Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Matri Sadan vs Union Of India And Others
2025 Latest Caselaw 1388 UK

Citation : 2025 Latest Caselaw 1388 UK
Judgement Date : 30 July, 2025

Uttarakhand High Court

Matri Sadan vs Union Of India And Others on 30 July, 2025

Author: Pankaj Purohit
Bench: Ravindra Maithani, Pankaj Purohit
                                               Order reserved on: 23.06.2025
                                              Order delivered on: 30.07.2025


      HIGH COURT OF UTTARAKHAND AT NAINITAL

                      Writ Petition (PIL) No. 15 of 2022


Matri Sadan                                                   .........Petitioner

                                     Versus

Union of India and Others                                    ......Respondents

----------------------------------------------------------------------------------

Presence:

       Mr. Brahmchari Sudhanand Aka Saurabh, Advocate for the petitioner.

       Mr. C.S. Rawat, C.S.C. with Mr. Gajendra Tripathi, Brief Holder for the
       State.

       Mr. Rajesh Sharma, Advocate for the respondent no.1/MOEF.

       Mr. V.K. Kaparuwan, Advocate for the respondent no.5.

       Mr. Saurav Adhikari, Advocate for the respondent no.10.

       Mr. Rajeev Bhatt, Advocate for the Central Pollution Control Board.

       Dr. Manish Singhvi, Senior Advocate (through video conferencing) assisted
       by Mr. Mayank Singh, Advocate for the applicant in Intervention
       Application IA No.33 of 2025.

       Dr. Pinky Anand, Senior Advocate assisted by Mr. Chetan Joshi and Mr.
       Rajeev Ranjan, Advocates for the applicant in Impleadment Application IA
       No.34 of 2025.

       Mr. Aman Rab, Advocate for the SEIAA.

                                     ORDER

Coram: Hon'ble Ravindra Maithani, J.

Hon'ble Pankaj Purohit, J.

Per: Hon'ble Pankaj Purohit, J.

The petitioner has filed the instant writ petition

challenging the ongoing mining activities in the river Ganga along

the stretch from Raiwala to Bhogpur, despite the ban imposed by

Central Pollution Control Board ("the CPCB") vide order dated

06-12-2016 which was subsequently imposed by National Mission

for Clean Ganga ("the NMCG") vide order dated 09-10-2018 under

Section 5 of the Environment (Protection) Act, 1986.

2. During the course of hearing of this petition, on

11.06.2025, it was brought to the notice of the Court that stone

crushers, which were within 5 Km from river bed had once been

closed. On that date, this Court observed as follows:-

"During the course of hearing, the learned counsel for the

petitioner submits that, in fact, the stone crushers were closed

within the radius of 5 Km from the river bed. He would submit

that pursuant to one such order passed in WPPIL No. 62 of 2016,

48 stone crushers had already been closed, but they were de-

sealed without any further order of this Court. He would also

submit that, in fact, National Green Tribunal has also passed

directions for shifting the stone crushers from within 5 Km limit of

river bed. He also refers to various orders of CPCB and NMCG.

Referring a letter dated 16.02.2015 of the District Magistrate,

Dehradun, he argued that, in fact, all the stone crushers within 5

Km radius of river bed should be closed so as to prevent illegal

mining."

And then, the Court posed a question as to why stone crushers

may not be shifted beyond 5 Km from river bed? The matter was

thereafter heard on this aspect.

3. Heard learned counsel for the parties and perused the

record.

4. Learned counsel for the petitioner submits that despite

the aforementioned orders being in existence and have also been

directed to be complied with by the Division Bench of this Court

vide order dated 03-05-2017 in WPPIL No. 62 of 2016, Pawan

Kumar Saini & another Vs. State of Uttarakhand and others ("the

first petition") and also by order dated 05-09-2018 in the first

petition and WPPIL No. 146 of 2017, Dr. Vijay Verma Vs. Union of

India and others ("the second petition"), the State Government and

District Magistrate, Haridwar had flouted these orders in

connivance with mining mafias. He further submits that when the

order dated 03-05-2017 passed in the first petition was not

complied with by the State Government, a contempt petition being

CLCON No.128 of 2017, Matri Sadan Jagjeetpur Vs. Shri S.

