High Court Karnataka High Court

V D Shanthappa vs The Deputy Commissioner on 19 March, 2008

Karnataka High Court
V D Shanthappa vs The Deputy Commissioner on 19 March, 2008
Author: Anand Byrareddy
 

THE HOI~J'BI..E' MR. JUSI'I('1E %

'|l['l.TD'l"T' D'I§"T'TT'Tl"'Th.T 'h.T£|. 1li'."'.H"|  "ff fl'!-"K.i"=5n,'r'D,*fi

    %
agadahwt 75  "  _   *

{Seriifir Ci"uzun" 5 'fii'z"19?1i'ii'ii§'3t.Vi'::'A£aiInW'_    
afolm     

Renidarltrpf ' '
Kmaba Htrbii, 

V 2 _  _ ..... 
 «ma §1r~m'1*V'7fi'-Venn

if -vmrwrrv I 'Q 

fififlmiov  benefit not claimed)" ,

aft: 

 ~  'DnairInn1" (1.: Isinfl1"nrn tfiflenflfi
I"",H'§}TIW Iwfl'

lu'InWHl-IuFP'Il'fiI-If 

 % %ArakmaPmL
  % j «   Habli, SakaloahpurTa11Jk,

J. ',

. at

S-i'"GlI'-.1:-ll-Ulilufilrn

  Built are rcpreaenwdby
 xi-'~'r,.;......--n 'n........... .4: Au......._.. 11-14..
 FUWWI UL I'll-LU1'II§}' F191"-UT,

aged about 3? years,
sic  Dairappaaow
Rcfidem of Halosamhavofl

M



52;.

133" "  Saicaleaiipur

Hanan District.  PETITIO1~_IEl_V§SW._

(By finmfifiagavmfi. Advocate) %

1 Tfigfijgnnhrffiwnnflmnner
I F TI': 'I-('IL IIIL IIWHIRMI IVE' 7'

Hausaai Districrr,
Hmm.

2. 'I'11-:.=Depu1yCo1'ssorvatm"§r>f     
Forest, Hassan Distri    "

3. The State    H
Ra*presu"fitafi'-ivgii'-ta: ._ M '
D¢paI'tlIlE!i"1E"GfR¥V€fiE;1a,     

  M %
"»x'ia'hm1a#meuita;,i+ _ V   

 " _     RE 

      Govomment

 .A4t1!rei;;'a1r§}f' _ 

 um, M433' V »r-Ilnlflln-llviallalii-ll.

' # Iilhifi

% "5'1tia.'"'£i»°-':-it mum is filed under Arlicles 225 and 227
" "-"-"*""'"" sf Ind-la p.."a}'§.*.g qua-.h

11. "In
nu.-w

    dated 2.3.2007 produced as Amexure-A
  the petitioners by the respondent no.2, imofiir as

fighifi mm”‘c’:w1n””6c”1.

This Writ Patiticun coming on for Prelhninaty Hearing

.1 .___ 41- _ .E..,’II -_.._l,_

‘#1.- ggn:I51.n1..__-_ 5.2,- 41– .-a_.._…n. ._.,._.:_, _,-
111 U ‘kiruup “J15 U3)’. IIlU|u0lJI£Il.’III.W U15 I(:I.l.l0W1:I’l3:-

m

Jim-I\III1’l-II;

Disiriclt in respect «of the appficafiqn zj.’;§!’ .

seeking pam1ism’on to out ml rhfiaye %%

‘1-Q IL; nntnnniuuia ‘I-.ou.m” n’fi and
l In u IIEJIJLII. w ..w’i’+’–iTv”$’1u.\.:IL I\’.su.!:~S..l. J» an

J-Iwwllwfi ‘I-t

Wu .L..__.._….2— .n.|.-.¢ .n.1_- – .1 _._-_.__…_I._…;. 1……

mm u:1u ifiufiflu ma-punuum. mu:

ob} _,–_ fiom the first respondent on the basin

impumud tmdorsement is issued. The

paan.” claim um” ‘ they” an inn’ auaaars’ ‘ of the ‘land in

V and ownm ofthc trees situate mthn land. Since

‘” I-hag -n ‘nu–I1-nan’h1’nda1-than-rnnnilw ‘Fcnfi”aa nlnnm i1_:’g_mn
.. …… .. ….,_…………..,. …_

XST Wlijlilffifi TCIF filfifl Q III D81!’ VI’ in ‘HQ ‘1’!

felt nacaussary to out and mum: the trees. It is command

4

Hr’

that me trees in question are not reserved by the

G-uverzmxent, in that, the grant of lands as ”

‘I_.I__?’§I__1§._a_l__’H’Rffnnfli’£H fa ‘M11-mmnf

nvn. Q’-vi-‘Ia-I.’ nun-W ll”-I–I»-Irv 1-I-val-v”u’

33′

fl-Di

efme Kamataka Land Revmue Code,’ :

the value ofthe trees, except *

3. It i fmther of 75

State any land shall
be the occupant except
trees It is the coniaeniictn of
the question are not reeenredby

#3,.’ *1! ‘”gI’m Thgrn fig 319 ngnni-(1 3 uiinhig

is’

fumiehed by the first respondent on

firfticll the impugned mdmuement is issued, i

A «mg. “mt
wa. 1 um

[E1351 1.: 11131 LII. Irfillllfl U

Ir

1. OUUH. I 71 I H-I

E?

Land Revenue Act, 1964, the price for the un-

fg-emtpaied Imus which we granted by the Government

irtelmi-ea the value of the trees. This is aim evident from

1′.

{II

011 4

“‘ “””T”””T “” ”

definm “fimcravenu.-nent tree: “as including 3111:’:
hi

bqlmmim to private: pmens, the riglgt of w

reaerveci under the of}

Rawmue Act, 1964.

4. The Comwl far    that

an!
um.

I:
I-
E.
5-
C
EH
E
 "5
E
E
1-
'ii
Uh
El.
E!
{In

fully eovergd Courl: in
W.P.No.43fl’03f1f§ ’95’:5:, 19%.?.:.§95 and mom

rmfnem i:i’–?he. “”” ‘ ‘fie? vs.

Define)’. District and atwflur,

“‘ –‘ ‘T ‘_”I’

ai ‘1 circutrlstnnceg, Lbs Danutv

c-pm’ ea’ fi1aI’ the potflioxlers ‘therein’ have

V I no other than jungle wood kind oftrees, on

‘ I fIIi’m.’l’v€’I«.r\- +1-mf flan:-A nr-ml -as fiffinf Gf pain-I-|.nn1~ gf -I-I-Inilnl

and in flat badsgmlmd, the Deputy Oonsonrator of

‘ ” :7Fnrresm had demrmded tbs value cf trees in regard towhich

pm.-V—-=..—am –as

..u.u;J.-L A .fl….. .–nn—n|n:fin:inu M
ugul… IILIHII U5-IIDII-III-TIE I-I-IV

m

provius’ ium of the ‘1<.mmIa1:a' ' ' Land Rervcnue Act. ififié.

Fares: Act. 1963 and Forest Rulel, 1969 and

evil-

W1 it was a:.~,I’.Ii.11ad in 211.: _beu¢%gm¢.u { K

unless the Goveemment is 3131:
as

that V
right tea”.-r me either generally VA

fifi -“a umx’ -ad tr» helm-ugta fl’.;e”C’ci.”w,:a'”%. It
is for thy: Govmurmnt to *V*.1ia4t g1j_:s1i’.;%-myxvafion has

been made ecithn: nofificafim

or with reTmon””*’ ‘ Ff fie of we
grant om: tntaiuaa mczurda. While quauhim the

, . ..§, i”nn1rn..i:ssi:.rnt:r ememnad

in accordance with law md union

§

‘ ‘|””………A.-am. r 5…;-I… §1n.|II§- “mama 1’1: -n-unnlll-lI:1\-I Pl’. mum!
1-4″‘!-Jun}-‘_:f” \.r’§}.Li|_IJ._’lH LJIIWI LILIIJB Iullflulr IIIWIW LI IUIFIVGIJHJ-II. III: “I

% ” in fafibur afthe Govermnont. at the time of grmt. he

1::-laliged 1:: give an opmmn that the title to the

vesi: in me or if the ‘1wu:t”‘ arzd

further that the Tree Ofiicar shail consider the applications

15::

hoicling such enquiry, as he fit and that he is.–it

lib-an-gr go obtain an npinim from the survey V

Iva.

tlm R….i.-.z1.uer D;-pa.rt.n1;m.t er :1 manug 3

Deputy Coxmniaaionar 41!’ his

deoisim on 111:: application cf’!11j:a..,pefixtin11srs’ .. %.V VA

the Tree Omoer or if the it would be
open fur the ‘an out and

4 .u fiWf’ 1&3?

ma as may be detamfinad by

t..h.,:;= 9:” Famstg 9: 1.11:: ‘I’m

4-” 13¢ subject to the finai unim-

ar the Deputy Conservator of Fm-esm

az’.d’t:1″u.'””u.»:aa.*=;– if .. = “”-**M’ 3″” 1:.-7*. be i in E?” W cf

kpezfiiifim by peuniasion. tho amount
would be refimdecl.

01″ Mfifiumgawcia and i’.r’ir’mr.’r vs. Eiqauxjr Carmmlvaiam-wf,

Hmm-I Diatrmr and athww. This Court, met A.

gala: aggggau wlflch mg bagn mnaa T , T

State, 3:35 izuaiti that as the ; i’

any museum for rejection of’%Mv:th’o

,_.*’-.-e’.’.€*..im-°”.a, $4.: kllir-;§.g

” =§e*.’-……_*–‘& the

same and has rcrnandad ttié unite:

as. The by we
docisian case. Home, the

pan”iim isxaliawea.’ j_ is quaan- ‘ed. Tm: ma:nur”” is

remanded _w %’%h’z.L§A to obmin a fresh

‘~13;-2: ma 1.1..r;l_-sat m- mt:

more is reservation cf any trees in

% mm; the Gavemrnem, either by any general

and 1-11) an

nu-vino (I-I’ Mu an a-Anrdfin
VI. H] II iI1.Ivva.u.v

._ .la,’-Foil’-:.|-LI.’|n|I7..l-l.’\.J.I.l U1 LI; an vA'”y1″‘u’ww”‘” usbws

‘on at the time of grant, he would be obliged to

Lkiaaue an cpinim that the trees vest in the owner or the

uccupmt ufthe 1a.nn.”‘

Z
4/

5’.

W3

0” |’I”|!_ .. , L +.;_,… _,-.. .I-_4. _I_ -11 -3 .I_.. Li. _
.r. 111: Iswuxu ruspomwm man cums-1.0:: I-no

application for grant of felling pentfissim

as he T4

S11rve23-‘ department or the Eeputy

delegate for mking any aeciaionjgxne I %

S. The rmpcrndernt shall’ ‘ a

E .

Ari n.§’ ‘Fml11a unarunirlnn V Ji, Afbfiinna-~aqu¢*’:r\*Fn nnauuv
.-.1153 LI’;-LI-I $5? 91. EWFJFF ”5. 3

3+5

g

this onler. m1–..«§z-a orderu, or if
the trees fliioners to seek

tho Tm me value oftlw trees as may

Trge CJfi-a1′ 4;: $9 Damrtv

“”” ‘8″ “””uf

and well deposit shall be subject an

V. [the ‘of the Tree Oficver or the Deputy

CI!
=&-.

I –

1-.

M11′?