Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Banarsi Das Mittal vs State Of Rajasthan And Ors
2025 Latest Caselaw 10571 Raj

Citation : 2025 Latest Caselaw 10571 Raj
Judgement Date : 10 June, 2025

Rajasthan High Court - Jodhpur

Banarsi Das Mittal vs State Of Rajasthan And Ors on 10 June, 2025

Author: Pushpendra Singh Bhati
Bench: Pushpendra Singh Bhati
    [2025:RJ-JD:17623-DB]

           HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                            JODHPUR

                    D.B. Civil Writ Petition No. 2170/2018

     Banarsi Das Mittal S/o Shri Dhanpat Rai, Resident Of 269- Geeta
     Colony, Asand District Karnal Hariyana Through His Power Of
     Attorney Shri Parveen Mittal S/o Shri Banarsi Das Mittal, Aged
     About ...., Resident Of E-6, S-1, Rohini, Delhi- 110085.


                                                                           ----Petitioner
                                           Versus

     1.      The State Of Rajasthan Through The Principal Secretary,
             Department Of Mines, Government Of Rajasthan, Jaipur.

     2.      The Director, Mines And Geology Department, Udaipur.

     3.      The Additional Director Mines, Jodhpur Zone, Department
             Of Mines And Geology, Jodhpur.

     4.      The Mining Engineer, Bikaner.

                                                                        ----Respondents




    For Petitioner(s)            :     Mr. G.R. Punia Sr. Adv. Assisted by Mr.
                                       Rajesh Punia
    For Respondent(s)            :     Mr. Harshvardhan Singh, assistant to
                                       Mr. Mahaveer Bishnoi, AAG


           HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

HON'BLE MR. JUSTICE CHANDRA PRAKASH SHRIMALI Judgment Reportable

Reserved on 19/03/2025 Pronounced on 10/06/2025

Per Dr. Pushpendra Singh Bhati, J:

1. The instant writ petition under Article 226 of Constitution of

India has been preferred, claiming the following reliefs:

[2025:RJ-JD:17623-DB] (2 of 20) [CW-2170/2018]

"It is, therefore most humbly and respectfully prayed that this writ petition filed by the petitioner may kindly be allowed and:-

(a) By an appropriate writ, Order or direction, the 3 rd proviso to Rule 16(2) of the Mining Mineral Concession Rules, 2017 may Kindly be struck down.

(b) By an appropriate writ, order or direction, the Order dated 20.09.2017 (Annexure-5) imposing penalty of Rs.

15,11,824/- may kindly be declared illegal and be quashed and set aside and the respondents be directed to permit the petitioner to carry out the mining operation without insisting upon the payment of penalty.

(c) Any other appropriate writ, order or direction which this Hon'ble Court considers just and proper in the facts and circumstances of the present case, may kindly be passed be passed in favour of the petitioner.

(d) costs of the writ petition may kindly be awarded to petitioner."

2. Before delving into the adjudicatory pursuit, pertaining to the

reliefs claimed herein, it is pertinent to note that the statutory

framework under the Mines and Minerals (Development and

Regulation) Act, 1957 (hereinafter referred to as, "Act of 1957")

classifies minerals into major and minor categories. As per Section

3(e) of the Act of 1957, minor minerals are those which the

Central Government may, by notification in the Official Gazette,

declare as such; all other minerals are categorized as major

minerals. Such classification determines the regulatory authority;

major minerals are governed by the Central Government under

the Mineral Concession Rules, 1960, while minor minerals fall

under the purview of State Governments, which frame their own

Rules under Section 15 of the Act of 1957; in the present case,

such rules are known as 'Rajasthan Minor Mineral Concession

[2025:RJ-JD:17623-DB] (3 of 20) [CW-2170/2018]

Rules, 2017' (hereinafter referred to as, "Rules of 2017") framed

by the State of Rajasthan.

2.1 Furthermore, it is also important to note that on 10.02.2015,

the Central Government issued Notification No. GSR 423(E),

reclassifying 31 minerals, including Ball Clay and Silica Sand, from

major to minor minerals. Such reclassification transferred the

regulatory control over these minerals to the State Governments,

thereby subjecting them to State-specific rules and procedures.