Ramaswami and others was filed. Thereafter, in compliance of the

said order of 03-05-2017, an Office Memorandum No.1252/VII-

1/2017/37-Writ/17 dated 24-08-2017 ("The OM dated

24.08.2017") was issued by the administrative department banning

48 stone crushers from operating on the Raiwala to Bhogpur

stretch of river Ganga. Learned counsel further submits that this

Court, vide its order dated 14-09-2017, allowed review of its earlier

order dated 03-05-2017, passed in the first petition, thereby

restoring the original petition to the file, but, made it expressly clear

that order dated 06-12-2016 passed by the CPCB are intact and

are not interfered with. He submits that in spite of the clear

directives of this Court, while allowing the review petition and the

legal advice rendered by Additional Law Secretary on 06.10.2017

that the ban imposed by the OM dated 24.08.2017 on the 48 stone

crushers cannot be lifted, the State Government took the opinion

from Advocate General, who in turn misinterpreted the Court's

order dated 14-09-2017, passed in the first petition and advised

that the ban could now be lifted and in furtherance of this advice

the State Government de-sealed the 48 stone crushers. He submits

that these 48 stone crushers should be immediately sealed as they

are within 5 Km of the bank of river Ganga in the area.

5. Learned counsel for the petitioner vehemently argues

that despite the mandatory orders passed by various authorities

and directions to follow these orders in letter in spirit by this Court,

the Government has permitted mining in the prohibited areas vide

Office Memorandum dated 11.02.2021 and the District Magistrate,

Haridwar vide order dated 01.11.2021 and environmental

clearances were issued in favour of the Uttarakhand Forest

Development Corporation though with the rider that the mining

shall be limited to the area not covered under the order of NMCG

dated 09.10.2018. This Court on 16.03.2022, had stayed all mining

activities in the area. He further submits that vide order 04.04.2024

the Court appointed two Court Commissioners, who after visiting

the site on 07.04.2024, submitted a report on 30.04.2024 reporting

that Uttarakhand Forest Development Corporation has contravened

the conditions of environmental clearance and has also engaged in

illegal mining. They also reported a freshly compacted patch of land

with a lot of tyre marks, huge ponds that were created in the land

that was dug up to the extent of 7 meters, use of tractor, trailer

with no number plate laden with river bed material, all of which

clearly pointed towards large scale illegal mining going on in

Haridwar. He also referred to the report of NMCG dated

29.05.2024, which rejected all other reports favouring mining on

the grounds of lack of credibility and scientific consideration.

6. Per contra, learned State Counsel submits that stay

has been granted by this Hon'ble Court on the basis of the order

dated 09.10.2018 of the NMCG, which in turn has relied upon

order dated 06.12.2016 passed by the CPCB, which is passed on

the basis of misrepresentation of the petitioner stating that State

Government has imposed ban on mining, which is not true and the

State Government has never imposed any ban on mining. He

further submits that had there been a ban imposed by the State

Government, the petitioner would have submitted a document,

which he has not. He further submits that the NMCG/CPCB has

only directed to ban illegal mining and not mining per se. He

further relied upon the State Environment Impact Assessment

Authority, which, on the basis of inspection, drone survey, satellite

images and other available reports opined that if mining be banned,

the natural sand deposition will cause submergence of agricultural

land and villages near Haridwar. Thereafter, it opined mining as an

essential activity, but to be carried out strictly and on scientific

terms. He also submitted that Court Commissioners' report also

brings out the fact that they did not find anyone mining the sand or

boulders near the Ganga except landless villagers of the nearby

villages. He further submits that mining in the State of

Uttarakhand is regulated by the Mining Policy of 2021 and is also

regulated by the State Government with the help of the District

Anti-illegal Mining Force, UK Mining Enforcement Team, CM

Helpline and the Complaint Redressal Forum which ensures no

illegal mining takes place. He further argued that mining provides

employment opportunity in a hilly State like Uttarakhand and

banning it would cause severe unemployment.

7. Learned counsel for the interveners i.e., stone crusher

plants submit that they are the persons affected by the orders

passed in this Writ petition, therefore, they ought to be heard. They

further submitted that the CPCB order only directs closure of the

illegal mining and not closure of stone crushers, which are

operating after complying with regulations and having valid license.

They further submit that mining was ordered to be stopped only

along the bank of the river Ganga and was nowhere directed to be

stopped in the radius of 5 km near river Ganga. They also raised

objection on the NMCG's order dated 09.10.2018 stating that it was

not based on any expert report or upon any independent

assessment, rather it is based upon a ban on mining imposed by

the State Government, which, as a matter of fact, was never

actually imposed by the State. Learned counsel for the interveners

vehemently argued that the principle of natural justice has not

been followed and the orders affecting them were passed without

giving mandatory notice to them as provided in Rule 4 of the

Environment (Protection) Rules, 1986 ("the Rules"). They submitted

that Hon'ble Supreme Court in various judgments has held that

prior notice has to be given to the party, who is going to be visited

with adverse consequences.

8. Before proceeding further, it would be apt to note as to

what was laid down by the CPCB in its order dated 06.12.2016 and

what is contained in the order dated 09.10.2018 of the NMCG?

9. The factual context relates back to the judgment dated

26.05.2011 passed by this Court in Special Appeal No. 3 of 2011,

Matri Sadan Vs. Himalaya Stone Crusher Pvt. Ltd. and others ("the

appeal"). The appeal pertains to the closure of the stone crusher

near river Ganga. Having received various recommendations, the

State Government, by an order dated 10.12.2010, stopped the

mining and crushing activities in Kumbh Mela area in Haridwar.

Pursuant to which, the Sub Divisional Magistrate, on 14.12.2010,

directed the stone crushers to close their activities. That order was

challenged in this Court and by an interim order of writ court, the

operation of Government Order dated 10.12.2010 and order

14.12.2010 of the Sub Divisional Magistrate was stayed. The appeal

was against the order of the writ court. In the appeal, this Court

discussed the various directions of the Hon'ble Supreme Court on

this aspect and in para 13 of the judgment in appeal the Court

observed, "at the cost of repetition, this stone crusher cannot

be allowed to run as such because its very existence in the area

is against what has been held by the Hon'ble Apex Court in the

case of M.C. Mehta (supra)." Finally the appeal was allowed and

the Court observed as follows:-

"15. Special Appeal No.03 of 2011 is allowed with cost throughout and impugned order dated 29.12.2010 is vacated and Writ Petition No.2137 (M/S) of 2010 is dismissed. With the result, the order of the Government to close down this crusher at the present location, is sustained. District Magistrate, Haridwar will take appropriate steps in the light of the observations as have been made by us in the judgment."

10. Pursuant to the order dated 26.05.2011, passed int he

appeal, On 06.02.2015, the District Magistrate, Haridwar in a

communication to the Director, Mining and Minerals, Uttarakhand

suggested that if stone crushers within 5 Km from the bank of river

Ganga are stopped, it will help in stopping illegal mining. In a

separate proceedings, the CPCB on 06.12.2016, took note of this

communication dated 16.02.2015 of the District Magistrate,

Haridwar, the order dated 15.04.2015 of the National Green

Tribunal, Principal Bench, New Delhi passed in the matter OA No.

