High Court Karnataka High Court

Ramegowda S/O Karigowda vs The Deputy Commissioner Hassan … on 25 March, 2008

Karnataka High Court
Ramegowda S/O Karigowda vs The Deputy Commissioner Hassan … on 25 March, 2008
Author: Anand Byrareddy
 

THE 1101*-PBLE MR. JUS'I'ICii  

ul:!rnr1~ n-nvq--r1~~r.n-u Mr. 1 rnonfinnm rrn l;'fl'J.'''}'l'!I'Ij:
' Ellgulllauay _  AV.

   

1.    
Sic  " '    A

{A3

. 2:. $.   %
Sin  "  '

V " .&1'Vlw    Vnflulnnmma \.|'$'I'Inn.n

V , ' J1-I-l WI-L'-V  IIEH-HIIIIIIU VHJQV

L   Harmhahi Hohli, 3akaleshp1.u"i'al1Jk.

Haasan  PETITIONERS

  
  G._P. A. Holder
   52 

 "Sfo"3yed Khallendar

%%   Resident orum s. P. Road

Sakaieaitpur Town
 Tfintfict

(By mu K. Nagavazfi. Advocate)

5'




.n.-u--g

$1 Q1

1. The mpuly Commissioner

2.'I'11erDe1_:rutyC3or|senrztor

afF«-m-.-at. aasan mama:

Haman

3. T}"v.€'- Etate 0f %-"'u.aka---- 
Rc_n_msan1edb_ its '
SOI.'3IeT.E.1'5." V
fieparmnn.' T " ' nf  -- If " 

     
 "    
Bamlgaltzzru-."r.;iI*§$._f:§'j1 " '  ._   'RE' N N S

($11-i.' II.-1.3.   Govemmem Advocate)

' ' 'mi-ih«:a'iu

      r India-. ying to qumh fife
 20.9.2007 Vida Annexure -- A and

 ....""t-11'. 1l.4.LL'7 paw"-..........=«~-"..... as

  Am:-:x%u:e--3,%iaa;uea to the petitiomrs by the respondent

30.1 iiasnfaag me petitioners righu are concerned.

” *W’1itPetifim coming on for hearing
fB.’ sflrcup on this day. the Courtmadc the following: –

QILQ13
The paefitiimm are: questioning an

issued by’ the Deputy Cunservamr of Forest, Hanan

0.
J

mt1:’in¢ in respect of tho application of the potitioamp

SW10′-“B liimnisaion to cut and remove tree

E

IUVLJNMV III. Ill-3 I-\|’\lI|’I.\J’ I-‘I

Ian-Ir’ .r’Imann’I-s.nr1 in tank 11.: in 111:: -n4rh’-I\Iruq.Vg:rE.n’IVn .’«IV’d an Kb K
IHILVO ‘WW’ M’ g H’ 1,. V’ ‘ ~

fo1lown:-

ou ~ 2 ‘ _
“-r”iHI”I3” E’;'(‘.Nfi. – Kfififiu 2* tuning

BE 1:r§is % 0-02 17-13

A %*1-c’2LV%% Y 0-05 0-37

% that the second respondent has

from the first respondent on the basis

, 1 I I
“,- ‘u I1]-I-lnU”&l-‘ wbllh’ I.-l.lI1J’|6ll~MMfi ‘VII-IHJI-IiIU’J-I-olH’lIt

I1, 1:. i:J*’31 “I’hn I:-Iwnrnirrn ‘an-I-Ind.

claim that may are khatedars of the land in

iquéatiun and owners of the trees situate an the land. Since

J.l- _, -4… ._ .19.- – .n….. .1… 1.1- .. ……_…|.-I…

mustamnrlg new uwgrowm afccfrse pizilfii, it

felt nwesaary tn» cut. and remove the wees. It is contended

6

that the truss in question are not reserved by –*..’i’–!.9

C}OVEI’I!:I’Ilfl1’£, in that, the grant of lands as ”

. ‘ .

mung A1-‘1″.I|1.t’V.-i|z§tl’;’l”I(t hnnnnn ‘F’-I-nf .
ITIIUU Ifi.K|t’I”J- J.”I’V”UuI»’I’I-ll. I’uI.Iv”‘ tI’l.iVV’ K-L’ULlf\lL lull» ‘VI-IIIW W5 ‘JV

m-an an-an .-.r.mmI.§;.a* Jan T’

affine: Karrnataka Land Rwmue Cadéi,

the value ufthc trees, except ‘

3. It is fimher of 75

.. .|l.”A.I_ _.

an Inn: of we

State Ciuavnzer-rI3′:1’$:4;*$,_1: any land shall

furnished by the fast respondent cm

b;;aia@egfas+iachmempugned’ M M e11donI’ernamtinin:ued,ia

I 1:-.. I”!-51..-; 2.. .n..__……. -1.’ n…;.!.. n:
UILHIU-“H011. Lllflvlv III LVIIIIB U1. IEKIIFIIUII 31

_…|_..|.!.u. .. _….l”‘
1

as…

“J.

V. Land Revenue Act, 1964, the price for the un-

‘ ‘ u-ccupied lmda which are granted by me Government

inciudau the vain: afthe trees. This is also’ mam” ‘ t tram’

3

.. L….._.. ….’I,

L… . ‘I1

defines. “Gu::ve1mnent trees ” as including all new ..

” ‘”‘ ‘””‘T'””‘T

h-nlmm-hm to private pmons, I111: 1-i_¢11t of T} -A

rwerwci Lmdler the cef

Revenue Act. 1964.

4. The camel for that

1’1-nun n1’mn-,-nrfir-un 1-a-I naI hII h ” nine?

u nv.-n-mm: , I sit!’ nnffl -an
FIn.I.HV”a-‘.- J.u. y.1.\gIuuusr.- rvvI.I.u_vqJ. Man nu

VEILVDI TI.

.2
‘E
5
E
:3.

fiully covetwefi Courl: in
W.P.N0-43B03fi:§93′:::i¢~: 19;’z.19i96 and cmnoalaod

rnatters .1:’iic.came’ ” “‘” am” ” ‘ “fie?

Deputy. Dish-fer and another,

in:-ilg 91191.!!!-1’&!1G§!, Lhg Denutv

‘–‘ “:la”””J

Cwn1m:sa1A .7 1 “opined” ” that the pofltimm mereid have

T ‘rm Eaves other than jmugle wood kind crftrees, an

* A Ah.

|..a,_

V -I-inn 1:1-La+ 131 (runs an unolrnnrp .n’F’ -nnuannnnf 11¢ m|ntII1.!I\3
Vnu L us. y vs

(fin: um; Iu.-mu was nu 1-uuu as uwuu .u.uu.n:.

and in that badcgraund, the Deputy Consetvator of

AV ” Fmesm had denmded that: value oftreeas in regard to which

F14′ ”

nevmng 50″ “L17. AIWIAW BX:3lIm'”l1lI’!”Il.!LIg 1116

2′:

«Es

pmviaimsa rfif ‘irw n..zuI1m-min I… u xwwxuw nus, 1

Forest Act, 1963 and Forest Rum, 1969 and K

aims Court, it was opined in the { [

that 111137953 the Cmavemxnent i aiaie 1’i:§é£§ratiGn’-.;$_i’V.:., I

right in trees either generally i

a W Hm”-‘-md 1:9 be1..:=

I-W15: C: ‘fl¥”W5Ii IT

I
II

‘V

, an “I -uv:7’-r:v——

te thg It

‘=5

is for the Gcvanunerxtt topw ‘ ‘t3LL’?ia;’t has
been made either reiferenéra notification
Luz: r x-;.21§fi4t;3Vi£i:=,?} the term at the

grant: cw . While quauh1rg’ the

endorsmnéi1ts:_’_’ias;’16d; Conmissionor concerned

the matiaar

in awordance with law and unless the

fir.-,d_:_z LIL: thgze is mngrvmion of arty

‘ ” ‘A”–._fi*cpair: of the Govenmmu. at the rim: of grant. he
tn give

obliged

anopinionthatthetifletothe

vrnsgmnmfltn

‘~,*»::*’aes vast m the Clwxwx rm. uw wc»”*–.1 at me lane’. and

furthexr am the Tree Oman: shall cronsider the applications

ficrr grant of falling gerrniaaim filed by the potitioncns by

3

hoiding: such as has fit and that isgat

“lib-arty’ in obtain an opiniun fitom the Survey ”

9
in
‘:1

an an tn-V – vac w- _ -u-churn»-is v-new

.m’¢r.r,u.,- Qm.a…rt..n.1¢.nt er a raw an .,.11.i:3:1_ “fi’nrn’fi’I_e= 1

Deputy Cccnuniisaimer nr

decisim rm ma application . %.%

Ififl l:|a”n’l’l.’.§”I 1- -31- Ara ; an’: #1511. Ililirltr ‘VI!
1 LI. «It! may. lungs; .1.-I.I. ynguun E nan -3,-lJ.!~fil’U-l.ll hr:

the Tm Oficcr or if the it would be

open fur five tn cut and

tam” we

depoad :suW::na.}r be debarm1n’ ed by

till} cf Furcats Tm

” be subject to the finai oxtiet

or the Deputy Comerwmcr of Parana

‘-W’ if ‘4’” Wm ……. we-.9-. ta be mm-.4 in Event of

by srarttim permission. the amount

would be refundad.

l.l’I”II”l

“fM.1u”uiiegan’tia ‘ flihsrs var. Bcplcty T ‘ Cammmnon’ ‘? gar-,

Hemmn Emma: and arhms. This Court. afler ”

E
E

held that as the ;

any re-asom for rejection of_ t1f;e

in-F’HIo|oII-I!-llIJu’U-IF’ Dflfiliillfi 5W;55 kfVl–VIA-¢ “Jj’¢I’-‘I-‘IL, 3Ufi ‘Ell!-‘OuI’U II-I-V

same mdhas remanded

-5. Thai. by 1116
duoisim1;:f’t11i’$f’A:€’§ :$1:i$%?£::.;i.*1 case. Hence, the
peiifim %%%%%_4;e¢[%%«g;=.ia q1Jaan” ‘ ed’. ma mam % is

namamfled ta %aeao%a~.d”r¢spmdem to obtain a fresh

an I

1&3′: $11.- mmr-nr1m’I.r_t and u:Il-n.s flu: fi__1.:

swwlluanfla q–u-u-..– -u-_–l——-n——

mate is reservation of my tree; in

% ‘favszfif a ma Gwemrnertt, either by any general

.-u-V-i.ar-\.iA-IE.”-u:rn1’-Irv:-In not ‘I-nu on asrwrana ni-(Inf A-r U}! a

. nnnnlfin
‘_ L’L\l~”|{.|..I».I.’UIi’.’||nI-“ulI.I. III. VJ |iH-l- Uihllllfblui ‘M-III-E’-I ‘Mil. ll lIr’I|\|’1LI.\’

at the time of grartt, he would be obliged to

issue an opinimi that the trees vest in the owner or the

OGUIIEW “Ill 131′

Q

34::

M’… ….4.1J..4-.1. AA’ _..4……1.l.4.

as an.’ ……__,..,a 4.1.-
F. 1.l’lI3 BUUUIEI W 3.l.1i’I.l1 UWJMUW vlfl

application for grant of falling perrnisaim holdigagf

as he daems fit and my obtain T’

Sane}? or the Iileputgr T

delegm for mlcire any d»wisim1’§1o :3 1%

3’nmxmmmuuagmmwgmmfinmmtmaumn

1-unminrl r-.f”f”.r\1u- 1-nneaat , Q-Irv!-n1’3:::;rfl”1-nnnnii-sf nf’-n
HI! I?’ 3.3.-Jfllul L V Iuififl “ml “‘I-PI. I-UTVIPF ‘ll 3

campy of this min; –~.§’ pannirg such
orders, it is open to the

A- ____.___._.L .|.1__ ___.__

pen’ “”iiun1e>r’§:i.tfr.se*’e’1c jar: ciit ts: EI3.1’llp’ on: mam

Omcer, by depositing the

ptiéé g datettmn__ ______’__@r_1 by L113 I199 Qfice:

of Formats and such” dcposi’ ‘t shall’ ”

T ‘tiara final arder of the Tree Oflicer or the

sd_/-4%

Iudqe
1’1’?