Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

K.Kumar vs The State Of Tamilnadu
2022 Latest Caselaw 3812 Mad

Citation : 2022 Latest Caselaw 3812 Mad
Judgement Date : 1 March, 2022

Madras High Court
K.Kumar vs The State Of Tamilnadu on 1 March, 2022
                                                                             WP NO.32702 OF 2014

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                 DATED: 01.03.2022

                                                      CORAM

                                  THE HONOURABLE MR.JUSTICE M.GOVINDARAJ

                                                W.P.NO.32702 OF 2014


                     K.Kumar                                           ...    Petitioner

                                                        Vs.

                     1.The State of Tamilnadu
                       Rep. by the Secretary to the Government
                       Revenue Department
                       Fort. St. George,
                       Chennai – 600 009.

                     2.The State of Tamil Nadu
                       Rep. by the Secretary to Government
                       Environment and Forest Department
                       Fort.St. George,
                       Chennai – 600 009.

                     3.The District Collector
                       Namakkal,
                       Namakkal District.

                     4.The Tahsildar
                       Rasipuram Taluk
                       Namakkal District.

                     5.The District Forest Officer
                       Namakkal,
                       Namakkal District.                              ...    Respondents

                     1/12
https://www.mhc.tn.gov.in/judis
                                                                                  WP NO.32702 OF 2014

                     PRAYER: Writ petition filed under Article 226 of Constitution of India
                     praying to issue a Writ of Certiorarified Mandamus to call for the records
                     of     the   impugned   order   passed    by   the   third     respondent     in
                     Na.Ka.No.8916/2014/L-1 (3-68) dated 31.07.2014 and quash the same
                     and thereby direct the respondents to reconsider the case of the petitioner
                     in terms of the provisions of the scheduled Tribes and Other Traditional
                     Forest Dwellers (Recognition of Forest Rights) Act, 2006, read with the
                     Scheduled Tribes and Other Traditional Forest Dwellers (Recognition of
                     Forest Rights) Rules, 2007, for issuance of patta to the petitioner.


                                   For Petitioner     :       Mr.Muthukumaran
                                                              for Mr.V.Thirupathi

                                   For R1 to R4       :       Mr.M.Rajendiran,
                                                              Additional Government Pleader

                                   For R5             :     Mr.T.Arun Kumar,
                                                      Additional Government Pleader (Forest)

                                                     ORDER

Challenging the order dated 31.07.2014 passed by the third

respondent / District Collector, rejecting the claim for issuance of patta,

the petitioner has preferred the present writ petition.

https://www.mhc.tn.gov.in/judis WP NO.32702 OF 2014

2.According to the petitioner, he was in absolute and

continuous possession and enjoyment of the lands comprised in unsurvey

Block No.2, Naraikinar, Rasipuram Taluk, Namakkal District. In

Revenue Records, his lands and the lands adjacent to his lands were

shown as Hill poramboke. The properties situated in Naraikinar were

irregular in shape, barren and uncultivable and abutting the small hills.

He has converted the barren and uncultivable lands into cultivatable

lands and is doing agriculture. In the year 1950, a Notification under

Section 4 of the Madras Forest Act, 1882 was issued by the Government

to declare the above lands in unsurvey block No.2 to a total extent of

3583.62 Hectares (8855 acres) as "Reserve forest". Thereafter, it was not

pursued. Again in the year 1990, it was identified that out of the total

extent of 3583.62 Hectares (8855 acres) as per the theodolite survey,

about 2253.85.0 Hectares (5578.20 acres) were encroached and for the

remaining 899 Hectares (2222.49 acres) there was no encroachment. As

per the said measurement, the Forest Settlement Officer was directed to

send a report under Section 10 of the Madras Forest Act. Accordingly,

the fifth respondent has conducted an enquiry under Section 8 of the

Madras Forest Act and sent a report stating that the said extent of lands

https://www.mhc.tn.gov.in/judis WP NO.32702 OF 2014

were exempted from reserve forest and also confirmed the petitioner's

long and continuous possession as early as in the year 2002. Thereafter,

the petitioner made a representation to the authorities concerned for

issuance of patta for the above lands. In the year 2006, the Central

Government has made an enactment viz., The Scheduled Caste and Other

Traditional Forest Dwellers (Recognition of Forest Rights) Act, 2006, in

and by which, the rights of the petitioner as well as similarly placed

traditional dwellers were protected. In the meantime, the fifth respondent

informed that the question of issuing patta will be decided by the

Revenue Department after getting appropriate orders from the

Government.