117 of 2015 and also considered the representations received in

MoEF & CC Government of India and various other

communications and observed as follows:-

"NOW THEREFORE, in view of the above and in exercise of

powers delegated to the Chairman, CPCB under Section 5 of the

Environment (Protection) Act, 1986, under are directed to comply

with the following directions:

1) District Magistrate, Hardwar and Senior Superintendent of Police, Hardwar shall ensure that the decision of Uttarakhand Government banning mining in Raiwala-to-Bhogpur stretch of Ganga River in Hardwar is strictly complied and no illegal mining takes place in this stretch of Ganga River.

2) In view of the required action needed to stop illegal mining communicated by District Magistrate, Hardwar in letter dated 16.2.2016, Principal Secretary -

Industrial Development, Government of Uttarakhand shall issue necessary orders immediately for closure of operation of stone crushers/pulverisers as applicable along the banks of Ganga River in Raiwala-to-Bhogpur stretch in Haridwar.

3) On issuance of necessary orders from State Government, District Magistrate, Hardwar and senior Superintendent of Police, Hardwar shall immediately ensure closure of stone crushers/pulverisers as aforesaid in direction 2 above."

11. Para 2 of the above directions categorically relates to

the communication dated 16.02.2015 of the District Magistrate,

Haridwar made to the Director, Mining and Minerals Uttarakhand,

which has suggested closure of stone crushers within 5 Km from

the bank of river so as to stop illegal mining.

12. The CPCB in its order dated 06.12.2016 also noted the

letter dated 16.02.2015 of the District Magistrate, Haridwar as

follows:-

"(iii) District Magistrate letter dated 16.2.2016 to Director, Mining and Minerals, Uttarakhand suggesting that if stone crushers within 5 Km from bank of river are stopped it will help in stopping illegal mining; and"

13. Considering all the factors on 06.12.2016, the CPCB

directed the District Magistrate to issue necessary order

immediately for closure of operation of stone crushers/pulverisers

as applicable along the banks of Ganga River in

Raiwala-to-Bhogpur stretch in Haridwar.

14. The order dated 06.12.2016 of the CPCB was

subsequently modified on 22.03.2019. Meanwhile, the NMCG took

up the matter and on 09.10.2018 took note of the communication

dated 16.02.2015 of the District Magistrate, Haridwar, addressed to

the Director Mining and Minerals, State of Uttarakhand and various

other material and passed the following directions:-

"Now, therefore, in view of above and in exercise of power

vested to NMCG under para 8 of the Authorities Order, 2016, it is

directed to comply with the following directions:

1. Ensure that the decision of Uttarakhand Government banning mining in Raiwala - to - Bhogpur stretch of River Ganga in Haridwar is strictly complied and no illegal mining takes place in this stretch of River Ganga within the provision of judgment of Hon'ble NGT in the matter OA No. 10/2015 dt. 15 April, 2015.

2. District Magistrate, Haridwar shall issue necessary orders immediately and ensure compliance of the order for closure of operation of stone crushers/pulverisers, as applicable along the banks of Ganga in Raiwala to Bhogpur stretch in Haridwar.

3. Submit the compliance status of the direction issued in paragraph 2 above to NMCG on quarterly basis."

15. Para 2 of above instruction of the NMCG's order dated

09.10.2018 also relates to the suggestion which was given by the

District Magistrate, Haridwar on 16.02.2015 to the Director, Mining

and Minerals, State of Uttarakhand.

16. In fact, contents of the letter dated 16.02.2015 of the

District Magistrate, Haridwar has been noted by the NMCG in its

order dated 09.10.2018. It also categorically reiterates that the

stone crushers/pulverisers situated within 5 Km from the bank of

river Ganga in Raipur to Bhogpur stretch were to be stopped as

suggested by the District Magistrate, Haridwar in his

communication dated 16.02.2015.

17. The CPCB had though modified its order dated

06.12.2016 by another order dated 22.03.2019. But again, by its

order dated 23.04.2019, the CPCB directed the State of

Uttarakhand to ensure that the order dated 09.10.2018 of the

NMCG is strictly complied with.

