/2022 INSC 0755/ IN THE SUPREME COURT OF INDIA CIVIL ORIGINAL JURISDICTION IA No. 10973/2018, 83141/2017, 72931/2017 and 218/2014 IN WRIT PETITION (CIVIL) NO. 562 OF 2009 SAMAJ PARIVARTANA SAMUDAYA AND ORS. .....PETITIONERS VERSUS STATE OF KARNATAKA AND ORS. ..... RESPONDENTS ORDER 1. The present hearing is in continuation of our earlier hearing and order dated 20.05.2022, whereby this Court had considered and granted  certain   reliefs  relating  to  the   sale  and  export   of  iron  ore in the Districts of Bellary, Tumkur and Chitradurga in the State of Karnataka. In the said order, we had specifically left open the question   of   the   lifting/relaxation   of   the   ceiling   limit   for production   of   iron   ore   in   the   abovementioned   Districts   and   had sought an opinion from the Oversight Authority appointed by this Court   vide   order   dated   21.04.2022.   The   observations   made   by 1 REPORTABLE this Court were as follows: “22….For   the   present,   we   propose   to   confine   the scope   of   this   order   to   examining   the   twin   prayers made   by   learned   counsel   for   the   applicants   namely, permission to sell the unsold stock of iron ore already excavated without resorting to the process of eauction conducted through the Monitoring Committee and for lifting   the   ban   on   export   of   iron   ore/pellets   from   the districts of Bellary, Chitradurga and Tumkur situated in   the   State   of   Karnataka.   Although   certain submissions   were   made   by   the   parties   regarding lifting   of   the   ceiling   limit   for   total   production   of   iron ore, at this juncture we are not inclined to decide the said issue. 32. With respect to the submissions of the parties in relation to the lifting of the ceiling limit for production of   iron   ore   for   mining   leases   in   the   Districts   of Bellary,   Chitradurga   and   Tumkur,   we   are   of   the considered   opinion   that   it   would   be   expedient   to obtain   an   opinion   from   the   Oversight   Authority appointed   by   this   Court   vide   order   dated   21st   April, 2022   about   the   same   before   deciding   the   said   issue. We   request   the   Oversight   Authority   to   take   inputs from   the   stakeholders,   including   the   CEC   and   the Monitoring   Committee,   and   to   send   his   opinion   to this Court preferably within a period of 4 weeks.” 2. On the last date of hearing, this Court took on record the Report filed   by   the   learned   Oversight   Authority   and   had   directed   that copies   of   the   same   be   made   available   to   the   parties   whereafter, the matter was posted for considering the issue of lifting of ceiling limit.   3. Heard   Mr.   Prashant   Bhushan,   learned   counsel   appearing   on 2 behalf of the original petitioner and Mr. Dushyant Dave, learned senior   counsel   appearing   on   behalf   of   Federation   of   Indian Mineral Industries, South. 4. Mr.   Prashant   Bhushan   submitted   that   the   ceiling   limits   were imposed   in   view   of   the   earlier   CEC   recommendation   and   the report of the learned Lokayukta, which suggested that the rate of mining   of   iron   ore   in   the   State   of   Karnataka   was   unsustainable and   would   result   in   exhaustion   of   the   iron   ore   deposits   in   the State   of   Karnataka   within   30   years.   This   as   per   the   learned counsel   would   seriously   impact   the   goal   of   inter­generational equity.   Lastly,   he   submitted   that   as   the   learned   Oversight Authority   has   sought   additional   information   regarding   the infrastructural   capacity   before   giving   an   opinion   as   to   the viability of lifting of the ceiling limit, this Court should presently refrain from passing any orders at this juncture. 5. On   the   other   hand,   Mr.   Dushyant   Dave,   Senior   Advocate submitted  that  the   present  regime  relating   to  iron  ore  mining  in the   State   of   Karnataka,   with   Court   imposed   ceiling   limits,   has been   in   existence   for   over   a   decade.   When   the   ceiling   limit   was first   imposed,   the   Court   was   confronted   with   a   vastly   different 3 situation, where there was rampant illegal mining activity taking place in the State of Karnataka. The said situation has now been remedied   through   series   of   orders   passed   by   this   Court.   As   a result, all illegal mining  in the area has been halted and several ameliorative   measures   have   been   taken   for   the   improvement   of the   environment   and   ecology   of   the   region.   In   such circumstances,   the   learned   Senior   Advocate   submitted   that   the present   mining   lease   holders,   who   are   complying   with   all   the laws,   are   being   unfairly   penalized   for   the   illegalities   that   were committed   a   decade   ago.   Such   ceiling   limits   has   resulted   in   a discriminatory  situation where mining  lease holders in the State of   Karnataka   are   governed   by   one   legal   regime,   while   those   in other States of the country are governed by a completely different regime. 