THE HOI~J'BI..E' MR. JUSI'I('1E %
'|l['l.TD'l"T' D'I§"T'TT'Tl"'Th.T 'h.T£|. 1li'."'.H"| "ff fl'!-"K.i"=5n,'r'D,*fi
%
agadahwt 75 " _ *
{Seriifir Ci"uzun" 5 'fii'z"19?1i'ii'ii§'3t.Vi'::'A£aiInW'_
afolm
Renidarltrpf ' '
Kmaba Htrbii,
V 2 _ _ .....
«ma §1r~m'1*V'7fi'-Venn
if -vmrwrrv I 'Q
fififlmiov benefit not claimed)" ,
aft:
~ 'DnairInn1" (1.: Isinfl1"nrn tfiflenflfi
I"",H'§}TIW Iwfl'
lu'InWHl-IuFP'Il'fiI-If
% %ArakmaPmL
% j « Habli, SakaloahpurTa11Jk,
J. ',
. at
S-i'"GlI'-.1:-ll-Ulilufilrn
Built are rcpreaenwdby
xi-'~'r,.;......--n 'n........... .4: Au......._.. 11-14..
FUWWI UL I'll-LU1'II§}' F191"-UT,
aged about 3? years,
sic Dairappaaow
Rcfidem of Halosamhavofl
M
52;.
133" " Saicaleaiipur
Hanan District. PETITIO1~_IEl_V§SW._
(By finmfifiagavmfi. Advocate) %
1 Tfigfijgnnhrffiwnnflmnner
I F TI': 'I-('IL IIIL IIWHIRMI IVE' 7'
Hausaai Districrr,
Hmm.
2. 'I'11-:.=Depu1yCo1'ssorvatm"§r>f
Forest, Hassan Distri "
3. The State H
Ra*presu"fitafi'-ivgii'-ta: ._ M '
D¢paI'tlIlE!i"1E"GfR¥V€fiE;1a,
M %
"»x'ia'hm1a#meuita;,i+ _ V
" _ RE
Govomment
.A4t1!rei;;'a1r§}f' _
um, M433' V »r-Ilnlflln-llviallalii-ll.
' # Iilhifi
% "5'1tia.'"'£i»°-':-it mum is filed under Arlicles 225 and 227
" "-"-"*""'"" sf Ind-la p.."a}'§.*.g qua-.h
11. "In
nu.-w
dated 2.3.2007 produced as Amexure-A
the petitioners by the respondent no.2, imofiir as
fighifi mm”‘c’:w1n””6c”1.
This Writ Patiticun coming on for Prelhninaty Hearing
.1 .___ 41- _ .E..,’II -_.._l,_
‘#1.- ggn:I51.n1..__-_ 5.2,- 41– .-a_.._…n. ._.,._.:_, _,-
111 U ‘kiruup “J15 U3)’. IIlU|u0lJI£Il.’III.W U15 I(:I.l.l0W1:I’l3:-
m
Jim-I\III1’l-II;
Disiriclt in respect «of the appficafiqn zj.’;§!’ .
seeking pam1ism’on to out ml rhfiaye %%
‘1-Q IL; nntnnniuuia ‘I-.ou.m” n’fi and
l In u IIEJIJLII. w ..w’i’+’–iTv”$’1u.\.:IL I\’.su.!:~S..l. J» an
J-Iwwllwfi ‘I-t
Wu .L..__.._….2— .n.|.-.¢ .n.1_- – .1 _._-_.__…_I._…;. 1……
mm u:1u ifiufiflu ma-punuum. mu:
ob} _,–_ fiom the first respondent on the basin
impumud tmdorsement is issued. The
paan.” claim um” ‘ they” an inn’ auaaars’ ‘ of the ‘land in
V and ownm ofthc trees situate mthn land. Since
‘” I-hag -n ‘nu–I1-nan’h1’nda1-than-rnnnilw ‘Fcnfi”aa nlnnm i1_:’g_mn
.. …… .. ….,_…………..,. …_
XST Wlijlilffifi TCIF filfifl Q III D81!’ VI’ in ‘HQ ‘1’!
felt nacaussary to out and mum: the trees. It is command
4
Hr’
that me trees in question are not reserved by the
G-uverzmxent, in that, the grant of lands as ”
‘I_.I__?’§I__1§._a_l__’H’Rffnnfli’£H fa ‘M11-mmnf
nvn. Q’-vi-‘Ia-I.’ nun-W ll”-I–I»-Irv 1-I-val-v”u’
33′
fl-Di
efme Kamataka Land Revmue Code,’ :
the value ofthe trees, except *
3. It i fmther of 75
State any land shall
be the occupant except
trees It is the coniaeniictn of
the question are not reeenredby
#3,.’ *1! ‘”gI’m Thgrn fig 319 ngnni-(1 3 uiinhig
is’
fumiehed by the first respondent on
firfticll the impugned mdmuement is issued, i
A «mg. “mt
wa. 1 um
[E1351 1.: 11131 LII. Irfillllfl U
Ir
1. OUUH. I 71 I H-I
E?
Land Revenue Act, 1964, the price for the un-
fg-emtpaied Imus which we granted by the Government
irtelmi-ea the value of the trees. This is aim evident from
Cé
1′.
{II
011 4
“‘ “””T”””T “” ”
definm “fimcravenu.-nent tree: “as including 3111:’:
hi
bqlmmim to private: pmens, the riglgt of w
reaerveci under the of}
Rawmue Act, 1964.
4. The Comwl far that
an!
um.
I:
I-
E.
5-
C
EH
E
"5
E
E
1-
'ii
Uh
El.
E!
