Karnataka High Court
The State Of Karnataka vs Smt Rami W/O Beera Naik on 14 July, 2008
witnesses and on completion of the investigation filed the charge sheet against the respondent. During the trial, the prosecution eiemined ?.Ws.i_ to 6 and in their evidence got narkedVEfis.§§ to 13;_k The statement of the accused_ was reoordeer*nnder Section 313 Cr.P.C. He has taken the'défe5¢e of total denial and he has not led eny=evieence in his defence. The Trial Court_onVepnrecietion of the material on record, aoqeitted the aceusefi and aggrieved by the acquittal, the State has sreferred this appeal. 3.i_ I-hafie heard the learned Government Pleader and the learned connselafor the respondent. j44::'The eoint that arises for my consideration Wis1l* 2 Vflfihether the Judgment and Order of ecqfiittal of the respondent in respect of flu ,the"eharges leveled under the provisions of V *,the Karnataka Forest Act etc. is illegal and perverse? '¢ K. S. The learned Government Pleader contended that there is sufficient material on record to the encroachment of the forest land and that the act Of encroachment is recurring offence and~«thereferef'heu» submits that the Trial Court gerreel in tgraneifig, the = acquittal. 6. The yerusafl. of by the prosecution reveals vthet.h§;$5rlTlto;_3 who are the attesting witnesses Vforl thee gahgza; have turned hostile to the e§§se§u:i§fi.£fffie;efore, the testimony of these eitnesses is of he heln to the prosecution. The other yitnessee are Range Forest Officer [P.W.41, the pores; and the Forester [P.W.6]. The complaint Rae for the encroachement of 21 guntas 'of the Eereat land by the accused and growing banana, i¢gcgnu::;§eés,f¢tc. and putting up the construction of the huildine in the encroached portion. The perusal l,_r of the~e§idence reveals that the encroachment is said "' 'to nhave been done by' the accused about 25-30 years '"erior to the registration of the complaint. The ".§roperty extract produced reveals that the land is g;ann§: in possession of the Forest Department. The K copy of the notification placed at E'.x.P'? reveals the Sy. No.92 as the forest land. The said notification was issued under the provisions of the Indie'n"»r£'ore$t Act 18'?8. The said notification issue~d...'p&un_tié;'::V"the earlier Act continues to be valid under._ the i'pries3ent--._ Act. But, unfortunately, the ;department;'has._nVo'tV"ta.ken_ any action against the respciniindenti years and the delay has Vprope'iflV§nb4'VeXplained. The inordinate delayp 'the c'ofiznpl.ain§t leads to a doubt with regard to of ownership in respect of the_"'encroach~etd State can have recours;e"i'torA...t.he '7px:'o§i.s'ions_"v'of Section 64(A} of the Karnatakiap i.For'eet.'if.}5~;ct'°*-._and seek summary eviction. Though there isV'v;nat--ver'i'al regarding encroachment, but .~-the V__area""«encroached has to be found out by Videniarcetioni'«vcciiief the boundary through the proper View of the remedy available to the gespondenpt thunder Section 64(A) of the Act, the fld.eparr_tment is at liberty to initiate the action by the eviction of the respondent summarily and :'u"to"iVtake the possession. In the circumstances and in it iziew of insufficient material on record, I do not find any ground to warrant the interference. In the 6 circumstances, I answer the point in the negative andfil prsceed to pass the following: ORDER
The appeal is diamissed.
Ksm*