The reclassification altered the regulatory landscape, particularly

concerning compliance requirements, lease procedures and the

imposition of penalties.

2.2. The instant controversy arose when the petitioner herein

applied for grant of a mining lease in respect of minerals Ball Clay

and Silica Sand on 18.10.2013 for an area situated in Village

Guda, Tehsil Kolayat, District Bikaner, registered as M.L. No.

48/2013. At the time of the application, Ball Clay and Silica Sand

were classified as major minerals and were governed by the

provisions of the Mineral Concession Rules, 1960 and the Act of

1957. On 10.02.2015, the Central Government issued a

notification reclassifying Ball Clay and Silica Sand as minor

minerals. However, in view of the subsequent developments, the

matter came to be governed by the Rules of 2017.

2.2.1. Pursuant to the application for grant of Mining lease, a

Letter of Intent (LoI) was issued to the petitioner on 05.05.2015

under the Mineral Concession Rules, 1960 and the Act of 1957, as

amended upto 2015. After the change in governing law as stated

[2025:RJ-JD:17623-DB] (4 of 20) [CW-2170/2018]

above, the petitioner's LoI was saved under Rule 5 of Rules of

2017. The terms of the LoI required the petitioner to submit a

mining plan, progressive mining closure plan, and obtain an

Environmental Clearance Certificate within six months of the

issuance of the said LoI.

2.2.2. On 05.10.2015, a ban was imposed on the grant of mining

leases for the relevant minerals until new rules were framed.

Subsequently, the Rules of 2017 came into force, with Rule 16(2)

prescribing the grant of mining leases subject to payment of

premium installments, submission of performance security,

approved mining plan, and other consents and approvals.

2.2.3. The third proviso to Rule 16(2) of the Rules of 2017

specifically provided for extension of the period of the LoI issued

before the commencement of the Rules subject to payment of late

fees at the rate of 10% of the annual dead rent for every month

or part thereof for such extended period from the date of issuance

of LoI. On 20.09.2017, the competent authority issued an order

extending the period of the LoI till 13.02.2017, imposing a late

fees of Rs. 15,11,824/- for the delay. The petitioner was granted

the mining lease, however the same was made subject to

payment of the said penalty and performance security.

2.2.4. The petitioner preferred the present writ petition

challenging the legality of the third proviso to Rule 16(2) of the

Rules of 2017 and the order imposing penalty, seeking reliefs in

the form of quashment of the penalty and issuance of directions to

allow mining operations without payment thereof.

[2025:RJ-JD:17623-DB] (5 of 20) [CW-2170/2018]

3. Mr. G.R. Punia, learned Senior Counsel assisted by Mr.Rajesh

Punia, appearing on behalf of the petitioner, submitted that the

third proviso to Rule 16(2) of the Rules of 2017, under which the

penalty in question has been imposed, is manifestly arbitrary and

unreasonable. It imposes a mandatory penalty of 10% of the

annual dead rent for every month or part thereof for delay in

extending the LoI, without any discretion vested in the competent

authority to consider the reasons for such delay. The third proviso

to Rule 16(2) of the Rules of 2017 is reproduced as hereunder:-

"Provided also that period of letter of intent, issued before the commencement of these rules, may be extended by the competent authority, subject to payment of late fees at the rate of ten percent of annual dead rent for delay of every month or part thereof for such extended period from the date of issuance of letter of intent."

3.1. Learned Senior Counsel further submitted that the said

proviso fails to take into account the circumstances beyond the

control of the petitioner, including the prolonged and complex

procedure involved in obtaining mandatory approvals such as the

Environmental Clearance Certificate. The petitioner had acted

diligently and without any default by applying for the

Environmental Clearance immediately after the grant of the LoI.

