Thursday, 21, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mukesh Kumar vs State Of H.P. & Another
2024 Latest Caselaw 10479 HP

Citation : 2024 Latest Caselaw 10479 HP
Judgement Date : 29 July, 2024

Himachal Pradesh High Court

Mukesh Kumar vs State Of H.P. & Another on 29 July, 2024

Author: Vivek Singh Thakur

Bench: Vivek Singh Thakur

        IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA
                                            CWP No. 189 of 2017




                                                                     .
                                            Date of decision: 29.7.2024





    Mukesh Kumar                                                 ...Petitioner.
                                      Versus





    State of H.P. & Another.                                   ...Respondents.
    Corum
    Hon'ble Mr. Justice Vivek Singh Thakur, Judge.





    Hon'ble Mr. Justice Bipin C. Negi, Judge.

    Whether approved for reporting?1

    For the Petitioner :          Mr. B.S. Chauhan, Sr. Advocate                        with

                                  Mr.Abhishek Thakur, Advocate.

    For the Respondents:          Mr.Varun     Chandel,       Additional        Advocate
                                  General.



                  Vivek Singh Thakur, Judge (Oral)

Petitioner, in present case, has assailed order dated

24.10.2016, passed by the Divisional Commissioner, Shimla in case No.

170 of 2016, titled as Mukesh Vs. State of H.P. and others, whereby his

eviction from the Government/Forest land, comprising Khasra Nos. 36, 38,

591/11/1 measuring 0-48-84 hac., situated in Mauja Bhali, Tehsil Rohru,

District Shimla HP, as directed vide order dated 28.3.2016, passed by

Collector-cum-Divisional Forest Officer, Forest Division, Rohru, District

Shimla, H.P., in case No. 1677/2016, has been affirmed.

Whether the reporters of the local papers may be allowed to see the Judgment? Yes

2. Learned counsel for petitioner has submitted that aforesaid

area, referred in eviction order, has already been vacated/surrendered to

.

the Government by the petitioner and therefore, nothing survives to be

adjudicated.

3. As observed by this Court in its order dated 17.7.2024,

passed in CWP No. 1028 of 2002 and connected petitions including present

petition, adjudication of CWP No. 1028 of 2002 regarding validity of Section

163(A) of the Himachal Pradesh Land Revenue Act, 1953 and Himachal

Pradesh Regulation and Encroachment (in certain cases) of Government

Land and Disposal of Government Land Rules, 2002, shall have no impact

in the present matter, because in the absence of approval of the Central

Government or for want of pendency of any request for such approval of

the Central Government, the forest land cannot be put to a use, which is a

non-forest purpose, as also has been defined and explained in Section 2 of

Forest Conservation Act, 1980, clarifying that breaking up or clearing of any

forest land or portion thereof for the cultivation of tea, coffee, spices, rubber,

palms, oil bearing plants, horticulture crops or medical plants and even any

purpose other than reafforestation, shall amount to using such land for non-

forest purpose.

4. After going through the record, impugned order and

averments made in the petition and also considering the submissions made

by learned counsel for the petitioner, we do not find any merit in the petition

and accordingly the same is dismissed.

5. Consequentially, concerned Revenue Officers, including

Tehsildar concerned and Forest Authorities, including DFO concerned, are

.

directed to identify the Government/forest land, encroached by the

petitioner properly and take possession of the encroached

Government/forest land, if not already taken, by fixing permanent boundary

marks of the Government land on or before 31st August, 2024 and

compliance affidavit with respect to taking of possession on the spot, be

6.

r to filed by the concerned Divisional Forest Officer on or before 16th

September, 2024.

The concerned authorities are also directed to remove other

encroachment(s) from the Government/Forest land detected/found on the

spot during demarcation/identification of the land in reference by taking

appropriate action in accordance with law in time bound manner, to the

maximum within six months from the date on which such encroachment is

found/detected.

7. Improvements/structures, if any, made on the encroached land

shall vest in the State of Himachal Pradesh/Department and shall be

utilized by the State/Department for its use. In case petitioner/encroacher

intends to take away the fixtures/building material/debris for his own use, he

may opt for that in writing, but in that eventuality he shall take away the

material of the structure before 30th October, 2024 at his own cost.

8. Any dereliction in performing compliance of aforesaid direction

or laxity to remove encroachment from Government/Forest land shall be

.

taken seriously and consequential adverse action/proceedings shall ensue.

10. Entire aforesaid proceedings shall be video graphed and copy

of videography be placed on record with affidavit.

11. Learned Advocate General is directed to bring this order in the

notice of the Chief Secretary to the Government of Himachal Pradesh, for

ensuring timely compliance.

The petition is disposed of, so also pending application(s), if

any, in aforesaid terms.

List for compliance on 23rd September, 2024.

(Vivek Singh Thakur), Judge.

(Bipin C. Negi), Judge.

29th July, 2024 (ms)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter