High Court Karnataka High Court

B G Santhosh Kumar vs The Deputy Commissioner on 19 March, 2008

Karnataka High Court
B G Santhosh Kumar vs The Deputy Commissioner on 19 March, 2008
Author: Anand Byrareddy
 

Eflfilflfif I"'I.1'§E

DATED THIS THE 19'" Davoymncnmbé1;. & 

BEFORE: 

mrrumnm      "  V

3.0.    

:aun....+a....1...;.....s.;   .   " K
550} bJI.lJ.lnuI.I.'\-fllu'\;{'!l'Is!_fl':»

aged ahmt%45ya$m;*:i%   A   

S30 M.    . .
Anus.'-ufi-a3'i31fifi, Tfiabfi,
BelurTaluk_;of..j_!;iéia  to quash flw
UI:u0Is""""'f=I"I'1f=I"fi   aa fi.I"11'iIi'ii"I.ifi»-.¢'1 .

mm.  %%%%    

  on for  Hearing
ix; 'B' flxcup  1.;1i.a£s' gay,   Icugwixngz -

 «.  is questioning an endomrnmt issued

  the  Conservator of Forest, I-Iaaaan District in

   in cm and mnovva teen eaciaiing on me land

 ~ dusc1-ihod in the schedule to the: mum which is as

1", -ii

1'fl'11DWl.'.""

5



~:3 :-

Hm

I... . - A L.....|.. " '..'  
Viliugw 53.30. fifi. Kn In   .

Mn -2: 11 n;s..I * »2Ji#2. 2
Jan :5-us T. v-....-r   a_-ma

 nu...-

'   'was u"u';'_fi ffiwl

2. It umpires'  ham

..1.4.__1_-..| .__ ._._-:.._s.... .n.._._.ss.- a....;.n.  «L-
UUIIIIIUU In UFIIIIUI1  I-III?" HEEL  011 Ill.

   of the land in

question  mmgi,-Ii: situate on tho iand. fines

the sumac trees.  of cameo plII11|l.itWO:I

....1-.:..- 4.1.... ....r..-
IIID

8
El-

   ihu Kamatnka Land Ravanue Code, 1888 which included

% A"   value .-mg tum,   mm.

5



3. It is fmther eontended that in terms of seetidii

offim 'Kanmtaka  Rerirertiie fir' 196-'t, the fifit   

State triovemment in teepeet erme txeedin    %

-up en-u--- w

1.:-5 ;l..ee.n.r:.ed to we bear; egtiegded  

need mserved by use Gevemmen id   ef
the petitions:-at that the      d by

u.a.$ %t-e.-3.-.r-net-.*..    v§.¥$'ai§.?.'Jl¢ in ...id

regard. 'I'l-is   respondent on

the is issued. in

I’-

— 911* —

bf ‘a’ac’ti
Icamatgltdn 1964. the pace for the un-

-t—5-

grmted by flu Govormnant

ittemdee eftite need. This is and evitient item’

ifiule 128 of the Forum: Rules, 1969 which

to private permm, the right of W ‘ch has been

eireuorved under the provisions of the Karnataka Land

5

4. The Counsnl for thy pouuonor would N

the qumim rained in the: greuant gatifion ‘ K

.fl…I’I…_ ..

..-.._……n 1…- _ 4_-1…§….. i.’-.E’ A’.i…3;L. .
may cowma any a uwmon =__o1:.__

w.P.No.43oo3n995 dated ;9:z,19§’s%}m., %

La Luna case at 1.2;:

fiopuqy Commtmamr, Li ffi} mwlhdn

{Tr-5|-vnnn|.ulaq’ V. 9 again mm
“-!”I-H’-Illullljl-U-C}?!-‘1’-‘V I5 WIIWIICIIII I-ITVW

no right kind of trees. on
the twang” _ of paymon__ t of malki

_ 1… . .1 J -1:… n…V.’.L.-.1.-.s. …….1 .51…. ‘I’\.._……..|.. 1-1…..-

Tani» 1:1 Lmu. um uuputy uw1ai”I”f’fi (‘If

A “F§m5sa:. the value orum imegauno which

_.._..,..__….._.¢ ___

Alla: gxmninim 1119

1 ‘ciu ‘of the HI} ‘ Land Rmzm Act, 1964,

1963 and Forest Run. 1969 am me name:

“ti§g_éininnn gf fin: 411 , ijtmn mfiqg in ‘I Q 5

_, __ denininn
XII Vfrfil OCR KIT H37’ KCWQZGIXD

U that unless the Government is able to show romvatlon of

night to: trees either generally or spacifically, the light In

‘3

trons are dmwd to ‘colon; to the owner or the

is far the G1’J1fifl”1ffiI?fIi tr: prfrva fruit W’ fii6f’Fi’fi6i”i”

been made either with roferonoe no V’ A ” V

._– .–new–.—u.-r – ———‘ ——–‘.——-… ._

or with rafemn :3 tg 1? mmreu

grant or onuios in the rcvmuo %

éndonunerun issued, the

um: fflfifflnf’ % 91-I

3 .

11%

-31
:3

WT WVVM J.-IJIUl’I’UuIu iii .4″? ‘II!

to 111: Tree and unless the

Doguty is muervatim of any

true: in a’ ‘uw”‘ “Ii:nu”” cu’? 3″” he

would bu opinion that the title to the

the occunam_ of 1119 land and

Trio t’Jfi-not man’ ” ommcior the appiioaiiom

sor 4. pen-mu’ ‘an filed by the periuonzw by

=-.1-eh e.*.q.:.*.:’}’. as ..a <.'.% at and *..l~.a. he is at

obtain an opinim from the Survey Deparlmant our

Revenue Depmmont or a rowmw opinion Rom the

J"!_..____…2…..!

Dainty umumuuana" W E: fiififi, fer an-"v"-3" at a

decision onihc application ofthe petifloner. It was IIIO laid %

E

C-I

down that ifthoro in any dolay in passing the orders

Tm: G1.|1EN.l' ut u. hm nun E' IIIJWIBJ I-il-It, 1t_–"fi_u"uI1i.'!~.VIa.*I.r

Open for the petitioner to seek pomi. nsjmg' A' i

transpon: them, pending dispnagl

aopos1' the van' oftian ':13._ae1;aI1rnn+"*':j"1i"""j6i:."i'B37

the consumed Deputy Tree

of the Tree of Fomstn

and M decided in nwour of

has been followed by a recent

154.2903

' " and CW1»: vs. Deputy Cmmiaaianar,

Dish-mend atlurs. This Court. and: referring to

' '*3. mg

i

wSlnte.hasheldt11ntaa.111oim1n.1311odo1'dordid1Iutin:licate

my reasons for rejection of the application oftho pefifimer,

g I

5903111! 13111111! ponnlssion. has not aside the sauna

rcmanded the for fresh ciispaiii.

6. The me on 113111 is 1′

do-aiaion ofthiu Conn in Itriuhnfi mé. * VA .

ETWK C Iir1′,’C’,_ETTfl If

«mm is alleged. “-“ha
mmandod to the ‘ 3 flash
opinion from mainm me am:

puxuwm. %fi “i

E

51.

J

favour    by 311)' flmcrnl

noIifica1ioa’:i”‘–fit’ order or by a specific

at tiie”of 3151111. no vmuici ‘nu to

the trees wait in the owner or me

: ::f!.H..1:1ér.d..

= ‘I:;un6=;-nun. R… an-naufi E m1:Dhl|I anfiauuuian:

sumlfi 1-Jw:.A|unn% E”:3r’Gh

% enq1Ji1y.aahed¢amIfltar1drrnyohtah1opi11im1fiomu1o

Z

I—-‘

3. The mpomon: shall

fifiiin ipericd –**– éfa
copy ofthis onlnr. in panning such

ivtzfia tn 1113
II”. “‘ “3”” “‘ “”

‘ -V d

-uvuwrv-v-, –u vgayrw u ‘yu-

mflmm 9;: i fl_:__ ta-an; N

petitioner to

or the Forem and such

to the final order of the Tm

Gfiaéferufrj L.o11u”” * *ew’ator of F01-osis.