18. In the appeal, on 26.05.2011, this Court has upheld

closure of stone crushers in the area and had directed the District

Magistrate to take appropriate steps. At the cost of repetition, it may

be stated that the District Magistrate on 16.02.2015 had suggested

for closure of stone crushers within 5 Km from river Ganga so as to

stop illegal mining. This suggestion was upheld by the CPCB in its

order dated 06.12.2016. This suggestion of the District Magistrate

was also accepted by the NMCG on 09.10.2018 and finally, the

CPCB in its order dated 23.04.2019 observed that the order dated

09.10.2018 of the NMCG is to be strictly followed. Which means the

stone crushers falling within 5 Km distance from the river Ganga

were to be stopped so as to stop illegal mining. The directions were

issued by the NMCG and the CPCB under Section 5 of the

Environment (Protection) Act, 1986. These directions were never

challenged.

19. The enforcement of these directions is another aspect.

In the instant case, this Court is examining the legality of

Government Orders which according to the petitioner were issued in

defiance to the order dated 06.12.2016 of the CPCB and the order

09.10.2018 of the NMCG.

20. In the first petition on 03.05.2017, this Court decided

the writ petition observing that as long as the order of the CPCB is

in force, the same shall be enforced. A review application was filed

and that order dated 14.09.2017 was recalled by this Court in the

first petition. But, this Court observed as follows:-

"We have only reviewed our judgment, by which we have given a positive direction to the State to implement the directions of the Central Pollution Control Board. Reviewing of our judgment should not be understood as our having, in any way, interfered with the direction given by the Central Pollution Control Board dated 06.12.2016 or any of the further communication issued by it. We must not be taken to have pronounced on any of the contentions of the parties in regard to the said order. We make it very clear that if any person is aggrieved by the said order, this judgment will not stand in the way of the said person/Authority calling in question the said order in appropriate forum. We make it clear that allowing of the review petitions should not be treated as our pronouncement on the enforceability of the said order."

21. The first and second petitions were finally decided by

this Court on 05.09.2018 and on that date, the Court categorically

directed the State to comply with the order dated 06.12.2016 in

letter and spirit till it is revoked. The fact remains that the order

dated 06.12.2016 issued by the CPCB, in fact, has never been

revoked because this order was modified on 22.03.2019, but in

between on 09.10.2018 the NMCG issued similar order. Finally, on

24.03.2019, the CPCB directed that the order of the NMCG dated

09.10.2018 is to be enforced. This sequence of events categorically

establishes that there is an existing order of the NMCG under

Section 5 of the Environment (Protection) Act, 1986, on

09.010.2018 to the effect that the stone crushers falling within 5

Km distance from the bank of river Ganga are to be stopped and

they were, in fact, stopped by the OM dated 24.08.2017. They were

48 in numbers. The order records that pursuant to order dated

03.05.2017 passed in the first petition as well as in view of the

order dated 16.12.2016 of the CPCB, the stone crushers are to be

closed.

22. In the first and second petitions, the order of the CPCB

dated 06.12.2016 or the order of the NMCG dated 09.10.2018 have

never been revoked. In fact, as stated, on 05.09.2018, the first and

second petitions were finally decided with the observations to the

respondents/State to comply with the direction dated 06.12.2016 of

the CPCB in letter and spirit, till it is revoked. Those directions

were never revoked.

23. On behalf of the intervener, it is also argued that the

directions were issued in defiance to Rule 4 of the Rules, because

the stone crusher owners were never given any notice before issuing

directions for closure of the stone crushers This Rule is as follows:-

"4. Directions.- (1) Any direction issued under section 5 shall be in writing.

(2) The direction shall specify the nature of action to be taken and the time within which it shall be complied with by the person, officer or the authority to whom such direction is given.

(3-a) The person, officer or authority to whom any direction is sought to be issued shall be served with a copy of the proposed direction and shall be given an opportunity of not less than fifteen

days from the date of service of a notice to file with an officer designated in this behalf the objections, if any, to the issue of the proposed direction.