{In
fully eovergd Courl: in
W.P.No.43fl’03f1f§ ’95’:5:, 19%.?.:.§95 and mom
rmfnem i:i’–?he. “”” ‘ ‘fie? vs.
Define)’. District and atwflur,
“‘ –‘ ‘T ‘_”I’
ai ‘1 circutrlstnnceg, Lbs Danutv
c-pm’ ea’ fi1aI’ the potflioxlers ‘therein’ have
V I no other than jungle wood kind oftrees, on
‘ I fIIi’m.’l’v€’I«.r\- +1-mf flan:-A nr-ml -as fiffinf Gf pain-I-|.nn1~ gf -I-I-Inilnl
and in flat badsgmlmd, the Deputy Oonsonrator of
‘ ” :7Fnrresm had demrmded tbs value cf trees in regard towhich
pm.-V—-=..—am –as
..u.u;J.-L A .fl….. .–nn—n|n:fin:inu M
ugul… IILIHII U5-IIDII-III-TIE I-I-IV
m
provius’ ium of the ‘1<.mmIa1:a' ' ' Land Rervcnue Act. ififié.
Fares: Act. 1963 and Forest Rulel, 1969 and
evil-
W1 it was a:.~,I’.Ii.11ad in 211.: _beu¢%gm¢.u { K
unless the Goveemment is 3131:
as
that V
right tea”.-r me either generally VA
fifi -“a umx’ -ad tr» helm-ugta fl’.;e”C’ci.”w,:a'”%. It
is for thy: Govmurmnt to *V*.1ia4t g1j_:s1i’.;%-myxvafion has
been made ecithn: nofificafim
or with reTmon””*’ ‘ Ff fie of we
grant om: tntaiuaa mczurda. While quauhim the
, . ..§, i”nn1rn..i:ssi:.rnt:r ememnad
in accordance with law md union
§
‘ ‘|””………A.-am. r 5…;-I… §1n.|II§- “mama 1’1: -n-unnlll-lI:1\-I Pl’. mum!
1-4″‘!-Jun}-‘_:f” \.r’§}.Li|_IJ._’lH LJIIWI LILIIJB Iullflulr IIIWIW LI IUIFIVGIJHJ-II. III: “I
% ” in fafibur afthe Govermnont. at the time of grmt. he
1::-laliged 1:: give an opmmn that the title to the
vesi: in me or if the ‘1wu:t”‘ arzd
further that the Tree Ofiicar shail consider the applications
15::
hoicling such enquiry, as he fit and that he is.–it
lib-an-gr go obtain an npinim from the survey V
Iva.
tlm R….i.-.z1.uer D;-pa.rt.n1;m.t er :1 manug 3
Deputy Coxmniaaionar 41!’ his
deoisim on 111:: application cf’!11j:a..,pefixtin11srs’ .. %.V VA
the Tree Omoer or if the it would be
open fur the ‘an out and
4 .u fiWf’ 1&3?
ma as may be detamfinad by
t..h.,:;= 9:” Famstg 9: 1.11:: ‘I’m
4-” 13¢ subject to the finai unim-
ar the Deputy Conservator of Fm-esm
az’.d’t:1″u.'””u.»:aa.*=;– if .. = “”-**M’ 3″” 1:.-7*. be i in E?” W cf
kpezfiiifim by peuniasion. tho amount
would be refimdecl.
01″ Mfifiumgawcia and i’.r’ir’mr.’r vs. Eiqauxjr Carmmlvaiam-wf,
Hmm-I Diatrmr and athww. This Court, met A.
gala: aggggau wlflch mg bagn mnaa T , T
State, 3:35 izuaiti that as the ; i’
any museum for rejection of’%Mv:th’o
,_.*’-.-e’.’.€*..im-°”.a, $4.: kllir-;§.g
” =§e*.’-……_*–‘& the
same and has rcrnandad ttié unite:
as. The by we
docisian case. Home, the
pan”iim isxaliawea.’ j_ is quaan- ‘ed. Tm: ma:nur”” is
remanded _w %’%h’z.L§A to obmin a fresh
‘~13;-2: ma 1.1..r;l_-sat m- mt:
more is reservation cf any trees in
% mm; the Gavemrnem, either by any general
and 1-11) an
nu-vino (I-I’ Mu an a-Anrdfin
VI. H] II iI1.Ivva.u.v
._ .la,’-Foil’-:.|-LI.’|n|I7..l-l.’\.J.I.l U1 LI; an vA'”y1″‘u’ww”‘” usbws
‘on at the time of grant, he would be obliged to
Lkiaaue an cpinim that the trees vest in the owner or the
uccupmt ufthe 1a.nn.”‘
Z
4/
5’.
W3
0” |’I”|!_ .. , L +.;_,… _,-.. .I-_4. _I_ -11 -3 .I_.. Li. _
.r. 111: Iswuxu ruspomwm man cums-1.0:: I-no
application for grant of felling pentfissim
as he T4
S11rve23-‘ department or the Eeputy
delegate for mking any aeciaionjgxne I %
S. The rmpcrndernt shall’ ‘ a
E .
Ari n.§’ ‘Fml11a unarunirlnn V Ji, Afbfiinna-~aqu¢*’:r\*Fn nnauuv
.-.1153 LI’;-LI-I $5? 91. EWFJFF ”5. 3
3+5
g
this onler. m1–..«§z-a orderu, or if
the trees fliioners to seek
tho Tm me value oftlw trees as may
Trge CJfi-a1′ 4;: $9 Damrtv
“”” ‘8″ “””uf
and well deposit shall be subject an
V. [the ‘of the Tree Oficver or the Deputy
CI!
=&-.
I –
1-.
M11′?