Respondent has

https://www.mhc.tn.gov.in/judis

obtained modified mining plan also for certain lease areas.

90. It was averred that the Government of India, IBM issued separate

manual for preparation and approval of mining plans after prior inspection.

So without verification no mining plan will be approved and hence the

Amicus allegation about mining plan has no basis.

91. The 8th Respondent averred that none of the Act and Rules for

payment of royalty or mining operation has been violated by the 8th

respondent. It was submitted that the entire 3rd report of the Amicus is

without any statutory violation and that this report regarding royalty and his

enclosures 15A and 15B has no legal value.

92. Regarding Monazite the 8th Respondent contends that the

percentage of occurrence of monazite in BSMs is a natural phenomenon

and claims that they have requisite handling license and that they are

permitted to store the monazite tailings. Based on the aforementioned

grounds the 8th and 22nd respondent sought for dismissal of this PIL.

Key Contentions of 16th, 17th, 18th, and 19th Respondents:

93. It was mainly submitted that Monazite is a radioactive material

https://www.mhc.tn.gov.in/judis

and cannot be clandestinely smuggled across National/International

borders. Every atomic mineral have traces of radioactive mineral, which

cannot be separated and that National and International regulators have

fixed permissible threshold. It was submitted that checkpoints at Airports

and Harbours are installed with radioactive detectable scanners as per

International guidelines stipulated by International Atomic Energy Agency

(IAEA). There is also clear National and International mechanism to monitor

the movement of radioactive materials including monazite across borders.

94. With regard to allegations of excess mining it was averred that in

BSM, the presence of percentage of minerals are not certain. Sometimes

due to tidal action and wind action, the deposits will be more and some time

there won't be even any deposit. So when excess minerals are got from

BSM, it is declared before the Lessor. The lessor can either confiscate the

excess minerals and say it is in excess of the mining plan and hence it

belongs to the State or royalty can be collected and in the present case the

lessor has chosen the latter and the royalty collected was audited and duly

shared between the Centre and the State. Therefore question of evasion

does not arise.

95. It was submitted that every form of mineral which was exported

https://www.mhc.tn.gov.in/judis

have suffered royalty and properly declared. There must be a mismatch in

the interpretation of quantum of royalty to be collected whether on the ad

valorem price of Orissa or Tamil Nadu is but a technicality and not evasion.

96. It was submitted that the respondent company was granted lease

by order dated 01.03.2004 for a period of 30 years for doing Beach Sand

Mining and pursuant to the mining lease the hundreds of crores of Rupees

was invested and the mining plan was set up. Further, more than 10,000

direct and indirect employments were created due to the trade. Further,

huge amounts of royalty was paid and foreign exchange revenue worth

hundreds of crores was generated by exporting beach sand minerals.

Surprisingly the Government of Tamil Nadu vide G.O.Ms.No.318 dated

25.11.2021 terminated the lease of this respondent prematurely stating that

Government of India has amended the Atomic Mineral Concession Rules,

2016.

97. It was averred that the amendment is nothing but a clear case of

colorable legislation in order to favour Government companies, who are all

competitors to the petitioner company. There is no reasonable classification

and object sought to be achieved by the specific amendment. Further there

is no rational nexus. The beach sand minerals may have minor radioactivity

https://www.mhc.tn.gov.in/judis

which cannot be separated and that all are handled by both Government

and private companies.

98. It was submitted that the ratio laid down in Common cause

judgment (Supra) which deals about static miserable reserve does not apply

to the case of BSMs. It was further submitted that the MMDR Act is not a

control Act but a development oriented Act.

99. It was averred that the repeated criticism of mining of BSM would

cause environmental issue is a gross generalization without any regard to

factual aspects. BSM are unique and they are the only mineral which are

replenishable in nature. The replenishment was also recognised by the

learned Amicus in his report. The Nagar Committee assigned by

Department of Atomic Energy also has recognized fact of replenishment.

100. With regard to royalty it was contented that whatever amount

calculated in whatever means either in the form of royalty towards ROM has

to be treated as advance royalty. Therefore the entire quantities of mineral

exported by the respondents are royalty stuffed. And excess royalty amount

collected in the Department of Geology and Mining is still with the

Government.

https://www.mhc.tn.gov.in/judis

Key Contentions of 24th, 25th and 26th Respondents:

101. It was submitted that except one mining lease in favour of Indian

Garnet Sand Company Private Limited all other mining leases in favour of

24th and 25th Respondents were cancelled by the State Government by

orders dated 01.02.2013. The said Orders are impugned in

W.P.(MD).Nos.2111 to 2115 of 2013. Since transport permits were not

issued, the lone mining lease was not operational since 2011. Hence, the

allegation that Amicus Curiae and Committee headed by Mr.Gagandeep

Singh Bedi, I.A.S., did not deal with the said leases is unjustifiable.

Key Contentions of the 12th Respondent:

102. It was submitted that the Amicus had used imaginary

calculations to arrive at the finding that 12th Respondent has carried out

illegal mining. Further, with respect to quantity transported beyond the

quantity mined, this respondent submitted that there is no quantity

restriction either in the MMDR Act or Rules. The quantity mentioned in the

approved mining plan is tentative for five years that, too for excavated

quantity vide Rule 22(5)(v) of MCR, 1960. It was further submitted that with

respect to quantity transported during the period when there was no

approved scheme of mining, where the period have been lapsed is not

https://www.mhc.tn.gov.in/judis

applicable to the 12th Respondent and that they have a valid mining plan as

well as scheme of mining. Therefore, it was submitted that the entire

allegation is not applicable to the 12th Respondent.

Submissions on Behalf of the 4th Respondent:

103. It was submitted that as per the guidelines of the mining

plan/scheme of mining, the lessee has to establish proved reserves for

atleast five years period to commensurate with the tentative proposals

furnished in the mining plan/scheme of mining. So, the extraction of the

mineral cannot be beyond the proved reserves established at that time.

Further submission of Scheme of Mining, the reserves has to be re-

established by way of additional exploration, considering the depth factor.

The lessee has to carry out the mining operations in accordance with the

approved mining plan/scheme of mining which includes approved quantity in

the mining plan. Contrary to this, attracts the violation of Rule 13(1) of

Mineral Conservation and Development Rules, 1988, i.e. deviation in the

approved mining plan.

104. It was further submitted that the mining plan or scheme of mining

is being approved with proposals of production for five years period. The

lessee should extract the mineral within the permissible limits and get

https://www.mhc.tn.gov.in/judis

permits for that quantity only. Any demand for excess quantities of mineral

that can only be extracted with proper prior approvals. The modifications

also for the remaining period of the approved mining plan/scheme of mining.

The lessee cannot extract the mineral as per the whims and fancies and

later approach the Indian Bureau of Mines extending the approval of mining

plan/scheme of mining from the date of approval i.e. Prospective not

retrospective.

Submissions on Behalf of the 2nd Respondent:

105. The 2nd Respondent submitted that Monazite, which is (greenish

yellow) phosphate mineral containing rare earth metals, is an important

source of thorium, lanthanum and cerium. Thorium has been recognised as

(another) radioactive nuclear material for producing energy indigenously

and that India is now progressing steadily towards a Thorium based nuclear

program. Thorium based program has the potential to support energy

security in long term. Monazite is a principal source of Thorium and Indian

Rare Earths Limited (IREL) is a leading supplier of Monazite in the country.

It was stated that none other than IREL is allowed to process Monazite.

https://www.mhc.tn.gov.in/judis

106. It was submitted that India's nuclear development plans are

crucially dependent on Thorium based development. This is recognised in

the IAEA Report. Also the world's reserve of monazite is estimated to be in

the range of 12 Million Tons of which nearly 8 Million Tons occur with the

heavy minerals in the beach sands of India in the States of Kerala, Tamil

Nadu, Andra Pradesh and Orissa.

107. It was submitted that since Monazite is important for our

Country’s nuclear requirements, as a policy decision, no private players is

allowed to process Monazite but are allowed only to store them as per the

directives issued by the AERB. Also no private players is allowed to crack

Monazite from the Monazite enriched tailings as it results in highly

radioactive thorium and uranium and are vulnerable to leaching. With

respect to atomic minerals under MMDR Act, for the purpose of grant of

mining lease by the State Government for such minerals like Illemenite,

Rutile, Zircon, Leucoxene, permission is to be obtained from the Central

Government / DAE.

108. It was also submitted that AMD has not approved any mining

plan for monazite in favour of 8th Respondent (M/s.V.V.Mineral). It was also

averred that as per AMD records, 10 mining plans were transferred to 15th

https://www.mhc.tn.gov.in/judis

Respondent (M/s.Industrial Minerals Company). These mining plans do not

include monazite mining. Further AMD has not approved any mining plan in

Tamil Nadu in favour of 9th Respondent (M/s.Transworld Garnet India Pvt.

Ltd.).

109. The 2nd Respondent also submitted that no permission was

granted to the State Government for inclusion of monazite in the mining

lease granted to private party and if at all any mining lease is granted by

including Monazite to any private party, the same is without the sanction of

the Central government and amounts to violation of Act and Rules.

110. It was contended that the Respondents 8 and 22 have stated

that they have not carried out any estimate for monazite as they are not

permitted to handle the same and hence no information has been furnished

on the estimated reserves of Monazite. However, they have furnished the

total quantity of monazite rich tailings for the period from 2007 to 2016 as

80,725.05 M.T. The respondents further have stated that they have never

personally assessed the Monazite content in the feed material but provided

the data based on the AMD's (Atomic Minerals Directorate for Exploration

and Research – a Unit of the second respondent) report of the second

respondent and furnished the percentage of monazite content with respect

https://www.mhc.tn.gov.in/judis

to each of their mine numbering 34 specifically given in the tabular format

(Page Nos.9 to 13 of their letter dated 04.12.2016). Further in page number

14, they have furnished the total ROM (Run of Mine) collected from each of

their mine numbering 34 (Page Nos.14 to 16).

111. Based on the above data furnished by the respondents 8 and 22,

approximate quantity of monazite computed and furnished in a tabular

format. Based on the data furnished by the Respondents, it is seen that the

data on grade of monazite in the mining lease areas with reference to

AMD's reports vis-à-vis the monazite resources is computed as 5876 M.T.

covering 34 mining lease areas of the respondents 8 and 22, whereas the

total quantity of monazite computed based on the data submitted by the

Respondents 8 and 22 regarding quantity of tailings from 2007 to 2016 is

23,461M.T. Hence, there is a mismatch as seen from the above regarding

computed monazite resource.

112. It was submitted that as regards, excessive mining carried out by

private lessees, which are found to be higher than the quantity approved by

the mining plan (IBM/AMD) on the basis that the lessee has a valid mining

lease and the land is owned by the lessee and advance royalty is paid and

the sanctity of approved plan:

https://www.mhc.tn.gov.in/judis

The quantity of monazite (23,461 MT) is a figure arrived at on the basis of

grade and tonnage declared by respondent 8 and 22. However, the Sahoo

Committee has assessed 23,608 MT of monazite contained in the monazite-

rich tailings storage yard and also assessed about 15,000 MT of monazite in

various stocks available with respondent 8 and 22, thereby totaling to

38,608 MT monazite. Special team has also assessed the monazite

available in the monazite-rich tailings storage yard and stocks available with

other BSM operators. Inputs given further below has taken into account of

38,608 MT monazite assessed by Special Team. Based on inspection of the

beaches in the concerned areas, calculations disclose that for a quantity of

raw sand of 6-7 Crore Tons mined as pointed out by the Learned Amicus

Curiae, this would generate tailings of about 38,608 MT of monazite. The

calculations arrived at by the Learned Amicus Curiae are justified

considering the average grade of 0.05% monazite in raw sand as declared

by Respondent 8 and 22.

However, as per the declaration by respondent 8 and 22, the total raw sand

production is only 98,88,100MT. Considering the average grade of 0.05% in

raw sand (also declared by respondents 8 and 22), this quantity of raw sand

would yield only 5,876 MT of monazite, which is a major discrepancy with

respect to the quantity of monazite assessed by Special team. The

difference indicates that, a larger quantity of raw sand has been processed

https://www.mhc.tn.gov.in/judis

than what has been declared by respondent 8 and 22.

Even if a higher grade of monazite is considered, say 0.1% (2 times) in raw

sand mined, taking in to account the possible enrichment process by beach

washings, about 3.50 to 4 crore tonnes of raw sand is required for the

collection of 38,608 tonnes of monazite as against the 98,88,100 tonnes of

raw sand declared by respondent 8 and 22.

In view of the above, the possibility of excessive mining of raw sand against

the declared quantities and grades cannot be ruled out. It was averred that

based on deliberations, Department of Atomic Energy (DAE) was in

agreement and supported the proposition of the Tamil Nadu Government

that semi processed material and monazite tailings need to be eventually

handed over to DAE.

113. It was submitted that during processing of the raw sand,

monazite, which is radioactive in nature, gets distributed and progressively

concentrated in various process streams and becomes potential source of

radiation exposure. Therefore, for radiological safety considerations, AERB

issued guidelines for safe management of monazite tailings under Atomic

Energy (Radiation Protection) Rules, 2004 in order to avoid any undue

radiation exposure to workers and general public. Accordingly, the facilities

were either required to store the monazite tailings in pits within premises

https://www.mhc.tn.gov.in/judis

under their institutional control topped with non-radioactive silica sand or

were required to backfill the mined-out sites after mixing with silica sand

such that radiation level remained comparable to natural background

radiation of the region. Nevertheless, besides being radioactive substance,

monazite contains thorium and uranium which is notified as prescribed

substance under the Act, control of which solely rests with the Department

of Atomic Energy. DAE has all the enabling powers to acquire prescribed

substance under the Act.

Submissions on Behalf of the 1st Respondent:

114. The 1st Respondent submitted that as per Entry 23 of List II

(State List) the State Governments have powers for; “Regulation of mines

and mineral development subject to the provisions of List I with respect to

regulation and development under the control of the union”.

115. The Mines and Minerals (Development and Regulation) (MMDR)

Act, 1957 was enacted by the Parliament. Section 2 of the MMDR Act, 1957

is the statement of declaration of expediency which states as follows:

“2. Declaration as to the expediency of Union control- It is hereby declared that it is expedient in the public interest that the Union should take under its control the regulation of mines and the

https://www.mhc.tn.gov.in/judis

development of minerals to the extent hereinafter provided.”

116. With the said declaration the Union has taken under its control

the regulation of mines and development of minerals to the extent specified

in the said MMDR Act, 1957. The MMDR Act 1957, inter-alia, provides for

procedures to grant mineral concessions, regulate mining activities and

provisions for mineral development in the country. Two sets of Rules have

been framed by the Ministry of Mines under the MMDR Act as follows:

(1) Mineral Concession Rules, 1960 (MCR), which, inter-alia, lays down the procedures for grant of mineral concessions, conditions of mineral concessions, action to be taken by the State Government for notification of area and transfer of concessions.

(2) Mineral Conservation and Development Rules, 1988 (MCDR), which, interalia, provides for regulation of mining activities of major minerals by Indian Bureau of Mines (IBM) through approved Mining Plan.

117. It was submitted that State Governments grant mineral

concessions. The statutory provision under section 5(1) of the MMDR Act,

1957 with regard to grant of mining leases prior to 12th January, 2015

required obtaining previous approval of the Central Government for grant of

https://www.mhc.tn.gov.in/judis

mineral concessions for a mineral specified in the first schedule of the

MMDR Act, 1957. For the purposes of MMDR Act, 1957, ilmenite, rutile,

leucoxene, zircon, and monazite are specified as 'Part B Atomic Minerals' in

the First Schedule to the MMDR Act, 1957. Garnet and Sillimanite are not

specified in Part B of the First Schedule. Obtaining previous approval of the

Central Government for grant of mining leases in respect of garnet and

sillimanite is not required.

118. It was submitted that the issue of illegal mining is the subject

matter of State Government. State Governments are in charge of law and

order. State Governments have been empowered under section 23-C of

MMDR Act, 1957 to curb illegal mining by framing Rules for preventing

illegal mining, transportation and storage of minerals. The revisionary

jurisdiction of the Central Government is also banned in respect of orders

passed by State Governments under section 23-C.

119. It was further submitted that the Central Government also took

cognizance of the emerging situation, a need was felt to look into the matter

holistically in the interest of regulation of mineral development and for

conservation of mineral resources of strategic significance.

https://www.mhc.tn.gov.in/judis

120. Pursuant thereto, the entire export of BSM has been now

canalised through Indian Rare Earth Limited since 21.08.2018 for which

monazite test certification from Atomic Mineral Directorate [AMD] has been

made mandatory. Furthermore, Central Government revised the threshold

value of BSM from 0.75% to 0.00% [zero percent] Monazite content in Total

Heavy Mineral vide G.S.R.No.134(E) dated 20.02.2019. That pursuant to

the notification dated 20.02.2019, and in exercise of powers conferred under

Section 4A(1) of the MMDR Act, 1957 and also after consultation with the

State Governments, the Ministry of Mines vide order dated 01.03.2019

decided to prematurely terminate all the existing mineral concession of BSM

held by private persons/companies in the Country in the interest of

regulation of mines and mineral development and conservation of mineral

resources and directed the respective State Government(s) to take

necessary action as per the provisions of Section 4A(1) and 4A(3) of the

MMDR Act, 1957.

Key Contentions of the State Government:

121. It was contented that based on reports of illicit mining, pursuant

to the direction issued by the State Government in G.O.Ms.No.156,

Industries Department dated 08.08.2013 and G.O.Ms.No.173, Industries

Department dated 17.09.2013, the Special Team conducted extensive field

https://www.mhc.tn.gov.in/judis

visits in Thoothukudi, Tirunelveli and Kanniyakumari Districts in the month of

August, October and November, 2013 and intensively examined all mining

and related issues. The special team head was assisted by a Core team

consisting of 4 District Revenue Officers, 2 Joint Directors of Survey, 1 Joint

Director of Geology Mining and 1 Additional Chief Environmental Engineer.

This Core team coordinated the inspections of all the 64 leases granted in

Tirunelveli, Thoothukudi and Kanniyakumari and assisted in the preparation

of reports.

122. It was reported by the Special Team Head that the procedures

laid down by the High Court dated 12.12.2013 in W.P.(MD).No.1233 of

2013, etc., batch cases were scrupulously followed. As directed by the

Court, representations were received and notices were given to concerned

parties. To ensure the principles of natural justice, all concerned were given

an opportunity to put forth their contention in writing to the special team. The

claims and counter claims were examined in detail and conscious decision

was taken based on merits and based on unassailable and impeccable

evidences gathered from fields. The same were substantiated and

strengthened by field report/photographs/ survey maps. The report

pertaining to Thoothukudi District was filed before this Court on 20.09.2016

and two other reports pertaining to Tirunelveli and Kanniyakumari Districts

https://www.mhc.tn.gov.in/judis

were filed before this Court on 11.01.2017. All the three reports revealed

that a total quantity of 1,01,14,239 MT of raw sand (1.01 Crore MT) had

been illegally mined and transported over an extent of 234.55.0 Hectares of

non leased out areas in three districts.

123. Further, with regard to the Amicus Curiae’s report it was

submitted that the Learned Amicus Curiae's report is based on the data

collected from the District Collector of Tirunelveli, Thoothukudi and

Kanniyakumari on the quantum of Beach Sand minerals permitted to be

transported by the district officials of Department of Geology and Mining in

Tirunelveli, Thoothukudi and Kanniyakumari districts for the period from

2000-01 to 2013-14 (pre-ban period).The report submitted by learned

Amicus curiae is based on the details of mining plans and scheme of mining

approved by Indian Bureau of Mines with reference to non-atomic minerals

namely Garnet and Sillimanite.

124. It was averred that the minerals not permitted for production in

the approved mining plan/scheme of mining were treated as unlawfully

mined and transported one. Further none of the private respondents had

submitted scheme of mining for approval of the Atomic Minerals Directorate

in respect of Ilmenite, Rutile, Zircon and Leucoxene.

https://www.mhc.tn.gov.in/judis

125. It was submitted that the Taluk level and District level

committees constituted by the Government are Fact finding committees to

look into the complaints on illegal BSM and transportation of BSMs and for

taking appropriate action by the authorities concerned. The mechanism

devised by the Government for constitution of Taluk level committees and

District level committees are very much within the ambit of State

Government as, State is vested with powers for preventing illegal mining,

transportation and storage of minerals.

126. Also it was found that royalty accounts in respect of

M/s.V.V.Mineral and M/s.Transworld Garnet Private Limited were settled for

the period from 2008-2009 to 2011-2012 by erroneously computing royalty

for the quantum of raw sand transported under Rule 64B(2) of MCR, 1960.

It was further found that Royalty was not fixed for the quantum of processed

Garnet, Ilmenite, Rutile, Zircon, Sillimanite and Leucoxene sold/ exported on

ad-valorem basis for the period from 2008-2009 to 2011-2012 as required

under Rule 64-D of MCR, 1960. It was further found that, as Royalty

accounts were settled improperly, by computing royalty for the quantum of

Raw sand transported and it was contrary to the provisions of Rule 64-D of

MCR 1960, it was decided by the District level committee that the royalty

https://www.mhc.tn.gov.in/judis

accounts were not settled in accordance with the guidelines specified under

the Rule 64-D of MCR, 1960 and therefore the royalty accounts settled for

the period are to be treated as null and void.

VIII. Legal Issues:

127. The following legal issues arise for determination in this matter:

(1) Whether the constitution of the Expert Committee headed by

Mr.Gagandeep Singh Bedi, I.A.S., vide G.O.Ms.No.156,

Industries Department dated 08.08.2013 and G.O.Ms.No.173,

Industries Department dated 17.09.2013, by the State

Government in exercise of powers conferred under Section 24

of MMDR Act, to inspect and file a report in regard to illicit

mining of BSMs, is valid in law.

(2) Whether the reports and findings of the Special Team headed

by Mr.Gagandeep Singh Bedi, I.A.S., is valid in law?

(3) Whether the reports and findings of the Special Team headed

by Mr.Satyabrata Sahoo, I.A.S., is valid in law?

(4) Whether the methodology adopted by the learned Amicus

https://www.mhc.tn.gov.in/judis

Curiae about illegal mining of BSMs is fair, objective and

rational?

(i) Three-way method of calculating illegal mining is correct

or not?

(ii) Reverse calculation of calculating quantum of ROM

required to produce 80,725.05 MT of Monazite-rich tailings

is correct or not?

(5) Whether the methodology adopted by the Amicus in calculating

the Cost of minerals and Royalty on ad valorem basis for the

quantum of minerals unlawfully/illegally mined and

transported/exported during pre-ban period and post-ban

period is valid in law?

(6) Whether the reports and findings submitted by the Learned

Amicus Curiae is valid in law?

(7) Whether the findings of the Reassessment Report is valid in

law?

(8) Whether the premature termination of BSMs mining leases by

https://www.mhc.tn.gov.in/judis

invoking Sections 4A(1) and 4A(3) of MMDR Act, 1957 in terms

of the directives dated 01.03.2019 issued by the Ministry of

Mines, Government of India is valid?

(9) Whether the findings of the Committees and Amicus on

processed stocks with high quantum and concentration of

Monazite illegally held by the private respondents is valid?

(10)Whether there has been an illegal inclusion of Monazite and

other atomic minerals to existing mining leases without prior

approval of Government of India?

(11)Whether the request of the Government for handing over of

the entire stocks held by the mining companies to IREL India

Limited can be granted?

(12)Whether the Public Notice No.50 of 2016 dated 23.11.2016

issued by the Customs department to verify the source of

BSMs and for production of requisite certificate from the District

Collectors certifying legal source of minerals to permit export

under Section 50 of the Customs Act, 1962 is valid?

https://www.mhc.tn.gov.in/judis

(13)Whether the Royalty accounts settled by the District Collectors

by computing Royalty for Quantum of Raw sand transported

without computing Royalty on ad valorem basis for the BSM

exported is valid in law?

(14)Whether the Royalty accounts settled by the District Collector

of Tirunelveli, Thoothukudi and Kanniyakumari by computing

Royalty for raw sand transported by applying Rule 64B(2) of

MCR, 1960 in respect of M/s.V.V.Mineral (R8) and

M/s.Transworld Garnet India Private Limited. (R9) and

M/s.Industrial Mineral India Private Limited (R13) and without

computing Royalty on ad valorem basis for the actual quantum

of minerals sold / exported under the provisions of Section 9(2)

read with Second Schedule of the MMDR Act and Rule 64-D of

MCR, 1960 unsettled by the State Government in the light of

third report of the Amicus, is legally valid?

(15) Whether there is a need for a comprehensive investigation

into the role of officials involved in the backdrop of the findings

in the Committee reports and Amicus reports?

https://www.mhc.tn.gov.in/judis

128. The issues as framed are categorised below into four core

sections, with further sub-classifications, to enable an in-depth analysis:

                S.No.                               CONTENTS                                 Page
                                                                                              No.

