m THE HIGH COURT or KARNATAKA AT
DATED ms THE 157 my 05* FEBRUAR2%é01k:3{f% "::.
BEFORE
THE HOIPBLE MR. JUs*rIc:2:
A
TI-IE AUTHORISED OFF'ICERl
DEPUTY CONSERVATOR or-' cmsfifs % &
BANGALORE URBAN nrv:atQn,%.«%%kJ% %
ARANYA BHA\IA.H._I§rIALLE
BANGALORE..3...' % PETITIONER
[BY ADVOCATE)
D: ' . 3
1 FAYAZ 3/Vo BURHAH KHAN
AGED AI3QUT"41"YEARS,
.r;:/OM; s NAWAX HANDICRFFS
31.0.15, LWIC KALANGERE 'I'A'I'TEKERE
' - % RQAIJ,£;H.ANHAPATNA, BANGALORE DISTRICT.
Ans] O.-LATE DASTAGIRI KHAH
I'I{'3."15, 3RD CROSS,
X TKASTHURBANAGAR
"MYSORE ROAD,
«BANGALORE 25. ...RESPONDEN'l"S
f :5? srvrr. BUDRUNNISA, ADV. FOR R1)
TI-HS WRIT PETI'I'ION I8 FILED UNDER' ARTICLE
226 83 22'?' OF COHS'I'I'IUTION OF INDIA PRAYING 'IO
QUASI-I THE ORDER PASSED BY THE FAST TRACK
COURT~II, BANGALORE RURAL DISTRICT,
8
IJf5II..I \l\.lInIIL(A|uLn-u u. .u--- -- -
KKRNAIAKA
...... ..v..m. vr n.H.luVHIHl\.H HIUI1 LUUKT OF KARNATAKA HiGH COURT OF-
BANGALORE DT. 16.2.2006 VIDE ANNEXURE
ALLOWING THIS WRIT' PETITION.
THIS WRIT PETI'I'ION IS COMING ON
HEARING THIS DAY. THE CQURT "V
FOLLOWING:
O R D E«._R
--.___....._...--a......----...,...
Hard the A-1; the
petitioner and Lem-ma No. 1.
2. The may the following
the police,
Forest the premises belonging to
the semncl found 27 gunny bags of
V" déd ' 1800 Kgm, stored in
a stake!' licence in terms of Section
: 87 o£ Forest Act, 1963 (here1na.fi:er'
' " :as the 'Act' for brevity). approximatnly valued
'Ihm-aafiaer, a case was in
No.3412oo3 under me Provisisom of the Act and
criminal case was registerud in C.C.Ho.19966/2003,
which is pending consideration. It is the case of the
State that the sandalwood chips seized by the
$
iHl'|t'|"| LIAII I
authorities wore produced bcfore the
Ofiicerl Deputy Conservator of Forests,
Div'mion. for further action was 'A V'
of the Act and Rules mede
aajd aandalwood chips A %
respondent within first
respondent had _azi before the
Autlmrised of the seized
material. of 3210
1:33. only about 1800
lugs. had filed a writ
petition be£eeemie~:eeu1iew.1=. No.39405/2003 with e
to his application before the
petition was disposed of with a
his application within a month.
omocr after having issued eeriee of
% e the am respondent had rejected the
fflod by the first respondent since he had
V to produce any material in support ofhin claim fiat
seeking interim cuatody and had pass-ad an order of
oonfiacation of tin 27 bags of sandalwood white chips.
é
-In l’f’\.l’\’\ luau”. .—— –
q ….-… \.n’F nun-u’¢HIHt\A mun COURT or KARNATAKA HIGH comer or= {(A1-ZNATAKA Hrs:-H”
Awiaaveci by this, first respondent has
confiacatbn order before the Fast
Bangalore, to set-aside the ordcr gf ” 2
Fast Irack Court havmg’
petitioner is before this Cour 1:’,
3.The Gowrnmenmdmcg:%t§§A
e.~ntcrta1mng’ ‘ jmisdicfion to
pass the out that Fast
rm mm mm: in
in the premises of the
accond. “by itself is an ofi”cnc¢ under
ani therefore, the Clllesticns
by tho: firat respondent as to thy:
‘ ” and the firat rcapondcnt not being made
the proceedings was outside the scope
fj% proceedings. Violation of Soction 37 of the Act
apparent on the face ofthe record, there was no
warrant for the Fast Track Court to interfere with the
conficatinn order passed by the Authorised Ofiicer and
6
l3’r'(\”\ Ll£\lIJ Ll’\.lI.JtI_:s kt’.
2-
3
4
2
ti:
_;5
.0.
0
I-
x
D
O
U
I
‘:2
I
S
‘-E
Z
In
5
u.
0
I–
at
D
O
U
I
2
I
S
S
1
Z
1:
5
I.
3
I
J
J
1
until
therefore, seeks interference by this Court to
ixnpugned order passed by the Fast ‘I’racI§–
appeal.
4. While, the counsel Tfpr
seek to justify the order the”
he haa also produea::;1..A_ « madc
available no the Fast of the
appeal. It is f;ru$;§:1l’ bad in fact
purchased ¢;*iJg%a%VJ%naa1w& – and the second
A by the first
a pc-4jn::.itA fimaued by the concerned
carriage of the purchased
chqrmmm. The sarne having been carried
and having been stored in the
h according to the first respondent was
% _ withiout his knowledge. The fact remains that
was prurcluned in accordance with law and
was sought to be transported from the Government
Depotunden-avalfizlpernfit. Thezsamehavingbeen
2
Linn” I-IfiII.I IIl’\.IInlll.lh|\.II.n-no was —
W mmwamm :u«W§~:z mam W K&fiMm”‘fia%& Wm %::mm-*” W ‘§a§zm’mm Mm
mataféai 3?: Em gramfim bayané {ha §%§.§’§?;
mmfiitfifiiia fiiéé ‘Eh: firzfizg aaf fifza azzgkzgritiagi “i::~ }g:ié;¥,:: ‘V
Eiwre wag §m?fig& sf
$3? &§§§:{§1’§§ Smiifgn 3?’ af fii§&’5′—-§»:?E:
as: agwrtuzzig? ?a%¥§ry_§::;r_ 5af tim
ma?g:*f;a§ aria; iii: firfié z**e2$§§::::§a:f::1;: émawars af fix:
‘<;ig§fiim§§ which ha fwmzfié; k §..eg;i*a:3s%.;;¢ygsL,-anasa in am
gm §:§%:$;§:s,::;§:=. 2 ' "
Eiéfimg ‘~ g§%§é;a& mafia ms: far
m*&:x ‘Em writ yatifuign
Sd/’4
EEEDQE
3 ar2g%§fi% ig at mg a vimiafifigz fig gags _
mmmmmmm w