PETITIONER: T.N. GODAVARMAN THIRUMULKPAD Vs. RESPONDENT: UNION OF INDIA & ORS. DATE OF JUDGMENT: 12/12/1996 BENCH: J.S. VERMA, B.N. KIRPAL ACT: HEADNOTE: JUDGMENT:
(With W.P.(Civil) No. 171/96)
O R D E R
In view of the great significance of the points
involved in these matters, relating to the protection and
conservation of the forests throughout the country, it was
considered necessary that the Central Government as well as
the Governments of all the States are heard. Accordingly,
notice w as issued to all of them. We have heard the learned
Attorney General for the Union of India, learned counsel
appearing for the States and the parties/applicants and, in
addition, the learned Amicus Curiae, Shri H.N. Salve,
assisted by Sarvashri U. U. Lalit, Mahender Das and P.K.
Manohar. After hearing all the learned counsel, who have
rendered very able assistance to the court, we have formed
the opinion that the matters require a further indepth
hearing to examine all the aspects relating to the National
Forest Policy. For this purpose, several points which
emerged during the course of the hearing require further
study by the learned counsel and, therefore, we defer the
continuation of this hearing for some time to enable the
learned counsel to further study these points.
However, we are of the opinion that certain interim
directions are necessary at this stage in respect of some
aspects. We have heard the learned Attorney General and the
other learned counsel on these aspects.
It has emerged at the hearing, that there is a
misconception in certain quarters about the true scope of
the Forest Conservation Act, 1980 (for short the `Act’) and
the meaning of the word “forest” used therein. There is also
a resulting misconception about the need of prior approval
of the Central Government, as required by Section 2 of the
Act, in respect of certain activities in the forest area
which are more often of a commercial nature. It is necessary
to clarify that position.
The Forest Conservation Act, 1980 was enacted with a
view to check further deforestation which ultimately results
in ecological imbalance; and therefore, the provisions made
therein for the conservation of forests and fore matters
connected therewith, must apply to all forests irrespective
of the nature of ownership or classification thereof. The
word “forest: must be understood according to its dictionary
meaning. This description cover all statutorily recognised
forests, whether designated as reserved, protected or
otherwise for the purpose of Section 2(i) of the Forest
Conservation Act. The term “forest land”, occurring in
Section 2, will not only include “forest” as understood in
the dictionary sense, but also any area recorded as forest
in the Government record irrespective of the ownership. This
is how it has to be understood for the purpose of Section 2
of the Act. The provisions enacted in the Forest
Conservation Act, 1980 for the conservation of forests and
the matters connected therewith must apply clearly to all
forests so understood irrespective of the ownership or
classification thereof. This aspect has been made abundantly
clear in the decisions of this Court in Ambica Quarry Works
and ors. versus State of Gujarat and ors. (1987 (1) SCC
213), Rura’ Litigation and Entitlement Kendra versus State
of U.P. (1989 Suppl. (1) SCC 504), and recently in the order
dated 29th November, 1996 in W.P.(C) No.749/95 (Supreme
Court Monitoring Committee vs. Mussorie Dehradun Development
Authority and ors.). The earlier decision of this Court in
State of Bihar Vs. BanshiRam Modi and ors. (1985 (3) SCC
643) has, therefore, to be understood in the light of these
subsequent decisions. We consider it necessary to reiterate
this settled position emerging from the decisions of this
court to dispel the doubt, if any, in the perception of any
State Government or authority. This has become necessary
also because of the stand taken on behalf of the State of
Rajasthan, even at this late stage, relating to permissions
granted for mining in such area which is clearly contrary to
the decisions of this court. It is reasonable to assume that
any State Government which has failed to appreciate the
correct position in law so far, will forthwith correct its
stance and take the necessary remedial measures without any
further delay.
We further direct as under:-
I. General:
1. In view of the meaning of the word “forest” in the Act,
it is obvious that prior approval of the Central Government
is required for any non-forest activity within the area of
any “forest”. In accordance with Section 2 of the Act, all
on-going activity within any forest in any State throughout
the country, without the prior approval of the Central
Government, must cease forthwith. It is, therefore, clear
that the running of saw mills of any kind including veneer
or ply-wood mills, and mining of any mineral are non-forest
purposes and are, therefore, not permissible without prior
approval of the Central Government. Accordingly, any such
activity is prima facie violation of the provisions of the
Forest Conservation Act, 1980. Every State Government must
promptly ensure total cessation of all such activities
forthwith.
2. In addition to the above, in the tropical wet ever-
green forests of Tirap and Changlang in the State of
Arunachal Pradesh, there would be a complete ban on felling
of any kind of trees therein because of their particular
significance to maintain ecological balance needed to
preserve bio-diversity. All saw mills, veneer mills and ply-
wood mills in Tirap and Changlang in Arunachal Pradesh and
within a distance of 100 Kms. from its border, in Assam,
should also be closed immediately. The State Governments of
Arunachal Pradesh and Assam must ensure compliance of this
direction.
