IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 313'? DAY OF JULY 2009
PRESENT
THE I-ION'BLE MR. P.D. DINAKARAN, CHIEF
AND
THE HON'BLE MR. JUSTICE v.o. SABHFxI£T'1f.,
WRIT PETITION NO. 2070/2009: (KI..R}REs}i5.1'L}- 4' E 7
BETWEEN:
1. Sri. Yajaman Gowdegowda,
S /o. Kaladevegowda,
Aged about 50 years.
2. Sri. Rajegowda,
S/o. Vyramudigowda; . _ -
Aged about 52 years'.g. Lba. ' : ~~* so
3. Sri. D.P. lbyevegoiirdgh, 3;' T
S/o. Putteg,oW-da,V ' .1"
Aged about 'years..__ ' '
4. Sri. Ramesha,
TS/o. De«xfiego'wda, ______ H
Aged abo'uf:-.40 "years.
5. Sii.__Ra1§iesIfif}?; ~
S/ o.~ Puttegowda,' "
T Aged about 4.0 "years.
T. SuI'esE;a,
V' ' . 8,3,0; Late Thamrnegowda,
._Ag.e_d,ab"o_ut 45 years.
7. Sri. Swarny Gowda,
S/o. Devegowqda,
Aged about 55 years.
8. Sri. Jagadeesha,
S / 0. Vyramudigowda,
Aged about 30 years.
9. Sri. Shivaraja,
S/0. Madegowda,
Aged about 45 years,
All are residing at Dasanpura Viiiage,
Hangodu I-Iobli,
Hunsur Tq.,
Mysore District.
(By Sri. 13.s. Nagaraj -. Adv. for Petr.f3VAb. ;
AND
1. The State of Karn;ata1{a,' ._
Represented byits SéjC_r_e_tary,_ .t
Dept. of Revenue,
M.S. Building, 1, - V =
Dr. Arnbedkar Vei-idhi,'V1:'f "
Banga1orev:--"E_o6O :00 * .,
2. The Deputy Cxomnzisstlonerg
Mysore District, '' ._ "
..--vMYS0T€-*1; .
3.".-_'he Sub--1),iVis1ona}._Officer,
H'L1_nsg1r VS1;:'b:Diifisio{n,
I-Iunsur, V " ' "
Mysore Districts'.
- ,'_I'E:.e Tahsiidair,
" V Hunssur T<:1'{,"
._Hu'nsur','}
__Mys0re 'District.
*P§'1*i?r1o1§JERs
5. The Range Forest Officer,
Hunsur Taluk Forest Range,
Hunsur,
Mysore District.
6. Smt. Devamma,
W/o. Late Kempegowda,
Aged about 60 years,
R / at. Dasanpura Village,
Hangodu Hobli,
Hunsur Tq., Mysore Dist. j ll
(BY Sri.Mahanthesh S. Hosmath -~» Adv. for V; ~. ' _ ..
