High Court Karnataka High Court

K T Ragavendra vs The Deputy Commissioner on 19 March, 2008

Karnataka High Court
K T Ragavendra vs The Deputy Commissioner on 19 March, 2008
Author: Anand Byrareddy
_£|:

. K.T. A   

. % 15  

   
All are 

 
3Ji.&'::   ltajgy

V '     51 rem
$;!-;3%% 

 

. .APuwé§a;iI.rda, .53 years

'aw u uuuwligu I1 nu»

&  Residsnt of

    Kalalevfllaao

J. llllu-II Ul-ll-I

Sakaleohgmr Taluk
Haaaan District



8. K.B.Mu1111appa

SIG E.-iaawa
Resident ofl-[mane

Village
l!l..'I..-'l.._..|......._.. "'I"'...1-.1..
I3iL|5i.W.l?'H-.[l}'.3l..I.1' 1 Imus

Reprosantedbyfine

G. P. A. Holder

M. B. Salish, 48 years

Sic:   'fiauavagowda
R¢sl% LI!' 
Shanivarauanthe Hobii ' ' _T " ' "

S3nvnuu?__r::~I1nIn"[$'|_'_|_k  *

Iflifl-I051 U WU'?

gnaw,   

  -   

n’F’ Yarn: Ir_:_|_

ffiaczmomy
‘ ” Dwarh-:*.s’.’1t :.=£Reve:”..:.e

Mulfiaimayed Building

W.

Vidlnnavecdlni

n………..1……_¢ n an-n un nu.-.-1.rr
Duulgmmw-Jfiu uu 1. . . . R53: v’a’.*ua.:un a._

‘L

.l. J…’ A .85
xwvuu ,1

NF’!!!

-4′-.1:

(S1111. Gansadhar Sunaolii. Additloml VA

This mom is filed o L T
of tjxe of
endorsement dated 2l.8.20U7’~.._VAnnem’m ”

ooxruunmica1:iom”op1mon’ ‘ dawn’ ” ‘ ‘proclmg ‘ ‘fie an
.£*-.!’.1′.%-£1.*I.¢-.’3.- issI.1..a:l. by me .i:1.’o–1f’ ago 2′”
respondonm reapeotivolyo aotho rights are

This ‘Writ §Po§S§1i’m Hearing
in “B” mm following: –

K-Ifld-IL 3:1 wfliflu
‘Ii Ill 1 VLIJUIHUILWI

issucd; of Forest, Haunt:

Aof’ t£t1o application of the fiflmm

no-I to cut’ and remove trees ems’ ung” on fin

Aw in 1119 schedule to the petition which is as

w mgr-L1 .r-V\1’ir:nu…_.
” J-.\l’.’.Vlv1JIVt”|-n

‘iiiime sy. Bxumt unit iinmliuninn

|–l
In
in
um
I
In-vl
It

-9
1D
in
up
~;:

1:;

no
no
i?

, can

.- ‘ f’
‘2.’
an
an

“‘–_’I” ‘”7’ ” –‘ “‘ “‘

“”” I I The

§esam%%{m% may we khatedm’ ‘ of the iand in

% qmum’ ofths mm mm on the lam. Sauce’

..a..j
HIa:I nw_|uug

-*~4″~’*’-a- *.’r.-.2. P.’.’i.*:.*.’….-‘ *.:-.5 3~:t.°e-431*. efw% ‘,2-la-:z-… it was

” “§c¢:s:a.ry to cut and tamove the man. It is contended

ms was in qucuim we not rm-mod by the

__.. ~:_:.1……._:.-.
IKIHH fl flllflwilll

I”

~ –A_ A–.-.A ‘__ I…

in ‘”mm,”’ fl” $3111.
5

Kulnle 121 1-32 0-01 1-31%%% *{l MA

waufiqrrcwivimflwptioemcreofintnrmofsgouonéo

ofthe Kmmka Land Rename Code, was which

1….

L1′; val-

.L……._ _;.._. __._.l_i ._-_ _ J 4…. – ..

i””‘fi ua.6’xu

I

3. It is contended %e.iT{ 5

ofthe Iianutaka Lmd Rwmu§;*.@t, I964, .

gum Gnvarnniant fig: gggnact nf’ i nl-null

—v—– 1—- v ‘nu———-uv -u rwwu —- –n- H

be damned to have been except

macs renmwd ccmtention of

1116′ ”” 1 avu1ab1’ a in min

rugard. by the fiat mptmdont on

,- in ilued, in

‘wifl’1§tzI;A That in terms of Swlion 91 of the

u x defines» “Ga\re1:mnu11: tr:-an ” 3: including all true: on lands

2

_- ,rf1r::

balancing to private pursms. the right ofwhioh ha: been

mmed undar the proviuicm of the

Reiremie Art, 1964.

W01 _i ‘._i..V__’J:.. .u.’I..

ti. ma f

the quzaflan raised in tho prca§1.1;iv is i

fifiy ¢_:mr9rer_1 by g in

W.P.Ho.43003fl995 r%1’9.f%;:§§5rr cemented

matters in the cga~3§:.;_c§f another vs.

flags.-ry and mm H’

Conunisnifimr patllicmers merein have
1t’ff-é’ar jiirsg ‘ Warn’! }.’i-fid aft?-ca zru

more was 11:: proof of payment of malki

the Domty Conservator of

” denim’ dud flu: win: of irm in regard to which

-:7;-

deoiaions of mi: Court, it was opined inthe above decision

that unless the Govemment: is able to show

w uvw um-uvx ,5 sunny fi fiwmwuy, III.-U.

‘u-..|.t 1-… m……… ..:+I….. ………….11.. .. -…mt…..n.. _

men are doomed to belong to an: owtmor.o1f K V’ V

is for the Government to prov:

‘man made either with mfa:mco”t§’fi1e 11011.’ ‘fioéfim
or with reference to my % Vt % the of the

g———

oonoomod
was climztod. wt; and give his opinion
m 3113 l ‘fi’i’I3’.1 33″‘ Lu ‘Luu ii I-[1

Deputy. there in reservation of any

at tho firm of g.ra__r1t, 11¢

give an opinion that the fitia to me

pt –treeat”$*ost’ii.ntho owner or the occupant of the land and

. mg Q’H§ggr II-19′” ;u_-gunidnr flu: gnu-u’|ia;u1~innn

l$|I¥CiI IT W XICIXIZ

“M
Lllfllil-j’

25
E’
3″

5

E
I
F

the Revenue Tnepartmont or a mvoruw opinion fiom the

Deputy C-mmnisaimer or his delegate, for xx

H” mm” inmydehyinp

the Tm Omocr or iftho trees as am, ?i¢w§¢u1d§eV[%%&&i¢

wet”: E’-if fix”: p-afifiisim tr: xiii “””

mg qr ma ammainea by
the or the Tm
Oficerr to the final order

9!” ‘sh: .re.-= §?:$.m.._.-..; C at’ Fmg

and to be decided in favour of

_V_§;2,..V.;_s u;;__;__au.’a*- r;.__~ .._1:.-._ 4.-.:
@’p|.”fi§.l!l3B”fl’Ux|_.l!flV :3: ruumuiau.

‘ruin’-I.

x T :3″. 1:11» ‘been fiiinwed a recent

* in w.P.No.3932r2oo7 dated 15.2.2003 in the cane

‘ %g;1’

n

-II-anus:-vww

ggwpya sane! Qfisrs vs; Depw …_…–.9′,-

xfimmn District and axhwa. This Court, afler refemng’ ‘ to

6

J’-Z.-o..-.._.-.1 . ‘Lg: ‘-G..gI:n:-.ns;’n|.u¢|nm<I ngfiknn hr
Lu.-I: »uvw.u.4 us, J-Ill-I71 uy

curtain other decision: which have been relied upon by 1110

scana,haaha1anmtumei:np.:gr;eao:de:diamtina;c§ m_

GQIII HNDIMOE

same ma has rermandaed the matter T ' ~ .

ti. Tha me on    the
dwision oftiais fiouri in    Home. the

pcfifim is allowfi +3 & AA 11;: MM is

gb__;1_.a_ 4

3 UPI-‘1 I Q ?’§UIl«hT’I”*IV V?

:::=’-..a1.1.;1ed. 1 1 ..-….

spam’ ‘on “”” and unleu the first

respondent of any two: in

.;i
I
E
L

%”‘%n¢15,ficafi<$1i*o£§':"hy m express under or by a specific

'- time of grant, he would be obliged to

that the trees vest in the owner or the

"IF. W sooomi respondent consider the

application for grant of falling permiuicn

.. …..,, .. M ..-M… fit and rs:-.35' aha.-i.'1

Survey department or the Deputy " 2

dnl-agate for taking any decision on T A

s. The mponaem mm %1mq% order
wiu:m1" ' a period offour mm fzmm. _ §:}ih§' 'afreoeipt of a

copy nvfthis V– .l;%%:£ men

pending moor, by dcpoauins the

*91'* 1.116 ofForuats and such

mg to the final order of tho Tree

% " :,»L,'«4.__'L'.i'f"cer (':fForc

__ ___A._

:3

-«=:

«-1
S3′
0-:

«<2