1997 INSC 0344 Pallava Granites Industrial India (P) Ltd. Vs Government of A.P. and Others SLPs (C) Nos. 3146-47 of 1997 (K. Ramaswamy, G. T. Nanavati JJ) 17.03.1997 ORDER 1. These special leave petitions arise from the judgment of the Division Bench of the Andhra Pradesh High Court, made on 11-11-1996 in Writ Appeal No. 1196 of 1996 and Writ Petition No. 19865 of 1996. The petitioner had applied for grant of a lease of land from the owners thereof, Respondents 4-7 on 22-8-1991 for a period of 15 years to win over black granite over an extent of 12.08 acres of land in S. Nos. 105/1, 2, 3 of R.I. Puram Village, Chimakkurthy Manal, Prakasam District in Andhra Pradesh. The Director granted the mining lease for six months on 11-8-1994, pending further proceedings. Aggrieved thereby, the respondent owners filed Writ Petition No. 15615 of 1994 challenging the grant of lease without their consent. The writ petition was disposed of on 7-10-1994 with a direction that the lease could be granted only with the consent of the respondent owners. However, without obtaining their consent, lease was executed on 5-1-1995 for 15 years. Notice was issued by the respondent landlords on 5-1-1996 requesting the petitioner lessee to hand over the land by 7-7-1996 after the expiry of the initial lease. Thereafter there was exchange of the notices etc. and the petitioner filed a writ petition and the High Court directed the authorities to extend the period of lease in terms of the lease granted by the Industries and Mining Department. WP No. 13147 of 1996 was disposed of with a direction to the industries to dispose of the application in accordance with the Rules applicable to them within eight weeks. The order dismissing the writ petition came to be passed on 10-7-1996. The Director granted mining lease again on 28-8-1996. Writ Petition No. 13147 of 1996 was dismissed on the ground of res judicata. Writ Petition No. 19865 of 1996 filed by the petitioner to grant mining lease without reference to the consent of the landlords was dismissed on 19-9-1996. Writ Appeal No. 1191 of 1996 was filed by the petitioner against the order dated 23-8-1996 in Writ Petition No. 13147 of 1996. Both came to be dismissed by the Division Bench. Thus, this special leave petition. 2. The primary contention raised before us by Shri Soli J. Sorabjee, learned Senior Counsel, is that there was an earlier judgment of the High Court wherein it was held that there was no need to obtain the consent of the landlords before grant of mining lease and, therefore, the direction issued by the Division Bench on the ground of the prevailing practice is not correct in law. 3. We find no force in the contention. The right to excavate the mines from the land of private owner is based on the agreement; unless the lessor gives his consent, no lessee has a right to enter upon his land and carry on mining operations. The right to grant mining lease to excavate the mines beneath the surface is subject to the agreement of the landowners. Therefore, with a view to ensure that there will not be any obstruction in the working of the mining lease and also for the peaceful operation of the excavation of the mines, insistence on the consent of the landlord is necessary. Therefore, we do not find any illegality in the view taken by the High Court warranting interference. 4. The special leave petitions are accordingly dismissed.