IN THE HEGH COURT OF KARNATAKA AT BANGALORE)
DATES THIS THE 30* DAY OF' OCTOBER 2009
BEFORE
THE HON'.8LE MR. JUSTICE AJIT J.GUNJA§:;%&% ' 5
WRIT PETITION NOS.3584-85/.2Q_()9(§','§1\;fi;;F§fi): % A
BETWEEN :
1. Mangalore Taluk Scheduled "
Tribes Large Scale Mu1tipurpos'€u. _
Co-operative Society Ltflf' V
Niangalore, represented.._":j*
By its President --
Sri.RuPmayya Naik, . '
Age 48 years, ,
2. Beltllazigady 'I'a1uE{"::"3(i11c:d'u,le':.d
Tribes Large Scale I§?I1§1itiji>'¥.1I'pose
{3o~operativé -vscécigty L1_.:d;; "
V Belthfazigady, rtpresenteé
* by i!:.s°PIjes1c1ciI2t --- """
Sri'Ven1;:a.p§$'~Naik,
.§§gt:T_5-4 year 3." ...PETI'I'I(j)NERS
{By Sf'i,Ari;{1 Shyam, Aciv. for
IV1'--[S;'Dhannasrw:e A-ssts., Advs.)
Z A' ' A'. V é ' ' I 'Sfate of Karnataka,
" By' its Secretary,
" Department of Forest,
' " Aranya Bhavan,
Maileshwaram,
Bangalore.
2. Thfi Deputy Conservator
Of Forests,
Kundapm' Sub----Divisi(>a,
Kunéapur. T' K: ~
(By Sr'i.N.B.Vishwa_nafh, AGA)=
These writ petitions are; __fi1r.=;d uhdc1*.Ar$jcE¢sv~VV235
anti 22'? 0f the Constitution oi"'*!;i:*§ia wii:h_ a~pra1};fer to
quash the impugned, Iiofificatiors,/pubiicatiqzé at
Armexure 'A' dated I9§€¥_1.2{")OV9V L"i.-sszied by the 2M
respondent in so far as' it -ri~:_1_af1., s Vtezi Mu;;1abidri and
Vencmr units are C0ncem3§1.” V’ ‘
‘i’hes§__V Wrif on for preliminary
hearing dayfthe Ceurt made the
fo1i{)Wing:–,_ . — ‘ ~
7 ¢RbER
‘ -A A ‘”I*1ie5»–g)<=:ti'i3ionersVV7aéi*é (3o~opemtive Society, which are
as "LaI1I3pS Society", The same is
r5g7sftt3redv_r~LLt1id£ei' the Karnataka Co»opera:£ive Socziaties
" S.<$(:ieti€s have been functioning with the Gbjfziflt
;)i*a$f§0£ing the mterest of Schedtfied Tribes by giving
_113c:":}ssa;ty benefits and facilities for their welfare. The
Goverrment having regarci to its policy haé issued an
I
-3-
order on 20.07.2001 in respect of certain Lamps
Societies in Karnataka, wherein they were given
ooileet Inirior forest produce from the forest _
nominal charge. Subsequently, it
issued another order dated 23.Ofi~;,2(){‘J2A.
bank on eolleetion of Haimgdag pmjuceaeifissms me i
forest In the State Govemo1ei§’i:..oirder,.. ‘ii. igyflagvvfiaiade
eiear that the right 1-.oA produce is
required to be :”‘ei<:oepi: in the
area where functioning.
Annexure ‘B’ is’«”.:h.e'<Goveromeot order, wherein the
have takes. for-…t,iirehahflitafion of the oibal
"aim Anhexirire 'C' is a ziotificatiori, wherein it is
Arstiaitecl; of operation of Lamps Societies is to
._N'e'§erthe1ess, the respondents have issued
3 parser fixfjiieatiori, a eopy of which is produced at
"A21i1e3:11r*eV"'A' mdimfing that the tenders are invited for
of removing the forest produce from several
'4 including the area, where the petitioners are
-4-
operating. The said notification is quosfioned in
writ petmon. p b
2. This Court entertained the writ petitiori *
passed an i1″it6I’ifl} order only inasmuch’
and Venoor units are concemsd.
was granted for a perim of ..Latsr
interim order was contixmogsd. . ._
3. ‘§’h-3 iearned couiis’o1″the petitioner
submits fl1s.1iofifica£ion issued at
Annsxuré’-._’C’,’_ of the petitioner –
Socie is tod’—bevvsxcliidsé .-Whenever a tender is to be
V’ v_ ._ S’
” ‘C3365:-.j figrfllsf’ that pursuant to Annexure
5B”, had issued a memo to Ishabiiitate
‘ V’ the ‘soéistiss similar nature.
so is&r.N.B.Vishwa.n,a,t11, learned Additional
§Z_’_:o”t:smment Advcxzate appearing for the respondsnis
T :s1’1’ij:n.its that 121 between Annexures ‘B’ 83 ‘C’ another
nofification has been issued. fl
. I
– 5 –
5. A perusal ef Axmexure ‘C’ would clearly indieate
that the area of operation where the petitioner — _
is operating is excluded ané the remaining .
put up for ‘aCti{3i’l. indeeé 3. gnerueaié sf ‘ ‘
discloses that the area where
operating is 21150 ineluded atii:ti__oi1. %
To my mind, it is contrary teeV-t;ee”L_:n6tificetion.:§.ssft1ed at
Annexure ‘C’. Anotllee teeter, weigh in
favour of the had granted
an interim QI’de1*–. V1:*eesi3:fit:’i’;i.1j;g”t’t;e”_actie*I1 only in so fa}: as
restricting the V 4’e;s§e1udi;1g the area Where the
petitioners regard to the fact that
, the process .i$___al::eady over in respect of the 0tI;1er
¢XG1tidL3.Jg”‘th6 area of the petitioner, i am of the
vie; tkeiatv purpese Weuld be served by keeping
‘$113 seritvttpietition pending. Even etherwise, i am ef the
ttfiat the two viilages i.e., Moodubidré. and Venzjr are
_.__””.’¥:0 excluded until the earlier zxotifieatien Annexure ‘C’
is either withdrawn or modified.
Fetitien stands disposed of aecordjngiy.
,£.»
6. M. N. B.Vishwa;nath, learned ‘ _
Government Advocate appearing for resp;;§mii§rif;$”V~. ~
permitted to file memo 0f appear2*s’::;a.;:..withiI1_*
SP8