3.In the meanwhile, similarly situated persons belonging to

the Salem Mavatta Ezhpulli Malaivaizh Makkal Nala Sangam,

Puzuthikuttai, Salem District, filed a writ petition in W.P.No.10954 of

2005 seeking to forbear the respondents from issuing declaration under

Section 16 of the Tamilnadu Forest Act and to grant patta to the members

of the Sangam and the same was by this Court dismissed on 01.04.2005.

Against which, Writ Appeal in W.A.No.376 of 2008 was preferred. A

https://www.mhc.tn.gov.in/judis WP NO.32702 OF 2014

Division Bench of this Court, by an order dated 20.10.2009 has directed

the respondents therein to consider the case of the Members of the

appellant - Sangam as per the provisions of the Scheduled Caste and

Other Traditional Forest Dwellers (Recognition of Forest Rights) Act,

2006 and to pass appropriate orders. Even thereafter, the respondents did

not pass any order. Finally, on 20.12.2012, the petitioner has made a

representation to the respondents for issuance of patta to an extent of two

acres, but, it was rejected on 31.07.2014, which is contrary to the

judgment of this Court in W.A.No.376 of 2008, dated 20.10.2009. The

respondents have failed to consider the rights of the forest dwellers under

Section 2 of the Act 2007. The petitioner is entitled to Patta to his lands,

which is in his long and continuous possession as per the Section 2 of the

Act 2007 and the Rules framed therein.

4.Heard the submissions made on either side.

5.Upon the perusal of the impugned order dated 31.07.2014,

it is noted that on 12.05.1954 itself, the lands were notified as "Reserve

forest" under Section 4 of the Tamil Nadu Forest Act, 1882 and the same

https://www.mhc.tn.gov.in/judis WP NO.32702 OF 2014

was published in the Government Gazette vide No.40669/C-IV/54-2

dated 12.05.1954. Thereafter, on 19.05.1955, a declaration was issued

under Section 6 of the Tamil Nadu Forest Act, 1882, in the Government

Gazette, Salem District, by giving three months time for consideration of

claims, if any, till 18.08.1955. However, no claims were made.

Thereafter, the lands were declared as "Reserve forest". Further, as per

the orders of the Hon'ble Supreme Court in W.P.No.202 of 1995 dated

07.05.1999, no patta with regard to any forest land shall be granted nor

shall any encroachment be regularized.

6.The fact remains that the petitioner has clearly averred in

his affidavit filed in support of the writ petition that he encroached upon

the property situated in unsurvey block – 2, Naraikinar, Rasipuram

Taluk, Namakkal District, which were irregular in shape, barren and

uncultivable and abutting the small hills and that he had spent huge

amount for reclamation of the above mentioned property and he modified

the nature of the lands into agriculture lands and he has been paying

charges to the Government regularly.

https://www.mhc.tn.gov.in/judis WP NO.32702 OF 2014

7.It is well settled that the forest dwellers totally depend

upon the forest produces for their livelihood. As stated by the petitioner,

he cannot be said to be a forest dweller for the reason that he encroached

the lands and converted them into cultivable one and was also paying

charges to the Government. As per Section 2(c) of Scheduled Tribes and

Other Traditional Forest Dwellers (Recognition of Forest Rights) Act,

2006, “forest dwelling Scheduled Tribe” means the members or

community of the Scheduled Tribes who primarily reside in and who

depend on the forest or forest lands for bona fide livelihood needs and

includes the Schedule Tribes pastoralist communities. Section 2(o) of

the Scheduled Tribes and Other Traditional Forest Dwellers (Recognition

of Forest Rights) Act, 2006 defines “other traditional forest dweller” that

any member or community who has for at least three generations prior to

13.12.2005 primarily resided in and who depend on the forest or forest

land for bonafide livelihood needs”. The generation is explained as a

period comprising of 25 years.

8.As per above definitions, either the person should be a

permanent resident of the forest bonafidely depending on the forest

produce for his livelihood or a traditional forest dweller, who lives for

https://www.mhc.tn.gov.in/judis WP NO.32702 OF 2014

more than 75 years inside the forest. The petitioner does not satisfy the

requirements either under Section 2(c) or 2(o) of Act, 2006 and he was

not dependent on the forest produce and on the other hand, he converted

the uncultivable lands into agricultural lands and he eke out his

livelihood from the cultivation of agricultural lands.

9.From the above, it can be safely inferred that the petitioner

is not dependent upon the forest produce to eke out his livelihood. He

claims to be in possession from the year 1990. In that event, he will not

satisfy the requirements of dwelling inside the forest for the three

generations, which means for 75 years. Therefore, a person, who is not

depending on the forest produce for his bonafide livelihood or not

residing inside the forest for 75 years, cannot claim himself as a forest

dweller and claim rights, which is available under the Act especially

made for the Schedule Tribes living inside the forest.

10.Furthermore, as declared in Government Memo

No.40669/C-IV/54-2, dated 12.05.1954 under Section 4 of the Tamil

Nadu Forest Act, 1882 and the publication made on 19.05.1955 under

https://www.mhc.tn.gov.in/judis WP NO.32702 OF 2014

Section 6 of the Tamil Nadu Forest Act, 1882, the lands of the petitioner

falls under the purview of "reserve forest". The petitioner had an

opportunity to make his representation to get exemption upto three

months i.e., from the date of declaration viz., 19.05.1955 to 18.08.1955.

There is no averment made in the affidavit filed in support of the writ

petition that he came into possession and dwelling inside the forest from

the ancestral period nor given any date from which he converted the

uncultivable land into cultivable agricultural land. Without specifying the

period of his possession and enjoyment of the property, he cannot claim

any right over the forest land, much less under Section 2(c) and 2(o) of

the Scheduled Tribes and Other Traditional Forest Dwellers (Recognition

of Forest Rights) Act, 2006. I do not find any discrepancy in the order

passed by the third respondent rejecting the petitioner's claim for

issuance of patta.

11.Accordingly, the impugned order passed in

Na.Ka.No.8916/2014/L-1 (3-68), dated 31.07.2014, by the third

respondent / District Collector is hereby confirmed. It is open to the

respondents to take further action in accordance with law.

https://www.mhc.tn.gov.in/judis WP NO.32702 OF 2014

12.In fine, this writ petition stands dismissed. No costs.



                                                                                    01.03.2022


                     Index        :Yes/No
                     Internet     :Yes/No
                     Dua/tk

                     To

                     1.The Secretary to the Government
                       State of Tamilnadu
                       Revenue Department
                       Fort. St.George,
                       Chennai – 600 009.

                     2.The Secretary to Government
                       State of Tamil Nadu
                       Environment and Forest Department
                       Fort. St.George,
                       Chennai – 600 009.

                     3.The District Collector
                       Namakkal,
                       Namakkal District.

                     4.The Tahsildar
                       Rasipuram Taluk
                       Namakkal District.

                     5.The District Forest Officer
                       Namakkal,
                       Namakkal District.




https://www.mhc.tn.gov.in/judis
                                  WP NO.32702 OF 2014





https://www.mhc.tn.gov.in/judis
                                        WP NO.32702 OF 2014

                                   M. GOVINDARAJ, J.

                                                   Dua/tk




                                  W.P.NO.32702 OF 2014




                                              01.03.2022




https://www.mhc.tn.gov.in/judis

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter