2021 INSC 0529 NON­REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION  CIVIL APPEAL NO. 3776 OF 2020 DHRUVA ENTERPRISES        ...APPELLANT(S) VERSUS C. SRINIVASULU AND OTHERS    ...RESPONDENT(S) J U D G M E N T B.R. GAVAI, J. 1. The   appellant   has   approached   this   Court   being   aggrieved by the impugned judgment and order dated 17 th  January 2020, passed by the National Green Tribunal, Principal Bench, Delhi, thereby allowing the appeal filed by respondent Nos. 1 to 3 and directing   the   Ministry   of   Environment   &   Forest   and   Climate Change   to   conduct   Environment   Impact   Assessment   Appraisal in terms of EIA Notification 2006, and subsequent amendments 1 thereunder   and   also   to   conduct   public   hearing   and   impose whatever   conditions   they   may   find   necessary   and   appropriate for carrying out mining operation.   By the impugned judgment and order, the Tribunal has further directed suspension of the mining operations until the completion of the said exercise. 2. Facts in brief giving rise to filing of the present appeal are as under:­ The   appellant   had   applied   on   28 th   July   2016   for   Mining Lease for Quartz and Feldspar mining over 29 hectares of land in   Sy.   No.   330/1,   Kalwakole   Village,   Peddakothapally   Mandal, Mahabubnagar   District,   State   of   Telangana.     The   total   land   in the   said   survey   number   was   109   Acres   and   08   Guntas (approximately   44   hectares),   out   of   which   the   appellant   had applied   for   29   hectares.     In   the   application   submitted   by   the appellant, it was stated that the nearest human habitation was Yenambetla,   existing   at   a   distance   of   about   1.6   km   from   the applied   area.     It   was   further   stated   in   the   application   that   the 2 nearest   water   body   was   at   a   distance   of   0.25   km   named   as Singotham Lake. 3. The application of the appellant was processed at various stages   including   the   Revenue   Divisional   Officer   (hereinafter referred   to   as   the   “RDO”),   Nagarkurnool,   Assistant   Director   of Mines   and   Geology,   Mahabubnagar   and   Director   of   Mines   and Geology,   Hyderabad,   Government   of   Telangana.     Vide communication   dated   7 th   September   2016,   the   Director   of Mines   and   Geology,   Hyderabad,   Government   of   Telangana informed   the   appellant   that   after   careful   examination   of   the proposal   submitted   by   the   appellant,   the   Assistant   Director   of Mines and Geology, Mahabubnagar had recommended for grant of   Quarry   Lease   in   favour   of   the   appellant   for   Quartz   and Feldspar   over   an   area   of   24   hectares   in   Sy.   No.   330/1, Kalwakole   Village,   Peddakothapally   Mandal,   Mahabubnagar District,   Telangana.     The   appellant   was   directed   to   submit   a Mining   Plan   approved   by   Joint  Director   of   Mines  and   Geology, Hyderabad for the proposed area within a period of six months 3 from   the   date   of   the   said   communication.     The   appellant   was directed to submit Consent from the Telangana State Pollution Control   Board   and   also   Environmental   Clearance   (hereinafter referred to as “EC”) from the Ministry of Environment & Forest (hereinafter  referred to as the “MoEF”) as per the Environment Impact   Assessment   Notification   (hereinafter   referred   to   as   the “EIA   Notification   2006)   dated   14 th   September   2006   and   15 th January   2016.     It   was   also   stated   in   the   said   communication that   if   the   appellant   fails   to   submit   the   Approved   Mining   Plan within   the   stipulated   period,   it   will   be   presumed   that   the appellant was not interested in getting the Quarry Lease for the said   area   and   further   course   of   action   will   be   initiated   in accordance with law.  Thereafter, the State Environment Impact Assessment Authority, Telangana (hereinafter referred to as the “SEIAA”)   examined   the   said   proposal   in   accordance   with   EIA Notification 2006 and the subsequent amendments thereof and exempted   the   same   from   the   process   of   public   hearing   as   the mining   lease   area   was   less   than   25   hectares.     The   SEIAA 4 accorded   EC   on   11 th   April   2017,   with   specific   and   general conditions. 4. Challenging the same, the respondent Nos. 1 to 3 filed an appeal under Section 16 read with Section 18(1) and Section 15 of the National Green Tribunal Act, 2010 (hereinafter referred to as the “said Act”) before the National Green Tribunal, Southern Zone,   Chennai   being   Appeal   No.   582   of   2017   (SZ),   which   was transferred   to   National   Green   Tribunal,   Principal   Bench,   New Delhi   (hereinafter   referred   to   as   the   “Tribunal”)   being   Appeal No. 24 of 2018, wherein a two­fold challenge was made by  the respondent Nos. 1 to 3: first, that the area was reduced from 29 hectares   to   24   hectares   only   in   order   to   avoid   the   rigours   of public   hearing   and   second,   that   the   Singotham   Lake   was   in close   proximity   of   the   proposed   mining   area   and   as   such,   the EC granted, was not correct in law. 5. In  the  said  proceedings,  the  learned  Tribunal   had  passed an   interim   order   on   24 th   April   2018,   thereby   staying   the   order challenged   in   the   appeal.     Being   aggrieved   thereby,   the 5 appellant   had   approached   this   Court   being   Civil   Appeal   No. 8130   of   2019.     This   Court   vide   its   order   dated   8 th   November 2019, requested the learned Tribunal to hear the matter on 22 nd November   2019.     Accordingly,   the   learned   Tribunal   after hearing the counsel for the parties, found favour with both the grounds   raised   by   respondent   Nos.   1   to   3   and   allowed   the appeal   by   passing   the   order   as   aforesaid.     Being   aggrieved thereby, the appellant has approached this Court. 6. We   have   heard   Mr.   K.V.   Viswanathan,   learned   Senior Counsel   appearing   on   behalf   of   the   appellant,   Mr.   Sandeep Singh, learned counsel appearing on behalf of respondent Nos. 1 to 3, Ms. Aishwarya Bhati, learned ASG appearing on behalf of   respondent   No.4­Union   of   India   and   Mr.   Dhananjay   Baijal, learned   counsel   appearing   on   behalf   of   respondent   No.9­State Pollution Control Board, Telangana. 7. Mr.   Viswanathan,   learned   Senior   Counsel   submitted   that the   learned   Tribunal   has   grossly   erred   in   coming   to   the conclusion that the area was reduced by the appellant from 29 6 hectares   to   24   hectares   only   in   order   to   avoid   the   rigours   of public hearing.  He submitted that the appellant had no role to play in such a reduction. As a matter of fact, the appellant had applied   for   an   area   admeasuring   29   hectares.     It   was   only   the authorities which had reduced the area.   He further submitted that   the   ground   with   regard   to   Singotham   Lake   being   in   the close   proximity   to   the   proposed   mining   area,   is   also   totally erroneous.    The   learned   Senior   Counsel,   relying   on   the   Google Maps   as   well   as   photographs,   would   submit   that   the   distance between   the   proposed   mining   area   and   the   Singotham   Lake   is 0.25 km.   It is therefore submitted that the said distance is in accordance with the requirements of law. 8. Mr.   Viswanathan   took   us   through   various   documents   to show   that   while   granting   EC,   the   entire   procedure   required   to be   followed   under   EIA   Notification   2006   was   followed.     The proposal   underwent   scrutiny   at   various   stages   and   only thereafter, the SEIAA had granted EC in favour of the appellant. 7 9. Mr.   Sandeep Singh, learned counsel appearing on behalf of respondent Nos.1 to 3 submitted that if the distance between the proposed mining area and the water body is more than 0.25 km,   the   said   respondents   would   not   have   any   objection   of permitting mining activities.   The learned counsel for the State as well as the State Pollution Control Board also supported the case of the appellant. 10. In view of the concession granted by respondent Nos. 1 to 3,   we   could   have   very   well   disposed   of   the   appeal.   However, since the issue involved is with regard to environment, we have considered the appeal on merits. 11. As   per   the   guidelines   framed   by   the   Government   of Telangana   dated   19 th   January   2015,   for   land   admeasuring between   15   hectares   to   30   hectares,   the   competent   authority, for issue of ‘No Objection Certificate’ (hereinafter  referred to as the   “NOC”),   for   Mining   Lease   and   Quarry   Lease   in   respect   of Government/Patta Lands, is with the RDO/Sub­Collector. After the   application   was   made   by   the   appellant   for   grant   of   Mining 8 Lease, a letter was addressed by the Assistant Director of Mines and   Geology,   Mahabubnagar   to   RDO,   Nagarkurnool, Mahabubnagar   on   28 th   July   2016.     Vide   the   said   letter,   the RDO   was   instructed   to   consider   the   following   aspects   while issuing NOC:­ 1. “Extent of Land. 2. Classification of Land. 3. Proximity   to   Forest,   Tank,   Lake   or   Irrigation Source. 4. Proximity to habitation. 5. Whether mining will affect habitation. 6. Whether   mining   will   affect   agriculture   in neighbouring lands.” 12. The RDO was required to submit its report within 30 days from   the   date   of   receipt   of   the   said   letter.     It   further   appears that   on   6 th   August   2016,   the   Tahsildar,   Peddakothapally,   after personally inspecting the site along with the Assistant Revenue Inspector,   Peddakothapally,   submitted   its   report   to   RDO.     The relevant part of the said report reads thus:­  “In   view   of   the   above   myself   and   ARI   of Peddakothapally   Mandal   have   been   proceeded   to the  Sy  No.  330/1,  and  found  that  the  said  land  Sy No. 330/1 of Kalwakole is a Govt. land (P.P) covered by   hillrock  to   an   extent   of   Ac  109.08  gts  and   there is  no   objection   for   allotting   the   said   part   of   land   to 9 M/s   Dhruva   Enterprises.     Further   submitted   that the Mandal surveyor has been prepared sketch and the   extract   of   Khasra   1954­55,   pahani   for   the   year 2015­16   and   same   are   enclosed   herewith.     The detailed report is as follows:­ 1. Extent of Land : AC   109.08 gts. 2. Classification of Land : Govt.   Land (P.P) 3. Proximity   to   Forest,   Tank, Lake of Irrigation Source : The   canal   is situated  1.00 Km   for   away from the said Sy. No. 4. Proximity to habitation : There   is   no habitation nearby. 5. Whether   mining   will   affect habitation : Not   affected to   the habitation 6. Whether   mining   will   affect agriculture   in neighbouring lands : No,   not affecting   to the Agriculture lands I,   therefore,   request   you   to   kindly   lease   may   be granted in favour of M/s Dhruva Enterprises, rep by S.   Venkateshwar   Rao   over   the   Sy   No.   330/1   an extent   109.08   gts   situated   within   the   limits   of Peddakothapally   mandal   is   feasible   to   lease   the land.” 10 13. After   the   report   of   the   Tahsildar   was   received,   the   RDO, Nagarkurnool   granted   ‘NOC’   vide   communication   dated   8 th August   2016.     The   relevant   part   of   the   said   communication reads thus:­   “In   this   regard,   the   Tahsildar   Peddakothapally   has reported that the Sy. No. 330/1, and found that the said   land   Sy.   No.   330/1   of   Kalwakole   is   a Government   land   (P.P)   covered   by   hillrock   to   an extent of Ac. 109.08 gts and there is no objection for allotting   the   said   part   of   land   to   M/s   Dhruva Enterprises.     Further,   it   is   submitted   that   the Mandal Surveyor has been prepared sketch and the extract   of   Khasra   1954­55,   Pahani   for   the   year 2015­16   and   same   are   enclosed   here   with.     The detailed report is as follows: 1. Extent of Land : Ac.   109.08 gts. 2. Classification of Land : Government Land (P.P) 3. Proximity   to   Forest,   Tank, Lake of Irrigation Source : The   canal   is situated  1.00 KM   for   away from the said Sy. No. 4. Proximity to habitation : There   is   no habitation near   by,   but existing   1 KM away. 5. Whether   mining   will   affect habitation : Not   affected to   the 11 habitation 6. Whether   mining   will   affect agriculture   in neighbouring lands : No, agriculture lands   are existing   500 Mts.   Away from the site. Therefore,   the   Assistant   Director   of   Mines   & Geology, Mahaboobnagar is requested to grant lease permission   in   favour   of   M/s   Dhruva   Enterprises, rep. by S. Venkateshwar Rao over the above Sy. No. to   an   extent   of   Ac.   109.08   gts   situated   within   the limits   of   Kalwakole   Village   of   Peddakothapally Mandal as per rules.” 14. Vide   communication   dated   7 th   September   2016,   the Director   of   Mines   and   Geology,   Hyderabad,   Government   of Telangana granted ‘in­principle’ approval for a Quarry Lease for Quartz and Feldspar over an extent of 24 hectares.  While doing so,  the  Director  of  Mines  and  Geology,  Hyderabad directed  the appellant   to   submit   a   Mining   Plan   approved   by   the   Joint Director   of   Mines   and   Geology,   Hyderabad,   Government   of Telangana   within   six   months   from   the   date   of   issue   of   the notice.     It   was   also   directed   to   submit   the   Consent   from   the State   Pollution   Control   Board,   Telangana   and   EC   from   MoEF, as   per   EIA   Notification   2006   and   subsequent   amendments 12 thereof.   The   relevant   part   of   the   said   communication   reads thus:­   “After   careful   examination   of   the   proposals   of the   Asst.   Director   of   Mines   &   Geology, Mahabubnagar   in   principle,   it   has   been   decided   to grant   a   Quarry   Lease   for   Quartz  and   Feldspar   over an   extent   of   24.00   Hect.   in   Sy.   No.   330/1   of Kalwakole   Village,   Peddakothapally   Mandal, Mahabubnagar   District   in   favour   of   M/s   Dhruva Enterprises, Rep: by Sri S. Venkateshwar Rao for a period   of   20   years   subject   to   submission   of Approved Mining Plan within a period of (6) months from   the   date   of   issue   of   this   notice   as   per   Rule 12(5)(c)   of   T.S.   Minor   Mineral   Concession   Rules, 1966   alongwith   CFE   from   ESPCB   and Environmental Clearance from MoEF. However,   the   approved   mining   plan   shall   also reflect the restriction to be adopted by the applicant while   conducting   quarry   operations   due   to   the existence   of   structures,   like   temples   railway   line, roads, water bodies such as river, lake etc., and the stipulated  distances  as   per   the   various  Regulations prescribed   under   Mines   &   Metalliferous Regulations, 1961.  The safety measures to be taken are also to be incorporated.   In view of the above, M/s. Dhruva Enterprises, Rep:   by   Sri   S.   Venkateshwar   Rao   is   hereby requested to submit Mining Plan approved by Joint Director   of   Mines   &   Geology,   Hyderabad   for   the proposed precise area within a period of (6) months from  the date of issue of this notice and also along with   the   Consent   for   Establishment   from   T.S. Pollution   Control   Board   and   Environmental Clearance   from   Ministry   of   Environment   and 13 Forests   as   per   Environment   Impact   Assessment Notification through S.O. 1533, dt: 14.09.2006 read with  S.O. No. 141(E), dated 15.01.2016  to  consider for grant of Quarry lease for Quartz and Feldspar in the subject area.  If the applicant fails to submit the Approved   Mining   Plan   within   the   stipulated   period, it   will   be   presumed   that   the   applicant   is   not interested   in   getting   the   Quarry   lease   over   the subject   area   and   further   course   of   action   will   be initiated   as   per   Rules.     A   copy   of   the   Surveyed sketch   showing   the   precise   area   of   24.00   Hect.   in Sy.   No.   330/1   proposed   for   grant   of   Quarry   Lease for   Quartz   and   Feldspar   in   the   subject   area   in favour of the applicant is enclosed herewith.” 15. Accordingly,   the   appellant   submitted   a   detailed   Mining Plan on 20 th  October 2016.  The relevant part of the said Mining Plan reads thus:­   “(ii) Infrastructure and Communication: Water:     Sufficient   quantity   of   drinking   water   is available in the nearby villages from bore wells and opens wells. Electricity:    Electricity is available at a distance of about 800 m from the applied lease area. Rail   Head:     The   nearest   Railway   station   is Mahabubnagar   about   100   Km   from   the   applied Lease area. 14 River Head:   No river a located in the vicinity of the Lease area.   Singotam Lake is located at a distance of   about   250   m   from   the   applied   area.     Numerous tanks   and   bore   wells  constitute   the   main   source   of water in the area. Communication:    Telephonic Communication, Post Office,   Bank,   is   available   in   Kalwakole   and Peddakothapally. Road:    Road to the quarry is accessible throughout the   year.     Four­wheelers,   two­wheelers,   buses   and autos ply on the road.” 16. In   the   meeting   held   on   30 th   December   2016   of   the   State Expert   Appraisal   Committee   (hereinafter   referred   to   as   the “SEAC”),   the   proposal   of   the   appellant   came   to   be   considered. The   relevant   part   of   the   said   Minutes   of   the   Meeting   reads thus:­   Agenda Item: 01 24.00   Ha.   Quartz   and   Feldspar   Mine   of M/s.   Dhruva   Enterprises,   Sy.   Nos. 330/1,   Kalwakole   (V),   Peddakothapally (M),   Mahabubnagar   District   – Environmental Clearance – Reg. The representative of the project propone Sri Dr. S. Venkateshwar   Rao;   and   Sri   M.   Venkatesh   of   M/s. Global   Enviro   Labs   &   Consultants,   Hyderabad attended and made a presentation before the SEAC. It   is   noted   that   the   mine   lease   area   is   24.00   Ha. which   is   less   than   25.0   Ha.     The   project   is 15 considered under B1 Category as per the guidelines of   the   MoEF   &   CC,   GoI.     The   proponent   submitted Approved Mining Plan & EMP report. It   is   noted   from   the   Notice   dt.   07.09.2016   of   DMG, Hyderabad that the proponent obtained in principle grant of quarry lease for  a period of 20 years.   It is further   noted   that   the   quarry   lease   is   not   granted prior to 09.09.2013.  hence, it has to be ascertained whether   any   other   Mines   are   located   surrounding 500m   as   Cluster,   as   per   S.O.   2269(E),   dt. 01.07.2016 issued by the MoEF & CC, GoI. The   proponent   stated   that   there   are   no   mining activities existing within 500m from the periphery of project. The   nearest   village   to   the   proposed   site   is Yenambetla (V) which is existing at a distance of 1.6 Km and Singotham Lake exists at a distance of 0.25 Km from the boundary of the site.” 17. After a detailed discussion, the project was recommended for   grant   of   EC.     Thereafter,  the   SEIAA,  in   its  meeting   held  on 11 th  April 2017, considered the said proposal and granted EC to the   project   of   the   appellant.     The   relevant   part   of   the   said Minutes of the Meeting reads thus:­  “I.  This has reference to your application submitted online   on   14.11.2016   (proposal   No. SIA/TG/MIN/60426/2016) received on 23.11.2016, seeking   Environment   Clearance   for   the   proposed Quartz & Feldspar Mine   in favour of   M/s. Dhruva Enterprises,   Sy.   Nos.   330/1,   Kalwakole   (V), 16 Peddakothapally   (M),   Mahabubnagar   District .     It was   reported   that   the   nearest   human   habitation viz., Yenambetla (V) exists at a distance of about 1.6 Km  from  the   mine  lease  area.    It  was  also  reported that Singotham Lake which is existing at a distance of 0.25 Km from the mine lease area.   It was noted that the capital investment of the project is   Rs. 2.1 Crores   and   maximum   capacity   of   the   project   is   as follows: Mining of Quartz – 4,05,842 TPA II.     It   is   a   semi­mechanized   opencast   quarry.     The Blocks   are   cut   by   using   jack   hammer   drilling, wedge­cutting   and   excavation.     The   separated blocks are dressed manually.  It is reported that the life of the Mine is estimated as 18 years.   The total mine lease area is 24.00 Ha. III.  The proposal has been examined and processed in   accordance   with   EIA   Notification,   2006   and   its amendments   thereof.     The   State   Level   Expert Appraisal   Committee   (SEAC)   examined   the application,   in   its   meeting   held   on   30.12.2016   & 22.02.2017.     The   project   is   considered   under   B2 category   and   exempted   from   the   process   of   public hearing   as   the   mining   lease   area   is   less   than   25 Ha.,   as   per   provisions   laid   under   EIA   Notification, 2006 & its subsequent amendments.   Based on the information   furnished,   presentation   made   by   the proponent   and   the   consultant   M/s.   Global   Enviro Labs,  Hyderabad;  In­principle  grant   of  quarry  lease by the DMG, Hyderabad Notice Dt. 07.09.2016 for a period   of   20   years;   Approved   Mining   Plan;   Lr.   dt. 12.01.2017   of   ADMG:   Nagarkurnol   informing   that there   are   no   mines   surrounding   500   mtrs   as Cluster,   the   Committee   considered   the   project   and recommended   for   issue   of   EC.     The   State   Level 17 Environment Impact Assessment Authority (SEIAA), in   its   meeting   held   on   14.03.2017   &   18.03.2017 examined   the   proposal   and   recommendations   of SEAC,   Telangana   for   issue   of   Environmental Clearance.     Accordingly,   after   discussions   in   the matter and considering the recommendations of the SEAC,   Telangana,   the   SEIAA,   Telangana   hereby accords   prior   Environmental   Clearance   to   the project   as   mentioned   at   Para   no.   I   under   the provisions   of   EIA   Notification   2006   and   its subsequent   amendments   issued   under Environment   (Protection)   Act,   1986   subject   to implementation of the following specific and general conditions.” 18. Thereafter,   vide   order   dated   22 nd   April   2017,   the Government of Telangana granted Quarry Lease for Quartz over an   extent   of   24.00   hectares   in   Sy.   No.   330/1   of   Kalwakole Village,   Peddakothapally   Mandal,   Nagarkurnool   (erstwhile Mahabubnagar) District in favour of the appellant. 19. A   perusal   of   the   aforesaid   documents   would   reveal   that the appellant, in fact, had applied for grant of Mining Lease for 29   hectares.     It   is,   however,   the   authorities   including   the Tahsildar,   the   RDO,   Assistant  Director   of   Mining  and   Geology, Mahabubnagar,   who   had   recommended   grant   of   Quarry   Lease 18 over   24   hectares.     Insofar   as  the   water  body   is   concerned,   the appellant, in his application as well as Mining Plan, has clearly mentioned   that   Singotham   Lake   is   situated   at   a   distance   of 0.25   km.     While   processing   the   proposal   of   the   appellant,   the Tahsildar and the Assistant Revenue Inspector of the concerned area have physically carried out the inspection.   Not only that, the   Assistant   Director   of   Mines   and   Geology   had   personally inspected the area on 11 th   August 2016, and the Surveyor had surveyed the applied area with the help of a GPS instrument.  It is also revealed from the record that the area of 24 hectares in Sy.   No.   330/1,   which   consists   a   larger   area,   was   earmarked after   leaving   the   safety   distance   of   0.25   km   from   Singotham Lake.     In   its   report,   the   Surveyor   had   also   reported   that   the demarcated   area   was   not   overlapping   with   the   existing   leases and there were no pending applications in that area. 20. It   could   thus   be   seen   that   prior   to   grant   of   ‘in­principle’ approval   by   the   Director   of   Mines   and   Geology,   Hyderabad, Government   of   Telangana,   the   proposed   area   was   physically 19 inspected   by   the   Tahsildar   along   with   the   Assistant   Revenue Inspector.   The   Assistant   Director   of   Mines   and   Geology, Mahabubnagar   had   independently   inspected   the   area.     The area   was   surveyed   by   the   Official   Surveyor   with   the   GPS instrument and while earmarking the area, the distance of 0.25 km was also maintained. 21. After   ‘in­principle’   approval   was   granted,   the   appellant submitted its Mining Plan on 20 th   October 2016.   The proposal of the appellant was thereafter considered by the SEAC on 30 th December   2016,   wherein   it   was   resolved   to   recommend   the proposal   of   the   appellant   for   grant   of   EC.     Thereafter,   the SEIAA, in its meeting dated 11 h   April 2017, has granted its EC after considering all the aspects.   Thereafter, Quarry Lease has been granted in favour of the appellant on 22 nd  April 2017.  22. It   could   thus   be   seen   that   the   proposal   of   the   appellant has   undergone   scrutiny   at   various   stages.     Only   after   it   was found  that  it  was in  conformity  with  the  provisions of  law, the ‘in­principle’   approval   and   EC   for   Quarry   Lease   had   been 20 granted.   Thereafter,   the   appellant   has   submitted   his   Mining Plan   which   was   again   duly   examined   by   various   authorities. The proposal of the appellant was initially considered by SEAC and   recommended   for   grant   of   EC.     Thereafter,   SEIAA,   after considering all the aspects has granted EC to the project of the appellant.  Only thereafter, the Quarry Lease had been granted in favour of the appellant.  23. Insofar as the finding of the learned Tribunal that the area was   reduced   to   24   hectares   from   29   hectares   only   in   order   to avoid   the   rigours   of   public   hearing,   is   totally   erroneous.     The appellant  had no role  to  play  in  the  same.  It  is  the  authorities who   recommended   approval   in   respect   of   only   24   hectares. Insofar   as   the   mandatory   distance   from   the   water   body   is concerned,   the   authorities   upon   survey   had   found   that   the mandatory distance of 0.25 km is maintained. 24. In   this   view   of   matter,   we   find   that   the   learned   Tribunal has grossly erred in arriving at a finding that the appellant had reduced   the   area   to   24   hectares   only   in   order   to   avoid   the 21 rigours of public hearing and further that there was no distance of   0.25   km   between   the   proposed   mining   area   and   the Singotham Lake. 25. In   the   result,   the   appeal   succeeds   and   the   impugned judgment   and   order   dated   17 th   January   2020,   passed   by   the learned Tribunal is quashed and set aside.  No costs. …..…..….......................J.    [L. NAGESWARA RAO]     …….........................J. [B.R. GAVAI] ..…..….......................J.        [B.V. NAGARATHNA] NEW DELHI; SEPTEMBER 15, 2021. 22