6. At   this   juncture,   it   might   be   relevant,   to   highlight   the   history   of the ceiling limits on production of iron ore through various Court orders. On 29.07.2011 and 26.08.2011, this Court had imposed a ban on mining in the districts of Bellary, and Chitradurga and Tumkur,   respectively   based   on   the   report   of   the   Centrally Empowered Committee (‘ CEC ’).  4 7. On   13.04.2012,   this   Court   had   accepted   some   of   the recommendations   contained   in   the   Report   dated   13.03.2012   of the CEC, including the following recommendation: “B) a ceiling of   25 Million Metric Tonnes (MMT) for total   production   of   iron   ore   from   all   the   mining leases   in   District   Bellary   may   be   prescribed.   A ceiling   of   5   MMT   for   production   of   iron   ore   from all the  mining leases in Districts Chitradurga and Tumkur together  may be prescribed” ( emphasis supplied ) 8. The   above   position   was   reiterated   by   this   Court   vide   judgment dated   18.04.2013,   wherein   the   underlying   set   of   petitions   were disposed.  9. Vide   judgment   dated   14.12.2017,   while   dealing   with   certain applications   seeking   enhancement/lifting   of   ceiling   cap.   This court   had   permitted   to   increase   the   same   from   25   MMT   to   28 MMT with respect to Bellary District , and from   5 MMT to 7 MMT for   Chitradurga   and   Tumkur   Districts   collectively ,   based   on   a fresh   report   of   the   CEC   dated   14.07.2017.   Certain   observations made by this Court for granting the relaxation merit reiteration: “ 16.   The   cap   fixed   by   this   Court   by   Orders   dated 5.08.2011 and 1.09.2014 was in a situation where there   was   virtually   no   control   or   effective regulatory   measures   as   to   the   maximum   output that   could   be   generated   by   a   particular   mine. There   was   no   scientific   study   of   the   iron   ore reserves   allocated   to   a   particular   mine   in   the 5 lease   granted.   As   a   result,   it   was   virtually   a   free for all exercise designed to achieve the maximum profit   within   the   shortest   possible   time   frame. There   was   rampant   and   illegal   mining   with encroachments   into   forest   land,   particularly   for use   as   overburdened   dumps   resulting   from excessive   mining.   This   had   led   to   environmental and   ecological   depredation   to   an   extent   that necessitated   judicial   intervention   to   resolve   a situation which is the normal course may have fallen within the executive domain. It is on the basis of the intervention   by  the   Court  that   R&R   Plans   have   been prepared   for   each   mine   by   an   expert   body,   ICFRE, based   on   a   scientific   study   of   various   parameters including   mining   reserves.   R&R   Plans   have   been drawn up specifying a particular/permissible limit for each   mine   on   the   basis   of   limitations   of   reserves, dumping   areas,   available   infrastructure   etc. Accordingly,   recommendations   have   been   made   for increase   of   MPAP   for   13   different   category   ‘A’   mines and   also   for   increase   of   MPAP   in   respect   of   2   leases held   by   the   public   sector   lessee,   i.e.,   NMDC. Similarly,   10   mines   are   anticipated   to   undertake operations within  a short  time….The  solution  offered by   the   Court   has   to   be   realistic.   Therefore,   it   is   the various   features   of   the   current   scenario   on   the ground   as   highlighted   in   the   report   of   the   CEC   that would   deserve   a   close   look/consideration.   In   this regard,   we   may   also   take   note   of   the   fact   that   the assessment of reserves has also changed over the years   and   today   the   iron­ore   reserves   across   the State   of   Karnataka,   comprising   of   haematite   and magnetite reserves, is to the tune of 10.071 BMT (Billion   Metric   Tonnes) .   All   these   reasons   impel   us to   accept   the   recommendations   of   the   CEC   for enhancement   of   the   cap   for   category   A   and   B   Mines in  the  3 district  of Bellary, Tumkur   and Chitradurga as well as the recommendations with regard to MPAP of   NMDC   and   MML,   as   mentioned   in   paragraph   12 6 hereinabove,   with   the   further   direction   that   all pending proposals for enhancement of MPAP shall be decided   without   delay,   naturally,   subject   to   the   cap as above.” ( emphasis supplied ) 10. It is in light of the above set of facts that the submissions made by   learned   counsel   ought   to   be   considered.   In   2017,   this   court was of the view that the situation had vastly changed in the State of Karnataka and had therefore allowed an increase in the ceiling limit. We are now in the year 2022. It can be no one’s case that the   situation   subsisting   in   the   State   of   Karnataka   currently,   is the   same   as   had   existed   when   the   underlying   petition   was   first taken   up,   or   when   the   Court   had   passed   the   order   in   2017, relaxing the ceiling limit to some extent. 