_£|:
. K.T. A
. % 15
All are
3Ji.&':: ltajgy
V ' 51 rem
$;!-;3%%
. .APuwé§a;iI.rda, .53 years
'aw u uuuwligu I1 nu»
& Residsnt of
Kalalevfllaao
J. llllu-II Ul-ll-I
Sakaleohgmr Taluk
Haaaan District
8. K.B.Mu1111appa
SIG E.-iaawa
Resident ofl-[mane
Village
l!l..'I..-'l.._..|......._.. "'I"'...1-.1..
I3iL|5i.W.l?'H-.[l}'.3l..I.1' 1 Imus
Reprosantedbyfine
G. P. A. Holder
M. B. Salish, 48 years
Sic: 'fiauavagowda
R¢sl% LI!'
Shanivarauanthe Hobii ' ' _T " ' "
S3nvnuu?__r::~I1nIn"[$'|_'_|_k *
Iflifl-I051 U WU'?
gnaw,
-
n’F’ Yarn: Ir_:_|_
ffiaczmomy
‘ ” Dwarh-:*.s’.’1t :.=£Reve:”..:.e
Mulfiaimayed Building
W.
Vidlnnavecdlni
n………..1……_¢ n an-n un nu.-.-1.rr
Duulgmmw-Jfiu uu 1. . . . R53: v’a’.*ua.:un a._
‘L
.l. J…’ A .85
xwvuu ,1
NF’!!!
-4′-.1:
(S1111. Gansadhar Sunaolii. Additloml VA
This mom is filed o L T
of tjxe of
endorsement dated 2l.8.20U7’~.._VAnnem’m ”
ooxruunmica1:iom”op1mon’ ‘ dawn’ ” ‘ ‘proclmg ‘ ‘fie an
.£*-.!’.1′.%-£1.*I.¢-.’3.- issI.1..a:l. by me .i:1.’o–1f’ ago 2′”
respondonm reapeotivolyo aotho rights are
This ‘Writ §Po§S§1i’m Hearing
in “B” mm following: –
K-Ifld-IL 3:1 wfliflu
‘Ii Ill 1 VLIJUIHUILWI
issucd; of Forest, Haunt:
Aof’ t£t1o application of the fiflmm
no-I to cut’ and remove trees ems’ ung” on fin
Aw in 1119 schedule to the petition which is as
w mgr-L1 .r-V\1’ir:nu…_.
” J-.\l’.’.Vlv1JIVt”|-n
‘iiiime sy. Bxumt unit iinmliuninn
|–l
In
in
um
I
In-vl
It
-9
1D
in
up
~;:
1:;
no
no
i?
, can
.- ‘ f’
‘2.’
an
an
“‘–_’I” ‘”7’ ” –‘ “‘ “‘
“”” I I The
§esam%%{m% may we khatedm’ ‘ of the iand in
% qmum’ ofths mm mm on the lam. Sauce’
..a..j
HIa:I nw_|uug
-*~4″~’*’-a- *.’r.-.2. P.’.’i.*:.*.’….-‘ *.:-.5 3~:t.°e-431*. efw% ‘,2-la-:z-… it was
” “§c¢:s:a.ry to cut and tamove the man. It is contended
ms was in qucuim we not rm-mod by the
__.. ~:_:.1……._:.-.
IKIHH fl flllflwilll
I”
~ –A_ A–.-.A ‘__ I…
in ‘”mm,”’ fl” $3111.
5
Kulnle 121 1-32 0-01 1-31%%% *{l MA
waufiqrrcwivimflwptioemcreofintnrmofsgouonéo
ofthe Kmmka Land Rename Code, was which
1….
L1′; val-
.L……._ _;.._. __._.l_i ._-_ _ J 4…. – ..
i””‘fi ua.6’xu
I
3. It is contended %e.iT{ 5
ofthe Iianutaka Lmd Rwmu§;*.@t, I964, .
gum Gnvarnniant fig: gggnact nf’ i nl-null
—v—– 1—- v ‘nu———-uv -u rwwu —- –n- H
be damned to have been except
macs renmwd ccmtention of
1116′ ”” 1 avu1ab1’ a in min
rugard. by the fiat mptmdont on
,- in ilued, in
‘wifl’1§tzI;A That in terms of Swlion 91 of the
u x defines» “Ga\re1:mnu11: tr:-an ” 3: including all true: on lands
2
_- ,rf1r::
balancing to private pursms. the right ofwhioh ha: been
mmed undar the proviuicm of the
Reiremie Art, 1964.