                          (A) Illegal Mining, Storage, Transportation and Export               81
                              of BSMs

                                     Mining



                                      1.4   Operations Carried Out in Violation of Mining      86
                                            Plans

                                            Committee
                                      1.6   Allegations of Bias against Mr.Gagandeep           89
                                            Singh Bedi I.A.S

                                            MMRD ACT
                                      1.8   Methodology Adopted by the Committees to           95
                                            Inspect and Verify the Extent and Quantum of
                                            Illegal Mining
                                      1.9   Extent and Quantum of Illegal BSMs in Three       103
                                            Districts – Pre-Ban Period

                                     1.11 Post Ban Period – Illicit Beach Sand Mining         106
                                     1.12 Difference in the Stocks Kept in the Three          108
                                            Districts




https://www.mhc.tn.gov.in/judis



                S.No.                               CONTENTS                                  Page
                                                                                               No.
                                      1.14 Premature Termination of Mining Lease              111

                                       2.1   Environmental Laws on Mineral Processing         117


                                             Clearances

                                       2.5   Role of Tamil Nadu Pollution Control Board       121
                                             (TNPCB)
                                       2.6   Doctrine of Public Trust and Sustainable         122
                                             Development


                                       3.1   Illegalities in Grant of Transport Permits       129
                                       3.2   Illegal Transportation Left Unchecked            134

                                       4.1   High Quantum of Monazite Concentration in        136
                                             Processed Stock

4.2 Discrepancies in the Details of Mineral Export 138

4.4 Challenge to Public Notice No.50 of 2016 141

(1) Presence of Monazite in the Coastal Beaches of 142 Tamil Nadu

2.1 Handling Licences Mandatory for Handling 148

https://www.mhc.tn.gov.in/judis

S.No. CONTENTS Page No. Monazite Tailings 2.2 Presence of Monazite Enriched Tailings in the 151 Leased Out Mines 2.3 Accounting for Monazite Enriched Tailings 152 2.4 Discrepancy in Raw Sand actually declared 153 and the Actual Fact as disclosed from Monazite Tailings

extracted from stocks available with M/s.V.V.Mineral which are > 0.25% Monazite Equivalent

2.8 Mismatch in Figures of Monazite Tailings 166 submitted by the Respondent Companies 2.9 Stocks belonging to Mining Companies have 167 Monzite Concentration beyond the threshold value (3) Whether State Government is Empowered to add 169 Monazite and other Atomic Minerals to the Existing Mining Leases without prior approval of the Central Government?

3.1 Is approval required for grant of Mining Lease 171 pertaining to other Atomic Minerals?

                                      3.2   Illegal inclusion of Monazite and other Heavy      174
                                            Minerals in existing Mining Leases without
                                            prior approval of the Government of India





https://www.mhc.tn.gov.in/judis



                S.No.                                 CONTENTS                                         Page
                                                                                                        No.



                                             on Minerals on Ad Valorem Basis

                                     1.4     Distinction Between Rules 64-B and 64-D                   191
                                  (2) Illogical and Wrongful Application of Law in                     195
                                     Royalty Settlement Proceedings

                                       2.2   Misleading       Data      in    Royalty    Settlement    199
                                             Proceedings
                                       2.3   False     Declaration           made   by     the   8th   199
                                             Respondent

                                             Ilmenite during the 3 year period from 2005-
                                             06 to 2007-08






                                  (2) Stages     of        Neglect/In-Action/Corruption          of    212
                                     Officials
                                       2.1   Role     of    Officials   in    Royalty    Settlement    216
                                             Proceedings must be Investigated






https://www.mhc.tn.gov.in/judis



               IX. Discussions:

(A) Illegal Mining, Storage, Transportation and Exports of BSMs:

(1) Extent and Quantum of Illegal Beach Sand Mining:

129. Rule 2(iia) of the Mineral Concession Rules, 1960 defines “illegal

mining”, as “any reconnaissance or prospecting or mining operation

undertaken by any person or a company in any area without holding a

reconnaissance permit or a prospecting licence or as the case may be, a

mining lease as required under sub-section(1) of section 4 of the Act”.

1.1 What Constitutes Illegal Mining:

130. The Hon'ble Supreme Court of India in Common Cause's case

cited supra, observed as follows:

“130. It is not, as suggested by Learned Counsel, that illegal mining is confined only to mining operations outside a leased area. Such an activity is obviously illegal or unlawful mining. Illegal mining takes within its fold excess extraction of a mineral over the permissible limit even within the mining lease area which is held under lawful authority, if that excess extraction is contrary to the mining scheme,the mining plan, the mining lease or a statutory requirement. Even otherwise, it is not possible for us to accept the narrow interpretation sought to be canvassed by Learned Counsel for the mining lease holders

https://www.mhc.tn.gov.in/judis

particularly since we are dealing with a natural resource which is intended for the benefit of everyone and not only for the benefit of mining lease holders.”

131. It was further clarified that mining in excess of permissible limits

under the mining plan will certainly amount to illegal or unlawful mining or

mining without authority of law.

1.2 Consequences of Illegal Mining:

132. Section 21(5) of the MMDR Act, 1957 provides that whenever

any person 'raises' any mineral without lawful authority from 'any land', the

State Government may recover from such person the mineral so raised, or

where such mineral has already been disposed of, the price thereof, and

may also recover from such person royalty, rent, or tax as the case may be.

133. The scope of section 21(5) MMDR Act, 1957 was considered by

the Supreme Court in Common Cause's cited supra, paragraph 151, which

clarified that “........... as far as mining lease area is concerned, extraction of

a mineral over and above what is permissible under the mining plan or

under the EC, undoubtedly attracts the provision of sec. 21(5) of the Act,

being extraction without lawful authority. ....... It will also attract section

21(1) of the MMDR Act, 1957. Section 21(5) of the Act is certainly attracted

https://www.mhc.tn.gov.in/judis

and is not limited to a violation committed by a person only outside the

mining lease area - it includes a violation committed even within the mining

lease area”.

134. The Hon'ble Supreme Court in the same ruling explained about

the scope of recovery of cost by pointing out that if there was illegal mining,

the defaulting lessee must bear the consequences of the illegality and not

be benefited by pocketing 70% of the illegally mined ore. The Hon'ble

Supreme Court clarified that in the case of mineral unlawfully mined and

transported; “...there can be no compromise on the quantum of

compensation that should be recovered from any defaulting lessee - it

should be 100 %”. (para 154). It must be pointed out, that apart, from the

cost of mineral, the State Government can also recover royalty on the

quantum of mineral unlawfully transported as provided in Section 21(5) of

the Act itself. Also Section 23(C) of the MMDR Act empowers the State

Government to frame rules to prevent illegal mining, transportation and

storage.

135. The MMDR Act is an Act that was passed in expedient pubic

interest so that the Union should take under its control the regulation of

mined sand, the development of minerals to the extent provided in the Act.

https://www.mhc.tn.gov.in/judis

There are two major sets of Rules under this Act - The Mineral Concession

Rules, 1960 and the Mineral Conservation and Development Rules, 1988

(MCDR).

136. In the Mineral Concession Rules, 1960, beach sand minerals are

referred to as 'Associated Minerals'. Rule 69(x) of the Mineral Concession

Rules, 1960, defines 'Associated Minerals' as “Temenite, Monazite, Zircon,

Rutile; Leucoxene, Garnet and Sillimanite”. Leucoxene was added to this list

of associated minerals in 2000.

137. Part B of Schedule I of the MMDR Act specifies the minerals that

are classified as Atomic Minerals. Out of the 7 BSM Minerals (Garnet,

Sillimanite, Rutile, Ilmenite, Zitcon, Leucoxene and Monazite), Rutile,

Ilmenite, Zircon, Leucoxene and Monazite are atomic minerals while Garnet

and Sillimanite are not. Therefore for the mining of Garnet and Sillimanite

alone, the relevant authority to approve the Mining Plan is the Indian Bureau

of Mines (IBM) while for Rutile, Ilmenite, Zircon, Leucoxene and Monazite,

which are classified as Atomic minerals as they have radioactivity, the

authority to approve the Mining Plan is the Atomic Minerals Directorate

(AMD).

https://www.mhc.tn.gov.in/judis

138. However, with effect from 11.07.2016, an amendment has been

made to Part B of the I Schedule of the MMDR Act, and a 12th entry was

added to it. This entry reads as follows -

“Beach Sand Minerals, that is, economic heavy minerals found in the teri or beach sands, which include, Imenite, Rutile, Leucoxene, Garnet; Monazite, Zircon and Sillimanite.”

Hence with effect from 11.07.2016 ,all Beach Sand Minerals including Garnet and Sillimanite are classified as Atomic Minerals.

139. The granting of mining lease can be divided into four parts:

(1) Obtaining prior approval and “precise area letter”

(2) Approval of mining plan and scheme of mining

(3) Environmental Clearances under CRZ, EIA and Air and Water

Acts

(4) Grant of mining lease.

1.3 Legal Position Governing Mining Plans:

140. Rule 22A of the MCR, 1960 states that mining operations have

to be in accordance with the mining plans. Rule 22A(2) states that once the

mine is in operation, the modification of the mining plan requires prior

approval. Rule 9(1) of the MCDR, 1988 also stipulates that the mining

https://www.mhc.tn.gov.in/judis

operations can commence only in accordance with a mining plan approved

under Section 5(2)(b) of the Act. Rule 13(1) of the MCDR also prescribes

that mining operations shall be carried out in accordance with the approved

mining plans with such conditions as may be prescribed or as per the

scheme approved under Rule 12 of the MCDR, 1988. Rule 13(2) importantly

provides that, if the Regional Controller or authorized officer finds that the

mining plan is not being complied with, they may order suspension of all or

any of the mining operations and permit continuance only once operations

are in accordance of the mining plan.

1.4 Operations Carried Out in Violation of Mining Plans:

141. Section 4(1) of the MMDR Act, 1957 makes explicit that “No

person” shall undertake any mining operation in any area except under and

in accordance with the terms and conditions of the mining lease. The strict

law further provides in Section 4(1-A) that no person shall transport or store

or cause to be transported or stored any mineral otherwise than in

accordance with the provisions of the Act and rules made thereunder. But a

careful reading of various committee reports accepted by the State

Government reveals that there has been flagrant violation of Sections 4(1)

and 4 (1A) of the MMDR Act.

https://www.mhc.tn.gov.in/judis

142. More pertinently, in the Bedi Committee Report on findings in

Tirunelveli District, The lessees have, in some leases, obtained lease for

patches of lands instead of continuous lands by leaving many Survey Field

Numbers in between. In many leases, not only the lands covered under

lease were mined, but also, the intervening non-leased lands had also been

mined. There is no field boundary between sub-divisions and also between

Survey Field Numbers. It seems that for record purpose alone, leases have

been split up and applied for separately to avoid getting clearance from the

Ministry of Environment and Forest Department, Government of India.

143. The Amicus Curiae report also deliberates on the issue of

approval of mining plans in cases where claims of replenishment of

reserves of beach sand are of a very high order. The extent and quantum of

illegal mining done is humongous and the bandwidth to commit this illegality

and the resources both monetary and human, employed to dodge the legal

mechanisms is staggering. The AC report further states instances where

mining lessees in the absence of scheme of mining had continued to mine

and transport minerals unlawfully. This can be found from the data provided

by the AMD. So even after the expiry of extended period of lease , no

scheme of mining was submitted to the AMD for seeking approval. Further,

as per Bedi report illicit mining for an extent of 89.67 Acres was reported in

https://www.mhc.tn.gov.in/judis

Government poromboke and Hindu Religious and Charitable Endowments

(HR&CE) lands to a quantity of 17,08,292 MT. The reports also carry

specific instances of violations of conditions stipulated in the Mining lease.

1.5 Challenge to the Constitution of Bedi's Committee:

144. At the outset, this Court would like to clarify that Writ Appeals in

W.A.Nos.1168, 1169, 1220 and 1221 of 2015 were filed challenging an

order passed by a learned Single Judge of this Court. The Learned Single

Judge in his order dated 29.07.2015 in W.P.Nos.16716 and 19641 of 2014

had ordered the setting aside of constitution of the Bedi Committee vide

G.O.Ms.No.156, Industries (MMD.1) Department dated 08.08.2013 and

G.O.Ms.No.173, Industries (MMD.1) Department dated 17.09.2013 with

respect to M/s.V.V.Mineral and M/s.Transworld Garnet India Private Limited

alone and further directed the subsequent appointment of a committee

under a Retired Judge of this High Court to inquire into the allegations and

this Order of the learned Single Judge was challenged before the Division

Bench of this Court by the State Government through W.A.Nos.1168, 1169

of 2015 and by Mr.Dhaya Devadas in W.A.Nos.1220 and 1221 of 2015.

These Writ Appeals were connected along with Suo Motu PIL and heard

together. The validity of the G.Os under challenge and formation of the

Committee has been elaborately dealt with in the writ appeals.

https://www.mhc.tn.gov.in/judis

1.6 Allegations of Bias against Mr.Gagandeep Singh Bedi, I.A.S:

145. One of the issues raised by the private Respondents is, whether

Mr.Gangandeep Singh Bedi, I.A.S., the Chairman of the Special Committee

appointed by the State Government, is biased in conducting inspections

under Section 24 of MMDR Act, as ordered by the Government in

G.O.Ms.No.156, Industries Department dated 08.08.2013 and

G.O.Ms.No.173, Industries Department dated 17.09.2013.

146. The natural justice principles are clear in terms that the Judge

should be impartial and neutral. To invite the allegations of bias, there must

be some personal or pecuniary interest for the Judge in the subject matter

of consideration. In the case on hand the allegation of bias against Mr.Bedi

is pertaining to events that is alleged to have happened in the year 2002

whereby in the course of performance of his duty as a Collector, he had

passed some administrative orders on illegal beach sand mining. The

present Chairman of the Committee as District Collector in the year 2002

issued a report to the department of Geology and Mining observing

generally that mining lease should not be granted in coastal area as there

was a possibility of law and order problem and the lessees quarrying in

Government poromboke lands.

https://www.mhc.tn.gov.in/judis

147. Moreover, as the then Collector of Kanniyakumari District, illicit

sand lorries and trucks were seized by the revenue officials under his

instruction. These actions per se cannot pave way to cement the argument

of bias against Chairperson of the committee.

148. An analysis of these allegations showcases that he had only

acted in the course of performance of his official function and does not

indicate a personal or pecuniary bias on his part. Hence to throw away the

entire enquiry proceedings on these irrelevant allegations that too raised

much belatedly does not find any merit. Moreover the respondents herein

had initially submitted representations and their contentions before the

committee without any objection, it was only at a later stage that suddenly

this argument of bias was raised at the time of filing of the Writ petition in

2014. This raises several questions as to the genuinity in the submissions of

respondents in raising the plea of bias against the appellants. Also it paves

way for a fair surmise that the respondents have waived their right to object

the appointment of the Chairperson of the Committee. Furthermore the

accusations of the respondents against the Chairperson does not reflect any

direct or indirect nor personal or pecuniary interest in the subject matter of

inspection.

https://www.mhc.tn.gov.in/judis

149. At the outset the allegations have no direct bearing on the

inspection conducted and is too far fetched an argument to be coloured with

bias.

150. Furthermore, relying on vague allegations of bias stemming from

events that is said to have happened years ago without substantial

reasoning cannot be a valid argument. There must be an actual bias or

reasonable likelihood of bias. To sustain a plea of bias, there must be

cogent, uncontroversial and undisputed material, and the court cannot go by

vague, whimsical and capricious suspicion.

151. Moreover the test of 'real likelihood of bias' ought to be applied in

the instant case and this test can be applied in tandem with “fair-minded

and informed observer” standard test. This can be elaborated further by

the following explanation; To disqualify a person from adjudicating on the

ground of interest in the subject matter of lis, the test of real likelihood of the

bias is to be applied. In other words, one has to enquire as to whether there

is real danger of bias on the part of the person against whom such

apprehension is expressed in the sense that he might favour or disfavour a

party. In each case, the Court has to consider whether a fair minded and

https://www.mhc.tn.gov.in/judis

informed person, having considered all the facts would reasonably

apprehend that the Judge would not act impartially.

152. Both the above tests have been applied effectively across

various decisions rendered by the Hon'ble Supreme Court. As detailed

elaborately in the case of P.D.Dinakaran (1) vs. Judges Inquiry

Committee and Others2, both these tests ought to be applied in tandem to

effectuate a viable result. It is important to establish a real likelihood of bias

rather than mere apprehensions and suspicions. Also the “fair minded and

informed observer test” rests a notch higher than the 'reasonable man test'

thereby raising the bar of assessment. This also paves way for a case to

case analysis of the 'rule against bias' thereby ensuring compliance of the

principles of natural justice.

153. It is also pertinent to note that the Committee consists of 230

Government officials from across various departments and is not a single

man committee. Further, it is not an adjudicatory committee, but an

inspection committee, whose duty is refrained to conducting inspection and

verification of reports on illegal beach sand mining along the coast. Hence,

the final decision making authority is the Government. Thereby to insinuate

2. (2011) 8 SCC 380

https://www.mhc.tn.gov.in/judis

charges of bias against the Committee that too long after the

commencement of the inquiry is highly unwarranted and irrelevant

considering the nature of proceedings in hand.

1.7 Powers of Inspection Under Section 24 OF MMDR Act:

154. The Bedi Committee had undertaken the inspection under

section 24 of the MMDR Act. The powers under Section 24 is clear in its

terms and devoid of any ambiguity. The private Respondents/Lessees

contended that no prior notice was issued to them before conducting

inspections. But the wordings in Section 24 of MMDR Act nowhere

prescribes any issuance of notice prior to inspection. The section clearly

states that for the purpose of ascertaining the position of the working, actual

or prospective, of any mine or abandoned mine or for any other purpose

connected with this Act or the rules made thereunder, any person

authorised by the [Central Government or a State Government] in this

behalf, by general order, may-

(a) enter and inspect any mine;

(b) survey and take measurements in any such mine;

(c) weigh, measure or take measurements of the stocks of minerals lying at any mine;

(d) examine any document, book, register, or record in the possession or power of any person having the control of, or

https://www.mhc.tn.gov.in/judis

connected with, any mine and place marks of identification thereon, and take extracts from or make copies of such document, book, register or record;

(e) order the production of any such document, book, register, record, as is referred to in clause (d); and

(f) examine any person having the control of, or connected with, any mine.

155. So the section explicitly lays down the power of entry and

inspection in the mines. Nowhere does it specify the need for prior notice to

inspect. In the absence of provision to issue notice, the contention raised by

the Respondents mining companies that prior notice must be issued finds

no merit. Moreover an inspection cannot be termed as ‘surprise inspection’

if prior notice is issued. That would defeat the very definition of ‘surprise

inspection’. Therefore when the Act is clear in its terms, no new

meaning/procedures can be accorded to it.

156. Hence, the vires of the G.O.Ms.No.156, Industries (MMD.1)

Department dated 08.08.2013 and G.O.Ms.No.173, Industries (MMD.1)

Department dated 17.09.2013 stands undefeated and ought to considered

valid in the eyes of the law, thereby making the appointment of Bedi

Committee legally sustainable.

https://www.mhc.tn.gov.in/judis

157. It is pertinent to note that the Special team under Mr.Bedi was

entrusted with the task of inspecting and verifying the allegations of illicit

mining in the said BSM lease sites in terms of Section 24 of MMDR Act. The

Special team conducted field visits in Tirunelveli, Thoothukudi and

Kanniyakumari districts in the months of August, October and November

2013.

158. The sites have not only been checked by independent teams of

Revenue, Survey, Environment and Forests, Geology and Mining

departments but also super checked further on by independent teams of

officials of these departments. The Secretary, revenue department and the

Core members have further verified the observations through extensive site

visits.

1.8 Methodology Adopted by the Committees to Inspect and Verify the

Extent and Quantum of Illegal Mining:

159. The methodology adopted by Bedi Committee has been said to

involve multiple level of checks. The Committee comprised of officials from

different departments and a comprehensive methodology to conduct the

field study through a process of triangulation to ensure objectivity and

impartiality is said to have been conducted. The Special team under Mr.

https://www.mhc.tn.gov.in/judis

Bedi was divided into various sub teams. Each of these sub teams also

known as Check Team would visit the site and conduct a comprehensive

study of the mining area, then a detailed report of the findings is submitted.

Thereafter another random sub team is selected to do a Super check of the

mining site and present their report of findings. Few other members of the

Core team would then visit the site and record their findings and then would

be reconciled with the findings of the Check and Super check teams.

160. Through this triangulation method there is three layer inspection

and cross checks to ensure a fool proof system of verification. And

ultimately when findings made through three checks and super checks

correlates with each other it becomes a Fact. So it is not a case of one

person visiting the site randomly and conducting inspections but these are

expert teams and, after first check another two super checks were carried

out to cull out the actual numbers and facts relevant to the inspection. This

is more of a scientific method of inspection being employed which was

carefully organised to ensure impartiality and objectivity throughout the

process.

161. It is worthwhile to note that the Respondent mining company at

no point in time has disputed the findings on the illegal mining at any place.

https://www.mhc.tn.gov.in/judis

They have not denied the action of illegal mining. The two points of

contention on their side has always been that the Committees are biased

and in terms of Sahoo Committee and Amicus reports, they have

questioned the reverse calculation method. But this Court finds no merit in

both these contentions. The random bias allegations against a committee

not only comprising of Mr. Bedi but around 230 officials who are involved in

this process, cannot be termed to operate as a single man committee.

162. Moreover, what makes the Committee reports stand good is the

fact that all the Four Committee Report findings in one way or the other

concur with each other. Even the Respondent mining company are not

disputing the fact of illegal mining having taken place. Instead the

contentions of Respondent companies are only in the lines of the calculation

method adopted. In terms of reverse calculation method adopted, the

difference in the raw sand quantum is so enormous that it is hard to throw

away this calculation method. It is a form of logical deduction and the DAE

has also accepted the finding of the Amicus Curiae to this effect. They have

accepted the specific finding in the AC report that the leftover monazite is in

a huge number and that it requires much more raw sand than what has

been actually declared by the private lessees.

https://www.mhc.tn.gov.in/judis

163. Further, a careful scrutiny of all these reports show scientific

method of inspection and calculations being done scrupulously by team

comprising of hundreds of officials from both Central and State

governments. When the findings are in tune with one another , the findings

on the reports becomes a fact.

164. The methodology adopted by the Bedi Committee as explained

in the report submitted by them and the procedure adopted by them on

scrutiny, appears fair and there has been elaborate surveys by teams of

officers from different department with careful checks and super checks of

the lease sites and further cross checks were also conducted. Furthermore,

the State Government had accepted the report submitted by Mr.Bedi.

165. Also the Amicus Curiae appointed by this Court had made an

independent study without relying on the reports of the Bedi Committee. He

has relied on primary data analysis whereby data on the BSM mining from

the years 1998-1999 was provided to him on the directions of this court. A

pro forma table carrying the basic information on mining lease by various

official agencies was created. The approach adopted by the Amicus was to

create a Comprehensive table including varied information about mining

leases in three district provided by the IBM, AMD, Department of Geology

https://www.mhc.tn.gov.in/judis

and Mining, Customs department and District officials. The information

collected from different agencies was then put into one single Consolidated,

Comprehensive Chart which contained all the relevant information about

each mine in a single chart. As a reference material the AC had referred to

other reports which carried material on field inspections but the findings of

the AC report essentially relied on primary data analysis .

166. The methodology evolved for studying the total scale of illegal

mining relied totally on information about transportation permits, mining

plans and sales of BSM complied from data provided by official agencies of

Central and State Government:

(a) Indian Bureau of Mines (IBM) of Ministry of Mines, Government of

India,

(b) Atomic Minerals Directorate (AMD) of Department of Atomic

Energy (DAE),

(c) Customs Department and

(d) District Mines Department of Government of Tamil Nadu.

167. The data gathered was cross checked with the data about

Mining/Transportation and Sales given by the private Mining Companies to

Government agencies. The entire data was compiled, analysed and

https://www.mhc.tn.gov.in/judis

thereafter provided in the form of consolidated charts which showed the

compiled information in the following ways:

(a) Mining Lease (ML) wise. (each of the total of 64 MLs have been

listed district wise).

(b) Year wise and

(c) Raw Sand (ROM) and BSM wise for each private respondent

mining company.

168. As all the charts in Volume 4 of Amicus report show, each

Mining lease - chart also shows the approval given by (a) IBM for mining of

raw sand and BSMs in the case of Garnet and Sillimanite and (b) AMD in

the case of Atomic minerals like Ilmenite, Rutile, Leucoxene and Zircon for

each mining period of 5 years for each of the 64 mining leases in the three

districts. Full details of the proceedings are also provided by way of

proceedings number, date etc.

169. The collected data and its analysis were presented in a single

chart as available in Volume 4, which the Government Departments as well

private mining companies could easily cross-check and verify the data

presented in each chart year-wise from 2000-2001 to 2015-2016 and point

out to any error of wrong calculation.

https://www.mhc.tn.gov.in/judis

170. It is to be pointed out that none of the party respondents both

Government agencies as also the private mining companies, have raised

any dispute regarding any of the year-wise data presented. The State

Government fully accepted the data compilation and Central Government

also agreed with the findings.

171. None of the private party respondents have shown any mistake

or discrepancies in the methodology adopted by the Amicus or the

calculations leading to the quantum of unlawful/illegal mining and

transportation of ROM and BSMs. The objections, if at all very generic and

do not repudiate the methodology or the findings.

172. A Three-way method of computing the quantum of illegally

mined and transported raw sand (ROM) and BSMs was formulated. These

were

(1) Quantity transported in excess of quantity of raw sand / BSM

permitted to be produced as per approved mining plan/ Scheme of Mining

(2) BSM transported is not an approved mineral in the mining plan. be

noted.

(3) Transportation of raw sand / BSMs during period when there is no

https://www.mhc.tn.gov.in/judis

valid Scheme of mining.

173. It can be noted that quantum of ROM/BSMs quantified for all

mining lessees is based on objective, rational and replicable methodology.