Smt. Niloufar Akbar -~» Addl. Govt. Adv. for R31 to R5) . A " 1'
This Writ Petition is filed sneer 226--._and".= 21271" 'er the 1
Constitution of India praying that this Court be pleased to issue a
writ in the nature of Mandamus directing. the" respondents 2 to 5 to
take necessary action against*r.e.isponde_nt. No.6 'Smt. Devamma and
prevent the encroachment of G.over'nment_ and recover the
cost of the trees, Whichis illegally 'cut-and 'removed by Respondent
No.6 by considering, the §;applicat~ion."_'«made to the Deputy
Commissioner, Assf.ista§r1t_, Commissioner," 'li'ai'isildar and Range
Forest Officer as "_?,8';~1'1,_.2003_,'=20_1"1.}2008, 20.11.2008 and
21.11.2008 respectively, producied it at A§,nneXures--'B' to 'E' and
further to direct .relS1pon'uients.,2'--«.to 5""o--vmeasure the Government
land bearing Sy._No;1.0_[2i5 rrie'asur_ir_ig 1-28 guntas, situated at
Dasanpura Village, l~ia.fr;godul"e.l__~iobli, Hunsur Tq., and fix the
boundaries in " the presenc_e"'« "of respondent No.2-Deputy
Commissioner, andetc., . ' "
__ .'Fhis '\FJrAiti.Peti'ti.on coming up for Preliminary Hearing on this
day,' t_he_Co'o rtdeliverejgi the following:
JUDGMENT
” (delivered by PD. Dinakaran CJ.,)
‘*.iThel”petitioners who are residents of Dasanapura Village,
. ‘Fq_., Mysore District and who are espousing the cause of
4
the public, have filed this Public Interest Litigation, alleging that
the land bearing Sy.No. 10/25 measuring 1 acre and 28 guntas is a
tank bed land, situate at Dasanapura Village, Hangodujjlobli,
Hunsur Tq., and the Villagers are using this tank bed
cattle grazing and that the water in the said tank:–is
feeding the cattle. ._
2. According to the petitioners, there”–are several ‘valuia’ble’–..g
trees over the said land and the sarne””has been ‘protectedlllby the V
villagers of Dasanpura Village from’iiithei;past_ overilsevevral years;
that the sixth respondent Smt. lD.evamiin’a w:h’oi’_’iVsiiithe adjacent land
owner of the said_.,larid-,_ ocigcupiieicl thieii”_taVnkif’bed area and has
encroached into to ‘eittent’vofv acre and 28 guntas and
had cut standing on the said land; the
sixth respondentinfltience, colluded with the revenue
officials the inter_e_st of the villagers.
~ 3;» .ivs’«tl1e:i’c.ase of the petitioners that though they made
repreis’en*ta’tion’ i’respondents–2 to S in this regard to take
necessarif’ action’ ‘against the illegal encroachment of Government
sixth respondent; respondents~2 to 5 being the
statutory “authorities, did not initiate any action despite the
ieoniplaint made by the petitioners. Hence the petitioners have
6
katte land and not a complete Government land and that on
25.11.2008, the sixth respondent, who is an adjacent owner of the
land bearing Sy.No.20, made an application to the fourth
respondent~Tahsildar requesting him to survey her
grant permission for cutting the trees. After survey, it_.vvas ;}e:+iea1;§ci.t’ ‘
that the trees which were cut down, happen._t_o fal’l.lin”t:1jo lhidiivaliu ll
land of the sixth respondent and the-. siiithiv responder1f”isr._,h%£-di
encroached only to an extent of 5″jgu.ntaslovf land;tillIti:._’is.Vifurther
stated that necessary action has bee_n°’in_itiated..by. issuing notice
against the sixth respondent land’ si;§;’th”1=;=;§;.1;io’ndent in turn gave
statement on 24.01.2009 and-lfv:a.ca–tedg 5 guntas of
encroached land in _mahaie’r””was also drawn on
24.01.2009 to th_atiAeffeCti1_ I
5. Heard they_lllearnedflciozirisel for the petitioners, learned
counsel vapipearing fo’r’–v.the_vsixth respondent and the learned
Government Advocate appearing for respondents 1 to 5 and
2 pg perused the records§
Learned Government Advocate while reiterating the
4’alaverinientgsllftnade by respondents 2 to 5 in the statement of
. iliobjectioiis, submits that the sixth respondent has already vacated
if
7
the said 5 guntas of encroached land in Sy.No.10/25 and a
mahazer was also drawn to that effect.
7. In that View of the matter, except to record V’
of the learned Government Advocate th»at.__6’h ihad ll
already vacated the alleged encroachezdé
Sy.No. 10 /25, no further orders are required in the
Writ Petition is disposed’
” :3 5.’Ch§é})J£{stice
…. ..
Ifi”‘dc_§é’
Index: Yes/»1\{o –. _ V
/.
fiosti , l\/Isl<:V""?'c 3 --