Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Padwale Muntaj Mansur vs The Assistant Director Of Mines And ...
2025 Latest Caselaw 1742 Tel

Citation : 2025 Latest Caselaw 1742 Tel
Judgement Date : 4 February, 2025

Telangana High Court

Padwale Muntaj Mansur vs The Assistant Director Of Mines And ... on 4 February, 2025

Author: T. Vinod Kumar
Bench: T. Vinod Kumar
      THE HON'BLE SRI JUSTICE T. VINOD KUMAR

                WRIT PETITION No.2944 of 2025
O R D E R:

Heard learned counsel for petitioner, learned Government

Pleader for Mines and Geology appearing on behalf of respondent

Nos.1 & 3, learned Government Pleader for Home appearing on

behalf of respondent No.2, and perused the record. With the

consent of learned counsel appearing for the parties, the Writ

Petition is taken up for hearing and disposal at admission stage.

2. It is the contention of the petitioner that he is transporting

the finished granite slabs from the State of Andhra Pradesh to the

State of Maharashtra in Lorry bearing No.KA56 8521 under the

cover of tax invoice and waybill obtained on the GST Portal; and

that the respondent authorities have detained the same claiming

that seigniorage fee has not been paid on the subject goods in terms

of Section 21 of the Mines and Minerals (Development and

Regulation) Act, 1957 ( for short 'the Act'), and as such, in

exercise of powers conferred under the Act, the said goods are

liable for confiscation.

3. Petitioner further contends that as the subject goods under

transportation are finished goods and are covered by tax invoice

and way bill evidencing purchase of goods from a registered Tax

Dealer in the State of Andhra Pradesh, the claim of the respondents

for payment of seigniorage fee cannot be held to be valid in the

light of the judgment of this Court dt.15.06.2016 passed in

W.P.No.18030 of 2016.

4. Per contra, learned Government Pleader for Home submits

that the petitioner by mentioning the goods under transport as

'granite slabs' in the tax invoice, is transporting the semi-

finished/unfinished/uncut slabs, on which he is required to pay

seigniorage fee.

5. I have taken note of the respective submissions made.

6. Having regard to the submissions made as above and taking

note of the fact that the subject goods are supported by tax invoice

and waybill generated on the GST portal, this Court is of the view

that the respondent authorities are to be directed to verify the

description of the goods as mentioned in the tax invoice with the

goods under transport, and if it is found that the subject goods are

finished goods, cut/granite slabs as mentioned in the description of

the tax invoice, the respondent authorities shall allow further

movement of the vehicle.

7. However, during such inspection, if the authorities find that

the subject goods are semi-finished/unfinished/uncut slabs

requiring to be worked upon, the respondent authorities are at

liberty to take further action in accordance with the provisions of

the Act and Rules framed thereunder

8. Subject to above direction, the Writ Petition is disposed of.

No order as to costs.

9. Consequently, miscellaneous petitions, if any, pending in

these writ petitions shall stand closed.

____________________ T. VINOD KUMAR, J Date : 04-02-2025.

Note :- Issue C.C. today.

B/o MRKR

 
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