The above method of identifying what constitutes illegal mining was

explained by the Hon'ble Supreme Court in Common Cause's case cited

supra, as follows:

“129. ................

The holder of a mining lease is required to adhere to the terms of the mining scheme, the mining plan and the mining lease as well as statutes such as the EPA, the FCA, the Water (Prevention and Control of Pollution) Act, 1974 and the Air (Prevention and Control of Pollution) Act, 1981. If any mining operation is conducted in violation of any of these requirements then that mining operation is illegal or unlawful. Any extraction of a mineral through an illegal or unlawful mining operation would become illegally or unlawfully extracted mineral.”

The same method has been followed in the Amicus Curiae report.

174. Through the study of the primary data and based on various

https://www.mhc.tn.gov.in/judis

other documents and records, the Amicus report concluded in essence

that all the private lessees in the three district had indulged in large

scale unlawful mining and transportation of BSMs during the period

from 2000-01 to 2013-14 (pre-ban period). The company wise data on

illegal transportation of raw sand and minerals is available in the

Comprehensive First Report filed by the Amicus.

1.9 Extent and Quantum of Illegal BSMs in Three Districts – Pre-Ban

Period:

175. The Key findings in the Bedi Committee Report pertaining to

illicit mining in the three districts are as follows:

SUMMARY OF ILLICIT MINING IN TIRUNELVELI DISTRICT Village No. of No. of Mining No of Extent of Quantity of Lease Coc. Leases Illicit Illicit s Where Mining Mining Illicit (Acres) (MTs) Mining 1 Kuttam 9 All 9 leases 8 65.43 24,73,575 belong to Beach Sand Minerals Company 2 Karaisuthu 17 Trans World 15 111.79 23,56,552 Uvari Garnet – 14 & V.V.Mineral – 3 3 Karaisuthy 9 V.V.Mineral – 7, 6 194.13 28,52,855 Pudur K.Thangaraj – 1 & M.Ramesh – 1 4 Levinjipuram 4 All 4 leases 4 0.6 6,31,408 belong to

https://www.mhc.tn.gov.in/judis

SUMMARY OF ILLICIT MINING IN TIRUNELVELI DISTRICT V.V.Mineral 5 Irukkanthurai 3 All 3 leases NIL NIL NIL belong to V.V.Mineral 6 Koodankulam 1 V.V.Mineral NIL NIL NIL 7 Chettikulam 2 Both belong to 2 1.12 12,000 V.V.Mineral 8 Vijayapathi 3 All 3 belong to 1 0.05 1,000 V.V.Mineral 9 Thiruvambalap 3 All 3 belong to 1 26.26 4,81,300 uram V.V.Mineral 10 Thiruvambalap 1 V.V.Mineral 1 13.61 2,21,148 uram Vijayapathi & Koodankulam Total 52 0 38 412.99 90,29,838

SUMMARY OF ILLICIT MINING IN KANNIYAKUMARI DISTRICT Sl.No. Name of the Village Extent of Quantity of Illicit Mining Illicitly Mined (Acres) Mineral (MT) 1 Lease-1, 0.75 8,110 Azhagappapuram 2 Lease-2, 2.42 39,116 Azhagappapuram 3 Lease-3, 0.88 7,190 Kanniyakumari Total 4.05 54,446

176. As regards Thoothukudi District, the Special Committee's

final summary of findings are as follows:

https://www.mhc.tn.gov.in/judis

(1) Out of the 6 mines inspected, illicit mining was noticed in 3.

(2) For the remaining 3 sites there are instances of lessees getting

transport permits without doing mining so as to use these

elsewhere and possibly in areas of illicit mining.

(3) Illicit mining has been noticed by the Team over a total area of

163.146 acres to an extent of 10,29,995 MT.

177. Thus, cumulatively the Special Committee reported illicit mining

of BSM in the three districts amounting to the following quantity:

                       (1) Tirunelveli District          -       90,29,838 MTs
                       (2) Kanniyakumari District        -            54,446 MTs
                       (3) Thoothukdui                   -       10,29,955 MTs
                                                             -----------------------------
                                     Total               -     1,00,14,239 MTs
                                                             ------------------------------



               1.10 Extent of Illegal Mining of Garnet:

178. Further information about the scale of illegal and unlawful mining

of BSMs in the three districts surfaces from an analysis of data gathered

from IBM Annual Yearbooks, Customs Department, Thoothukudi port and

District Transport Departments. The summary of key findings as available in

the Amicus Curiae report is as follows:

(1) A total of 1,15,29,200 MTs (One Crore fifteen lakhs twenty nine

https://www.mhc.tn.gov.in/judis

thousand two hundred MTs) of Garnet was reported to have been produced

in the three districts of Tirunelveli, Thoothukudi and Kanniyakumari as found

in the IBM Annual Yearbooks for the period 2000-2001 to 2013-2014.

(a) In contrast, the study of Transportation details provided by the

District Mines Departments shows only a quantity of 34,68,005 MTs of

Garnet was transported.

(b) This huge difference of 80,61,195 MTs of garnet requires to be

further examined and accounted for.

(2) To produce the above reported 1.15 crores of garnet a quantum of

nearly 3 times that amount of raw sand is required. In other words, a

quantum of approximately 3.45 crore MTs of raw sand, at a minimum, will

be required to produce the garnet.

1.11 Post Ban Period – Illicit Beach Sand Mining:

179. It is to be noted on perusal of the findings in Sahoo Committee

and Amicus Curiae reports, which reveal that there was widespread illegal

mining and transportation of BSM even after the imposition of the ban in

August-September, 2013. It appears that despite the ban on mining of

beach sand minerals and transport of the same post September, 2013, the

separation or processing for which the primary material is the raw beach

sand were continuing to function uninterrupted in the districts of

https://www.mhc.tn.gov.in/judis

Thoothukudi and Tirunelveli.

180. The Sahoo Committee had reported the following quantum of

ROM/Semi-processed and Processed found with various lessees of which

the major stocks is as follows: M/s.V.V.Mineral, R8/22 - 38.77 Lakh Tonnes;

M/s.Transworld Garnet, R9 - 16.31 Lakh Tonnes; BMC, R10/17, 64.40 Lakh

Tonnes, IMC, R15 - 25.58 Lakh Tonnes and IOGS, R20 - 4.20 Lakh tonnes.

Also the total quantum of BSM stored by Plant owners/lease holders at

various places in Tirunelveli, Thoothukudi and Kanniyakumari as

assessed by the Special Team is to the extent of 1,55,48,680 MT.

Whereas the total quantum of BSM declared as stocks by the Plant

owners/lease holders in respect of three districts are to the extent of

85,58,734 MT. Thus there is a massive difference to the tune of

69,89,946 Mts between quantum of BSMs assessed by Special Team

and the quantum of BSMs declared as stocks by the lessees.

181. The Second Amicus Curiae Report concluded that the stocks

held by various lessees / mining companies after the imposition of the ban

in August / September, 2013 cannot be based on processing of balance of

raw sand remaining with the companies at the time of the ban. Therefore,

the 2nd Amicus Report concluded that the stocks held by different mining

https://www.mhc.tn.gov.in/judis

companies at the time of Sahoo Committee enquiry should be held to be

illegally mined.

Subsequently, there were again reports of illegal mining and transportation

of BSMs from the sealed premises and a reassessment of the BSM stocks

stored at various places in the three districts originally assessed by the

Sahoo team was ordered. The reassessment was carried out by the District

Collectors of Thoothukudi, Tirunelveli and Kanniyakumari and vide letters

dated 08.12.2022, 01.12.2022 and 21.01.2023, their respective reports were

forwarded to the State Government.

1.12 Difference in the Stocks Kept in the Three Districts:

182. The comprehensive report filed by the Special Team headed by

Mr.Satyabrata Sahoo, I.A.S., in the year 2018 revealed that a total quantity

of 1.5 Crore M.T of Beach Sand Minerals were stocked at various places in

the Districts of Thoothukudi, Tirunelveli and Kanniyakumari. Whereas, the

reports submitted by the District Collectors of Thoothukudi, Tirunelveli and

Kanniyakumari and the reports submitted by the Team of Officials on the re-

assessment of Beach Sand Minerals stocked in the three districts revealed

that a total quantity of 1,40,57,926.84 M.T. Of BSM stocks were kept at

various places in the three Districts. Further, it is found that there is a short

fall in the quantum of BSM stocks kept with various plant owners in the

https://www.mhc.tn.gov.in/judis

three Districts to the tune of 16.04 Lakhs M.T. Computing to 10.69% of total

stock. Apart from that it is found that an additional stock of 6,62,191.02M.T

of BSM stocks were kept with the plant owners at various places in the three

Districts.

183. Further the reassessment report reveal an alarming

presence of Monazite kept in the additional stocks of the Plant owners

at various places. The report states that monazite to the tune of

6,448.362 MT in the semi-processed stocks of 4,83,198.255 kept by

plant owners in three districts is a matter of serious concern.

184. The Respondent mining companies in their counter affidavit to

the findings of the reports primarily failed to provide satisfactory answers.

The 8th Respondent predominantly attacks the formation of the Committees

or raises allegations against the officers involved in the process but

ultimately inspite of four different and elaborate reports submitted by the

teams comprising of top most officials in the State Government, the

Respondents failed to reply to the findings on the massive scale of illegal

mining. The contention of the Respondents 8/22 does not address the

veracity of the findings nor could they disprove the evidence backed

findings, rather they are trying to question the very act of ordering the

https://www.mhc.tn.gov.in/judis

inspection of the mining sites.

185. However, this argument cannot be accepted as when allegations

of illegal mining are levelled time and again over a period of time on

particular lease sites, it is the duty of the State Government to appoint

committees to inspect and verify the truth of these allegations. To ascertain

the position of the working of a mine, any person authorised by the Central

Government or the State Government, by general order, may enter and

inspect the mining site. The powers of the State to take action on complaints

of illegal mining and transportation cannot be questioned. The Respondent

companies instead of giving replies to the nature and substance of findings

against them are only on the point of very formation of committee to conduct

inspection.

186. It is hard to overlook all these findings in the committee reports

submitted before this Court. At this point it is also pertinent to note that

the State Government has accepted the findings on illegal mining and

transportation in the reports filed by all the above committees and it is

also a relevant point that the findings of all these reports are in

conformity with each other. The common thread that runs through

these reports connects on a singular point that establishes a

https://www.mhc.tn.gov.in/judis

conclusion of illegal mining having taken place across the lease sites

of the Respondent mining companies in the three coastal districts of

Tirunelveli, Thoothukudi and Kanniyakumari. The allegations of

massive illicit mining across these districts have found the support in

the Bedi report, Sahoo report, the Amicus Curiae report and the

Reassessment report. Hence this Court finds it hard to brush aside the

committee reports and a careful scrutiny of the data, evidence ,

methodology and findings in these reports makes this Court arrive at

the conclusive decision that massive scale of illegal mining has taken

place as mentioned in the reports.

1.13 Action Under Section 4 of MMDR Act:

187. This violations attract the penal provisions under section 21(1) of

the MMDR Act for contravention of section 4(1) and section 4(1A) of the Act,

1957. Thus, required actions are to be undertaken by the competent

authorities.

1.14 Premature Termination of Mining Lease:

189. It is to be noted that the Central Government by order dated

01.03.2019 ordered that it is expedient in the interest of regulation of mines

and mineral development and conservation of mineral resources to

https://www.mhc.tn.gov.in/judis

prematurely terminate all the existing minerals concessions of BSMs held by

private persons/companies across the country and directed the State

Governments to take necessary action as per the provisions of Sections

4A(1) and 4A(3) of MMDR Act, 1957. Pursuanct to the directions issued by

the Central Government, show cause notices were issued by the

Government to the private respondents and after providing reasonable

opportunities of hearing, orders have been passed by the Government by

pre-maturely terminating the mining leases granted in favour of the private

respondents. Writ Petitions have been instituted challenging the premature

termination of mining leases granted in Tirunelveli, Thoothukudi and

Kanniyakumari Districts.

190. It is to be pointed out that none of the private respondents

chose to challenge the directives of the Central Government to prematurely

terminate the mining leases vide its order dated 01.03.2019. The Writ

Petitioners have challenged the consequential show cause notices and

termination orders issued by the State Government without challenging the

fundamental order of the Central Government directive for premature

termination of leases. Thus, the Writ Petitions are not maintainable without

there being a challenge to the Central Government directives.

https://www.mhc.tn.gov.in/judis

191. The Nine Judges Constitution Bench of the Hon'be Supreme

Court of India in the case of Mineral Area Development Authority and

Another vs. Steel Authority of India and Another3. Considered the

principles relating to premature termination of prospecting licence by the

Union and State Governments as public trustees of mineral resources.

192. Paragraphs 64, 65 and 142 of the judgment in Mineral Area

Development Authority's case cited supra reiterates the principles as

under:

“64. The principle that the Union and State Governments act as public trustees of mineral resources has been incorporated in the MMDR Act.

Section 4-A empowers the Central Government to prematurely terminate a prospecting licence, exploration licence, or mining lease, after consultation with the State Government in the interests of:

(i) the regulation of mines and mineral development;

(ii) preservation of the natural environment;

(iii) control of floods;

(iv) prevention of pollution;

                               (v)    avoiding      danger     to    public      health   or
                               communications;

(vi) ensuring the safety of buildings, monuments or other structures;

3. (2024) 10 SCC 1

https://www.mhc.tn.gov.in/judis

(vii) conservation of mineral resources; and

(viii) maintaining safety in the mines or for such other purposes4.

Moreover, the MMDR Act now mandates grant of mining leases, [ MMDR Act, Section 10-B] exploration licences, [ MMDR Act, Section 10-BA] and composite licences [ MMDR Act, Section 11] in respect of notified minerals through the process of auction. The Central Government is empowered to prescribe the terms and conditions subject to which the auction shall be conducted.

65. The regulatory regime under the MMDR Act recognises the important role of the State in regulating mines and mineral development. This emerges from the standpoint of the following perspectives:

(i) the State is a public trustee of natural resources, including minerals;

(ii) pursuant to its role as a public trustee, the State has been empowered to regulate prospecting and mining operations;

(iii) the provisions of the statute reflect the priority of the State to regulate mining and related activities to ensure sustainable mineral development;

(iv) prospecting and mining operations may be carried out by both the government as well as private lessees

4. State of Haryana v.Ram Kishan, (1988) 3 SCC 416, para 7. This Court observed that Section 4-

A : (SCC p. 420, para 7)“7. … was enacted with a view to improve the efficiency in this regard and with this view directs consultation between the Central Government and the State Government. The two Governments have to consider whether premature termination of a particular mining lease shall advance the object or not, and must, therefore, take into account all considerations relevant to the issue, with reference to the lease in question.”

https://www.mhc.tn.gov.in/judis

bearing in mind the public interest; and

(v) the Government has to ensure that mineral concessions are granted in a fair and transparent manner. ....

142. The word “regulate” is of wide import and the breadth of its meaning depends on the context in which it is used. This Court has construed the power to regulate to include the power to:

(i) grant or revoke a permission or licence including incidental or supplemental powers5;

                               (ii)   prohibit   depending     upon    the    context    and
                               circumstance6;

(iii) control or adjust by rule or to subject to governing principles7; [and

(iv) issue directions8.

Thus, the expression “regulation” appearing in List I Entry 54 and List II Entry 23 must also receive a wide meaning, in keeping with the principle that the words used in the legislative entries must be interpreted broadly.” Hence, the premature termination of mining leases by the State

Government is in consonance with the provisions of the MMDR Act and the

Rules framed thereunder.

5. State of T.N. v. Hind Stone, (1981) 2 SCC 205, para 10; State of U.P. v. Dharmander Prasad Singh, (1989) 2 SCC 505, para 52

6. Talcher Municipality v. Talcher Regulated Market Committee, (2004) 6 SCC 178, para 14; Union of India v. Asian Food Industries Ltd., (2006) 13 SCC 542, para 43

7. U.P. Coop. Cane Unions Federations v. West U.P. Sugar Mills Assn., (2004) 5 SCC 430, para 20; Balmer Lawrie & Co. Ltd v. Partha Sarathi Sen Roy, (2013) 8 SCC 345, para 24 : (2013) 3 SCC (Civ) 804 : (2014) 1 SCC (L&S) 114

8. Subramanian Swamy v. State of T.N., (2014) 5 SCC 75, para 67 : (2014) 3 SCC (Civ) 134

https://www.mhc.tn.gov.in/judis

(2) Illegal Processing:

193. The raw sand that has been mined is brought to the pre-

concentration plant and this pre-concentrated sand is then separated

depending upon their different physical properties. Therefore, there are

multiple processing plants that are often utilized to obtain the various atomic

minerals from the beach sand mined.

194. The processing plants depending upon their location will require

CRZ Clearance. In the EIA Notification of 2006, Entry 2(b) concerns

“mineral beneficiation”. The processing plants will need to get a handling

license under the Atomic Energy (Working of the Mines, Minerals and

Handling of Prescribed Substances) Rules, 1984. SO 1210 dated

24.04.2009 issued by the AERB stated that the BSM Processing Plants

carrying out mining and mineral separation for production of ilmenite, rutile,

leucoxene, zircon, sillimanite, garnet and monazite and physical and

chemical processing of these BSM will require a safety license under the

Atomic Energy (Radiation Protection) Rules, 2004. The necessary

permissions from the Local Authority and permissions to construct the

processing plants will need to be obtained.

2.1 Environmental Laws on Mineral Processing:

https://www.mhc.tn.gov.in/judis

195. With regard to Environmental laws, the EIA Notification 2006,

the Coastal Regulation Zone (CRZ) Notification 2011 and 1994 issued

under the Environment Protection Act, 1984, the Air (Prevention and Control

of Pollution)Act 1981 and Water (Prevention and Control of Pollution) Act,

1978 apply to the stage of mining.

2.2 Coastal Regulation Zone (CRZ):

196. The Coastal Regulation Zone Notification, 1991 identifies

Coastal Regulation Zone (CRZ) as all “coastal stretches of seas, bays,

estuaries, creeks, rivers and backwaters which are influenced by tidal action

(on the landward side) upto 500m from the High Tide Line (HTL) and the

land between the Low Tide Line (LTL) and the HTL”. The Notification

imposes restrictions on activities within the CRZ. The entire coast is

categorized into Zone I, II, III and IV with Zone I being the most ecologically

sensitive where all development activities are prohibited. All inter - tidal

Zones are categorized as Zone I and hence no mining can be permitted

in the inter tidal Zone. One of the conditions of the CRZ clearance is

that no mining takes place in the inter tidal zone.

197. Where replenishment of reserves is of such high volumes, there

is a sharp increase in the permitted quantity of raw sand to be mined as also

https://www.mhc.tn.gov.in/judis

the quantum of minerals permitted to be mined during that specific period.

This is identified in the AC report, in cases of 19 approvals of mining leases

in which official agencies, viz., AMD and IBM have approved claims by

mining companies. The AC report also quoted the Nagar committee report

over replenishment of beach sand occurring in the backdrop of allegations

that mining companies have been using the excuse of mining

replenishments to cover up massive illegal mining of BSMs.

198. Ironically the mining plans approved by the IBM / AMD have not

taken note of this and have permitted enhanced quantities of minerals to be

mined by approving modified mining plans on account of the replenishment

of minerals in the inter tidal Zone.

199. The 1991 CRZ has been replaced by 2011 CRZ Notification .

The provisions with regard to BSM mining remains the same except that the

protection to sand dunes has been made more stringent.

200. Para 2 of the 1991 Notification lists out the Prohibited Activities

within the CRZ. Para 2(ix) prohibits “mining of sands, rocks and other

substrata minerals in CRZ areas except; (a) those rare minerals not

available outside the CRZ areas and; (b) exploration of Oil and Natural

https://www.mhc.tn.gov.in/judis

Gas”. Rule 2(xiii) prohibits “dressing or altering of sand dunes, hills, natural

features including landscape changes for beautification, recreational and

other such purpose except as permissible under this Notification”. The

proposals for activities within the CRZ area are examined by the Tamil Nadu

Coastal Zone Management Authority and its recommendations are given.

Thus, it is important to note here that while mining within the CRZ area was

permitted if the minerals are not found outside the CRZ area, such mining

cannot lead to alteration or dressing of sand dunes. Additionally if minerals

are found outside the CRZ, then no mining was permitted within the CRZ.

2.3 Violations of Conditions of EC and CRZ Clearances:

201. An analysis of the reports of Mr.Bedi Committee and Amicus

Curiae reveal that in many of the sites, the lessees have adopted

mechanical method of mining, instead of manual scooping in Inter

Tidal Zone and in other areas falling under CRZ-I, which, mandates

manual scooping only. Mining was done by adopting mechanical

methods. Otherwise, such large quantity of minerals and vast extent of area

(both in terms of length, breadth and depth) could not have been mined

purely with manual scooping. It was also confirmed by the Special Team

that the mined terrain also proved that machineries were involved and used

for mining operations.

https://www.mhc.tn.gov.in/judis

202. No Mining can be allowed within 50 Meters from the river banks.

But in Survey No.23, Nambiyar River running between Thiruvambalapuram

and Karaichuthu Pudur Villages, Mining has been done right up to the River

bed. The lessee concerned has literally blocked the natural mouth of river

Nambiyar in S.F.No. 23 between Thiruvambalapuram and Karaichuthu

Pudur villages, thereby affecting the fragile backwater eco-system (coming

under CRZ-I). It has also affected the natural tidal water influence on the

river body. Mining has also been noticed right up to the river banks. These

are environmental violations of serious nature.

203. In Tirunelveli District, 24 out of 52 leases, the lessees have not

obtained necessary environmental clearance from the Ministry of

Environment and Forest, Government of India, which they should have

otherwise obtained, as all the lease areas are falling under CRZ.

204. In all leases the following common environmental violations were

noticed :

(1) No Green belt developed.

(2) No dust suppression system installed.

(3) Depth criterion not followed (4) Sand tailings not refilled.

https://www.mhc.tn.gov.in/judis

(5) Mining in Inter Tidal zone has been noticed (in the leased area, without necessary clearance from Ministry of Environment and Forests, Government of India).

(6) Illicit mining reported in CRZ-1 and Inter Tidal Zone. (7) Temporary and Permanent structures, Bore wells, Open wells, Cement pipelines (to draw sea water), desalination plant, Office sheds, Labourers' Sheds, etc., were constructed by some lessees (as pointed out in detail for each Lease) right in CRZ-I area and Inter Tidal zone, which is strictly prohibited activity as per CRZ Notification and other related Acts and Regulations.

2.4 Sand Dunes:

205. As per the Coastal Regulation Zone Notification Guidelines as

well as most of the mining plans approved by the authorities concerned,

altering and dressing of sand dunes is prohibited. In 27 out of 52 leases in

Tirunelveli District, the lessees have mined and removed the sand dunes.

The sand dunes which are to be kept intact have been mined and removed.

Similar issue is spotted in Thoothukudi and Kanniyakumari. There has been

violation under Rule 22A of the MCR, 1960.

2.5 Role of Tamil Nadu Pollution Control Board (TNPCB):

206. The Tamil Nadu Pollution Control Board (TNPCB) issues

Consent to establish/Consent to operate to the mining projects after

https://www.mhc.tn.gov.in/judis

receipt of EC issued under EIA notification. But the TNPCB have stated that

illegal mining is not covered under the purview of the TNPCB. But there has

been a specific finding in the Bedi Report that under the provisions of the

Water and Air Act, in certain mining leases Consent Order was not obtained

from TNPCB for commencing the mining operations. This ought to have

been monitored and there has been a failure on the part of the TNPCB to

take requisite action when no ‘consent to operate order’ was obtained by the

lessees.

2.6 Doctrine of Public Trust and Sustainable Development:

207. The principle that the Union and State Governments act as

public trustees of mineral resources has been incorporated in the MMDR

Act.

208. The Central Government or the State Government may not

always be the “owner” of the underlying minerals. But the Constitution

empowers both Parliament (under Entry 54 of List I) and the State

legislatures (under Entry 23 of List II) to regulate mines and mineral

development, the entrustment to the State being subject to the power of

Parliament to regulate the domain. The Constitution has entrusted the

Union and the States with the responsibility to regulate mines and mineral

https://www.mhc.tn.gov.in/judis

development in consonance with the principles of the public trust doctrine

and sustainable development of mineral resources9. Under the MMDR Act,

the Central Government, acting as a public trustee of minerals, regulates

prospecting and mining operations in public interest10.

209. The regulatory regime under the MMDR Act recognises the

important role of the State in regulating mines and mineral development.

This emerges from the stand point of the following perspectives: (i) the State

is a public trustee of natural resources, including minerals; (ii) pursuant to its

role as a public trustee, the State has been empowered to regulate

prospecting and mining operations; (iii) the provisions of the statute reflect

the priority of the state to regulate mining and related activities to ensure

sustainable mineral development; (iv) prospecting and mining operations

may be carried out by both the Government as well as private lessees

bearing in mind the public interest; and (v) the Government has to ensure

that mineral concessions are granted in a fair and transparent manner11.

210. When the State holds a resource that is freely available for the

use of public, it provides for a high degree of judicial scrutiny on any action

9. Mineral Area Development Authority (Supra)

10. State of Rajasthan vs. Gotan Lime Stone Khanji Udyog (P) Ltd., (2016 4 SCC 469 [29]; Orissa Mining Corporation Ltd. vs. Ministry of Environment & Forests, (2013 6 SCC 476 [58]

11. Mineral Area Development Authority (Supra)

https://www.mhc.tn.gov.in/judis

of the Government12. It is, thus, the duty of the Government to provide

complete protection to the natural resources as a trustee of the public at

large. Moreover, even a policy to give free sand as welfare measure cannot

justify unregulated mining unmindful of impact on environment. If in the

course of mining, damage is caused, the same must be recovered from

such violators. Else, authorities cannot avoid their duty under the

environmental law to restore the damage which is a duty to future

generations13.

