High Court Kerala High Court

Mohammed Ali vs State Of Kerala Represented By on 6 April, 2009

Kerala High Court
Mohammed Ali vs State Of Kerala Represented By on 6 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10176 of 2009(O)


1. MOHAMMED ALI, S/O.KONGATH HYDROSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. THE CUSTODIAN OF VESTED FORESTS,

3. THE DIVISIONAL FOREST OFFICER,

4. THE FOREST TRIBUNAL, KOZHIKODE.

                For Petitioner  :SRI.M.C.JOHN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :06/04/2009

 O R D E R
                            K.T.SANKARAN, J.
               ------------------------------------------------------
                    W.P.(C) NO. 10176 OF 2009 O
               ------------------------------------------------------
                     Dated this the 6th April, 2009


                                  JUDGMENT

The Writ Petitioner is the applicant in O.A.No.38 of 2002 and

the petitioner in I.A.No.341 of 2008, on the file of the Forest Tribunal,

Kozhikode. The applicants in O.A.Nos.39 of 2002 and 40 of 2002

are the brothers of the petitioner. The total extent of the property

covered by these applications is stated to be 15 acres. As per the

order dated 27.10.2004, the Forest Tribunal dismissed O.A.Nos.38,

39 and 40 of 2002, which was challenged in M.F.A.No.69 of 2005.

The High Court set aside the order of the Forest Tribunal and

remanded the case to the Tribunal for consideration of the question

whether the land was a private forest as covered under the MPPF

Act.

2. After remand, the petitioner and his brothers filed an

application for temporary injunction restraining the respondents from

interfering with their possession of the property. The property is

planted with rubber. As per the interim order passed by this Court,

W.P.(C) NO.10176 OF 2009

:: 2 ::

the petitioner and his brothers were taking the yield from the rubber

trees. Taking into account the facts and circumstances of the case,

the Forest Tribunal granted temporary injunction and allowed the

petitioner and his brothers to tap the rubber trees until the disposal of

the OAs. However, the Forest Tribunal imposed four conditions to

enable the petitioner and his brothers to tap the rubber trees. The

petitioner is aggrieved by condition No.1 in the order.

3. Condition No.1 in the order impugned reads as follows:

“(1) The petitioners shall perform tapping of the rubber
trees in the schedule properties in the presence of
forest officials. The Range Officer concerned
shall depute sufficient number of forest officials to
be present at the time of tapping of the rubber
trees when intimated by the petitioners, in
advance.”

Learned counsel for the petitioner submitted that it is not practicable

for the petitioner to intimate the forest officials every day and to

ensure their presence at the time of tapping. It is pointed out that

tapping is to be done every day in view of the extent of the property.

Tapping is to be done early in the morning. The petitioner may find

it difficult to inform the forest officials every day, submits the counsel

W.P.(C) NO.10176 OF 2009

:: 3 ::

for the petitioner.

4. The learned Special Government Pleader for forests

submitted that it is not necessary to inform the forest officials every

day. The petitioner need inform when tapping is to be commenced

and that can be taken as sufficient information for the day-to-day

functioning until otherwise intimated. It is also undertaken by the

learned Special Government Pleader that sufficient number of

officials will be deputed to supervise the work as mentioned in the

order passed by the Forest Tribunal and that there will be no room

for any complaint that the tapping could not be done because of the

absence of forest officials. These submissions made by the Special

Government Pleader for forests are recorded.

5. I do not think that the condition imposed by the Forest

Tribunal is unreasonable or unjust. There is no grievance for the

petitioner in respect of condition Nos.2 to 4. To ensure smooth

functioning of the tapping operation and for the correct accounting of

the quantity of latex derived from tapping, I am of the view that the

Forest Tribunal was justified in imposing condition No.1. No

W.P.(C) NO.10176 OF 2009

:: 4 ::

prejudice would be caused to the petitioner due to the presence of

the forest officials at the time of tapping. The only grievance of the

petitioner is that sufficient number of forest officials will not be

available to witness the tapping. That grievance has now vanished

in view of the submission made by the learned Special Government

Pleader for Forests.

Recording the submission made by the Special Government

Pleader for Forests, the Writ Petition is closed.

(K.T.SANKARAN)
Judge

ahz/