11. This   is   also   clear   from   the   changed   stance   of   the   State   of Karnataka and the CEC before this Court. In 2017, the CEC had recommended   a   cumulative   increase   in   the   ceiling   limit   up   to   5 MMT,   whereas   now,   the   CEC   supports   the   view   that   the   ceiling limit need not to continue. The State of Karnataka, in 2017, had submitted before this Court that the ceiling limit may be raised to 40 MMT, and gradually increased later to 50 MMT. However, the State   of   Karnataka   is   now   in   favor   of   a   complete   removal   of   the 7 ceiling limit.  12. In   fact,   it   appears   that   the   CEC,   the   State   of   Karnataka,   the Ministry   of   Steel,   Union   of   India,   Karnataka   Iron   and   Steel Manufacturers   Association   (‘KISMA’)   and   the   mining   lease holders   are   all   ad   idem   that   the   changed   situation   on   ground warrants   a   complete   removal   of   the   ceiling   limits   that   were imposed   by   this   Court   to   ensure   protection   of   the   environment and   keeping   in   mind   the   principles   governing   intergenerational equity.   The   response   dated   10.04.2022   of   the   CEC   (viz.   CEC Report No. 3 of 2022) on the issue of lifting of ceiling limits merits reproduction and is extracted herein below:   “ 17.   This   Hon’ble   Court   by   orders   dated 05.08.2011   and   01.09.2014   had   fixed   a production   cap   of   25   MMT   in   respect   of District   Bellary   and   5   MMT   in   respect   of Districts   Chitradurga   and   Tumkur.   This Hon’ble   Court   by   Judgement   dated 14.12.2017   enhanced   the   production   cap   to 28   MMT   in   respect   of  District   Bellary  and   7 MMT   for   Districts   Chitradurga   and   Tumkur. The   availability   of   iron   ore   as   approved   in   the R&R   plans   currently   exceeds   the   limit   of   35 MMT per annum fixed by this Hon’ble Court. As per the latest data furnished by the Monitoring Committee,   currently   34   category   ‘A’   and   ‘B’ mining   leases   are   in   operation   with   an approved MPAP of 36.31 MMT. An Additional 9 Category   “C”   mining   leases   and   4   Category   “A” 8 and “B” expired leases, which were e­auctioned, are   operational   with   MPAP   of   5.54   MMT   and 2.41 MMT respectively. Another 4 mining leases located   in   Districts   Bagalkote   and   Davanagere have   production   capacity   of   6.29   lakh   MT   per annum and 60000 MT per annum respectively. The production of iron ore in these two Districts is   not   affected   by   the   orders   of   this   Hon’ble Court. The sum of approved annual production capacity   of   iron   ore   in   Karnataka   as   on   31   . 03.2022   adds   upto   44.949   MMT.   In   addition, there are 5 Category “C” and 2 expired Category “A”   &   “B”   mines   which   have   been   e­auctioned by   the   state   but   the   execution   of   lease agreements   are   pending   in   respect   of   these   7 mines as on 31.3.2022. … … 23. Keeping in view the facts highlighted in the preceding  paragraphs,   it  is  for   consideration   of this   Hon’ble   Court   whether   the   restrictions   on production and sale of the iron ore in the three Districts   Bellary,   Chitradurga   and   Tumkur imposed   following   the   total   ban   on   mining   are required   to   be   reviewed   and   if   agreed   upon   by this   Hon’ble   Court   the   following   may   please   be considered (i)   Vacation   of   the   orders   of   this   Hon’ble Court directing sale of iron ore through e­ auction   conducted   by   the   Monitoring Committee,   and   which   ore   has   been produced   by   the   lessees   after   resumption of   mining   operation.   However,   the   sale   of balance   old   stock   of   iron   ore,   including sub­grade iron ore available on the date of imposition of ban on mining be continued through   e­auction.   The   Monitoring Committee   be   directed   to   dispose   all   the 9 balance old stock through e­auction before 31 st  July 2022. If any stock over which the lessee   has   the   ownership   right   is   left unsold   the   lessee   may   be   allowed   to dispose of it. (ii) The collection of 10 per cent of the sale value from all the lessee except NMDC and 20%   of   sale   value   from   NMDC   towards their   contribution   to   the   SPV   may   be discontinued. (iii) Vacation of the orders on total ban on export   of   iron   ore   and   pellets   from   the districts   of   Bellary,   Chitradurga   and Tumkur. (iv)   Vacation   of   the   orders   on   fixing district level caps on production of iron ore   in   respect   of   Category   ‘A’   and Category   ‘B’   mines   from   the   financial year 2022­2023. 24. However the system of determination of the Maximum   Permissible   Annual   Production (MPAP) being fixed through the R&R Plans and Supplementary   Environment   Plans,   after ensuring   the   scientific   and   sustainable   mining and   after   taking   into   account   the   mining reserves   available   within   the   lease   area   and after   following   the   standards   stipulated   under various   environmental   and   mining   statutes,   as approved   in   order   dated   13.4.2012   and judgement   dated   18.4.2013   of   this   Hon’ble Court,   may   continue.   