1 w.9.742o/09
IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS THE HT" DAY OF SEPTEMBER 2009
BEFORE
THE HON'BLE MRJUSTIOE HNNAGAMOHAN OAS A '
WRIT PETFHON NO:742o/goo9(KLAR+R&ReeSUR)5T;A
BETWEEN:
SI-FRI THWEMAIAH S/O LATE *TH:MMAIAH
AGED ABOUT 72 YEARS, *
R/AT BYATARAYANADODDi
JIGANI HOBLL ANEKAi_~]_'ALLE~K -
BANGALORE DiSTRlCT_ B A
V V' LL";;.;V'PET:T:oNER
(By Sri: PRAKASH TE-'|tj_:f:"EVB'BAK::'R',VV'VAg>d'V':.:;:J: } x V
THE STATETQF KAFTNATAKA
REVENUE OEPARTMENT
MLE';.BU.!LDiNG';V.5f"" FLOOR
. ER: AMBEDKAR R'OA'O
V =B,Ar4GALOREm 560 001.
REP. BY iT'S.O_S'ECRETARY
2 " THE sREVO'iAL DEPUTY COMMiSSiONER
.'
BANGALORE URBAN DISTRKJT
K.G...ROAD, BANGALORE -A 560 009.
A TH.E ASSiSTANT COMMlSSiONER
BANGALORE SOUTH SUB-D|VISiON
K.G.ROAD, BANGALORE --- 560 009.
2 W. P. 7420/09
4 THE TAHSELDAR
ANEKAL TAUK
TALUK OFFICE COMKPOUND
ANEKAL, BANGALORE URBAN DISTRICT
5 THE ASSISTANT CONSERVATOR 0'F'FOéRE'_:STSR "T
BANGALORE SOUTH SUB~DEVISlON
ARANYA BHAVAN, MALLESWARANF. _
BANGALORE -~ 560 003. ._
6 RANGE FOREST OFFICER
ANEKAL RANGE _
IS? FLOOR, TALUK OF'F':.(.3_E BUILDING
ANEKAL, BANGALORE"'*UHBAl\I DISTRTCT. I M
3 V E' RjES'RONDENTS
(By SrI:RKuMARV,?.SI§ICGRI. i
THIS ,IAIR.IT:"RIETITTON 'FILED 'UNDER ARTICLES 225 & 227
OF THE CO_NST!'I;UTIQ.Nf"QF'aEf§ID.lA PRAYING TO QUASH THE
IMPUGNEE) ORDER PASSED BY THE SECOND
RESPONDENT--x"--«..SPEQ§~AL~~._E DEPUTY COMMISSIOENR EN
.RESRECT;fOE TI-:E'"I~.AND MEASURING 4 ACRES 15 GUNTAS
'INCLuD"ING GUNTAS OE PHUT KHARAB EN SY.NO. 67/P OF
BOOTHA'rxIA'frHAL'L:.TC_:\T{I.LAGE, JIGANI HOBLE, ANEKAL TALUK,
BANGALOREV B-3.8-TREVCT, AS PER ANNEXURE-A AND ALSO THE
4:~R0_RDER""'DT..--._"1'2;1':'I'2007 PASSED BY THE 5TH RESPONDENT-
-f.";S.ASS:STANT'r'TCONSERVATOR OF FORESTS IN CASE No. FOO
VSG/(ISJo7C~AS PER ANNEXURE-B.
_,,_..§'HFS wRrr PETITION COMING ON FOR HEARING THIS
__DA.Y, THE COURT MADE THE FOLE.OWENG:-
0%/\z"J
3 W.P.7<£20/O9
ORDER
in this writ petition, the petitioner has prayed for it
nature of certiorari to quash the order dated
No.RRT(2)CFt.15:97–98 passed by the secesariespendent J
Deputy Commissioner and the orderytdatedvi’i2.ifit_.2007.»’,i.r: Case ”
FOC 90/2005-07 passed by the 5t*~s@spond’enti3-trie ifixsvsiistant
Conservator of Forests.
2. in the impugned order–.at”Z\nne:Zurei reference is
made to a report Abyithxe “respondent — Assistant
Commissioner and “By relying on these 2
reports, thegsecond’ ‘r.s,+«sponder1t4V:Vco.nc!udes that he entertains a doubt
with regard torthe entryV’o’fA:_ipetiiti’e.n’e’r’s name in the revenue records.
It is on the basis ouf’thes’e.two.’reports the impugned order came to be
,fPas$ed remove the name of the petitioner from the revenue
records and ta!-so to possession of the [and in question from the
»..__.Vvpetittor:ee_r’§’iiThere”5is no material on record to show that the petitioner
furnish.ed’~;_with the report of the Tahsiidar and the Assistant
Thus, the petitioner did not had a fair opportunity to
pia-‘::e'”§hisM version in respect of these two reports. Thus, the
9* iv»
4 w.1>.742o/09
impugned order is opposed to principles of natural justice
same is liable to be set aside.
3. The second respondent whilepassin-3′ the
order is required to examine and verify the”*ori§_i_nai registersVr’e|a?ing
to grant, issue of saguvali chit and tiirievivyordpers re!atingV_to.:th’e;entryjof
petitionefs name in the revenue records’.»v.__The second._res.pondent
had not taken this exercise pyassirig :the–ii’f§dpugned order. On
this ground also, the impugneq.ordei’v«isV iiaialetov_be’A”s.et’.aside.
4. in so passed by the
5*” responden-t,. ‘*is«’—provi’d’ed”tinder the Forest Act.
Reserving IibAert’y”to~ith:e’ vvork out his remedy in so far as
Annexure — Biscorrcferned.’tf1e.i/yritépetition is hereby rejected.
the reasons stavtedp above, the following:
ORDER
L iivrit petition is partly allowed.
xii) iivvfiihe impugned order dated 12.12.1997 in Case
No.FiRT(2) CR.15:97–98 passed by the second
respondent — Special Deputy Commissioner is hereby
quashed.
£2’/”\1/’K./’x..
5 W.P.7420/09
iii) The matter is remanded to the second respon’cie_rit44’_:te.r
fresh disposal in accordance with iaw.
iv) The writ petition in so far as An_n-ex1i_retV”‘
concerned is hereby rejectedt
V) Liberty is reserved to the petiti–o_h’e–r to fitev-i.a.r1:’ appeal”;
against the impugned orderat Anne5kL:re”‘—-i”3.
Vi) Aiicontentionsa’re._i’eft open’;
Ordered accordingiy. ‘
Sd/-
EUDGE
dh*