1976 INSC 0163 Kays Concern Vs Union of India and Others Civil Appeal No. 1633 of 1968 (P.N. Bhagwati, A.C. Gupta, Syed M. Fazal Ali JJ) 06.04.1976 JUDGMENT BHAGWATI, J. - 1. This appeal can be disposed of on a very narrow point and we will, therefore, set out only so much of the facts giving rise to the appeal as bear on this point and omit what is unnecessary. 2. Since December 23, 1959 the appellants had a sub-lease from the receiver in Suit No. 293 of 1905 for extracting phosphate from an area of 400 hectares situate in Singhbhum district in State of Bihar. This sub-lease, according to the State of Bihar, came to an end from September 1, 1964 and the appellants, therefore, made an application to the State of Bihar on March 22/24, 1965 for a grant of fresh mining lease for extraction of apatite and phosphate from the same area under Rule 22 of the Mineral Concession Rules, 1960 made by the Central Government under Section 13 of the Mines and Minerals (Regulation and Development) Act, 1957. The State Government failed to dispose of the application within a period of nine months from the date of its receipt and hence under Rule 24(3) of the Mineral Concession Rules, 1960 the application was deemed to have been refused by the State Government. The appellants preferred a revision application to the Central Government on February 16, 1966 against the deemed refusal of their application under Rule 54 of the Mineral Concession Rules, 1960. The Central Government disposed of the revision application by an order dated December 31, 1966 directing the State Government to consider the application of the appellants and to decided it on merits. The State Government thereafter by an order dated February 9, 1967 rejected the application of the appellants on the ground that the State Government had already taken a decision not to grant lease for phosphate ore to any individual or private party as it had decided "to work this mineral in the public sector". The appellants again filed a revision application to the Central Government against the order of the State Government rejecting their application. The Central Government invited comments of the State Government on the revision application and on the comments submitted by the State Government, the appellants were given an opportunity to submit their cross-comments which they did on August 8, 1970, Whilst the revision application was pending, the appellants read an advertisement in the issue of Statesman dated September 13, 1967 to the following effect : # Government of Bihar Department of Mines and Geology, Patna Mining and benefication of low grade apatite of Singhbhum## A reserve of a little over 1 million tonnes of low grade Apatite Mineral with average 16% P.D. has been proved in a belt consisting of several mouzas in the Singhbhum District in Bihar. The representative bulk samples of the minerals have (sic) laboratory Jamshedpur, and it has been found that the mineral can be suitably upgraded by benefication to yield Apatite concentrate with 36% to 40% P.D., suitable for use as raw material for the manufacture of Phosphatic fertilizer. Report of economic feasibility studies available. The State Government may consider giving tax holidays for a fixed period and also may guarantee the safety of the investment interested parties capable of making investment to the tune of 40 to 50 Lakhs in undertaking to (sic) above project may obtain further particulars from the Mines commissioner, Department of Mines and Geology, Government of Bihar, Patna. # (Sd.) K. ABRAHAM Commissioner of Mines and Geology.## The appellant immediately addressed a communication dated September 26, 1976 to the Central Government enclosing a copy of the advertisement and pointing out that it was clear from the advertisement that the State Government had abandoned the idea of working apatite and phosphate in the public sector and that the ground for rejecting the application of the appellants for mining lease no longer existed. The Central Government, however, by an order dated December 2, 1967 rejected the revision application stating that : The Central Government have come to conclusion that as the State Government are anxious to do phosphate mining for their own fertilizer factory in public sector, there is no valid ground for interfering with the decision of the State Government rejecting your application for grant of mining lease for apatite and phosphate in Singhbhum district. The appellants thereupon preferred the present appeal against the order of the Central Government with special leave obtained from this Court. 3. It is apparent from the order of the Central Government dated December 2, 1967 that the Central Government rejected the revision application of the appellants on the ground that the State Government was anxious to do phosphate mining for its own fertilizer factory in the public sector. This was undoubtedly the original ground put forward by the State Government for rejecting the application of the appellants for mining lease. But it does appear prima facie from the advertisement in the issue of the Statesman dated September 13, 1967 that the proposal of the State Government to mine apatite and phosphate for its own fertilizer factory in the public sector was abandoned and the State Government was prepared to give mining lease to a party which was prepared to undertake a project of setting up a plant for benefication of this mineral so as to make it suitable for use as raw material for the manufacture of phosphatic fertilizer. The appellants brought this advertisement to the notice of the Central Government by their representative dated September 26, 1967 and this was done before the revision application was disposed of by the Central Government. Even so, the Central Government failed to take into consideration this advertisement which appeared to indicate a change in the stand of the State Government and made its order dated December 2, 1967 in complete disregard of it. The order of the Central Government dated December 2, 1967 clearly shows that the Central Government failed to apply its mind to this advertisement though it was brought to its notice in time and proceeded to dispose of the revision application as if no such advertisement had been issued by the State Government. The Central Government did not even care to invite the comments of the State Government in regard to the advertisement and ignored it altogether in making its order rejecting the revision application. This was clear non-application of mind on the part of the Central Government to a very material circumstances which was brought to its notice before it disposed of the revision application. The order of the Central Government, therefore, suffers from a patent error and it must be quashed and set aside and the matter must go back to the Central Government for fresh determination. 4. We accordingly set aside the order dated December 2, 1967 passed by the Central Government and remand the case to the Central Government with a direction to dispose of the revision application, after taking into account the entire material before it, including the advertisement given by the State Government in the issue of Statesman dated September 13, 1967 and giving an opportunity to the State Government to offer its comments in regard to this advertisement and a further opportunity to the appellants to make their submissions on the comments, if any, offered by the State Government. The State of Bihar will pay the costs of the Appeal to the appellants.