3.2. Learned Senior Counsel also submitted that there was no

delay or inaction on the petitioner's part in complying with the

conditions of the LoI, particularly with regard to obtaining the

Environmental Clearance Certificate. It was further submitted that

the petitioner applied for Environmental Clearance Certificate in

the year 2014, immediately after issuance of the LoI on

[2025:RJ-JD:17623-DB] (6 of 20) [CW-2170/2018]

05.05.2014, however, despite the timely submission of

application, the Environmental Clearance Certificate was granted

only on 30.01.2017, which was more than two years later.

3.2.1. The contention raised on behalf of the petitioner is that the

process of obtaining the Environmental Clearance Certificate is

known to be lengthy and time-consuming, involving several layers

of scrutiny and approvals from various authorities. The delay in

grant of Environmental Clearance Certificate, it was submitted,

was purely administrative in nature and entirely beyond the

control of the petitioner. In this regard, reliance was placed on a

clarificatory order dated 04.01.2017 issued by the Government of

India, which provides that where the Environmental Clearance

Certificate could not be obtained by 11.01.2017, but all other

conditions specified in the LoI were fulfilled, the mining lease

application would still be required to be considered as valid. The

said notification emphasizes that mining operations may not

commence without Environmental Clearance Certificate, but does

not bar the grant of the lease itself in the absence of

Environmental Clearance Certificate, provided the remaining

formalities have been complied with.

3.3. Learned Senior Counsel further submitted that the delay in

compliance with the preconditions stated in the LoI -- occurred

due to circumstances wholly beyond the petitioner's control. It

was also submitted that during the operative period of the LoI, a

ban was imposed by the competent authority of the government

on grant or execution of mining leases, and the said ban resulted

[2025:RJ-JD:17623-DB] (7 of 20) [CW-2170/2018]

into an effective standstill of all procedural steps necessary for

progressing from the stage of LOI to lease execution. It was

further submitted that the petitioner acted with due diligence and

took all reasonable steps to obtain the required clearances and

permissions. However, the procedural bottleneck caused by the

ban made it practically impossible for the petitioner to meet the

timelines prescribed under Rule 16(2) of the Rules of 2017.

3.4. Learned Senior Counsel further submitted that the amount of

penalty imposed i.e. Rs.15,11,824/-, calculated at 10% of the

Annual Dead Rent per month, is exorbitant, disproportionate, and

unreasonable, especially in light of the facts and circumstances of

the present case, wherein delay in fulfillment of the conditions

stipulated in the LoI, including submission of the Environment

Clearance Certificate, was not attributable to the petitioner, but

rather to the lengthy and time-consuming statutory process

involved in securing environmental clearance certificate and the

ban imposed by the government.

3.5. Learned Senior Counsel also submitted that the retrospective

application of the penalty provision to LoI issued prior to the

commencement of the Rules of 2017 violates the principles of

fairness and is contrary to the settled legal principles against

retrospective penal legislation. At the time when the LoI was

issued and even at the time of grant of Environmental Clearance

Certificate, no such penalty clause existed under the earlier

Mineral Concession Rules, 1960 or the Act of 1957.

[2025:RJ-JD:17623-DB] (8 of 20) [CW-2170/2018]

3.6. In the above backdrop, the prayer made on behalf of the

petitioner is that the third proviso to Rule 16(2) of the Rules of

2017 deserves to be declared ultra vires the Constitution of India

and consequently, the order dated 20.09.2017 imposing the

penalty in question deserves to be quashed and set aside, thereby

permitting the petitioner to carry out mining operations without

the payment of the said penalty.

4. Per contra, Mr. Harshavardhan Singh, Assistant to

Mr.Mahaveer Bishnoi, learned Additional Advocate General, on

behalf of the respondents, while opposing the aforesaid

submissions made on behalf of the petitioner, submitted that in

pursuance of the order, passed in favor of the petitioner, the same

was duly acted upon, i.e., the petitioner deposited the amount of

penalty along with rent royalty etc., and consequently, a lease

deed was executed between the petitioner and the Mining

Engineer, Bikaner, on 28.03.2018, and the said lease was

registered on the very same day.

4.1. It was further submitted that in light of the above

developments, the subject matter of the writ petition no longer

survives, as the ultimate relief i.e. grant of the mining lease has

already been extended to the petitioner, followed by formal

execution and registration of the lease deed. Therefore, it was

submitted that nothing remains to be adjudicated in the present

petition, and the same is liable to be dismissed as infructuous.

4.2. It was further submitted that the instant writ petition is not

maintainable also on count of failure of the petitioner in serving

[2025:RJ-JD:17623-DB] (9 of 20) [CW-2170/2018]

mandatory notice under Section 80 of the Civil Procedure Code,

1908. It was contended that Section 80 CPC mandates prior

service of notice upon the Government or public officer before the

institution of any legal proceedings against them, with the

objective of giving the authority concerned an opportunity to

reconsider the legal position pertaining to the matter, resolve the

same, or settle the claim without the necessity of litigation. In the

present case, the petitioner has failed to serve such notice before

filing the instant writ petition, thereby rendering the writ petition

unworthy of acceptance.

4.3. It was further submitted that even if the petitioner was

genuinely aggrieved by the imposition of penalty or the demand

raised under the third proviso to Rule 16(2) of the Rules of 2017,

he ought to have availed the remedy of statutory appeal provided

under Rule 63 of the said Rules, rather than invoking the

extraordinary writ jurisdiction of this Hon'ble Court under Article

226 of the Constitution of India. It was also submitted that Rule

63 of the Rules of 2017, provides for a comprehensive appellate

mechanism against any order passed by the Superintending

Mining Engineer, Mining Engineer, Assistant Mining Engineer, or

their vigilance counterparts. In addition, the respondents

submitted that the Rules also provide for the remedy of revision

under Rule 64, empowering the Government to revise any order

passed under the Rules. Thus, the statutory framework provides

an adequate and efficacious remedy for redressal of grievances as

raised herein.

[2025:RJ-JD:17623-DB] (10 of 20) [CW-2170/2018]

4.4. It was further submitted that the petitioner has challenged

the validity of the third proviso to Rule 16(2) of the Rules of 2017.

However, the Union of India, through the Secretary, Ministry of

Mines, Government of India, has not been impleaded as a party

respondent in the writ petition. It is a settled proposition of law

that the Rules of 2017 have been framed pursuant to the powers

delegated under the Act of 1957, a Central Legislation. The

authority to frame such Subordinate Legislation has been

conferred upon the State Government by virtue of delegation

under the Central Statute. In the absence of impleadment of the

Union of India as a party to this litigation, the constitutional

validity or otherwise of the said provision cannot be adjudicated in

the instant writ petition, more particularly, when the Union of

India is a necessary and proper party for the purpose of deciding

the vires of any delegated legislation framed under a Central

Statute.

4.5. It was also submitted that the Environmental Clearance

Certificate was issued to the petitioner on 30.1.2017, and that the

same was submitted to the Directorate of Mines, Udaipur on

13.2.2017. It was contended that issuance of such Certificate

cannot lead to inference that the petitioner is exempt from the

application of the Rules of 2017. The petitioner was only holding a

LoI and had not been granted a mining lease nor had any lease-

deed been executed prior to the commencement of the Rules of

2017. Thus, the Rules of 2017 are fully applicable to the

petitioner's case.

[2025:RJ-JD:17623-DB] (11 of 20) [CW-2170/2018]

4.6. It was further submitted that the petitioner's application for

grant of mining lease remained pending due to non-compliance

with condition No.3 of the LoI, which required timely submission

of requisite documents including Environmental Clearance

Certificate. In this regard, it was submitted that a D.O. letter

dated 15.9.2015 was issued by the Hon'ble State Minister for

Mines, Environment, and Forest (Independent Charge),

Department of Mines, Government of Rajasthan, Jaipur, which

addressed certain administrative aspects, and on 5.10.2015,

Hon'ble Mines Minister also issued direction not to sanction any

further mining leases until coming into force of the new Rules. It

was brought to the notice of the Court that in exercise of the

powers conferred by Section 15 of the Act of 1957, the State

Government promulgated the Rules of 2017. Hence, the

application submitted by the petitioner is governed by the Rules of

2017.