2.7 Polluter Pays Principle:

211. Further, the concept of Polluter Pays Principle was discussed by

the Hon'ble Supreme Court of India in Bajri Lease LoI Holder Welfare

Society vs. The State of Rajasthan and Others14. The relevant portion of

the judgment is extracted below:

“15. Section 23-C of the MMDR Act empowers the State Governments to make rules for preventing illegal mining, transportation and storage of minerals. This Court in Deepak Kumar15 directed the State Governments/Union Territories to formulate rules in accordance with the Model Guidelines. Pursuant to the directions issued by this Court and the National

12. Intellectuals Forum, Tirupathi vs. State of AP, (2006) 3 SCC 549, para 76

13. Anumolu Gandhi vs. State of A.P, 2019 SCC Online NGT 1712

14. (2022) 16 SCC 581 15 Deepak Kumar v. State of Haryana, (2012) 4 SCC 629

https://www.mhc.tn.gov.in/judis

Green Tribunal16 (“NGT”), the Sustainable Sand Mining Management Guidelines, 2016 were issued (“2016 Sand Mining Guidelines”). The responsibility for implementation of the said Guidelines was placed on the State Governments which had to create a mechanism to measure the mined-out mineral and its transportation and also to ensure that the amount of mineral mined does not exceed the quantity permitted in the EC. The 2016 Sand Mining Guidelines recommended use of transport permits with bar codes, for generation of reports showing the daily lifting of sand and user performance reports. Transport permits with bar codes would also enable vehicles carrying sand to be tracked from source to destination.

16. Dissatisfied with the ineffective monitoring mechanism, failure of the Mines Surveillance System as well as lack of an effective institutional monitoring mechanism not only at the stage of the grant of EC but at subsequent stages with respect to illegal sand mining, NGT, in an Order dated 5-4-2019 in National Green Tribunal Bar Assn. v.Virender Singh17 and connected matters, directed the MoEFCC and the State Governments to review extant monitoring mechanisms and consider revision of the 2016 Sand Mining Guidelines. Consequently, the MoEFCC issued the 2020 Sand Mining Guidelines.

16. National Green Tribunal Bar Assn. v. Ministry of Environment & Forests, 2013 SCC OnLine NGT 961

17. National Green Tribunal Bar Assn. v. Virender Singh, 2019 SCC OnLine NGT 1488

https://www.mhc.tn.gov.in/judis

17. The damage caused to the environment due to rampant unscientific illegal mining needs no reiteration. Unabated illegal mining has resulted in the emergence of sand mafia who have been conducting illegal mining in the manner of organised criminal activities and have been involved in brutal attacks against members of local communities, enforcement officials, reporters and social activists for objecting to unlawful sand excavation. The statistics provided by the State Government highlight the magnitude of the problem as about 2411 FIRs have been registered in relation to illegal mining in the State of Rajasthan, between 16-11-2017 and 30-1-2020. When this Court has restrained 82 mining lease/quarry holders from carrying on mining of sand and bajri unless a scientific replenishment study is completed and EC is issued by the MoEFCC, the State of Rajasthan ought not to have issued mining leases in favour of the khatedars.

It is clear from the report of CEC that the majority of the khatedari leases are within 100 metres from the riverbed.

18. The 2020 Sand Mining Guidelines prescribe that mining plan for mining leases on khatedari lands shall only be approved if there is a possibility of replenishment of the mineral or when there is no possibility of riverbed mining within 5 km of the patta land/khatedari land. Agreeing with CEC's conclusions on the issue of mining leases in khatedari lands facilitating legalisation of transportation and sale of illegally extracted sand, we approve the

https://www.mhc.tn.gov.in/judis

recommendation of CEC that all khatedari leases which are located within 5 km from the riverbed and those leases where lease conditions have been violated have to be terminated forthwith and that khatedari leases shall be granted only with the permission of this Court.

19. CEC has recommended imposition of exemplary penalty of Rs 10 lakhs per vehicle and Rs 5 lakhs per cubic metre of sand seized, which would be in addition to what has already been ordered/collected by the State agencies as compensation.

Compensation/penalty to be paid by those indulging in illegal sand mining cannot be restricted to the value of illegally-mined minerals. The cost of restoration of environment as well as the cost of ecological services should be part of the compensation. The “polluter pays” principle as interpreted by this Court means that the absolute liability for harm to the environment extends not only to compensate the victims of pollution but also the cost of restoring the environmental degradation. Remediation of the damaged environment is part of the process of “sustainable development” and as such the polluter is liable to pay the cost to the individual sufferers as well as the cost of reversing the damaged ecology.

20. The scale of compensation by those who are involved in illegal mining has been dealt with by NGT in National Green Tribunal Bar Assn. v. Virender Singh [Cited Supra] . In its Order dated 26-2-202118 ,

18. National Green Tribunal Bar Assn. (Supra)

https://www.mhc.tn.gov.in/judis

NGT considered and approved the Report submitted by the Central Pollution Control Board dated 30-1- 2020, in pursuance of its earlier orders, on scale of compensation to be recovered for violation of norms for mining on “polluter pays” principle. Additionally, Para 9.2 of the 2020 Sand Mining Guidelines provides as follows:

“The environmental damages incurred or resulting due to illegal mining shall be assessed by a committee constituted by District Administration having expertise from relevant fields, and also having independent representation of locals and State Pollution Control Board. Guidelines for assessment of ecological damages prescribed by the State Government or Pollution Control Boards concerned or any other authority shall be applicable and compensation as fixed shall be paid by the project proponent, in light of the Hon'ble National Green Tribunal orders.”

21. Section 21(5) of the MMDR Act empowers the State Government to recover the price of the illegally mined mineral, in addition to recovery of rent, royalty or tax. The penalty recommended by CEC for illegal sand mining is in addition to the penalty that can be imposed by the State Government in terms of Section 21(5) of the Act. However, the basis for imposition of exemplary penalty of Rs 10 lakhs per vehicle and Rs 5 lakhs per cubic metre of sand has not been stated by CEC in its report. CEC is directed to follow the directions given by NGT in respect of imposition of penalty/determining scale of compensation for illegal mining and the provisions of the 2020 Sand Mining Guidelines and determine the

https://www.mhc.tn.gov.in/judis

penalty/compensation afresh and submit a report to this Court within a period of eight weeks from today.”

(3) Illegal Transport:

212. The Amicus Curiae report on study of primary documents and

records pertaining to transport permits clearly discerns the circumstances

which constitute ‘Unlawful transport’.

i. Transporting quantities in excess of approved quantities; ii. Transporting minerals not approved to be mined or transported for a specific lease and;

iii. Transporting minerals during years/periods when there was no approved ‘scheme of mining’.

213. Of the total quantum of 1,51,27,070 MTs of raw sand for which

transport permits were obtained, the total quantum unlawfully transported

works out to 86,35,151 MTs in terms of the 62 mining leases owned by

M/s.V.V.Mineral and M/s.Transworld Garnet India Private Limited.

3.1 Illegalities in Grant of Transport Permits:

214. Some key findings on illegal transportation are available in the

committee reports. As per Bedi committee report, the Transport Permits

issued for the mining leases do not, in many cases, tally with the Quantity

https://www.mhc.tn.gov.in/judis

mined as per the Inspection reports. In many cases, it is found that on a

yearly basis, the Transport Permits are issued without field verification of the

utilisation of the Permits given in the previous years.

215. There was specific instruction vide G.O.Ms.No.156, Industries

(MMD.I) Department dated 08.08.2013 and G.O.Ms.No.173, Industries

(MMD.I) Department dated 17.09.2013 to ensure all mining and transport

activities are stopped pending inspection of the Bedi committee in the three

concerned districts. Post this, no transport permits were issued to mining

companies as per records. But the data analysed by the Amicus reveals that

mining and transport including export was carried on despite this ban. The

massive scale of illegalities shown by the data is deeply disturbing and this

gives rise to a fair question as to whether the officials are responsible and

accountable for preventing these illegalities had knowledge about this or did

they choose to overlook this illegality. It is hard to disbelieve that the officials

did not know about the illegal mining and transportation happening right

under their nose.

216. In the Memo filed by the Amicus dated 21st November, 2016,

information was placed before this court which showed that there was

widespread illegal mining and transportation of BSM even after the

https://www.mhc.tn.gov.in/judis

imposition of the Ban in August-September, 2013. The key element of the

Memo pertaining to illegal transport is extracted below:

“Stopping of Transport Permits:

217. It is to be noted that both G.O.Ms.No.156, Industries (MMD.I)

Department dated 08.08.2013 and G.O.Ms.No.173, Industries (MMD.I)

Department dated 17.09.2013 effectively required all private mining lessees

to immediately stop mining operations pending completion of inspection by

the Special Team and all Assistant Directors (Mines) in the concerned

districts to immediately stop issuance of transport permits of major minerals

like Garnet, Ilmenite, Rutile etc. So effectively as of 17.9.2013, all lessees

ceased to operate their mines and to transport minerals or raw sand”.

218. As per the contentions of the 6th Respondent, in the month of

May 2016, the 9th Respondent had declared that 6,98,887 MT of Garnet

were exported by them during the period from 2000-2001 to 2015-2016.

Whereas, they had obtained transport permits for a quantity of 1,85,150 MT

of Garnet only from 2000-2001 to 2007-2008. Therefore it was estimated by

the learned Amicus that a total quantity of 5,13,737 MT of Garnet had been

illegally mined and transported by the 9th Respondent without obtaining

transport permits.

https://www.mhc.tn.gov.in/judis

219. When the issuance of transport permits were stopped from

August, 2013 onwards, the Assistant Commissioner of Customs,

Thoothukudi vide his letter dated 05.10.2016 informed the District Collector,

Thoothukudi/Tirunelveli that a total quantity of 3,96,081 MT of beach sand

minerals were exported by R10 from 08.08.2013 to 10.01.2016 through

Thoothukudi Port. Therefore, the entire quantity of 3,96,081 MT of beach

sand minerals exported by R10 without transport permits are illegally

exported contravening the provisions of Section 4(1-A) of the MMDR Act,

1957 and attracts penal provision of Section 21 of the MMDR Act, 1957.

Several other findings pertaining to the unlawful transportation is available in

the report filed by the Amicus.

220. The Amicus Curiae had submitted a comprehensive chart with

details of the quantity of raw sand and BSMs illegally transported by private

lessees. The data as mentioned in the report as to the quantum of illegal

mining and transportation is humongous and shocking. A further matter of

concern is the Sahoo Committee report which reveals that illegal

transportation of the minerals and raw sand was carried out inspite of the

ban on mining in place. This shows the complete failure of the monitoring

mechanisms that ought to have been in vigil.

https://www.mhc.tn.gov.in/judis

221. Another disheartening fact is that, even after the godowns

containing BSM stocks were sealed after the Sahoo Committee inspection,

a reassessment of stocks by the District collectors revealed that this threat

of illicit mining is unstoppable. There was a shortfall of BSMs stocks in the

sealed godown despite the ban thereby proving that illegal transportation

was still happening. Till the remainder of stocks are present in those sealed

godowns the illicit transportation will be difficult to curb and it would be only

wise on the part of the State Government to legally dispose of the stock as

early as possible to prevent further offences.

222. Considering that the stocks have an alarming presence of

Monazite, which being a radioactive substance and constitutes a high risk,

the stocks which are in the custody of the State Government ought to be

handed over to the M/s.IREL India Ltd. which is a Government of India

undertaking exclusively entitled to handle Monazite under the Atomic

Energy (Working of Mines, Minerals and Handling of Prescribed

substances) Act, 1984.

3.2 Illegal Transportation Left Unchecked:

https://www.mhc.tn.gov.in/judis

223. The Reassessment report filed by the District Collectors also

reveal the huge scale of unlawful transportation of raw sand and BSMs

taking place. The District Collector, Thoothukudi vide letter dated

28.01.2022 reported that the officials of the Department of Geology and

Mining, Revenue and Police have inspected the BMC godown located at

Survey No.651/3 of Mullakadu - II Village on 08.01.2022 at 7.00 P.M. and

noticed that a Taurus lorry with Registration No.TN-58 AK 3313, a JCB

vehicle, a Fork Lift and two motor bikes were found in the godown. After

enquiry, it was confirmed that the BMC godown was trespassed and 35 M.T

of Garnet were to be smuggled in the Taurus lorry. Therefore all the

vehicles used for causing illegal transport of Garnet stored in the Mullakadu

- II Village were seized by the Assistant Director of Geology and Mining (i/c),

Thoothukudi under Section 21(4) of the MMDR Act, 1957 and handed over

to Muthiapuram Police Station. Based on the complaint made by the

Assistant Geologist, FIR No.11/2022 has registered in Muthiapuram Police

Station under Section 380, 447 and 511 of IPC and under Section 21(4) of

MMDR Act, 1957.

224. The District Collector, Thoothukudi has reported that another

BMC godown was inspected on 09.01.2022 by the Taluk level Task force

committee and found that the entire stocks kept in the godown had been

https://www.mhc.tn.gov.in/judis

illegally transported. FIR was registered based on this complaint. The

District Collector, Thoothukudi has further reported that three more

complaints were made against the Respondent lessees for disconnecting

electricity supply given to the CCTV cameras fitted by the District

Administration in the godowns and FIR was registered based on this

complaint.

225. A shocking finding in the Amicus Curiae report is the total failure

of the District Mines officials to check as to whether the transport permit that

have been issued by them for years are according to the approved Mining

plan/scheme and whether it is the approved quantities permitted to be

transported. Another finding that is surprising is that the District collectors

also failed to check on these mismatches in the transport permits when they

prepared the annual reconciliation of royalty payments. These failures on

the part of the officials paved way for a huge financial loss to the

Government considering the enormous amount of BSMs unlawfully

transported throughout several years.

(4) Illegal Exports:

226. According to Amicus Curiae report the Total quantum of BSMs

exported during the period, 2000-01 to 2016-17 amounts to 77,94,680 MTs.

https://www.mhc.tn.gov.in/judis

The total quantum of exports of BSMs specifically after the ban in mining

and transportation i.e., September, 2013 onwards was initially amounting to

21,90,951 MTs. So the total quantum of exports post ban period amounts to

28% of the total exports made from 2000-2017.

4.1 High Quantum of Monazite Concentration in Processed Stock:

227. The Amicus had relied upon the information provided by the

Customs department whereby the exports were continuing to take place

despite the ban till November 2016. The report of the District level

committee dated 09.11.2016 also carries details of the quantities of minerals

exported by different companies. One of the key findings in the Sahoo

report is that many stocks of processed minerals belonging to

different mining companies, has been found to have considerable

amount of Monazite concentration beyond the threshold value of

>0.25% Monazite equivalent and a significant quantity of Monazite can

be extracted from these stocks. It is a matter of concern that these

processed minerals which were ready for sale/export contains such

high concentration of Monazite. Therefore there are clear findings by

the committee on the presence of Monazite among the minerals

exported. The quantum of such Monazite exported and the Countries

to which this radioactive substance was exported, the modus adopted

https://www.mhc.tn.gov.in/judis

by these companies and the role of the Customs officials who had

failed to prevent such export must be probed extensively to ensure

that our National security is not compromised.

228. Though the Respondent companies are dismissing this

contention as unfounded and speculative, the fact that the component

Thorium is derived from Monazite and is considered as a crucial element

and deemed as the nuclear fuel of the future needs to be considered.

Though internationally Uranium based Reactors are developed, there has

been attention given to Thorium based reactors too.

229. India is recognised as the third largest repository of thorium

deposits in the world, only after Brazil and Turkey. In India itself Monazite is

the main rare earth mineral from which Thorium is derived and Tamilnadu is

one of the main repositories of Monazite-thorium.

230. Hence, the data gathered by the Sahoo Committee and the

reports of unlawful transportation of Monazite and further statement on the

presence of Monazite above the threshold value in the processed stocks of

the mining companies which are stored to be exported ought to be probed in

depth. Keeping the seriousness of the issue in hand and the security of

https://www.mhc.tn.gov.in/judis

our great Nation being the top priority, the Competent agencies must

thoroughly investigate this issue.

4.2 Discrepancies in the Details of Mineral Export:

231. The learned Amicus has calculated that a sum of Rs.3,581.11

Crores is to be recovered from the 8th Respondent for the quantum of BSMs

illegally transported during pre-ban period based on the estimation by Bedi

committee that 33,75,695 M.T of raw sand had been illegally mined and

transported in the three districts. The 6th Respondent in their Counter

affidavit have stated that the 8th Respondent was presented with the

‘Highest exporter’ award for the export of processed minerals for the year

2015-16 and 2016-17. It was further reported that the 8th Respondent set a

record by exporting 4,71,773 M.T. of heavy minerals that included Garnet,

Ilmenite, Rutile and Zircon for the year 2015-2016 and 4,04,048 M.T of

heavy minerals for the year 2016-17. The data provided by the 8th

Respondent to the Taluk Level Committee on 11.06.2016 revealed that

98,80,600 M.T of raw sand was transported by them from 2000-01 to 2013-

14. It was further reported that 56,59,688.22 M.T. of processed minerals

were sold by them from 2000-2001 to 2015-2016. It is seen from the award

presented to the 8th Respondent that 4,04,048 M.T of processed minerals

such as Garnet, Ilmenite, Rutile and Zircon were exported by the 8th

https://www.mhc.tn.gov.in/judis

Respondent during the year 2016-2017. Thus, a total quantity of 60,63,736

M.T. of processed minerals were sold by the 8th Respondent from 2000-

2001 to 2016-2017. The extraction of 60,63,736 M.T of processed minerals

from 96,80,600 M.T of raw sand is estimated as a recovery of 61.37% of

total heavy minerals.

232. This high recovery percentage of total heavy minerals is neither

supported by the available literature nor supported by the approved mining

plan / scheme of mining pertaining to the mining lease hold areas of the 8th

Respondent in the three districts. Even after this high recovery of total

heavy minerals extracted and sold from 2000-2001 to 2016-2017, the

balance stock available with the 8th Respondent could be waste only and

could not be treated either as raw sand (ROM) or semi processed sand or

processed minerals. Whereas, the report filed by the Special Team headed

by Mr.Satyabrata Sahoo, I.A.S., on 18.04.2018 revealed that 38,77,391M.T

of raw sand, semi processed sand and processed minerals are kept with

them as stock. Therefore, the entire quantity of 38,77,391 M.T of stock

available with the 8th Respondent as assessed by the Sahoo Committee is

illegally mined, transported and stored contravening the provisions of

Section 4(1) and 4(1A) of the MMDR Act, 1957 and it will attract the penal

provisions of Section 21 of MMDR Act, 1957.

https://www.mhc.tn.gov.in/judis

233. Further, the 8th Respondent has not provided the actual quantum

of Garnet, Ilmenite, Rutile, Zircon, Sillimanite, Leucoxene sold / exported by

them from 2000-2001 to 2016-2017 to the Government so far. Apart from

that the 8th Respondent has not submitted the actual quantum of beach

sand minerals sold/exported and the actual sale value realised before this

Court also. Therefore, the amount estimated by the learned Amicus Curiae

is reflecting only a portion of the huge loss caused to the State Exchequer

by the illegal activities of the 8th Respondent. It was further averred that

none of the other lessees have submitted details of actual quantum of BSMs

sold or exported by them and the actual sale value realised for the period

from 2000-2001 to 2016-2017 to the 6th Respondent.

4.3 Action Required:

234. The competent authorities under MMDR Act, MCR, 1960, the

Tamil Nadu Prevention of Illegal Mining, Transportation and Storage of

Minerals and Mineral Dealers Rules, 2011, Atomic Energy Act, 1962,

Environment Protection Act, 1984, Air (Prevention and Control of Pollution)

Act, 1981, Water Prevention and Control of Pollution Act, 1974 are required

to initiate prosecution under the above mentioned enactments.

https://www.mhc.tn.gov.in/judis

4.4.Challenge to Public Notice No.50 of 2016:

235. The Mining Companies have challenged the Public Notice No.50

of 2016 issued by the Commissioner of Customs, Thoothukudi for

production of private certificate of legally mined minerals from the

concerned District Collector / Transport permits along with bulk permits

before allowing export. The District Collector, Tirunelveli forwarded minutes

of the District Level Committee meeting by letter dated 09.11.2016

requesting the Assistant Commissioner, Customs to insist on certain

documents issued by the State Authorities, before allowing BSMs for

exports. Consequently, Public Notice No.50 of 2016 was issued by the

Commissioner of Customs, Thoothukudi directing the exporters of minerals

for production of necessary certificates/documents namely certificate of

legally mined minerals from the concerned District Collector/transport

permits along with bulk permits, certifying the legal source of BSMs brought

to the customs area for exports.

236. Challenging the trade facility issued by the Commissioner of

Customs, Cochin, M/s.V.V.Mineral filed W.P.(C).No.650 of 2017 before the

High Court of Kerala and the Writ Petition was dismissed on 26.07.2018.

Writ Appeal filed in W.A.No.1724 of 2018 was dismissed by the Division

Bench on 03.09.2018. The Special Leave Petition filed by M/s.V.V.Mineral

https://www.mhc.tn.gov.in/judis

in S.L.P.(C).No.2775 of 2019 as been dismissed by the Hon'ble Supreme

Court of India as withdrawn on 20.02.2020. Thus, the Division Bench

judgment of Kerala High Court attained finality. Therefore, no further

adjudication needs to be undertaken in respect of the issues in connection

with the Public Notice No.50 of 2016 issued by the Commissioner of

Customs.

(B) Monazite:

(1) Presence of Monazite in the Coastal Beaches of Tamil Nadu:

237. The Amicus Curiae report carries a study about Heavy Minerals

in the Beach and coastal red sands (Teri) of Tamil Nadu by The Atomic

Minerals Directorate for Exploration and Research, and The Department of

Atomic Energy (AMD-ER & DAE). The essential portions are extracted

below:

“High concentrations of industrially important heavy minerals in the beach and dune sands of Tamil Nadu in the southeastern part of India have been known since the early part of the 20th century. Indeed, the chance discovery of monazite in the beach sands of Manavalakurichi near Kanyakumari in Tamil Nadu by Herr Schomberg in 1908, heralded the beginning of exploration for the placer sand in India. Since then, several heavy

https://www.mhc.tn.gov.in/judis

mineral deposits, containing principally ilmenite, sillimanite, garnet, ruille, zircon and monazite have been identified in Tamil Nadu, largely due to the efforts of the Atomic Minerals Directorate for Exploration and Research (AMD) of the Department of Atomic Energy in the post -

Independence period.”

238. This study goes on to explain the heavy mineral deposits and

data regarding the concentrations of monazite in the coastal beach sand

and Teri sands along the coast of three Districts of Tirunelveli, Thoothukudi

and Kanniyakumari.

1.1 Monazite – Prescribed Substance:

239. The Atomic Energy Act, 1962 was enacted to control the

development of atomic energy and matters connected therewith and to

provide for the development, control and use of atomic energy for the

welfare of the people. Under the Atomic Energy Act, 1962, there are two

sets of rules that concern mining (i) the Atomic Energy (Working of the

Mines, Minerals and handling of Prescribed Substances) Rules, 1984 and

(ii) the Atomic Energy (Radiation Protection) Rules, 1971, which was

replaced by the Atomic Energy (Radiation Protection) Rules, 2004.

https://www.mhc.tn.gov.in/judis

240. Under the Atomic Energy Act, 1962, “prescribed substances”

has been defined in Section 2(g) as “any substance including any mineral

which the Central Government may, by notification, prescribe, being a

substance which in its opinion is or may be used for the production or use of

atomic energy or research into matters connected therewith and includes

uranium, plutonium, thorium, berylium, deuterium or any of their respective

derivatives or compounds or any other materials containing any of the

aforesaid substances”.

241. All the atomic minerals were originally notified as prescribed

substances under the Atomic Energy Act. The list of prescribed substances

originally notified was amended by Notification dated 20.01.2006. The

Notification provided that Entry “OA314 - Titanium ores and concentrates

(Ilmenite, Rutile and Leucoxene)” and Entry “OA315 Zirconium, its alloys

and compounds and minerals/concentrates including zircon” would cease to

be prescribed substances from 01.01.2007 onwards. Therefore, from

01.01.2007, Ilmenite, Rutile, Leucoxene and Zircon ceased to be prescribed

substances. However, Monazite continued to be a prescribed

substance.

https://www.mhc.tn.gov.in/judis

1.2 Policy Decision of DAE on Monazite:

242. At the outset, it must be noted that as a policy decision,

DAE is not allowing any private players to process Monazite. Also it

further clarified that, the AMD has not approved any such mining plan

for monazite in favour of the 8th Respondent i.e. M/s.V.V.Mineral. The

2nd Respondent, DAE has also submitted that, as per the records available

with AMD, 10 (9 from M/s.V.V.Mineral and one from M/s.Indian Garnet

Supply Company) numbers of approved mining plans have been transferred

to 15th Respondent i.e., M/s.Industrial Minerals Company. It is clarified by

the 2nd Respondent that these mining plans do not include Monazite mining.

The AMD has not approved any mining plan in Tamil Nadu in favour of 9th

Respondent M/s.Transworld Garnet India Private Limited.

243. However, under the guidelines framed by the Atomic Energy

Regulatory Board (AERB) individual processors of beach sand have to

separate and safely keep the monazite content of such sand. No individual

or entity is permitted to process monazite in any manner without a licence

from DAE. Monazite is important for our Country's nuclear requirements and

due to the said reasons only, private players are not allowed to process

Monazite.

https://www.mhc.tn.gov.in/judis

244. The Transportation of the Monazite enriched tailings, which is a

radioactive material, through public domain, it requires a separate approval

for transportation of radioactive material under Sub clause (iii) of third

proviso to Rule 3(3) of Atomic Energy (Radiation Protection) Rules, 2004,

which states that "approval for package design for transportation of

radioactive minerals" is required. This safety licence is said to have been

issued to the 8th Respondent. Permission for transport is issued for

Monazite enriched tailings and not Monazite, as none of the non-DAE units

are permitted for production of Monazite as product.

245. No private players, including 8th Respondent are allowed to crack

Monazite, taking into consideration that to remove Monazite from the

Monazite rich tailings results in highly radioactive thorium and uranium and

are vulnerable to leaching. Hence, the Second Respondent is restricting the

grant of licences for such processing of Monazite only to fully owned Public

Sector Undertaking (IREL) of the second Respondent and considered not to

be in public interest to open this activity to private sector beach sand

mineral players like Respondent Companies.

246. Monazite mineral will be present in the left out tailings after

removal of other minerals like Ilmenite, Rutile, Zircon, Garnet etc. and the

https://www.mhc.tn.gov.in/judis

second Respondent through AERB is regulating the monazite rich tailings

by way of issuing licence under the Atomic Energy (Radiation Protection)

Rules, 2004 and carrying out annual inspection of the sites of the beach

sand private mining players solely from radiological safety aspects.

247. Therefore, Monazite being a prescribed substance under the

Atomic Energy Act, the private parties are prohibited from mining,

processing, selling or exporting the mineral.

(2) Monazite Enriched Tailings:

248. After initial cleansing, the residual raw sand is subjected to

processing to obtain different BSMs for which the lessee mining company

has to obtain permission. After extraction of the permitted BSM, the residue

contains higher concentration of the minerals not removed, especially

monazite. These residues are termed “tailings”. Since private players are

not permitted to process monazite, monazite enriched tailings' which

become radioactive with higher concentrations of monazites, have to be

stored in specially constructed and protected enclosures so as to prevent

both accidental radiation to animals and human beings and contamination of

local sites, sand and water as well as prevent it from getting into wrong

hands.

https://www.mhc.tn.gov.in/judis

2.1 Handling Licences Mandatory for Handling Monazite Tailings:

249. The majority of BSMs are categorised as Atomic Minerals under

the MMDR Act (after the 2016 amendment, all BSMs are classified as

Atomic minerals). Leucoxene, Rutile, Ilmenite, Zircon and Monazite were

also classified as prescribed substances under the Atomic Energy Act

though after 01.01.2007, only Monazite remained a prescribed substance

with Rutile, Leucoxene, Ilmenite and Zircon denotified as prescribed

substances.

250. Till 1998, on the introduction of the Policy on 'Exploitation of

Beach Sand Minerals to private players', it was mandatory for all the private

players to hand over the monazite tailing's (and also remaining heavy

minerals containing other prescribed substances like Ilmenite, Zircon, Rutile

etc.) to IREL, a Government of India Undertaking under the administrative

control of DAE. After the said Policy, all private players were allowed to

mine and win the prescribed substances except Monazite. The Monazite

tailings have to be stacked and preserved by the private players as per the

guidelines and directives issued by DAE in this regard.

251. When it comes to obtaining handling licences for handling

https://www.mhc.tn.gov.in/judis

Monazite tailings, the private players ought to get handling licence under the

following legislations:

a) The Atomic Energy (Working of the Mines, Minerals and Handling of Prescribed Substances) Rules, 1984.

b) Atomic Energy (Radiation Protection) Rules 2004 read with Notification No.30/1/2002- ER/Vol.II/2875, dated 12.10.2006.

c) Atomic Energy (Safe Disposal of Radioactive Wastes) Rules 1987.

252. The Atomic Energy (Working of the Mines, Minerals and

Handling of Prescribed Substances) Rules, 1984 stipulates that, when a

prescribed substance is “handled” then a “licence for handling of prescribed

substances” needs to be obtained. As per Rule 2(i) of the 1984 Rules,

“handling” includes manufacture, possess, store, use, transfer by sale or

otherwise, export, import, transport or dispose of. But in the case on hand,

the DAE stated that no licences were issued under this Act to private parties

including the 8th Respondent.

253. Another legal position ought to be clarified that post the policy

shift from 01.01.2007, there was no need for mining companies to obtain

handling licences from DAE under The Atomic Energy (Working of the

https://www.mhc.tn.gov.in/judis

Mines, Minerals and Handling of Prescribed Substances) Rules, 1984.

Though the Rules stipulate the Handling licence to be obtained, in practice,

the AMD and DAE seem to have done away with this requirement.

254. Under the Atomic Energy (Radiation Protection) Rules 2004,

where Monazite is concerned, the lessee has to obtain licence from Atomic

Energy Regulatory Board (AERB) for mineral separation plant operations as

per the directives and instructions of the AERB or anybody authorized by

DAE in accordance with the provisions of the Atomic Energy Act, 1962 read

with Notification No.30/1/2002-ER/Vol.II/2875, dated 12.10.2006 for the

purpose of handling Monazite. It is clarified by the DAE that the 8th

Respondent (M/s.V.V.Mineral) was granted handling licence under this

legislation.

255. Regarding the documents relating to permission/ authorization

granted to Respondents for disposal/transfer of radioactive waste under the

Atomic Energy (Safe Disposal of Radioactive Wastes) Rules 1987, it was

submitted that the “Monazite” concentrates, which are presently being

stored does not qualify, as “Wastes” and hence, no authorization under the

Atomic Energy (Safe Disposal of Radioactive Waste) Rules, 1987 were

issued.

https://www.mhc.tn.gov.in/judis

2.2 Presence of Monazite Enriched Tailings in the Leased Out Mines:

256. Based on the Orders of this Hon'ble Court dated 02.11.2017,

Joint Inspection was carried out by the officials of Atomic Minerals

Directorate, Hyderabad and Indian Bureau of Mines, Chennai in the

presence of officials of Atomic Energy Regulatory Board(AERB), Mumbai

and Second level Team Heads for assessment of Monazite enriched tailings

said to be stored.

257. The report submitted by AMD reveals that the

Thiruvembalapuram site of M/s.V.V.Mineral contains 23,608 MT of Monazite

at an average grade of 17.47%. The report reveals that Kuttam site of

M/s.Beach Minerals Sands Company is having 0.6% Monazite equivalent.

The report reveals that Arasoor site of M/s.Beach Minerals Sand Company

is having 0.46% Monazite equivalent and reveals that the Mappillaioorani

site of M/s.Miracle Sands and Chemicals has Monazite tailings at two

places, having 7.8% monazite equivalent. This trench has 75 MT material,

which translates to 5.85 MT Monazite. The other site is open heap having

dimensions of 8m length, 2m width and 2m height, having 5.5% Monazite

equivalent. This dump has 160 metric tonnes material which translates to

8.80 MT Monozite. The report reveals that Monazite tailings are stored at

https://www.mhc.tn.gov.in/judis

two locations at Mela Arasaradi site of M/s.Miracle Sands and Chemicals

one site having 5.0% and 16.0% monazite equivalent and another having

3.90% and 4.80 monazite equivalent.

258. Subsequently a Super check inspection was conducted in

designated areas reported to have monazite enriched tailings stored in

Tirunelveli and Thoothukudi districts, along with officials of Atomic Minerals

Directorate, Indian Bureau of Mines, Atomic Energy Regulatory Board,

Geology and Mining, Revenue and Survey Departments.

2.3 Accounting for Monazite Enriched Tailings:

259. The Sahoo committee report clearly states that, when it pertains

to the major lessee, M/s.V.V.Mineral, in their letter dated 18.08.2017

addressed to the District Collector, Tirunelveli stated that the details of the

Monazite rich tailing stored in Thiruvembalapuram (Authoor Plant Tailings

Storage Yard) is 80,725 metric tonnes, which contain Monazite and other

heavy minerals and silica waste etc. They have further stated that prior to

2007, they produced Garnet and Ilmenite only and did not generate any

Monazite rich tailings.

260. But the AMD report on the analysis of the samples collected

https://www.mhc.tn.gov.in/judis

from the Monazite enriched tailings stored at Thiruvembalapuram site in

Tirunelveli District reveals that the tonnage of materials at the site is

computed to be 1,35,135 metric tonnes containing 23,608 metric tonnes of

Monazite at an average grade of 17.47% in Phase - I and 17.20% in Phase

- II.

261. Thus, there is a variation in the quantum of Monazite enriched

tailings declared by the plant owner and the quantity assessed by the

Atomic Minerals Directorate, which needs further investigation.

2.4 Discrepancy in Raw Sand Actually Declared and the Actual Fact as

Disclosed from Monazite Tailings:

262. Another crucial point for consideration as pointed out by the

Amicus Curiae report is that, while the total amount of raw sand declared

by Respondent 8/ Respondent 22 to have been mined between 2000-01 to

2013-14 is only 98.88 lakh tonnes. Monazite tailings indicate a massive

amount of 4.6 to 4.9 Crore tonnes of raw sand having required to be mined.

Therefore, this points out a huge discrepancy between factual records of

transportation, declarations made by the company as to the extent of raw

sand (ROM) mined and the actual fact as disclosed from monazite tailings.

https://www.mhc.tn.gov.in/judis

263. Adding complexity to this is the fact that the report of the Special

Team indicates that a quantity of 671.89 MTs of Monazite can be extracted

from the processed minerals kept packed in bags in Thoothukudi with

Monazite content between 0.7% to 4.8%. Using the reverse calculation

method, a much higher proportion of raw sand (ROM) would be required to

produce 667.4 MTs of pure Monazite. Using the same calculation, about 13

lakh tonnes of raw sand would be required to produce 671 MTs of monazite.

2.5 Reverse Calculation Method:

264. The 2nd Respondent / DAE reported “Gross Mismatch” between

Total Quantum of raw sand purportedly transported by 8th Respondent/

M/s.V.V.Mineral between 2001-2016 and raw sand required to produce

80,725.05 Mts of Monazite rich tailings. A unique method – reverse

calculation was used by the Amicus to determine Quantity of raw sand

(ROM) required to produce Quantum of Monazite tailings declared by 8th

Respondent/ M/s.V.V.Mineral.

265. To conduct further study a memo was filed by the Amicus on

21.11.2016, this Court had passed directions to the respondents, especially

R8 and R22 to provide to R2, DAE details about quantity of monazite

tailings stored and related matters. Based on the information provided by

https://www.mhc.tn.gov.in/judis

R8 and R22, R2 has filed before this court an affidavit dated 05.01.2017

providing the following information:

Period Total ROM Mined – Approximately quantity Mts of Monazite (Mts) computed by R-2 2007 – 988,88,100 5876.6

Period Quantitty of Total quantity of Monazite rich tailings Monazite (MT) stored Computed by R-2 2007- 80,725.05 23,461.7

266. The 2nd Respondent, in their affidavit has pointed out to the

discrepancy between the amount of Monazite in ROM based on grade of

monazite as contrasted to the quantity of monazite computed based on

tailings from 2007 to 2016. The 2nd Respondent in their affidavit have

pointed to the following:

(a) There is a mismatch between the figures furnished by R8 and R22

regarding monazite resource which R8 and R22 have to clarify.

(b) As regards data pertaining to ROM, R8 and R22 were put to strict

proof to support the figures.

267. An exercise was undertaken to compute the total quantity of raw

sand required to produce 23,461 MTs of monazite (as determined by R-2

https://www.mhc.tn.gov.in/judis

based on the figures given by R-8/22) at 29% concentration:

Monazite Tailings Reported by R-8: Calculation of Raw Sand requirement (APP) A Monazite tailings 80725.05 Ref: Affidavit of R-2, dated 10th quantity for period Mts January, 2017 2007-2016 B Monazite quantity 23461.7 Mts '' available in tailings (tons) C Average monazite 29% content in the tailings (B/A) Case – 1 Case – 2 Case – 3 Case – 4 D Recovery of 100% 99% 98% 97% Monazite (in Monazite tailings) E Recovery of 100% 99% 98% 96% Monazite in Pre-

                   concentration    plant
                   output
                 F Overall recovery of        100%          98%            96%               95%
                   monazite
                   (D x E)
                G Avg.        Monazite       0.05%         0.05%          0.05%             0.05%
                  content in Raw Sand
                  (ROM)


                H Quantity     of Raw 4,69,22,000 4,78,79,591 4,88,77,083 4,93,60,404
                  Sand required (tons)
                  = (B / (FxG)


Case 1 to 4 represents varying recovery efficiency of the plant operations Note: If we consider the production plants (Pre-concentration plant and Mineral Separation Plant) are operating with recoveries as defined in Case – 2 then, a ROM (Raw sand) quantity of 4.787 crores tonnes with 0.05% of Monazite grade is required for the generation of 80,725 Mts of Monazite tailings with 29% Monazite grade constituting 23,461 Mts.

Case 3 and 4 represents 2 other possibilities and are presented to have a rough

https://www.mhc.tn.gov.in/judis

Monazite Tailings Reported by R-8: Calculation of Raw Sand requirement (APP) estimation of the amount of raw sand required amounting to 4.88 crores and 4.93 crores of raw sand each.

268. The above calculation is an attempt to approximately calculate

the total quantity of raw sand required based on the specifications given by

R-2. The calculations are made on the assumption that some amount of

monazite will be lost in the preliminary washing and pre-concentration stage

and during mineral separation stage.

269. The above calculation indicates that approximately 4.69 Crores

to 4.93 Crore MTs of raw sand will be required to produce the 23,461 MTs

of Monazite or 80,725.06 MTs of monazite enriched tailings.

270. It requires to be noted that the total quantity of ROM transported

as shown by the data provided by the District Mining Departments amounts

only to 1.51 Crores in respect of all lessees for the period 2000-2001 till

2013-2014. 21. In contrast the above figure of 4.69 to 4.93 Crores of ROM

is required in respect of mining operations of only one lessee, viz., R8,

M/s.V.V.Mineral, and that too for the period 2007-2016. This huge

discrepancy is significant.

https://www.mhc.tn.gov.in/judis

271. Hence, it can be deduced that while the computation of monazite

from the total amount of ROM transported during the period is a lower

figure, the amount that can be quantified from the basis of concentrated

monazite tailings is much higher figure. Working backwards, if one were to

compute the amount of raw sand required to produce 23,461 MTs of

monazite, the figure will be much more than the amount of 98,88,100 MTs

of raw sand reported to have been transported by 8th respondent from the

34 mining leases he operates. This works out to a figure much larger than

the amount of ROM claimed by the company. Hence there is a clear

“mismatch”.

272. It is also highlighted in the 1st report of the Amicus Curiae filed

before this Court on 20th June, 2017, that a total quantity of ROM amounting

to between 4.6 to 4.9 Crore Tons of raw sand will be required to produce

23,462 Tons of Monazite. None of the respondents so far have controverted

this figure.

273. In this background, the crucial point to be highlighted is the fact

that while the total amount of raw sand declared by respondents 8 and 22 to

have been mined between 2000-2001 to 2013-2014 is only 98.88 Lakh

Tonnes. Monazite tailings indicate a massive amount of 4.6 to 4.9 Crore

https://www.mhc.tn.gov.in/judis

Tons of raw sand having to be required to be mined. All this therefore

indicates a huge discrepancy between factual records of transportation,

declarations made by the company as to the extent of ROM mined and the

actual fact as disclosed from the Monazite tailings.

274. Furthermore, the DAE has submitted that the calculation arrived

at by the learned Amicus Curiae is justified considering the average grade

of 0.05% monazite in raw sand as declared by Respondent 8 to 22. So the

DAE submits that, as per the declaration of Respondent 8 to 22, the total

raw sand production is only 98,88,100 MT. Considering the average grade

of 0.05% in raw sand (also declared by Respondents 8 to 22), this quantity

of raw sand would yield only 5,876 MT of monazite, which is a major

discrepancy with respect to the quantity of monazite assessed by Special

Team. The difference indicates that, a larger quantity of raw sand has been

processed than what was declared.

275. The DAE further submits that, even if a higher grade of monazite

is considered, say 0.1% (2 times) in raw sand mined, taking into account the

possible enrichment process by beach washings, about 3.50 to 4 crore

tonnes of raw sand is required for the collection of 38,608 tonnes of

monazite as against the 98,88,100 tonnes raw sand declared by

https://www.mhc.tn.gov.in/judis

Respondents 8 and 22. In view of the above, the possibility of excessive

mining of raw sand against the declared quantities and grades cannot be

ruled out. Hence there can be an effective conclusion drawn from the Sahoo

committee report, Amicus Curiae report and the submissions of DAE that

there has been illegal mining of raw sand over and above the permissible

limits.

276. The Sahoo Committee report and the Amicus Curiae report

reveal similar contradictions in the quantity of raw sand mined as declared

by the private mining companies namely Respondents herein and the actual

raw sand mined as disclosed from monazite tailings. Though the

Respondent mining companies oppose the reverse calculation method

adopted by the committees, it is beyond understanding as to how such a

huge mismatch between declared raw sand mined and actual raw sand, as

disclosed from Monazite tailings can happen. This mismatch cannot be

completely brushed aside.

2.6 Total Quantity of Monazite that can be Extracted from Stocks

Available with M/s.V.V.Mineral which are > 0.25% Monazite Equivalent:

277. If one has to calculate the total quantity of Monazite contained in

all the various stocks of the 8th Respondent company, (including raw sand,

https://www.mhc.tn.gov.in/judis

semi-processed and processed minerals) which are greater than 0.25%

Monazite equivalent, it comes to about 15,000 MT of Monazite. In other

words, apart from the 23,608 MT of Monazite available in the Monazite

tailings yard, a quantity of 15,000 MT of Monazite can be extracted from the

stocks of M/s.V.V.Mineral, adding to a total of 38,608 MT approximately of

Monazite. Using the same backward calculation, this will require a figure

upwards of 6.00 to 7.00 Crore tonnes of ROM (raw sand) must have been

mined.

278. In other words, apart from the 23,608 MT of Monazite available

in the Monazite tailings yard, a quantity of 15,000 MT of Monazite can be

extracted from the stocks of M/s.V.V.Mineral, adding to a total of 38,608 MT

approximately of Monazite. Using the same backward calculation, this will

require a figure upwards of 6.00 to 7.00 Crore Tons of ROM (raw sand)

must have been mined.

279. To summarize, the key points in Amicus Curiae report is

produced below:

(i) The total quantity of stock found was belonging to M/s.V.V.Mineral

as reported in the Sahoo Committee Report of 38.77 lakh tonnes is totally

illegal.

https://www.mhc.tn.gov.in/judis

(ii) The total quantity of Monazite available in the processed minerals

is 671 MT.

(iii) The total quantity of Monazite available in the stocks of the

company amounts to approximately 15,000 MT.

(iv) The total quantum of Monazite available in the Monazite tailings

stored in the designated site at Thirvambalapuram village is 23,608 MT as

found by AMD.

(v) A total quantity of over 4.6 Crore tonnes of raw sand is required to

produce 23,608 MTs of Monazite. How and where this was obtained or how

such a massive mining could be covered up is a matter that is required to

be inquired into by specialised agencies competent to undertake such an

investigation.

(vi) If to the stock of 23,608 MTs of Monazite, a further quantity of

15,000 MTs of monazite that can be extracted from all the stocks of the

company is added, a total figure of 38,608 MTs of Monazite merges. As

explained before, this, in turn, would require a ROM quantity of over 6 to 7

crore tonnes of raw sand (ROM).

280. Similarly with regard to the Respondent 10/Respondent 17, the

Sahoo committee report indicates that the company gave a declaration to

the committee of having stocks of 9441 MT, whereas, the Committee

https://www.mhc.tn.gov.in/judis

estimated amount to 64,40,028.93 MT. Hence, there is a huge discrepancy

between quantity declared and quantity found.

281. The Report of the Special Team in respect of stocks of raw sand

and minerals processed by M/s.Transworld Garnet has reported that as

against a declared quantity of 17,75,761 MT of stock, the quantity estimated

by the Second Level Teams is 16,30,724.5 MTs. It is necessary to point out

that Transworld Garnet India Pvt. Ltd. has been granted 14 mining leases

for mining garnet in Tirunelveli district and 2 mining leases for mining garnet

in Thoothukudi district. They do not have any mining lease for mining

Ilmenite and other BSMs.

282. While so, one of the samples relating to Processed Mineral, viz.,

TTK 15, relating to sample taken in Kootudankadu village in Thoothukudi

district, found THM concentration of 98.472% in a stock of 6140.86 MT

quantity. It is reported that this processed mineral is a finished product kept

in bags for sale. In this sample, Garnet concentration was found to be

91.95% amounting to 5646.76 MTs of garnet. Very interestingly, this same

sample also contains 6.5% of Ilmenite amounting to 399.16 MTs of Ilmenite.

In other words there was a substantial quantity of Ilmenite in the stock which

is said to be mainly Garnet. It must be pointed out that Ilmenite is a higher

https://www.mhc.tn.gov.in/judis

value mineral of great demand in external markets. The company does not

have permission to mine, process and sell Ilmenite.

283. With regard to Respondent 9, the total quantity of 2,984.95 MT

of monazite can be extracted from the various stocks of raw sand, semi-

processed and processed minerals found in the stockyard of the company.

284. The Report of the Special Team in respect of stocks of raw sand

and minerals processed by M/s Industrial Mineral Company has reported

that as against a declared quantity of 4,42,080 MT of stock, the quantity

estimated by the Second Level Teams is 25,58,169.93 MTs. The total

quantity of Monazite can be extracted from all the stocks of M/s.IMC comes

to about 4,122.65 MT. In the sample under the name of M/s.IOGS, the total

quantity of stock is 9775 MT from which 605 MT of Ilmenite can be

extracted. The issue is how M/s.IOGS can sell Ilmenite, when they do not

have the licence to do so.

285. Also total quantity of 1,738.97 MTs of Monazite can be extracted

from the different stocks held by M/s.IOGS Company Ltd. As previously

pointed out the company itself holds only 2 individual mining leases for

mining and sale of Garnet alone. However, the stocks with them indicate

https://www.mhc.tn.gov.in/judis

that they do have fair quantity of Ilmenite and Monazite stocks with them.

2.7 Monazite Tailings Yard:

286. A little known fact that emerged only when the Special Team

undertook the study of Monazite tailings yards was the fact that M/s Beach

Minerals Sands Company had two monazite tailings yards approved by

AERB at Kuttam in Radhapuram Taluk of Tirunelveli district and Arasoor

Village of Sathankulam Taluk in Thoothukudi district.

287. AMD, which conducted the Inspection of Monazite tailings yards,

took one sample from the Beach Sand Companies' site in Kuttam, which

was found to have 0.6% Monazite Equivalent. The monazite tailings had

been stored in trench like structures. In the other site at Arasoor Village, 11

bags of 2 tonnes each of monazite tailings had been stored in a well like

structure. Samples taken from that site indicated the stock of tailings to have

a monazite equivalent reading of 0.46%. The tail amount of monazite

amounted to about 0.10 MT.

288. Using the same formula adopted for calculating the total amount

of ROM necessary for producing 23, 462 MT of Monazite in the case of

M/s.V.V. Mineral, it is found that a total quantity of 63,61,952 MT of raw

https://www.mhc.tn.gov.in/judis

sand (ROM) will be required to produce the said 3,780 MTs of Monazite that

can be extracted from stocks presently available with the Company. As can

be inferred from the above discussion, the company viz., Beach Mineral

Sand Company, must have had to illegally mine a huge quantity of raw sand

to produce the stocks Processed / Semi-processed minerals that they now

possess.

2.8 Mismatch in Figures of Monozite Tailings Submitted by the

Respondent Companies:

289. Very importantly, the Report by the Special Team concludes on

the issue of monazite tailings yard of M/s.Beach Sand Companies as

follows:

“g. The authorities at AERB need to be look into the fact as to why monazite equivalent of such low concentration (e.g.0.72% at Kuttam and 0.39% at Arasoor) need to be kept in these specific sites. Has this concentration of the monazite equivalent changed over the years because of any pilferage?

Were they being properly inspected in a timely manner? Is there possibility of its being transported out without the knowledge of AERB or the authorities concerned?”

290. Hence, these observations from the report raises relevant

https://www.mhc.tn.gov.in/judis

questions as to the role of authorities in AERB in inspecting and monitoring

the monazite tailings storage sites.

291. Another point for consideration is that the DAE states that they

have issued licence to the 8th Respondent under Rule 3 of the Atomic

Energy (Radiation and Protection) Rules, 2004. According to the licence

conditions, records of quantity and monazite content of the raw material,

product and monazite enriched tailings shall be maintained by the mining

companies. In response to the directions of this Court, Respondents 8 and

22 had submitted details of monazite tailings stored by them in designated

site of their plant in Thiruvambalapuram Village in Tirunelveli District. In

response, the DAE has submitted a detailed affidavit in January, 2017, in

which, they point out as “mismatch” in the figures provided by Respondents

8 and 22 about computed monazite resources, which needs to be

investigated.