(3-b) Where the proposed direction is for the stoppage or regulation of electricity or water or any other service affecting the carrying on any industry, operation or process and is sought to be issued to an officer or an authority, a copy of the proposed direction shall also be endorsed to the occupier of the industry, operation or process, as the case may be, and objections, if any, filed by the occupier with an officer designated in this behalf shall be dealt with in accordance with the procedures under sub-rules (3-a) and (4) of this rule:

Provided that no opportunity of being heard shall be given to the occupier if he had already been heard earlier and the proposed direction referred to in sub-rule (3-b) above for the stoppage or regulation of electricity or water or any other service was the resultant decision of the Central Government after such earlier hearing.

(4) The Central Government shall within a period of 45 days from the date of receipt of the objections, if any, or from the date up to which an opportunity is given to the person, officer or authority to file objections whichever is earlier, after considering the objections, if any, received from the person, officer or authority sought to be directed and for reasons to be recorded in writing, confirm, modify or decide not to issue the proposed direction.

(5) In a case where the Central Government is of the opinion that in view of the likelihood of a grave injury to the environment it is not expedient to provide an opportunity to file objections against the proposed direction, it may, for reasons to be recorded in writing, issue directions without providing such an opportunity.

(6) Every notice or direction required to be issued under this rule shall be deemed to be duly served-

(a) where the person to be served is a company, if the document is addressed in the name of the company at its registered office or at its principal office or place of business and is either-

(i) sent by registered post; or

(ii) delivered at its registered office or at the principal office or place of business;

(b) where the person to be served is an officer

serving Government if the document is addressed to the person and a copy thereof is endorsed to the Head of the Department and also to the Secretary to the Government, as the case may be, incharge of the Department in which for the time being the business relating to the Department in which the officer is employed is transacted and is either.-

(i) sent by registered post; or

(ii) is given or tendered to him;

(c) in any other case, if the document is addressed to the person to be served and-

(i) is given or tendered to him; or

(ii) if such person cannot be found, is affixed on some conspicuous part of his last known place of residence or business or is given or tendered to some adult member of his family or is affixed on some conspicuous part of the land or building, if any, to which it relates; or

(iii) is sent by registered post to that person.

Explanation.- For the purposes of this sub-rule,-

                         (a) "company" means any                 body     corporate and
                               includes       a    firm    or   other     association    of
                               individuals;

                         (b) "a servant" is not a member of the family."


24. A bare perusal of the above Rule makes it clear that

before issuance of any direction, opportunity has to be given but

Sub rule (5) of Rule 4 of the Rules makes an exception to it. In cases

where there is likelihood of a grave injury to the environment and it

is not expedient to provide an opportunity to file objections against

the proposed direction, directions may be issued. This aspect has

been considered by the Hon'ble Supreme Court in the case of

Tamilnadu Puducherry Paper Cup Manufacturer Association Vs.

State of Tamil Nadu and others, MANU/SC/1180/2023. In which

case, the Hon'ble Supreme Court has observed that in all cases

prior hearing in not necessary. It depends upon circumstances,

nature of resultant likely injury and other factors. In paras 39 and

40 of the judgment, the Hon'ble Supreme Court observed as

follows:-

"39. A reference to Rule 4, indicates that it is mandatory. This Court has dealt, in several cases with the question of post- facto decisional hearing. There is no gainsaying that principles of natural justice have to be complied with wherever the law requires that course. It is also an accepted principle that the silence of a statute or Rule about natural justice, nevertheless, calls for a minimum hearing. At the same time, there have been cases, where the court has permitted post decisional hearing: notably in Liberty Oil Mills19. There the court recognized that there can be emergencies or urgent situations calling for immediate or expedient action, which cannot be delayed. In such eventualities, this Court held that the Rule of prior hearing can be dispensed with. In Dharampal Satyapal Ltd. v. CCE MANU/SC/0615/2015: (2015) 8 SCC 519 held that the principles of natural justice cannot be placed in a straitjacket, especially if a fair hearing would in any event have resulted in the same decision.20 A closer look at Rule 4(5) of the 1986 Rules reveals that it also contains within it, an exemption for furnishing prior notice in the interest of expediency.