3. The felling of trees in all forests is to remain
suspended except in accordance with the Working Plans of the
State Governments, as approved by the Central Government. In
the absence of any Working Plan in any particular State,
such as Arunachal Pradesh, where the permit system exists,
the felling under the permits can be done only by the Forest
Department of the State Government or the State Forest
Corporation.
4. There shall be a complete ban on the movement of cut
trees and timber from any of the seven North-Eastern States
to any other State of the country either by rail, road or
water-ways. The Indian Railways and the State Governments
are directed to take all measures necessary to ensure strict
compliance of this direction. This ban will not apply to the
movement of certified timber required for defence or other
Government purpose. This ban will also not affect felling in
any private plantation comprising of trees planted in any
are which is not a forest.
5. Each State Government should constitute within one
month an Expert Committee to:
(i) Identify areas which are
“forests”, irrespective of whether
they are so notified, recognised or
classified under any law, and
irrespective of the ownership of
the land of such forest;(ii) identify areas which were
earlier forests but stand degraded,
denuded or cleared; and(iii) identify areas covered by
plantation trees belonging to the
Government and those belonging to
private persons.6. Each State Government should within two months, file a
report regarding:-(i) the number of saw mills,
veneer and plywood mills actually
operating within the State, with
particulars of their real
ownership;(ii) the licensed and actual capacity of these mills for stock and sawing; (iii) their proximity to the nearest forest; (iv) their source of timber.7. Each State Government should constitute within one
month, an Expert Committee to assess :(i) the sustainable capacity of
the forests of the State qua saw
mills and timber based industry;(ii) the number of existing saw
mills which can safely be sustained
in the State;(iii) the optimum distance from
the forest, qua that State, at
which the saw mill should be
located.
8. The Expert Committees so constituted should be
requested to give its report within one month of being
constituted.
9. Each State Government would constitute a Committee
comprising of the Principal Chief Conservator of Forests and
another Senior Officer to oversee the compliance of this
order and file status reports.
II. FOR THE STATE OF JAMMU & KASHMIR:
1. There will be no felling of trees permitted in any
“forest”, public or private. This ban will not affect
felling in any private plantations comprising of trees
planted by private persons or the Social Forestry Department
of the State of Jammu & Kashmir and in such plantations,
felling will be strictly in accordance with law.
2. In `forests’, the State Government may either
departmentally or through the State Forest Corporation
remove fallen trees or fell and remove diseased or dry
standing timber, and that only from areas other than those
notified under the Jammu & Kashmir Wild Life Protection Act,
1978 or any other law banning such felling or removal of
trees.
3. For this purpose, the State Government will constitute
an Expert Committee comprising of a representative being an
IFS Officer posted in the State of Jammu & Kashmir, a
representative of the State Government, and two private
experts of eminence and the Managing Director of the State
Forest Corporation (as Member Secretary) who will fix the
qualitative and quantitative norms for the felling of fallen
trees, diseased and dry standing trees. The State shall
ensure that the trees so felled and removed by it are
strictly in accordance with these norms.
4. Any felling of trees in forest or otherwise or any
clearance of land for execution of projects, shall be in
strict compliance with the Jammu & Kashmir Forest
Conservation Act, 1990 and any other laws applying thereto.
However, any trees so felled, and the disposal of such trees
shall be done exclusively by the State Forest Corporation
and no private agency will be permitted to deal with this
aspect. This direction will also cover the submerged areas
of the THEIN Dam.
5. All timber obtained, as aforesaid or otherwise, shall
be utilised within the State, preferably to meet the timber
and fuel wood requirements of the local people, the
Government and other local institutions.
6. The movement of trees or timber (sawn or otherwise)
from the State shall, for the present, stand suspended,
except for the use of DGS & D, Railways and Defence. Any
such movement for such use will –
a) be effected after due
certification, consignment-wise
made by the Managing Director of
the State Corporation which will
include certification that the
timber has come from State Forest
Corporation sources; and
b) be undertaken by either the
Corporation itself, the Jammu &
Kashmir Forest Department or the
receiving agency.
7. The State of Jammu & Kashmir will file, preferably
within one month from today, a detailed affidavit specifying
the quantity of timber held by private persons purchased
from State Forest Corporation Depots for transport outside
the State (other than for consumption by the DGS & D,
Railways and Defence). Further directions in this regard may
be considered after the affidavit is filed.
8. No saw mill, veneer or plywood mill would be permitted
to operate in this State at a distance of less than 8 Kms.
from the boundary of any demarcated forest areas. Any
existing mill falling in this belt should be relocated
forthwith.
III. FOR THE STATE OF HIMACHAL PRADESH AND THE HILL REGIONS
OF THE STATES OF UTTAR PRADESH AND WEST BENGAL:
1. There will be no felling of trees permitted in any
forest, public or private. This ban will not affect felling
in any private plantation comprising of trees planted in any
area which is not a `forest’; and which has not been
converted from an earlier “forest”. This ban will not apply
to permits granted to the right holders for their bonafide
personal use in Himachal Pradesh.
2. In a `forest’, the State Government may either
departmentally or through the State Forest Corporation
remove fallen trees or fell and remove diseased or dry
standing timber from areas other than those notified under
Section 18 or Section 35 of the Wild Life Protection Act,
1972 or any other Act banning such felling or removal of
trees.
3. For this purpose, the State Government is to constitute
an expert Committee comprising a representative from MOEF, a
representative of the State Government, two private experts
of eminence and the MD of the State Forest Corporation (as
Member Secretary), who will fix the qualitative and
quantitative norms for the felling of fallen trees and
diseased and standing timber. The State shall ensure that
the trees so felled and removed are in accordance with these
norms.
4. Felling of trees in any forest or any clearance of
forest land in execution of projects shall be in strict
conformity with the Forest Conservation Act, 1980 and any
other laws applying thereto. Moreover, any trees so felled,
and the disposal of such trees shall be done exclusively by
the State Forest Corporation and no private agency is to be
involved in any aspect thereof.
IV. FOR THE STATE OF TAMIL NADU:
1. There will be a complete ban on felling of trees in all
forest areas’. This will however not apply to:-
(a) trees which have been planted
and grown, and are not of
spontaneous growth, and
(b) are in areas which were not
forests earlier, but were cleared
for any reason.
2. The State Government, within four weeks from today, is
to constitute a committee for identifying all “forests”.
3. Those tribals who are part of the social forestry
programme in respect of patta lands, other than forests, may
continue to grow and cut according to the Government Scheme
provided that they grow and cut trees in accordance with the
law applicable.
4. In so f ar as the plantations (tea, coffee, cardamom
etc.) are concerned, it is directed as under:
a) The felling of shade trees in these plantations
will be –
i) limited to trees which have been
planted, and not those which have
grown spontaneously;
ii) limited to the species
identified in the TANTEA report;
iii) in accordance with the
recommendations of (including to
the extent recommended by) TANTEA;
and
iv) under the supervision of the
statutory committee constituted by
the State Government.
b) In so far as the fuel trees planted by the plantations
for fuel wood outside the forest area are concerned, the
State Government is directed to obtain within four weeks, a
report from TANTEA as was done in the case of Shade trees,
and the further action for felling them will be as per that
report. Meanwhile, eucalyptus and wattle trees in such area
may be felled by them for their own use as permitted by the
statutory committee.
c) the State Government is directed to ascertain and
identify those areas of the plantation which are a “forest”
and are not in active use as a plantation. No felling of any
trees is however to be permitted in these areas, and sub-
paras (b) and (c) above will not apply to such areas.
d) There will be no further expansion of the plantations
in a manner so as to involve encroachment upon (by way of
clearing or otherwise) of “forests”.
5. As far as the trees already cut, prior to the interim
order of this court dated December 11, 1995 are concerned,
the same may be permitted to be removed provided they were
not so felled from Janmam land. The State Government would
verify these trees and mark them suitably to ensure that
this order is duly complied with. For the present, this is
being permitted as a one time measure.
6. Insofar as felling of any trees in Janmam lands is
concerned (whether in plantations ore otherwise), the ban on
felling will operate subject to any order made in the Civil
Appeal Nos. 367 to 375 of 1977 in C.A. Nos. 1344-45 of 1976.
After the order is made in those Civil Appeals on the I.As.
pending therein, if necessary, this aspect may be re-
examined.
7. This order is to operate and to be implemented,
notwithstanding any order at variance, made or which may be
made by any Government or any authority, tribunal or court,
including the High Court.
The earlier orders made in these matters shall be read,
modified wherever necessary to this extent. This order is to
continue, until further orders. This order will operate and
be complied with by all concerned, notwithstanding any order
at variance, made or which my be made hereafter, by any
authority, including the Central or any State Government or
any court (including High Court) or Tribunal.
We also direct that notwithstanding the closure of any
saw mills or other wood-based industry pursuant to this
order, the workers employed in such units will continue to
be paid their full emoluments due and shall not be
retrenched or removed from service for this reason.
We are informed that the Railway authorities are still
using wooden sleepers for laying tracks. The Ministry of
Railways will file an affidavit giving full particulars in
this regard including the extent of wood consumed by them,
the source of supply of wood, and the steps taken by them to
find alternatives to the use of wood.
I.A. Nos. 7,9,10,11,12,13 and 14 in Writ Petition
(Civil) No. 202 of 1995 and I.A. Nos. 1,3,4,5,6,7,8 & 10 in
Writ Petition (Civil) No. 171 of 1996 are disposed of,
accordingly.
List the matter on February 25, 1997 as part-heard for
further hearing.