2.9 Stocks Belonging to Mining Companies have Monazite

Concentration Beyond the Threshold Value:

292. Another point for consideration is that, many stocks of processed

minerals (with THM > 90%) belonging to different mining companies, has

been found to have considerable amount of monazite concentration beyond

https://www.mhc.tn.gov.in/judis

the threshold value of > 0.25% Monazite Equivalent and a significant

quantity of monazite can be extracted from these stocks. It is a matter of

concern that these stocks which are ostensibly ready for sale / export

contains such high concentration and quantity of monazite.

293. So the core issue with broader ramifications is about the finding

of significant quantity or concentration of monazite in different stocks,

especially in processed minerals stocks. On the presumption that the

processed mineral stocks kept packed in bags in the godowns, ready for

sale / exports, would have actually been dispatched, if the Special Team's

Inspection and sealing of godowns and stockyards had not been carried out

in mid-2017, a major issue of concern that arises is as to how much of

previous stocks of processed minerals sold also had similar high

concentration of monazite as part of the stocks sold.

294. In other words, could exports of processed minerals by different

companies have contained significant quantities of monazite tailings mixed

up as part of the stocks sold, is an issue that requires to be investigated by

agencies competent, since it requires a multi disciplinary probe. This is a

matter not just of commercial transactions but also involving National and

International security.

https://www.mhc.tn.gov.in/judis

(3) Whether State Government is Empowered to Add Monazite

and Other Atomic Minerals to the Existing Mining Leases Without

Prior Approval of the Central Government?

295. This question is of utmost significance in the present matter. It is

an undisputed fact that Monazite is a prescribed substance under the

Atomic Energy Act and it is clear that private parties are prohibited from

mining, processing, selling or exporting the mineral. So the pertinent

question that arises is that, how come the State Government approved the

adding of monazite to the 16 existing leases of the 8th Respondent without

getting due permission from DAE as required under the law. The DAE has

explicitly denied granting any permission to the State Government for

inclusion of Monazite in the existing mining lease granted to any

private party. So the State Government by granting such permission

without the sanction of the Central government/DAE has acted in

contravention of the Atomic Energy Act and Rules therein.

296. To counter this argument by the DAE, the Industries Secretary

relies on a letter of DAE dated 24.09.2002, which states that licence for

prescribed substance can be issued by the department, only on production

of a copy of the mining lease obtained from the State Government to state

https://www.mhc.tn.gov.in/judis

that State Government added monazite to the 16 mining leases of M/s V.V.

Minerals, so that they could in turn, approach the Central Government to

obtain the necessary Handling licence.

297. This contention by the State Government makes one wonder as

to how the DAE granted handling licence for monazite to the 8th

Respondent company, when they deny granting any sanction to State

Government for inclusion of Monazite in the mining lease of the Respondent

mining company in the first place. The Respondent mining companies had

to submit the mining leases, while applying for handling licence. Had the

DAE not verified the mining lease containing illegal inclusion of monazite?

So, how can the DAE feign ignorance by stating that they did not grant

approval to State Government to include monazite in mining lease, but

parallelly they have granted Handling licence to the Respondent mining

company. On what basis or record was handling licence accorded to the 8th

Respondent company? Had the DAE failed to verify whether the State

Government had powers or sanction of the Central Government to include

monazite in the existing leases? When the private mining company applied

for Handling licence, Why the DAE failed to verify the contents of the mining

lease to question the State government as to how they granted permission

to include monazite in the mining lease of the said Respondent mining

https://www.mhc.tn.gov.in/judis

company without their sanction? This gives rise to the reasonable question

as to the role of DAE officials in this issue of granting Handling licence and

also why the DAE failed to take action, inspite of large scale reports

available on monazite being dealt with by private players. Why did the

monitoring mechanism remain silent and ineffective when the illegalities

where perpetrating? Hence this Court feels that the role of DAE officials

must also be enquired into by the appropriate agencies to identify if there is

any collusion of officials in this major scam.

3.1 Is Approval Required for Grant of Mining Lease Pertaining to Other

Atomic Minerals?

298. Proviso to Section 5(1) of the MMDR Act clearly states that:

“5. Restrictions on the grant of mineral concession.-

(1) A State Government shall not grant a mineral concession to any person unless such person-

(a) is an Indian national, or company as defined in 10[clause (20) of section 2 of the Companies Act, 2013 (18 of 2013)]; and

(b) satisfies such conditions as may be prescribed:

Provided that in respect of any mineral specified in Part A and Part B of the First Schedule, no reconnaissance permit, prospecting licence or mining lease shall be granted except

https://www.mhc.tn.gov.in/judis

with the previous approval of the Central Government.

Provided further that the previous approval of the Central Government shall not be required for grant of mineral concession in respect of the minerals specified in Part A of the First Schedule, where.-

(i) an allocation order has been issued by the Central Government under section 11A; or

(ii) a notification of reservation of area has been issued by the Central Government or the State Government under sub-section (1A) or sub-section (2) of section 17A; or

(iii) a vesting order or an allotment order has been issued by the Central Government under the provisions of the Coal Mines (Special Provisions) Act, 2015 (11 of 2015).] Explanation. For the purposes of this sub-section, a person shall be deemed to be an Indian national,-

(a) in the case of a firm or other association of individuals, only if all the members of the firm or members of the association are citizens of India; and

(b) in the case of an individual, only if he is a citizen of India.

Provided also that the composite licence or mining lease shall not be granted for an area to any person other than the Government, Government company or corporation, in respect of any minerals specified in Part B of the First Schedule where the grade of such mineral in such area is equal to or above such threshold value as may be notified by the

https://www.mhc.tn.gov.in/judis

Central Government.”

299. Even for grant of mining lease for any other atomic mineral like

Ilemenite, Rutile, Zircon, Leucoxene, under Part B of the First Schedule of

the Act, prior permission is to be obtained from the Central Government

before grant of mining lease for mining any atomic mineral(s).

300. The DAE has submitted that, even if permission was obtained by

the State Government from the Central Government for grant of lease to

any one atomic mineral, further permission should be obtained from the

Central Government by the State Government for grant of lease to any other

atomic minerals not originally granted by the Central Government.

301. Also Clauses (i) and (ii) to Sub Rule (1) of Rule 66A of the

Mineral Concession Rules, 1960 specifies that, even if the original grant of

mining lease by the State Government was for mining Garnet, if the mining

lease holder discovers any atomic minerals under Part B of the First

Schedule of the Act, the lessee shall not mine and dispose of such mineral

and the lessee shall report the same to the Atomic Minerals Directorate for

Exploration and Research (AMD), Hyderabad and thereafter obtain

permission for including the atomic minerals in the lease and the State

https://www.mhc.tn.gov.in/judis

Government after obtaining such permission from the Central Government

shall include the said atomic mineral(s) in the lease. Hence it is mandatory

under the Act and Rules for the State Government and the lessee to obtain

the permission from the Central Government before granting mining lease to

the lessee for mining atomic minerals.

3.2 Illegal Inclusion of Monazite and Other Heavy Minerals in Existing

Mining Leases Without Prior Approval of the Government of India:

302. It is pertinent to note that the contentions of the DAE had listed

out the formalities to be followed prior to grant of licence to mine atomic

minerals. It is shocking that the State Government had not obtained the

prior permission from the Central Government/DAE as required under the

Act.

303. Though the titanium ores and its concentrates (Ilmenite, Rutile,

Leucoxene and Zirconium, its alloys including zircon) were removed from

the list of prescribed substances under the Atomic Energy Act, 1962 with

effect from 01.01.2007, it still continued to be atomic minerals under the

MMDR Act. Hence with effect from 01.01.2007, the State Government ought

to obtain permission from Central Government/DAE for grant of mining

lease for such minerals as mentioned above.

https://www.mhc.tn.gov.in/judis

304. Further, Part B of the First Schedule to the MMDR Act lists the

Atomic minerals. It is mandatory for the State Government to obtain

permission from the Central Government before granting mining leases to

mine minerals specified in Part B of the First Schedule to the MMDR Act.

Hence, the law lays down that it is mandatory under the Act and Rules for

the State Government and the lessee to obtain permission from the Central

Government before granting mining lease to the lessee for mining atomic

minerals. There has been a clear transgression of the Act and Rules by the

State Government, which is a serious matter thereby paving way for the

offence of illegal mining, processing, transporting and exporting of BSMs.

305. It is clearly established through the proceedings of the

Commissioner of Geology and Mining in Rc No.6617/MM7/2011 dated

30.11.2012. The Commissioner of Geology and Mining, based on the

proposal of the District Collector, Tirunelveli, had passed orders on the

proposal of M/s.V.V.Mineral forwarded to the State Government. The said

proposal sought for inclusion of associated minerals such as Silimanite,

Leucoxene, Zircon and Monazite along with their existing mining lease.

Further this proceeding also carries a reference to Government Letter (Ms)

No.201/MMD2/2012-2 dated 26.11.2012, whereby the State Government

https://www.mhc.tn.gov.in/judis

had directed the Commissioner of Geology and Mining to take necessary

action for inclusion of the minerals Silimanite, Leucoxene, Zircon and

Monazite as provided under G.O. (Ms) No.133, Industries (MMA1)

Department, dated 04.05.1998. Based on the directions of the State

Government the minerals Silimanite, Leucoxene, Zircon and Monazite were

included in the mining lease of the 8th Respondent. The lease conditions

stipulate that only the lessee should get Handling licence. But the

fundamental point is that the State Government has no authority to grant the

inclusion of a prescribed substance like Monazite to the existing mining

lease without the prior permission of the Central Government. The

Government owned undertaking Indian Rare Earths Limited (IREL) is the

only Company empowered to deal with Monazite in India. No private

company is allowed to deal with Monazite. Hence a very relevant as to on

what basis the State Government directed the inclusion of Monazite to the

existing mining lease of the 8th Respondent arises and the State

Government failed to provide any satisfactory answer. Further, The

Commissioner of Geology and Mining too acted upon this direction and

passed a consequential order of inclusion of Monazite to the lease thereby

committing a grave illegality. This entire process of inclusion of such a

prescribed substance without the sanction of the Central Government

ought to be viewed seriously and the level in which the State

https://www.mhc.tn.gov.in/judis

Government had bent its machinery and the laws of the land to grant

such an unlawful lease to the 8th Respondent must be examined to

unearth the presence of any political nexus, if any, and the connivance

of the officials and the lessees must be probed in detail.

306. Since the policy decision of Central Government /DAE is to not

allow private players to process monazite due to National Security reasons,

only handling licence is granted for storing them separately in accordance

with directives issued by AERB while granting handling licence under the

Atomic Energy (Radiation Protection) Rules, 2004.

307. Therefore, when Monazite is listed as a prescribed substance

and there is a clear embargo in mining, processing, transporting or

exporting Monazite by private players, there arises a pertinent question as

to how the State Government included the four atomic minerals including

the prescribed substance- Monazite. When DAE has not given any

permission to State Government for inclusion of Monazite in mining lease

granted to any of the private parties, the illegal inclusion by the State

Government of Monazite and other prescribed substances like zircon and

leucoxene in existing mining leases of private parties without obtaining

permission from DAE raises several questions on the role of officials in the

https://www.mhc.tn.gov.in/judis

State Government in granting such illegal permission thereby imposing

threat to National security. Even if the mining lease was modified to include

Monazite, then the same is without sanction of the Central Government and

amounts to violation of the Act and Rules in force.

308. The DAE has categorically submitted that inclusion of other

atomic minerals like Ilmenite, Rutile, Zircon in any existing mining lease

without prior permission of the Central Government was also not

permissible and therefore illegal. Whether it is modification of the Mining

plan under Rule 10 of the MCDR, 1988 or Review of mining plan and

submission of Scheme of mining under Rule 10(2) of MCDR or Modification

of scheme of mining at all stages, prior approval of the Central Government

is required. Therefore, a summary of the above position of law makes it

clear that Monazite being a prescribed substance under Atomic Energy Act

and private parties are prohibited from mining, processing, selling or

exporting the mineral, there is no valid or justifiable reason to add the

Monazite to the existing leases of the private parties. Moreover when the

mineral Monazite is related to the issues concerning National security, this

cannot be viewed lightly. Such violations ought to be viewed seriously and

the State Government by approving the proposals of the private parties to

mine four atomic minerals including Monazite by adding these minerals to

https://www.mhc.tn.gov.in/judis

the pre-existing leases for mining Garnet, Rutile and Ilmenite only has

paved way for the illegality. This necessitates serious actions against the

officials involved and a probe into the events leading to such grant of illegal

approvals ought to be carried out to cull out any instances of corruption and

collusion between the officials and the private mining lessees and

appropriate legal action including criminal prosecution needs to be instituted

against such Government officials and private mining parties involved.

(C) Royalty:

(1) Royalty Settlement:

309. Royalty is a consideration paid by a mining lessee to the lessor

for enjoyment of mineral rights and to compensate for the loss of value of

minerals suffered by the owner of the minerals. It is the payment of tax to

the Government for the (owner) mineral right for the privilege granted by him

for mining and producing/dispatching of minerals.

310. As held in Mineral Development Authority case cited supra,

the essential characteristics of royalty are that:

(i) it is a consideration or payment made to the proprietor of

minerals, either the Government or a private person;

(ii) it flows from a statutory agreement (a mining lease) between

https://www.mhc.tn.gov.in/judis

the lessor and the lessee;

(iii) it represents a return for the grant of a privilege (to the

lessee) of removing or consuming the minerals; and

(iv) it is generally determined on the basis of the quantity of the

minerals removed.

1.1 Royalty- Legal Position:

311. Royalty was initially collected based on a fixed rate for BSM as

specified in Second schedule of MMDR Act. In 1997, this Second schedule

was amended by introducing calculation of royalty based on ad valorem

value. “Ad valorem” means royalty is calculated as a percentage of the

value of the minerals, which is usually based on the sale price or market

value of the minerals. This covered major minerals including all BSMs.

312. Based on this amendment, the Tamil Nadu Government, vide

Government Letter Ms.No.488, Industries (MMD2) Department, dated

12.08.1998, issued guidelines for computation of royalty on an ad valorem

basis. Again, vide letter (D) No. 131 Ind. (MMD2) Department, dated

13.06.2000, revised instructions were issued with partial modifications.

However, no amendments were made to Section 9(2) or the Second

Schedule of the MMDR Act. Section 9 deals with royalties in respect of

https://www.mhc.tn.gov.in/judis

mining leases.

Section 9(2)- “The holder of a mining lease granted on or after the commencement of this Act shall pay royalty in respect of any mineral removed or consumed by him or by his agent, manager, employee, contractor or sub-lessee from the leased area at the rate for the time being specified in the Second Schedule in respect of that minerals”.

313. The Second Schedule deals with the rates of royalty. In the case

of Mineral Area Development Authority cited supra, the Apex Court dealt

with the rates of royalty payable in respect of minerals in the Second

Schedule of the MMDR Act. It states that the rates of royalty payable are

computed either on an ad valorem basis at a specified percentage of the

average sale price or at specific rates on per tonnage basis. Paragraph

No.71 of the judgment reads as under:

“71. The rates of royalty payable in respect of minerals in the Second Schedule to the MMDR Act are computed either on an ad valorem basis at a specified percentage of the average sale price or at specific rates on per tonnage basis. While Section 9 authorises the charging of royalty, the Second Schedule provides the method of computation. The rate of royalty and method of

https://www.mhc.tn.gov.in/judis

computation differ from mineral to mineral. This Court has held that the Second Schedule has to be read as a part and parcel of Section 9.”

314. Subsequently in September 2000, in the Mineral Concession

Rules, 1960, Rules 64-B, 64-C, 64-D was introduced. Rule 64-B of the

MCR, 1960 specifies how royalty is calculated when minerals undergo

processing either within or outside the leased area.

Royalty for minerals processed within the leased area:

Scenario: When the run-of-mine (ROM) mineral (the mineral

extracted during mining in its primary state is called run-of-mine

(ROM), [which may or may not be useable in its primary state

depending on the minerals and its grade] is processed within the

leased area itself (i.e., processing happens at the mine site).

Royalty Calculation:

Royalty is charged on the processed mineral that is removed from

the leased area. This means that after processing, the final product

(Such as concentrates, refined minerals, or any other processed

form) is subject to royalty, which is determined based on the

processed mineral quantity and its value.

Example: If a mine processes iron ore into concentrated iron within

the lease area, the royalty will be calculated on the concentrated iron

https://www.mhc.tn.gov.in/judis

ore when it is removed from the site.

Royalty for minerals processed outside the leased area:

Scenario: When the run-of-mine mineral is removed from the leased

area and taken to a processing plant outside the leased area for

further processing.

Royalty Calculation:

(1) Royalty is charged on the unprocessed run-of-mine mineral

(the raw ore) when it is removed from the leased area, not on

the processed product.

(2) The royalty calculation, in this case, is based on the quantity

and value of the unprocessed mineral that is extracted from the

mine, not the final product after processing.

Example: If the unprocessed coal is removed from the mining lease

area and transported to an off-site plant for washing or refining,

royalty will be calculated on the unprocessed coal as it is removed

from the mine site, not on the refined coal after processing.

315. Rule 64-C provides for royalty on tailings or rejects. Rule 64-D

deals with Guidelines for computing royalty on minerals on ad valorem

basis. This clause underwent amendments in 2003 and 2009. In the year

2003, amendment to Rule 64-D of MCR, 1960 was effected by substituting

https://www.mhc.tn.gov.in/judis

the earlier Guidelines with two new provisions:

Case 1 - one for all non atomic and non fuel minerals and

Case 2 - another for atomic minerals.

Under this amendment, for calculation of royalty in the case of ;

Case 1 - all non atomic and non fuel minerals, the new provision

clarified that the State wise average value for all non atomic minerals

as published by IBM shall be the bench mark value with the State

Government being permitted to add 20% to this benchmark value for

the purpose of computation of royalty. Garnet and Silimanite come

under this category.

Case 2 - In the case of Atomic Minerals, which includes Ilmenite,

Rutile, Zircon, Leucoxene, the Guidelines provided for ad valorem

royalty for sale in domestic market as contrasted to direct export. In

both cases, the Guidelines stipulated the permissible deductions from

the sale price of the separated minerals like the cost of transportation

(for sale in domestic market) and loading and unloading charges in

port, port charges, insurance charges, royalty, taxes and interest

charges on loan in the case of direct export.

316. Further amendments were carried out to Rule 64-D on

10.12.2009 by changing the very title itself to “Manner of payment of royalty

https://www.mhc.tn.gov.in/judis

on ad valorem basis”. The earlier Guidelines by the way of Case 1 and

Case 2 introduced in the year 2003, were dropped. More specifically, Case

2 referring to atomic minerals was dropped altogether. In contrast, a new

provision, Rule 64-D(1)(i) covering all non atomic and non fuel minerals was

introduced stating that State wise sale price for different minerals as

published by IBM shall be the sale price for computation of royalty.

1.2 Rule 64-D - Manner of Payment of Royalty on Minerals on Ad

Valorem Basis:

317. Rule 64-D(i) (I) is as extracted below,

“(1)Every mine owner, his agent, manager, employee, contractor or sub-lessee shall compute the amount of royalty on minerals where such royalty is charged on ad valorem basis as follows:

(i) - ‘for all non-atomic and non fuel minerals sold in the domestic market or consumed in captive plants or exported by the mine owners (other than bauxite and laterite despatched for use in alumina and metallurgical industries, copper, lead, zinc, tin, nickel, gold, silver and minerals specified under Atomic Energy Act), the State-wise sale prices for different minerals as published by Indian Bureau of Mines shall be the sale price for computation of

https://www.mhc.tn.gov.in/judis

royalty in respect of any mineral produced any time during a month in any mine in that State, and the royalty shall be computed as per the formula given below:

Royalty = Sale price of mineral (grade wise and State-wise) published by IBM X Rate of royalty (in percentage) X Total quantity of mineral grade produced/ dispatched:

Provided that if for a particular mineral, the information for a State for a particular month is not published by the Indian Bureau of Mines, the latest information available for that mineral in the State shall be referred, failing which the latest information for All India for the mineral shall be referred.”

1.3 Purpose of Rule 64-D:

318. The main goal of Rule 64-D is to establish a fair and transparent

system for calculating royalty based on the value of the minerals. By tying

the royalty to the sale price or market value, the rule ensures that the

government receives a fair share of the profits generated from mineral

extraction. The ad valorem system allows the royalty to be more responsive

to market fluctuations, making it a more dynamic and equitable method for

both the government and the mine operators.

https://www.mhc.tn.gov.in/judis

Sale Price Determination:

The sale price for computing the royalty is derived from the

State-wise sale prices for different minerals, as published by the

Indian Bureau of Mines (IBM). These prices are used for every

mineral produced during a particular month within that state. If IBM

does not publish the sale price for a particular mineral in that state for

a given month, the latest available sale price for that mineral in the

state will be used. If even that information is unavailable, the All India

sale price is to be referred to.

Royalty Calculation Formula:

The formula for computing royalty is:

Royalty = Sale Price of Mineral (Grade-wise and State-wise) x Rate of

Royalty (%) x Total Quantity of Mineral Produced or Dispatched. The

rate of royalty (in percentage) is typically defined by the Government

and varies depending on the type of mineral.

318. It should be pointed out that the provision introduced in 2000

allowing for permissible deductions from the total sale value realised, were

dropped. This meant that the total sale value of each of the BSM had to be

considered.

https://www.mhc.tn.gov.in/judis

319. Further royalty is leviable on each individual BSM on 'ad

valorem' basis, which implies that royalty amount should be collected

separately for each consignment according to, whether it was sold in the

local market or was exported and on the basis of the sale value for each

consignment. Since the ad valorem rates for each BSM is a % and not a

fixed amount, it is important to note that royalty amount due to be paid will

vary depending on the sale price of each mineral and consignment and

quantum of mineral sold. This system is crucial for the mineral industry, as it

helps align the interests of mine operators and the Government, contributing

to the sustainable and equitable extraction of minerals.

320. In 2014, the royalty rate for BSM in the Second schedule was

changed, whereby royalty rate for Garnet was changed from 3% sale price

to 4% average sale price and rate of royalty for all other BSM were

unchanged. In 2016, few major changes were brought about to the MMDR

Act. A new item was added to Part B- ‘Atomic Minerals’ of the First schedule

of the MMDR Act, 1957 which reads as follows:

“12. Beach Sand Minerals i.e., Economic Heavy Minerals found in the teri or Beach Sand, which include ilmenite, rutile, leucoxene, garnet, monazite, zircon and sillimanite.”

https://www.mhc.tn.gov.in/judis

321. Around the same time, the MCR, 1960 was repealed and

substituted with two new Rules, these are -

(1) The Minerals (Other than Atomic and Hydro carbons Energy Minerals) Concession Rules, 2016 (w.e.f 04.03.2016). (2) The Atomic Minerals Concession Rules, 2016 (w.e.f 11.07.2016) (AMCR)

It is to be pointed out that the provisions of Rule 23 (2) of the AMCR, 2016

provided for ad valorem royalty on all atomic minerals (after the 2016

amendment, atomic minerals include all the 7 BSMs) which shall be based

on the state wise sales price of each minerals as published by the

Department (DAE, IBM or State Government).

322. The rate of royalty for major mineral has been revised with effect

from 02.09.2019 vide G.S.R. 622(E). However, there is no change in the

rate of royalty for BSMs.

323. The royalties in respect of mining leases is specified in Section 9

of the MMDR Act, 1957. Royalty is a variable return and it varies with the

quantity of minerals extracted or removed. In case of ad valorem rates, the

royalty is payable as per the mandate of Rule 64-D of MCR, 1960 in the

manner prescribed thereunder. It casts an obligation on the mine owner to

https://www.mhc.tn.gov.in/judis

compute the amount of royalty on minerals, where it is charged on ad

valorem basis.

324. It is essential to note that mining leases are granted for the

mining specified minerals and not for mining raw sand (ROM). Minerals

including Garnet, Sillimanite, Rutile, Ilmenite, Leucoxene, and Zircon are

mined using the leases granted. It would be completely irrelevant to apply

Rule 64-B(2) as it applies to run-of-mine minerals, which is the raw sand

here.

325. In case, run of mine mineral is removed from the leased area to

a processing plant, which is located outside the leasehold area, the royalty

shall be computed on the “unprocessed run of mine mineral”. The bare

reading of the Rule makes it clear that the methodology envisaged under

Rule 64-B cannot be applied to a “Raw Sand” to avoid liability to pay ad

valorem royalty on Beach Sand Minerals. Rule 64-B applies only to minerals

with a prescribed flat rate in the Schedule, not to those with an ad valorem

royalty.

326. This provision was wrongly adopted on the ground that the

lessees are taking the unprocessed raw sand from the mining site and

https://www.mhc.tn.gov.in/judis

processing it elsewhere. It is to be understood that the mines from where

the raw sand is mined are located on the seacoast in or near the Coastal

Regulation Zone (CRZ). Therefore, the raw sand has to necessarily be

taken to processing plants of each mining companies located outside the

leasehold areas. Further, when such wealthy minerals are being extracted

from this raw sand after processing, how can the royalty be imposed just on

raw sand. Also, the Second Schedule of the Act does not prescribe any rate

of royalty for “Raw Sand”.

1.4 Distinction Between Rules 64-B and 64-D:

327. The key distinction between Rule 64-B and Rule 64-D is that, in

the case of Rule 64-B, it is based on processing of minerals within or

outside the leased area, whereas Rule 64-D deals with royalty calculation

on sale price or metal content of minerals. In simpler terms, with respect to

Rule 64-B, the focus is on the processing stage (processed or

unprocessed), whereas Rule-64 D focusses on value of the minerals

through sale price or metal content.

328. When the primary intent behind the grant of a mining lease is to

extract minerals and either sell them locally or export them, it is naturally

understood that the fixation of royalty should be based on the value of the

https://www.mhc.tn.gov.in/judis

minerals alone. It would be unfair to fix the royalty on ROM (raw sand)

based on the ground that, as per Rule 64-B(2), since the ROM mineral is

removed from the lease area and taken to a processing plant located

outside the leased area, royalty should be fixed on the unprocessed ROM.

This is a complete wrong application of the Rule. The royalty should be

affixed to the value of the minerals removed. More so, when Section 9 read

with Second schedule specifically states ad valorem value of the mineral as

the basis for fixation of royalty.

329. It is noteworthy that, it is not plain raw sand that has been mined

by the lessees. It composes of mineral rich raw sands and post processing

only the minerals can be extracted. It is impossible just to mine minerals

separately. If this argument that the processing plants are located outside

the leasehold areas and as such the payment of royalty on the “Raw Sand”

should be applied under rule 64-B(2) is accepted, then it would make the ad

valorem rate prescribed under the Second schedule of the Act redundant.

When section 9 and Second Schedule of the MMDR Act are read together,

it expressly mandates ad valorem basis for fixation of royalty, and any

deviation from this would make the very fixation of royalty on ad valorem

basis frivolous. Further the legislative intent behind provision for levying ad

valorem royalty on beach sand minerals will be defeated and will result in

https://www.mhc.tn.gov.in/judis

significant revenue loss to the State Exchequer.

330. It is also pertinent to note that the raw sand does not find

mention in the Second Schedule nor is there any rate prescribed for it. On

the other hand, the Second Schedule specifically mentions Garnet,

Sillimanite, Rutile, Ilmenite, Leucoxene, and Zircon, for which royalty is

payable on ad valorem basis. It is useful to also note that the mining leases

also are given for the above-mentioned minerals and not for raw sand. The

ad valorem royalty rates at the relevant time were as follows:

(1) Garnet (abrasive) @ 3 % of average sale price on ad valorem

basis

(2) Ilmenite, Rutile, Zircon and Leucoxene @ 2% of average sale

price on ad valorem basis.

(3) Sillimanite @ 2.5% of average sale price on ad valorem basis.

331. Therefore, where the Second Schedule prescribes royalty to be

paid on ad valorem basis, Rule 64-D alone will apply and not Rule 64-B.

332. When Section 9(2) stipulates that the mining lessee shall pay

royalty on the minerals removed from the lease site at the rate specified in

the Second Schedule, reliance should immediately be placed on the rates of

https://www.mhc.tn.gov.in/judis

royalty prescribed in the Second Schedule. The Schedule clearly states that

the royalty is fixed on an ad valorem basis for the specified minerals.

Further, when it comes to ad valorem fixation of royalty, Rule 64-D of the

Mineral Concession Rules (MCR) shall apply. This ad valorem shall be

calculated based on the sale price of each mineral. Hence, it is implicitly

clear that Section 9(2) of MMDR Act and Second Schedule to the Act

and Rule 64-D of MCR should be read together for computation of

royalty on ad valorem basis for the minerals. Hence, it becomes crystal

clear that the royalty rate for each of the six BSMs is fixed on an ad

valorem basis. This fixation ranges from 2 to 4% of the sale price of each

mineral.

333. It is also to be noted that the Department itself has computed

royalty on ad valorem basis on all mining companies, including 8th

Respondent/ M/s.V.V. Minerals, under Rule 64-D until the period 2007 -

2008. However, in 2012, when District Officials of Tirunelveli District were

computing the Royalty Payment for the period 2008-09, 2009-10, 2010-11

and 2011-12, they have selectively chosen to apply Rule 64-B and charged

royalty on a flat rate of Rs.20 to 45 per MT of raw sand only in respect of 8th

Respondent/ M/s.V.V. Minerals, 9th Respondent/ M/s.Transworld Garnet

India Pvt Ltd and 13th Respondent/Industrial Minerals India Private Ltd, all of

https://www.mhc.tn.gov.in/judis

whom were sister concerns of 8th Respondent/ M/s.V.V. Minerals at the

relevant point in time. In contrast, the same Tirunelveli District officials

computed ad valorem royalty for the other companies, viz., 10th

Respondent/Beach Mineral Sands Company, 17th Respondent/Beach

Mineral Company Pvt Ltd, under Rule 64-D on sale price of mineral. This is

clearly arbitrary and illegal. There must be an enquiry into the rationale and

motive behind such arbitrary fixation of royalty.

334. Thus, when the legislation itself prescribes ad valorem royalty for

the minerals, the mining companies cannot take undue advantage of Rule

64-B to avoid liability to pay ad valorem royalty.

(2) Illogical and Wrongful Application of Law in Royalty

Settlement Proceedings:

335. The authorities concerned after wrongfully computing Royalty

only on ROM (raw sand), based on Rule 64-B(2) of MCR, the proceedings

then follow an arbitrary logic in terms of reconciling the differential % of ad

valorem royalty stipulated for different BSMs in the Second Schedule of the

MMDR Act. At page 8 of the Proceedings, the Settlement records that;

“The royalty for Garnet is 3% on ad valorem sale price. For all other minerals, Ilmenite, Rutile,

https://www.mhc.tn.gov.in/judis

Zircon, Silimanite, Leucoxene, the royalty is only 2% on ad valorem basis. Hence the highest royalty rate of 3% has to be taken to fix up royalty for the whole ROM material according to Rule 64-B of MCR: 1960”.

336. It appears that the officials finalizing the Settlement seem to be

projecting that they were deciding on the higher rate of 3% uniformly for the

entire quantum of ROM transported as a justification for the arbitrary

method of deciding that royalty is chargeable only on raw sand and not the

actual BSM sold each year. There is no legal sanctity or provision to support

this logic or method. What is intriguing about the method followed by the

officials is that they have ignored the crucial fact that, in the Mining Lease

Granting Orders (G.O./Proceedings) and in the Mining Lease Deed

executed in respect of all the mining leases, it has been specifically stated

that royalty should be collected at the rate specified in the Second Schedule

of the MMDR Act, 1957, on the actual quantum of each processed mineral,

i.e., Garnet, Ilmenite, Rutile, Zircon, etc., sold. Such being the clear

condition agreed upon by the mining company and the Government about

payment of ad valorem royalty, the method followed in this Settlement

Proceedings has resulted in a huge loss of revenue to the State by way of

very low royalty collections, when in fact, the company has sold huge

https://www.mhc.tn.gov.in/judis

quantities of BSMs through export during these years and thereby earned

huge income in those periods.

2.1 Low Royalty Fixation by IBM:

337. It has been observed by the Bedi committee that the Domestic

sale price of Tamil Nadu as published by IBM, is at much lower rate as

compared to other States.

338. For Example, in August 2013, as per data published in the IBM,

the sale price of Garnet was Rs.377 per MT for Tamil Nadu, but Rs.8,833

per MT for Andhra Pradesh and Rs.5,500 per MT for Odisha. But it is to be

noted that the export price of Garnet is Rs.15,000-Rs.18,000 per MT and

hence the lessees have benefited a lot due to this shocking undervaluation.

When the issue of undervaluation was raised, the sale price was refixed in

January 2014 at Rs. 5,600 MT for Tamil Nadu. But the Government of Tamil

Nadu has lost a chunk of its revenue due to this undervaluation.

339. Due to the low fixation of the sale price for royalty, the total

royalty earnings for Garnet in Tamil Nadu were Rs.5.47 Crore in 2013-2014.

Further, the total royalty earnings from various beach minerals in the State

have been between Rs.9 Crore to Rs.10 Crore only for few years, whereas

https://www.mhc.tn.gov.in/judis

individual lessees have been exporting minerals worth hundreds of crores,

with the State Government receiving a relatively small amount from this.

340. The Amicus Curiae report also expresses concern that due to

the low fixation of royalty for Garnet, the beneficial effect of this depressed

sale value was enjoyed by the mining companies during the Royalty

Settlement Proceedings undertaken in 2012-2013. These settlement

proceedings, covering the years 2008-2009 to 2011-2012, and the

computation of royalty for the 8th Respondent company, were undertaken

under Rule 64-B(2) and Rule 64-D of the Mineral Concession Rules (MCR),

1960. The ad valorem royalty to be paid by the company was calculated at

3% of the above amount, ranging between Rs.8.25 (for 2006), Rs.18.06 (for

2010), and Rs.12 (in 2013) per metric ton (MT) of raw sand.

341. In contrast, if the per MT sale value of Garnet, as reported for

Odisha (by IBM), or the export sale value (as reported by the companies

themselves to the Customs Department), or the sale value of Garnet as

reported by IREL, had been taken as the base value, a significantly higher

sum of royalty would have been levied.

2.2 Misleading Data in Royalty Settlement Proceedings:

https://www.mhc.tn.gov.in/judis

342. The Amicus Curiae report states that there is a calculated

attempt to misrepresent and defraud on the payment of royalty. As per the

statement of the major lessee, the 8th Respondent have sold major portion

of the minerals in the local market and direct export is very meagre. But in

contrast, in various Court documents placed before this Court, 8th

Respondent and 22nd Respondent claim that, they are 100% Export

Oriented Unit (EOU) company earning valuable foreign exchange for the

exchequer. This misrepresentation as stated in the Amicus Curiae report is

to evade higher royalty as the sale value for local sales is comparatively

lesser than export sales, so the determination of royalty will be much lesser

compared to the royalty, which will be leviable on exports.

2.3 False Declaration made by the 8th Respondent:

343. A very shocking fact that stands out from the study of the actual

Royalty Settlement proceedings is the declaration of the company

M/s.V.V.Mineral that the total quantum of Garnet and Ilmenite exported

during 2005-2006 to 2007-2008 was only 1,765 MT. This data provided by

M/s. V.V. Mineral at the time of Royalty Settlement of 1,765 MT of BSM

exported is shown to be as incorrect by their own declaration made to the

Taluk Level Committee of Tirunelveli in June, 2016, in which they claim to

have exported 8,83,865 MT of BSMs during the same period. Even if it may

https://www.mhc.tn.gov.in/judis

be argued that this figure includes exports from all the three districts,

considering that 27 out of 34 mines of M/s. V.V. Mineral are located in

Tirunelveli District, it can safely be assumed that a substantial proportion of

the 8,83,865 MT of BSM exported in the three years came from Tirunelveli

District.

344. What stands out in stark contrast, is that as against the claim of

M/s.V.V. Mineral of having sold 2,74,835.91 MT of BSMs locally for the 3

years period 2005-06 to 2007-08, the comparative figure of local sales of

BSMs for the same period as declared before the Taluk Level Committee in

2016 is 28,885.66 MT only.

345. This comparison echoes huge difference in declaration made by

the companies before two different authorities. It can be inferred clearly that

the company attained undue monetary benefit, due to these false

declaration and would amount to wilful suppression of fact.

https://www.mhc.tn.gov.in/judis

2.4 Improbability of Export of Only 5 MTs of Ilmenite During the 3 Year

Period from 2005-2006 to 2007-2008:

346. According to AC report another curious fact that surfaces in the

analysis of the Royalty Settlement Proceedings is the claim of M/s. V.V.

Minerals that in all the three years between 2005-06 to 2007-08, they

exported a total quantum of only 5 (Five) MTs of Ilmenite, that too in 2005-

2006 alone.

347. Apart from this quantum of 5 tonnes exported in 2005-06,

according to the company's claim, no Ilmenite was exported in the years

2006-2007 and 2007-2008. In contrast to the 5 MTs of Ilmenite exported by

M/s. V.V. Minerals in the 3 years period, the same Royalty Settlement

Proceedings shows the quantum of Ilmenite sold locally by the lessee

company for the 3 years to be 4,97,115.42 MTs.

348. On analysis of Quantum of Ilmenite declared by M/s.V.V.Mineral

as sold in Royalty Settlement Proceedings, 2009 with Customs Department

data on exports from Thoothukudi port, it is evident that these figures are

extremely doubtful, and have been presented only to enable fixation of low

royalty.

https://www.mhc.tn.gov.in/judis

(3) Royalty Calculations and Payments:

349. It is pertinent to note that the State Government has accepted

the royalty calculation done by the Amicus Curiae. The State Government

has admitted that royalty must be calculated under Rule 64-D of MCR,

1960. Further, the Hon'ble Supreme Court in Common Cause's judgment

cited supra has explained the scope of recovery of cost that, if there was

illegal mining, the defaulting lessee must bear consequences of the illegality

and not be benefited by pocketing 70% of illegally mined ore.

350. The Hon'ble Supreme Court clarified that in the case of mineral

unlawfully mined and transported,

“... there can be no compromise on the quantum of compensation that should be recovered from any defaulting lessee - it should be 100%.”

It must be pointed out that apart from the cost of mineral, the State

Government can also recover royalty on the quantum of mineral unlawfully

transported as provided in section 21(5) of the Act itself.

351. The Amicus Curiae prepared a "Consolidated Summary of

Royalty and 'Cost of Minerals' due to be recovered from BSM Mining

Companies", which computes the total amount to be recovered from the

https://www.mhc.tn.gov.in/judis

mining companies both for the pre-ban period 2000-01 to 2013-14 (upto

September, 2013) and the post-ban period covering the years 2014, 2015

and 2016.

Consolidated summary of Royalty and Cost of mineral due to be recovered

from lessees:

SI.NO Name of th Lessee/Plant owner Royalty and Cost of mineral due to be recovered for unlawful/Illegal transport of BSM (in Rs.) 1 M/s.V.V.Mineral (R8, R22) 35,81,11,76,202 2 M/s.Transworld Garnet India (P) Ltd., 4,78,34,94,227 (R9) 3 M/s.Industrial Mineral India (P) Ltd., (R13) 82,51,69,343 4 M/s.Beach Mineral Sands Company and 9,21,69,81,216 their sister companies & M/s.Beach Mineral Company (P) Ltd., (R10, R16, R18, R19), (R17) 5 IOGS Group (M.Ramesh (R11) and 4,92,67,36,512 K.Thangaraj (R12) 6 M/s.Industrial Mineral Company (R15) 2,76,08,66,333 Total 58,32,44,23,835

(Rupees Five Thousand Eight Hundred and Thirty Two Crores Forty Four

Lakhs Twenty Three Thousand Eight Hundred and Thirty Five only).

3.1 Post Ban Period – Royalty Calculations:

352. It is the claim of all the various mining companies that the entire

https://www.mhc.tn.gov.in/judis

stock of BSMs comprising of processed and semi-processed BSMs and raw

sand, belongs to them and that they have validly paid advance royalty for

the raw sand. Hence, the entire stock estimated by the Sahoo Committee to

be kept in their godowns should be returned to them.

353. The Second Report of the Amicus Curiae which presented a

summary of the findings of the Sahoo Committee concluded that the entire

stocks of BSMs including raw sand held by them in 2018 was illegally mined

by them, and could not have been part of the raw sand or processed BSMs

mined by the mining companies prior to the ban of transportation and mining

imposed by the Government of Tamil Nadu in August - September, 2013.

354. The BSMs quantum of 1.50 Crore MTs found by Sahoo

Committee in 2018, therefore cannot be based on the legally mined raw

sand, and processed BSMs as all mining and processing was banned from

August/September, 2013 and the mining companies have reported that they

stopped mining altogether. It is for a similar reason that in the Second

Report of the Amicus, it was concluded that “Therefore the stocks held by

different mining companies, who are Respondents in this case, should be

held to be illegally mined”.

https://www.mhc.tn.gov.in/judis

355. For a similar reason, the total stock of 1.4 Crore MTs of BSMs

found by the Reassessment Committee in 2021-2022 and reported in RR-

2023 could not be from the balance of raw sand left with the mining

companies, at the time of the ban in August-September, 2013 and should

be declared fully illegal.

356. In sum, the entire stock of 1.5 Crore MTs of BSM stock found by

Sahoo Committee, in 2018 and the stock of 1.40 Crore MTs of BSM stocks

found by the RR – 2023, should be held to be totally illegal and the legal

consequence of such a finding of on illegally mined and processed BSMs

will have to follow.

(D) Role of Officials:

357. A scam as huge as this is unseen in the history of Tamil Nadu

and this unfortunate offence at the cost of natural resources would have

been highly impossible without the active collusion of the officials across

different departments of the Government. This Court is shaken on coming

across findings in the reports stating as to how our National security was put

at risk through the irresponsible and malafide actions of the officials and the

lessees. This Court would be failing in its constitutional duty, if it remains a

mute spectator when our National wealth and resources are put at risk. A

https://www.mhc.tn.gov.in/judis

thorough and detailed probe into the allegations of the Government officials

involvement in this major scam is inevitable.

358. Any reasonable man cannot deny the involvement of officials in

this illegal mining keeping the backdrop of the facts and findings in this

case. The brazenness with which this illicit action was done shows the level

of support found in the then Government administration during the period

when illegalities was perpetrated. The political patronage to this huge scam

cannot be ruled out. This Court has witnessed cases, where officials find

shelter in unavoidable systemic delays and by the time the issue comes to

the fore, the perpetrators walk away legally unscathed. The Officials

involved in the scam, irrespective of the positions they hold in the system

ought to be inquired and requisite action should be taken including

disciplinary action and criminal prosecution or both as the case may be.

359. This exploitation of natural resources at the cost of people’s life,

health and National revenue is not a child’s play. Already the environmental

damage today is becoming a cause of international concern and adding to

that, just to satiate the greed of a few, the future of our natural resources

and human life cannot be put in jeopardy. It is agonising to see the amount

of loss to the State exchequer. The amount of public money left uncollected

https://www.mhc.tn.gov.in/judis

by the officials due to their neglect/ corruption/ collusion is nothing short of

breach of Public trust. The Government Officials involved in this scam have

betrayed the people of Tamil Nadu and have done great disservice to the

Nation. The total amount of royalty to be paid by the lessees as derived by

the Amicus comes to the tune of Rs.5832.29 Crores. The public revenue

loss is unimaginable. The people could have benefited from this revenue in

innumerable ways through good infrastructure, education, medical facilities,

welfare schemes and so forth. Instead it went into the pockets of law

evaders and law breakers due to the inaction of the Government officials

concerned.

360. The most shocking details that emerge from the findings is that,

inspite of the ban on illegal mining in Tamil Nadu, the offence was ongoing

with the connivance of the officials in-charge. The illegal transportation,

storage and export was taking place and the Sahoo report exposes the

reduction of the stock in godowns and the Reassessment Report also

reveals that the offence was unstoppable. The CCTV cameras installed

were damaged and the sealed godowns were left unmonitored thereby

allowing for theft of the illegally mined sand. There has been a complete

failure on the part of District administration by being a mute spectator.

https://www.mhc.tn.gov.in/judis

361. This seems to be an organised method of illegalities committed

for over a decade. The conduct of the lessees and inactions adopted by the

officials exhibit ways, in which there has been exploitation of the loopholes

in the system. It is saddening that the system had watched its own officials

plunge down into the rabbit hole of corruption one by one.

(1) Contradictory Reports:

362. There was a Joint Inspection conducted pursuant to directions

by the Director of Environment and Forest, Government of India, New Delhi.

This report has recorded that M/s.V.V.Mineral has complied with all

requirements of MMDR Act and Rules and indulged in no illegal mining and

has also complied with Environmental Clearances.

363. It is pertinent to point out that the Principal Secretary to the

Government of Tamil Nadu in his counter dated December 2016 has

categorically stated that this report has not been authorised by the

Government and hence, it should not be taken on record.

364. The Government of Tamil Nadu has stated that it could not have

been possible for the Joint Inspection team to have conducted a detailed

study on illicit mining of Beach Sand Minerals in 4 days. It is stated that the

https://www.mhc.tn.gov.in/judis

Government does not accept this report, as they have already constituted a

special team headed by Mr. Gagandeep Singh Bedi, IAS and the report has

also been submitted to the Court. The counter has also pointed out that the

findings of the Joint Inspection team that the mining lessees have obtained

licences from AERB and mining has been carried out as per approved

mining plans, is not supported by any documents. The Report has stated

that all royalty has been paid and exports are within limits, without verifying

the reconciled statement of State Government and without the export

details. On the contrary, the Principal Secretary to the Government of Tamil

Nadu has pointed that the District Level Committee constituted by the

District Collector, Tirunelveli, as per G.O.Ms.No.179, Industries (MMD.1)

Department, dated 27.07.2015 on 18.10.2016 and 09.11.2016 reported

excess quantum of raw sand, Garnet, Ilmenite, Rutile, Zircon, Sillimanite,

and Leucoxene against the quantity permitted in the approved mining plan /

approved scheme of mining were transported by M/s.V.V.Mineral in respect

of their 20 mining leases out of 27 areas. In view of the violations detected,

the royalty account for the period 2000-2001 to 2015-2016 shall be

construed to be null and void. Hence, the finding of the Joint Committee that

the transported minerals already suffered royalty is not correct. The

accounts of M/s.Transworld Garnet India Private Ltd, M/s.Beach Mineral

Sand Company, M/s.Indian Ocean Garnet Sand Company are all in the

https://www.mhc.tn.gov.in/judis

same line. It is stated that the State Government has not granted any

permission to carry out inspection after the ban of beach sand mining in the

State.

365. Based on the Amicus Curiae report findings, it is clear that these

inspection reports reveal a certain degree of false findings trying to divert

the issues and subvert crucial wrongdoings. From the narration above, it is

evident that, though it does appear that between 2003 and 2015, there were

as many as 10 inspection reports, a closer examination reveals that actual

field based verification and detailed examination of records was undertaken

only in the reports dated May, 2007 and Mr.Gagandeep Singh Bedi Report.

Further, these are the only two reports, which was undertaken by senior

officers of the State. The other inspection were conducted by officials at a

subordinate level, whose failure to perform duties has resulted in such large

scale illegal mining. Moreover, though the other reports mention that they

have undertaken field inspections, the content of the reports do not reflect

the same. The entire exercise in the other reports was limited to the

allegations in the complaints and providing a response to the same. Hence,

the reliance placed by the Respondents on these irregular reports cannot be

accepted. It was completely unreasonable on the part of the officials

involved in these inspections to claim that there was no illegal mining and

https://www.mhc.tn.gov.in/judis

that no violations were committed. This finding cannot be accepted in the

light of tonnes of evidences unearthed by the Special teams constituted by

the Government, who have expertise and knowledge and indulged in

extensive method of surveying and field inspection before submitting the

report. When the findings and evidences on the face of it reveal the massive

scale of illegal mining, it is impossible to even assume otherwise. The entire

illegalities was committed right under the watch of the State Government

officials and they failed to take any action and chose to stay silent. Some

officials have gone a step further by denying any such illegal

mining/transportation/storage to have taken place.

366. To deny any knowledge of a scam as huge as this, which is an

organised crime and planned to the tee at all levels in terms of executions

by bending and subverting the laws of the land is unheard of. This is deeply

disturbing and alarming. Hence, the officials who have claimed that no

allegations have taken place inspite of repeated complaints received by

them and the officials, who have submitted reports with untrue and false

findings claiming no illegal mining has taken place inspite of having

knowledge about the same, should be brought to the book and enquired

about their involvement in this scam. Any such nexus between the

perpetrators and officials, who submitted reports with false findings denying

https://www.mhc.tn.gov.in/judis

illegal mining in the area, where offence was committed must be

ascertained. Giving false inspection reports is degrading the position of

office held by them and strict action must be taken against officials, who for

a certain consideration in return sided with the wrongdoers, thereby trying to

bury the issue.

(2) Stages of Neglect/ In-Action/ Corruption of Officials':

367. A high level Probe needs to be instituted to examine how mining

approvals were given and to fix accountability for the same. Considering the

high value of the minerals and the advantages gained by being permitted to

mine a higher quantity of minerals, the probe should also explore

possibilities of different types of influences leading to the granting of

approvals of mining plans on the part of officials of IBM and AMD. The

highest levels of officials in the decision making chain should be personally

held liable for decisions found to be of doubtful or questionable nature.

368. The failure of the State departments including the Industries

Department and the Department of Geology and Mining of the Tamil Nadu

Government to exercise constant vigil and cross check claims of mining

companies against the official documents has cost a lot for the State. There

has been a collapse of the entire monitoring mechanisms in terms of

https://www.mhc.tn.gov.in/judis

keeping a check on illegal mining. This being a crucial sector of revenue for

the Government, it is highly essential that the monitoring agencies and

executive mechanisms are strengthened and upgraded to suit the current

technological developments.

369. A reading of the report findings reveal total failure on the part of

District Mines officials to check as to whether the Transport Permits they

have been issuing over the years, are according to the approved Mining

Plan/Scheme of Mining and the approved quantities permitted to be

transported. Considering the massive scale of unlawful transport of raw

sand and the different beach minerals, it is apparent that the district mines

officials have at no time bothered to check the Approved Mining Plans and

Scheme of Mining. What is shocking is that the District Collector, who

annually arrives at a reconciliation of Royalty payments which requires

examining Transport Permits, have also over the years, failed in their duty to

reconcile the quantum of raw sand and minerals transported against the

quantum of such minerals approved in the Mining Plans and Scheme of

Mining. Considering the quantum of unlawfully mined minerals and the huge

financial loss this entails, it is important that a extensive probe is instituted

into this issue.

https://www.mhc.tn.gov.in/judis

370. The Show Cause notices issued by IBM officials clearly reveals

that, even as far back as in 2006 - 07 itself, they were fully aware of the

brazen and open violation of the laws by the mining companies. As noted

before, in some cases, the illegally transported raw sand production was

sometimes 14 to 18 times more than the quantity permitted to be

transported. Yet apart from giving token notices, the IBM officials did

nothing to strictly enforce the law.

371. As rightly raised in the Amicus Curiae report, the moot question

is, as to whether the inaction of the officials to enforce the law is sheer

inaction and indifference or did it arose from collusion with mining

companies. This aspect requires detailed investigation by the investigating

agencies.

372. The Amicus Curiae report reveals that the inaction of the State

Government officials, despite evidence of the numerous illegalities

committed by the mining companies in general, and more particularly

M/s.V.V.Mineral and other mining companies controlled by

Mr.S.Vaikuntarajan or being run by close family members, is very obviously

the result of considerable influence wielded by 8th and 22nd Respondent and

the close nexus with the decision makers in the highest levels of

https://www.mhc.tn.gov.in/judis

bureaucracy and political executive. Further study of the Amicus Curiae

report divulges crucial findings about inclusion of Monazite and four atomic

minerals to the existing mining leases of the mining companies. At the

instance of a mere request to the Government, the above unauthorised and

illegal inclusion of Monazite to the existing lease of the private lessees was

carried out by the State Government.

373. This ought to be probed in detail and the Amicus Curiae report

findings pinpoint at a political nexus angle, which needs in-depth

investigation. Political patrons involved in this must be brought into the zone

of enquiry and if resulted in adverse findings, then strict legal prosecution

based on the same must be effectuated.

374. A serious probe needs to be undertaken, as to understand the

modus operandi adopted by the illegal miners to clandestinely transport and

export the minerals despite the ban imposed. Inspite of the widespread

knowledge of banning of BSM mining in Tamil Nadu with effect from August

2013, the Customs and Port Authorities continued to permit large scale

exports during the said period. The Customs claims lack of intimation about

the said ban. This lack of coordination and inaccess to crucial information

ought to be addressed by creating a common digital platform carrying

https://www.mhc.tn.gov.in/judis

informations on mining, approvals, licences, storage, transport permits and

exports, which can be accessed by all the Government departments and

monitored by a central system. Transparency must be ensured.

375. The collusion/inaction of the officials to this entire process must

be enquired and the way in which law was circumvented to get the requisite

mining approval, transport permits, custom clearance must be examined

and adequate measures to fool proof the system must be adopted.

376. There has been a lapses on the part of the IBM and DAE in

granting approval of mining leases, which allowed mining in inter tidal zone

inspite of CRZ notification and clearance prohibiting the same.

2.1 Role of Officials in Royalty Settlement Proceedings Must be

Investigated:

377. An analysis of the Royalty settlement proceedings shows the

role of official and also the mining companies in subverting the law to

ensure that proper royalty assessments were not made on the exact

quantum of BSMs sold by the mining companies each year, thereby

resulting in major loss to the State revenue and unjust enrichment of the

mining companies concerned. There is a key finding in the Amicus Curiae

https://www.mhc.tn.gov.in/judis

report that the officials of the District Geology and Mining department, as

also the District Collectors of each of the three districts Tirunelveli,

Thoothukudi and Kanniyakumari have not only acted in violation of the

requirements of the provisions of Section 9 and Second Schedule of the

MMDR Act, 1957 and provisions of Rule 64D MCR, 1960, but have actually

colluded and connived with different mining companies to ensure beneficial

fixation of royalty, thereby reducing the royalty amount that the companies

need to pay to the Government each year of the assessment period, but

also to ensure that the mining companies gained financially by defrauding

and cheating the Government of just dues for the mineral sold by them.

378. This can be further deduced from the wrongful application of

Rule 64B(2) of MCR, 1960 for calculation of royalty on ROM transported

and that too this wrongful method was adopted arbitrarily only for

companies associated with M/s.V.V.Mineral, including M/s.Transworld

Garnet India(P) Ltd and M/s.Industrial Minerals India (P) Ltd in royalty

proceedings concluded in 2012-2013 for all three districts. Also the Amicus

Curiae report raises a pertinent query, as to whether the entire settlement

process was orchestrated from a central place since the same reasoning,

verbatim, was used in settlement proceedings in the three districts. This is

exposed from even a cursory reading of the Royalty Settlement

https://www.mhc.tn.gov.in/judis

Proceedings for Thoothukudi District which in the heading reads as though it

is the “Proceedings of the District Collector, Tirunelveli District”. Though the

District Collector is correctly named, the earlier line shows that the

proceedings for Tirunelveli was used. This aspect requires investigation.

The method followed for computing royalty based on raw sand transported

for Tirunelveli District was also applied in Thoothukudi District as well.

379. Also the royalty settlement proceedings prior to 2012-2013 were

made under Rule 64D of MCR, 1960. The sudden change in the procedure

adopted by the District mining department and endorsed by the District

Collectors by fixing royalty on raw sand (ROM) under Rule 64 B(2) has not

been explained in the Royalty settlement proceedings. Hence, based on the

records and reports presented before this Court, it is more than apparent on

the face of the records that without the active and conscious collusion of the

officials, especially at the highest levels, such a major BSM scam, as

massive as this, would have been highly improbable.

(3) Accountability and Transparency:

380. Each and every public servant receiving salary from tax payers

money is accountable to the citizens of this country. Officials across all

departments are answerable to the complaints before them. Any inaction or

https://www.mhc.tn.gov.in/judis

neglect on the part of these officials shall be dealt with seriously by the

District Collectors and in the event of any inaction on the part of concerned

District Collectors, appropriate action against the Collectors shall be initiated

by the Government.

381. The District Collectors are responsible and accountable for any

illicit mining happening in their district. They are responsible for the efficient

functioning of the Mining Department in the District concerned and any non-

compliance with the provisions of MMDR Act and its corresponding Rules

must be dealt with strict legal action. Any complaints on illegal mining

received, ought to be dealt by the competent authorities and the ultimate

accountability is on the District Collectors.

382. When officials fail to act on complaints and remain mute

spectator to the wrong doings happening, it is not only

unconstitutional, but erodes public confidence, thereby leading to

systemic dissolution. Power has been constitutionally granted to the

executive to act for the protection and benefit of the public and any

omission to act is in itself unconstitutional.

383. Fixation of accountability is of primacy in the issue on hand.

https://www.mhc.tn.gov.in/judis

Sand mining has become uncontrollable and unless accountability is fixed,

the officials tend to wriggle away from their responsibilities. It is surprising

that this unfortunate illegality has been going on for decades irrespective of

the change in governance. There appears to be a clear political nexus in

this and the investigating agencies must investigate thoroughly to cull out

the perpetrators. The illegal sand mining in the State of Tamil Nadu is

operating in the form of a sand Mafia, a completely organised crime, with

money power and political power.

384. Activist and journalists have not been given adequate protection

by the District Administration. When officials fail in their duties, the common

man rises to the occasion to expose the illegalities committed. But the

officials only end up giving a tough time to them and many of the activists

operate sans any Police protection. It is the obligation of the District

Administration including the Collector and Superintendent of Police to

provide adequate protection and ensure safety of the people, who come

forward to report about illegal sand mining. Failure to guarantee protection

to people, who come forward to report on sand mining crimes will entail

strict action against the concerned officials including the Superintendent of

Police of the concerned district.

https://www.mhc.tn.gov.in/judis

385. This Court is forced to fix accountability on the topmost officials

today because for years, the State Government has failed to hold the

officials accountable inspite of the numerous orders passed by this Court,

directing the Government to fix accountability on those incharge. Hence, this

Court holds that the District Collector shall be the responsible officer to

ensure that illegal sand mining is prevented in their concerned districts. The

District Collectors shall take all necessary action to put an immediate stop to

illegal sand mining across all districts in the State of Tamil Nadu. Any failure

to do so, shall invite prosecution, under the relevant laws in force against

the District Collector concerned.

386. Any reports of crime pertaining to illegal mining and transporting

of raw sand shall be viewed seriously by the Superintendent of Police in the

concerned district and inaction on their part shall invite similar legal action.

387. This Court is astonished, as to how the authorities failed to take

any responsibility for this decade-long illegalities perpetrated by the sand

Mafia. This Court wonders, how they are able to turn a blind eye and remain

mute spectators, when loads of illegally mined sand are transported across

borders without any checks and this Court feels it to be an unjustifiable act

on the part of the officials incharge. The Department of Geology and Mining

https://www.mhc.tn.gov.in/judis

must own up and take responsibility. Even in the latest report submitted in

2021 (Reassessment Report) there has been an estimate of shortfall of

stocks of raw sand from sealed godowns. Further, additional fresh stock of

illegally mined raw sand has also been reported in the inspection. This is

after the ban of mining was effected way back in August, 2013. So this

shows that till 2021-2022, the illegality was still carrying on. This shows the

blatant disregard for the orders of this Court.

388. Corruption in mining has become a norm and has been

standardised by the officials involved. A pattern can be drawn from these

illicit sand mining operations. The triangular link is undeniable here between

the political, executive and the mining lessees. It has become a systemic

corruption.

X. Conclusion:

389. This issue has been agitated for nearly a decade. The

Respondents are trying to use the judicial process to wriggle away from the

consequences arising out of their illegal actions. Committee after committee

formed and re-agitating on the same point of issue will not pave any way to

the ends to justice. In the eyes of this Court, the Bedi Committee, Sahoo

Committee, Reassessment Committee and the learned Amicus Curiae have

https://www.mhc.tn.gov.in/judis

carried out a fair and impartial task in inspecting and evaluating the extent

and quantum of illegal beach sand mining carried out.

390. By seeking formation of more new committees and by alleging

bias on the existing ones is a mere abuse of judicial process. When the

committee have carried out a fair task, making vague, whimsical allegations

for protracting the process will meet no viable result. The attitude of the

Private Respondents raises doubts, as to whether this is a strategy adopted

by them to prolong the process. Ultimately, the core issue is whether illegal

beach sand mining/transportation had taken place, if so, to what extent and

what are the damages/loss incurred.

391. An examination of the various committee reports and the Amicus

Curiae reports prove the case of illegal beach sand mining. The

methodology adopted by the committee on careful examination by this Court

is free from bias and is not in transgression of natural justice principles. And

the reports have been elaborately made after inspection. The Amicus

Curiae appointed by this Court also based on a separate and detailed report

has uncovered the presence of Monazite in the mined minerals, which is

prescribed substance under the Atomic Energy Act and the mining

companies have no right to deal with the same.

https://www.mhc.tn.gov.in/judis

392. The committees have outlined various other illegalities and

irregularities in transport, storage and dealing of these illegally mined beach

sand minerals, thereby causing a grave danger to the environment.

393. It is to be noted that there are a plethora of judgements on the

issue of illegal sand mining, guidelines to be followed, measures to be

taken, enforcement mechanisms so on and so forth. But it would be an

understatement to say that this has not been effectively adopted or followed

by the implementing officials at the ground level. There are many ways

prescribed by various agencies, departments and the Government to curb

illegal beach sand mining including legal frameworks such as the MMDR

Act, various other environmental legislations, Sustainable Sand Mining

Management Guidelines (SSMG) 2020, Enforcement and Monitoring

Guidelines for Sand Mining (EMGSM) 2020. But the core question for

consideration is why can’t the illegal sand mining be stopped inspite of the

humongous Government resources, funds and time spent to draft these

legislations, measures and guidelines. The simple answer that can be

deduced through the careful examination of the records and reports before

us reveals the large scale corruption and collusion across departments,

officials and bureaucracy. A systemic implementation failure has paved way

https://www.mhc.tn.gov.in/judis

for the huge loss to the National and State exchequer, which ought to be

remedied at the earliest. Stringent and strict actions are the need of the hour

to curb the illegalities and irregularities proliferating from illegal beach sand

mining.

394. The scale and magnitude of the lorries unlawfully transporting

illegally mined raw sand and minerals across districts without any lawful

obstruction in place, to stop this crime, is mind boggling and disheartening.

Natural resources being exploited is one thing, but when done beyond

legally permissible limit to benefit a handful of people at the expense of the

National economic interest and affecting the Country’s overall growth and at

the cost of people’s livelihood has shaken the conscience of this Court.

These are issues which need to be dealt with at the earliest and the way in

which our Judicial process has been used to thwart the law from taking the

right course of action is discernible from the endless litigations filed across

different courts. Litigating and re-litigating on the same issues and trying to

weave knot after knot till nobody knows how to unknot it. This modus

seldom paves any benefit. It eventually itself becomes a point of accusation

against the law breakers. Law can be bent. True. But it bends only for

Justice. Our Nation is great in a way that Laws cannot be a mute spectator

for long. Conscience and Spirit of our Courts cannot be doused easily and

https://www.mhc.tn.gov.in/judis

our Constitution keeps the heartbeat alive to ensure that People of this

Country can never be wronged.

395. The findings of both the Bedi committee report and the Amicus

Curiae report are shocking and the layer by layer violations across different

spectrums in the Governance is disturbing and requires a thorough multi

disciplinary investigation to unearth the perpetrators involved in this

horrendous war against nature.

396. Our Great Nation has a mineral rich coastline, which is our

National Wealth. The natural resources in our country, which we are proud

of ought to be protected at all costs. It is not only the question of

environmental damages that can be caused, but it is also our National

wealth that needs protection. It is also important to state that due to the

immense mineral wealth, which we possess, mining is an important facet of

Indian economy. Mining sector is a contributor to the growing Indian

economy. Therefore, the violations and breaches of the mining laws will

have huge implications on the National economy. The mineral wealth ought

to be protected on one hand and the legally permitted mining, which is a

contributor to the Indian economy ought to be monitored and audited

regularly. When the officials involved in this process indulge in

https://www.mhc.tn.gov.in/judis

corruption/collusion or negligence, it will throttle our Nation’s economic

growth.

397. Executive is the lifeline of a healthy economy. Even if a single

cell is malignant, then the entire system becomes cancerous. To prevent

any further multiplication of the illegalities, the cancerous cells ought to be

removed at the earliest. Identification and action against those involved in

this systemic violations, irrespective of the position they hold, is imminent.

Hence, this Court has come to an irresistible conclusion and inclined to pass

the following directions in the interest of Equity, Justice and good

Conscience:

(a) This Court after careful analysis and extensive discussions as detailed above holds all the findings in Mr.Gagandeep Singh Bedi's Report, Mr.Satyabrata Sahoo's Report, Reassessment Report and the Amicus Curiae's Reports valid and sustainable in the eyes of law.

(b) In the light of the elaborate discussions in W.A.No.1168 and 1169 of 2015, heard together along with the present suo motu PIL, the constitution of the expert committee headed by Mr.Gagandeep Singh Bedi, I.A.S vide G.O.Ms.No.156, Industries Department, dated 08.08.2013 and G.O.Ms.No.173, Industries Department, dated 17.09.2013 by the State Government in exercise of powers conferred under Section 24 of MMDR Act to inspect and file report

https://www.mhc.tn.gov.in/judis

in regard to illicit mining of BSM is upheld.

(c) The reports and findings of the Special Team headed by Mr.Gagandeep Singh Bedi, I.A.S., pertaining to the illegal mining and transport of 1.01 Crore M.T of raw sand over an extent of 234.55.0 hectares of non-leased out areas in the three coastal districts is held valid and sustainable in the eye of law.

(d) The report of the Special Team headed by Mr.Satyabrata Sahoo, I.A.S., and findings on the quantum of stocks kept with the private respondents to the tune of 1.50 Crore M.T in the three districts is held to be legally valid.

(e) The quantum of BSMs unlawfully mined and transported by the private respondents during the pre-ban period as estimated by the Learned Amicus Curiae in his first report dated 20.06.2017 is held valid.

(f) The quantum of minerals illegally exported by the private respondents during the post-ban period i.e. from January 2014 to December 2016 as estimated by the Learned Amicus is held valid.

(g) The methodology adopted by the Amicus Curiae about illegal mining of BSMs by using Three way method and the Reverse calculation method is held valid.

(h) The second report filed by the Learned Amicus Curie in the year

https://www.mhc.tn.gov.in/judis

2018 in response to findings of the Sahoo Committee report and declaring the entire stocks kept with the private respondents in the three districts as illegally mined, transported and stored one is held valid.

(i) The third report and findings of the Learned Amicus filed in the year 2019 estimating the quantum of revenue loss caused to the state exchequer to be recovered from the private respondents to the tune of Rs.5,832 Crores towards the cost of the minerals and royalty for the quantum of minerals unlawfully mined, stored, transported and exported during the post-ban period is held legally valid.

(j) The findings of the Reassessment Report submitted to the Government in the year 2023 to the effect that a total quantum of 1.40 Crore M.T of stocks were available with the private respondents as illegally mined stocks in the three districts is held valid.

(k) The premature termination of BSM mining leases by invoking Section 4A(1) and 4A(3) of MMDR Act, 1957 in terms of the directives dated 01.03.2019 issued by the Ministry of Mines, Government of India is held valid in law.

(l) The second report and findings of the Learned Amicus on the huge quantum of Monazite contained in the stocks of all the private respondents in the three districts is held valid.

https://www.mhc.tn.gov.in/judis

(m)The entire stocks of 1.4 Crore M.T as reassessed by the District Collectors in their Reassessment Report dated 28.11.2023, comprising processed mineral, semi processed mineral and raw sand and the stocks having huge presence of Monazite, which is a prescribed substance under the Atomic Energy Act, 1962 is held valid.

(n) The request of the State Government for handing over of the entire stocks held by the mining companies to IREL India Limited is granted. Hence the entire stocks of raw sand, processed or semi-processed BSMs held by the Lessees/ Mining companies, which are sealed in godowns, factories, stockyards and premises of the mining companies is directed to be handed over to IREL India Limited forthwith.

(o) The actions of the State Government on inclusion of not only Monazite but also other atomic minerals like Leucoxene, Zircon and Sillimanite to the existing mining leases of the private respondent companies without the prior permission of the Central Government is held invalid.

(p) The Public Notice No.50 of 2016 dated 23.11.2016 issued by the Customs department to verify the source of BSMs and for production of requisite certificate from the District Collectors certifying legal source of minerals to permit export under section 50 of the Customs Act, 1962 is held valid.

https://www.mhc.tn.gov.in/judis

(q) The royalty accounts as settled by the District Collectors of Tirunelveli, Thoothukudi and Kanniyakumari computing the royalty for the quantum of raw sand transport by arbitrarily applying Rule 64-B(2), MCR in favour of M/s.V.V.Mineral (R8), M/s.Transworld Garnet India Private Limited (R9) and M/s.Industrial Mineral India Private limited (R13) is held legally invalid.

(r) The royalty accounts wrongfully settled by the District Collector of Tirunelveli, Thoothukudi and Kanniyakumari by computing royalty for raw sand transported by wrongful application of Rule 64-B(2) of MCR, 1960 in respect of M/s.V.V.Mineral (R8), M/s.Transworld Garnet India Private Limited (R9) and M/s.Industrial Mineral India Private Limited (R13), unsettled by the State Government is held valid.

(s) The computation of royalty on ad valorem basis for the actual quantum of minerals sold/ exported under the provisions of Section 9(2) read with Second Schedule of the MMDR Act and Rule 64-D of MCR, 1960 in the light of third report of the Amicus, is held legally valid.

(t) The State Government is directed to initiate all necessary actions to recover the cost of minerals and royalty as per the findings in the Amicus Report relating to post ban period which held the 1.5 crore MTs of BSMs found by Sahoo Committee in 2018 and the stock of 1.40 Crore MTs of BSM stocks found by the RR-2023 as illegally mined and processed and hence all legal consequence to that effect shall follow.

https://www.mhc.tn.gov.in/judis

(u) It is also undeniably established from the discussions above that Right from the grant of mining lease/approval/license to grant of transport permits to illegal inclusion of monazite in mining lease to lack of efficient monitoring to arbitrary and legally questionable royalty settlement proceedings to lack of initiation of appropriate action when required and complete shedding of accountability on the part of the officials concerned, top to bottom, across departments and executive spectrum, there appears on the face of it a scheme of collusion, corruption and connivance among political, executive and the private mining lessees. The involvement of Government officials and illegalities perpetrated by them including political nexus in support of this scam should be investigated thoroughly. This is an imminent necessity to prevent corrosion of public trust in the system.

(v) In the light of above discussions, this Court finds it a fit case to refer the matter to CBI. Hence based on the findings in the Committee reports discussed above and based on all other materials available on record, the CBI is directed to register criminal cases and launch investigations. Also any pending cases relating to the issues discussed in this judgment registered by the Tamil Nadu Police is directed to be transferred to the CBI for enabling effective investigation. All related case files shall be handed over to the CBI within a period of four weeks.

(w)The Director, CBI shall constitute required number of Special

https://www.mhc.tn.gov.in/judis

Investigation Teams, consisting of officials with expertise and High integrity to conduct the investigations into this scam. Further, The Director, CBI is directed to monitor the investigation of the SITs to be constituted.

(x) The key issues that needs to be investigated includes:

(1) The modus operandi of the illegal beach sand mining Mafia.

(2) The role of officials including the omissions and commissions of all the officials from the senior most official in the Chain of command responsible for this huge economic loss to the State exchequer.

(3) The Corruption and connivance of the officials with the mining companies indulged in illegal beach sand mining, transportation, storage and export must be probed across all departments which are accountable and responsible.

(4) The role of officials involved in the Royalty settlement proceedings whereby arbitrary fixation of royalty was done by benefiting the respondent companies must be investigated.

(5) The political nexus to the massive scam cannot be ruled out.

Hence the the CBI is directed to investigate into the alleged political nexus and the role of the policy making authorities in conspiring with the private mining companies shall be investigated.

https://www.mhc.tn.gov.in/judis

(6) A multi disciplinary probe is also required to enquire into the crucial findings of high concentration of monazite found in the processed stocks and whether such a prescribed substance was exported by the mining companies ought to be investigated, since it is a matter concerning National security.

(7) The illegal inclusion of Monazite by the State Government without the prior sanction of the Central Government as statutorily required needs to be investigated to cull out any political-executive-private mining companies nexus in this issue.

(8) Apart from the key issues discussed above, the CBI can further expand the investigations on all other aspects pertaining to this case and file final report before the Jurisdictional Court.

(9) Considering the high economic value of the illegal mining and export and since the scale of financial loss to the State Exchequer runs to thousands of crores, the Government of India is directed to scrutinise into all the financial and commercial transactions of the Respondent mining Companies dealing with BSMs and refer the matter for investigation to the Enforcement Directorate, Income Tax Department, Customs and Excise Department and Commercial Taxes Department and by any other competent agencies as required.

(10) Based on the investigation, the Government of Tamil Nadu and the Government of India, as the case may be, are directed

https://www.mhc.tn.gov.in/judis

to initiate suitable departmental disciplinary proceedings simultaneously against the officials involved in the scam.

(11) Liberty is granted to any person to initiate contempt proceedings in the event of violation of any of the directions issued by this Court in the present Judgment.

398. Accordingly, the Writ Petition stands disposed of. Consequently,

connected Miscellaneous Petitions are closed. There shall be no order as to

costs.

                                                                [S.M.S., J.]      [M.J.R., J .]
                                                                         17.02.2025

               JENI/GD

               Index : Yes / No
               Speaking order / Non-speaking order
               Neutral Citation : Yes / No


Note: The Registry is directed to communicate the copy of this order to;

1. The Director, Central Bureau Investigation, Plot No.5-B, CGO Complex, Lodhi Road, New Delhi – 110 003.

2. The Joint Director and Head of Zone, 3rd Floor, E.V.K., Sampath Building, College Road, Chennai – 600 006.

https://www.mhc.tn.gov.in/judis

To

1.The Secretary to Government, Union of India, Government of India, Ministry of Mines, D Wing, 3rd Floor, Shastri Bhavan, New Delhi-1.

2.The Secretary to Government, Government of India, Department of Atomic Energy, Anushakthi Bhawan, C.S.M.Marg Mumbai-1.

3.The Secretary to Government, Government of India, Ministry of Environment and Forests, Pariyavaran Bhavan, CGO Complex, Lodhi Road, New Delhi-3.

4. The Regional Controller of Mines, Indian Bureau of Mines, Rajaji Bhavan, Chennai-90

5.The Chief Secretary to Government, The State of Tamil Nadu, Government of Tamil Nadu, Fort St.George, Chennai-9.

6.The Secretary to Government, Industries Department, Government of Tamil Nadu, Fort St. George, Chennai-9.

7.The Commissioner of Geology and Mining, Government of Tamil Nadu, Guindy, Chennai-32, Tamil Nadu.

8.The Member Secretary, Tamil Nadu Pollution Control Board (TNPCB),

https://www.mhc.tn.gov.in/judis

Panagal Maaligai, 76, Mount Salai, Guindy, Chennai 600 032.

9.The Principal Secretary, Government of Tamil Nadu, Ministry of Environment and Forests, Fort St.George, Chennai 600 009.

10.The Director, Central Bureau Investigation, Plot No.5-B, CGO Complex, Lodhi Road, New Delhi – 110 003.

11.The Joint Director and Head of Zone, 3rd Floor, E.V.K., Sampath Building, College Road, Chennai – 600 006.

https://www.mhc.tn.gov.in/judis

S.M.SUBRAMANIAM, J.

and M.JOTHIRAMAN, J.

JENI/GD

17.02.2025

https://www.mhc.tn.gov.in/judis

 
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