. -ac-wwwwsmfl W mmmmm mm mam? can mmmnm HIGH COURT or mmmmm HWHE
IN THE HIGH COURT OF KARRRTMEA RT
mm» ms mm; 29"' DA!' on J3NUAR1T_:"'20{3§-j:__::
nnrom %
arm: Humans: 1*IR.JUST%CE - .!iY
mm PETITIGN No%.'1§;4)2:§d9 3
Between:
1 sh: NEELAPPA i ~ '
sic swarm mm,' % M V %
musanmnm
A1$aja.pes%.cVV
D.K. DI§_':'?1'RI€3__ J _ rzsrxrxcmn
(By s::i~ P P - Anv I
1 couémiraxész G5? sfimsw
;2s'm§sAL<5:2_zj_ kcxmm
«I. .....
% r:xsT1z:rc:r
éjcméssnvamn or roluzstr
. sU3~DIvIsIoN
TALUK
I.';'...K¢: DISTRICT
AA3T%*--s'r§.%m BF xaazmzrmcn
REP. By use sncnarnnac
mman msnmmnr,
mtsmsnzzs Arm 2011351'
1!. S . BUILDING,
DR. MIIBEBKAR VEKDHI
RE . . . RESPONDENTS
(By SKI 1! 3 , hflefi)
THIS WRIT PETITION IS FILED UNDER
lnnfi Inlfilihl IaJ’\llul!\.:|l\-.au .4 .
..,…..W .. zvnnltnlflnfl name’! hwufli or mmmmm Hm” mum m=’a?cAI’éT%Imm. mm:
ARTICLES 226 ARI) 22′? OF TIE C@3STITUTIé$ ~._UF
INDIA PRAYING TO QUASH ‘1’!-I3 ‘VGRDER
zasszzn 33: mm 151′ msmzmzm xx A:”§153ALj-
6/20o4-es DI’. 10.11.2008 FILED as .a.1~i2sI3x:fa.x-.A..%T 4
mm wan wrzrxon-I tV’.>’1_~*.* AL
pnznmmamr rmannzs, mzs mt,-%T
TEE FULLOWING: V
X % A
Petitioner: “izhifls writ
petition by the
Appellate appeal and
afriming by the second
raapomdanfiVAV.A:’§;h;S: to petitioner to
vacatfi ‘1–in _§¢9.-cup nation .
matter of this proceeding
isgarifié’ as N¢.2D5l2DI at Balnad
Taluk. The cause of the
‘ _ p:B1A:iE1:it?§1I.ii:§.’?«:”” is that he was in unauthorised
“”‘–.. &.=e;~,c:11pént:i§::1 car the said land for more than
ynaxa. Ha filed an applicatian for
migulaxisaticn at his unauthorised accnpation.
VA ‘ ” The cmittee constituted for the said puzpose
considering the xoqu-est or that patiticmnc,
regularized his uaauthoziuad occupation and
RM
Iflfifi I514′:-nu nun..- -….. W- __
…,…. uwuma W mmmmm wrtm calm” cw KARNATAKA mm-4 comm’ 0? mnwhfgww
Kfl MGM:
granted the march to him. In pursuance
name, an saquvali chit cams ta
Acting on the said saguvali ch$;*¢»,–4.j’jfiii§.V{a:tj..3;ri’v
entries have been madufi fl i:h§..’
hnthozitias.
notice to the patitioncIVu$:*”V«.:c:a’:J,1iz§’:’g* to
uhawcauue why hev Qirquliéd ;;hb’t._’L’ evicted from
the land in questica,r$_ ‘ifozzazst land
and that -occupation.
Petitionajvzx’ =;.§;;p.;,g.a;a~7 ‘ ED’-Vfcducad all the
revenha _2::13Ai:é>.:Vc!,gI’vA3’4.axzfif’-c_§:.nteated the claim. on
cor:aid§rag{:ior1’w..£$1i5″§i’1}’the material on record,
uecggici hh;:e£vf1:c~11f;ic&1rzt.’V’ hhld thauqh petitioner has
hghm¢ th§%h’hsaia mm and saguvan chit
.A’h1htntion entxias clue made in his
_ grant: is in contravention of
R””‘=D3::haL__ph’-Qisiana at the Forest Act as without
K perminaion at the Csntxal Government
foszast land could have been granted to
fanyona and thaxefcre, he phased an order
dixacting him to vacate. aggrieved by the
same, petitianez preferred an appeal. That/fl
Se cond.» ‘ -.___ras1$ea;:5’i9ht 2 ha . >
‘UPI’ .,.,..,….w…n WW… W wnmtnnlnlkn mm-1 comm” or KARNAYAKA 1-ma CGURT as mmmmn mew comm’ ow mmmnm mm: c
5. The material on record discloses the
Government has issued a. notification begging
Ncx.E’FD:133:I?.hE’:’I8 dated 1.8.3.979 under
of the Kaznataka Fareut Act of 1963 £ea§§%ifi§
the Halnadu Forest as a rasarvgd t$£§fit;”,fihn_
land in question falls within’ thgt :§@ih§af
reserved forest. ‘w1th§u; g6tting _£fie*ns&id *
land danotifiad mug.w1t§a§t,ps;m§ssiqn_§£ the
Central Goveznmenfi”¥fid§: S§§}2R§f_the Fbrest
Act, the revefiug §fifh¢§i§i§3ifia§$ §egu1ariaod
the unant§o§;§$§iafigfipggagfiigfméhe petitioner
in respect éf mpg gfiifi §@nfii The said order
paaaafifihy’tg§ §a§h§£i§y;i§ void ab initia. In
fact, thbaé pfdfiéédifigs are initiated as pex
.- the fli£éctidfis 9: the Apax Conzt in the case
TI-{IF.{I2-IIILPAD vs urrxozz 05′
Jimji-.v.’ :§hwpc;;.¥£’§d in Am 1998 Sc, “:59.
9etiEipfi¢£xVhaa been heard; he had full
‘ ¢Qparp§fiity and enly after hearing, the said
-§o§§§tAia passed.
6. finder these aizcumstancea, the
cantantian of tbs patitianar that thn
. ~ um amnuvnanma rmarl LUUEH OF KARNATAKA HIGH COURT OF KARNAVAKA HEGH COURT 0? KARNATAKA H1591 c
authorities in his pxesanca had to measure the
property ta shaw whmze exactly the pruparty it!
situated? Where exactly the forest is sijtzfi;-s.§é~;1
and to 2:
laxud in question farms pat’:
forest. It is a “.*f’;’§i:gst’A”‘ the
petitioner has no gightVAV_fi§A”v:bfiv–.,.in..’unafitfibrisod
occupation czsf tIV1éé* :é’.–f~:’§x_:_vvaf’:r.1s:f.; which is
purpartad to Eh: revenue
authoritigfi; not find any
merit Fatitian is
diazzniaiaed.’
sax,
_____