High Court Karnataka High Court

Sri Hanumanthappa vs The Deputy Commissioner … on 9 June, 2008

Karnataka High Court
Sri Hanumanthappa vs The Deputy Commissioner … on 9 June, 2008
Author: Mohan Shantanagoudar
-1-

IN we HIGH comm" OF KARNATAKA AT A

DATED was THE 9*" mayor? JtJNE    2 V  

BEFORE3.-.V__ T * 

THE I-!ON'BLE MRJUSTICE 'iu§ C;}i4AN. $HA:x§TAi§}{GdUDA£i

WRIT .o§'%2oo74 (Ku:2.t2§§.)

1.

Hanumanthéffgfia _
S10 1atp&..

Agricu1t:11ist ». ‘ é .

Aggd. a.b;ii:t_ ‘E§51.:3§e_a1’s_ V’ ”

2. Halgshappa” _
9/ o *BheemapPaj. J ~ ‘
fisgxiculturist %
abd-ut 53V V ‘ ”

Rlagfiaraiiahaili

(3ham1agir.iTaluk
Thflafiajgiagerfiz ?’;)is11-ict. “Petitioners

R”1;I.iYrV:ag(3wda, Adv. J

VA » A1,; The beputy Commissioner

” Davanagcm District
Davanagere.

u The Assistant Commissinner

Davanagere Sub–Divisi.<3n,
Davanagcxc District.

– 3 –

unauthorised occupation. The said proposal was

The pubiic at large objected for $11-::.h grant on

the land in question belongs to Forest Deparftjneiltv

the order vide An11exure–i-I, the Aesistant’ ~f.3_oo1;z;iSé’gio3f:,er

rejected the prayer of the petifioneis lib: Iegj1’1I;?:Jffii.:~s£3§tion. “Vr”§’i11e

said ortier is confirmed jthe flepoty Cooofiissioner,
Davanagere District, «the order iiétefiv 3.10.2006,
vide Annexure-J. Thierafrit questioning the

oxder passed Degewuty’ Cnmfiifissioher ride Annexureni.

below have concluded that the

land in qrie*5_f{ionx.i$_ o7fo1e.:_’S”{ land. “e,3he forest law} cannot

V. «_ for other than the forest as is clear from

‘ .Vp1’o§rioiozoS; Forest Protection Act, 1980. A circular is also

H iseoedvV.Vb§t”_”L:the.”State Government prohibiting the ofiaoials to

regularise the forest lands. In View of the same, this

{foes not fmti any error in the impugned order. Both the

‘olrtlioxities below are justified in rejecting the prayers of the

jietitioners for reg1_1laI’isation of unauthorised occupation. as the

V’

-4-

land in question is a forest land. Hence, writ petition and

the same. is dismissed accnrdingly.

sd A

“bk/’ ban