40. In the present case, there is no doubt that a pre- decisional hearing was not granted. Yet, the court cannot be oblivious of the fact that the state notified the rules, on 25.06.2018 and did not bring it into force immediately. The ban was made effective, only from 01.01.2019. The Petitioners and other parties were afforded the opportunity to represent and make their views known, which they did. Undoubtedly, the state did not accept those views. The question then, is whether this Court should insist that the failure to grant opportunity prior to the government order, should result in invalidation of the ban itself. If one keeps in mind the larger public interest sought to be subserved by the impugned government order, and also importantly the circumstance, that the Central Government notification dated 01.07.2022 has resulted in a complete ban on single use cups among other use and throw plastic products, the public interest cannot be ignored."

25. Even otherwise, in the instant case, in the year 2017,

all those 48 stone crushers had already been stopped. They have

come to know about the order of the CPCB dated 06.12.2016 and

order of the NMCG dated 09.10.2018, but the stone crushers have

never challenged those orders. Therefore, at this stage, the order of

the CPCB and the NMCG cannot be said to be not in accordance

with law on this ground. Moreover, as stated, on 05.09.2018, this

Court in the first and second petition has directed to enforce the

directions of the CPCB dated 06.12.2016. These directions are to

be enforced. In order to enforce those directions, those 48 stone

crushers are to be closed.

26. Having heard learned counsel for the parties and after

going through the relevant orders passed by the NMCG, the CPCB,

the Coordinate Bench of this Court, Court Commissioner's report

and other material available on record, this court is particularly

anguished by the fact that in spite of clear directions of this Court

to comply with the order dated 06.12.2016 passed by the CPCB and

order passed on 09.10.2018 by the NMCG in letter and spirit, the

State Government has committed a grave irregularity in

withdrawing the ban imposed by OM dated 24-08-2017 on stone

crushers, which is not permissible in view of the judgment

pronounced by this court on 05.09.2018 in the first and second

petition. The State has clearly violated the orders passed by the

CPCB, the NMCG, and this Court and also flouted the principle of

public trust imposed on it. Uncontrolled Mining is still going on

which is quite clear after perusing the report submitted by the

Court Commissioner, which is disturbing the ecology of the river

Ganga. It is now well settled that the State has a dual obligation

under the doctrine of Public trust, which is to protect natural

resources for present and future generations. We are also of the

opinion that mining near the river bed causes disruption of the

natural flow of river, causing deep scouring and channel instability,

which in turn lowers the underground water level and accelerates

flooding and erosion during monsoon. Uncontrolled and

unscientific mining also causes air and noise pollution and is also a

reason for disruption of migratory and native wildlife; it also has an

adverse impact on human health, as it can cause respiratory

ailments, water contamination and crop failure due to dust settling

on agricultural land.

27. The upshot of the aforesaid discussion is that we are of

the considered opinion that the State Government committed

illegality in withdrawing the ban imposed by the OM dated

24.08.2017. The State Government is directed to strictly comply

with the aforesaid Office Memorandum and immediately seal these

48 stone crushers till further orders. The action should be

immediately taken. In addition to physically closing these stone

crushers, their electricity and water shall be immediately

disconnected. The District Magistrate and Senior Superintendent of

Police, of district Haridwar shall be personally responsible for strict

compliance with the OM dated 24.08.2017.

28. The District Magistrate and the Senior Superintendent

of Police, Haridwar shall submit a report within a week to this

Court.

29. List on 12.09.2025 for final hearing.

(Pankaj Purohit, J.) (Ravindra Maithani,J.)

30.07.2025 30.07.2025

PN

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter