Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Prakruti Century Properties vs State Of Karnataka
2025 Latest Caselaw 5687 Kant

Citation : 2025 Latest Caselaw 5687 Kant
Judgement Date : 18 August, 2025

Karnataka High Court

M/S Prakruti Century Properties vs State Of Karnataka on 18 August, 2025

Author: Suraj Govindaraj
Bench: Suraj Govindaraj
                                                  -1-
                                                                 NC: 2025:KHC:32024
                                                          WP No. 19674 of 2024
                                                        C/W WP No. 392 of 2021

                      HC-KAR




                               IN THE HIGH COURT OF KARNATAKA
                                        AT BENGALURU                            R
                            DATED THIS THE 18TH DAY OF AUGUST, 2025


                                          BEFORE
                         THE HON'BLE MR. JUSTICE SURAJ GOVINDARAJ


                         WRIT PETITION NO.19674 OF 2024 (GM-FOR)
                                          C/W
                          WRIT PETITION NO.392 OF 2021 (GM-FOR)

                      IN W.P.NO.19674 OF 2024

                      BETWEEN

                      MR. MOHAMMED SHOAIB
                      S/O. MR. MOHAMMED IQBAL,
                      AGED ABOUT 52 YEARS,
                      RESIDING AT NO.15,
Digitally signed by
ASHPAK                INFANTRY ROAD,
KASHIMSA
MALAGALADINNI         BANGALORE- 560001.
Location: High                                                         ...PETITIONER
Court of Karnataka,
Dharwad Bench,        (BY SRI. CHANDAN.K., ADVOCATE)
Dharwad

                      AND




                        1. STATE OF KARNATAKA
                           REP BY ITS ADDITIONAL CHIEF,
                           SECRETARY, FOREST DEPARTMENT,
                           KARNATAKA GOVERNMENT SECRETARIAT,
                           ROOM NO. 447, 4TH FLOOR, GATE NO.2,
                           M.S BUILDING, BANGALORE-560001.

                        2. RANGE FOREST OFFICER,
                           OFFICE OF THE RANGE FOREST OFFICER,
                            -2-
                                          NC: 2025:KHC:32024
                                       WP No. 19674 of 2024
                                     C/W WP No. 392 of 2021

HC-KAR




     DEVANAHALLI SUB-DIVISION,
     DEVANAHALLI-562110.
                                             .... RESPONDENTS
 (BY SRI. KIRAN V RON., AAG A/W
     SRI. MAHANTESH SHETTAR., AGA)


     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227
OF THE CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT OF
CERTIORARI OR AND OTHER WRIT OR DIRECTION AND QUASH THE
IMPUGNED     NOTICE    DATED    26.06.2024  BEARING   NO.
SA:NO./VA.AA.AA/DE.VA/AA.AA.MO/133/2024-25   ISSUED    BY
RESPONDENT NO.2 IN SO FAR AS PETITIONER THEREIN PRODUCED
AS ANNEXURE-A TO THIS WRIT PETITION AS VOID, INOPERATIVE
AND BAD IN LAW AND ETC.

IN W.P.NO.392 OF 2021

BETWEEN

  1. M/S PRAKRUTI CENTURY PROPERTIES
     HAVING REGISTERED OFFICE
     AT NO.10/1 LAKSHMINARAYANA COMPLEX
     PALACE ROAD, BANGALORE
     REPRESENTED BY ITS AUTHORIZED SIGNATORY
     SRI CHETHAN KUMAR S.

  2. SRI M A MOHAMMED SANAULLA
     S/O M ABDUL SAB
     AGED ABOUT MAJOR
     R/A CHIKKASANNE VILLAGE
     KASABA HOBLI
     DEVANAHALLI TALUK
     BANGALORE RURAL DISTRICT.

  3. SRI M A MOHAMMED AMANULLA
     S/O M ABDULLA
     AGED ABOUT MAJOR
     R/A CHIKKASANNE VILLAGE
     KASABA HOBLI DEVANAHALLI TALUK
     BANGALORE RURAL DISTRICT.

  4. SRI MOHAMMED ATHAULLA
     S/O SRI ABDULLA
                             -3-
                                          NC: 2025:KHC:32024
                                       WP No. 19674 of 2024
                                     C/W WP No. 392 of 2021

HC-KAR




      AGED ABOUT MAJOR
      R/A CHIKKASANNE VILLAGE
      KASABA HOBLI DEVANAHALLI TALUK
      BANGALORE RURAL DISTRICT.

  5. SRI M A MOHAMMED KHALIULLA
     S/O SRI ABDULLA
     AGED ABOUT MAJOR
     R/A CHIKKASANNE VILLAGE
     KASABA HOBLI DEVANAHALLI TALUK
     BANGALORE RURAL DISTRICT.
                                               ...PETITIONERS
(BY SRI. CHANDAN.K., ADVOCATE)

AND

  1. STATE OF KARNATAKA
     REP BY ITS ADDITIONAL CHIEF,
     SECRETARY, FOREST DEPARTMENT,
     KARNATAKA GOVERNMENT SECRETARIAT,
     ROOM NO. 447, 4TH FLOOR, GATE NO.2,
     M.S BUILDING, BANGALORE-560001.

  2. DEPUTY FOREST CONSERVATION OFFICER,
     BANGALORE RURAL DIVISION
     DEVANAHALLI, SAVAKANAHALLI GATE,
     DEVAHAHALLI TALUK,
     BANGALORE RURAL DISTRICT-563102.
                                             .... RESPONDENTS
 (BY SRI. KIRAN V RON., AAG A/W
     SRI. MAHANTESH SHETTAR., AGA)


     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227
OF THE CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT OF
CERTIORARI OR AND OTHER WRIT OR DIRECTION AND QUASH THE
IMPUGNED NOTICES ALL DATED 13.11.2020 PRODUCED AS
ANNEXURE-A TO A6 AND ETC.

     THESE WRIT PETITIONS COMING ON FOR ORDERS AND
HAVING BEEN RESERVED FOR ORDERS ON 24.04.2025, THIS DAY,
THE COURT PRONOUNCED THE FOLLOWING:
                                  -4-
                                                 NC: 2025:KHC:32024
                                            WP No. 19674 of 2024
                                          C/W WP No. 392 of 2021

HC-KAR




                           CAV ORDER

1.   The petitioners in WP No.392 of 2021 are before this

     court seeking the following reliefs:

         a. Issue a writ of certiorari or and other writ or direction
            and quash impugned notices dated 13.11.2020
            bearing nos.
            1) A4/U.A.SO/BE.GRA.Vi/DE.VA/F.O.C-07/06-07,
            2) A4/U.A.SO/BE.GRA.Vi/DE.VA/F.O.C-08/06-07,
            3) A4/U.A.SO/BE.GRA.Vi/DE.VA/F.O.C-09/06-07,
            4) A4/U.A.SO/BE.GRA.Vi/DE.VA/F.O.C-13/06-07,
            5) A4/U.A.SO/BE.GRA.Vi/DE.VA/F.O.C-14/06-07,
            6)A4/U.A.SO/BE.GRA.Vi/DE.VA/F.O.C-14/06-07
            issued by R2 produced as Annexure-A1 to A6 to this
            writ petition as void, inoperative and bad in law.

         b. Grant such other reliefs that this Hon'ble Court may
            deem fit to grant in the circumstances of the case, in
            the interest of justice and equity.



2.   The petitioners in WP No.19674 of 2024 are before

     this court seeking for the following reliefs:

          a. Issue a writ of certiorari or and other writ or
             direction and quash impugned notice dated
             26.06.2024                  bearing           no.
             Sa:No.Va.AA.AA/DE/VA/AA.AA.MO/133/2024-25
             issued by respondent No.2 in so far as petitioner
             therein produced as Annexure-A to this writ
             petition as void, inoperative and bad in law.

          b. Grant such other reliefs that this Hon'ble Court may
             deem fit to grant in the circumstances of the case,
             in the interest of justice and equity.
                                -5-
                                              NC: 2025:KHC:32024
                                          WP No. 19674 of 2024
                                        C/W WP No. 392 of 2021

HC-KAR




Facts in WP No.392 of 2021:


3.   The Petitioners No.2 to 5 claim to be bona fide

     owners of the land bearing survey Nos. 68, 118, (old

     No.69/3, 69/2, portion of 69/3, 69/4 and 69/5),

     situated     at   Chikkasane    village,      Kasaba   Hobli,

     Devanahalli post.


4.   Petitioner    No.1   is   stated    to   be    a   registered

     partnership firm who has entered into a Joint

     Development Agreement ['JDA'] dated 30.07.2007,

     17.01.2008 and 02.01.2009 with Petitioners No. 2 to

     5, who, as aforesaid, are stated to be the owners of

     land bearing survey No. 68/1 measuring 11 acres 18

     guntas, 69/2 measuring 8 acres 35 guntas, 69/3

     measuring 10 acres 11 guntas,69/4 measuring 10

     acres 10 guntas and 69/5 measuring 10 acres 10

     guntas, totally measuring 51 acres 4 guntas situated

     at Chikkasane village, Kasaba Hobli, Devanahalli

     taluk, Bangalore Rural district.
                                -6-
                                               NC: 2025:KHC:32024
                                        WP No. 19674 of 2024
                                      C/W WP No. 392 of 2021

HC-KAR




5.   Petitioner   No.1   had    applied   for    sanction   of   a

     residential layout called 'Century Sports Village' on

     15.09.2010, which came to be approved by the

     Bangalore     International     Airport     Area   Planning

     Authority ['BIAPPA'] vide order dated 06.02.2014.

     The Layout being sanctioned, 40 per cent of the sites

     were released by an order dated 02.12.2014, in

     pursuance of which it is claimed that sales have been

     made to various persons.


6.   It is claimed that the lands in the year 1924 were

     treated as a military camping ground and thereafter

     the government, considering the said land to be fit

     for cultivation, granted a portion of the said land for

     defence personnel in the year 1932.


7.   The defence personnel who were granted the subject

     lands did not make payment of taxes for the years

     1934-1935 and 1935-1936, and as such, the lands

     were auctioned to one Sri.Subbaraya Mudaliar to
                                -7-
                                             NC: 2025:KHC:32024
                                          WP No. 19674 of 2024
                                        C/W WP No. 392 of 2021

HC-KAR




     recover the same. The said Subbaraya Mudaliar,

     having purchased the said lands in a public auction, a

     sale certificate came to be issued on 08.03.1937

     bearing certificate No. 1040/36-37. He in turn, sold

     those     lands       to          Sri.A.S.Ashwatnaryaana,

     Sri.A.S.Umashankar and Sri.A.S.Raghuveer under a

     sale    deed      dated         27.03.1952.   The     said

     Ashwatnarayana,             A.S.Umashankar            and

     A.S.Raghuveer sold an extent of 10 acres of that

     land in favour of Smt.A.S.Vanajamma, wife of A.S.

     Ramaswamy, under a registered sale deed dated

     19.01.1963. Smt.Vanajamma thereafter sold the

     aforesaid 10 acres to Sri.I.H.Chettira, I.M.Kariappa,

     Sri. I.M.Muthanna, and Sri.I.M.Ganapati, vide sale

     deed dated is 03.11.1965.


8.   Subsequently, the land measuring 33 acres 24

     guntas in survey No. 69, was also conveyed by

     Sri.A.S.Ashwatnarayana,          Sri.A.S.Umashankar   and

     Sri.A.S.Raghuveer to the aforesaid Sri.I.M.Kariappa,
                                     -8-
                                                      NC: 2025:KHC:32024
                                                  WP No. 19674 of 2024
                                                C/W WP No. 392 of 2021

HC-KAR




     I.M.Muthanna, and I.M.Ganapati under a registered

     sale      deed         dated         03.11.1965.            The         said,

     Sri.I.M.Kariappa, I.M.Muthanna, and I.M.Ganapati

     further sold an extent of 10 acres of that land to

     Sri.Mohammad Khaliullah-Petitioner No. 5 herein, an

     extent     of    8     acres    35         guntas     to    Mohammad

     Sanaullah-Petitioner No.2 herein, an extent of 10

     acres     to     Mohammad            Amanullah-Petitioner               No.3

     herein and an extent of 10 acres to Mohammad

     Attaullah-Petitioner No.4 herein all under different

     sale    deeds,        all   dated      19.08.1977.           Thereafter,

     Petitioner Nos. 2 to 5, are stated to be in possession

     of these conveyed lands.


9.   Contending        that      there     is    interference         with    his

     possession by the Forest Department, Petitioner No.

     2-Mohammad Sanaullah, had filed a suit in O.S. No.

     600/1981 seeking a permanent injunction against

     the     Forest    Department,              restraining      the     Forest

     Department           from    interfering       with        the    peaceful
                                    -9-
                                                 NC: 2025:KHC:32024
                                             WP No. 19674 of 2024
                                           C/W WP No. 392 of 2021

HC-KAR




      possession of Petitioner No.2 in Survey No. 69/2. The

      said suit came to be dismissed on 13.12.1985 with

      costs.

10.   The Munsiff Court, Devanahalli, held that Mohammad

      Sanaullah was not in lawful possession of the suit

      property, he had not proven any interference by the

      forest department and that he was not entitled to

      any injunction. Challenging the same, the Petitioner

      No. 2-Mohammad Sanaulla filed a Regular Appeal in

      R.A. No. 10/1986 before the Principal Civil Judge.

      The    said    Regular   Appeal      was    allowed,     and   a

      permanent injunction was granted in favour of

      Petitioner No.2-Mohammad Sanaulla, on 24.07.1989,

      restraining the Forest Department from interfering

      with     his   possession.     The   Principal   Civil   Judge,

      Bangalore District, in the said R.A. No. 10/1986

      came to the conclusion that Mohammad Sanaulla

      was in lawful possession of the suit property and that

      he     had     proven    interference      by    the     Forest
                              - 10 -
                                           NC: 2025:KHC:32024
                                        WP No. 19674 of 2024
                                      C/W WP No. 392 of 2021

HC-KAR




      Department, and the finding of the Munsiff Court in

      that regard was not proper and correct.


11.   The Forest Department challenged the said judgment

      in R.A. No. 10/1986, by filing a Regular Second

      Appeal in RSA. No. 673/1996. However, the same

      came to be withdrawn, by the Forest Department on

      11.03.1997    on    the    ground   that   the   Forest

      Department had filed a suit in O.S. No. 34/1997, on

      the file of the Civil Judge, Bangalore Rural Court for

      declaration that the lands in question to be declared

      as forest land and in view of the institution of the

      said suit, the Forest Department wanted to withdraw

      the appeal. The Forest department having filed OS

      No.34/1997 on 18.01.1997, the same came to be

      renumbered as OS No.1424/2006 on its transfer to

      the Court of the Principal Civil Judge, Devanahalli.


12.   In the said suit the Forest Department had sought for

      a declaration that an area to the extent of 8 acres 35
                               - 11 -
                                            NC: 2025:KHC:32024
                                         WP No. 19674 of 2024
                                       C/W WP No. 392 of 2021

HC-KAR




      guntas of the suit schedule property was forest

      property, and the said suit came to be dismissed on

      8.03.2012,   on   the   ground     that   there   was   no

      documents/evidence produced to establish that the

      land belongs to the forest department. The Principal

      Civil Judge took into account the fact that the auction

      was conducted by the government itself and, as

      such, the forest department could not claim any right

      of ownership therein. Following the dismissal of OS

      No.1424/2006, the Forest Department challenged

      the said order in RFA No.1287/2012, wherein the

      operation of the order in OS No. 1424/2006 was

      stayed in the year 2019. However, while granting the

      said order, this Court has categorically observed that

      the Forest Department shall not dispossess the

      Petitioners or anyone claiming ownership under the

      petition.


13.   The Respondents had initiated criminal proceedings

      against Petitioner Nos. 2 to 6 in the year 2006 in
                                 - 12 -
                                                   NC: 2025:KHC:32024
                                               WP No. 19674 of 2024
                                             C/W WP No. 392 of 2021

HC-KAR




     F.O.C.No.    7/2006-07,         F.O.C.       8/2006-07,       F.O.C.

     9/2006-07, F.O.C. 13/2006-07 and F.O.C. 14/2006-

     07 before the Civil Judge (Junior Division) and JMFC

     Devanahalli. These proceedings were challenged by

     Petitioner Nos. 1 to 6 in Criminal Petition No. 1852,

     1853, 1854, 1856 and 1857 of 2012 respectively and

     this Court vide its order dated 13.06.2012, quashed

     all the said proceedings, reserving liberty to the

     Forest Department to conduct a survey and proceed

     with the matter in accordance with law if there is any

     encroachment       on     the       forest   land.      The   Forest

     Department        wrote    a        letter   to   the    Tahsildar,

     Bhuvanahalli, on 09.01.2015 for a joint survey to

     ascertain encroachment. The surveyor, having issued

     a   notice   on    31.01.2015,           a   joint   survey     was

     conducted and a report submitted by the Tahsildar,

     Bhuvanahalli, stating that only survey No.30 is a

     forest land on which there is some encroachment,
                                - 13 -
                                              NC: 2025:KHC:32024
                                          WP No. 19674 of 2024
                                        C/W WP No. 392 of 2021

HC-KAR




      further that survey Nos.69/2, 69/3, 69/4 and 69/5,

      68/1 and 68/2 were not forest land.


14.   While things stood thus, the Forest Department once

      again     issued   notices        on     31.11.2020     for

      encroachment of the forest land alleging violation of

      Rule 41(2), Section 2(ii) of the Forest Conservation

      Act, 1980 [hereinafter referred to as 'FCA 1980]

      and Section 24-G, 24-GG, 24-H of the Karnataka

      Forest Act, 1963 [hereinafter referred to as 'KFA

      1963']. Petitioners issued replies to the said notices.

      It is challenging the said notices that the petitioners

      are before this Court.


Facts in WP No.19674/2024:


15.   The sole petitioner, Mohammed Shoaib contends that

      the land in survey no. 68, situated at Chikkasane

      Village, Devanahalli Taluk, measuring 16 acres 18

      guntas,     belonged        to    one     Sri.B.Muniyappa

      Devanahalli,   having      acquired     the   same    under
                                 - 14 -
                                                 NC: 2025:KHC:32024
                                              WP No. 19674 of 2024
                                            C/W WP No. 392 of 2021

HC-KAR




      Darkast vide AD 63-1944-45, dated 29.08.1945. The

      said B.Muniyappa had mortgaged the property to

      Land       Mortgage      Co-operative          Bank      Society,

      Devanahalli, for a sum of Rs.1,500/-. Since the

      mortgage was not discharged, the Assistant Registrar

      of Co-operative Societies passed a decree against the

      said B.Muniyappa Devanahalli in Order No.7/1953-

      54, dated 13.08.1954.


16.   Thereafter, an auction was conducted in Execution

      Petition    No.107/1961-62,            where     Smt.Sanjeeda

      Begum was confirmed to be the successful bidder,

      and a sale certificate came to be issued by the

      Assistant    Registrar    of       Cooperative   Societies    on

      29.04.1963, which has been registered with the

      Office      of    the       Sub-Registrar.            Thereafter,

      Smt.Sanjeeda Begum, under a settlement deed

      dated 18.11.1974, conveyed the said property to her

      son, Mohammad Iqbal, who, in turn, conveyed the
                             - 15 -
                                          NC: 2025:KHC:32024
                                       WP No. 19674 of 2024
                                     C/W WP No. 392 of 2021

HC-KAR




      said property in favour of the Petitioner, being his

      son, under a settlement deed dated 30.03.2002.


17.   Out of the said 16 acres 18 guntas, he sold 5 acres

      to one Shadab Vahab, s/o Abdul Wahab, under a

      registered sale deed dated 04.08.2025 and retained

      11 acres 18 guntas, as regards which he entered into

      a Joint Development Agreement [JDA] with M/s.

      Prakruti Century Properties, which is Petitioner No.1

      in WP No. 392 of 2021.


18.   The Petitioners obtained conversion of the property

      from agricultural to residential purposes in terms of

      the   order   dated   30.10.2006     of   the   Deputy

      Commissioner, which property was made part of the

      application dated 15.09.2010 for a residential layout

      submitted by Prakruti Century Properties, which was

      so sanctioned on 02.12.2014. 40% of the sites were

      released on 02.12.2014, 30% on 03.05.2017, and

      the remaining 30% on 12.09.2019, in terms of which
                             - 16 -
                                              NC: 2025:KHC:32024
                                         WP No. 19674 of 2024
                                       C/W WP No. 392 of 2021

HC-KAR




      sales have been carried out in favour of various

      purchasers. References were made to these lands in

      a suit in OS No.1424 of 2006, the Regular Appeal

      filed thereafter, as also the Regular First Appeal,

      which is pending consideration.


19.   Reference is made to the judgment dated 8.03.2012

      dismissing OS No. 1424 of 2006, resulting in the

      Forest Department filing a Regular First Appeal in

      RFA No. 1287 of 2012, which also came to be

      dismissed on 16.04.2021, which is challenged by the

      Forest Department in an appeal before the Hon'ble

      Supreme Court in Civil Appeal No.5801 of 2022. The

      Hon'ble Apex Court allowed the appeal vide order

      dated 20.09.2022 and remanded the matter to the

      Trial Court. The Trial Court, after considering the

      evidence on record, once again by its order dated

      15.12.2023,   dismissed        the   suit   of   the   Forest

      Department.    Aggrieved        by    which      the   Forest
                              - 17 -
                                             NC: 2025:KHC:32024
                                          WP No. 19674 of 2024
                                        C/W WP No. 392 of 2021

HC-KAR




      Department has filed a Regular First Appeal in RFA

      No. 160 of 2024, which is pending.


20.   Reference is also made to the various proceedings

      initiated in FOC 7, 8, 9, 13 and 14 of 2006-07,

      challenge made in Criminal Petition No. 1852, 1853,

      1854, 1856 and 1857 of 2012, quashing of the FOC

      proceedings, liberty being reserved to conduct a

      survey,   which   survey        was   conducted   by   the

      Tahsildar, Bhuvanahalli, indicating that there is no

      forest land situated in survey No. 69, hence there is

      no encroachment. It is in that stage that the Forest

      Department issued one more notice on 09.03.2021.

      The Petitioner is before this Court challenging the

      said notice stating that 80% of the sites have already

      been sold and the remaining sites are in the process

      of being sold, seeking for the aforesaid reliefs.


21.   Sri. K. Chandan, learned counsel appearing for the

      Petitioners, would submit that,
                            - 18 -
                                         NC: 2025:KHC:32024
                                      WP No. 19674 of 2024
                                    C/W WP No. 392 of 2021

HC-KAR




     21.1. The proceedings which have been initiated now

          in both the writ petitions under the Forest Act

          are not maintainable. There is a large delay in

          the initiation of the proceedings. His submission

          is that the land in question has never been

          shown to be forest land in any of the revenue

          records, at least from the time of auction in the

          year 1936 with respect to survey No. 69 and

          from the year 1945 with respect to survey No.

          68 From the year 1936 and or 1945, no action

          has been initiated by the Forest Department

          under the Forest Act.


     21.2. The proceedings, which were initiated in 2006-

          07, have been quashed. There is a delay of

          nearly 60 years. Even taking into account the

          second auction in the year 1945, since the

          earlier FOC cases had been initiated in the year

          2006-07. Even those proceedings initiated in

          the year 2006-07 have been quashed by this
                            - 19 -
                                             NC: 2025:KHC:32024
                                        WP No. 19674 of 2024
                                      C/W WP No. 392 of 2021

HC-KAR




         Court in various criminal petitions in 1852 to

         1857 of 2012, vide order dated 13.06.2012.

         Liberty having been reserved to conduct a

         survey, the said liberty has also been exercised

         by the Forest Department. The orders passed in

         the criminal petitions have attained finality with

         the quashing of the FOC proceedings.


   21.3. A   survey      having       been        conducted          on

         12.06.2015, the Tahsildar, Bhuvanahalli, has

         categorically   indicated         that    there        is   no

         encroachment of any forest land. The orders

         passed in the criminal petitions, not having

         been challenged, liberty having been exercised,

         a   report   having        been    submitted      by        the

         Tahsildar that there is no encroachment, the

         question of the Forest Department once again

         contending that there is an encroachment is

         completely      impermissible            and      is        not

         sustainable.
                           - 20 -
                                        NC: 2025:KHC:32024
                                     WP No. 19674 of 2024
                                   C/W WP No. 392 of 2021

HC-KAR




   21.4. A joint survey was conducted in the year 2015,

         and a unilateral survey was carried out in the

         year 2017, on the basis of which the present

         notices have been issued in the year 2021,

         which is not permissible. The survey report of

         the year 2015 has not been challenged. The

         survey carried out in the year 2017 is not a

         joint survey of which the Petitioners are part of,

         and as such, the present notices could not have

         been issued.


   21.5. His submission is that it is not just a show-

         cause notice, which is challenged in these

         proceedings. It is the jurisdiction of the forest

         department to issue a show cause notice after

         the same was earlier quashed in the year 2012,

         disentitling the Respondents to issue a fresh

         show cause notice and or initiate fresh FOC

         proceedings, which is under challenge.
                           - 21 -
                                        NC: 2025:KHC:32024
                                     WP No. 19674 of 2024
                                   C/W WP No. 392 of 2021

HC-KAR




   21.6. His further submission is that neither the

         Mysore Forest Regulation, 1900 [hereinafter

         referred to as 'MFR 1900'] nor the KFA 1963,

         provides for any limitation period in order to

         recover any land which has been used for non-

         forest purposes. However, any such recovery

         would have to be made within a reasonable

         period of time. Merely not providing for a period

         of limitation would not empower the Forest

         Department to take action at any time they

         choose to at their whims and fancies. The

         property, having been put to use by private

         persons in the year 1936 in respect of survey

         No. 69 and in the year 1945 in respect of

         survey No. 68, it was required that action be

         taken within a reasonable period of time. The

         action taken in the year 2006-07, even if

         eschewed, at the most, action could be said to

         have been taken in the year 2021, which is
                                    - 22 -
                                                   NC: 2025:KHC:32024
                                               WP No. 19674 of 2024
                                             C/W WP No. 392 of 2021

    HC-KAR




               more than 85 years from 1936 and 75 years

               from the year 1945, which cannot be said to be

               a reasonable period of time, even if it were to

               be considered that the subject lands were

               forest land, which they are not.


        21.7. He relies upon the decisions of the Hon'ble Apex

               Court in Sita Sahu and Ors. vs State of

               Jharkhand and Others.1, more particularly

               para    nos.   10    and     11   thereof,   which     are

               reproduced hereunder for easy reference:


                10. Apart from the reasoning given by the High
                Court, it appears to us that the judgment of this
                Court in Ibrahimpatnam (supra) is decisive on the
                contention of limitation urged before us. Under
                somewhat similar circumstances suo-motu power was
                given to the Collector under section 50B (iv) of the
                Andhra Pradesh (Telangana Area) Tenancy and
                Agricultural Lands Act, 1950 to call for and examine
                the record relating to any certificate issued or
                proceedings taken by the Tahsildar under this section
                for the purpose of satisfying himself as to the legality
                or propriety of such certificate or as to the regularity
                of such proceedings and pass such order in relation
                thereto as he may think fit. In this judgment, to
                which one of us (Shivraj V. Patil, J.) was a party, the
                Court observed (para 9):



1
    Manu SC 0744/2004 | 2004 INSC 508
                          - 23 -
                                         NC: 2025:KHC:32024
                                    WP No. 19674 of 2024
                                  C/W WP No. 392 of 2021

HC-KAR



         "Even before the Division Bench of the High
         Court in the writ appeals, the appellants did not
         contend that the suo motu power could be
         exercised even after a long delay of 13-15 years
         because of the fraudulent acts of the non-official
         respondents. The focus of attention before the
         Division Bench was only on the language of sub-
         section (4) of Section 50-B of the Act as to
         whether the suo motu power could be exercised
         at any time strictly sticking to the language of
         that sub-section or it could be exercised within
         reasonable time. In the absence of necessary
         and sufficient particulars pleaded as regards
         fraud and the date or period of discovery of
         fraud and more so when the contention that the
         suo motu power could be exercised within a
         reasonable period from the date of discovery of
         fraud was not urged, the learned Single Judge
         as well as the Division Bench of the High Court
         were right in not examining the question of
         fraud alleged to have been committed by the
         non-official respondents. Use of the words "at
         any time" in Sub-section (4) of Section 50-B of
         the Act only indicates that no specific period of
         limitation is prescribed within which the suo
         motu power could be exercised reckoning or
         starting from a particular date advisedly and
         contextually. Exercise of suo motu power
         depended on facts and circumstances of each
         case. In cases of fraud, this power could be
         exercised within a reasonable time from the
         date of detection or discovery of fraud. While
         exercising such power, several factors need to
         be kept in mind such as effect on the rights of
         the third parties over the immovable property
         due to passage of considerable time, change of
         hands by subsequent bona fide transfers, the
         orders attaining finality under the provisions of
         other Acts (such as the Land Ceiling Act).
         Hence, it appears that without stating from what
         date the period of limitation starts and within
         what period the suo motu power is to be
         exercised, in Sub-section (4) of Section 50-B of
         the Act, the words "at any time" are used to
         that the suo motu power could be exercised
                             - 24 -
                                            NC: 2025:KHC:32024
                                       WP No. 19674 of 2024
                                     C/W WP No. 392 of 2021

HC-KAR



           within reasonable period from the date of
           discovery of fraud depending on facts and
           circumstances of each case in the context of the
           statute and nature of rights of the parties. Use
           of the words "at any time" in Sub-section (4) of
           Section 50-B of the Act cannot be rigidly read
           letter by letter. It must be read and construed
           contextually and reasonably. If one has to
           simply proceed on the basis of the dictionary
           meaning of the words "at any time", the suo
           motu power under Sub-section (4) of Section
           50-B of the Act could be exercised even after
           decades and then it would lead to anomalous
           position leading to uncertainly and complications
           seriously affecting the rights of the parties, that
           too,    over   immovable      properties.   Orders
           attaining finality and certainty of the rights of
           the parties accrued in the light of the orders
           passed must have sanctity. Exercise of suo
           motu power "at any time" only means that no
           specific period such as days, months or years
           are not prescribed reckoning from a particular
           date. But that does not mean that "at any time"
           should be unguided and arbitrary. In this view,
           "at any time" must be understood as within a
           reasonable time depending on the facts and
           circumstances of each case in the absence of
           prescribed period of limitation."

         11. We are, therefore, of the view that the use of the
         words "at any time" in section 71A is evidence of the
         legislative intent to give sufficient flexibility to the
         Deputy Commissioner to implement the socio-
         economic policy of the Act viz. to prevent inroads
         upon the rights of the ignorant, illiterate and
         backward citizens. Thus, where the Deputy
         Commissioner chooses to exercise his power under
         Section 71A it would be futile to contend that the
         period of limitation under Limitation Act has expired.
         The period of limitation under the Limitation Act is
         intended to bar suits brought in civil courts where the
         party himself chooses to exercise his right of seeking
         restoration of immovable property. But, where, for
         socio-economic reasons, the party may not even be
         aware of his own rights, the legislature has stepped
                             - 25 -
                                           NC: 2025:KHC:32024
                                       WP No. 19674 of 2024
                                     C/W WP No. 392 of 2021

HC-KAR



          in by making an officer of the State responsible for
          doing social justice by clothing him with sufficient
          power. However, even such power cannot be
          exercised after an unreasonably long time during
          which third party interests might have come into
          effect. Thus, the test is not whether the period of
          limitation prescribed in the Act of 1963 had expired,
          but whether the power under Section 71A was sought
          to be exercised after unreasonable delay.

     21.8. By referring to Sita Sahu's case, he submits

          that the period of limitation under Limitation

          Act is intended to bar suits brought in Civil

          Courts, even where socio-economic reasons

          exist, where an officer of the State has been

          made responsible for doing social justice, even

          then such power cannot be exercised after an

          unreasonably long time during which third party

          interest might have come into being. Thus,

          even if no limitation period is prescribed under

          the Andhra Pradesh's local laws (Telangana

          area), limitation period is prescribed under the

          Limitation Act, 1963 and the power under

          Section 71A of the Chota Nagpur Tenancy Act,

          1908 was required to be exercised without any
                                       - 26 -
                                                        NC: 2025:KHC:32024
                                                   WP No. 19674 of 2024
                                                 C/W WP No. 392 of 2021

    HC-KAR




               unreasonable          delay.      He    submits   that    the

               exercise of powers under Section 71A is to

               restore        possession         to   members     of     the

               scheduled tribes whose lands were unlawfully

               transferred by the Deputy Commissioner. That

               ruling, he submits, would be equally applicable

               as regards a claim that the land in question is a

               forest land.


        21.9. He relies upon the decision in Chhedi Lal

               Yadav and Ors. vs Hari Kishore Yadav and

               Ors.2     of    the     Hon'ble        Apex   Court,     more

               particularly      para          no.9   thereof    which    is

               reproduced hereunder for easy reference:

               9. The learned counsel appearing for the appellants
               vehemently submitted that the delay must be
               overlooked because the Act is a beneficial piece of
               legislation intended to bring relief to farmers who had
               been dispossessed during the proscribed period. The
               reliance was placed on a judgment of this Court in New
               India Assurance Co. Ltd. v. C. Padma [New India
               Assurance Co. Ltd. v. C. Padma, (2003) 7 SCC 713 :
               2003 SCC (Cri) 1709] , where this Court held that in a
               motor accident which took place on 18-12-1989, a claim

2
    (2018) 12 SCC 527
                                  - 27 -
                                                NC: 2025:KHC:32024
                                            WP No. 19674 of 2024
                                          C/W WP No. 392 of 2021

    HC-KAR



             petition barred by time but filed on 2-11-1995, after
             limitation itself was removed from the statute was
             maintainable. This Court held that there could be no
             resort to Article 137 of the Limitation Act, 1963 even
             though no period of limitation was prescribed.
             Accordingly, the Court held that the claim petition could
             not be rejected at the threshold on the ground of
             limitation, after the deletion of sub-section (3) of
             Section 166 of the Motor Vehicles Act, 1988 which had
             provided a period of six months. This view was taken
             having regard to the purpose of the statute. We,
             however, find that the judgment relied on has no
             application to the present case. It is a settled law where
             the statute does not provide for a period of limitation,
             the provisions of the statute must be invoked within a
             reasonable time.



       21.10. He relies on the decision in Nekkanti Rama

             Lakshmi vs State of Karnataka and Anr.3,

             which    is   reproduced       hereunder      for   easy

             reference:

             1. This appeal is preferred against the judgment
             [Nekkanti Ramalakshmi v. State of Karnataka, 2006
             SCC OnLine Kar 881] of the High Court of Karnataka
             at Bangalore. A learned Single Judge of the High
             Court upheld [Nekkanti Rama Lakshmi v. State of
             Karnataka, 2006 SCC OnLine Kar 883] the order of
             the appellate authority under the Karnataka
             Scheduled Castes and Scheduled Tribes (Prohibition of
             Transfer of Certain Lands) Act, 1978, which came into
             force in 1979 (for short "the Act"). The appellate
             authority had by its order set aside the order of the
             Assistant Commissioner, Davanagere. The appellate
3
(2020) 14 SCC 232
                             - 28 -
                                            NC: 2025:KHC:32024
                                       WP No. 19674 of 2024
                                     C/W WP No. 392 of 2021

HC-KAR



         authority had annulled the transfer of land measuring
         1 acre and 2 guntas, which was sold out of a total of 2
         acres and 2 guntas, and further directed the Assistant
         Commissioner, Davanagere to restore the disputed
         land to the possession of the applicant.

         2. The land was originally granted to one Kariyappa
         on the basis of a grant which had not been produced
         on record. The grant was on 30-6-1965. Kriyappa sold
         the land to one Mekha Narasimha Murthy on 15-12-
         1977. The appellant, Smt Nekkanti Rama Lakshmi
         purchased the land on 27-6-1984 from Mekha
         Narasimha Murthy.

         3. With effect from 1-1-1979, the Act came into force.
         That Act vide Section 4 [ "4. Prohibition of transfer
         of granted lands.--(1) Notwithstanding anything in
         any law, agreement, contract or instrument, any
         transfer of granted land made either before or after
         the commencement of this Act, in contravention of
         the terms of thegrant of such land or the law
         providing for such grant, or sub-section (2) shall be
         null and void and no right, title or interest in such
         land shall be conveyed or be deemed ever to have
         conveyed by such transfer.(2) No person shall, after
         the commencement of this Act, transfer or acquire by
         transfer any granted land without the previous
         permission of the Government.(3) The provisions of
         sub-sections (1) and (2) shall apply also to the sale of
         any land in execution of a decree or order of a civil
         court or of any award or order of any other
         authority."] annulled the transfer of any granted land
         in contravention of the terms of grant of such land.

         4. Section 5 [ "5. Resumption and restitution of
         granted lands.--(1) Where, on application by any
         interested person or on information given in writing
         by any person or suo motu, and after such enquiry as
         he deems necessary, the Assistant Commissioner is
         satisfied that the transfer of any granted land is null
                             - 29 -
                                            NC: 2025:KHC:32024
                                        WP No. 19674 of 2024
                                      C/W WP No. 392 of 2021

HC-KAR



         and void under sub-section (1) of Section 4, he may--
         (a) by order take possession of such land after
         evicting all persons in possession thereof in such
         manner as may be prescribed:Provided that no such
         order shall be made except after giving the person
         affected a reasonable opportunity of being heard;(b)
         restore such land to the original grantee or his legal
         heir. Where it is not reasonably practicable to restore
         the land to such grantee or legal heir, such land shall
         be deemed to have vested in the Government free
         form all encumbrances. The Government may grant
         such land to a person belonging to any of the
         Scheduled Castes or Scheduled Tribes in accordance
         with the rules relating to grant of land.(1-A) After an
         enquiry referred to in sub-section (1) the Assistant
         Commissioner may, if he is satisfied that transfer of
         any granted land is not null and void pass an order
         accordingly.(2) Subject to the orders of the Deputy
         Commissioner under Section 5-A, any order passed
         under sub-section (1) and (1-A) shall be final and
         shall not be questioned in any court of law and no
         injunction shall be granted by any court in respect of
         any proceeding taken or about to be taken by the
         Assistant Commissioner in pursuance of any power
         conferred by or under this Act.(3) For the purposes of
         this section, where any granted land is in the
         possession of a person, other than the original
         grantee or his legal heir, it shall be presumed until the
         contrary is proved, that such person has acquired the
         land by a transfer which is null and void under
         provisions of sub-section (1) of Section 4."] of the Act
         provided for resumption and restitution of granted
         lands. It provided for an application to be made by an
         interested person to the Assistant Commissioner for
         restoration of such land. It also provided for exercise
         of suo motu power.

         5. Rajappa, son of Kriyappa (R-2 herein) made an
         application for restoration of such land to himself by
                             - 30 -
                                            NC: 2025:KHC:32024
                                        WP No. 19674 of 2024
                                      C/W WP No. 392 of 2021

HC-KAR



         an application dated 24-3-2004 i.e. approximately
         after 25 years of when the Act came into force.

         6. As stated earlier, the Assistant Commissioner,
         Davanagere rejected that application. The appellate
         authority allowed the application and the High Court
         upheld the order of the appellate authority. This
         appeal is preferred by the second purchaser of the
         said land.

         7. Shri R.S. Hedge appearing for the appellant urged
         several grounds. It is contended by Shri Hegde that
         proceedings are void for non-joinder of the first
         purchaser of the land. It is further contended that the
         non-alienation period i.e. period for which Kriyappa
         could not have transferred the land was not 15 years
         but was 10 years under the Rules of the land and,
         therefore, transfer was legal having been made after
         10 years. However, the applicant had not produced
         the original grant, and, therefore, it was not possible
         for the purpose to come to a conclusion that the
         transfer was in breach of the non-alienation period.
         We, however, find that one of the points raised on
         behalf of the appellant deserves acceptance. That
         point is that the application for restoration of the land
         was made by the heir of Kriyappa after unreasonably
         long period i.e. 25 years from when the Act came into
         force. Section 4 of the Act itself has a ubiquitous
         effect in it, annulling the transfer of granted land
         "made either before or after the commencement of
         the Act" as null and void. The Act does not specify
         how much before the commencement of the Act. Thus
         on a plain and critical reading of the Act, it seems that
         it covers proceedings made in time before the Act was
         enacted. However, we are not called upon to deal with
         the reasonableness of this provision and we do not
         propose to say anything on this. The validity of the
         Act has been upheld by a judgment of this Court in
         Manchegowda v. State of Karnataka [Manchegowda v.
         State of Karnataka, (1984) 3 SCC 301].
                             - 31 -
                                            NC: 2025:KHC:32024
                                       WP No. 19674 of 2024
                                     C/W WP No. 392 of 2021

HC-KAR



         8. However, the question that arises is with regard to
         terms of Section 5 of the Act which enables any
         interested person to make an application for having
         the transfer annulled as void under Section 4 of the
         Act. This section does not prescribe any period within
         which such an application can be made. Neither does
         it prescribe the period within which suo motu action
         may be taken. This Court in Chhedi Lal Yadav v. Hari
         Kishore Yadav [Chhedi Lal Yadav v. Hari Kishore
         Yadav, (2018) 12 SCC 527 : (2018) 5 SCC (Civ) 427]
         and also in Ningappa v. Commr. [Ningappa v.
         Commr., (2020) 14 SCC 236] reiterated a settled
         position in law that whether statute provided for a
         period of limitation, provisions of the statute must be
         invoked within a reasonable time. It is held that action
         whether on an application of the parties, or suo motu,
         must be taken within a reasonable time. That action
         arose under the provisions of a similar Act which
         provided for restoration of certain lands to farmers
         which were sold for arrears of rent or from which they
         were ejected for arrears of land from 1-1-1939 to 31-
         12-1950. This relief was granted to the farmers due to
         flood in Kosi River which make agricultural operations
         impossible. An application for restoration was made
         after 24 years and was allowed. It is in that
         background that this Court upheld that it was
         unreasonable to do so. We have no hesitation in
         upholding that the present application for restoration
         of land made by respondent Rajappa was made after
         an unreasonably long period and was liable to be
         dismissed on that ground. Accordingly, the judgments
         of the Karnataka High Court, namely, R. Rudrappa v.
         Commr. [R. Rudrappa v. Commr., 1998 SCC OnLine
         Kar 671 : (2000) 1 Kant LJ 523] , Maddurappa v.
         State of Karnataka [Maddurappa v. State of
         Karnataka, (2006) 4 Kant LJ 303] and G.
         Maregoudav. Commr. [G. Maregouda v. Commr.,
         (2000) 2 Kant LJ SN 4B] holding that there is no
         limitation provided by Section 5 of the Act and,
                              - 32 -
                                            NC: 2025:KHC:32024
                                        WP No. 19674 of 2024
                                      C/W WP No. 392 of 2021

HC-KAR



          therefore, an application can be made at any time,
          are overruled. Order accordingly.

          9. The appeal is allowed accordingly.



   21.11. By relying on Chedi Lal Yadav, which has also

         been referred to in Nekkanti Ramalakshmi's

         case, his submission is that any powers that are

         to be exercised by an authority are to be

         exercised within a reasonable period of time. In

         the present case, 85 and 75 years are not a

         reasonable period of time. On that ground

         itself, he submits that the Petitioners cannot be

         subjected to unnecessary proceedings initiated

         by the Forest department and the proceedings

         are required to be quashed.


   21.12. The earlier proceedings, which were initiated for

         similar alleged encroachment of forest land in

         FOC No. 7, 8, 9, 13 and 14, of 2006-07, were

         quashed in Criminal Petitions No.1852 to 1857

         of 2012, on 13.06.2012. Once a proceeding
                               - 33 -
                                            NC: 2025:KHC:32024
                                         WP No. 19674 of 2024
                                       C/W WP No. 392 of 2021

HC-KAR




         initiated    under     the    Forest    Act    has    been

         quashed, the question of initiation of fresh

         proceedings, as done now for allegedly the very

         same offence and or issue, is not sustainable in

         law. There are no circumstances which can be

         said to exist which can be said to be changed

         circumstances requiring the initiation of those

         proceedings.


   21.13. In pursuance of the orders passed in Criminal

         Petition No. 1852 of 2012 and other matters,

         the Tahsildar, Bhuvanahalli, has conducted a

         joint survey in the presence of the Petitioners

         and    the     representatives         of     the    Forest

         department and has categorically come to a

         conclusion that there is no encroachment of any

         forest land and that in survey No. 68 and 69

         there is no forest land. The claim of the

         Petitioners being only as regards survey No. 68

         and 69, the question of there being any
                            - 34 -
                                           NC: 2025:KHC:32024
                                        WP No. 19674 of 2024
                                      C/W WP No. 392 of 2021

HC-KAR




          encroachment of forest land when such survey

          numbers are not designated as forest land,

          would not arise. These are matters which this

          Court can take into account even in a writ

          petition without relegating the Petitioners to

          any other remedy.


  21.14. The show-cause notice, which has been issued,

          is without jurisdiction, causes injustice to the

          Petitioners, and therefore, this Court ought to

          intercede in this matter.


  21.15. As regards the probable contention of the forest

          department, which was taken in the suit filed as

          also the appeals which were filed thereafter, he

          submits that once a grant of the land has been

          made, the said land does not continue to be

          forest land. Even if the notification relied upon

          by the Forest department were to be admitted

          to be true, and the land were to be considered
                             - 35 -
                                           NC: 2025:KHC:32024
                                       WP No. 19674 of 2024
                                     C/W WP No. 392 of 2021

HC-KAR




         to be forest land belonging to the Forest

         Department, these lands in Sy No. 69 were as

         far back as the year 1932, granted to a defence

         personnel, namely Shri. Manikaraj who had

         defaulted in making payment of taxes, resulting

         in the property being auctioned in the year

         1936, in favour of Sri.Subbaraya Mudaliyar

         whose details are found mentioned in the

         Kethwar register. The grant having been made

         to a defence personnel Shri. Manikaraj by the

         State, the auction having been carried out by

         the department of the State, it cannot now be

         contended that the land is forest land as

         alleged or otherwise.


  21.16. He refers to Section 20 of the MFR 1900 which

         is reproduced hereunder for easy reference:

           20. No right of any description shall be acquired in
           or over a State Forest, except by succession or
           under grant or contract in writing made by or on
           behalf of the Government or of some person in
           whom such right or the power to create such right
                            - 36 -
                                         NC: 2025:KHC:32024
                                      WP No. 19674 of 2024
                                    C/W WP No. 392 of 2021

HC-KAR



           was vested when the notification under section 17
           was published.



  21.17. Though no right of any description shall be

         acquired in or over a State forest, the same is

         subject to exceptions, namely by succession or

         under a grant or contract in writing made by or

         on behalf of the government. The grant made

         to the defence personnel Shri. Manikaraj is an

         exception to Section 20 of the MFR 1900, which

         has been made in writing for and on behalf of

         the government, which are found mentioned in

         the Kethwa Register.


  21.18. There being a default on part of the grantee in

         making payment of due taxes, an auction has

         been conducted by the government, which

         would not have been conducted if the lands

         were forest land. By conduct of such an

         auction, the grant made in favour of defence

         personnel Shri. Manikaraj is confirmed, bringing
                               - 37 -
                                                NC: 2025:KHC:32024
                                         WP No. 19674 of 2024
                                       C/W WP No. 392 of 2021

HC-KAR




         it into the exceptions to Section 20 of the

         Regulation     of     1900.       He    refers   to    the

         explanation to Section 20 and elaborates that

         Section 20 provides an exception to Section 17

         of   MFR     1900.      Section    17     is   reproduced

         hereunder for easy reference:

          17. When the following events have occurred,
          viz.-

          (a) the period fixed under section 5 for preferring
          claims has elapsed, and all claims, (if any) made
          within such period have been disposed of by the
          Forest Settlement Officer; and

          (b) if such claims lave been made, the period fixed
          by section 15 for appealing from the orders passed
          on such claims has elapsed, and all appeals, (if any)
          presented within such period have been disposed of
          by the appellate authority; and

          (c) all proceedings prescribed by sections 10 and 18
          have been taken and all lands or buildings, (if any) to
          be included in she proposed State Forest, which the
          Forest Settlement Officer has under section 10
          elected to acquire under the Mysore Land Acquisition
          Act, 184, have become vested in Government under
          section 16 of that Act;

          the Government may publish a notification in the
          official   Gazette      specifying    the    limits    of
          the forest which it is intended to constitute a State
          Forest and declaring the same to be a State Forest
          from a date fixed by such notification, subject to the
          exercise of rights (if any) specified at foot of the said
          notification.
                             - 38 -
                                               NC: 2025:KHC:32024
                                         WP No. 19674 of 2024
                                       C/W WP No. 392 of 2021

HC-KAR



          From the date so fixed such forest shall be deemed
          to be a 'State Forest'.




   21.19. Thus, taking into consideration Section 20 and

         the explanation thereto, the same acts as an

         exception to Section 17, the said lands, having

         been granted by way of a writing made by the

         government,       are       binding    on     the   Forest

         Department as well.


   21.20. Insofar as land in survey No.69 is concerned,

         the same having been granted to the defence

         personnel, Shri. Manikaraj by the government

         in the year 1932, the auction having been

         conducted    on    30.09.1996,         with    Subbaraya

         Mudaliyar being declared as a successful bidder,

         a sale certificate was issued and registered on

         19.11.1936 as Document No.1040 in Book 1,

         Volume 380, as per Rule 99 and Section 187 of

         the Mysore Land Revenue Code and Rules,

         1888. The said Rule 99 of the Mysore Land
                             - 39 -
                                            NC: 2025:KHC:32024
                                       WP No. 19674 of 2024
                                     C/W WP No. 392 of 2021

HC-KAR




         Revenue Rules, 1888, is reproduced hereunder

         for easy reference:

           99. (a) Every sale, shall, as a rule, be held on the
           day named in the proclamation, and, if necessary,
           continued from day to day (close holidays
           excepted), until all the properties specified in the
           proclamation shall have been sold. The Officer
           conducting the sale, may, however in his discretion,
           adjourn any sale for a period not exceeding three
           days, recording his reasons for such adjournment:
           provided that, when the sale is conducted by the
           Revenue Inspector in or within the precincts of the
           Amildar's or Deputy Amildar's Office, no such
           adjournment shall be made without the leave of the
           Amildar or Deputy Amildar if he is at headquarters.

           [(b) Where any land or other property is sold by
           public auction an upset price shall, if the Deputy
           Commissioner thinks fit, be placed thereon:

           Provided that where in the opinion of the Deputy
           Commissioner difficulty is likely to be experienced
           in effecting speedy recovery of the arrears or
           bidders are likely to be deterred from offering bids,
           no such upset price shall be placed.) (Substituted
           by Notification No. RD 221PES 358, dated 3-9-
           1958)

           [(c) Where in the opinion of the Deputy
           Commissioner, difficulty is likely to be experienced
           in effecting speedy recovery of the arrears or
           bidders are likely to be deterred from offering bids,
           it shall be lawful for the Deputy Commissioner or
           his nominee to bid at the auction and purchase the
           land or other property for a bid of rupee one:

           Provided that in the case of land forfeited under
           Section 159, the Deputy Commissioner may direct
           that the land be either resumed and dealt with as
           an unoccupied land or disposed of in such other
           manner as he may deem proper.) (Inserted by
           Notification No. RD 221 PES 358, dated 3-9-1958)
                              - 40 -
                                              NC: 2025:KHC:32024
                                         WP No. 19674 of 2024
                                       C/W WP No. 392 of 2021

HC-KAR




           [(d) Where the quit-rent due on an Inam land or
           village has been apportioned amongst several
           shareholders, and the lands held by each sharer are
           separately registered in the accounts, the holder of
           each sub-divided portion will be responsible for the
           quit-rent due on his portion only, but where no
           such apportionment of quit-rent has taken place,
           and the proprietary right in an Inam village is held
           jointly by several persons, the joint liability of the
           shareholder should be insisted upon for arrears of
           quit-rent due to Government. If, however,
           shareholders, notwithstanding that the lands are
           not divided, wish to have their shares separately
           registered, so that each sharer may pay his quota
           of the Government dues, and produce before the
           Deputy Commissioner an agreement signed by all
           of them, containing a full statement of the shares
           held by each and the amount of quit-rent payable
           by him, their several shares may accordingly be
           registered; and in such case, or where the shares
           have already been separately registered as Vrittis,
           the quit-rent due by each sharer may be collected
           from him. If any shareholder falls into arrear, his
           share shall first be sold and if it does not realize the
           arrear due, the joint responsibility may then be
           enforced and the other shares also sold, after due
           notice. The purchaser of the share sold will acquire
           all the rights of the defaulter, but free of all
           encumbrances created by him.

           (e) The certificate of sale of immovable property, to
           be granted under Sections 187 and 188, shall be in
           Form of Appendix K, and shall be engrossed on
           impressed stamp paper to be produced by the
           purchaser.]

   21.21. Section 187 of the Mysore Land Revenue Code,

         1888,    is   reproduced        hereunder       for   easy

         reference:
                               - 41 -
                                                 NC: 2025:KHC:32024
                                           WP No. 19674 of 2024
                                         C/W WP No. 392 of 2021

HC-KAR



          Section 187 - On confirmation of sale,
          purchaser to be put in possession. Certificate of
          purchase

          After a sale of any occupancy or alienated holding
          has been confirmed in manner aforesaid, the Deputy
          Commissioner shall put the person declared to be the
          purchaser into possession of the land included in
          such occupancy or alienated holding, and shall cause
          his name to be entered in the revenue records as
          occupant or holder in lieu of that of the defaulter, and
          shall grant him a certificate to the effect that he has
          purchased the occupancy or alienated holding to
          which the certificate refers.

  21.22. As regards Survey No. 68, he submits that this

         land    had     been          granted     in    favour       of

         Sri.Muniyappa        Devanalli,       which     is    not    in

         dispute. Once a grant has been made, again

         Section 20 of the MFR 1900 would become

         applicable    to   the        said   survey     No.   68.    A

         mortgage having been created on the said land,

         proceedings having been initiated before the

         Assistant Registrar of Co-operative Societies, it

         is said Assistant Registrar who conducted an

         auction      where      Smt.Sajeeda            Begum        was

         declared successful. Thus, this auction was also
                             - 42 -
                                            NC: 2025:KHC:32024
                                        WP No. 19674 of 2024
                                      C/W WP No. 392 of 2021

HC-KAR




         conducted by an officer of the government and

         as such, the government cannot now contend

         that the grant in favour of Muniyappa and the

         auction conducted by the Assistant Registrar of

         Co-operative Societies would not confer any

         right   and   or   that     the   Forest   Department

         continues to hold a right in the said property.


  21.23. The impugned notice having been issued under

         Section 64A, of the KFA 1963, invoking Section

         24G, 24GG, 24H and 73D of the KFA of 1963,

         as also Rule 41(2) of the KFR of 1969 and

         Section 2(2) of the Forest Conservation Act

         1980 ['FCA of 1980' for short], would not be

         applicable to the present case. Section 64A of

         the KFA is reproduced hereunder for easy

         reference:

           64A. Penalty for unauthorisedly taking possession of
           land constituted as reserved forest, district forest,
           village forest, protected forest and any other land
           under the control of the Forest Department.--
                             - 43 -
                                            NC: 2025:KHC:32024
                                       WP No. 19674 of 2024
                                     C/W WP No. 392 of 2021

HC-KAR



           (1) Any person unauthorisedly occupying any land
           in reserved forest, district forest, village forest,
           protected forest and any other land under the
           control of the Forest Department may, without
           prejudice to any other action that may be taken
           against him under any other provision of this Act or
           any other law for the time being in force, be
           summarily evicted, by a Forest Officer not below the
           rank of an Assistant Conservator of Forests and any
           crop including trees raised in the land and any
           building or other construction erected thereon shall,
           if not removed by him within such time as the
           Forest Officer may fix, be liable to forfeiture:

           Provided that before evicting a person under this
           sub-section he shall be given a reasonable
           opportunity of being heard.

           (2) Any property forfeited under sub-section (1)
           shall be disposed of in such manner as the Forest
           Officer may direct and the cost of removal of any
           crop, building or other work and of all works
           necessary to restore the land to its original
           condition shall be recoverable from the person
           evicted in the manner provided in section 109.

           (3) Any person aggrieved by an order of the Forest
           Officer under subsection (1) may, within such period
           and in such manner as may be prescribed, appeal
           against such order to the State Government or to
           such officer as may be authorised by the State
           Government in this behalf and the order of the
           Forest Officer shall, subject to the decision in such
           appeal, be final


  21.24. Section    64A     contemplates        unauthorizedly

         occupying any land in a reserve forest, district

         forest, village forest, protected forest or any

         other land under the control of the Forest
                            - 44 -
                                              NC: 2025:KHC:32024
                                           WP No. 19674 of 2024
                                         C/W WP No. 392 of 2021

HC-KAR




         department.    This,       he    submits,   is   a   free

         condition for the exercise of powers under

         Section 64A. Once there is a grant which has

         been made by the State government, either in

         favour of defence personnel or in favour of

         Sri.Muniyappa even assuming that the land is

         waste forest land, by way of such grant, the

         exception in terms of Section 20, of the MFR

         1900 would apply, this land would no longer

         continue to be forest land, either as reserved

         forest, district forest, village forest or protected

         forest and obviously the same would not be in

         control of the Forest department, since the

         grantee was in control thereof. Therefore, he

         submitted that the precondition required for the

         application of Section 64A not being satisfied,

         the question of the State government seeking

         to forfeit the said land would not arise.
                              - 45 -
                                              NC: 2025:KHC:32024
                                         WP No. 19674 of 2024
                                       C/W WP No. 392 of 2021

HC-KAR




  21.25. Section 24 is reproduced hereunder for easy

         reference:

          24. Acts prohibited in reserved forests.--Any
          person who,--

          (a) makes any fresh clearing prohibited by section 6,
          or

          (b) sets fire to a reserved forest or in contravention
          of any rules made by the State Government in this
          behalf, kindles any fire, or leaves any fire burning, in
          such manner as to endanger such a forest; or any
          person who, in a reserved forest,--

          (c) in contravention of the rules made in this behalf
          by the State Government,--

          (i)kindles, keeps or carries any fire except at such
          seasons as the Forest Officer may notify in this
          behalf;
          (ii)trespasses or pastures cattle, or permits cattle to
          trespass;

          (d) causes any damage by negligence in felling any
          tree or cutting or dragging any timber;

          (e) fells, cuts, girdles, lops, taps or burns any tree or
          strips off the bark or leaves from, or otherwise
          damages the same;

          (f) quarries stone, burns lime or charcoal, or collects,
          subjects to any manufacturing process, or removes,
          any forest produce;

          (g) clears or breaks up any land for cultivation or any
          other purpose;

          [(gg) unauthorisedly occupies land for any purpose

           (h) damages, alters or removes any cairn, wall,
          ditch, embankment, fence, hedge, or railing;
                             - 46 -
                                            NC: 2025:KHC:32024
                                       WP No. 19674 of 2024
                                     C/W WP No. 392 of 2021

HC-KAR



          (i) poisons or dynamites water;

          (j) in contravention 1[of any law or rules, enters any
          reserved forest with fire arms or any other weapon
          meant for hunting]1, hunts, shoots, fishes or sets
          traps or snares, or who abets committing of any of
          the above prohibited acts shall, on conviction, be
          punishable with imprisonment for a term which may
          extend to 2[one year or with fine which may extend
          to two thousand rupees]2, or with both, and in
          addition be liable to pay such compensation for the
          damage done to the forests as the convicting court
          may direct to be paid.

  21.26. What has been proposed to be invoked against

         the petitioners are Section 24G which relates to

         clearing   or   breaking     up    of   any   land   for

         cultivation or any other purpose, Section 24GG

         which relates to unauthorizedly occupying the

         land for any purpose and Section 24H relates to

         damaging, altering or removing any cairn, wall,

         fence etc. or destroying the land for any

         purpose.


  21.27. What has been proposed to be invoked against

         the petitioners is Section 24G, which relates to

         unauthorizedly occupying the land for any

         purpose in a reserved forest. He submits that
                              - 47 -
                                                NC: 2025:KHC:32024
                                          WP No. 19674 of 2024
                                        C/W WP No. 392 of 2021

HC-KAR




         when section 64A is not applicable, by virtue of

         the land granted not being a reserved forest,

         district forest, village forest or protected forest,

         section 24 being applicable only to reserved

         forest,   cannot be          pressed    into   service   as

         regards    either    survey      No.     68    or   69   of

         Chikkasane village.


  21.28. Section 73 of the KFA 1963 would also not be

         applicable. Section 73 is reproduced hereunder

         for easy reference:

           73. Penalty for counterfeiting or defacing
           marks on trees or timber and for altering
           boundary marks.--Whoever, with intent to cause
           damage or injury to the public or to any person, or
           to cause wrongful gain as defined in the Indian
           Penal Code,--

           (a) knowingly counterfeits upon any timber or
           standing tree a mark used by Forest Officers to
           indicate that such timber or such tree is the
           property of the Government or of some person, or
           that it may lawfully be cut or removed by some
           person; or

           (b) unlawfully affixes to any timber or standing tree
           a mark used by Forest Officers; or

           (c) alters, defaces or obliterates any such mark
           placed on any timber or standing tree by or under
           the authority of a Forest Officer; or
                             - 48 -
                                             NC: 2025:KHC:32024
                                        WP No. 19674 of 2024
                                      C/W WP No. 392 of 2021

HC-KAR




           (d) alters, moves, destroys or defaces any boundary
           mark of any forest or waste land to which the
           provisions of this Act are applicable; shall, on
           conviction, be punishable with imprisonment which
           may extend to two years, or with fine, or with both.

  21.29. Section    73   relates     to    boundary      marks   of

          forests, more particularly Sub-section (D) of

          Section   73    relates     to     altering,    moving,

          destroying or defacing a boundary mark of any

          forest or wasteland to which the provisions of

          the Act are applicable. The present lands not

          being forest land, there being a grant as

          aforesaid, the question of Section 73 being

          made applicable would not arise.


  21.30. As regards violation of Rule 41 of the Karnataka

          Forest Rules 1969, he submits that these Rules

          came into force in the year 1969 and would not

          be applicable to the grants which had been

          made in the year 1936 and 1945. Rule 41 is

          reproduced hereunder for easy reference:
                              - 49 -
                                            NC: 2025:KHC:32024
                                        WP No. 19674 of 2024
                                      C/W WP No. 392 of 2021

HC-KAR



          41. Grant of lands by the Deputy Commissioner:

          (1) No land containing valuable trees or other forest
          growth    shall  be    granted     by   the    Deputy
          Commissioner, unless the concerned 1[Deputy
          Conservator of Forests] gives his concurrence.

          (2) No land from well wooded areas or adjacent to
          wooded areas in the district or protected forests or
          within 100 metres of reserved forests shall be
          granted for occupancy.

          (3) No land containing 25 or more sandal trees of
          over 20 cm, in girth at 1.37 metres from ground level
          per hectare shall be given out for cultivation or other
          purpose or leased for any purpose, except with the
          concurrence of the 1[Deputy Conservator of Forests]
          or of the Conservator of Forests.

          (4) Lands containing smaller number of such
          developed sandal trees or sandal trees of lesser girth
          may be given out for occupancy by the Deputy
          Commissioner in consultation with the 1[Deputy
          Conservator of Forests], unless in the opinion of the
          latter they are valuable sandal-bearing areas. The
          Deputy Commissioner, before granting, such land,
          shall get a complete and correct list of all sandal
          trees and saplings in the land and record the list in
          the register maintained for the purpose and obtain an
          agreement from the grantee for preserving all such
          trees.


  21.31. His submission is that Sub-rule (2) of Rule 41

         would apply to protected forests or within a

         100-meter radius of reserved forests, which

         cannot      be     granted       by      the     Deputy

         Commissioner. This prohibition of grant having
                             - 50 -
                                              NC: 2025:KHC:32024
                                         WP No. 19674 of 2024
                                       C/W WP No. 392 of 2021

HC-KAR




         been introduced in the year 1969, he submits

         that there was no such prohibition which was in

         existence in the year 1932 when the grant was

         made in favour of Defence Personnel, and in

         the year 1945 when a grant was made in

         favour of Sri.Muniyappa. Thus, going on to

         contend now that there was a grant made by

         the Deputy Commissioner in violation of sub-

         Rule   (2)    of    Rule       41,    is      a     complete

         misconception       on       part     of      the     Forest

         Department. He submits that Section 2 of the

         FCA of 1980 would also not be applicable

         inasmuch     as    the      said    Section       relates   to

         restrictions on de-reservation of forest or use of

         forest land for non-forest purposes. This Act

         also came into force in the year 1980, and

         cannot be made retrospectively applicable to

         actions which have been taken in the year 1932

         and 1945. His submission is that Section 2 of
                            - 51 -
                                              NC: 2025:KHC:32024
                                         WP No. 19674 of 2024
                                       C/W WP No. 392 of 2021

HC-KAR




         the FCA of 1980 would be applicable only to

         forest lands which are still forest lands as on

         the day the FCA of 1980 came into force.


  21.32. The revenue records never having indicated

         that the lands were forest land, there being no

         document indicating that the Forest department

         has any title over the property or control over

         the land, the revenue documents too indicate

         that the title of the land in survey No. 68 and

         69 was vested with the predecessors of the

         Petitioners    and         subsequently      with     the

         Petitioners.   The    revenue        documents      being

         contrary to any of the claims made by the

         Forest Department, the Forest Department or

         any   other    department       of    the   government

         cannot claim any interest in the land in survey

         No. 68 and 69. These proceedings amount to

         harassment of the Petitioners when the land is
                                   - 52 -
                                                  NC: 2025:KHC:32024
                                             WP No. 19674 of 2024
                                           C/W WP No. 392 of 2021

    HC-KAR




               not forest land; Section 64A of the KFA cannot

               be involved.


        21.33. He relies upon the decision of the Hon'ble Apex

               Court in B.S. Sandhu vs Government of

               India and Ors.4, more particularly para nos.

               16 and 17 thereof, which are reproduced

               hereunder for easy reference:

                 16. The High Court has also taken a view in the
                 impugned order [Court on Its Own Motion v. State of
                 Punjab, (2004) 4 RCR (Civil) 619 : (2005) 2 ICC 16
                 (P&H)] that as the entire land of Village Karoran,
                 District Ropar, was closed in the PLP Act, 1900, it
                 was "forest land" for the purpose of Section 2 of the
                 Forest (Conservation) Act, 1980. Para 53 of the
                 impugned order [Court on Its Own Motion v. State of
                 Punjab, (2004) 4 RCR (Civil) 619 : (2005) 2 ICC 16
                 (P&H)] of the High Court is quoted hereinbelow:
                 [Court on Its Own Motion case [Court on Its Own
                 Motion v. State of Punjab, (2004) 4 RCR (Civil) 619 :
                 (2005) 2 ICC 16 (P&H)] , RCR (Civil) p. 644]

                 "53. For the reasons aforementioned and relying
                 upon the expression 'forest' and 'forest lands' as
                 defined by Their Lordships in T.N. Godavarman
                 case [T.N. Godavarman Thirumulpad v. Union of
                 India, (1997) 2 SCC 267] and the principles laid
                 down in M.C. Mehta case [M.C. Mehta v. Union of
                 India, (2004) 12 SCC 118] , we hold that the
                 entire land of Village Karoran which has been
                 notified under Section 3 of the PLP Act, 1900 and
                 is regulated by the prohibitory directions notified
                 under Sections 4 and 5 thereof, is a 'forest land'
                 and attract the provisions of Section 2 of the

4
    (2014)12 SCC 172
                             - 53 -
                                           NC: 2025:KHC:32024
                                       WP No. 19674 of 2024
                                     C/W WP No. 392 of 2021

HC-KAR



          Forest (Conservation) Act, 1980, if sought to be
          used for 'non-forest purposes'."

         17. Hence, the first question that we have to decide is
         whether the conclusion of the High Court that the land
         which is notified under Section 3 of the PLP Act, 1900
         and is regulated by the prohibitory directions notified
         under Sections 4 and 5 of the aforesaid Act is "forest
         land" is correct in law. Sections 3, 4 and 5 of the PLP
         Act, 1900 as it was originally enacted are extracted
         hereinbelow:

           "3. Whenever it appears to the local Government
           that it is desirable to provide for the better
           preservation and protection of any local area,
           situated within or adjacent to the Sivalik
           mountain range or affected or liable to be
           affected by the deboisement of forest in that
           range or by the action of chos, such Government
           may,    by   notification,  make    a   direction
           accordingly.

         4. Power to regulate, restrict or prohibit, by
         general or special order, within notified areas,
         certain matters.--In respect of areas notified under
         Section 3 generally or the whole or any part of any
         such area, the local Government may by general or
         special order temporarily or permanently, regulate,
         restrict or prohibit--

         (a) the clearing or breaking up or cultivating of land
         not ordinarily under cultivation prior to the
         publication of the notification under Section 3;

         (b) the quarrying of stone or the burning of lime at
         places where such stone or lime had not ordinarily
         been so quarried or burnt prior to the publication of
         the notification under Section 3;

         (c) the cutting of trees or timber, or the collection or
         removal or subjection to any manufacturing process,
         otherwise than as described in clause (b) of this sub-
         section of any forest produce other than grass, save
         for bona fide domestic or agricultural purposes;
                             - 54 -
                                           NC: 2025:KHC:32024
                                       WP No. 19674 of 2024
                                     C/W WP No. 392 of 2021

HC-KAR



         (d) the setting on fire of trees, timber or forest
         produce;

         (e) the admission, herding, pasturing or retention of
         sheep or goats or camels;
         (f) the examination of forest-produce passing out of
         any such area; and

         (g) the granting of permits to the inhabitants of
         towns and villages situate within the limits or in the
         vicinity of any such area, to take any tree, timber or
         forest produce for their own use therefrom, or to
         pasture sheep or goats or to cultivate or erect
         buildings therein and the production and return of
         such permits by such persons.

         5.Power in certain cases, to regulate, restrict or
         prohibit, by special order, within notified areas,
         certain further matters.--In respect of any
         specified village or villages, or part or parts thereof,
         comprised within the limits of any area notified under
         Section 3, the local Government may, by special
         order, temporarily regulate, restrict or prohibit--

         (a) the cultivating of any land ordinarily under
         cultivation prior to the publication of the notification
         under Section 3;

         (b) the quarrying of any stone or the burning of any
         lime at places where such stone or lime had
         ordinarily been so quarried or burnt prior to the
         publication of the notification under Section 3;
         (c) the cutting of trees or timber or the collection or
         removal or subjection to any manufacturing process,
         otherwise than as described in clause (b) of this sub-
         section, of any forest produce for bona fide domestic
         or agricultural purposes; and

         (d) the admission, herding, pasturing or retention of
         cattle generally other than sheep and goats, or of
         any class or description of such cattle."
                              - 55 -
                                                 NC: 2025:KHC:32024
                                              WP No. 19674 of 2024
                                            C/W WP No. 392 of 2021

HC-KAR




  21.34. By     relying    on     B.S.Sandhu's            case,   his

          submission is that the word 'forest' must be

          understood according to its dictionary meaning

          and   must      cover       all   statutorily   recognised

          forests. Even if a forest, as held in T.N. Goda

          Varman's case, were to be understood to

          apply to areas recorded               as forest in      the

          government record, irrespective of ownership,

          the same would not be applicable to the

          present case, since there is no ownership

          recorded of survey Nos. 68 and 69 in the name

          of the government. What is required to be

          considered is whether the said land was forest

          land or not, when FCA 1980 came into force,

          that is, as on 25.10.1980, on the basis of

          documents available on record.


   21.35. This is not a matter which will require a trial of

          a disputed question of fact, inasmuch as it is for

          the Forest Department to establish by any
                           - 56 -
                                           NC: 2025:KHC:32024
                                      WP No. 19674 of 2024
                                    C/W WP No. 392 of 2021

HC-KAR




         document on record that the land in Survey

         Nos. 68 and 69 were forest land, as on

         25.10.1980. There being no such documents

         that had been placed on record, the Forest

         Department having filed a suit for declaration of

         title by declaring it to be forest land, there is a

         dispute which existed as on 25.10.1980 as

         regards the very nature of the land. The same,

         not   being   forest      land,   the   decision   in

         T.N.Godavarman's           case   would    not     be

         applicable to the present case.


   21.36. He submits that the proceedings and the Show-

         cause notice in the present case have been

         issued in the very same quashed proceedings in

         FOC No. 7 to 9, 13 and 14 of 2006-07. Once

         those proceedings have been quashed, they

         cannot be revived in a manner other than that

         known to law, which should have been only by

         way of an order of a superior Court. Those FOC
                                 - 57 -
                                               NC: 2025:KHC:32024
                                           WP No. 19674 of 2024
                                         C/W WP No. 392 of 2021

HC-KAR




            proceedings having been quashed, there being

            no revival of the said proceedings, no fresh

            Show-cause notice could be issued in the very

            same proceedings; those proceedings do not

            exist in the eyes of the law as of today.


      21.37. On the above basis, he submits that the writ

            petitions have to be allowed and the reliefs

            sought ought to be granted.



22.    Mr.Kiran   Ron,   the    Additional    Advocate    General,

       appearing for the State and Forest Department,

       would submit that,


      22.1. What is challenged in the present proceedings

            are   six    show      cause     notices,   all   dated

            13.11.2020, issued by Respondent No.2, under

            Section 64A of the KFA of 1963 calling upon the

            Petitioners to submit all the relevant documents

            in the enquiry to be held on 19.11.2020, the

            said notices had been issued in pursuance of
                                    - 58 -
                                                   NC: 2025:KHC:32024
                                              WP No. 19674 of 2024
                                            C/W WP No. 392 of 2021

    HC-KAR




               the government notification bearing No. R7803-

               6, dated 08.01.1921, whereunder the State

               forest came to be constituted, on the ground

               that the Petitioners had encroached on the

               land.


       22.2. He relies upon the decision in Union of India

               and Anr vs Kunisetty Satyanarayana5, more

               particularly para nos.13 and 14 thereof, which

               are reproduced hereunder for easy reference:

                 13. It is well settled by a series of decisions of this
                 Court that ordinarily no writ lies against a charge-
                 sheet or show-cause notice vide Executive Engineer,
                 Bihar State Housing Board v. Ramesh Kumar
                 Singh [(1996) 1 SCC 327 : JT (1995) 8 SC 331]
                 , Special Director v. Mohd. Ghulam Ghouse [(2004)
                 3 SCC 440 : 2004 SCC (Cri) 826 : AIR 2004 SC
                 1467]         , Ulagappa v. Divisional        Commr.,
                 Mysore [(2001)       10   SCC     639]    , State    of
                 U.P. v. Brahm Datt Sharma [(1987) 2 SCC 179 :
                 (1987) 3 ATC 319 : AIR 1987 SC 943] , etc.

                 14. The reason why ordinarily a writ petition should
                 not be entertained against a mere show-cause
                 notice or charge-sheet is that at that stage the writ
                 petition may be held to be premature. A mere
                 charge-sheet or show-cause notice does not give
                 rise to any cause of action, because it does not
                 amount to an adverse order which affects the rights
                 of any party unless the same has been issued by a
                 person having no jurisdiction to do so. It is quite

5
    (2006)12 SCC 28
                             - 59 -
                                                 NC: 2025:KHC:32024
                                            WP No. 19674 of 2024
                                          C/W WP No. 392 of 2021

HC-KAR



           possible that after considering the reply to the
           show-cause notice or after holding an enquiry the
           authority concerned may drop the proceedings
           and/or hold that the charges are not established. It
           is well settled that a writ petition lies when some
           right of any party is infringed. A mere show-cause
           notice or charge-sheet does not infringe the right of
           anyone. It is only when a final order imposing some
           punishment or otherwise adversely affecting a party
           is passed, that the said party can be said to have
           any grievance.

   22.3. By relying on Kunishetti-Satnayana's case,

         he submits that a show-cause notice cannot be

         challenged in writ proceedings.


   22.4. He again reiterates that the High Court should

         be extremely circumspect while dealing with a

         writ petition against a show-cause notice. Thus,

         he submits that any and all contentions which

         have been taken up by the petitioners in the

         present matter could be taken up before the

         second respondent in answer to the show-cause

         notice.   The    same       is    not    required   to   be

         considered by this Court in detail as sought to

         be contended by the Petitioners. He submits

         that Petitioners No. 2 to 5 in WP No.392/2021
                              - 60 -
                                              NC: 2025:KHC:32024
                                         WP No. 19674 of 2024
                                       C/W WP No. 392 of 2021

HC-KAR




         are related to each other. Petitioner No. 1

         therein is a developer who has entered into a

         JDA with Petitioner No. 2 to 5 in WP 392, as

         also Petitioner in WP No. 1964/2024. The lands

         subject   matter       of    the    joint   development

         agreement being Survey No.68 and 69 which

         are forest lands.


   22.5. The land in survey No. 66, 67 of Chikkasane

         and survey No. 14 of Bhuvanahalli, which were

         then existing survey nos., were declared to be

         comprised of the Bhuvanahalli State Forest,

         vide Gazette Notification No. R7807-FT-126-20-

         8,   dated   08.01.1921.           These    survey   nos.

         underwent a change with survey No. 66 being

         renumbered as survey No. 68, survey No. 67

         being renumbered as survey No. 69, survey

         No.14 being renumbered as survey No.30 and

         as such the new numbers survey No. 68 and 69

         which the petitioners claim ownership of were
                               - 61 -
                                                    NC: 2025:KHC:32024
                                               WP No. 19674 of 2024
                                             C/W WP No. 392 of 2021

HC-KAR




         actually old No. 66 and 67 which were declared

         to be forest land and as such the gazette

         notification    dated              08.01.1921        would     be

         applicable to the present land. A table of survey

         Nos and change thereof is produced hereunder:

         2. As this land is declared as Bhuvnahalli State Forest
         vides Gazette Notification No. R.7807-Ft-126-20-8,
         dated 8th January 1921 and the extent of the forest area
         with respect to village and survey number as follows:

         Sl.   Village             Old Sy.          New Sy.    Extent
         No.   Name                NO.              No.        (A-G)
         1     Chikkasanne         66               68         16-18
         2     Chikkasanne         67               69         34-09
         3     Bhuvanahalli        14               30         8-21
                                                    Total      59-08



   22.6. The aforesaid land, measuring 59 acres 8

         guntas was declared as Bhuvanahalli State

         Forest under Section 17 of the Mysore Forest

         Regulation,     1900          in    the    year   1921.      Any

         transaction post 1921 as regards the aforesaid

         land, which is declared as State Forest, is illegal

         and    cannot   be      used         for   any    non-forestry

         purposes. In this regard, he relies upon the
                                     - 62 -
                                                    NC: 2025:KHC:32024
                                                 WP No. 19674 of 2024
                                               C/W WP No. 392 of 2021

    HC-KAR




                decision of the Hon'ble Apex Court in State of

                Karnataka vs I.S. Nirvane Gowda6, more

                particularly   para      no.   4   thereof,    which        is

                reproduced hereunder for easy reference:

                   Learned counsel for the appellants contended that
                  the High Court committed a serious error in
                  interfering with the concurrent findings recorded by
                  both the courts below when those finding s were
                  based on proper consideration and appreciation of
                  evidence brought on record. The learned counsel
                  contended that Exh. D.1- being the true copy of the
                  gazette Notification dated 26t h June, 1937, was
                  rightly accepted by the Trial Court as well as the
                  First Appellate Court an d the High Court was not
                  justified in not accepting the same particularly when
                  it had become a part of the record and no objection
                  had been taken by the respondents at the time of
                  recording the evidence. He also submitted that
                  Exh.D.2, being the statement of lands taken for
                  Indavara State Forest in Hukkund Village, should
                  have been accepted . He further submitted that
                  Hanumanthappa-        the    Range    Forest    Officer
                  supported the case of the appellants on the basis of
                  the record. Merely because the Higher officer in the
                  department was not examined, his testimony could
                  not be rejected. The trial court as well as the first
                  appellate court, based on the evidence, recorded
                  findings that the lands in question were the part of
                  reserved forest. We do not find any good ground or
                  a valid reason for rejection of Exh.-D.1 by the High
                  Court. When the lands were included in reserve
                  forest, the entries in the revenue records were of no
                  consequence and further mere Saguvali Chits did
                  not confer any title on the suit lands. This apart the
                  revenue authorities were not competent to deal with
                  the property which were the part of the reserved
                  forest. Th e First Appellate Court was right in
                  affirming the judgment and decree of the Trial

6
    CA No. 7309-10 of 1996
                             - 63 -
                                             NC: 2025:KHC:32024
                                       WP No. 19674 of 2024
                                     C/W WP No. 392 of 2021

HC-KAR



           court. We find it difficult to sustain the impugned
           judgment and decree as far as these respondents-
           I. S. Nirvane Gowda and B. Govindaraj in these two
           appeals are concerned. In this view these appeals
           are entitled to succeed.

   22.7. By relying on Nirvane Gowda's case, he

         submits that where the lands were included in a

         reserved forest, the revenue records were of no

         consequence, issuance of saguvali chits and or

         the like did not confer any title on the said land.

         The     revenue       authorities      were      neither

         competent nor did they have the authority to

         deal with forest land.


   22.8. He relies upon Section 30 of the MFR 1900,

         which    is   reproduced      hereunder       for   easy

         reference:

           30. (1) The Government may, by notification in the
           official Gazette, direct that, from a date to be fixed
           by such notification, any forest constituted a State
           Forest under this Regulation or any portion thereof,
           shall cease to be a State Forest or portion of a State
           Forest.

           (2) From the date so fixed, such forest or portion
           shall cease to be a State Forest or portion of a State
           Forest; but the rights, if any, which have been
           extinguished    therein    shall   not    revive    in
           consequence of such cessation.
                           - 64 -
                                        NC: 2025:KHC:32024
                                     WP No. 19674 of 2024
                                   C/W WP No. 392 of 2021

HC-KAR




   22.9. By relying on Section 30, he submits that the

         government may, by notification, in the official

         gazette, direct any forest constituted as a State

         forest under that regulation and or issue a

         notification that it shall cease to be a State

         forest or a portion of a State-forest. Thus, he

         submits that unless and until the government

         issues such a notification under Section 30, any

         particular survey No. and or the extent thereof

         ceases to be a State forest or a portion of a

         State forest, such survey no. and the land

         comprised therein shall continue to be a state

         forest, as regards which the Petitioners cannot

         claim any equity.


   22.10. The Government Land Protection Committee

         had called upon the District Commissioner of

         Bangalore and the Tahsildar, Devanahalli, to

         furnish details regarding the grant of the land
                                - 65 -
                                                  NC: 2025:KHC:32024
                                           WP No. 19674 of 2024
                                         C/W WP No. 392 of 2021

HC-KAR




         to the defence personnel, which was auctioned

         in   favour      of   Sri.Subbraya         Mudaliyar.    The

         Tahsildar, Devanahalli Taluk, has written to the

         District   Commissioner             on   02.12.2020,     that

         there is no record found in his office regarding

         the grant of the disputed land to any defence

         personnel, namely Shri. Manikaraj or otherwise,

         and subsequently auctioned in favour of Sri.

         Subbaraya Mudaliyar.


   22.11. The Tahsildar has confirmed that the land

         belongs to the Forest Department, as per the

         aforesaid gazette notification dated 08.01.1921.

         As such, he submits that there being no grant

         made in favour of the defence personnel, the

         question of the Petitioners claiming an interest

         under the so-called grant and the subsequent

         auction on account of non-payment of land

         revenue     is    bereft       of    merits   and   is   not

         sustainable.
                               - 66 -
                                               NC: 2025:KHC:32024
                                         WP No. 19674 of 2024
                                       C/W WP No. 392 of 2021

HC-KAR




  22.12. The proceedings which had been initiated in OS

         No.1424/2006 and the subsequent proceedings

         thereof, were not required to be so initiated by

         the forest department. The said proceedings

         have     been    initiated    under     ill    advice.     The

         Notification continues to hold force; it is the

         said    notification     which   is    required       to    be

         implemented and which is now sought to be

         implemented. The existence of the said suit,

         the appeal and or any proceedings, will not

         take away the applicability of the notification

         issued on 08.01.1921.


  22.13. As regards the joint survey conducted on

         28.01.2015 and 29.01.2015 by the Tahsildar

         Bhuvanahalli, in pursuance of the Order Dated

         13.06.2012 in Criminal Petition No. 1852-1857

         of     2012,    he   submits     that         the   Assistant

         Commissioner having received the said survey

         report on 12.06.2015 being of the opinion that
                              - 67 -
                                              NC: 2025:KHC:32024
                                         WP No. 19674 of 2024
                                       C/W WP No. 392 of 2021

HC-KAR




         the said joint survey was not conducted in

         accordance with the Gazette notification dated

         08.01.1921, had requested the Range Forest

         Officer, the Assistant Conservator of Forests,

         Deputy Conservator of Forests, for a fresh

         survey      in   terms   of   the    notification   dated

         08.01.1921 and as such, had not accepted the

         joint survey.


  22.14. Thereafter, the Technical Assistant and Deputy

         Director of Land Records, Bangalore Rural

         District,    were    directed       by   the   Tahsildar,

         Devanahalli Taluk to conduct a joint survey,

         according to the notification dated 08.01.1921,

         vide their correspondence dated 21.04.2017.


  22.15. On 10.07.2017, the ADLR, Devanahalli Taluk,

         issued a notice to attend the joint survey to be

         conducted on 25.07.2017. Though Petitioner

         No.1 received the notice, the other Petitioners
                           - 68 -
                                        NC: 2025:KHC:32024
                                     WP No. 19674 of 2024
                                   C/W WP No. 392 of 2021

HC-KAR




         refused to receive the notice. A survey was

         conducted in the presence of Petitioner No. 3-

         Sri. M. A. Mohammad Amanullah, who refused

         to sign the Mahazar, which is apparent from the

         report of the Assistant Conservator of Forests

         dated 16.09.2017 addressed to the Deputy

         Conservator of Forests. He submits that the

         joint survey conducted earlier by the Tahsildar

         not being in accordance with the notification of

         08.01.1921, a fresh survey was conducted in

         accordance with said notification, and it is this

         survey report which is the root cause for the

         issue of the impugned show-cause notices.


  22.16. This, he submits, are changed circumstances

         which are required to be considered. Liberty

         having been reserved by this Court in an order

         dated 13.06.2012 in criminal petition No. 1852

         to 1857 of 2012, to conduct a joint survey and

         proceed therefrom, the said joint survey has
                           - 69 -
                                            NC: 2025:KHC:32024
                                       WP No. 19674 of 2024
                                     C/W WP No. 392 of 2021

HC-KAR




         been conducted and proceeded therefrom in the

         very same proceedings, namely FOC 7. Hence,

         the Petitioners cannot have any grievance

         therewith. The quashing of FOC No.7, 8, 9, 13

         and 14 of 2006-07 was only with reference to

         the joint survey not having been conducted and

         liberty having been reserved to conduct such a

         survey. A survey now having been conducted in

         terms of the notification dated 08-01-1921,

         encroachment      having         been   found,      the

         authorities are well within their rights to issue a

         show cause notice, which is required to be

         replied to by the Petitioners , which will be

         considered in accordance with law. Hence, the

         present writ petition is not maintainable.


  22.17. The Authorities are only implementing the

         orders dated 13.06.2012 in Criminal Petition

         No. 1852 to 1857 of 2012, therefore, the

         Petitioners   cannot      have    any   grievance    in
                            - 70 -
                                         NC: 2025:KHC:32024
                                      WP No. 19674 of 2024
                                    C/W WP No. 392 of 2021

HC-KAR




         relation thereto. Encroachment having been

         found, proceedings having been initiated under

         section 64A, the land having been notified as a

         forest land, cannot be used for any other

         purpose   other    than    forest   purposes.   The

         Petitioners are seeking to play on the change in

         the survey nos.. The old survey No. 66 of

         Chikkasane village has now been renumbered

         as survey No. 68, Survey No. 67 of Chikkasane

         village is now renumbered as survey No. 69.


  22.18. This confusion in the numbering had resulted in

         the Tahsildar submitting earlier survey reports

         in respect of old survey No. 66 and old survey

         No. 67, and not with reference to new survey

         Nos. 68 and 69. Irrespective of the numbering,

         what is required to be considered is the

         boundaries of the notification of 1921, and

         those boundaries have now been considered

         and a new survey made; the land claimed by
                               - 71 -
                                              NC: 2025:KHC:32024
                                          WP No. 19674 of 2024
                                        C/W WP No. 392 of 2021

HC-KAR




         the petitioners coming within the boundaries of

         the forest land, action has been taken which

         cannot be found fault with.


  22.19. The     land   measuring        59   acres   8     guntas

         continues to be forest land, in fact insofar as

         survey No. 30 which is also forest land, new

         survey No. 30 of Bhuvanahalli, which is stated

         to be forest land by the authorities concerned

         would     establish      the    claim   of   the   forest

         department that the notification as regards the

         old survey numbers would also continue to

         apply    to    the    new      survey   Numbers.     The

         subsequent sales which have occurred after the

         notification had been issued on 18.01.1921,

         there being no fresh notification in section 17 or

         30 of the MFR 1900, post the notification dated

         08.01.1921, the question of anyone claiming

         any right in the land notified to be a forest land

         under Gazette notification is not sustainable, so
                              - 72 -
                                               NC: 2025:KHC:32024
                                            WP No. 19674 of 2024
                                          C/W WP No. 392 of 2021

HC-KAR




         also any other claim made subsequent thereto

         under any auction, sale or subsequent sale

         thereto.


  22.20. There being large amounts of forest lands which

         have been so encroached, the government

         Land Protection Committee has been created to

         recover forest lands from private individuals

         who have encroached such valuable forest

         lands and by virtue of the same, these kinds of

         issues have surfaced. His submission is that the

         concerned State authorities ought to discharge

         their   functions    in      a   proper   manner.   Any

         document and/or reply that is placed before the

         concerned officers would be considered from

         the right perspective, and orders would have to

         be passed.
                            - 73 -
                                            NC: 2025:KHC:32024
                                       WP No. 19674 of 2024
                                     C/W WP No. 392 of 2021

HC-KAR




  22.21. The above petitions, being premature, cannot

         be entertained until orders are passed by the

         concerned officer.


  22.22. The purported auction in the year 1936 is

         subsequent   to    the     final   notification   dated

         08.01.1921. Once a particular land has been

         constituted as a State/reserve forest, there

         being no challenge thereto, the question of

         contending that it is an alleged grant, the said

         land does not continue to be forest land is

         completely misplaced. Irrespective of the suit

         having been filed by the Forest Department, he

         submits that the action taken by the Officers of

         the Forest Department under             the   relevant

         provision are sustainable and the writ petitions

         are required to be dismissed.


  22.23. He relies upon the decision of the Hon'ble Apex

         Court in Commissioner, BDA and Anr vs
                                  - 74 -
                                                NC: 2025:KHC:32024
                                            WP No. 19674 of 2024
                                          C/W WP No. 392 of 2021

    HC-KAR




             Brijesh Reddy and Anr7, more particularly

             para no. 18 thereof, which              is reproduced

             hereunder for easy reference:

              18. It is clear that the Land Acquisition Act is a
              complete code in itself and is meant to serve public
              purpose. By necessary implication, the power of the
              civil court to take cognizance of the case under
              Section 9 CPC stands excluded and a civil court has
              no jurisdiction to go into the question of the validity
              or legality of the notification under Section 4,
              declaration under Section 6 and subsequent
              proceedings except by the High Court in a proceeding
              under Article 226 of the Constitution. It is thus clear
              that the civil court is devoid of jurisdiction to give
              declaration or even bare injunction being granted on
              the invalidity of the procedure contemplated under
              the Act. The only right available for the aggrieved
              person is to approach the High Court under Article
              226 and this Court under Article 136 with self-
              imposed      restrictions  on    their   exercise    of
              extraordinary power.

      22.24. By   relying   on    Brijesh     Reddy's      case,   he

             submits that there is a bar under the Forest

             Conservation Act for the civil court to exercise

             jurisdiction. Even as regards the suit which had

             been filed by the forest department, no finding

             could be rendered by a civil court in respect of

             forest land. The said civil suit filed before a civil


7
(2013) 3 SCC 66
                                       - 75 -
                                                           NC: 2025:KHC:32024
                                                    WP No. 19674 of 2024
                                                  C/W WP No. 392 of 2021

    HC-KAR




               court is devoid of jurisdiction, and as such, any

               finding    rendered             even   in     favour   of   the

               petitioners being without jurisdiction, cannot be

               considered by the Court.


      22.25. He also relies upon the decision of the Hon'ble

               Allahabad High Court in Divisional Forest

               Officer, North Kheri vs Surjan Singh and

               Ors. 8, more particularly para Nos.22, 25, 30

               and 37 thereof, which is reproduced hereunder

               for easy reference:

                  22. In view of above, once the notification has been
                  issued under Section 4 of the Act of 1927, all claims
                  can be raised before the Forest Settlement Officer,
                  who can consider the same and decide the claim
                  after affording opportunity of evidence exercising
                  the powers of a civil court in the trial of the suit.
                  After finalisation of the proceedings, the notification
                  under Section 20 is issued declaring the land as
                  reserved forest. Section 20 of the Act of 1927 is
                  extracted hereinbelow:
                   "20. Notification declaring forest reserved.--
                   (1) When the following events have occurred,
                   namely:
                   (a) the period fixed under Section 6 for preferring
                   claims have elapsed and all claims (if any) made
                   under that section or Section 9 have been disposed
                   of by the Forest Settlement Officer;

8
    (2024) SCC Online Allahabad 661
                            - 76 -
                                           NC: 2025:KHC:32024
                                      WP No. 19674 of 2024
                                    C/W WP No. 392 of 2021

HC-KAR



          (b) if any such claims have been made, the period
          limited by Section 17 for appealing from the orders
          passed on such claims has elapsed, and all appeals
          (if any) presented within such period have been
          disposed of by the appellate officer or court; and
          (c) all lands (if any) to be included in the proposed
          forest, which the Forest Settlement Officer has,
          under Section 11, elected to acquire under
          the Land Acquisition Act, 1894 (1 of 1894), have
          become vested in the Government under Section
          16 of that Act, the State Government shall publish
          a notification in the Official Gazette, specifying
          definitely, according to boundary marks erected or
          otherwise, the limits of the forest which is to be
          reserved, and declaring the same to be reserved
          from a date fixed by the notification.
          (2) From the date so fixed such forest shall be
          deemed to be a reserved forest.
          State Amendments
          Uttar Pradesh- In Section 20, in sub-section (1),
          for clause (b), substitute the following clause,
          namely--
          (b) if any such claims have been made, the period
          limited by Section 17 for appealing from the orders
          passed on such claims has clasped and all appeal
          (if any) persented within such period have been
          disposed by the District Judge; and
          [Vide Uttar Pradesh Act 23 of 1965, Section 8
          (w.e.f. 23-11-1965)]."

         25. In view of above, it is evident that as per
         scheme of the Act, in the proceeding beginning with
         notification under Section 4, all claims regarding land
         included in the notification are adjudicated by an
         authorised officer i.e. Forest Settlement Officer, who
         exercises all the powers of the civil court in trial of
         the suits as per Section 8, the appeal of which can
         be preferred under Section 17. Section 5 of the Act
         of 1927 provides that after issue of a notification
         under Section 4, no right shall be acquired in or over
         the land comprised in such notification, except by
         succession or under a grant or contract in writing
                             - 77 -
                                           NC: 2025:KHC:32024
                                       WP No. 19674 of 2024
                                     C/W WP No. 392 of 2021

HC-KAR



         made or entered into by or on behalf of the
         Government or some person in whom such right was
         vested when the notification was issued. The said
         notifications published in the Official Gazettes are
         public documents which need not be proved and
         they shall be deemed to have been issued in
         accordance with law after following the due
         procedure of law.

         30. In State of U.P. v. Kamal Jeet Singh2, the
         Division Bench of this Court considered the scheme
         of the Forest Act and has held that the Forest
         Settlement Officer has the powers of a civil court and
         once the notification under Sections 4 and 20 of the
         Forest Act has been issued, it attains finality and
         except revision before the State no authority has
         jurisdiction to determine the rights as contained in
         Section 27-A of the Forest Act. Thus, the Revenue
         Authorities could not have determined the rights
         under Section 229-B of the U.P. Z.A. & L.R. Act,
         1950.

         37. It is also noticed that the trial court examined
         the legality and validity of the notification issued
         under Sections 4 and 20 of the Act of 1927 without
         being challenged, whereas the same could not have
         been done because the same could even not have
         been challenged in suit for permanent injunction. The
         notification issued under the statutory provision could
         not be held illlegal without being challenged. Even
         otherwise, the trial court has held that it is not
         completely legal, meaning thereby it's legality has
         not been disputed but it has been held only on the
         ground that the appellant has failed to prove as to
         when notice of the notification was given to the
         respondents and when it's munadi was done,
         whereas once notification under Sections 4 and 20 of
         the Act of 1927 were issued and published in Official
         Gazette, it will be deemed that they have been issued
         in accordance with law after following due procedure
         of law and it could not have been held illegal or
         inoperative without challenge to the notifications in
         appropriate proceedings but not in a suit for
         permanent injunction.
                               - 78 -
                                                     NC: 2025:KHC:32024
                                               WP No. 19674 of 2024
                                             C/W WP No. 392 of 2021

HC-KAR




  22.26. By    relying   on    Surjan           Singh's       case,     the

         notification designating the particular land as

         forest land having attained finality in the same

         not   having     been         challenged,       this    type    of

         notification would have to be taken at face

         value and the rights of the parties determined.


  22.27. By relying on Brijesh Reddy and Srujan

         Singh's case he submits that whenever any

         notification    is   issued         under      any     particular

         enactment,       without            challenging        the    said

         notification, the contract cannot be alleged or

         contended.      If   at       all     the     Petitioners      are

         aggrieved by the notification dated 08.01.2021,

         it is for them to have challenged the said

         notification. No challenge having been made,

         reliance on subsequent auction and or sale

         deed would not be to the benefit of the

         Petitioners     so   long       as     the     notification     of

         08.01.2021 stands.
                                    - 79 -
                                                   NC: 2025:KHC:32024
                                              WP No. 19674 of 2024
                                            C/W WP No. 392 of 2021

    HC-KAR




      22.28. Once again by referring to para no.4 of the

               decision in Nirvani Gowda's case reproduced

               supra, he submits that, any sale, any grant or

               auction conducted, post the notification issued

               on 08.01.1921 does not confer any right and

               cannot be relied upon by the Petitioners. His

               submission is also that by the mere usage of

               the word 'grant', it would not de-reserve the

               reserve forest without a de-notification. Mere

               grant, even if accepted for the purpose of

               argument, would not take away the reservation

               of the land as a reserve forest, and in this

               regard, he relies upon the decision of the

               Division Bench of this Court in KSRTC vs

               Mallaiah9, more particularly para no. 7 thereof,

               which    is   reproduced       hereunder       for   easy

               reference:

               7. Having heard the learned counsel for the parties and
               having perused the Appeal Papers along with the
               original Trial Court Records as also additional evidentiary

9
    RFA No.1653/2011
                              - 80 -
                                              NC: 2025:KHC:32024
                                         WP No. 19674 of 2024
                                       C/W WP No. 392 of 2021

HC-KAR



         material placed on record with leave, we are inclined to
         grant indulgence in the matter for the following reasons:

         (a) Rivers and forests have defined civilizations
         throughout the history of mankind. They were revered
         and worshiped in ancient India as organic entities.
         Kautilya's Arthashaastra mentions about the importance
         of forest and forest departments. A lot of forest
         jurisprudence has developed by the Apex Court through
         a series of directions issued from time to time vide T.N.
         Godavarman Thirumulpad Vs. Union of India. Judicial
         Institution is a stake holder along with other. The Apex
         Court in Common Cause vs. Union of India1 has
         observed that natural recourses such as air, water,
         forest, lakes, rivers & wildlife are public properties; they
         are entrusted to the Government for safe & proper use.
         The doctrine of public trust enjoins upon the
         Government to protect these resources. Hugo Grotius
         (1583-1645) centuries ago declared "That belongs to all
         belongs to none and that belongs to none belongs to
         all". India is a signatory to several International
         Conventions       concerning     Forests,    Ecology     and
         Environment. These covenants/conventions which have
         been ratified by India are binding to the extent that they
         are not inconsistent with the provisions of the domestic
         law2 . In cases relating to rivers and forests, the
         constitutional courts are not mere arbiters but the stake
         holders too. Cases of that nature cannot be treated as a
         lis inter parte. All this should prelude our discussion in
         the matter.

         (b) Plaintiffs title came to be clouded in view of orders
         made by the Tahasildar u/s 128, the orders made in
         appeal by the Asst. Commissioner u/s 136(2) and
         affirmation of these orders by the Deputy Commissioner
         u/s 136(3) of the 1964 Act. At that level, entries in the
         revenue records concerning the suit lands were mutated
         in favour of the State Forest Department on the ground
         that throughout the said entry stood that way since
         1950 and that all of a sudden, Sri.Mayaga's name could
         not have been entered in the place of Forest
         Department, without any basis. Some of the plaintiffs
         had filed W.P.No.29959/2009 laying a challenge to these
         orders and a learned Single Judge of this court vide
         judgement dated 9.6.2010 disposed off the petition
                              - 81 -
                                            NC: 2025:KHC:32024
                                        WP No. 19674 of 2024
                                      C/W WP No. 392 of 2021

HC-KAR



         relegating the plaintiffs to Civil Court inter alia on the
         ground that disputed facts were involved. The plaintiffs
         have structured their suit on the basis of revenue
         entries and that they have not produced any other
         material to vouch the title of Sri.Mayaga to these lands.
         All other evidentiary material placed by them on record
         has nothing to do with the title to the lands in question.
         It has been a settled position of law that a suit for
         declaration cannot be founded on entries in the revenue
         records vide Apex Court decision in PRAHLAD PRADHAN
         vs. SONU KUMHAR.

         (c) The Appellant-State Government has produced in
         this appeal the Mysore Government Notification dated
         6.6.1929 issued u/s 17 of the 1900 Act whereby
         Chamundibetta State Reserve Forest has been
         constituted. Maharajas of Mysore Kingdom were known
         for their love for Mother Nature in general and forests in
         particular. They used to worship forests as Vanadevata
         (Goddess of Forest). The Forest Map has also been
         produced by the learned HCGP with leave of the court.
         These are not only not disputed by the plaintiffs side but
         their learned counsel seeks to rely upon them also to
         show that the suit lands have not been comprised in the
         said forest. True it is that the survey numbers in which
         the suit lands are situate are not in so many words
         found in the subject Notification or the Forest Map.
         However, when a State Reserve Forest is sought to be
         constituted by Notifications of the kind, the land
         comprised therein is demarked by the boundary lines. If
         suit lands obviously fall within the said boundary lines,
         non-mentioning of the survey numbers pale into
         insignificance. After all, it has been a settled position
         since the days of Privy Council that as between numbers
         denoting the area and the boundaries, the latter shall
         prevail over the former, should there be discordance.

         (d) A Coordinate Bench of this Court had an occasion to
         consider how State Reserve Forest were formed under
         the provisions of the very same statute namely 1900 Act
         in     W.P.No.23928/2018         (GM-FOR)      between
         B.R.GANAPATHI SINGH vs. STATE AND OTHERS. What
         is observed in paragraphs 25 & 26 would fully support
         the case of appellants and therefore, the said
         paragraphs are reproduced:
                              - 82 -
                                              NC: 2025:KHC:32024
                                         WP No. 19674 of 2024
                                       C/W WP No. 392 of 2021

HC-KAR




         "In the instant case, by virtue of Notification dated
         04.08.1994 and as per the boundaries indicated therein,
         certain lands were declared to be constituted as
         reserved forest i.e., by specifying the constitution and
         limits of such land, by intelligible boundaries... A reading
         of the provisions from Sections 4 to 17 of the Act would
         indicate that when once it has been decided to
         constitute land within certain boundaries as reserved
         forest and a declaration is made to that effect then, a
         proclamation has to be made by the Forest Settlement
         Officer. There is a bar to accrual of forest rights over the
         land comprised in the Notification, except by succession
         or under a grant of contract in writing made or entered
         into by or on behalf of the Government or some person
         in whom such right, or power to create such right was
         vested when the Notification was issued. Thereafter, the
         Forest Settlement Officer shall have to make an inquiry
         into all claims duly preferred. Where no claim is
         preferred under Section 5 of the Act and of the
         existence of which no knowledge has been acquired by
         inquiry under Section 7 of the Act, all claims shall be
         extinguished unless, before the final notification under
         Section 17 of the Act is published, the Forest Settlement
         Officer is satisfied that a person had sufficient cause for
         not preferring such a claim within the period fixed under
         Section 5 of the Act. In such case, the Forest Settlement
         Officer shall proceed to dispose of the claim as per law.
         Where a claim is admitted, the Forest Settlement Officer
         has to specify certain details and record the same in the
         final record. Subsequent to following of the procedure
         contemplated under Sections 5, 6, 11 to 14 of the Act,
         the State Government has to publish a Notification,
         specifying clearly and according to the boundary marks
         erected or otherwise, the limits of the forest which it
         intended to constitute as reserved forest and declaring
         the same to be a reserved forest from the date fixed by
         such notification, subject to the exercise of rights (if
         any) specified in such notification. From the date so
         fixed, such forest shall be deemed to be a reserved
         forest. A Notification issued under Section 17 of the Act
         shall be published in accordance with Section 18 of the
         Act."
                             - 83 -
                                           NC: 2025:KHC:32024
                                       WP No. 19674 of 2024
                                     C/W WP No. 392 of 2021

HC-KAR



         (e) There is force in the submission of learned counsel
         appearing for the appellants that in the absence of any
         challenge to the 1929 Notification, the constitution of
         Chamundibetta State Reserved Forest would remain
         intact by operation of law. 'Once a forest, always a
         forest' should operate as a Thumb Rule vide NARINDER
         SINGH vs. DIVESH BHUTANI5 , in these days when
         forests    are   fast  depleting  with    unprecedented
         acceleration because of dreadful population growth and
         allied factors. The Apex Court has specifically observed
         that unless the forest is denotified, the same would
         continue as forest ever. There is absolutely no material
         on record to indicate that any subsequent Notification
         was issued by the State Government denotifying the suit
         lands from being State Reserve Forest.

         (f) Learned Panel Counsel and the learned HCGP are
         more than justified in pointing out that the Revenue
         Records since 1950 had reflected the suit lands as being
         'State Forest Acquired', for decades uninterruptedly.
         However, for the first time, name of Sri.Mayaga S/o
         Malla came to be entered only for the years 1970-71 to
         1973-74. In some records, his name is continued for a
         bit longer period, is also true. On what basis, these
         entries came to be abruptly made in the name of a
         private party remains a secret within the mystery
         wrapped in enigma. Even in appeal, nothing has been
         stated by the respondent plaintiffs, despite being
         repeatedly asked. The other significant thing is that
         even for these years, in the usage column of the RTC,
         the word 'Acq' being the short form of acquisition
         continues. From the year 1980-81, the entry 'State
         Forest Acquired' is restored to other columns without
         the name of Mayaga. There is a strong presumption in
         the given circumstances u/s 133 of the 1964 Act as to
         these long standing entries being genuine. Conversely,
         the entries made in the Revenue Records sansany
         conveyance or the like does not enjoy presumptive
         value.

         (g) Pursuant to 1929 Notification issued u/s 17 of the
         1900 Act, as observed above, the Chamundibetta State
         Reserve Forest came to be formed and it obviously
         comprised of the suit lands. The Forest Map which is
         more than thirty year old and which has come from the
                              - 84 -
                                            NC: 2025:KHC:32024
                                        WP No. 19674 of 2024
                                      C/W WP No. 392 of 2021

HC-KAR



         proper custody namely the Forest Department enjoys
         presumptive value u/s 90 of the Indian Evidence Act,
         1872, nothing of rebuttal having been shown. The
         arguable absence of entries in the Revenue Records
         would not rob away the legal effect of such a statutory
         Notification, making of entries being only incidental to
         the same. Whatever be that, there was 1935/1940
         Notification issued under the 1894 Act, as well.
         However, appellants too have not placed on record any
         more material to show that the same resulted into
         accomplishment of acquisition of the subject lands. Of
         course, decades have rolled since the issuance of that
         Notification, is obvious. In the Clin of Time, things
         vanish and memory fades, needs no research to know.

         (h) The long standing entries in favour of the Forest
         Department would also lend credence to the contention
         of Sri.P.D.Surana, learned Panel Counsel appearing for
         the KSRTC that acquisition having been duly
         accomplished, the said entries having been made
         continued unopposed and therefore, even if 1929 Forest
         Notification is held to have not comprised the suit lands,
         there is absolutely no case for the plaintiffs' side. The
         Apex Court in STATE OF KARNATAKA VS. I.S. NIRAVANE
         GOWDA6 at paragraphs 3 & 4 has observed as under: "
         ... The learned counsel contended that Ext.D-1, being
         the true copy of the Gazette Notification dated
         26.6.1937, was rightly accepted by the trial Court as
         well as the first appellate Court and the High Court was
         not justified in not accepting the same particularly when
         it had become a part of the record and no objection had
         been taken by the respondents at the time of recoding
         the evidence. He also submitted that Ext. D-2, being the
         statement of lands taken for Indavara State Forest in
         Hukkund Village, should have been accepted. ... The trial
         Court as well as the first appellate Court, based on the
         evidence, recorded findings that the lands in question
         were the part of reserved forest. We do not find any
         good ground or a valid reason for rejection of Ext. D-1
         by the High Court. When the lands were included in
         reserve forest, the entries in the revenue records were
         of non consequence and further, mere saguvali chits did
         not confer any title on the suit lands. This apart, the
         Revenue Authorities were not competent to deal with
                              - 85 -
                                             NC: 2025:KHC:32024
                                        WP No. 19674 of 2024
                                      C/W WP No. 392 of 2021

HC-KAR



         the property which was the part of the reserved forest.
         ..."

         (i) Learned counsel appearing for the State & its officials
         is right in telling us that in view of the statutory scheme
         enacted in 1900 Act as interpreted by the Coordinate
         Bench in B.R.GANAPATHI SINGH supra, the suit itself
         was not maintainable. The grievance of private citizens
         in respect of land comprised in section 17 Notification
         has to be worked out as provided under the very same
         statute. In fact, at para 36, what has been observed
         being supportive of this view, is reproduced: "Further, in
         the aforesaid context, we do not think that there can be
         any distinction with regard to a piece of land which has
         been decided to be constituted as reserved forest under
         Section 4(1) of the Act and land being deemed to be
         reserved forest under Section 17 of the Act which is like
         a final notification. The reason being, once the land is
         constituted as reserved forest under Section 4(1) of the
         Act, it is by issuance of a Notification then the claims
         would have to be made and it is only on the
         consideration of the claims that an application for
         exclusion of the land constituted as reserved forest
         under Section 4(1) of the Act could be ordered. Merely
         because the procedure contemplated under the Act
         subsequent to the issuance of a Notification under
         Section 4 of the Act is not yet completed or no
         Notification has been issued under Section 17(1) of the
         Act, in our view, would not make any difference, as the
         object and purpose of reserving any land is to treat the
         said land as being constituted a reserved forest. If such
         a land or any portion thereof is excluded on adjudication
         of claims, it would not find a place in Notification issued
         under Section 17 of the Act. In such a case, it would no
         longer be constituted as reserved forest. But, till that
         procedure is not completed by the Forest Settlement
         Officer, it remains to be constituted as reserved forest."

         (j) Had land owner Mayaga any grievance against the
         formation of Reserve Forest inter alia because of
         inclusion of the subject lands, he could have had
         recourse for redressal as provided under the provisions
         of 1900 Act itself. It is difficult to assume that
         Sri.Mayaga had any such grievance inasmuch as he had
         not instituted any proceedings either after the formation
                              - 86 -
                                              NC: 2025:KHC:32024
                                         WP No. 19674 of 2024
                                       C/W WP No. 392 of 2021

HC-KAR



         of State Reserve Forest or after the issuance of
         1935/1940 acquisition Notification. It has been a settled
         position of law that once a special statute establishes
         separate machinery for working out the grievance,
         ordinarily, the jurisdiction of civil courts stands excluded
         vide a Five Bench decision in DHULABAI vs. STATE OF
         MADHYA PRADESH7 . The following observations therein
         are worth advertence: "1) Where the statute gives a
         finality to the orders of the special tribunals the Civil
         Courts' jurisdiction must be held to be excluded if there
         is adequate remedy to do what the Civil Courts would
         normally do in a suit... Where there is no express
         exclusion the examination of the remedies and the
         scheme of the particular Act to find out the intendment
         becomes necessary and the result of the inquiry may be
         decisive. In the latter case it is necessary to see if the
         statute creates a special right or a liability and provides
         for the determination of the right or liability and further
         lays down that all questions about the said right and
         liability shall be determined by the tribunals so
         constituted, and whether remedies normally associated
         with actions in Civil Courts are prescribed by the said
         statute or not." Whether the contention as to
         maintainability of a suit was specifically taken in the
         pleadings or not, the same can be raised even in appeal,
         needs no mentioning. However, such a contention is
         loosely taken in the Written Statements.

         (k) The vehement contention of learned counsel
         appearing for the respondent-plaintiffs that if the 1929
         Notification had comprised the suit lands for the
         formation of State Reserve Forest, the 1935/1940
         Notification would not have been issued under the 1894
         Act, appears attractive at the first blush. However, a
         deeper examination thereof shows its untenability:
         firstly, it is crystal clear that the 1929 Notification has
         formed the State Reserve Forest and the Forest Map
         appended to the same also shows demarcation of
         boundaries within which such a forest is declared.
         Therefore, non-mentioning of the survey numbers of
         suit lands would not advance the case of plaintiffs.
         Whether 1935/1940 acquisition Notification culminated
         into acquisition is also not forthcoming. It is possible to
         assume that this acquisition Notification resulted into
         such a culmination would not come to the rescue of
                              - 87 -
                                              NC: 2025:KHC:32024
                                         WP No. 19674 of 2024
                                       C/W WP No. 392 of 2021

HC-KAR



         respondents in view of the 1929 Forest Notification,
         more particularly because of the observations made in
         GANAPATHI SINGH supra and in NARINDER SINGH too
         i.e., 'once the forest, always forest'. Much deliberation
         beyond this in this regard is not required.

         (l) The last submission of learned counsel appearing for
         the respondent-plaintiffs that there is abundant material
         to sustain the finding as to the plaintiffs being the
         descendants of Sri.Mayaga, does not merit deeper
         consideration, in view of our specific finding that the suit
         lands are comprised in the State Reserve Forest under
         the 1929 statutory Notification, regardless of 1935/1940
         acquisition Notification. It is also true that the impugned
         judgement & decree do not satisfactorily treat
         contentions of the parties in this regard, despite the
         battle lines being drawn up by virtue of their pleadings.

         (m) There is yet another aspect that arises because of
         the Survey Report dated 23.07.2021 which specifically
         states that the KSRTC Bus Stand and its allied units do
         exist in the area not comprised in the suit lands,
         although a small portion thereof partly protrudes in one
         of the suit lands. We appreciate the fairness of learned
         counsel appearing for the respondent-plaintiffs in
         submitting on instructions that his clients are fully in
         agreement with the Survey Report and that they have
         no objection whatsoever to the same. He has also added
         that his clients have absolutely no grievance whatsoever
         for the continued existence of the KSRTC Bus Stand and
         its allied units/activities.

         In the above circumstances, this appeal succeeds; the
         impugned judgment & decree of the court below are set
         at naught; the suit of respondents in O.S.No.476/2010
         is dismissed, however, costs having been made easy in
         peculiar circumstances.

         A direction issues for the updation/correction of entries
         in all the official records concerning the subject lands
         and to show the same as being part of Chamundibetta
         State Reserve Forest. Compliance Report should be filed
         with the Registrar General of this Court within three
         months and delay in compliance would be viewed
         contemptuously.
                            - 88 -
                                             NC: 2025:KHC:32024
                                         WP No. 19674 of 2024
                                       C/W WP No. 392 of 2021

HC-KAR




  22.29. The only document which the Petitioners have

         relied upon is the Ketwar Register to indicate

         the above transaction, viz., the grant in favour

         of Shri. Manik Raj on 17.11.1932 by Darkast

         No. 807/32-33. He submits that the Darkast

         register and the issue register have been

         produced, which do not indicate any such grant

         in favour of Shri Manik Raj. The only mention

         which has been found is in the Kethwar

         register, which is suspicious. If at all there was

         a grant made, the same would have been

         reflected in the issue register and the Darkast

         register. No such entry being found therein,

         and there being no other document to support

         such a grant, reliance cannot solely be placed

         on the Kethwar register. He submits that

         despite   a   search       being   conducted   by   the

         authorities, there are no documents which were
                           - 89 -
                                           NC: 2025:KHC:32024
                                     WP No. 19674 of 2024
                                   C/W WP No. 392 of 2021

HC-KAR




         found or available indicating the auction said to

         have taken place in the year 1936, except for

         two documents which have been placed by the

         Petitioners . Compliance with the requirements

         of Mysore Land Revenue Code, 1888, have not

         been placed on record, and as such, this

         alleged auction not having occurred can also

         not be considered by this Court. This, again

         being a disputed question of fact, cannot be

         ascertained in a writ petition.


  22.30. His submission is that a mere sale certificate

         maintained in the office of the Sub Registrar

         cannot confer any title on the petitioners'

         vendor, and thereafter the petitioners, when

         the original revenue records do not disclose the

         grant or the auction proceedings on account of

         the   alleged   default   of   the    grantee.   The

         petitioners are deemed to be fully aware of the

         Notification dated 8.01.1921. The petitioners,
                                - 90 -
                                              NC: 2025:KHC:32024
                                          WP No. 19674 of 2024
                                        C/W WP No. 392 of 2021

 HC-KAR




           having purchased the property in the year

           1977, being the subsequent purchasers, cannot

           claim any right, title or interest superior to their

           predecessors. In this regard, he relies upon the

           decision of the Hon'ble Madras High Court in B.

           Nagaraj vs State of Tamil Nadu10, more

           particularly para nos. 7 and 8 thereof, which

           are reproduced hereunder for easy reference:

           7. In that regard, the judgment of the Apex Court in the
           case of Meera Sahni Vs. Lt.Governor of Delhi (reported
           in 2008 (9) SCC 177), is also relevant, wherein it was
           held that a person entering to the sale or any injunction
           of the land under acquisition after issuance of the
           Notification under Section 4(1) of the Act of 1894, has
           no right to challenge the acquisition proceedings or seek
           lapse of the proceedings. The relevant paragraphs of the
           said judgment, are quoted hereunder for ready
           reference: "17. When a piece of land is sought to be
           acquired, a notification under Section 4 of Land
           Acquisition Act is required to be issued by the State
           Government strictly in accordance with law. The said
           notification is also required to be followed by a
           declaration to be made under Section 6 of the Land
           Acquisition Act and with the issuance of such a
           notification any encumbrance created by the owner, or
           any transfer made after the issuance of such a
           notification would be deemed to be void and would not
           be binding on the government. A number of decisions of
           this Court have recognized the aforesaid proposition of
           law wherein it was held that subsequent purchaser
           cannot challenge acquisition proceedings and also the
           validity of the notification or the irregularity in taking

10
 WA No.1204/2022
                              - 91 -
                                            NC: 2025:KHC:32024
                                        WP No. 19674 of 2024
                                      C/W WP No. 392 of 2021

HC-KAR



         possession of the land after the declaration under
         Section 6 of the Act. 18. In U.P.Jal Nigam Vs. Kalra
         Properties (P) Ltd. (1996 (3) SCC 124), it was stated by
         this Court that (SCC p.126, para 3): "3. ...Having regard
         to the facts of this case, we were not inclined to further
         adjourn the case nor to remit the case for fresh
         consideration by the High Court. It is well settled law
         that after the notification under Section 4(1) is
         published in the Gazette any encumbrance created by
         the owner does not bind the Government and the
         purchaser does not acquire any title to the property."
         19. In Sneh Prabha Vs. State of U.P. (1996 (7) SCC
         426), it is stated as under (SCC p.430, para 5): "5. ...It
         is settled law that any person who purchases land after
         publication of the notification under Section 4(1), does
         so at his/her own peril. The object of publication of the
         notification under Section 4(1) is notice toeveryone that
         the land is needed or is likely to be needed for public
         purpose and the acquisition proceedings point out and
         an implement to anyone to encumber the land acquired
         thereunder. It authorizes the designated officer to enter
         upon the land to do preliminaries etc. Therefore, any
         alienation of the land after the publication of the
         notification under Section 4(1) does not bind the
         government or the beneficiary under the acquisition. On
         taking possession of the land, all rights, title and
         interests in land stand vested in the State, under
         Section 16 of the Act, free from all encumbrances and
         thereby absolute title in the land is acquired
         thereunder."

         8. In the light of the ratio propounded by the Apex
         Court on the issue, so far as the writ petitioners are
         concerned, they have no right to challenge the Award
         issued in the year 1994, on the ground that it was after
         two years of the Declaration under Section 6 of the Act
         of 1894, having purchased the land much subsequent to
         the Notification issued under Section 4(1) of the Act of
         1894.

  22.31. He    therefore     submits     that    the    statutory

         proceedings which have been initiated under
                                     - 92 -
                                                     NC: 2025:KHC:32024
                                                 WP No. 19674 of 2024
                                               C/W WP No. 392 of 2021

 HC-KAR




               Section 64A of the KFA 1963 are proper and

               correct proceedings, the Petitioners would be

               entitled to place on record all the documents in

               support      of    their      claim   which   would   be

               considered by the respondent officials. These

               proceedings have been initiated in pursuance of

               a survey carried out as per the boundaries to

               the notification of 08.1.1921. He relies upon the

               Order of remand in State of Karnataka and

               Anr vs M.A. Mohamad Sanaulla and Anr.11

               by the Hon'ble Apex Court, more particularly

               para   no.    18     thereof     which   is   reproduced

               hereunder for easy reference:

                18. The document dated 14.08.1979 clearly reflected
                that Survey No. 67 (old) had been renumbered in
                resurvey as Survey No. 69 (new). It is not in issue
                that in 1921 notification under the Forest Regulation
                Survey No. 67 was covered. Subsequently in the
                resurvey, its number is changed to 69. It would
                automatically be understood that Survey No. 69
                (new) was notified as Forest Land way back in 1921.
                This aspect of the matter of whatever worth it may
                be has been left out for consideration by the courts
                below.



11
     CA 5801/2022
                                 - 93 -
                                                   NC: 2025:KHC:32024
                                             WP No. 19674 of 2024
                                           C/W WP No. 392 of 2021

HC-KAR




  22.32. By relying on the above he submits that even

         the Hon'ble Apex Court has accepted that there

         is   no   dispute       as      regards    Sy.No.67    being

         renumbered        as      Sy.No.69,        Sy.No.66    being

         renumbered as Sy.No.68 which were notified on

         8.1.1921 and submits that any orders that may

         be passed would have to be inconformity with

         the finding of the Hon'ble Apex Court.


  22.33. His submission is also that the boundaries

         prevail over the survey number, the boundaries

         being clearly demarcated in the notification

         dated 08.1.1921; the change in survey number

         cannot be taken advantage of by the Petitioners

         to usurp forest land. A survey having been

         carried    out,     the         Petitioners    not    having

         participated in the same and having refused to

         sign the mahazar cannot now seek to take

         advantage of those fact situations.
                                - 94 -
                                               NC: 2025:KHC:32024
                                          WP No. 19674 of 2024
                                        C/W WP No. 392 of 2021

 HC-KAR




     22.34. In this regard he relies upon the decision in

            Narasimha Shastry vs Mangesha Devaru12,

            more particularly para No. 6 thereof which is

            reproduced hereunder for easy reference:

             6. As early as in the year 1948, the Privy Council in
               the        case      of B.K.A.P.       Co-operative
               Society v. Government of Palestine [1948 PC 207.]
               observed as follows:--
                 "In construing a grant of land a description by
             fixed boundaries is to be preferred to a conflicting
             description by area. The statement as to area is to be
             rejected as falsa demonstratio."

                Same view was taken referring to this decision by
             the    High   Court   of   Madras    in  the    case
             of Siviseshamuthu v. Balakrishna [AIR 1963 Madras
             147.] and it was reproduced by the trial Court in its
             judgment as-

                "Where the property sold is part of a definite
             survey number and in the sale deed the exact
             boundaries of the part sold are given and the area
             mentioned is only approximate, the description by
             boundaries should prevail in ascertaining the actual
             property sold under the document."

                Nagpur High Court in the case of T. Rajlu
             Naidu v. M.E.R. Malar [AIR 1930 Nagpur 197.] also
             took the same view that-

                "In the case of a discrepancy the dimensions and
             boundaries and the area specified within the
             boundaries will pass whether it be less or more than
             the quantity specified."




12
 1987 SCC Online Kar. 278
                                - 95 -
                                               NC: 2025:KHC:32024
                                          WP No. 19674 of 2024
                                        C/W WP No. 392 of 2021

 HC-KAR



                Keeping in view this well established proposition
             and principle in the matter of construction of a
             document or instrument, the Court has to find out
             what exactly was the property sold under the sale
             deed relied upon by the plaintiff.



     22.35. By relying on Narasimha Shastry's case he

            submits that the boundaries would prevail over

            measurements and as such, the boundaries as

            per the notification would prevail over both

            measurements as also the identity of properties

            by way of survey number.


     22.36. He relies upon the decision in Sheodhyan

            Singh and Ors. Vs Musammat Sanichara

            Kuer & Ors13, more particularly para nos. 6

            and 7 thereof, which are reproduced hereunder

            for easy reference:

              6. In the present appeal, the learned counsel for the
             respondents does not ask us to go beyond the sale
             certificate and the final decree for sale; his
             contention is that there is a mere misdescription of
             the plot number in the two documents and that the
             identity of the plot sold is clear from the
             circumstances which we have already set out above.
             He      relies  on Thakur     Barmha v. Jiban    Ram
             Marwari [(1913) LR 41 IA 38] . In that case what had

13
 1961 SCC Online SC 164
                             - 96 -
                                            NC: 2025:KHC:32024
                                       WP No. 19674 of 2024
                                     C/W WP No. 392 of 2021

HC-KAR



         happened was that the judgment-debtor owned a
         mahal in which ten annas share was mortgaged while
         the remainder was free from encumbrances. A
         creditor of his attached and put up for sale six annas
         share out of the mortgaged share. The property
         attached was sold. When the auction purchasers
         applied for the sale certificate they alleged that a
         mistake had been made in the schedule of the
         property to be sold in that the word "not" had been
         omitted from the description of the six annas share
         and that the property should have been described as
         being six annas not mortgaged. This prayer of theirs
         was allowed by the executing court and the appeal to
         the High Court failed. On appeal to the Privy Council,
         it was held that in a judicial sale only the property
         attached can be sold and that property is conclusively
         described in and by the schedule to which the
         attachment refers, namely, the six annas share
         subject to an existing mortgage. The Privy Council
         therefore allowed the appeal and observed that a
         case of misdescription could be treated as a mere
         irregularity; but the case before them was a case of
         identity and not of misdescription. It was pointed out
         that a property fully identified in the schedule may be
         in some respects misdescribed, which would be a
         different case. Thus the effect of this decision is that
         where there is no doubt as to the identity and there
         is only misdescription that could be treated as a mere
         irregularity. Another case on which reliance has been
         placed on behalf of the respondents is Gossain Das
         Kundu v. Mrittunjoy Agnan Sardar [(1913) 18 CLJ
         541] . In that case the land sold was described by
         boundaries and area; but the area seems to have
         been incorrect. It was held to be a case of
         misdescription of the area and the boundaries were
         held to prevail.

          7. We are of opinion that the present case is
         analogous to a case of misdescription. As already
         pointed out the area, the khata number and the
         boundaries all refer to Plot No. 1060 and what has
         happened is that in writing the plot number, one zero
         has been missed and 1060 has become 160. It is also
         important to remember that there is no plot bearing
         No. 160 in Khata No. 97. In these circumstances we
                            - 97 -
                                           NC: 2025:KHC:32024
                                      WP No. 19674 of 2024
                                    C/W WP No. 392 of 2021

HC-KAR



         are of opinion that the High Court was right in
         holding that this is a case of misdescription only and
         that the identity of the property sold is well
         established, namely, that it is Plot No. 1060. The
         matter may have been different if no boundaries had
         been given in the final decree for sale as well as in
         the sale certificate and only the plot number was
         mentioned. But where we have both the boundaries
         and the plot number and the circumstances are as in
         this case, the mistake in the plot number must be
         treated as a mere misdescription which does not
         affect the identity of the property sold. The
         contention of the appellants therefore with respect to
         this plot must fail.

  22.37. By relying on Sheodhyan Singh's case, he

         submits that when the boundaries have been

         clearly identified even if there is mistake in the

         survey number, the same would have to be

         ignored, thus he submits that the confusion

         sought to be created by the petitioners even as

         regards survey numbers even after they are re-

         numbered is to be ignored by this Court and

         what is required to be considered is the

         boundary as per the notification published in

         the gazette.
                                   - 98 -
                                                  NC: 2025:KHC:32024
                                             WP No. 19674 of 2024
                                           C/W WP No. 392 of 2021

 HC-KAR




      22.38. He relies upon the decision in Y. Subbarao vs

               Azizunnisa Begum14, more particularly para

               nos. 41 and 42 thereof, which are reproduced

               hereunder for easy reference:

                41. The law is well settled that if a property is
                described by distinct boundaries which can be
                identified, any mistake in the survey number of the
                land has to be ignored. The maximum 'falsa
                demonstration non-nocet' has been applied in such a
                situation.

                42. Even if the property is known by a definite name
                as happens when a particular land has a local name
                or where the particular building has a particular
                name, the identity of the property can be
                established.

      22.39. He relies upon a judgment of this Court in

               KSRTC vs Mallaiah15, more particularly para

               No. 7C thereof, which is reproduced hereunder

               for easy reference:

               7(c) The Appellant-State Government has produced in
                this appeal the Mysore Government Notification dated
                6.6.1929 issued u/s 17 of the 1900 Act whereby
                Chamundibetta State Reserve Forest has been
                constituted. Maharajas of Mysore Kingdom were
                known for their love for Mother Nature in general and
                forests in particular. They used to worship forests as
                Vanadevata (Goddess of Forest). The Forest Map has
                also been produced by the learned HCGP with leave
                of the court. These are not only not disputed by the

14
     1983 SCC Online AP 73
15
     RFA 1653/2011
                                - 99 -
                                              NC: 2025:KHC:32024
                                           WP No. 19674 of 2024
                                         C/W WP No. 392 of 2021

HC-KAR



          plaintiffs side but their learned counsel seeks to rely
          upon them also to show that the suit lands have not
          been comprised in the said forest. True it is that the
          survey numbers in which the suit lands are situate
          are not in so many words found in the subject
          Notification or the Forest Map. However, when a
          State Reserve Forest is sought to be constituted by
          Notifications of the kind, the land comprised therein
          is demarked by the boundary lines. If suit lands
          obviously fall within the said boundary lines, non-
          mentioning of the survey numbers pale into
          insignificance. After all, it has been a settled position
          since the days of Privy Council that as between
          numbers denoting the area and the boundaries, the
          latter shall prevail over the former, should there be
          discordance.

  22.40. By relying on all of the above case laws, he

         submits that the boundaries would prevail over

         measurement and or identity of the survey

         number. The extent of land in occupation of the

         Petitioners coming within the boundaries of the

         notification     dated         08.01.1921,    the    same

         amounts to forest land as regards which the

         State can take necessary action.


  22.41. He relies upon the decision of the Hon'ble Apex

         Court    in    T.N.    Godavarman         Thirumulpad
                                   - 100 -
                                                   NC: 2025:KHC:32024
                                              WP No. 19674 of 2024
                                            C/W WP No. 392 of 2021

 HC-KAR




               (57) vs Union of India and Ors.16 more

               particularly para no. 19           thereof, which is

               reproduced hereunder for easy reference:

                 19. From the aforesaid, it is quite clear that all
                 encroachers into the Tatokola Forest have to be
                 evicted. It is no doubt true that according to Section
                 64-A a show-cause notice has to be issued. But that
                 can only be with a view to enable the person to
                 whom notice is issued to show that his land does
                 not fall within the boundaries of the forest as drawn
                 up by the Survey of India. If the land is identified as
                 falling within the Survey of India boundary then
                 there could be no other defence open to the person
                 concerned and the State would be under an
                 obligation and duty to evict the encroacher, by force
                 if necessary.

      22.42. By relying on Godavarman's case he submits

               that the scope of an enquiry under 64A has

               been dealt with by the Hon'ble Apex Court and

               the Hon'ble Apex Court has categorically held

               that the only defence available to encroachers

               is to show that it does not fall within the

               boundary of the forest notification. Thus, he

               submits that a survey having been carried out,

               requirements laid down by Godavarman's

               case being satisfied, this Court ought not to
16
     2008 16 SCC 337
                                       - 101 -
                                                         NC: 2025:KHC:32024
                                                   WP No. 19674 of 2024
                                                 C/W WP No. 392 of 2021

 HC-KAR




                 intervene with the impugned notice at this

                 stage.


       22.43. As       regards    the      judgment        passed         in   RA

                 No.10/1986      he      submits        that    in    a   matter

                 relating to a reserved forest a Civil Court would

                 not have jurisdiction and in this regard he relies

                 upon the decision in State of Chhattisgarh

                 and Anr. vs Chandra Bhan Singh and

                 Anr.17, more particularly para nos. 7, 12, 15

                 and      19   thereof,         which     are        reproduced

                 hereunder for easy reference:

                  7. It is this judgement and decree dated 25.11.2004
                  which       has     been     challenged      by    the
                  appellants/defendants No. 1 & 2 by way of instant
                  second appeal which was admitted by this Court on
                  the following substantial questions of law : -"Whether
                  after issuance of notification deciding to constitute
                  any land, a reserve forest, and appointing a Forest
                  Settlement Officer to inquire into and determine the
                  existence, nature and extent of any right, alleged to
                  exist in favour of any person, in or over any land
                  comprised within such limits etc., the jurisdiction of
                  Civil Court is barred?"

                  12. As regards the contention of learned senior
                  counsel for the respondents/plaintiffs that the
                  notification shown by the State Government would

17
     2013 SCC Online CHH 170
                             - 102 -
                                            NC: 2025:KHC:32024
                                        WP No. 19674 of 2024
                                      C/W WP No. 392 of 2021

HC-KAR



         not be applicable in the case of the plaintiffs for the
         reason that it does not disclose the Khasra No. of the
         suit land of the plaintiffs, it is submitted that an
         explanation, given under Section 4(1) of the Forest
         Act, specifically holds that for the purpose of
         specifying the situation and limits of the land to be
         declared as forest land it is sufficient to describe the
         limits of the forest by roads, rivers and other readily
         intelligible boundaries. For convenience sake, the
         explanation of Section 4(1) of the Forest Act is
         reproduced below : -
         "Explanation.- For the purpose of clause (b), it shall
         be sufficient to describe the limits of the forest by
         roads, rivers, ridges or other well-known or readily
         intelligible boundaries."

         15. Dealing with the issue of whether the jurisdiction
         of the Civil Court was barred or not, if we see the
         decision of Hon'ble Supreme Court in the case
         of Rajasthan State Road Transport Corporation v. Bal
         Mukund Bairwa, reported in (2009) 4 SCC 299, the
         Supreme Court has categorically held that if a statute
         while creating rights and obligations does not
         constitute a forum for enforcing the same, the
         plenary jurisdiction of civil court cannot be held to
         have been taken away. That is to say in the event if
         there is a forum for enforcing the provisions of law in
         the special statute created for the specific purpose
         then in that case by implication the jurisdiction of the
         civil court would be taken away. The decision of the
         Supreme Court in the said case was on the basis of
         the principles laid down in the case of Rajasthan
         State Road Transport Corporation v. Krishna Kant,
         reported in AIR 1995 SC 1715, where the Hon'ble
         Supreme Court has held that power of a civil court
         would be only in a case where there is no other
         alternative remedy available for a person for the
         recognition, observance and enforcement of his right.
         In such case, the recourse of the civil court would be
         open. However, in the same judgement, the Hon'ble
         Supreme Court in categorical terms held that where
         there is an alternate remedy under an Act created,
         then only the remedy is to approach the forum
         created by the said Act.
                              - 103 -
                                              NC: 2025:KHC:32024
                                         WP No. 19674 of 2024
                                       C/W WP No. 392 of 2021

HC-KAR



          19. Thus, from the plain reading to the settled
          position of law, it is evidently clear that where under
          the provisions of law or in a statute, the legislature
          has created a hierarchy of authority and also the
          provisions of challenging these orders of the
          authorities by way of appeal for the determination of
          the issues is sufficient for enforcing that the
          jurisdiction of the civil court to try the same is barred
          as has been decided by the Hon'ble Supreme Court in
          the case of Desika Charyulu v. State of Andhra
          Pradesh, reported in AIR 1964 SC 807. That being so,
          the trial Court has erred in law in deciding the issue
          that it has the jurisdiction in entertaining Civil Suit
          No. 193-A/2002 and passing the judgement and
          decree dated 30.12.2003 which has also been
          affirmed and confirmed by the first appellate Court
          vide its judgement and decree dated 25.11.2004
          passed in Civil Appeal No. 1-A/2004. Needless to say,
          if the law permits the respondents/plaintiffs may
          approach the competent authority under the
          provisions of law.

   22.44. By relying on Chandra Bhan Singh's case, he

         submits that it is the limits of the forest by way

         of intelligible boundaries which should have to

         be considered to determine if any particular

         land is part of a forest land or not. The mere

         description or identification by a number would

         not be sufficient. What is required to be

         considered is the boundaries in the notification

         reserving the land for forest.
                                    - 104 -
                                                      NC: 2025:KHC:32024
                                                  WP No. 19674 of 2024
                                                C/W WP No. 392 of 2021

 HC-KAR




      22.45. He relies upon the decision in Girish H.E. and

               Ors. vs State of Karnataka and Ors.18, more

               particularly para no. 10              thereof, which is

               reproduced hereunder for easy reference:

                10. The notification issued under Section 4 of the Act
                may be termed as a Preliminary Notification. The
                same has to be published by the Forest Settlement
                Officer under Section 5 as a proclamation and also a
                copy of the notice has to be served on every known
                owner or occupier of any land included in or adjoining
                the land proposed to be constituted a reserved forest
                or on his recognized agent or manager. On the
                issuance of a notification under Section 4, no right
                can be acquired in or over the land comprised in the
                notification, except by succession or under a grant or
                contract in writing made or entered into by or on
                behalf of the Government. Also no Civil Court can
                entertain any suit for the establishment of any right
                on any land included in the notification issued under
                Section 4.


       22.46. By relying on Girish H.E.'s case, he submits

               that on a notification issued under Section 4 of

               the Act, no right can be acquired in or over the

               land comprised in the notification except by

               succession or under grant or contract in writing

               or   entered      into   by      or   on     behalf   of    the

               government.        The        notification    having       been

18
     2013 SCC Online Kar 10537
                                   - 105 -
                                                   NC: 2025:KHC:32024
                                              WP No. 19674 of 2024
                                            C/W WP No. 392 of 2021

 HC-KAR




               issued in this case, much prior to the so-called

               grant in favour of the defence personnel [Manik

               Raj], the defence personnel would not get any

               right over the property, since no grant or sale

               has been made in his favor by or on behalf of

               the government.


       22.47. He relies upon the decision in Commissioner,

               BDA vs Brijesh Reddy and Anr.19, more

               particularly para nos. 14 to 18 thereof, which

               are reproduced hereunder for easy reference:

               14. Section 9 of the Code of Civil Procedure, 1908
                 provides jurisdiction to try all suits of civil nature
                 excepting those that are expressly or impliedly
                 barred which reads as under:

                 "9.Courts to try all civil suits unless barred.--The
                 courts shall (subject to the provisions herein
                 contained) have jurisdiction to try all suits of a civil
                 nature excepting suits of which their cognizance is
                 either expressly or impliedly barred."

                 From the above provision, it is clear that courts have
                 jurisdiction to try all suits of a civil nature excepting
                 suits of which their cognizance is either expressly or
                 impliedly barred. The jurisdiction of civil court with
                 regard to a particular matter can be said to be
                 excluded if there is an express provision or by
                 implication it can be inferred that the jurisdiction is

19
     2013 3 SCC 66
                              - 106 -
                                               NC: 2025:KHC:32024
                                          WP No. 19674 of 2024
                                        C/W WP No. 392 of 2021

HC-KAR



           taken away. An objection as to the exclusion of civil
           court's jurisdiction for availability of alternative forum
           should be taken before the trial court and at the
           earliest failing which the higher court may refuse to
           entertain the plea in the absence of proof of
           prejudice.

         15. In State of Bihar v. Dhirendra Kumar [(1995) 4 SCC
           229] the core question was whether a civil suit is
           maintainable and ad interim injunction could be
           issued where proceedings under the Land Acquisition
           Act, 1894 was taken pursuant to the notice issued
           under Section 9 of the Act and possession delivered
           to the beneficiary. On going through the entire
           proceedings initiated under the Land Acquisition Act,
           this Court held as under: (SCC p. 230, para 3)

         "3. ... We are, therefore, inclined to think, as presently
            advised, that by necessary implication the power of
            the civil court to take cognizance of the case under
            Section 9 CPC stands excluded, and a civil court has
            no jurisdiction to go into the question of the validity
            or legality of the notification under Section 4 and
            declaration under Section 6, except by the High Court
            in a proceeding under Article 226 of the Constitution.
            So, the civil suit itself was not maintainable."

           After holding so, this Court set aside the finding of
           the trial court that there is a prima facie triable issue.
           It also held that the order of injunction was without
           jurisdiction.

         16. In Laxmi         Chand v. Gram           Panchayat,
           Kararia [(1996) 7 SCC 218] while considering Section
           9 of the Civil Procedure Code, 1908 vis-à-vis the
           Land Acquisition Act, 1894, this Court held as under:
           (SCC p. 220, paras 2-3)

            "2. ... It is seen that Section 9 of the Civil
               Procedure Code, 1908 gives jurisdiction to the
               civil court to try all civil suits, unless barred. The
               cognizance of a suit of civil nature may either
               expressly or impliedly be barred. The procedure
               contemplated under the Act is a special
               procedure envisaged to effectuate public
                             - 107 -
                                             NC: 2025:KHC:32024
                                        WP No. 19674 of 2024
                                      C/W WP No. 392 of 2021

HC-KAR



              purpose, compulsorily acquiring the land for use
              of public purpose. The notification under Section
              4 and declaration under Section 6 of the Act are
              required to be published in the manner
              contemplated thereunder. The inference gives
              conclusiveness to the public purpose and the
              extent of the land mentioned therein. The award
              should be made under Section 11 as envisaged
              thereunder. The dissatisfied claimant is provided
              with the remedy of reference under Section 18
              and a further appeal under Section 54 of the
              Act. If the Government intends to withdraw from
              the acquisition before taking possession of the
              land, procedure contemplated under Section 48
              requires to be adhered to. If possession is
              taken, it stands vested under Section 16 in the
              State with absolute title free from all
              encumbrances and the Government has no
              power to withdraw from acquisition.

           3. It would thus be clear that the scheme of the Act
              is complete in itself and thereby the jurisdiction of
              the civil court to take cognizance of the cases
              arising under the Act, by necessary implication,
              stood barred. The civil court thereby is devoid of
              jurisdiction to give declaration on the invalidity of
              the procedure contemplated under the Act. The
              only right an aggrieved person has is to approach
              the constitutional courts viz. the High Court and
              the Supreme Court under their plenary power
              under Articles 226 and 136 respectively with self-
              imposed restrictions on their exercise of
              extraordinary power. Barring thereof, there is no
              power to the civil court."

         17. In Bangalore       Development       Authority v. K.S.
            Narayan [(2006) 8 SCC 336] , which arose under
            the Bangalore Development Authority Act, 1976 and
            which was similar to the case on hand, this Court
            held that a civil suit is not maintainable to challenge
            the acquisition proceedings. In that case one

            "K.S. Narayan filed Original Suit No. 5371 of 1989
              in the Court of the City Civil Judge, Bangalore,
              praying that a decree for permanent injunction be
                            - 108 -
                                            NC: 2025:KHC:32024
                                       WP No. 19674 of 2024
                                     C/W WP No. 392 of 2021

HC-KAR



            passed      against    the    defendant    Bangalore
            Development Authority, their agents and servants
            restraining them from interfering with the
            plaintiff's possession and enjoyment of the plaint
            scheduled property and from demolishing any
            structure situate thereon. The case of the plaintiff
            was that the plaintiff purchased the property in
            dispute bearing No. 46, situated in Banasawadi
            Village, K.R. Pura Hobli, Bangalore, South Taluk
            from S. Narayana Gowda by means of a
            registered sale deed dated 17-6-1985. The
            erstwhile owners of the property had obtained
            conversion certificate from the Tahsildar and the
            property is situated in a layout which is properly
            approved by obtaining conversion for non-
            agricultural use from the competent authority.
            The plaintiff applied for mutation entries and the
            same was granted in his favour. The property in
            dispute was not covered by any acquisition
            proceedings as neither notice of acquisition had
            been received nor any award regarding the said
            property had been passed. The defendant had no
            right, title or interest over the property but it was
            trying to dispossess the plaintiff from the same on
            the ground of alleged acquisition. The plaintiff
            issued a notice to the defendant on 11-7-1989
            calling upon it not to interfere with his possession
            and enjoyment of the property in dispute....

         3. The suit was contested by the defendant Bangalore
            Development Authority on the ground inter alia that
            the plaintiff was not the owner of the property in
            dispute. S. Narayana Gowda, who is alleged to have
            executed the sale deed in favour of the plaintiff on
            17-6-1985, had no right, title or interest over the
            property in dispute and he could not have conveyed
            any title to the plaintiff. It was further pleaded that
            the disputed land had been acquired by the
            Bangalore Development Authority after issuing
            preliminary and final notifications in accordance
            with the Bangalore Development Authority Act and
            the possession had also been taken over and
            thereafter it was handed over to the engineering
            section on 22-6-1988 after completion of all
            formalities. The award for the land acquired had
                                - 109 -
                                                NC: 2025:KHC:32024
                                             WP No. 19674 of 2024
                                           C/W WP No. 392 of 2021

HC-KAR



               already been made and the compensation amount
               had been deposited in the civil court under Sections
               30 and 31(2) of the Land Acquisition Act. It was
               specifically pleaded that it was the defendant
               Bangalore Development Authority which was in
               possession of the plaint scheduled property on the
               date of filing of the suit and, therefore, the suit for
               injunction filed by the plaintiff was not maintainable
               and was liable to be dismissed." (SCC pp. 337-38,
               paras 2-3)

          It is relevant to note that in the above decision in K.S.
            Narayan case [(2006) 8 SCC 336] , the acquisition
            proceedings in question had been taken under the
            Bangalore Development Authority Act, 1976 and the
            provisions of Sections 17 and 19 are somewhat
            similar to the provisions of Sections 4 and 6 of the
            Land Acquisition Act, 1894. After noting out all the
            details, this Court allowed the appeals and set aside
            the decision rendered by the High Court.

         18. It is clear that the Land Acquisition Act is a
           complete code in itself and is meant to serve public
           purpose. By necessary implication, the power of the
           civil court to take cognizance of the case under
           Section 9 CPC stands excluded and a civil court has
           no jurisdiction to go into the question of the validity
           or legality of the notification under Section 4,
           declaration under Section 6 and subsequent
           proceedings except by the High Court in a proceeding
           under Article 226 of the Constitution. It is thus clear
           that the civil court is devoid of jurisdiction to give
           declaration or even bare injunction being granted on
           the invalidity of the procedure contemplated under
           the Act. The only right available for the aggrieved
           person is to approach the High Court under Article
           226 and this Court under Article 136 with self-
           imposed      restrictions  on    their   exercise    of
           extraordinary power.

  22.48. He relies upon a decision of this Court in State

          of     Karnatraka              and   ors.    vs     Mohd.
                                     - 110 -
                                                     NC: 2025:KHC:32024
                                                WP No. 19674 of 2024
                                              C/W WP No. 392 of 2021

 HC-KAR




                 Fayazoddin and ors.20, more particularly para

                 No. 22 thereof, which is reproduced hereunder

                 for easy reference:

                   22. In the instant case, the Courts below have fell
                   in error in holding and declaring that the plaintiff is
                   the owner in possession of the suit land, when once
                   after the declaration of the land as forest land under
                   Section 4 and Section 17 of the Forest Act, there is
                   total bar on the Civil Court to entertain the suit to
                   establish any right as envisaged under Section 6(3)
                   of the Forest Act and the suit land after declaring as
                   a Reserve forest as per Ex.D14, suit is not
                   maintainable. Once the land is acquired and
                   mandatory requirements are complied including the
                   possession over the suit land, which vest with the
                   Government, when documents at Ex.D1 to Ex.D4(a)
                   evidence compensation is paid, the plaintiff having
                   failed in his attempt in LAC No.74/1980 to seek
                   enhanced compensation, the suit of the plaintiff is
                   not maintainable as envisaged under Section 6(3) of
                   the Forest Act. The Courts below have committed
                   serious error in decreeing the suit, there is
                   perversity and illegality in the judgment and decree
                   of the Courts below warranting interference by this
                   Court and the substantial question of law is
                   answered in favour of the appellant and for the
                   foregoing reasons, this Court pass the following:

                                       ORDER

I. The Regular Second Appeal is allowed.

II. The judgment and decree of the Courts below are hereby set aside and the suit of the plaintiff is dismissed.

- 111 -

NC: 2025:KHC:32024

HC-KAR

22.49. By relying on Mohd. Fayazoddin's case, he

submits that the Civil Court would not have

jurisdiction to pass any order of declaration or

injunction when notice has been issued under

Section 4 and 17 of the Forest Act, there would

be total bar on the Civil Court to entertain the

suit to establish any right as envisaged under

subsection (3) of Section 6 of the Forest Act.

Thus, he once again reiterates that irrespective

of the petitioner itself having filed the suit, the

said suit could not be considered by the Civil

Court and orders passed as regards land which

is forest land coming within the purview of the

Forest Act.

22.50. On all the above grounds, he submits that the

writ petition is required to be dismissed with a

direction to the petitioners to submit a reply

which would be considered by the Respondents

in accordance with law.

- 112 -

NC: 2025:KHC:32024

HC-KAR

23. In reply, Sri. Chandan, learned counsel for

petitioners submits that,

23.1. The judgment in Kunishetty Satyanayana's

case would not be applicable to the present

facts. In that case, a show cause notice had

been issued in respect of securing employment

on the basis of a forged caste certificate. In the

present case, the issue is pertaining to the title

of the land. The Respondent-Forest department

itself had initiated civil proceedings which came

to be dismissed and now a show cause notice

has been issued after more than 80 years. By

relying on para No.16 in Kunishetty

Satyanarayana's case, he submits that in

exceptional cases the Hon'ble Apex Court has

held that the High Court can quash charge

sheet or show cause notice if it is found without

jurisdiction or for some other reason if it is

- 113 -

NC: 2025:KHC:32024

HC-KAR

wholly illegal. The said para 16 in Kunishetty

Satyanarayana's21 case is reproduced

hereunder for easy reference:

16. No doubt, in some very rare and exceptional cases the High Court can quash a charge-sheet or show-cause notice if it is found to be wholly without jurisdiction or for some other reason if it is wholly illegal. However, ordinarily the High Court should not interfere in such a matter.

23.2. He submits that Kunishetty Satyanarayana's

case was also distinguished by the Hon'ble High

Court of Madras in S. Sridharan vs Engineer

in Chief (WRO) and Chief Engineer

(General), PWD22, more particularly para nos.

19 and 20 thereof, which are reproduced

hereunder for easy reference:

19. The decision relied on by the learned Government Advocate in Union of India and Anr. v. Kunisetty Satyanarayana is not applicable to the question involved in this matter. In the said decision, the Honourable Apex Court has considered about the merits and legality of issuing a show cause notice or charge sheet and the question of delay in issuing the charge memo was not at all considered in the said decision. On the other hand, the Honourable Apex Court has specifically held even in that decision as here under:

2006 12 SCC 28

Manu/TN/1088/2009

- 114 -

NC: 2025:KHC:32024

HC-KAR

Writ jurisdiction is discretionary jurisdiction and hence such discretion under Article 226 should not ordinarily be exercised by quashing a show cause notice or charge sheet. Albeit, in some very rare and exceptional cases the High Court can quash a charge sheet or show cause notice if it is found to be wholly without jurisdiction or for some other reason if it is wholly illegal.

20. As far as the case on hand is concerned, it is to be reiterated that there is an inordinate and unexplained delay of six years in issuing the first charge memo as the incident took place during the year 1984 and the first charge memo was issued in the year 1990 and the said charge memo was ultimately cancelled without any enquiry by order dated 20.04.2004 without indicating any contemplation of issuing fresh charge memo against the petitioner. The impugned second charge memo was issued two months thereafter, i.e., on 30.06.2004 and as such the second charge memo was issued against the petitioner nearly 20 years after the alleged incident causing grave prejudice to the petitioner resulting miscarriage of justice and such action of the first respondent is no doubt wholly illegal and unjustified warranting interference of this Court to quash the impugned charge memo.

For the foregoing reasons, this Court has no hesitation to come to an irresistible conclusion to the effect that the inordinate and unexplained delay in issuing the impugned charge memo would vitiate the disciplinary proceedings and the charge memo dated 30.06.2004 issued by the respondent herein in his proceedings in Charge Memo No. CII(2)/17421/90-45 is liable to be quashed and accordingly quashed and the Writ Petition is allowed. Consequently, the connected Miscellaneous Petitions are closed. There is no order as to costs.

- 115 -

NC: 2025:KHC:32024

HC-KAR

23.3. He submits by relying on S.Sridharan's case

that this Court could exercise jurisdiction when

there is a gross delay in the initiation of the

proceedings. As regards the contention that the

proceedings before the Civil Court are without

jurisdiction and the findings of the Civil Court

are not required to be looked into, he submits

that the said proceedings had not been initiated

by the Petitioners but were initiated by the

Respondents, the Respondents after having

initiated civil proceedings cannot now contend

otherwise, in fact in the first proceedings filed

by Contending that there is interference with

his possession by the Forest Department,

Petitioner No. 2-Mohammad Sanaullah, had

filed a suit in O.S. No. 600/1981 seeking a

permanent injunction against the Forest

Department, restraining the Forest Department

from interfering with the peaceful possession of

- 116 -

NC: 2025:KHC:32024

HC-KAR

Petitioner No.2 in Survey No. 69/2. The said

suit came to be dismissed on 13.12.1985 with

costs.

23.4. One of the petitioners at the second appeal

stage filed by the Forest department and the

suit having been dismissed, the first appeal

having been allowed, in the second appeal filed

by the Forest department, the Forest

department withdrew the appeal on the ground

that it had filed the said suit. The State, having

competent persons to advise them, having

acted on such advice and filed civil suits, cannot

now contend that the civil suit is not

maintainable and the findings given in the civil

suit are not binding.

23.5. As regards the contention that boundaries

prevail over the measurement, his submission

is that in the joint survey, it has been clearly

- 117 -

NC: 2025:KHC:32024

HC-KAR

and categorically indicated that there is no

encroachment by the Petitioners in Sy. nos.68

and 69, another unilateral survey got carried

out by the forest department which will not

enure to their benefit and as such, once there is

no encroachment, the issue of whether the

boundaries prevail over the measurement or

measurement prevail over boundaries or

whether there is a dispute as regards identity of

the property itself is not something which will

be required to be considered.

23.6. As regards the contention that there is a

fundamental duty on the Government to

preserve forest land, he submits that such duty

is required to be exercised within a reasonable

period of time. The notification having been

issued on 08.01.1921, the grant having been

made in the year 1932, an auction having been

held in the year 1936 in respect of Sy.No.69,

- 118 -

NC: 2025:KHC:32024

HC-KAR

the grant in respect of Sy.No.68 having been

made in the year 1945, proceedings could have

been initiated in the year 2006-07 and once

again in the year 2021, that not being so, there

is a delay of more than 80 years and as such,

this Court ought to intervene and allow the

instant petition.

23.7. He differs from the contention of the learned

Additional Advocate General that once lands are

declared as reserved forests, entries in revenue

records in subsequent transactions are of no

consequence. He submits that the government

itself, having granted the said lands and

thereafter having auctioned the land, the

government cannot contend to the contrary;

the same would be a dishonest contention. In

this regard, he relies upon the decision of the

Hon'ble Apex Court in Anand Arya and Anr vs

- 119 -

NC: 2025:KHC:32024

HC-KAR

Union of India and Anr23, more particularly

para nos. 19, 20 and 21 thereof, which are

reproduced hereunder for easy reference:

19. Mr K.K. Venugopal, learned Senior Counsel appearing for the State of U.P. strongly supported the view taken by the CEC. The learned counsel submitted that the omission to identify the trees at the project site as forest or deemed forest was not due to any mistake or by chance. He pointed out that in the parameters set out by the State Level Expert Committee for identification of forests or forest-like areas it was clarified that "trees mean naturally grown perennial trees" and it was further stipulated that "the plantation done on public land or private land will not be identified as forest-like area". Mr Venugopal submitted that the guidelines made by the Expert Committee were reported to this Court and accepted by it on 12-12-2007. The project site clearly did not come within the parameters fixed by the Expert Committee and it was rightly not identified as a forest-like area. The parameters fixed by the Expert Committee for identification of forests or forest-like area were never challenged by anyone and now it was too late in the day to question those parameters, more so after those were accepted by this Court. Mr Venugopal contended that the non-inclusion of the project site as a forest or forest-like area by the State Level Expert Committee should be conclusive of the fact that the area was not forest land and the trees standing there were no forest.

20. Mr Bhushan contended that a tract of land bearing a thick cluster of trees that would qualify as forest land and forest as defined by the orders of this Court would not cease to be so simply because the parameters adopted by the Expert Committee were deficient and inconsistent with this Court's orders. In support of the submission that there was actually a forest in that area that was cut down for the project

2011 1 SCC 744

- 120 -

NC: 2025:KHC:32024

HC-KAR

he relied upon the report of the FSI dated 7-8-2009 in which the forest cover status at the project site based on IRS 1D/P6 LI88 III data is shown as follows:

Forest Cover Status in the Area of Interest (AOI) of

Noida from 2001 to 2007

Area in ha Assessment Date of Very Moderately Open Total Non- Total (State of satellite dense dense forest forest forest area Forest data forest forest cover Report) (sic) 8th (2001) Oct 0 3.74 10.42 14.16 32.27 46.43

9th Nov 0 6.05 10.71 18.76 29.67 46.43 (2003) 2002 10th Nov 0 7.54 14.23 21.77 24.66 46.43

11th Oct 0 9.04 12.73 21.77 24.66 46.43 (2007) 2006

21. In the report it was also stated that the latest forest cover assessment by the FSI was based on satellite data of 2006 and it did not have any data of the later period. It further stated that the felling of trees might have taken place after October 2006. Mr Bhushan invited our attention to the order of this Court in T.N. Godavarman Thirumulpad (98) v. Union of India [(2006) 5 SCC 28] (SCC paras 16, 18, 33, 37, 38) to show that this Court had accepted the reliability of the FSI Report based on satellite imagery.

23.8. By relying on Anand Arya's case, he submits

that the Hon'ble Apex Court took into

consideration the revenue records and

considered the factum that the land had never

- 121 -

NC: 2025:KHC:32024

HC-KAR

been shown as forest and accepted the

contents of the revenue records.

23.9. He also relies upon the decision of the Hon'ble

Apex Court in Elizabeth Jacob vs District

Collector, Idukki and Ors.24, more

particularly para nos. 13 and 14 thereof, which

are reproduced hereunder for easy reference:

13. The records also showed that the Forest Department planted some trees in the land in the year 1992 after the property was attached and that on 3-11-1994, the Tahsildar, Peermade wrote to the Forest Department to vacate the land, as it had to be sold by public auction. The Forest Department did not initiate any action in regard to the land even thereafter. On the other hand, the Revenue Authorities asserted their possession and put up the land for sale in 1998 under the provisions of the Act.

The appellant purchased the land in the auction-sale and obtained a sale certificate, under which the land vested in her free from encumbrances.

14. The Division Bench also noticed that the land had been shown as "government poramboke" (that is wasteland belonging to the Government) in the revenue records at the relevant time and that the notification under the Forest Act relied upon by the respondents did not show that the land was forest land. The Division Bench did not record any finding that the land was a forest land, but on the other hand, held that the State Government had not produced any material to show that the land was forest land or part of reserve forest. It also observed that as the Revenue Authorities had proceeded on

2008 15 SCC 166

- 122 -

NC: 2025:KHC:32024

HC-KAR

the basis that Ansari and others had right over the land and as the Revenue Authorities had sold the land to the appellant in a revenue auction, the State Government could not in the normal course turn around and say that no rights were acquired by the appellant as purchaser at the revenue auction.

23.10. By relying on Elizabath Jacob's case, he

submits that when a common man is led to

believe that lands have a good title and there

are no encumbrances whatsoever by way of an

action of the government itself, the rights of

such a common man are required to be

protected.

23.11. He also relies upon the decision of the Hon'ble

Apex Court in Godrej and Boyce

Manufacturing Company Ltd. vs State of

Maharashtra and Ors.25 more particularly

paras nos. 81 to 84 thereof, which are

reproduced hereunder for easy reference:

2014 3 SCC 430

- 123 -

NC: 2025:KHC:32024

HC-KAR

81. In Pratibha [Pratibha Coop. Housing Society Ltd. v. State of Maharashtra, (1991) 3 SCC 341] the eight unauthorised floors were constructed in clear and flagrant violation and disregard of the FSI. The demolition order had already attained finality in this Court and thereafter six of the unauthorised floors had been demolished and the seventh was partially demolished. This Court found no justification to interfere with the demolitions. Again, the issue of compensation does not arise in such a situation.

82. The application of the principle laid down by this Court, therefore, depends on the independent facts found in a case. The remedy of demolition cannot be applied per se with a broad brush to all cases. The State also seems to have realised this and that is perhaps the reason why it moved the application that it did in Godavarman.

83. Looking at the issue from the point of view of the citizen and not only from the point of view of the State or a well-meaning pressure group, it does appear that even though the basic principle is that the buyer should beware and therefore if the appellants and the purchasers of tenements or commercial establishments from the appellants ought to bear the consequences of unauthorised construction, the well-settled principle of caveat emptor would be applicable in normal circumstances and not in extraordinary circumstances as these appeals present, when a citizen is effectively led up the garden path for several decades by the State itself. The present appeals do not relate to a stray or a few instances of unauthorised constructions and, therefore, fall in a class of their own. In a case such as the present, if a citizen cannot trust the State which has given statutory permissions and provided municipal facilities, whom should he or she trust?

84. Assuming the disputed land was a private forest, the State remained completely inactive when construction was going on over acres and acres of land and of a very large number of buildings thereon and for a few decades. The State permitted the construction through the development plans and by

- 124 -

NC: 2025:KHC:32024

HC-KAR

granting exemption under the Urban Land (Ceiling and Regulation) Act, 1976 and providing necessary infrastructure such as roads and sanitation on the disputed land and the surrounding area. When such a large-scale activity involving the State is being carried on over vast stretches of land exceeding a hundred acres, it is natural for a reasonable citizen to assume that whatever actions are being taken are in accordance with law otherwise the State would certainly step in to prevent such a massive and prolonged breach of the law. The silence of the State in all the appeals before us led the appellants and a large number of citizens to believe that there was no patent illegality in the constructions on the disputed land nor was there any legal risk in investing on the disputed land. Under these circumstances, for the State or Bombay Environment Action Group to contend that only the citizen must bear the consequences of the unauthorised construction may not be appropriate. It is the complete inaction of the State, rather its active consent that has resulted in several citizens being placed in a precarious position where they are now told that their investment is actually in unauthorised constructions which are liable to be demolished any time even after several decades. There is no reason why these citizens should be the only victims of such a fate and the State be held not responsible for this state of affairs; nor is there any reason why under such circumstances this Court should not come to the aid of victims of the culpable failure of the State to implement and enforce the law for several decades.

23.12. By relying on Godrej and Boyce's case he

submits that citizens having acted for several

decades on the basis of what has been held out

by the State, the State cannot belatedly take

action to the contrary thereto.

- 125 -

NC: 2025:KHC:32024

HC-KAR

23.13. He relies upon the decision of the Hon'ble Apex

Court in Chandavarkar Sita Ratna Rao vs

Ashalata S. Guram26, more particularly para

nos. 16 to 21 thereof, which are reproduced

hereunder for easy reference:

16. This appeal challenges the said judgment and order. As mentioned hereinbefore two questions require consideration -- how far and to what extent in exercise of its jurisdiction under Article 226 or 227 of the Constitution and in this respect regarding power to deal with factual findings, the jurisdiction of the High Court is akin both under Articles 226 and 227 of the Constitution, can the High Court interfere with the findings of fact? It is well settled that the High Court can set aside or ignore the findings of fact of an appropriate court if there was no evidence to justify such a conclusion and if no reasonable person could possibly have come to the conclusion which the courts below have come or in other words a finding which was perverse in law. This principle is well settled. In D.N. Banerji v. P.R. Mukherjee [(1952) 2 SCC 619 : AIR 1953 SC 58 : 1953 SCR 302, 305] it was laid down by this Court that unless there was any grave miscarriage of justice or flagrant violation of law calling for intervention it was not for the High Court under Articles 226 and 227 of the Constitution to interfere. If there is evidence on record on which a finding can be arrived at and if the court has not misdirected itself either on law or on fact, then in exercise of the power under Article 226 or Article 227 of the Constitution, the High Court should refrain from interfering with such findings made by the appropriate authorities. We have noted that both the trial court and the appellate court after discussing evidence have come to the conclusion that the appellant was a licensee in possession on or before

1986 4 SCC 447

- 126 -

NC: 2025:KHC:32024

HC-KAR

February 1, 1973. The learned trial court had expressed doubt about Ex. A but ultimately accepted the position. There was leave and licence agreement. The learned Appellate Bench of the Court of Small Causes doubted Ex. A and said that it was a concocted story. It is true that there were discrepancies in the evidence of the obstructionists and there was inconsistency in the conduct of the judgment-debtor in resisting the suit. Yet all these are for the courts finding facts and it such fact- finding bodies have acted properly in law and if the findings could not be described as perverse in law in the sense that no reasonable person properly instructed in law could have come to such a finding, such findings should not be interfered with within the exercise of the jurisdiction by the High Court under Article 226 and Article 227 of the Constitution.

17. In case of finding of facts, the court should not interfere in exercise of its jurisdiction under Article 227 of the Constitution. Reference may be made to the observations of this Court in Bathutmal Raichand Oswal v. Laxmibai R. Tarta [(1975) 1 SCC 858 : AIR 1975 SC 1297] where this Court observed that the High Court could not in the guise of exercising its jurisdiction under Article 227 convert itself into a court of appeal when the legislature has not conferred a right of appeal. The High Court was not competent to correct errors of facts by examining the evidence and reappreciating. Speaking for the Court, Bhagwati, J. as the learned Chief Justice then was, observed at p. 1301 of the report as follows: (SCC p. 864, para 7)

"The special civil application preferred by the appellant was admittedly an application under Article 227 and it is, therefore, material only to consider the scope and ambit of the jurisdiction of the High Court under that article. Did the High Court have jurisdiction in an application under Article 227 to disturb the findings of fact reached by the District Court? It is well settled by the decision of this Court in Waryam Singh v. Amarnath [AIR 1954 SC 215 :

1954 SCR 565] that the

- 127 -

NC: 2025:KHC:32024

HC-KAR

... power of superintendence conferred by Article 227 is, as pointed out by Harries, C.J., in Dalmia Jain Airways v. Sukumar Mukherjee [AIR 1951 Cal 193 (SB)] to be exercised most sparingly and only in appropriate cases in order to keep the subordinate courts within the bounds of their authority and not for correcting mere errors.

This statement of law was quoted with approval in the subsequent decision of this Court in Nagendra Nath Bose v. Commr. of Hills Division [AIR 1958 SC 398 : 1958 SCR 1240] and it was pointed out by Sinha, J., as he then was, speaking on behalf of the court in that case:

It is thus, clear that the powers of judicial interference under Article 227 of the Constitution with orders of judicial or quasi-judicial nature, are not greater than the power under Article 226 of the Constitution. Under Article 226 the power of interference may extend to quashing an impugned order on the ground of a mistake apparent on the face of the record. But under Article 227 of the Constitution, the power of interference is limited to seeing that the tribunal functions within the limits of its authority."

18. The history and the development of the writ of certiorari, and scope and ambit of its application have been emphasised by Lord Denning in R. v. Northumberland Compensation Appeal Tribunal, Ex Parte Shaw [(1952) 1 All ER 122, 128] .

It is not necessary to reiterate these. But the courts must guard themselves against the error mentioned by Morris, L.J. in the said decision at page 133 to use the power under Article 227 as the cloak of an appeal in disguise. The writ of certiorari does not lie in order to bring up an order or decision for rehearing of the issues raised in the proceedings. These inhibitions are more often than not transgressed by the courts in exercise of jurisdiction under Article 227.

19. In this connection reference may also be made to the observations of this Court in Harbans Lal v. Jagmohan Saran [(1985) 4 SCC 333] . See in

- 128 -

NC: 2025:KHC:32024

HC-KAR

this connection the observations of this Court in Trimbak Gangadhar Telang v. Ramchandra Ganesh Bhide [(1977) 2 SCC 437 : AIR 1977 SC 1222] , Smt M.M. Amonkar (Smt) v. S.A. Johari [(1984) 2 SCC 354] and also the observations of this Court in Harbans Lal v. Jagmohan Saran [(1985) 4 SCC 333] .

20. It is true that in exercise of jurisdiction under Article 227 of the Constitution the High Court could go into the question of facts or look into the evidence if justice so requires it, if there is any misdirection in law or a view of fact taken in the teeth of preponderance of evidence. But the High Court should decline to exercise its jurisdiction under Articles 226 and 227 of the Constitution to look into the fact in the absence of clear-cut down reasons where the question depends upon the appreciation of evidence. The High Court also should not interfere with a finding within the jurisdiction of the inferior tribunal except where the findings were perverse and not based on any material evidence or it resulted in manifest injustice (see Trimbak Gangadhar Telang [(1977) 2 SCC 437 : AIR 1977 SC 1222] ). Except to the limited extent indicated above, the High Court has no jurisdiction. In our opinion therefore, in the facts and circumstances of this case on the question that the High Court has sought to interfere, it is manifest that the High Court has gone into questions which depended upon appreciation of evidence and indeed the very fact that the learned trial Judge came to one conclusion and the Appellate Bench came to another conclusion is indication of the position that two views were possible in this case. In preferring one view to another of factual appreciation of evidence, the High Court transgressed its limits of jurisdiction under Article 227 of the Constitution. On the first point, therefore, the High Court was in error.

21. But the findings of the High Court on the factual aspect would not help the appellant to become a licensee under Section 15-A of the said Act. It is to that question, therefore, attention must be given.

- 129 -

NC: 2025:KHC:32024

HC-KAR

23.14. By relying on Chandavarkar Sita Ratna Rao's

case, he submits that a Constitutional Court

exercising jurisdiction under Article 227 could

go into questions of fact and look into the

evidence if justice so requires it, in the present

case, he submits that justice would require this

Court to consider all the facts and pass

necessary orders and in this regard he submits

that the show-cause notice issued by the Forest

Department in unjust, moreover, the Forest

Department has been harassing the Petitioners

for the last several years and the Petitioners do

not expect to be served any justice from the

Forest Department itself.

23.15. He relies upon the decision in Shamshad

Ahmad and Ors. Vs Tilak Raj Bajaj and

Ors.27, more particularly para nos. 31 & 32

2008 9 SCC 1

- 130 -

NC: 2025:KHC:32024

HC-KAR

thereof, which are reproduced hereunder for

easy reference:

31. So far as the larger question, namely, whether subsequent events can be taken into consideration by an appellate, revisional or writ court, we express no opinion in view of the fact that the appeal can be decided without entering into the said controversy.

We may, however, note that the learned counsel for both the sides referred to leading decisions of this Court. In some of the cases, the Court held that the crucial date for deciding requirement of a landlord is the date of institution of suit/proceeding. In other cases, however, a contrary view has been taken. There is thus a cleavage of opinion on that vexed issue. We leave the matter there.

32. On merits, in our judgment, the submission of the learned counsel for the appellants is well founded that the prescribed authority was wrong in dismissing the application filed by the landlords. We had already observed that the prescribed authority negatived the contention of the tenant that the application was not maintainable. It, therefore, entered into the merits of the matter and decided it against the landlords. It observed that Applicant 6 hailed from "a reputed family of Dehradun" and "they had a very big business of timber wood". It also noted that Applicant 6 had been enjoying the facilities of car, scooter, telephone, etc.

23.16. By relying on Shamshad Ahmad's case he

again submits that the powers of the High

Courts under Article 226 and 227 are very wide

and extensive, it is for this Court to exercise

such jurisdiction to render justice otherwise,

- 131 -

NC: 2025:KHC:32024

HC-KAR

the powers which have been conferred on this

Court would be rendered redundant.

23.17. He relies upon the decision in Sanjay Kumar

Jha vs Prakash Chandra Chaudhary and

Ors.28, more particularly para No. 13 thereof,

which is reproduced hereunder for easy

reference:

13. It is well settled that in proceedings under Article 226 of the Constitution of India, the High Court cannot sit as a court of appeal over the findings recorded by a competent administrative authority, nor reappreciate evidence for itself to correct the error of fact, that does not go to the root of jurisdiction. The High Court does not ordinarily interfere with the findings of fact based on evidence and substitute its own findings, which the High Court has done in this case. Even assuming that there had been any error in the computation of marks in respect of fixed and movable assets, the High Court could, at best, have remitted the case of respondent Prakash Chandra Chaudhary to the authorities concerned for reconsideration.

23.18. By relying on Sanjay Kumar Jha's case his

submission is that the High Courts cannot

function as a Court of appeal, insofar as the

reappreciation of evidence is considered when a

2019 2 SCC 499

- 132 -

NC: 2025:KHC:32024

HC-KAR

fact in question is concerned; at most, it may

remit such a matter to cure evidential

deficiencies, if any.

23.19. At this stage, on enquiry with the counsels if

they are agreeable for a fresh joint survey in

terms of the notification 08.01.2021, though

Sri.Kiran Ron, learned AAG submits that the

State is ready for such a joint survey to be

carried out, Sri. Chandan submits that there is

no fresh survey which is required to be carried

out, survey has already been carried out and a

report is placed on record which could be

considered by this Court.

23.20. On further enquiry, as to whether the claim of

the Petitioners is that the lands subject matter

of the present petition were the forest lands

mentioned in the notification dated 08.09.2021,

but only on account of grant they were not

- 133 -

NC: 2025:KHC:32024

HC-KAR

forest land or is the case of the Petitioners that

the land in Sy.No.68 and 69 belonging to the

Petitioners were never forest land; the

submission of Sri.Chandan, learned counsel is

that the land which is owned and possessed by

the Petitioners are not forest lands as per the

joint survey report and as such, there is no

requirement of a fresh survey to be carried out.

23.21. In this regard he refers to the pleadings and or

applications which have been filed as also the

orders which have been passed in the earlier

proceedings. By referring to the application

under Order 6 Rule 17 filed by the plaintiff in

OS No.1424/2006 he submits that the

application for amendment filed therein has

been rejected, hence the question of any

survey now to be conducted would not arise.

The said order having been challenged in WP

No.23284/2023, he submits that this Court vide

- 134 -

NC: 2025:KHC:32024

HC-KAR

its order dated 27.10.2023 recording the

submission of the learned AAG has dismissed

the Writ Petition as not pressed. Thus, the

amendment not having been pressed into

service, there is no challenge to the sale deeds

executed by I.N.Mutthanna nor is there any

allegation that false documents have been

created over the forest property, as such, the

question of appointment of a Commissioner

would not arise.

23.22. He relies upon the IA under Order 26 Rule 9

filed in RFA No.160/2024 for conduct of a

detailed joint survey as per the boundaries

mentioned in Notification dated 08.01.2021,

which has been objected to by the Petitioners

herein and the said application is still pending

consideration. When such an application is

pending in RFA 160/2024 he submits that this

Court ought not to appoint a Commissioner to

- 135 -

NC: 2025:KHC:32024

HC-KAR

conduct a survey of the aforesaid property in

terms of the notification dated 08.1.2024.

24. Heard Sri Chandan, learned counsel for the

Petitioners , Sri. Kiran Ron, learned AAG for the

State. Perused papers.

25. The points that would arise for the consideration of

this Court are:

i. Whether once a notification has been issued under Section 17 of the Mysore Forest Regulation, 1900, notifying a particular land as a forest land, would that land be forest land in perpetuity or would grant of a portion of the land covered under the said notification exempt such granted land from the notification under the rigours of the said Regulations?

ii. Whether the present Writ Petition is maintainable on account of the same, requiring this Court to consider a disputed question of fact?

iii. Whether the respondents could have issued a fresh show cause notice in F.O.C.No. 7/2006-07, F.O.C. 8/2006-07, F.O.C. 9/2006-07, F.O.C. 13/2006-07 and F.O.C. 14/2006-07 after the said proceedings have been quashed in Crl.P.1852-57 OF 2012?

- 136 -

NC: 2025:KHC:32024

HC-KAR

iv. Whether the survey carried out in pursuance of the orders in Crl.Petitions No.1852-57 of 2012 indicating that there is no encroachment of forest land would enure to the benefit of the Petitioners, requiring the Writ Petitions to be allowed?

v. Whether the filing of the civil suit by the Forest Department and the orders passed therein would disentitle the Forest Department from initiating proceedings under Section 64A of the Karnataka Forest Act, 1963?

vi. Can the government, after notifying a land to be forest land under Mysore Forest Regulations, 1990 vide notification 08.01.2021 grant any land to defence personnel or otherwise, and what is the effect thereof?

vii. Whether there is any delay and if there is delay, would it disentitle the Forest Department from taking action under Section 64A?

viii. What order?

26. I answer the above points are as under;

27. ANSWER TO POINT NO.1: Whether once a notification has been issued under Section 17 of the Mysore Forest Regulation, 1900, notifying a particular land as a forest land, would that land be forest land in perpetuity or would grant of a

- 137 -

NC: 2025:KHC:32024

HC-KAR

portion of the land covered under the said notification exempt such granted land from the notification under the rigours of the said Regulations?

27.1. In terms of Section 3 of the MFR 1900, any land

at the disposal of the government may be

constituted as a State Forest in the manner

provided thereunder. Section 3 is reproduced

hereunder for easy reference:

3. Any land at the disposal of Government may be constituted a State Forest in the manner hereinafter provided.

27.2. In terms of Section 4, whenever it is proposed

to constitute any land as State forest, the

government shall publish a notification in the

Official Gazette specifying as nearly as possible

the situation limits of such land, declare that it

is proposed to constitute such land as forest

land, and appoint an officer called the Forest

Settlement Officer [FSO] to enquire into and

determine the existence, nature and extent of

- 138 -

NC: 2025:KHC:32024

HC-KAR

any rights claimed by or at least to exist in

favour of any person. Section 4 of the MFR

1900 is reproduced hereunder for easy

reference:

4. Whenever it is proposed to constitute any land a State Forest the Government shall publish the notification in the official Gazette-

(a) Specifying as nearly as possible the situation and limits of such land.

(b) declaring that it is proposed to constitute such land a State Forest and;

(c) appointing an officer (hereinafter called the "the Forest Settlement Officer") to inquire into and determine the existence, nature and extent of any rights claimed by, or alleged to exist in favour of, any person in or over and land comprised within such limits or to any forest produce of such land, and to deal with the same as provided in the chapter

The officer appointed under clause(e) of this section ordinarily be a person other than a Forest Officer;

but a Forest Officer may be appointed by the Government to assist the Forest Settlement Officer in the enquiry prescribed by this Chapter.

27.3. In terms of Section 5, where a notification has

been published under Section 4, the FSO shall

publish in the official Gazette and the

headquarters of each Taluk in which any

portion of land comprised in such notification is

- 139 -

NC: 2025:KHC:32024

HC-KAR

situate, and every town and village in the

neighbourhood of such land proclamation,

specifying as nearly as possible the situation

limits of the proposed forest, setting forth the

substance of the provision of Section 4,

explaining the consequences that would ensue

on such forest being constituted by fixing a

period of not less than three months from the

date of publication of such proclamation, and

requiring every person claiming any right or

making any claim either to present to such

officer within such period a written notice

specifying or to appear before him within such

period and state the nature of such right or

claim by producing document in support

thereof. Section 5 of the MFR 1900 is

reproduced hereunder for easy reference:

5. When a notification has been published under section 4, the Forest Settlement Officer shall publish, in Kanarese, in the official Gazette and at the headquarters of each taluk in which any portion of the

- 140 -

NC: 2025:KHC:32024

HC-KAR

land comprised in such notification is situate, and in every town and village in the neighbourhood of such land, a proclamation-

(a) specifying as nearly as possible the situation and limits of the proposed forest;

(b) setting forth the substance of the provisions of section 6;

(c) explaining the consequences which, as hereinafter provided, will ensue on such forest being constituted a State Forest; and

(d) fixing a period of not less than three months from the date of publishing such proclamation, and requiring every person claiming any right or making any claim referred to or mentioned in section 4, either to present to such officer within such period a written notice specifying, or to appear before him within such period and state, the nature of such right or claim, and in either case to produce all documents in support thereof.

27.4. In terms of Section 7 the FSO shall take into

consideration all the statements and contention

and thereafter, enquire into all claims duly

preferred as regards the rights mentioned

under Section 4(c) as also under Section 5(d),

so far as they may be ascertainable from the

Government records and the evidence of every

person likely to be acquainted with the same in

- 141 -

NC: 2025:KHC:32024

HC-KAR

such a manner as to assist in ascertaining the

existence and extent of any right or claim.

27.5. In terms of Section 13, after recording all the

claims and considering the same, the FSO is

empowered to pass such an order which, as far

as possible, shall ensure the continued exercise

of admitted rights. Section 13 of MFR 1900 is

reproduced hereunder for easy reference;

13. After making such record, the Forest Settlement Officer shall pass such order as will as far as possible, a ensure the continued exercise of admitted rights. For this purpose the Forest Settlement Officer may-

(a) provide some other reasonably convenient right of way; or

(b) set out some other forest tract of sufficient extent, and in a locality reasonably convenient, for the exercise of rights to pasturage or other forest produce, and record an order conferring such rights on claimants to the admitted extent; or

(c) so alter the limits of the proposed State Forest as to exclude the tract over which rights of way or water extend or to exclude forest land of sufficient extent and in a locality reasonably convenient for the purposes of the claimants with regard to pasturage or other forest produce. Land so excluded may be either outside the boundaries of the forest as finally settled

- 142 -

NC: 2025:KHC:32024

HC-KAR

or within them, in which latter case it shall be demarcated and notified as an enclosure within which the rules relating to State Forest shall not apply; or

(d) record an order, continuing to claimants the right of way or to pasturage or other forest produce or water (as the case may be) to the admitted extent, at such seasons, within such portions of the pro-posed State Forests, and under such rules, as may from time to time be prescribed by Government to ensure the continuance but non-abuse of such rights.

27.6. Any person who is aggrieved by the order of the

FSO can file an appeal under Section 15 of the

MFR 1900. On consideration of the appeal and

orders being passed in terms of Section 16,

thereafter under Section 17, the government

may publish a notification in the Official Gazette

specifying the limits of the forest, which is

intended to constitute a State forest and

declaring the same to be a State forest from

the date fixed by such notification.

27.7. In the present case, the preliminary notification

under Section 4 having been published, after

- 143 -

NC: 2025:KHC:32024

HC-KAR

following the due procedure, the final

notification under Section 17 was published on

08.01.1921 declaring the lands as indicated

therein to be forest land. Thus, it is after an

exhaustive procedure, which is intended to

address the rights of all concerned, that a Final

notification was published, which has attained

finality, the same not having been challenged

by anyone till date.

27.8. It is the above provisions and the above

notification, which are required to be

considered by this court to ascertain the rights

of the parties.

27.9. The submission of Sri.Chandan K., learned

counsel for the petitioners, is that even if the

land were said to be covered under the final

notification of Section 17, the said land had

been granted in favour of Sri Manik Raj, a

- 144 -

NC: 2025:KHC:32024

HC-KAR

defence personnel on 17.11.1932 by Darkast

No.807/3233 as entered in the Kethwar

register. The grant having been made in favour

of Sri.Manik Raj, who had not paid the due

taxes, the property was brought to auction in

the year 1936 with respect to survey No.69,

when the same was purchased by

Sri.Subbaraya, Mudaliyaar, who subsequently

sold the property to various persons.

27.10. The grant having been made in favour of

Sri.Manik Raj, the State cannot contend

otherwise by now claiming that there is no such

grant. In terms of Section 20 of the MFR 1900,

the restriction in obtaining any right is only

otherwise than through succession or grant or

contract in writing made on behalf of the

government. In the present case, there being a

grant in favour of Mr. Manikaraj, the restriction

under Section 20 would not be applicable. The

- 145 -

NC: 2025:KHC:32024

HC-KAR

right obtained by Manikaraj is in accordance

with the MFR 1900, which cannot be disturbed.

The grant having been made for and on behalf

of the government, the same is found

mentioned in the Kethwa Register, pursuant to

which taxes have been paid by Sri.Manikaraj

and thereafter by Sri.Subramanya Mudaliyar

and as such, irrespective of whether a

notification has been issued under Section 17 or

not, the requirement of Section 20 of the MFR

1900 being satisfied, the respondent-State

cannot agitate any claim over the property.

27.11. His submission is also that, insofar as survey

No.68 is concerned, this land had been granted

in favour of Sri Muniyappa Devanahalli, which

also complies with the requirement of Section

20 of the MFR 1900. A mortgage had been

created on the said land, due to default in

payment of the monies, the Assistant Registrar

- 146 -

NC: 2025:KHC:32024

HC-KAR

of Co-operative Societies had initiated

proceedings, conducted an auction of the

property when Smt.Sajeeda Begum,

participated in the auction and was declared the

successful bidder. As such, his submission in

respect of survey No.68 is that the lands

initially granted in favour of Muniyappa

Devanahalli were later on auctioned by a

government officer, which also stands the test

of section 20 of MFR 1900, and no claim can be

made by the State in relation thereto.

27.12. As regards the proceedings which have been

initiated on Section 64 of the FCA 1980, he

submits that those proceedings could be

initiated only as regards a reserved forest,

district forest, village forest, or protected

forest, if found to be unauthorisedly occupied

by any person. Contending that the

requirement of Section 20 has been satisfied,

- 147 -

NC: 2025:KHC:32024

HC-KAR

his submission is that once the grant has been

made, the land will no longer be forest land but

would be private land belonging to the grantee

and as such Section 64A would not be

applicable. It is on that basis a submission is

made that if a grant of land is made under

Section 20, the said land cannot be subjected

to a proceedings under Section 64A.

27.13. Reliance has been placed on the decision in

B.S. Sandhu's case to contend that the word

'forest' must be understood according to

dictionary meaning and for the same to be so

done, the particular land is required to be

recorded as forest land in government records.

27.14. In the present case, survey Nos.68 and 69 not

being shown as forest land or government land

in the revenue records, the government cannot

make any claim to initiate proceedings under

Section 64.

- 148 -

NC: 2025:KHC:32024

HC-KAR

27.15. By relying on Anand Arya's case, it has been

contended that the contents of the revenue

records have to be looked into and when the

revenue records do not indicate the land to be

shown as forest land, the claim of the State

that it is forest land is unsustainable.

27.16. Reliance is placed on Elizabeth Jacob's case

to contend that when a common man on the

basis of the government documents is led to

believe that the land is not forest land, the

notification even if issued under Section 17 of

the MFR 1900 would not be applicable thereto,

entitling the Respondent-State from invoking

the powers under Section 64A of the KFA.

27.17. Per Contra, the submission of Sri.Kiran Ron,

learned Additional Advocate General is that, the

notification issued on 8.01.1921 refers to

Survey Nos.66 and 67 of Chikkasane and

- 149 -

NC: 2025:KHC:32024

HC-KAR

survey No. 14 of Bhuvanahalli, these survey

numbers underwent a change with survey

No.66 being renumbered as survey No.68 and

survey No.67 being renumbered as survey

No.69 and survey No.14 being renumbered as

survey No.30 and as such, it is both the old

numbers and the new numbers which are to be

taken into consideration together. His

submission is that the notification being in

respect of old survey Nos.66 and 67, new

survey No.68 and 69, it is those survey

numbers which will be covered under the

Section 17 notification.

27.18. The reference made by the petitioners to survey

Nos.68 and 69 are as regard the old survey

Nos.68 and 69 and not new survey Nos.68 and

69, therefore by referring to lands in old survey

Nos.68 and 69, the petitioners are seeking to

- 150 -

NC: 2025:KHC:32024

HC-KAR

which is impermissible since new survey No.68

was earlier survey No.66 and new survey No.69

was earlier survey No.67 which were declared

to be Bhuvanahalli State forest vide notification

dated 8.01.1921. On that basis, he submits

that there is a very basic issue as regards the

identity of the property. There is no grant of

land made in old survey Nos.66 and 67.

27.19. His submission is that it is not the survey

number which is required to be considered, but

it is the identification and boundaries of the

property which are required to be considered.

27.20. In this regard, by relying on various judgments

cited supra, namely Narasimha Sastry's

case, Sheodhyan Singh's case, Y.

Subbarao's case and Mallaiah's case that it

is the boundaries which would prevail over the

measurement or, the identification of a land by

- 151 -

NC: 2025:KHC:32024

HC-KAR

way of survey number or the like and as such in

so far as the boundaries forming part of the

notification in Section 17 of the MFR 1900, the

said notification in Section 17 would operate

perpetually.

27.21. Alternatively, by relying on Nirvana Gowda's

case, he submits that when a land is included

as a reserved forest, the revenue records and

the contents thereof are irrelevant. Issuance of

saguvali chits and/or the like would not confer

any title on the said land. Once the land is

declared to be forest land, the revenue

authorities have no power to deal with the

forest land and by relying on Section 30 of MFR

1900, he submits that until and unless a

notification is issued categorically stating that a

land ceases to be a State forest or a portion of

a State forest, the land would continue to be a

State forest.

- 152 -

NC: 2025:KHC:32024

HC-KAR

27.22. His submission is also that the notification

dated 8.01.1921 not having been challenged,

the same continuing to be in force, the

Petitioners cannot allege contrary to the said

notification and in this regard, he relies upon

the decision in Brijesh Reddy and Surjan

Singh. On that basis he submits that a land

once reserved as a forest or reserved forest

cannot be de-reserved without a notification

having been issued under section 30 in that

regard.

27.23. It is in the background of the above submission

that the above point framed would have to be

considered and answered. The relevant

provisions have been extracted hereinabove, as

also the submissions made by both the

Counsels.

- 153 -

NC: 2025:KHC:32024

HC-KAR

27.24. What has been challenged is only a Show Cause

notice and this court would have normally

relegated the petitioners to reply to the show

cause notice, however, there being an

insistence on part of the counsel for Petitioners

that all issues have to be considered by this

court and the petitioners having submitted to

the jurisdiction of this court for such

consideration that the same have been taken

up for consideration.

27.25. There is substance in the submission of Learned

Additional Advocate General Sri. Kiran Rhon,

learned counsel appearing for the State,

Section 20 cannot be considered to be an

exception to Section 17 of the MFR 1900 in all

circumstances. Section 20 is reproduced

hereunder for easy reference:

20. No right of any description shall be acquired in or over a State Forest, except by succession or under grant or contract in writing made by or on behalf of the Government or of some person in whom such right or the

- 154 -

NC: 2025:KHC:32024

HC-KAR

power to create such right was vested when the notification under section 17 was published.

27.26. Section 20 would indicate that no right of any

description be acquired in or over a state forest

except by succession or under a grant or

contract in writing, made by or on behalf of the

government or of some person in whom such

right or the power to create such right was

vested when the notification under Section 17

was published. For Section 20 to be applicable

it is required that a grant or contract in writing

is made by or on behalf of the Government or

of some person in whom such right or the

power to create such right was vested when the

notification under section 17 was published,

i.e., to say the time period for consideration of

such grant is at the time when the section 17

notification was issued and not subsequently.

- 155 -

NC: 2025:KHC:32024

HC-KAR

27.27. Section 17 provides for the land declared as

forest to be deemed as a State forest, and

Section 20 provides an exception for a private

person to acquire the land declared to be a

State forest, subject to the conditions being

satisfied. By an ex facie reading of Section 20,

it is clear that though Section 17 is one which

will operate in perpetuity but is however

subject to the rights exercised by the State

under Section 20, those conditions are required

to be satisfied for Section 20 to be made

applicable.

27.28. Section 20 is worded in the negative,

categorically indicating that "no right of any

description shall be acquired" in or over a State

Forest and qualifies the same by exceptions

namely (i) by succession or (ii) under grant or

contract in writing made by or on behalf of the

Government or of some person in whom such

- 156 -

NC: 2025:KHC:32024

HC-KAR

right or the power to create such right was

vested when the notification under section 17

was published. The Petitioners seek to rely not

on the general law but on the exception, hence

it is required for the petitioners to satisfy the

requirement/s of the exception/s.

27.29. In so far as the First Exception is concerned, if

a person had a right over the forest land, which

had not been considered before the issuance of

the Section 17 notification, such rights could be

passed on by way of succession, which the

person claiming to have acquired would have to

prove, be that as it may, this aspect is not

being considered in detail in the present case

since no claim has been made under this

exception.

27.30. As regards the second exception, a right over

forest land can be acquired under a grant or

- 157 -

NC: 2025:KHC:32024

HC-KAR

contract in writing made by or on behalf of the

Government or of some person in whom such

right or the power to create such right was

vested when the notification under section 17

was published. Thus, the grant or contract has

to be firstly in writing and secondly made by or

on behalf of the Government and cannot be by

way of any agreement with a private party.

27.31. Insofar as survey No.69 is concerned, by

relying on the Khetwar register, it is sought to

be contended that the said land has been

granted in favour of Sri. Manik Raj on

17.11.1932, who was a defence personnel in

terms of dharkast No.807/32-33 as entered in

the Khetwa register, which has been placed on

record. Thus, what has been placed on record is

only the Khetwar register to indicate the

alleged acquisition of title by Sri. Manikaraj was

by way of a grant/dharkast made in the year

- 158 -

NC: 2025:KHC:32024

HC-KAR

1932. The dharkast No.807/32-33 is not placed

on record, and there are no other documents

other than the Khetwar register placed on

record. Thus, the Khetwar register cannot be

regarded as establishing the grant by or on

behalf of the Government. The report of the

Thasildar indicates that there is no such grant

made and despite a search having been made

no documents have been traced in that

regards, thus categorically establishing that

there is no such grant, the petitioners

themselves have not placed on record any such

grant order.

27.32. The alleged grant/ Dharkast is admittedly

subsequent to the notification issued under

Section 17, which was issued on 8.1.1921. It

has not been established that the grant is in

accordance with law, the subsequent event of

the said Sri. Manik Raj not having made

- 159 -

NC: 2025:KHC:32024

HC-KAR

payment of the land revenue in relation to the

said land, which had been granted to him, the

said land was brought for auction in the year

1936, and in the said auction, Sri. Subbaraya

Mudilyar is stated to have purchased the said

property, is a private transaction and not one

which can be said to be a grant in terms of

Section 20. The auction having been conducted

on account off non-payment of land revenue,

Sri. Subbaraya Mudaliyar being successful in

the said auction, a sale deed is stated to have

been executed in favour of Sri.Subbaraya

Mudaliyar, which would not satisfy the

requirement of Section 20, since the acquisition

of title by Sri. Subbaraya Mudaliyar is under

contract, in writing, in furtherance of an auction

and not a grant made by the government, or on

behalf of the government. Subsequent thereto,

there have been various private sales in respect

- 160 -

NC: 2025:KHC:32024

HC-KAR

of survey No.69, which would not satisfy the

strict requirement of Section 20. Section 20

being an exception it is required that the same

is strictly construed and no liberal interpretation

can be given to the same as contended by

Shri K. Chandan.

27.33. Insofar as survey No.68 is concerned, the said

land had been allegedly granted to Sri.

Muniyappa Devanahalli in the year 1945, again,

no document of grant has been placed on

record. Sri. Muniyappa of Devanalli had

borrowed money by mortgaging the property. A

dispute had been initiated under the Karnataka

Co-operative Societies Act. The Assistant

Registrar Co-operative Societies had bought the

property for auction, where the same was

purchased by Smt. Sajeeda Begum. insofar as

the grant is concerned in favour of Sri.

Muniyappa Devanahalli, the same would again

- 161 -

NC: 2025:KHC:32024

HC-KAR

would not satisfy the requirement of Section 20

of the MFR 1900, insofar as the sale in favour

of Smt.Sajeeda Begum is concerned, it is on

account of the mortgage dues that the

property, which was mortgaged as security for

a private loan, was brought for sale and the

sale, though having been conducted by an

officer of the government, and a sale deed

came to be executed in favour of Smt.Sajeeda

Begum, the transaction was essentially a

private transaction and would not satisfy the

strict requirement of a Grant under section 20

of the Act. Thus, even insofar as the land in

survey No.68 is concerned, the manner of

acquisition of title would not satisfy the

requirement of Section 20, which is an

exception to Section 17, as indicated supra.

27.34. As regards the aspect of boundaries prevailing

over the measurements and the confusion

- 162 -

NC: 2025:KHC:32024

HC-KAR

regarding survey numbers, many arguments

have been advanced on this aspect. The

submission of the counsel for the petitioners is

on the basis of the Survey Number and not as

per the boundaries in the notification of the

year 1921.

27.35. On enquiry with the counsels if they are

agreeable for a fresh joint survey in terms of

the notification 08.01.2021, though Sri.Kiran

Ron, learned AAG submits that the State is

ready for another such joint survey to be

carried out, Sri. Chandan submits that there is

no fresh survey which needs to be carried out;

a survey has already been carried out, and a

report has been placed on record, which could

be considered by this Court.

27.36. On further enquiry, as to whether the claim of

the Petitioners is that the lands subject matter

- 163 -

NC: 2025:KHC:32024

HC-KAR

of the present petition were the forest lands

mentioned in the notification dated 08.09.2021,

but only on account of grant they were not

forest land or is the case of the Petitioners that

the land in Sy.No.68 and 69 belonging to the

Petitioners were never forest land; the

submission of Sri.Chandan, learned counsel, is

that the land which is owned and possessed by

the Petitioners is not forest land as per the joint

survey report, and as such, there is no

requirement of a fresh survey to be carried out.

In that background, it would be required to be

considered if the Survey report can be accepted

as is.

27.37. A joint survey was conducted on 28.01.2015

and 29.01.2015 by the Tahsildar Bhuvanahalli,

in pursuance of the Order Dated 13.06.2012 in

Criminal Petition No. 1852-1857 of 2012. The

old survey No. 66 of Chikkasane village has

- 164 -

NC: 2025:KHC:32024

HC-KAR

now been renumbered as survey No. 68,

Survey No. 67 of Chikkasane village is now

renumbered as survey No. 69.

27.38. The Tahsildar has submitted a survey report in

respect of old survey No. 66 and old survey No.

67, and not with reference to new survey No.

68 and 69 is the contention of Shri Kiran Rohn,

and in that backround the survey report was

not accepted and fresh survey was directed to

be conducted since the survey was not

conducted in accordance with the Gazette

notification dated 08.01.1921.

27.39. Thereafter, the Technical Assistant and Deputy

Director of Land Records, Bangalore Rural

District, were directed by the Tahsildar,

Devanahalli Taluk to conduct a joint survey,

according to the notification dated 08.01.1921,

vide their correspondence dated 21.04.2017.

- 165 -

NC: 2025:KHC:32024

HC-KAR

27.40. On 10.07.2017, the ADLR, Devanahalli Taluk,

issued a notice to attend the joint survey to be

conducted on 25.07.2017. Though Petitioner

No.1 received the notice, the other Petitioners

refused to receive the notice. A survey was

conducted in the presence of Petitioner No. 3-

Sri. M. A. Mohammad Amanullah, who refused

to sign the Mahazar, which is apparent from the

report of the Assistant Conservator of Forests

dated 16.09.2017 addressed to the Deputy

Conservator of Forests. The new Survey report

it is claimed indicates that the land of the

petitioners comes within the boundaries of the

notification dated 08.01.1921 and as held in

Narasimha Sastry's case, Sheodhyan

Singh's case, Y. Subbarao's case and

Mallaiah's case irrespective of the change in

Survey numbers, if the land falls within the

- 166 -

NC: 2025:KHC:32024

HC-KAR

boundaries of the notification of 1921, it would

be a forest land.

27.41. Irrespective of the numbering of the survey

numbers, what is required to be considered is

the boundaries of the notification of 1921; if the

land claimed by the Petitioners comes within

the boundaries of the forest land, action has to

be taken which cannot be faulted with.

27.42. Liberty having been reserved by this Court in an

order dated 13.06.2012 in criminal petition No.

1852 to 1857 of 2012, the first survey was

conducted of the Survey numbers and not as

per the notification of the year 1921, as such a

fresh survey has been conducted as per the

notification of the year 1921 and proceeded

therefrom in the very same proceedings,

namely FOC No.7, 8, 9, 13 and 14 of 2006-07.

A survey has now been conducted in terms of

- 167 -

NC: 2025:KHC:32024

HC-KAR

the notification dated 08-01-1921,

encroachment having been found, the

authorities are well within their rights to initiate

proceedings.

27.43. Hence I answer point No.1 by holding that

once a notification has been issued under

Section 17 of the MFR 1900 notifying a

particular land as a forest land, the said

notification would apply in respect of the

said land in perpetuity, subject to

denotification in terms of Section 30 and

or the exceptions detailed under Section

20, which would have to be strictly

established by the person/s claiming such

benefit of the exception/s.

28. ANSWER TO POINT No.2: Whether the present Writ Petition is maintainable on account of the same, requiring this Court to consider a disputed question of fact?

- 168 -

NC: 2025:KHC:32024

HC-KAR

28.1. Much has been sought to be made out by

Sri.Kiran Ron, learned Additional Advocate

General, that the present writ petition is not

maintainable since the same relates to the

consideration of disputed questions of fact and

in this regard, reliance has been placed by him

on the decision of the Hon'ble Apex Court in

Kunishetty Satyanarayana's case to contend

that firstly, the disputed questions of fact.

Secondly, that what has been challenged is only

a show cause notice under Section 64, which is

required to be replied to by the petitioners.

28.2. Per contra, Sri.K.Chandan., learned counsel

appearing for the petitioners relied on Anand

Arya's case to contend that when land has

never been shown as forest land and those

lands have been granted by the government,

the land loses the character of a forest land and

even if it was a forest land and as such, no

- 169 -

NC: 2025:KHC:32024

HC-KAR

notice under Section 64A could be issued.

Reliance has also been placed on Elizabeth

Jacobs' case to contend that when the official

document itself indicated that the property was

not government land, private rights in respect

thereto could not be granted.

28.3. By relying on Godrej and Boyce case, it has

been submitted that when citizens acted for

several decades on the basis of what has been

held out by State, the State cannot belatedly

take action contrary thereto. These, he

submits, are points of law which are required to

be considered. It is not disputed questions of

fact which would be considered by this Court.

Even as regards that aspect, by relying on

Chandavarkar Sita Ratna Rao's case, his

submission is that a constitutional Court

exercising jurisdiction under Article 227 could

go into the question of facts on the basis of a

- 170 -

NC: 2025:KHC:32024

HC-KAR

question of law to render justice where so

required. The petitioners, having been harassed

by the respondent-State, this Court ought to

come to the rescue of the petitioners.

28.4. Reliance has been placed on the decision of the

Hon'ble Apex Court in Shamshad Ahmad's

case, indicating that the powers of the High

Court under Article 226 and 227 are very wide

and extensive, and this Court can exercise such

writ jurisdiction to render justice as may be

required. On that basis he submits that in law,

the action taken by the respondent being

illegal, the enquiry to be conducted by this

Court limited to whether there was a grant

made under Section 20 bringing out the

exception under Section 20 to the notification

of Section 17 thereby confirming right on the

grantee and his successors, his submission is

that this Court ought to excise its powers under

- 171 -

NC: 2025:KHC:32024

HC-KAR

Article 226 and 227, in the background of the

above submission that the above point is

required to be answered.

28.5. Normally, though this Court has wide powers

under Articles 226 and 227, which cannot be

fettered by any particular provision of law, this

Court would refrain from entering into a deep

enquiry as regards disputed questions of facts

and leave the same to be decided by a

Court/authority exercising appropriate

jurisdiction.

28.6. A Judge of the High Court functions in various

capacities depending on the roster allocated by

the Hon'ble Chief Justice as the Master of Rolls.

It is not that a Judge of the High Court cannot

enquire into a disputed question of fact, which

is normally done in the case of a first appeal,

where the entire evidence is re-appreciated,

- 172 -

NC: 2025:KHC:32024

HC-KAR

thereby requiring an enquiry into all the facts

relating thereto. In a second appeal, a Judge of

the High Court would restrain himself to

consider the point of law, which is termed as a

substantial question of law to be determined. In

exercise of powers in different rosters like a

writ petition under Article 227, a Judge of the

High Court would exercise supervisory powers

to ascertain if the orders passed by the trial

Court are proper and correct. While exercising

revision jurisdiction, a Judge of the High Court

would consider if there is an error of jurisdiction

or an error in the exercise of powers, and so on

and so forth.

28.7. Insofar as the writ petition is concerned, the

same being as summary proceedings

whereunder the reliefs in the nature of issuance

of writ is sought for, a Judge of the High Court

exercising summary jurisdiction would normally

- 173 -

NC: 2025:KHC:32024

HC-KAR

refrain from enquiring into disputed questions

of facts unless they are ex facie evident.

28.8. Thus, the restriction imposed is a self-induced

restriction and not a restriction on the basis of

the Judge not having the power or ability to do

so. This restriction is also self-imposed to

protect the interest of the parties, inasmuch as

if there are disputed questions of fact, the

parties are required to be provided an

opportunity of adducing evidence, placing the

documents on record and also permitting them

to cross-examine each other to ascertain the

veracity thereof so as to arrive at the truth in

the matter.

28.9. Insofar as the present case is concerned,

essentially what has been contended is that a

grant made in favour of the petitioners is one

which would constitute an exception under

- 174 -

NC: 2025:KHC:32024

HC-KAR

Section 20 of the MFR 1900 and as such is an

exception to the restriction imposed by a

notification under Section 17 of MFR 1900.

28.10. Ex facie what has been placed on record is the

khetwa register on which basis it is alleged that

there is a grant made in respect of land in

survey No.69 in favour of Sri.Manik Raj, way

back in the year 1932, and of the subsequent

auction of the said property in the year 1936.

However, no order of grant has been placed on

record.

28.11. Similar, is the case as regards survey No.68,

which is alleged to be granted to Sri.

Muniyappa Devanahalli in the year 1945, again,

no document of grant has been placed on

record.

28.12. The actual grant orders in writing made by or

on behalf of the Government have not been

- 175 -

NC: 2025:KHC:32024

HC-KAR

placed on record, more so when the location of

the property has been ascertained to be located

within the boundaries of the notification of the

year 1921. The report of the Thasildhar

indicates that there is no such order of grant

available in respect of both the above survey

numbers.

28.13. Once the land is within the boundaries of the

notification as held by the Hon'ble Apex Court

in the celebrated judgment in Godavarman's

case, in which case, on account of continuous

mandamuses which have been issued and the

constant monitoring by the Hon'ble Apex Court,

has resulted in saving of numerous forests and

removal of encroachments, all encroachers in a

forest area being required to be evicted.

28.14. A show-cause notice under Section 64-A is

issued only with a view to enable the person to

whom the notice is issued to show that his land

- 176 -

NC: 2025:KHC:32024

HC-KAR

does not fall within the boundaries of the forest

as drawn up by the Survey of India and as

contained in the notification issued in regard

thereto, in the present case the notification of

the year 1921. If the land is identified as falling

within the Survey of India boundary and/or the

notification, then there could be no other

defence open to the person concerned, namely

the encroacher, and the State would be under

an obligation and duty to evict the encroacher,

by force if necessary. The facts being ex-facie

clear that, as per the second survey carried

out, the subject land is within the forest

boundaries, the Petitioners or anyone claiming

through or under them cannot have any

defence.

28.15. These aspects being explicitly clear from the

documents on record, I am of the considered

opinion that there is no in-depth enquiry which

- 177 -

NC: 2025:KHC:32024

HC-KAR

is required to be conducted by this Court to

ascertain if there are any exfacie rights vested

with the petitioners.

28.16. Thus, I answer point No.2 by holding that,

insofar as the present case is concerned,

as regards the challenge to the notice

under section 64A, firstly, they do not

involve any disputed question of fact

requiring in-depth enquiry. Secondly, the

survey report indicating that the subject

property lies within the boundaries of the

forest notified in the year 1921, the

petitioners have no defence to any

eviction order to be passed against them,

however they have to be given an

opportunity to place any mitigating

circumstances on record for the purpose of

consideration of the time to be granted for

such eviction.

- 178 -

NC: 2025:KHC:32024

HC-KAR

29. ANSWER TO POINT NO.3. Whether the respondents could have issued a fresh show cause notice in F.O.C. No.7/2006-07, F.O.C. No.8/2006-07, F.O.C. No.9/2006-07, F.O.C. No.13/2006-07 and F.O.C. No.14/2006-07 after the said proceedings have been quashed in Crl.P.1852-57 OF 2012?

29.1. The submission of Sri K. Chandan, learned

counsel for the petitioners, is that a similar

notice under Section 64 was issued earlier in

the year 2006-07, and in furtherance thereof,

criminal FOC Nos. 7, 8, 9, 13, and 14 of 2006-

07 were registered. Challenging the same, the

petitioners had filed criminal petitions under

Section 482 of the Code of Criminal Procedure

in Criminal Petition No. 1852 to 1857 of 2012

and this court, vide order dated 13.06.2012

had quashed those proceedings, reserving

liberty to the Forest Department to conduct a

survey. The said orders having attained finality,

the FOC proceedings having been quashed, the

question of issuance of one more set of notices

- 179 -

                                                NC: 2025:KHC:32024



HC-KAR




         as   done       now       in     the   very    same       FOC

proceedings, albeit after a unilateral survey

carried out by the Forest Department, is

untenable.

29.2. The submission of Sri.Kiran Ron, Additional

Advocate General, notes that although the

proceedings were quashed, liberty was reserved

to the Forest Department to conduct a survey.

A survey having been carried out by the Forest

Department, where encroachment was found,

proceedings have been continued in the said

FOC matters. As such, he submits that the

continuation of the said proceedings is proper

and correct and no fault was committed.

29.3. Having heard the arguments of both the

counsels and having perused the papers, there

is no dispute as regards the earlier proceedings

having been initiated in the year 2006-07 and

- 180 -

NC: 2025:KHC:32024

HC-KAR

the same having been quashed. The allegations

made in those proceedings are the very same

allegations which are made in the present

proceedings. The orders passed in criminal

petition No.1852 to 1857 of 2012 are

categorical inasmuch as those FOC proceedings

initiated in the year 2006-07 have been

quashed only on the ground that there was no

survey conducted and in that background

liberty was reserved to the forest department

to carry out a survey in the presence of the

petitioners to ascertain if there was any

encroachment. In furtherance thereof, a survey

has been carried out in the presence of the

petitioners as regards the aforesaid survey

numbers and a categorical remark made in the

said survey by the surveyor that there is no

encroachment by the petitioners of any forest

land.

- 181 -

NC: 2025:KHC:32024

HC-KAR

29.4. Liberty having been reserved by this Court in an

order dated 13.06.2012 in criminal petition No.

1852 to 1857 of 2012, the first survey which

was conducted of the Survey numbers not

being as per the notification of the year 1921,

as such a fresh survey has been conducted as

per the notification of the year 1921 and

proceeded therefrom in the very same

proceedings, namely FOC 7. The quashing of

FOC No.7, 8, 9, 13 and 14 of 2006-07 was only

with reference to the joint survey not having

been conducted and liberty having been

reserved to conduct such a survey. A survey

has now been conducted in terms of the

notification dated 08-01-1921, encroachment

having been found, the authorities are well

within their rights to initiate proceedings.

29.5. The subsequent survey, in my considered

opinion, is not a unilateral survey conducted by

- 182 -

NC: 2025:KHC:32024

HC-KAR

the forest department. On 10.07.2017, the

ADLR, Devanahalli Taluk, issued a notice to the

Petitioners to attend the joint survey to be

conducted on 25.07.2017. Though Petitioner

No.1 received the notice, the other Petitioners

refused to receive the notice. A survey was

conducted in the presence of Petitioner No. 3-

Sri. M. A. Mohammad Amanullah, who refused

to sign the Mahazar, which is apparent from the

report of the Assistant Conservator of Forests

dated 16.09.2017 addressed to the Deputy

Conservator of Forests. The new Survey report

indicates that the land of the petitioners comes

within the boundaries of the notification dated

08.01.1921.

29.6. As indicated supra, the orders passed in

Crl.Petitions No.1852 to 1857 of 2012 are

categorical. The entire order thereof is

reproduced hereunder for easy reference:

- 183 -

NC: 2025:KHC:32024

HC-KAR

ORDER

Learned Government Pleader has filed statement of objections.

2. In these petitions, petitioners have sought for quashing of the proceedings in FOC Nos.7/06-07, 8/06-

07, 9/06-07, 13/06-07, 14/06-07 pending on the file of CJ (Jr. Dn.) and JMFC, Devanahalli.

3. The allegation in the complaint is that, the petitioners have encroached upon the forest land and accordingly case was registered in FOC Nos.7/06-07, 8/06-07, 9/06- 07, 13/06-07, 14/06-07 for the offences punishable under Sections 24(g), (gg), 73(d) of Karnataka Forest Act and Rule 41 of Rules made there under and Section 41(2) of Karnataka Conservative of Forest Act and Section 2 of Central Forest Protection Act. As against the registration of the cases, the petitioners are before this court.

4. The facts, which are not in dispute are that, in the year 1936 itself it appears that public auction conducted in court proceedings for non payment of the revenue. In the court proceedings, one Subbaraya Mudaliyar purchased the properties. Thereafter, these petitioners each have purchased portion of the properties in 1977. It is also not in dispute that, the Forest and State had filed a suit against one of the purchasers in O.S.No.1424/2006 seeking declaration that the land in possession of the said properties, land encroached upon by the petitioners. It is also not in dispute that the said suit has been dismissed.

5. If, really the forest department finds that there is any encroachment which the petitioners or their predecessor were in possession for more than half century, it is open to the forest department to conduct survey of the land in the presence of the occupier/owner/purchaser of the said property and based on the survey, if they find there

- 184 -

NC: 2025:KHC:32024

HC-KAR

is any encroachment they can proceed against the occupier in accordance with law.

6. Further, considering that the even before the purchase of the properties by the petitioners, the title deeds were in the name of the vendor, these petitioners have been in possession for over complaint ought not have been filed without proper verification. Hence, I find complaints filed by the forest authority are perverse and liable to be quashed.

Accordingly, these petitions are allowed. Proceedings in FOC Nos.7/06-07, 8/06-07, 9/06-07, 13/06-07, 14/06- 07 pending on the file of CJ (Jr. Dn.) and JMFC, Devanahalli stand quashed.

Liberty is reserved to the Forest Department, if there is any encroachment, it may conduct the survey and proceed with the matter in accordance with law.

29.7. Though the FOC proceedings initiated in

furtherance of the notices issued under section

64A of the FC Act had been quashed, the said

proceedings did not come to an end. Liberty

was reserved to the Forest Department, if there

is any encroachment, it may conduct the survey

and proceed with the matter in accordance with

law.

- 185 -

NC: 2025:KHC:32024

HC-KAR

29.8. If a survey were to be carried out and

encroachment found, matter could be

proceeded with in accordance with law, it is in

view thereof that fresh notices under Section

64A would be required to be issued and have

been so issued, the petitioner would be heard

on the same, which is what has been done. The

petitioners will be given an opportunity to reply

to the same, and thereafter, action to be taken.

29.9. In the present matter, a joint survey was

conducted on 28.01.2015 and 29.01.2015 by

the Tahsildar Bhuvanahalli, in pursuance of the

Order dated 13.06.2012 in Criminal Petition No.

1852-1857 of 2012. The old survey No. 66 of

Chikkasane village has now been renumbered

as survey No. 68, Survey No. 67 of Chikkasane

village is now renumbered as survey No. 69.

- 186 -

NC: 2025:KHC:32024

HC-KAR

29.10. The Tahsildar has submitted a survey report in

respect of old survey No. 66 and old survey No.

67, and not with reference to new survey No.

68 and 69, it is in that backround that the

survey report was not accepted and fresh

survey was directed to be conducted since the

survey was not conducted in accordance with

the Gazette notification dated 08.01.1921.

29.11. Liberty having been reserved by this Court in an

order dated 13.06.2012 in criminal petition No.

1852 to 1857 of 2012, the first survey which

was conducted of the Survey numbers and not

as per the notification of the year 1921, as such

a fresh survey has been conducted as per the

notification of the year 1921 and proceeded

therefrom in the very same proceedings,

namely FOC No.7, 8, 9, 13 and 14 of 2006-07.

