IN -run axon ooum or xcmmtram
ma-an mus was 24th rm: or Aém§é%*
.....':.'rxo1~: ::9_.'3sec er? 29:25
BETWEEN :
1
2
HPKARTHARAJ
Minn nun!!! LI:
l'IFnIdIHl-F CIZVVIFI T'? I
R/O mmmu %' " V'
VIII?
ao::'i._:v.* ,, am" *§iLi.'f;E'nim£.i5"' "-rug"--x
nnssmz ms-mICT{-5» 'mama am nomnn
U. s.mm,:1}a/2;_ ,} s/0 sunmm,
S.AKA.LISI£:¥.JR'»TfiiJ,aUIi_, .aa..ssm nxsnuc-r.
E». mo :1 P zmrraanaau
Aann%;a.neu-1-i%4u% Yams,
; 12:9 HEBBASALE VIIJ.-AGE,
Q H0312!--,«' aucamsnnm. TALUK
c.-
1
H2-.5-mm nznmzcw.-. 9.39. 3! mm 239;. sewn
, n-I1: nu-can
V.-.8
MA as amazes, s/o summn,
%,-V'-v vim.»-9:, Brsmron-a Efihini
E
PITITIONRRS
000
my $21: 1: naaavnzmmv. )
0
THE DEPUTY C-'OEBESBIONIR
HASSAN DISTRICT,
Ill HEX"
lll'$|IIuIl"I-V I
THE 1'JE'PU"T."¥' Ct'Ji.~'l'5""'\'l'J'\'Tl'i"< 'F
HASSAN DISTRICT,
HASBAN.
3 THE STATE OF KARNATAKA
REPTD. BY ITS 8s'lCIR3'1'1oRY,
DED_h_1l.'!£!l.'1' Q!' RLIVEHIJE,
M.8.BUI1'..DIHG,
VIUHHNA \7iinu""HI ,uaNua.uL.u<.I.i J. .
(By 83:1 :M.B.
man: A warm or cznwxoaaax nu
wficnsfififi fiT . 19 . 2 . 2:306 ,(fi:i~_m'riE:fE L. t , TWO
rnouamm AND mar-m vznja 1-o '1-an
pm:-rxou mm opnuon D'.l1'.29 .,1.'2m'J.8,_ (mutiny NINETH,
-'.i."'nii patitiisfm "
hearing this; 'day. 'i'-hei " the iallawing:
In thiatlt claiming to
be the 6f» _'tIie n.?Lauva1:L land. made an
.£¢..'1'""9."' 1' '5"
w---- -- -wy- wvqn
he nnnu 4;
__._ _....J
on the ground. that there is an
" .. to the coffee plantation. The
Ciciiaervator of Foreat has requested
the
V from the Dqauty Conlninaicner of the
V V has
d;l.,gtr; t. Daputy Q9zI.!n:_Lg:_n;c;:z;_;' __.._
'Is-o e 2.=.-.-.-..-.-*.. 'N' H'-
V ftnnnnae.-I-1.;
-nu-n-u-v cur' gale?
Q; £55311; 11.3.5 HI 1
4s
C-"n§efv'a*'r of Forest. The
ground. that their applioation
considered in aooordanoe "
before this court cfiuaeh
the endorsement ironed ~:_t_:'he fiozaservator
If #15::
1
'~'-T1'
if
c'maiii"er_=-and to issue a
writ of _ respondents to
oonuider the gppiicgrion fiiled by them on merits
as the Karnataka Land Revenue
. __ _”« 4|_.___
ow siioh apjaiioatione are
Conservator of Forest. Following
the’ in other oases, this writ
‘y”v Petition is allowed on the following direotions:
“limnexure–A which is the endorsement/opinicm
.._give;n by the Deputy conservator of Forests, in
quashed and the Deputy Gonuniasioner is -directed to
. .’.’.w..”.*.:’,’ G….”’..-:’-…’!..: *-‘-‘-” ‘” “*-
reoonsider the matter and give his opinions to the
Tree officer in aooordanoe with law in the light-
of above principles and T311168!’ ~
In La’. –.n. J .-
avaivlaiau a..un-ca than ufiau LI
4
reservation of any in gnvonr or’
either by any General
express order at about the xi”
settlement or by a speoizfiizr
time of grant, has to give: asgiegipiniioh
title to the trees vest,’ in thetowner’/’oooI:pVV hag
‘é lane.
D’
1!.’-.
3
E
E :2
E
1%
El
*3
R
— ——v~~–r– —- ~—vv– ” .–“-.r 3. v -« —-‘
felling permieaion petitioner by
noiainsx such. tit: by following
the
t_.’—q–w –…._
‘3} mm .1.im.u-1-.-3; +.-=.-.- obtain
opinion Department and/or the
Revenue it ogizinioni Deputy Gonxniesioner or
the giant. as the case may he, tor
‘~ deoinionn on the applications oi
ietontpe§tiumne=a’;ii
shall be within four months from the
_ ofreoeipt of this order. If there is any
_ fieleay in passing such order: or it the trees are
X _ ‘ out, it is open to the petitioner: to seek
it to out and transport than pending
by the “1.”‘ree- officer by depositing
” —1-M oi’ *-‘- t.-‘:e.-as 3- may I:-.e dete’*”*”‘–‘ by the
$13 hllll E’
concerned D;r.coneervator of Foreetolrree o,£;E.i_er9
such deposit shall be subject to the final order
of the Tree o£:EioerlDy.conae::-vator oi! Forests. It
8/
5
.1′.
1.; ..i…….
is decided in favuur of the _ by
granting permission, the amount
refunded. ‘ V’ ” ‘
agcuagg to $4,? ma; ii!’ u;t1m-+.~.1~,r
e} 1~!ei.:1n.iz~.-,’.r .-:4.:.=.=.!:e.-.J.. a..h.e..-e 13.5
acceptance of the -.ii.=.i’Ii_n;- %
to the respectives or the
trees in_ reapeotzjat has
sought. The mat:ter?. w’i’1i=’V be decided on