IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 22321 of 2002(G)
1. JOSEPH
... Petitioner
2. ALEXANDER
3. ALEX
4. KURIAN
5. TOMY
6. ANIE
7. MEMOL
8. THANKAMMA
9. ALEX CHERIAN
10. TOMY CHERIAN ALIAS DOMINIC CHERIAN
11. ANITHA CHERIAN
12. CHINNAMMA CHERIAN - PETITIONERS 1,3,5,
Vs
1. STATE OF KERALA - NOTICE FOR WHOM MAY BE
... Respondent
2. SECRETARY TO GOVERNMENT, FOREST AND
3. THE CUSTODIAN OF VESTED FORESTS,
4. THE DIVISIONAL FOREST OFFICER,
For Petitioner :SRI.P.N.KRISHNANKUTTY ACHAN(SR.)
For Respondent :SPL.GP FOR FOREST
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :05/08/2008
O R D E R
C.N.RAMACHANDRAN NAIR &
V.K.MOHANAN, JJ.
....................................................................
O.P. No.22321 of 2002
....................................................................
Dated this the 5th day of August, 2008.
JUDGMENT
Ramachandran Nair, J.
The petitioners are challenging Ext.P9 notification issued under the
Kerala Forest (Vesting and Management of Ecologically Fragile Lands)
Ordinance-2000 which was later superceded by Act 21 of 2005. The case
of the petitioners is that the land in question was declared vested forest by
the Government first under the Vesting Act, 1971. However, the Forest
Tribunal allowed the O.A. filed by the petitioner and land is restored to the
petitioners. This court confirmed the order of the Forest Tribunal and the
Supreme Court dismissed the S.L.P. In a Contempt proceeding filed
thereafter, this court directed restoration of land to the petitioners subject to
respondents right to proceed under the Ordinance. Consequently,
Notification under Section 3 is issued declaring the land as ecologically
fragile. It is seen that petitioners have filed Ext.P12 objection apparently
under Section 19(3)(b) of Act 21 of 2005 before the Custodian of Forests
for exemption from the operation of the Ordinance. The correctness of
notification issued under Section 3 declaring petitioner’s land as
2
ecologically fragile could be decided with reference to facts such as
location, cultivation, nature of surrounding areas, proximity to forest etc.
The commission report produced in court throw some light about the nature
of property and the cultivation carried on by the petitioners. Of course this
report pertains to facts available six years back and that too, after petitioners
were restored the land under interim orders. The petitioners’ claim that the
land is cultivated with cardamom is found to be false by the Commissioner.
Coffee plantation is also not a properly maintained one is what is clear from
the Commissioner’s report because the plants are neither the variety that
yields well, nor are they pruned for obtaining proper yield. In any case
since Ext.P12 filed by the petitioners before the Custodian of Forests is
maintainable under Section 19(3)(b) of the Act, we feel the validity of the
notification has to be decided first by the Custodian of Forests. We,
therefore, direct the 5th respondent to decide the mater in exercise of
statutory power abovereferred after conducting enquiry and after hearing the
petitioners. Data gathered by him through various officials should be
furnished to the petitioners for them to effectively raise objection. The 5th
respondent is directed to pass orders within three months from date of
receipt of a copy of this judgment.
2. Government Pleader pressed for restoration of land from
3
petitioners under court orders. Even though the commissioner’s report
does not show any active cash crop cultivated by the petitioners at the time
of inspection, it is seen from the commissioner’s report that at that time
petitioners were cultivating part of the land with banana. If petitioners have
any cultivation of banana or the like, certainly petitioners are entitled to take
the crop therefrom. However, having regard to the findings in the
commissioner’s report, we direct the petitioners not to proceed with fresh
cultivation in the area until orders are passed by the Custodian and
thereafter, based on orders of the Custodian. The field forest officials will
ensure that petitioners do not till the land any longer for cultivation, but they
will permit the petitioners to take yield from existing cultivation, whether it
be plantation or otherwise.
C.N.RAMACHANDRAN NAIR
Judge
V.K.MOHANAN
Judge
pms