W01 _i ‘._i..V__’J:.. .u.’I..
ti. ma f
the quzaflan raised in tho prca§1.1;iv is i
fifiy ¢_:mr9rer_1 by g in
W.P.Ho.43003fl995 r%1’9.f%;:§§5rr cemented
matters in the cga~3§:.;_c§f another vs.
flags.-ry and mm H’
Conunisnifimr patllicmers merein have
1t’ff-é’ar jiirsg ‘ Warn’! }.’i-fid aft?-ca zru
more was 11:: proof of payment of malki
the Domty Conservator of
” denim’ dud flu: win: of irm in regard to which
-:7;-
deoiaions of mi: Court, it was opined inthe above decision
that unless the Govemment: is able to show
w uvw um-uvx ,5 sunny fi fiwmwuy, III.-U.
‘u-..|.t 1-… m……… ..:+I….. ………….11.. .. -…mt…..n.. _
men are doomed to belong to an: owtmor.o1f K V’ V
is for the Government to prov:
‘man made either with mfa:mco”t§’fi1e 11011.’ ‘fioéfim
or with reference to my % Vt % the of the
g———
oonoomod
was climztod. wt; and give his opinion
m 3113 l ‘fi’i’I3’.1 33″‘ Lu ‘Luu ii I-[1
Deputy. there in reservation of any
at tho firm of g.ra__r1t, 11¢
give an opinion that the fitia to me
pt –treeat”$*ost’ii.ntho owner or the occupant of the land and
. mg Q’H§ggr II-19′” ;u_-gunidnr flu: gnu-u’|ia;u1~innn
l$|I¥CiI IT W XICIXIZ
“M
Lllfllil-j’
25
E’
3″
5
E
I
F
the Revenue Tnepartmont or a mvoruw opinion fiom the
Deputy C-mmnisaimer or his delegate, for xx
H” mm” inmydehyinp
the Tm Omocr or iftho trees as am, ?i¢w§¢u1d§eV[%%&&i¢
wet”: E’-if fix”: p-afifiisim tr: xiii “””
mg qr ma ammainea by
the or the Tm
Oficerr to the final order
9!” ‘sh: .re.-= §?:$.m.._.-..; C at’ Fmg
and to be decided in favour of
_V_§;2,..V.;_s u;;__;__au.’a*- r;.__~ .._1:.-._ 4.-.:
@’p|.”fi§.l!l3B”fl’Ux|_.l!flV :3: ruumuiau.
‘ruin’-I.
x T :3″. 1:11» ‘been fiiinwed a recent
* in w.P.No.3932r2oo7 dated 15.2.2003 in the cane
‘ %g;1’
n
-II-anus:-vww
ggwpya sane! Qfisrs vs; Depw …_…–.9′,-
xfimmn District and axhwa. This Court, afler refemng’ ‘ to
6
J’-Z.-o..-.._.-.1 . ‘Lg: ‘-G..gI:n:-.ns;’n|.u¢|nm<I ngfiknn hr
Lu.-I: »uvw.u.4 us, J-Ill-I71 uy
curtain other decision: which have been relied upon by 1110
scana,haaha1anmtumei:np.:gr;eao:de:diamtina;c§ m_
GQIII HNDIMOE
same ma has rermandaed the matter T ' ~ .
ti. Tha me on the dwision oftiais fiouri in Home. the
pcfifim is allowfi +3 & AA 11;: MM is
gb__;1_.a_ 4
3 UPI-‘1 I Q ?’§UIl«hT’I”*IV V?
:::=’-..a1.1.;1ed. 1 1 ..-….
spam’ ‘on “”” and unleu the first
respondent of any two: in
.;i
I
E
L
%”‘%n¢15,ficafi<$1i*o£§':"hy m express under or by a specific
'- time of grant, he would be obliged to
that the trees vest in the owner or the
"IF. W sooomi respondent consider the
application for grant of falling permiuicn
.. …..,, .. M ..-M… fit and rs:-.35' aha.-i.'1
Survey department or the Deputy " 2
dnl-agate for taking any decision on T A
s. The mponaem mm %1mq% order
wiu:m1" ' a period offour mm fzmm. _ §:}ih§' 'afreoeipt of a
copy nvfthis V– .l;%%:£ men
pending moor, by dcpoauins the
*91'* 1.116 ofForuats and such
mg to the final order of tho Tree
% " :,»L,'«4.__'L'.i'f"cer (':fForc
__ ___A._
:3
-«=:
«-1
S3′
0-:
«<2