High Court Kerala High Court

Jojy Thomas vs State Of Kerala Represented By Its on 20 January, 2011

Kerala High Court
Jojy Thomas vs State Of Kerala Represented By Its on 20 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29041 of 2009(Q)


1. JOJY THOMAS, S/O.P.A.THOMAS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY ITS
                       ...       Respondent

2. THE DEPUTY CONSERVATOR OF FOREST,

3. THE DISTRICT FOREST OFFICER,

4. THE DEPUTY RANGER, GURUNATHANMANNU

                For Petitioner  :SRI.V.K.SUNIL

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :20/01/2011

 O R D E R
                   THOMAS P JOSEPH, J.

                  ----------------------------------------

                    W.P(C).No.29041 of 2009

                  ---------------------------------------

              Dated this 20th day of January, 2011

                            JUDGMENT

Petitioner, claiming to be the title holder in possession of a

plot of land which according to him is covered by Ext.P2, sale

deed seeks to quash Ext.P1, Form 1 report submitted by the

Deputy Range Officer under Sec.52 of the Kerala Forest Act (for

short, “the Act”). Case of petitioner is that for the purpose of

proper enjoyment of the property by replanting rubber plants he

cut down rubber trees and certain other trees standing in the

said schedule property which according to him is within his right

and entitlement as the absolute owner in possession of the

property. The timber were seized by the Deputy Range Officer

who submitted Ext.P1, report before the learned Judicial First

Class Magistrate, Pathanamthitta. It is contended by the

petitioner that Ext.P1 is bad in law in that it does not disclose any

of offence committed by the petitioner. According to the

petitioner in the absence of any offence committed by him, forest

officials had no authority to seize the timber under Sec.52 of the

Act. Petitioner therefore wanted Ext.P1, report to be quashed

and respondents be directed to release the timber to him.

W.P(C).No.29041 of 2009
-: 2 :-

2. I have heard learned counsel for petitioner and the

learned Special Government Pleader for forest. Learned counsel

for petitioner contends that in so far as no offence is disclosed by

Ext.P1, report the seizure is illegal. Learned Special Government

Pleader contended that the land in question is part of reserve

forest as notified by the Konni reserve forest notification dated

27.01.1897 (Annexure-R3(a)) and as per the policy of the then

Government, patta were issued in favour of occupants of the

lands for cultivation but, such lands are not so far disreserved

and hence continue to be part of reserve forest with the only

right for occupants to enjoy the property by effecting cultivation.

According to learned Special Government Pleader such

occupants have no right over the trees standing in the property

and have no right to cut and remove the same. It is pointed out

that by virtue of power vested with the Government under Sec.76

of the Act, Rules are made in the matter and the Rule governing

the matter is Kerala Forest (Preservation, Reproduction and

Disposal of Trees and Timber belonging to Government But

Grown On Lands In The Occupation Of Private Persons) Rules,

1975. According to the learned Special Government Pleader,

Sec.2(e) of the Act defines “forest offence” as meaning an offence

W.P(C).No.29041 of 2009
-: 3 :-

punishable under the Act and any rules made thereunder. It is

pointed out that the act of petitioner in cutting down trees from

the patta land which is part of the reserve forest as it is not

disreserved amounted to offence punishable under Sec.27(1)(e)

(iii) of the Act though not it is not so specifically stated in Ext.P1,

seizure report. It is argued by the learned Special Government

Pleader that the matter is under investigation. Learned Special

Government Pleader has also placed reliance on the decision of

the Supreme Court in T. N Godavarman Thirumulkpad Vs.

Union of India and Ors. (AIR 1997 SC 1228) and the

observations in paragraph 4.

3. It is true that Ext.P1, Form-I report does not mention

what exactly is the offence if any committed. In column No.1

dealing with nature of the offence, there is only reference to the

Rule referred to above under Sec.76 of the Act. It is stated in

Ext.P1 that petitioner committed an offence. But I must bear in

mind that Ext.P1 is not a final report after investigation it is only

a preliminary forest offence seizure report.

4. I am not persuaded to think that merely because the

exact provision of law allegedly violated is not mentioned in

Ext.P1, that report has to be set aside particularly as the

W.P(C).No.29041 of 2009
-: 4 :-

investigation is on. Petitioner has to await the result of

investigation. If the final report as may be submitted by the

officer concerned does not disclose any offence as petitioner

contends, it may be open to him to challenge the seizure report

as provided under law. I do not therefore find reason to quash

Ext.P1, at this stage.

5. Learned counsel submitted that since the timber has

not been removed from the patta land of petitioner, it causes

much difficulty. Learned counsel referred me to the order passed

by this court on April 7, 2007 where submission of the learned

Special Government Pleader is that the forest official will be

directed to remove the trees to a convenient place is recorded.

It is pointed out by learned counsel for petitioner so far, the said

undertaking has not been complied. Learned Special Government

Pleader submitted that in case timber has not so far been

removed, the same will be removed within two weeks from the

date of receipt of a copy of this judgment. That submission is

recorded. Forest officials shall do so.

6. It is then contended by learned counsel for petitioner

that since the fact of cutting of trees is not disputed by the

petitioner, it does not require much time for investigation, what

W.P(C).No.29041 of 2009
-: 5 :-

is to be investigated is only whether the land is part of reserve

forest or not and hence the forest officials may be directed to

complete investigation and submit final report within a time limit

to be fixed by this court. I do not think that it is proper or

justifiable for this court to fix a time limit for completion of

investigation and submission of final report but, having regard to

the difficulties expressed by petitioner it is only just and proper

that the forest officials concerned, expedited investigation and

further proceedings in the matter. They are directed to do so.

7. With respect to the timber in question (which will be

removed by the forest officials from the patta land as above

stated) the department shall initiate necessary action for its

disposal as provided under law as early as possible.

This petition is closed with the directions made above and

without prejudice to the right of petitioner to challenge the final

report that may be submitted by the forest officials on completion

of investigation.

(THOMAS P JOSEPH, JUDGE)

Sbna/-