4.6.1. It was also submitted that only those applications have

been saved under the Rules of 2017 where LoI was issued prior to

12.1.2015 i.e. coming into force of the Amended Act of 1957. It

was contended that the petitioner has been benefited by the said

proviso, as his application has not been rejected even after

coming into force of the Rules of 2017 in view of issuance of the

LoI.

4.7. It was further submitted that the LoI was saved under Rule

5, but its period could only be extended subject to compliance

with Rule 16, which includes deposition of penalty at the rate of

[2025:RJ-JD:17623-DB] (12 of 20) [CW-2170/2018]

10% of the annual dead rent per month of delay. Further, the

notification dated 04.01.2017, relied upon by the petitioner,

pertains to cases under Section 10A(2)(c) of the Act of 1957

relating to major minerals, whereas the petitioner's case concerns

with the minor minerals, and thus the said notification is not

applicable in the case of the petitioner herein.

4.8. In support of such submissions, reliance was placed upon the

following judgments to contend that imposition of penalty in

question under the third proviso to Rule 16(2) of the Rules of

2017 is in consonance with the Statutory framework and

Constitutional norms:-

(i) ITC Ltd. vs. State of U.P. & Ors. (2011) 7 SCC 493:

The Hon'ble Supreme Court in the said judgment held that if an

allotment of land by a public authority is found to have been made

in violation of statutory rules or public policy, the authority is not

automatically entitled to cancel the lease arbitrarily. Instead, an

equitable approach must be adopted, especially when the lessees

were not at fault and had acted bona fide. The Hon'ble Court ruled

that instead of canceling the leases, the lessees should be given

the opportunity to pay the differential premium.

(ii) Transmission Corporation of Andhra Pradesh Ltd. vs. Sai Renewable Power Pvt. Ltd. & Ors. (2011) 11 SCC 34:

The Hon'ble Supreme Court upheld the power of the Electricity

Regulatory Commission to revise tariffs, even if such revision went

against earlier expectations of power producers. The Hon'ble Court

rejected the plea of promissory estoppel, holding that public

[2025:RJ-JD:17623-DB] (13 of 20) [CW-2170/2018]

interest and statutory authority override earlier non-binding

promises.

4.9. It was further submitted that it is a settled legal principle

that the presumption is always in favour of the constitutionality of

an enactment, and the burden lies upon the party who challenges

it to demonstrate a clear transgression of constitutional principles.

It was also submitted that where the validity of a law made by a

competent legislature is challenged before a Court of law, the

Court is bound to presume in favour of the law's validity.

Furthermore, while considering the validity of the law, the Court

may not confine the adjudication to the pleadings of the State and

is free to independently satisfy itself as to whether the law can be

sustained under any Constitutional provision. In this regard,

reliance was placed on the judgment rendered by the Hon'ble

Supreme Court in the case of Ram Krishna Dalmia v. Justice

S.R. Tendolkar (Civil Appeals Nos. 455 to 457 and 656 to

658 of 1957, decided on 28.03.1958), wherein it was held as

under:

"(b) There is always a presumption in favour of the constitutionality of an enactment, and the burden is upon him who attacks it to show that there has been a clear transgression of the constitutional principles;

(e) In order to sustain the presumption of constitutionality, the Court may take into consideration matters of common knowledge matters of common report, the history of the times and may assume every state of facts which can be conceived existing at the time of legislation; and . . . ."

4.9.1. Reliance was also placed on the judgment rendered in

the case of Union of India v. Elphinstone Spinning and Weaving

Co. Ltd. (2001) 4 SCC 139 to contend that a statute is to be

[2025:RJ-JD:17623-DB] (14 of 20) [CW-2170/2018]

construed so as to make it effective and operative. It was further

submitted that as per the aforementioned judgment of the Hon'ble

Apex Court there is always a presumption that the legislature does

not exceed its jurisdiction, and the burden of establishing that the

legislature has transgressed constitutional mandates, such as

those relating to fundamental rights, lies on the person who

challenges its vires. It was submitted that this principle is subject

to one exception, namely that if a citizen is able to establish that

the legislation has invaded his/her fundamental rights, then the

State must justify that the law is saved.

4.9.2. Reliance was also placed on the judgment rendered in the

case of Maharashtra State Board of Secondary & Higher

Secondary Education v. Paritosh (1984) 4 SCC 27, wherein

the Hon'ble Apex Court laid down the following three-fold test for

examining the Constitutional validity of a provision:

"1. Whether the provisions of such regulations fall within the scope and ambit of the power conferred by the statute on the delegate;

2. Whether the rules/regulations framed by the delegate are to any extent inconsistent with the provisions of the parent enactment; and lastly,

3. Whether they infringe any of the fundamental rights or other restrictions or limitations imposed by the Constitution."

4.9.3. It was submitted in view of the settled law mentioned

hereinbefore, the reliefs claimed by the petitioner in the present

writ petition do not deserve to be granted.

5. Heard learned counsel for the parties as well as perused

the record of the case, alongwith the judgments cited at the Bar.

[2025:RJ-JD:17623-DB] (15 of 20) [CW-2170/2018]

6. At the outset, it is pertinent to highlight that, it was

contended on behalf of the respondents that, amongst others,

since the petitioner has already deposited the penalty amount

as contemplated under the impugned third proviso to Rule 16(2)

of the Rules of 2017, the instant writ petition has rendered

infructuous. However, this Court is of the considered view that

mere compliance with the impugned condition -- especially

when made to avoid further coercive consequences -- cannot

ipso facto be construed as waiver of the right to challenge its

legality. Furthermore, in the present case, since the petitioner

has assailed the constitutionality of the third proviso to Rule

16(2) of the Rules of 2017, this Court is well within its

jurisdiction to entertain the present petition under Article 226 of

the Constitution of India.

7. This Court is also conscious of the contention regarding the

absence of notice under Section 80 of CPC. However, it is a trite

position in law that Section 80 CPC applies to institution of suits

and does not govern proceedings initiated under Article 226 of

the Constitution of India. The writ jurisdiction, as invoked

herein, is of a special and extraordinary nature and is not

fettered by procedural formalities governing civil suits.

Accordingly, the non-issuance of a notice under Section 80 CPC

does not render the present writ petition non-maintainable, and

the said objection of the respondents is liable to be rejected at

the threshold.

[2025:RJ-JD:17623-DB] (16 of 20) [CW-2170/2018]

8. Having made the observations on preliminary objections

raised by the respondents, this Court further proceeds to

substantively analyze the merits of the case, and this Court

observes that in matters concerning statutory regulation,

including prescription of penalty, royalty and dead rent, the

State Government retains full authority under the Act of 1957,

to introduce and enforce relevant provisions under the Rules of

2017. Furthermore, the impugned third proviso to Rule 16(2) of

the Rules of 2017, is a valid statutory provision framed within

the scope of powers delegated to the State under the parent

legislation. The said provision serves a regulatory and deterrent

purpose to ensure compliance with environmental and

procedural norms within a reasonable time-frame. Thus, the

petitioner cannot seek exemption from the penalty merely on

the ground of delay caused in the issuance of Environmental

Clearance Certificate, as the statutory condition requiring

submission within six months was clear, and non-compliance in

this regard attracts the stipulated consequence. The rules being

prospective in nature, their application to a lease granted in

2017, after their enforcement, does not suffer from any legal

infirmity.

9. This Court further observes that where public resources are

allotted by the State, such allotments must withstand the test of

legality, transparency and fairness, especially if they lead to

financial loss or breach of statutory obligations. However, rather

than declaring every such allotment void, the Courts may allow

the beneficiary to retain the benefit, provided he/she compensates

[2025:RJ-JD:17623-DB] (17 of 20) [CW-2170/2018]

the public exchequer adequately, thus striking a balance between

legal rectitude and equity. Applying the above principle, the

Hon'ble Supreme Court in the case of ITC Ltd. (supra) has

upheld the validity of the allotment but directed the beneficiaries

to pay the shortfall in consideration as determined by the State.

