THE 1101*-PBLE MR. JUS'I'ICii
ul:!rnr1~ n-nvq--r1~~r.n-u Mr. 1 rnonfinnm rrn l;'fl'J.'''}'l'!I'Ij:
' Ellgulllauay _ AV.
1.
Sic " ' A
{A3
. 2:. $. %
Sin " '
V " .&1'Vlw Vnflulnnmma \.|'$'I'Inn.n
V , ' J1-I-l WI-L'-V IIEH-HIIIIIIU VHJQV
L Harmhahi Hohli, 3akaleshp1.u"i'al1Jk.
Haasan PETITIONERS
G._P. A. Holder
52
"Sfo"3yed Khallendar
%% Resident orum s. P. Road
Sakaieaitpur Town
Tfintfict
(By mu K. Nagavazfi. Advocate)
5'
.n.-u--g
$1 Q1
1. The mpuly Commissioner
2.'I'11erDe1_:rutyC3or|senrztor
afF«-m-.-at. aasan mama:
Haman
3. T}"v.€'- Etate 0f %-"'u.aka----
Rc_n_msan1edb_ its '
SOI.'3IeT.E.1'5." V
fieparmnn.' T " ' nf -- If "
"
Bamlgaltzzru-."r.;iI*§$._f:§'j1 " ' ._ 'RE' N N S
($11-i.' II.-1.3. Govemmem Advocate)
' ' 'mi-ih«:a'iu
r India-. ying to qumh fife
20.9.2007 Vida Annexure -- A and
....""t-11'. 1l.4.LL'7 paw"-..........=«~-"..... as
Am:-:x%u:e--3,%iaa;uea to the petitiomrs by the respondent
30.1 iiasnfaag me petitioners righu are concerned.
” *W’1itPetifim coming on for hearing
fB.’ sflrcup on this day. the Courtmadc the following: –
QILQ13
The paefitiimm are: questioning an
issued by’ the Deputy Cunservamr of Forest, Hanan
0.
J
mt1:’in¢ in respect of tho application of the potitioamp
SW10′-“B liimnisaion to cut and remove tree
E
IUVLJNMV III. Ill-3 I-\|’\lI|’I.\J’ I-‘I
Ian-Ir’ .r’Imann’I-s.nr1 in tank 11.: in 111:: -n4rh’-I\Iruq.Vg:rE.n’IVn .’«IV’d an Kb K
IHILVO ‘WW’ M’ g H’ 1,. V’ ‘ ~
fo1lown:-
ou ~ 2 ‘ _
“-r”iHI”I3” E’;'(‘.Nfi. – Kfififiu 2* tuning
BE 1:r§is % 0-02 17-13
A %*1-c’2LV%% Y 0-05 0-37
% that the second respondent has
from the first respondent on the basis
, 1 I I
“,- ‘u I1]-I-lnU”&l-‘ wbllh’ I.-l.lI1J’|6ll~MMfi ‘VII-IHJI-IiIU’J-I-olH’lIt
I1, 1:. i:J*’31 “I’hn I:-Iwnrnirrn ‘an-I-Ind.
claim that may are khatedars of the land in
iquéatiun and owners of the trees situate an the land. Since
J.l- _, -4… ._ .19.- – .n….. .1… 1.1- .. ……_…|.-I…
mustamnrlg new uwgrowm afccfrse pizilfii, it
felt nwesaary tn» cut. and remove the wees. It is contended
6
that the truss in question are not reserved by –*..’i’–!.9
C}OVEI’I!:I’Ilfl1’£, in that, the grant of lands as ”
. ‘ .
mung A1-‘1″.I|1.t’V.-i|z§tl’;’l”I(t hnnnnn ‘F’-I-nf .
