High Court Kerala High Court

Joseph Abraham vs State Of Kerala on 25 May, 2010

Kerala High Court
Joseph Abraham vs State Of Kerala on 25 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22028 of 2006(V)


1. JOSEPH ABRAHAM,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE PRINCIPAL CHIEF CONSERVATOR OF

                For Petitioner  :SRI.N.JAMES KOSHY

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :25/05/2010

 O R D E R
                             S.SIRI JAGAN, J.

                      ==================

                      W.P.(C).No. 22028 of 2006

                      ==================

                 Dated this the 25th day of May, 2010

                             J U D G M E N T

The petitioner owns 133.55 acres of land. Out of the same, 50

acres are cardamom estate and 67 acres are coffee estate. The

balance is comprised by roads, buildings, nursery, staff quarters, coolie

lines, streams, wind belt, fire belt, orange plantations etc. Proceedings

were initiated in respect of 16 acres of land under the Kerala Private

Forest (Vesting & Assignment) Act. The matter was taken to the Forest

Tribunal. The Tribunal held that the entire 16 acres are not vested with

the State. The State filed an appeal, in which, it was held that the 8

acres are private forest vested with the Government and balance 8

acres are liable to be exempted. The petitioner is now aggrieved by

Ext.P6 notification issued by the Government under Section 5 of the

Preservation of Trees Act notifying 39.25 hectares of the said land as

coming within the purview of Section 5 of the Kerala Preservation of

Trees Act, 1986. The petitioner’s contention is that a notification under

Section 5 can only be in respect of tree growth in private forests or in

the Cardamom Hills Reserve or any other areas cultivated with

cardamom. In view of the fact that 50 acres are cultivated with

cardamom and 8 acres are private forest exempted under the Private

Forests (Vesting and Assignment) Act, only 58 acres can be notified as

w.p.c.22028/06 2

coming within the purview of Section 5 of the Kerala Preservation of

Trees Act 1986, is the contention of the petitioner. The petitioner relies

on the Division Bench decision of this Court in the Managing Trustee,

Arya Vaidya Sala v. State of Kerala & Others [2006 (2) KLJ 438] for

the proposition that only in respect of a property comprised in a

private forest or Cardamom Hills Reserve or area cultivated with

cardamom a notification under Section 5(1) of the Kerala Preservation

of Trees Act, can be issued.

2. The 2nd respondent has filed a statement justifying Ext.P6.

The primary contention is that for coming within the purview of Section

5, it need not necessarily be actually cultivated with cardamom as

such. According to the learned Government Pleader, if any where in

the area covered by the notification, cardamom is cultivated, the entire

area can be notified under Section 5 of the Act. He also tries to

persuade this Court to accept that in the area covered by the

notification, cardamom is found scattered.

3. I have considered the rival contentions in detail.

4. Since a decision in this case has to essentially depend upon

the invocation of Section 5 of the Kerala Preservation of Trees Act,

1986, I shall extract that section here.

“5. Prohibition of cutting of tree in notified areas. – (1)
notwithstanding anything contained in any law for the time being in force,
or in any judgment, decree or order of any Court, tribunal or other
authority, or in any agreement or other arrangement, the Government

w.p.c.22028/06 3

may, with a view to preserving the tree growth in private forests or in the
Cardamom Hills Reserve or in any other areas cultivated with cardamom,
by notification in the Gazette, direct that no tree standing in any such
area specified in the notification shall be cut, uprooted, burnt or
otherwise destroyed except on the ground that –

(a) the tree constitutes a danger to life or property; or

(b) the tree is dead, diseased or windfallen;

Provided that the provisions of this sub-section shall not be
deemed to prevent the pruning of any tree as required by ordinary
agricultural or horticultural practices.

(2) No person shall, without the previous permission in writing
of the authorised officer, cut, uproot, burn or otherwise destroy or cause
to be cut, uprooted, burnt or otherwise destroyed any tree in any area
specified in the notification under sub-section (1) on any of the grounds
specified therein.

Explanation I.- For the purposes of this section, the term “tree”
shall include any species of tree.

Explanation II.- For the purposes of sub-section (1), the
expression “private forest” means any land which immediately before the
10th day of May, 1971, was a private forest as defined in the Kerala
Private Forests (Vesting and Assignment) Act, 1971.”

Therefore, for a land coming within the purview of Section 5, the land

should be a private forest or Cardamom Hills Reserve or area

cultivated with cardamom. The contention of the learned Government

Pleader that the entire area need not necessarily be fully cultivated

with cardamom, but if anywhere in the vicinity cardamom is cultivated

that would come within the purview of Section 5, does not appeal to

me at all. If that interpretation is adopted, then Section 5 has to be

struck down as vague, because the vicinity of cardamom cultivation

extend to acres and acres and it would lead to arbitrary interpretation

as well. The learned Government Pleader relies on the decision of a

w.p.c.22028/06 4

learned Single Judge of this Court in Rajasekharan Nair v. Asst.

Settlement Officer [1998 (2) KLT 721]. He particularly relies on

paragraph 4 of the judgment, which reads thus:

‘4. It may be true as contended by the petitioner that the land in
question from where the petitioner seeks permission to cut and remove
the trees on payment of seigniorage rate is not cultivated with
Cardamom. To attract S. 5 of the Kerala Preservation of Trees Act the
land concerned need not be cultivated with Cardamom. On the other
hand, the prohibition contained in S. 5 is applicable “in the Cardamom hill
reserve or in any other area cultivated with Cardamom”. If the area is
cultivated with Cardamom, and within the area if there is certain islands
of properties cultivated with other crops, it cannot be said that such
islands of land with other cultivation is out of purview of the prohibition
contained in S. 5. In other words, the word area “employed’ in S. 5 to
prohibit cutting of trees, is not the land cultivated with Cardamom, but
area where cardamom is cultivated. The petitioner does not have a case
that the land in question is not within an area where there is cardamom
cultivation. In the other hand, it is admitted before me that the
petitioner’s predecessor in interest got assigned the property in terms of
the Cardamom Registry Rules. Therefore, the property is within the
Cardamom cultivated area. So, the prohibition contained in S. 5 of the
Kerala Preservation of Trees Act applies even if the property in question is
not presently cultivated with Cardamom. So long as that property is
within the area where Cardamom is cultivated, it cannot escape the
rigours contained in S. 5 of the Kerala Preservation of Trees Act
Therefore, Ext. P7 does not proceed on the wrong premises as contended
by the petitioner.

I am of opinion that actually this decision supports the case of the

petitioner. This decision holds that if an area is cultivated with

cardamom and within the area if there are certain islands of properties

cultivated with other crops, it cannot be said that such islands of land

with other cultivation are out of purview of the prohibition contained

in Section 5. That means if the area sought to be notified should be

principally cultivated cardamom even if inside that area there are some

property occupied by some other cultivation that area is not excluded

w.p.c.22028/06 5

from the purview of that notification. That essentially means that the

area notified as a whole should be principally cultivated with

cardamom. If the interpretation put by the learned Government

Pleader is to be accepted, then if out of the 100 acres one acre is

cultivated with cardamom then the entire 100 acres can be notified

under Section 5, which cannot be the object of Section 5. In fact the

decision in Arya Vaidya Sala’s case (supra) cited by the learned

counsel for the petitioner squarely covers the issue. Therefore, I have

no doubt in my mind that only those areas actually cultivated with

cardamom can be notified under Section 5.

5. Lastly, the learned Government Pleader, relying paragraph

7 of his statement tries to contend that the entire area is scattered

with cardamom cultivation. The statement reads:

“The petitioner himself admits that 50 acres of the area is principally
planted with cardamom. On field inspection, cardamom is found scattered
everywhere in the area. ….”

This averment is as vague as vague can be. That can be interpreted to

mean only the 50 acres cultivated with cardamom and not some other

area. The respondents have not chosen to come out with a categoric

statement that the entire area notified in Ext.P6 is scattered with

cardamom cultivation. As such, I am not inclined to accept the

averment in the statement as one constituting a contention that the

entire area notified is scattered with cardamom cultivation.

w.p.c.22028/06 6

In view of my above findings, I am satisfied that only 58 acres of

the petitioner’s property can be notified under Section 5. Accordingly,

Ext.P6 notification to that extent concerning the petitioner’s property is

quashed. It would be open to the respondent State to notify the said

58 acres under Section 5 by a separate notification.

The writ petition is allowed as above.

Sd/-

sdk+                                             S.SIRI JAGAN, JUDGE

          ///True copy///




                               P.A. to Judge