All   mining   leases   to operate strictly adhering to such MPAP, as may be fixed /refixed.” 13. The Monitoring Committee, without directly alluding to the issues 10 raised by  the others with  respect to  why  the ceiling  limit should be maintained or lifted, has highlighted a separate concern,   viz. , the infrastructural incapacity to transport the iron ore excavated if the ceiling limits were to be raised. It is in this context that the learned   Oversight   Authority   appointed   by   this   Court   expressed his inability to conclude on the said issue. The learned Oversight Authority, in his report dated 29.07.2022, observed as follows:  The Oversight Authority as at present in unable to express its firm opinion in the matter in view of   the   conflicting   reports   submitted   by   Central Empowered   Committee   and   the   Monitoring Committee.  It is not for the Oversight Authority to   express   any   opinion   as   to   whether   the Monitoring   Committee   has   exceeded   its   brief   in joining   an   issue   with   Central   Empowered Committee   by   pleading   for   continuation   of   the ceiling   limit.     Be   it   as   it   may,   it   is   just   and necessary   to   gather   some   further   evidence   in the   matter   of   ‘current   available   road infrastructure’,   ‘existing   as   well   as improvements made to transport infrastructure’. There is no evidence as such made available for the   perusal   of   the   Oversight   Authority   as   to what   are   the   developments   that   have   taken place   between   today   and   20.05.2022   i.e.   when the   Hon’ble   Supreme   Court   of   India  passed   the Orders referred to hereinabove. 14. Mr.   Prashant   Bhushan,   learned   counsel   appearing   on   behalf   of the original petitioner, is therefore the sole objector to the request 11 of lifting of the ceiling limit, on principles. The motivating concern behind the objection appears to be the anxiety  that lifting of the ceiling limit may spiral into the same situation that had resulted in   this   Court’s   judicial   intervention   in   the   first   place.   Learned counsel   submitted   that   such   an   order   of   lifting   the   ceiling   limit might   lead   to   unmitigated   mining   activity   in   the   State   of Karnataka,   setting   the   clock   back   entirely   and   resulting   in regression of the entire state of affairs.  15. The   concerns   of   the   original   petitioner   and   the   Monitoring Committee   merit   due   consideration   of   this   Court.   Much   good work   has   been   done   in   the   State   of   Karnataka,   because   of   the action   initiated   by   the   original   petitioner   and   the   subsequent judicial   interventions   by   this   Court.   In   fact,   it   is   this   progress made steadily over the past decade that weighed with this Court to   even   consider   the   relief   regarding   raising   of   the   ceiling   limit sought   by   the   present   applicants.   The   concerns   raised   by   the original   petitioner,   of   possible   over   excavation   and   its   adverse impact on intergenerational equity, must be balanced against the concerns   of   the   other   parties,   as   the   principles   of   sustainable development also comes into play. 12 16. This   Court   has   generally   accepted   the   recommendations   of   the CEC   when   it   comes   to   the   ceiling   limit.   In   the   present   case,   the CEC has recommended a complete relaxation of the ceiling limit. But   we   are   not   inclined   to   allow   the   same   in   toto.   Rather,   the situation   merits   a   cautious   approach,   keeping   in   view   the concerns raised and to ensure that any changes in the situation with   respect   to   the   mining   activity   in   the   State   of   Karnataka   is brought   about   gradually,   we   are   of   the   opinion   that   the   ceiling limit of iron ore mining  may  be raised from  28 MMT to 35 MMT for District Bellary, and from 7 MMT to 15 MMT for Chitradurga and Tumkur Districts collectively.  17. Conservation   of   the   ecology   and   the   environment   must   go   hand in   hand   with   the   spirit   of   economic   development   and   the   fine balance   between   the   two   goals   is   what   is   sought   to   be   achieved even now. 18. IA Nos. 83141/2017, 72931/2017 and 218/2014 are disposed of on   the   above   terms.   As   far   as   IA   No.   10973/2018   is   concerned, 13 the   same   relates   to   directions   to   the   CEC   and   Monitoring Committee   regarding   deciding   applications   for   enhancement   of MPAP in terms of the earlier orders of this Court. The same may be considered by the Court on the next date of hearing.  ...........................CJI. (N.V. RAMANA) …...........................J. (HIMA KOHLI)                        …...........................J. ( C.T. RAVIKUMAR ) NEW DELHI; AUGUST 26, 2022. 14