ITIIUU Ifi.K|t’I”J- J.”I’V”UuI»’I’I-ll. I’uI.Iv”‘ tI’l.iVV’ K-L’ULlf\lL lull» ‘VI-IIIW W5 ‘JV
m-an an-an .-.r.mmI.§;.a* Jan T’
affine: Karrnataka Land Rwmue Cadéi,
the value ufthc trees, except ‘
3. It is fimher of 75
.. .|l.”A.I_ _.
an Inn: of we
State Ciuavnzer-rI3′:1’$:4;*$,_1: any land shall
furnished by the fast respondent cm
b;;aia@egfas+iachmempugned’ M M e11donI’ernamtinin:ued,ia
I 1:-.. I”!-51..-; 2.. .n..__……. -1.’ n…;.!.. n:
UILHIU-“H011. Lllflvlv III LVIIIIB U1. IEKIIFIIUII 31
_…|_..|.!.u. .. _….l”‘
1
as…
“J.
V. Land Revenue Act, 1964, the price for the un-
‘ ‘ u-ccupied lmda which are granted by me Government
inciudau the vain: afthe trees. This is also’ mam” ‘ t tram’
3
.. L….._.. ….’I,
L… . ‘I1
defines. “Gu::ve1mnent trees ” as including all new ..
” ‘”‘ ‘””‘T'””‘T
h-nlmm-hm to private pmons, I111: 1-i_¢11t of T} -A
rwerwci Lmdler the cef
Revenue Act. 1964.
4. The camel for that
1’1-nun n1’mn-,-nrfir-un 1-a-I naI hII h ” nine?
u nv.-n-mm: , I sit!’ nnffl -an
FIn.I.HV”a-‘.- J.u. y.1.\gIuuusr.- rvvI.I.u_vqJ. Man nu
VEILVDI TI.
.2
‘E
5
E
:3.
fiully covetwefi Courl: in
W.P.N0-43B03fi:§93′:::i¢~: 19;’z.19i96 and cmnoalaod
rnatters .1:’iic.came’ ” “‘” am” ” ‘ “fie?
Deputy. Dish-fer and another,
in:-ilg 91191.!!!-1’&!1G§!, Lhg Denutv
‘–‘ “:la”””J
Cwn1m:sa1A .7 1 “opined” ” that the pofltimm mereid have
T ‘rm Eaves other than jmugle wood kind crftrees, an
* A Ah.
|..a,_
V -I-inn 1:1-La+ 131 (runs an unolrnnrp .n’F’ -nnuannnnf 11¢ m|ntII1.!I\3
Vnu L us. y vs
(fin: um; Iu.-mu was nu 1-uuu as uwuu .u.uu.n:.
and in that badcgraund, the Deputy Consetvator of
AV ” Fmesm had denmded that: value oftreeas in regard to which
F14′ ”
nevmng 50″ “L17. AIWIAW BX:3lIm'”l1lI’!”Il.!LIg 1116
2′:
«Es
pmviaimsa rfif ‘irw n..zuI1m-min I… u xwwxuw nus, 1
Forest Act, 1963 and Forest Rum, 1969 and K
aims Court, it was opined in the { [
that 111137953 the Cmavemxnent i aiaie 1’i:§é£§ratiGn’-.;$_i’V.:., I
right in trees either generally i
a W Hm”-‘-md 1:9 be1..:=
I-W15: C: ‘fl¥”W5Ii IT
I
II
‘V
, an “I -uv:7’-r:v——
te thg It
‘=5
is for the Gcvanunerxtt topw ‘ ‘t3LL’?ia;’t has
been made either reiferenéra notification
Luz: r x-;.21§fi4t;3Vi£i:=,?} the term at the
grant: cw . While quauh1rg’ the
endorsmnéi1ts:_’_’ias;’16d; Conmissionor concerned
the matiaar
in awordance with law and unless the
fir.-,d_:_z LIL: thgze is mngrvmion of arty
‘ ” ‘A”–._fi*cpair: of the Govenmmu. at the rim: of grant. he
tn give
obliged
anopinionthatthetifletothe
vrnsgmnmfltn
‘~,*»::*’aes vast m the Clwxwx rm. uw wc»”*–.1 at me lane’. and
furthexr am the Tree Oman: shall cronsider the applications
ficrr grant of falling gerrniaaim filed by the potitioncns by
3
hoiding: such as has fit and that isgat
“lib-arty’ in obtain an opiniun fitom the Survey ”
9
in
‘:1
an an tn-V – vac w- _ -u-churn»-is v-new
.m’¢r.r,u.,- Qm.a…rt..n.1¢.nt er a raw an .,.11.i:3:1_ “fi’nrn’fi’I_e= 1
Deputy Cccnuniisaimer nr
decisim rm ma application . %.%
Ififl l:|a”n’l’l.’.§”I 1- -31- Ara ; an’: #1511. Ililirltr ‘VI!
1 LI. «It! may. lungs; .1.-I.I. ynguun E nan -3,-lJ.!~fil’U-l.ll hr:
the Tm Oficcr or if the it would be
open fur five tn cut and
tam” we
depoad :suW::na.}r be debarm1n’ ed by
till} cf Furcats Tm
” be subject to the finai oxtiet
or the Deputy Comerwmcr of Parana
‘-W’ if ‘4’” Wm ……. we-.9-. ta be mm-.4 in Event of
by srarttim permission. the amount
would be refundad.
l.l’I”II”l
“fM.1u”uiiegan’tia ‘ flihsrs var. Bcplcty T ‘ Cammmnon’ ‘? gar-,
Hemmn Emma: and arhms. This Court. afler ”
E
E
held that as the ;
any re-asom for rejection of_ t1f;e
in-F’HIo|oII-I!-llIJu’U-IF’ Dflfiliillfi 5W;55 kfVl–VIA-¢ “Jj’¢I’-‘I-‘IL, 3Ufi ‘Ell!-‘OuI’U II-I-V
same mdhas remanded
-5. Thai. by 1116
duoisim1;:f’t11i’$f’A:€’§ :$1:i$%?£::.;i.*1 case. Hence, the
peiifim %%%%%_4;e¢[%%«g;=.ia q1Jaan” ‘ ed’. ma mam % is
namamfled ta %aeao%a~.d”r¢spmdem to obtain a fresh
an I
1&3′: $11.- mmr-nr1m’I.r_t and u:Il-n.s flu: fi__1.:
swwlluanfla q–u-u-..– -u-_–l——-n——
mate is reservation of my tree; in
% ‘favszfif a ma Gwemrnertt, either by any general
.-u-V-i.ar-\.iA-IE.”-u:rn1’-Irv:-In not ‘I-nu on asrwrana ni-(Inf A-r U}! a
. nnnnlfin
‘_ L’L\l~”|{.|..I».I.’UIi’.’||nI-“ulI.I. III. VJ |iH-l- Uihllllfblui ‘M-III-E’-I ‘Mil. ll lIr’I|\|’1LI.\’
at the time of grartt, he would be obliged to
issue an opinimi that the trees vest in the owner or the
OGUIIEW “Ill 131′
Q
34::
M’… ….4.1J..4-.1. AA’ _..4……1.l.4.
as an.’ ……__,..,a 4.1.-
F. 1.l’lI3 BUUUIEI W 3.l.1i’I.l1 UWJMUW vlfl
application for grant of falling perrnisaim holdigagf
as he daems fit and my obtain T’
Sane}? or the Iileputgr T
delegm for mlcire any d»wisim1’§1o :3 1%
3’nmxmmmuuagmmwgmmfinmmtmaumn
1-unminrl r-.f”f”.r\1u- 1-nneaat , Q-Irv!-n1’3:::;rfl”1-nnnnii-sf nf’-n
HI! I?’ 3.3.-Jfllul L V Iuififl “ml “‘I-PI. I-UTVIPF ‘ll 3
campy of this min; –~.§’ pannirg such
orders, it is open to the
A- ____.___._.L .|.1__ ___.__
pen’ “”iiun1e>r’§:i.tfr.se*’e’1c jar: ciit ts: EI3.1’llp’ on: mam
Omcer, by depositing the
ptiéé g datettmn__ ______’__@r_1 by L113 I199 Qfice:
of Formats and such” dcposi’ ‘t shall’ ”
T ‘tiara final arder of the Tree Oflicer or the
sd_/-4%
Iudqe
1’1’?