The proceedings were quashed only with

reference to the joint survey not having been

- 187 -

NC: 2025:KHC:32024

HC-KAR

conducted and liberty having been reserved to

conduct such a survey. A survey has now been

conducted in terms of the notification dated 08-

01-1921, encroachment having been found, the

authorities are well within their rights to initiate

proceedings.

29.12. I answer point No.3 by holding that the

Respondents have rightly issued fresh

show cause notices dated 13.11.2020 in

FOC No.7, 8, 9, 13 and 14 of 2006-07.

30. ANSWER TO POINT No.4: Whether the first survey carried out in pursuance of the orders in Crl.Petitions No.1852-57 of 2012, indicating that there is no encroachment of forest land, would enure to the benefit of the Petitioners requiring the Writ Petitions to be allowed?

30.1. Some of the contentions relating to this point

have been considered in answer to point No.3

above. Suffice it to say that in the first survey,

which had been carried out, the petitioners had

- 188 -

NC: 2025:KHC:32024

HC-KAR

participated, and in the second survey, which

had been carried out, the petitioners had

chosen not to participate, as indicated supra.

30.2. In my considered opinion, the Petitioners

cannot choose not to participate when it had

been pointed out that there was an error in the

earlier survey on account of the earlier survey

having been done of the Survey Numbers and

not as per the boundaries of the notification of

the year 1921. The First Survey, which had

been carried out, was contrary to the orders

passed by this court; it would be for the

Principal Chief Conservator of Forests and the

Principal Secretary, Revenue Department to

ascertain if there was any mischief in the

carrying out of such a survey with reference to

the survey numbers rather than the boundaries

of the notification of the year 1921 and take

necessary action against the errant officials.

- 189 -

NC: 2025:KHC:32024

HC-KAR

30.3. Respondent-Forest Department was well within

its authority to conduct a fresh survey when

such an error was found, more so, when in

furtherance of the orders passed in Criminal

Petition No.1852 to 1857 of 2012, the Forest

Department was granted liberty to carry out a

survey of the land as per the notification of the

year 1921, in the presence of the petitioners.

The liberty which has been granted by this

court in its order passed in criminal petition

No.1852 to 1857 of 2012 did not come to an

end once the first survey was carried out. When

the aforestated error was found, it was required

for any responsible officer of the Forest

Department, who is obliged and duty-bound to

protect all forest lands, to conduct a fresh

survey as per the notification of the year 1921.

It is if the survey report of the survey numbers

were to be accepted by the forest department

- 190 -

NC: 2025:KHC:32024

HC-KAR

that the officers could have been said to have

abdicated their duties. An action taken to

protect forest land cannot be said to be outside

the powers of the Officials of the Forest

Department, the same being to correct the

mistake committed by the surveyor carrying

out the survey activity without reference to

change in the survey numbers and or the

boundaries of the notification of the year 1921.

30.4. As such I answer point number 4 by

holding that when a survey was carried

out in pursuance of the orders in criminal

petition No. 1852 to 1857 of 2012

indicating that there is no encroachment

of forest land, the same would not enure

to the benefit of the petitioners if the

survey was not properly carried out. A

subsequent survey after the issuance of

notice to the petitioners carried out as per

- 191 -

NC: 2025:KHC:32024

HC-KAR

the boundaries of the notification of the

year 1921 is perfectly valid and binding on

the petitioners, more so when they chose

not to particiapate in the said arrvey, the

Petitioners or anyone claiming through or

under them cannot seek to take advantage

of their own wrongs by not participating in

the survey despite notice having been

issued in that regard.

31. ANSWER TO POINT No.5: Whether the filing of the civil suit by the Forest Department and the orders passed therein would disentitle the Forest Department from initiating proceedings under Section 64A of the Karnataka Forest Act, 1963?

31.1. The submission of Sri Chandan, learned counsel

for the petitioners, is that a suit having been

filed by the Forest Department, the Forest

Department failed in the same, and the matter

is now pending before the first appellate court,

- 192 -

NC: 2025:KHC:32024

HC-KAR

proceeding under section 64A of the KFA, 1963

could not have been initiated.

31.2. Per contra, the submission of Kiran Ron,

learned the Additional Advocate General, is that

the proceedings in OS No.1424 of 2006 were

not required to be initiated. They have been so

initiated on ill-advise. The jurisdiction of the

Civil Court is excluded insofar as Forest lands

are concerned. A survey has been conducted on

28-01-2015 and 29-01-2015 in pursuance of

the Order dated 13.06.2012, passed in Criminal

Petition No.1852-1857 of 2012, the Assistant

Conservator of Forest having received the said

survey report on 12.06.2015 being of the

opinion that the said survey was not conducted

in accordance with the gazette notification

dated 8-01-1921, had requested the Range

Forest Officer, the Assistant Conservator Forest

and the Deputy Conservator of Forest for a

- 193 -

NC: 2025:KHC:32024

HC-KAR

fresh survey in terms of the notification dated

8.01.1921. Thereafter on 10-07-2017, notice

was issued by the ADLR to the petitioners for

conducting a joint survey on 25-07-2017, the

petitioners refused to receive the notice and as

such, a survey was carried out. Though

petitioner No. 3 was present at the time of the

survey, he refused to sign the mahazar. It is in

furtherance of the same that the survey report

has been submitted by the Assistant

Conservator of Forest on 16-09-2017 to the

Deputy Conservator of Forest. Thus, he submits

that this is a survey which has not been carried

out unilaterally by the Forest Department but

through the ADLR and the officials of the

respondent. Notice having been issued to the

petitioners, the petitioners had not participated

in the said survey. It is on that basis that

notices had been issued under section 64A on

- 194 -

NC: 2025:KHC:32024

HC-KAR

account of encroachment being found during

the course of the said survey.

31.3. His submission, therefore, is that irrespective of

a civil suit having been filed by the Forest

Department, the statutory remedies available

to the Forest Department could have been and

have in fact been invoked. It is in the

background of the aforesaid submission that

this issue would have to be answered.

31.4. Though it is not in dispute that a civil suit in OS

No.1424/2006 has been filed by the Forest

Department, the said suit is only in respect of a

portion of the subject property. The title, as

observed supra, in that suit and in the present

proceedings can be traced to either the grant

made in the year 1932 in respect of survey

number 69 or the grant made in respect of

survey number 68 made in the year 1945.

- 195 -

NC: 2025:KHC:32024

HC-KAR

31.5. Irrespective of the title to the property what

would have to be looked into in these kind of

matters relating the Forest lands, is whether

the land claimed by a private party like the

petitioners comes within the boundaries of the

Forest notification, if it does, then it would be a

forest land, and the Petitioners or anyone

claiming through or under them would not have

any defence from being evicted in order to clear

the encroachment over forest land.

31.6. The filing of the suit, though only reflects the

ineptitude on part of the forest officials who had

then filed the suit, would not deprive the forest

department from exercising its powers in

accordance with law. It would, however, be for

the Principal Chief Conservator of Forests to

take such action as may be permissible, in

accordance with law, against such delinquent

- 196 -

NC: 2025:KHC:32024

HC-KAR

officials, who had, instead of taking up

proceedings by exercising powers in accordance

with the applicable law, filed a suit and

subsequently an Appeal which is still pending.

31.7. As such, I answer point number 5 by

holding that proceeding under Section 64A

of the Karnataka Forest Act 1963 can be

initiated and continued irrespective of the

Forest Department having filed a civil suit

relating to the title of the property, since

what is required to be decided is whether

the property falls within the boundaries of

the notification of the year 2021.

32. ANSWER TO POINT No.6: Can the government after notifying a land to be forest land under Mysore Forest Regulations 1990 vide notification 08.01.2021 grant any land to defence personnel or otherwise and what is the effect thereof?

32.1. The submission of Sri. K.Chandan, learned

counsel for the petitioners, is that even if the

- 197 -

NC: 2025:KHC:32024

HC-KAR

land had been notified as a forest land vide

notification date 8.01.1921, the land in survey

number 69 had been granted to Sri.Manik Raj,

a defence personnel in the year 1932 and the

land in survey no. 68 was granted to

Muniyappa Devanahalli in the year 1945. It is in

that background that Section 20 of the KFR

1900 has been brought into service to contend

that the grantees Manik Raj and Muniyappa

Devanahalli acquired ownership rights in terms

of the grant, and there is no prohibition in

terms of Section 20 in relation thereto.

32.2. Reliance is also placed on Rule 99 of the Mysore

Land Revenue Rules and Section 187 of the

Mysore Land Revenue Code, which have been

reproduced hereinabove. On that basis, it is

contended that if a sale has been executed by

an officer of the State representing the State,

more particularly when the auction has been

- 198 -

NC: 2025:KHC:32024

HC-KAR

conducted, on confirmation of the sale, the

purchaser is required to be put in possession by

the State and a certificate of purchase is

required to be issued.

32.3. Reference is also made to Section 24G, 24GG,

24H, 73D of the KFA 1963 and Rule 41(2) of

the KFR 1969 and Section 2(2) of the FCA

1980, on which basis it is submitted that it is

only after the FCA 1980 came into force that

the restriction in respect of forest land came to

be introduced and therefore the grant made in

the year 1932 and 1945 would be outside the

mischief of the FCA 1980.

32.4. Per contra, the submission of Sri.Kiran Ron,

learned Additional Advocate General is that

once a land has been declared as forest land, it

will continue to forest land and by relying on

the decision of the Hob'ble Apex Court in

- 199 -

NC: 2025:KHC:32024

HC-KAR

Godaverman's case, his submission is that no

defence is available to any person who is found

to be in occupation of forest land once the said

land is admitted/found to be forest land. It is in

the background of the aforesaid submission

that this issue would have to be answered.

32.5. There cannot be any dispute as regards 24G,

which provides that clearance of any land for

cultivation is prohibited in forest land. 24GG,

which prohibits the occupation of forest land for

any purpose. Section 24H, prohibits damaging,

altering or removing any cairn, wall, ditch,

embankment, fence, hedge, or railing in forest

land, etc. There can be no dispute as regards

Section 73D, which provides for a penalty for

any person altering, destroying or defacing any

boundary mark of forest land. All these

provisions would be attracted in the present

case since, as admitted by the Petitioners

- 200 -

NC: 2025:KHC:32024

HC-KAR

themselves, they have formed a layout and are

selling the same to third parties, some of whom

are putting up construction of houses on those

plots. Once the land has been found to be

within the boundaries of the notification of the

year 1921, none of these actions could have

been undertaken by the petitioners or anyone

claiming through or under them. The petitioners

took this risk knowing fully well that the Forest

Department had laid a claim over this land, in

fact the first suit was filed by one of the

petitioners contending that there is interference

with his possession by the Forest Department,

Petitioner No. 2-Mohammad Sanaullah, had

filed a suit in O.S. No. 600/1981 seeking a

permanent injunction against the Forest

Department, restraining the Forest Department

from interfering with the peaceful possession of

Petitioner No.2 in Survey No. 69/2. The said

- 201 -

NC: 2025:KHC:32024

HC-KAR

suit came to be dismissed on 13.12.1985 with

costs.

32.6. Section 2(2) of the Forest Conservation Act

which came into effect from the year 1980 has

imposed a restriction on the de-reservation of

forest which came into effect in the year 1980

in terms of Subsection (2) of Section 2 thereof.

32.7. Even according to the learned counsel of the

Petitioners, de-reservation can only be made

with the prior approval of the Central

government. This is for the simple reason that

the lands in question continue to be part of the

Notification of the year 1921, which has not

been challenged. No de-reservation having

been made and the hon'ble Apex Court in

Godavarman's case having prohibited any

such dereservation, the petitioners cannot now

claim that there is any such dereservation

- 202 -

NC: 2025:KHC:32024

HC-KAR

without placing any document in regard thereto

on record.

32.8. In that view of the matter there could not be

any grant made of the subject land, once it was

notified to be forest land, there cannot be an

estoppel against statute, there being a clear bar

under the statute for using a forest land for non

forestry purpose, the petitioners are fully aware

of such embargo and the claim of the Forest

department, this I say so for the simple reason

that no action had been taken to develop the

property or the like until the turn of the

century, by which time action had been taken

by the forest department, and the dispute was

pending before the court, the first suit having

been filed by Petitioner No. 2-Mohammad

Sanaullah, in O.S. No. 600/1981 seeking a

permanent injunction against the Forest

Department, restraining the Forest Department

- 203 -

NC: 2025:KHC:32024

HC-KAR

from interfering with the peaceful possession of

Petitioner No.2 in Survey No. 69/2. The

execution of the joint development agreement,

obtaining of plan sanction, and agreements of

sale having been entered into in that regard are

all after the forest department had initiated

action and the suit had been filed. Hence, all

these acts having been committed by the

Petitioners or by persons claiming through or

under them, would not entitle them to any

equitable consideration. Insofar as third-party

purchasers are concerned, they would always

have recourse against the petitioners.

32.9. Thus, I answer point number 6 by holding

that after the Government notifying the

land to be forest land under the Mysore

Forest Regulation 1990 vide notification

dated 8-01-1921, the alleged grant of land

in survey number 69 in the year 1932 and

- 204 -

NC: 2025:KHC:32024

HC-KAR

the grant of land in survey number 68 in

the year 1945 is contrary and violative of

the Mysore Forest Regulation 1900

(though no such grant order/s have been

placed on record), the further actions

taken in entering into a joint Development

Agreement, formation of a Lay out, sale

thereof and proposed construction houses

is violative of the Karnataka Forest Rules,

1969 and Forest (Conservation) Act 1980.

33. ANSWER TO POINT No. 7: Whether there is any delay and if there is delay, would it disentitle the Forest Department from taking action under Section 64A?

33.1. Much has been argued by Sri.Chandan, learned

counsel for the petitioners as regards the

alleged delay. His submissions have been

detailed out hereinabove. The sum and

substance of his submission is that the grant

having been made in the year 1932 in respect

- 205 -

NC: 2025:KHC:32024

HC-KAR

of survey number 69, in the year 1945 in

respect of survey number 68, for the first time

interference was sought to be made by the

Forest department in the year 1979, as regards

which the first suit having been filed by

Petitioner No. 2-Mohammad Sanaullah, in O.S.

No. 600/1981 seeking a permanent injunction

against the Forest Department, restraining the

Forest Department from interfering with the

peaceful possession of Petitioner No.2 in Survey

No. 69/2. Thereafter, the forest department

filed a suit in OS No.1424/2006 in the year

2006. Simultaneously, FOC proceedings were

initiated in the year 2006-07. The suit in OS

No. 1424 of 2006 came to be dismissed on

8.03.2012, as regards which RFA 1287 of 2012

has been filed, which also came to be

dismissed. An appeal having been filed before

the Hon'ble Supreme Court in Civil Appeal No.

- 206 -

NC: 2025:KHC:32024

HC-KAR

5801 of 2022, the said appeal had been

remanded to the trial Court vide order dated

20.09.2022. The trial court once again

dismissed the suit on 15.12.2023, which is

pending in appeal in RFA No. 160 of 2024.

33.2. In reply, Sri Kiran Ron, Additional Advocate

General would submit that once a land has

been declared to be Forest land, it will always

continue to be Forest land and any

encroachment thereof in violation of a

notification would provide a continuing cause of

action to the Forest department to initiate

action. It is on the basis of the above

submission that this point would have to be

answered.

33.3. It is not in dispute that the Forest Department

sought to take action in the year 1979, as

regards which the first suit having been filed by

- 207 -

NC: 2025:KHC:32024

HC-KAR

Petitioner No. 2-Mohammad Sanaullah, in O.S.

No. 600/1981 seeking a permanent injunction

against the Forest Department, restraining the

Forest Department from interfering with the

peaceful possession of Petitioner No.2 in Survey

No. 69/2, which came to be dismissed, it is on

an appeal being filed that the said appeal was

allowed, challenging which the Forest

Department filed the second Appeal, which was

withdrawn to file a comprehensive suit which

was so done in the year 2006 as indicated

supra, simultaneously the FOC proceeding in

FOC 7, 8, 9, 13 and 14 of 2006-07, were taken

up which were challenged after 5 years by the

Petitioners in Criminal Petitions No. 1852 to

1857 of 2012, the said criminal petition came to

be allowed, reserving liberty to the Forest

Department to conduct a joint survey as per

the notification of the year 1921.

- 208 -

NC: 2025:KHC:32024

HC-KAR

33.4. These facts would indicate that at best till the

year 1981 it could be said that no action had

been taken by the Forest Department in respect

of the aforesaid lands. From 1981, the parties

have been battling each other in one fora or the

other. Thus, at this stage, having initiated

action more than 40 years ago, it cannot be

said that there is a delay on the part of the

forest department or that no such action can be

taken. All the citations relied upon by the

learned counsel for the Petitioners would not

therefore apply the litigation going on the in

present matter for more that 40 years.

33.5. On facts, it is clear that the lands are within the

boundaries of the notification of the year 1921.

33.6. Thus, I answer point number 7 by holding

that there is no gross delay on the part of

the Forest department; the proceedings

- 209 -

NC: 2025:KHC:32024

HC-KAR

pending for more that 40 years, the aspect

of alleged delay does not arise.

34. General Directions/recommendations:

34.1. Forests are more than just collections of trees;

they are complex, dynamic ecosystems that

provide essential ecological services and

significant economic and social benefits. From a

global perspective, forests are considered

"carbon sinks," absorbing vast amounts of

carbon dioxide and other greenhouse gases,

which helps to mitigate climate change. The

loss of these forests, however, turns them from

carbon sinks into carbon sources, contributing

to rising global temperatures and more

frequent extreme weather events.

34.2. The ecological health of forests is critical for the

stability of the entire planet and for all living

things more particularly the Human Race to

- 210 -

NC: 2025:KHC:32024

HC-KAR

survive. They harbour a vast majority of the

world's land-based biodiversity, providing

homes for countless species. Deforestation

leads to habitat loss, forcing species into

fragmented areas where they are more

vulnerable to hunting, poaching, and extinction.

Furthermore, forests play a vital role in local

water cycles, helping to generate rainfall, and

their removal can disrupt precipitation and river

flow patterns, leading to soil erosion. This

erosion can, in turn, degrade arable land,

compelling agricultural producers to clear more

forest land and perpetuate a destructive cycle,

which also results in global warming, change in

seasons, net result of which is the suffering of

all living organisms, more so the human

species. In Cities like Bangalore it can result in

reduced water table, increased pollution, dust

and the like which are not conducive, there is

- 211 -

NC: 2025:KHC:32024

HC-KAR

therefore a need for maintaining green spaces

as lung spaces to have better environmental

balance in cities

34.3. Forests and lung spaces in and around a city

offers valuable respite from nature's vagaries,

ground water protection, protection from

pollution etc.,

34.4. Despite their importance, forests face constant

threats from deforestation and diversion for

non-forest purposes. While laws like the Forest

Conservation Act of 1980 mandate that any

diversion of forest land for non-forest use

requires prior approval from the central

government, illegal diversion still occurs in

some areas, leading to degradation and loss of

forest cover. The cumulative effect of these

activities is not only a loss of forest land but a

profound destabilisation of the entire ecosystem

- 212 -

NC: 2025:KHC:32024

HC-KAR

that is vital for the survival of wildlife, flora, and

the communities that depend on them, which

today also includes humans.

34.5. The current case demonstrates that the

traditional, paper-based, and siloed

administrative systems are inadequate to

resolve complex land title conflicts. While

Karnataka has made significant strides in land

records modernisation, the current situation

proves that digitisation alone is insufficient. The

critical failure is the lack of a single, unified

source of truth.

34.6. The Digital India Land Records Modernisation

Programme (DILRMP) has been a significant

initiative, succeeding in computerising land

records and integrating Sub-Registrar Offices

with land records. Karnataka's Bhoomi portal,

- 213 -

NC: 2025:KHC:32024

HC-KAR

for instance, has enabled online access to

Records of Rights (RTCs) and mutation details.

34.7. The current dispute demonstrates the

program's fundamental limitation: while records

are digitised, they are not necessarily

integrated. The Tahsildar's 2015 survey, which

failed to identify the land as forest property,

was likely based solely on the Revenue

Department's records, which had not been

reconciled with the Forest Department's

historical gazette notifications. This lack of

interoperability between different departmental

databases means that a seemingly "clean" title

in one system (e.g., Revenue) can conceal a

fatal legal defect in another system (e.g.,

Forest). The problem is not the absence of

digital records but the absence of a single,

authoritative, and consolidated database that

- 214 -

NC: 2025:KHC:32024

HC-KAR

all government departments must mandatorily

reference.

34.8. The solution lies in a radical transformation

from siloed digitisation to a unified, integrated

technological platform that serves as a single

source of verifiable and credentialised truth for

all land-related information.

34.9. Geographic Information System (GIS)-

based platform: The foundational component

must be a Geographic Information System

(GIS)-based platform. This system would

function as a digital, unified, and immutable

map of all land parcels in the state. Leveraging

high-resolution satellite imagery from agencies

like the Forest Survey of India (FSI) and the

Indian Space Research Organisation (ISRO),

this platform is digitally demarcating and geo-

tagging all notified forest boundaries as per

- 215 -

NC: 2025:KHC:32024

HC-KAR

historical gazette notifications, as also

conducting forest cover mapping using remote

sensing data to monitor the status of forests at

the state level. This unified map would then

have to be integrated with all other land-related

data, including the Revenue Department's

cadastral maps, the Urban Planning Authority's

master plans, and all other public and private

land records. The platform is assigning a

Unique Land Parcel Identification Number

(ULPIN), or "Bhu-Aadhar," to every land parcel,

linking all textual, spatial, and legal records to a

single, immutable digital identity, which is to be

incorporated in all land records, which are

required to be QR code enabled as also date

and time stampted in order to enable public

verification.

- 216 -

NC: 2025:KHC:32024

HC-KAR

34.10. Automated System: An automated system

must be built on top of the integrated

geospatial platform to streamline all land-

related applications. This system would ensure

that no land-related action is taken without

mandatory, real-time verification against the

unified database. For instance, the Deputy

Commissioner and planning authorities like

BIAPPA would have to be legally barred from

processing any land conversion or layout

sanction application until the automated system

performs a check against the integrated forest

map.

34.11. Conflict Alert: If a parcel falls within a notified

forest boundary, the system must automatically

reject the application and generate a "Conflict

Alert" for all concerned departments. Similarly,

the Sub-Registrar's Office must be linked to this

system to prevent the registration of any sale

- 217 -

NC: 2025:KHC:32024

HC-KAR

deed for a parcel with a "Conflict Alert," as the

existence of litigation or dispute over a property

makes it difficult to legally transfer. The online

portal for building plan approvals would also be

required to integrate with this system to

automatically verify that the land is legally

converted and free from disputes.

34.12. Publicly Accessible Portal: To empower

citizens and foster public trust, the unified

platform must include a publicly accessible

portal. Through this portal, any individual,

including prospective buyers, can enter a

ULPIN, a survey number or such other

identifiable details to view a comprehensive,

colour-coded report of the land parcel. This

report would display the land-use classification,

ownership history (mutation records), details of

any litigation or encumbrances, and a clear,

explicit warning if the land falls within a notified

- 218 -

NC: 2025:KHC:32024

HC-KAR

forest boundary and or reserved for any public

purpose or a no development zone. This

transparency mechanism would serve as a

powerful deterrent to fraud, enabling citizens to

perform their own due diligence and effectively

acting as a "fraud alert" for every future buyer.

By allowing the public to easily verify land

status, it would address the core issue of a lack

of information, which results in misinformation

that leads to fraudulent transactions.

34.13. Reconciliation of Historical Records: The

Department of Land and Revenue is directed to

immediately undertake a time-bound, state-

wide project to reconcile all historical records,

including Record of Tenancy and Crops, Form

10, Form 11, Mutation Register, Grant

registers, Saguvali Chits, Kethwar registers,

Darkast registers, Conversion orders, and any

other land revenue records which may be

- 219 -

NC: 2025:KHC:32024

HC-KAR

maintained as regards that particular land or

any other register where the details of that

particular property are available, with the

digitised forest and revenue maps. The

outcome of this reconciliation must be a single,

authenticated, and immutable record for each

land parcel. The power to rectify errors in

revenue records is limited to clerical and

typographical mistakes and cannot be used to

alter fundamental land rights or ownership

without a proper legal process.

34.14. ULPIN Implementation: The department

shall ensure the mandatory adoption and use of

the Unique Land Parcel Identification Number

(ULPIN) for all land parcels. The ULPIN shall

serve as the primary key for linking all textual,

spatial, and legal data for each parcel, ensuring

data integrity and preventing future

discrepancies.

- 220 -

NC: 2025:KHC:32024

HC-KAR

34.15. Establishment of an Inter-Departmental

Land Dispute Resolution Cell (IDLDRC): A

dedicated, high-level cell, comprising

representatives from the Revenue Department,

the Forest Department, and Urban Planning

Authorities, shall be established under the

direct supervision of the Chief Secretary. This

cell shall be the sole body authorised to

mediate and issue binding, inter-departmental

rectification orders for conflicting records. The

Regional Commissioners shall head this cell, as

they are tasked with coordinating the work of

all departments at the regional level to resolve

inter-departmental problems.

34.16. Digital Demarcation of Boundaries: The

Forest Department is directed to complete the

mandatory geo-tagging and digital demarcation

of all notified forest land boundaries, based on

- 221 -

NC: 2025:KHC:32024

HC-KAR

historical gazette notifications. This geo-

referenced data must be integrated into the

central geospatial platform established under

these directions. The Forest Survey of India,

through its use of remote sensing and satellite

data, can create digital maps of forest

boundaries with a high degree of precision,

which is essential for this task.

34.17. Mandatory Geo-Verification: The department

shall be legally barred from issuing any notice

or initiating prosecution for alleged

encroachments without first verifying the land

parcel's location against the unified, geo-

referenced database. Once the system is set up

all future notices must explicitly include the

land parcel's ULPIN and a geo-referenced map.

The Hon'ble Supreme Court has also noted that

the only defense open to an encroacher is to

- 222 -

NC: 2025:KHC:32024

HC-KAR

prove that their land does not fall within the

notified forest boundaries.

34.18. Alerts: This court also recognises that there

may be cases where diversion of forest land is

made without seeking for necessary

permissions or in excess of permissions

granted, in such situations, an alert mechanism

to be incorporated in the digital maps, to

monitor any changes, which alert would be sent

to all the concerned officers of the Forest and

Revenue department to enable them to take

immediate action. The obligation to take action

always resting with such officials, the Alert

system will aid in the discharge of their

obligations/duties.

34.19. Mandatory Automated Conflict Checks: All

urban planning authorities and local bodies,

including BIAPPA and the Deputy

- 223 -

NC: 2025:KHC:32024

HC-KAR

Commissioner, shall be under a legal obligation

to perform a mandatory automated conflict

check against the unified land database before

sanctioning any layout plan, land conversion, or

building permit. Any application related to a

land parcel identified as forest land shall be

automatically and immediately rejected by the

system.

34.20. Accountability of Officials: Any official who

issues any order/licence/permission/no-

objection, like a land conversion order or a plan

sanction, etc., on a land parcel with a

conflicting title, after the implementation of the

automated verification system, shall be held

personally accountable for his actions.

34.21. Use of Geo-Referenced Data as Primary

Evidence: The Department of Land Resources

is to link e-Courts with land records and

- 224 -

NC: 2025:KHC:32024

HC-KAR

registration databases, providing courts with

firsthand, substantive evidence, including geo-

referenced maps and digital records from the

unified geospatial platform.

34.22. Green Watch Platform: A unified mobile app

and web portal where any citizen can report an

environmental violation with geotagged photos,

videos, and documents.

34.23. Aforestation and Carbon Credits: The

Government will have to consider the issuance

of Carbon credits for persons or organisations

which contribute to afforestation and other

projects with measurable conservation

outcomes (e.g., restoring a wetland, reforesting

a degraded corridor segment, achieving a

verifiable positive outcome), which would

create a direct financial flow from development

to conservation.

- 225 -

NC: 2025:KHC:32024

HC-KAR

34.24. High-Level Committee: To ensure these

directions are not merely pronouncements but

are effectively implemented, a robust

monitoring mechanism is essential. A joint,

high-level committee shall be convened,

comprising representatives from the Chief

Secretary's office, and the heads of the Land

and Revenue, Forest, and Urban Development

Departments, the Law Department, a law

officer like an Additional Advocate General and

such other departments that the Chief

Secretary, in her wisdom, may decide. The

HLC's mandate will be to oversee the phased

implementation of these directions, resolve

inter-departmental conflicts as they arise, and

provide a quarterly compliance report to the

court. Such a committee, with its multi-sectoral

expertise, can bridge the gap between

departments and prevent the "abdication of

- 226 -

NC: 2025:KHC:32024

HC-KAR

responsibilities" that has historically plagued

environmental administration.

34.25. The implementation of these directions is to be

done in a time-bound, phase-wise manner:

34.26. Phase I (Immediate - 3 months): The

IDLDRC and HLC are to be established.

Mandatory data sharing protocols for all new

land transactions must be put into place,

ensuring no new contradictory records are

created. These protocols would function like

"data contracts," ensuring a common

understanding and quality of data exchanged

between departments. Blockchain methodology

could also be considered to be used.

34.27. Phase II (Mid-term - 3 months to 1 year):

The unified geospatial platform and the

automated verification system must be

completed and made operational. The ULPIN

- 227 -

NC: 2025:KHC:32024

HC-KAR

shall be implemented for all new land parcels,

and a public-facing portal shall be launched to

enable transparency and citizen due diligence.

34.28. Phase III (Long-term - 1-2 years): The full

integration of all legacy records will be

completed. A significant number of pending

disputes will be resolved through the IDLDRC

and the system will achieve its full potential for

transparent, secure, and definitive land

governance.

34.29. The recommendations and suggestions above

are based on the consideration of a few of the

aspects which have arisen in the matter, the

HLC will be free to consider any other aspect/s

relevant to formulate a comprehensive

methodology for bringing about transparency

and efficiency while protecting the most

- 228 -

NC: 2025:KHC:32024

HC-KAR

revered and vulnerable forest areas as also

other no development zones in the state.

35. ANSWER TO POINT NO.8: What Order?

35.1. In view of my findings in respect to point Nos.1

to 7, I am of the considered opinion that the writ

petitions are required to be dismissed. Hence, I

pass the following:

ORDER

i. Writ Petitions are dismissed.

ii. The petitioners, within 15 days of the receipt of the certified copy of this order, are permitted to place on record before the respondents such mitigating factors as are available for the purposes of consideration of the time for eviction of the petitioners and anyone claiming through or under them from the lands coming with in the boundaries of the Gazette Notification No.R7807-FT-126-20- 8, dated 08.01.1921.

- 229 -

NC: 2025:KHC:32024

HC-KAR

iii. Respondents are directed to consider the said mitigating factors and pass such orders as required within 30 days thereafter.

iv. Respondents are permitted to take such action as is permissible under the applicable law.

v. Though the above matter is disposed for reporting progress in compliance with the general directions above, relist on 27.10.2025. Learned AGA is directed to communicate the above order to the Chief Secretary to the Government of Karnataka.

Sd/-

(SURAJ GOVINDARAJ) JUDGE Ln/-

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter