" state of"Karn,aiLi1cé,1'
Tiheifiorester,
IN THE HIGH comm' or KARNATAKA AT ,
DATED THIS THE 16"" DAY or-' JULY 2009
PRESENT - " .
THE HON'BLE MR. p.13. DINAKARAK, cigiiiér
i i ' '
THE I-ION'BLE MR..;UsT1c_Ei
WRIT PETITION No£083./2{':Q9'=--(';G,M-{MM-S)
BETWEEN: i I it it i.
M /s. GOGGA GURUsAN§III_1,a,fi«.& iaiziosif.' "
(A registered i '
Nehru Cooperative (:.'of_or:iy ' '
Hospet-583 2-O-3,-__ i _ _
BelIa1'yDistri:;:t, " N -.
Represented by it-s'Partne'r~,._ D
Sri G.Sarabhia1}.. ' ° '
S / o Late Sri G.1\/farisxvarriatiieihi, "
Aged 66 years, R. /o*H_ospeit. ' "
_ V, . & V Petitioner
(By'E-3ri K.N___. Phzgl-I1i1}vC'I1'a, Advocate)
AND: I
Rep. bywits Secretazy,
Department' of Forest, Ecology 85 Environment,
" " ~ Building, Dr. Ambedkar Road,
'Bangalore M» 560 001.
M Division,
' 'Sahdur Range,
" A . _Be11ary.
3. The Range Forest Officer,
Sandur Range,
Sandur, Bellary District.
4. The Deputy Conservator of Forests,
Bellary Division, *
Bellary. T
5. The Director of Mines 85 Geology, _
Department of Mines 85 Geology, V . 4'
"Khanija Bhavan", 5*" Floor,
Race Course Road,
Bangalore --~ 560 001.
6. The Deputy Director of Mines and s'ee1eg+.,,_ " V
Department of Minesand GGO}e.gYs Y " "
Hospet. 3 _
V' ...... .. Respondents.
(By Sri Basavaraj f{3,rried;dy, V
This writ petit.ioriei's-_,iiied"'u,rider Articles 226 and 227 of the
Constitution of India prayir_1'g_to.. the first information report
dt.12.2.2009 bearing FOG, No."i._4O / 2008-09 filed by the 2nd
respondent in the Court ofNI'F_~?'C',*~*'Sandur, vide Annex--L.
" * ..,Thi.'2":,,4\ii«'i~Iitpetition ico'n1--i--n'g up for preliminary hearing on this
day, the co' 'rt "delivered the following-
JUDGMENT
___”(De.iiyered by P.D.Dir1akaran, C.J;)
ii.f’£’hei’petitioner, a registered partnership firm, holder of
ii”4″_rniriii’1gA”,Ieetse bearing M.L.No.2522 carrying on quarrying
.iii’.,fv-.ope’1*ntions over an extent of 42.90 Hectares in NEB Range,
$4
Sandur Taluk, Bellary District, has preferred this 2.
seeking the foiiowing reliefs:
1)
iii}
issue a writ of certiorari or direction; quashiiig the I’
First Information Report dated
FOC No.140/2008~09 by the. zné ieépfihdeint
in the Court of JMEEC, samiiii-;i’i
issue a writ of ‘guashing the
seizure number Nil
‘
declareipiipiijvjihyi :i’is§;:u.e Writ or direction
the to 4 have no jurisdiction
and authority._ to direct the petitioner to stop the
._fi’giawiulpmininggperations being carried on within
‘ -vthe.V4area:21e:ased to the petitioner under the mining
” s 1 i’c1ease’%§e;ii{ng M.L.No.2290; and
isstie such other appropriate writ or order or
A Viiitlirection as deemed fit under the facts and
circumstances of the case.
i””<«.__i';4rti«::le of the Constitution of India is akin to
-5-
encroached outside the leased out area and that the some is
initiated by the investigating officer (Forester) who pp
empowered to do so, as such an allegation .
substantiated and proved by the respon(ie’ntisi_’:v
appropriate proceedings before the compete_fn’ti.crifniinal’ court, 76f
3.3. While deciding the issue-vtfihether’— is for
this Court to exercise the ‘powerv*’un’der iviikrticle i2’26″vof the
Constitution of India to quash Report, in
Writ Petition No.3si:§ of 2009′.:’dispose~d__’_of’ on 13.4.2009,
(M/s.V.S.Lad & _Sons:Vus.l7The.,:iState C-1° Kamataka and others),
we have held as.V_hereunder’:’ ” it
3 Issue No. I’_I:’ ” ‘i
Whether it is proper for this Court to exercise
-,_the<.ip"ower under Article 226 of the
' __C'on'stiiution of India to quash the First
Infonnation Report dated 3.2.2009?
power of judicial review under
_ eltheiinherent power conferred under Section 482 of
. the Code of Criminal Procedure. It is a settled law
that even though such inherent powers conferred
on the High Court are very wide, the very
2;-£5}
{KimWMWMWo..,,…..,.,.
available and documents produced in this regardfl ”
If any encroachment of forest land is found,__-the 4′
respondents are at liberty to assess the damagiegh V’
caused on account of such illegaf-fhmining “o_utsid_e’–_
the leased out mining area and re”cov°erA’the same, «. V’ S’
from the petitioner.”
4.2. Pursuant to the di1=ectior;%,’ of on 24??’ April
2009, a survey has been cAo.nc:1’u<.:teVr_1A IFS,
Conservator of F0ré:Sts;§lii'),, the presence vofhhfoilowing members
on 14.6.2009 ana.i7i..a2oo9,:«,,i"*7' Q
(1)
Cvontro1ie’r.’vof_Endian Bureau of Mines
Regionai Office,
Superintenciingi’-Surveyor, Survey of India,
;£:S’angalore., _ V
, in Director Mines and Geology
” = Dep_art1nent, Hospet.
Conservator of Forests, Bellary.
Forest Officer, Sandor.
‘ ‘ Surveyors of Forest Department, Bellary.
Surveyor of Mines 82, Geology Department,
Hospet.
dfzijgw W_WW . .
-10..
4.3. As per the report dated 14th July 2009,;'”the
petitioner is found to have encroached to an eXtel}t._iGfiViCl6;3″‘« V.
and that the petitioner is in possession of any e’:.r._trajV’virgin
area to an extent of 4.20 Hectares. The “report7fu17thieri«.shvo\ys
that the assessment of damages caused Aaro:»es-afield’
encroachment i.e. to an extent ofv.i)’;i63 is under
process.
5. In the light of vtheireport Vstfbniittedf, referred to
above, we pass the order: T . i
i) As regarcEs..__the ‘eneroacliment made by the
petitioner’ of 0.63 Hectares, the
statement.,of the learned counsel for the
to vacate the encroached area of an
extent 0.63 Hectares within a period of ten
days isrecorded.
Jii} With regard to the extra virgin area held by
“the petitioner to an extent of 4.20 Hectares,
the petitioner is directed to vacate the said
l»«=~°*’:r»'”-*”-««.