10. This Court also observes that the petitioner has assailed the

validity and legality of the third proviso to Rule 16(2) of the Rules

of 2017 on the ground that it is manifestly arbitrary, unreasonable

and ultra vires the Constitution of India. It is contended that the

said proviso mandates a penalty of 10% of the annual dead rent

for each month or part thereof of delay in seeking extension of the

LoI, without vesting any discretion in the competent authority to

consider extenuating circumstances, such as delays in obtaining

environmental clearance. However, this Court is unable to accept

the said contention for the following reasons:

(i) The power of the State Government to frame rules under

the Mines and Minerals (Development and Regulation) Act,

1957, including prescription of penalties, is well-settled. The

third proviso to Rule 16(2) of the Rules of 2017 is a fiscal

and regulatory measure introduced to ensure discipline in

the timely compliance of pre-conditions to lease execution. It

cannot be said to be per se arbitrary merely because it is

couched in mandatory terms.

(ii) The imposition of a uniform penal consequence for delay

does not, by itself, amount to discrimination or arbitrariness

under the Constitution of India. The rule applies equally to all

[2025:RJ-JD:17623-DB] (18 of 20) [CW-2170/2018]

similarly situated parties and is a reasonable classification

premised on a legitimate objective -- namely, the timely

initiation of mining operations in accordance with

environmental and regulatory safeguards.

(iii) Mining activity has significant environmental and

economic implications. Delays in securing mandatory

clearances -- even if procedurally cumbersome -- cannot

indefinitely stall the process. The rule incentivizes due

diligence and timely action. In the broader public interest,

the legislature is entitled to place the onus on the applicant

to comply expeditiously with statutory prerequisites.

(iv) As reiterated in Ram Krishna Dalmia (supra) and

Union of India v. Elphinstone Spinning & Weaving Co.

(supra), there exists a strong presumption in favour of the

constitutionality of subordinate legislation. The burden lies

heavily upon the petitioner to demonstrate a clear

transgression of constitutional mandates, which has not been

discharged in the present case.

(v) It is also pertinent that the petitioner, with full knowledge

of the regulatory framework including Rule 16(2) of the

Rules of 2017, accepted the LoI and later executed the lease

deed after depositing the applicable penalty. By such

conduct, the petitioner has voluntarily submitted to the

conditions prescribed under law and cannot now be

permitted to assail the very provision under which relief has

[2025:RJ-JD:17623-DB] (19 of 20) [CW-2170/2018]

already been obtained. The principle of allegans contraria

non est audiendus is squarely attracted in the present case.

11. Accordingly, this Court finds no merit in the challenge herein

to the validity of the third proviso to Rule 16(2) of the Rules of

2017, since the said provision is neither ultra vires the parent

enactment nor violative of the Constitution of India.

12. Thus, in view of the foregoing discussion, this Court is of the

considered view that as third proviso to Rule 16(2) of the Rules of

2017 is a validly framed subordinate legislation, traceable to the

enabling provisions of the parent Act, and serves a legitimate

regulatory purpose in ensuring timely compliance with statutory

obligations relating to mining leases. Hence, once the rule itself

has been upheld as constitutionally and statutorily valid, any

action taken by the competent authority in furtherance thereof --

including the imposition of penalty in extending the LoI -- cannot

be faulted merely on grounds of hardship or inconvenience, as

raised by the present petitioner. The levy of penalty, being in

consonance with a valid rule, is equally sustainable in law, and

does not warrant interference by this Court.

13. Therefore, in the firm opinion of this Court, there is no legal

infirmity in the third proviso to Rule 16(2) of the Rules of 2017,

and consequently, the impugned order dated 20.09.2017,

imposing penalty of Rs. 15,11,825/- is also valid, thus does not

warrant any interference by this Court.

[2025:RJ-JD:17623-DB] (20 of 20) [CW-2170/2018]

14. Consequently, the present petition is dismissed. All pending

applications stand disposed of.

(CHANDRA PRAKASH SHRIMALI),J (DR.PUSHPENDRA SINGH BHATI),J

SKant/-

Powered by TCPDF (www.tcpdf.org)

 
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 : MAIMS

 
 
Latestlaws Newsletter