High Court Karnataka High Court

Mangalore Taluk Scheduled vs The State Of Karnataka on 30 October, 2009

Karnataka High Court
Mangalore Taluk Scheduled vs The State Of Karnataka on 30 October, 2009
Author: Ajit J Gunjal
IN THE HEGH COURT OF KARNATAKA AT BANGALORE)
DATES THIS THE 30* DAY OF' OCTOBER 2009

BEFORE

THE HON'.8LE MR. JUSTICE AJIT J.GUNJA§:;%&% ' 5   

WRIT PETITION NOS.3584-85/.2Q_()9(§','§1\;fi;;F§fi):  %  A

BETWEEN :

1. Mangalore Taluk Scheduled "
Tribes Large Scale Mu1tipurpos'€u.  _
Co-operative Society Ltflf'   V
Niangalore, represented.._":j* 

By its President --   
Sri.RuPmayya Naik,   .  '
Age 48 years, ,   

2. Beltllazigady 'I'a1uE{"::"3(i11c:d'u,le':.d
Tribes Large Scale I§?I1§1itiji>'¥.1I'pose
{3o~operativé -vscécigty L1_.:d;; "
V Belthfazigady, rtpresenteé
 * by i!:.s°PIjes1c1ciI2t ---  """ 
 Sri'Ven1;:a.p§$'~Naik,
.§§gt:T_5-4 year 3."   ...PETI'I'I(j)NERS
{By Sf'i,Ari;{1 Shyam, Aciv. for
 IV1'--[S;'Dhannasrw:e A-ssts., Advs.)

 Z A' ' A'. V  é ' '   I  'Sfate of Karnataka,

"  By' its Secretary,
 " Department of Forest,
' " Aranya Bhavan,
Maileshwaram,
Bangalore.



2. Thfi Deputy Conservator
Of Forests,
Kundapm' Sub----Divisi(>a,

Kunéapur.  T' K: ~  

(By Sr'i.N.B.Vishwa_nafh, AGA)= 

These writ petitions are; __fi1r.=;d uhdc1*.Ar$jcE¢sv~VV235
anti 22'? 0f the Constitution oi"'*!;i:*§ia wii:h_ a~pra1};fer to
quash the impugned, Iiofificatiors,/pubiicatiqzé at
Armexure 'A' dated I9§€¥_1.2{")OV9V L"i.-sszied by the 2M
respondent in so far as' it -ri~:_1_af1.,  s Vtezi Mu;;1abidri and

Vencmr units are C0ncem3§1.” V’ ‘

‘i’hes§__V Wrif on for preliminary
hearing dayfthe Ceurt made the
fo1i{)Wing:–,_ . — ‘ ~

7 ¢RbER

‘ -A A ‘”I*1ie5»–g)<=:ti'i3ionersVV7aéi*é (3o~opemtive Society, which are

as "LaI1I3pS Society", The same is

r5g7sftt3redv_r~LLt1id£ei' the Karnataka Co»opera:£ive Socziaties

" S.<$(:ieti€s have been functioning with the Gbjfziflt

;)i*a$f§0£ing the mterest of Schedtfied Tribes by giving

_113c:":}ssa;ty benefits and facilities for their welfare. The

Goverrment having regarci to its policy haé issued an

I

-3-
order on 20.07.2001 in respect of certain Lamps

Societies in Karnataka, wherein they were given

ooileet Inirior forest produce from the forest _

nominal charge. Subsequently, it

issued another order dated 23.Ofi~;,2(){‘J2A.

bank on eolleetion of Haimgdag pmjuceaeifissms me i

forest In the State Govemo1ei§’i:..oirder,.. ‘ii. igyflagvvfiaiade
eiear that the right 1-.oA produce is
required to be :”‘ei<:oepi: in the
area where functioning.

Annexure ‘B’ is’«”.:h.e'<Goveromeot order, wherein the

have takes. for-…t,iirehahflitafion of the oibal

"aim Anhexirire 'C' is a ziotificatiori, wherein it is

Arstiaitecl; of operation of Lamps Societies is to

._N'e'§erthe1ess, the respondents have issued

3 parser fixfjiieatiori, a eopy of which is produced at

"A21i1e3:11r*eV"'A' mdimfing that the tenders are invited for

of removing the forest produce from several

'4 including the area, where the petitioners are

-4-

operating. The said notification is quosfioned in
writ petmon. p b

2. This Court entertained the writ petitiori *

passed an i1″it6I’ifl} order only inasmuch’
and Venoor units are concemsd.

was granted for a perim of ..Latsr

interim order was contixmogsd. . ._

3. ‘§’h-3 iearned couiis’o1″the petitioner

submits fl1s.1iofifica£ion issued at
Annsxuré’-._’C’,’_ of the petitioner –

Socie is tod’—bevvsxcliidsé .-Whenever a tender is to be
V’ v_ ._ S’

” ‘C3365:-.j figrfllsf’ that pursuant to Annexure

5B”, had issued a memo to Ishabiiitate

‘ V’ the ‘soéistiss similar nature.

so is&r.N.B.Vishwa.n,a,t11, learned Additional

§Z_’_:o”t:smment Advcxzate appearing for the respondsnis

T :s1’1’ij:n.its that 121 between Annexures ‘B’ 83 ‘C’ another

nofification has been issued. fl
. I

– 5 –

5. A perusal ef Axmexure ‘C’ would clearly indieate

that the area of operation where the petitioner — _

is operating is excluded ané the remaining .

put up for ‘aCti{3i’l. indeeé 3. gnerueaié sf ‘ ‘

discloses that the area where
operating is 21150 ineluded atii:ti__oi1. %
To my mind, it is contrary teeV-t;ee”L_:n6tificetion.:§.ssft1ed at
Annexure ‘C’. Anotllee teeter, weigh in
favour of the had granted

an interim QI’de1*–. V1:*eesi3:fit:’i’;i.1j;g”t’t;e”_actie*I1 only in so fa}: as

restricting the V 4’e;s§e1udi;1g the area Where the

petitioners regard to the fact that

, the process .i$___al::eady over in respect of the 0tI;1er

¢XG1tidL3.Jg”‘th6 area of the petitioner, i am of the

vie; tkeiatv purpese Weuld be served by keeping

‘$113 seritvttpietition pending. Even etherwise, i am ef the

ttfiat the two viilages i.e., Moodubidré. and Venzjr are

_.__””.’¥:0 excluded until the earlier zxotifieatien Annexure ‘C’

is either withdrawn or modified.

Fetitien stands disposed of aecordjngiy.

,£.»

6. M. N. B.Vishwa;nath, learned ‘ _

Government Advocate appearing for resp;;§mii§rif;$”V~. ~

permitted to file memo 0f appear2*s’::;a.;:..withiI1_*

SP8