Citation : 2023 Latest Caselaw 2153 UK
Judgement Date : 9 August, 2023
HIGH COURT OF UTTARAKHAND AT NAINITAL
Writ Petition (M/S) No. 2257 of 2023
Residents of Village Jaina .............Petitioner
Versus
State of Uttarakhand and others ...........Respondents
Present:-
Mr. Devesh Upreti, Advocate for the petitioner.
Mr. H.M. Raturi, Deputy Advocate General with Mr.
Tarun Lakhera, Brief Holder for the
State/respondent nos.1 to 5.
JUDGMENT
Hon'ble Ravindra Maithani, J. (Oral)
The challenge in this petition is made to order
dated 15.06.2023, passed by the respondent no.5,
whereby an application filed on behalf of the petitioner
seeking permission to fell trees has been rejected.
2. Heard learned counsel for the parties and
perused the record.
3. On behalf of the residents of Village Jaina,
Gram Panchayat Gumta, District Almora instant petition
has been filed. It is the case in the petition that Gram
Pradhan of Village Jaina did move an application seeking
permission for felling the Pine trees in the village area
with the assurance that they would plant trees in lieu
thereof. This application was moved on 05.09.2022, on
which, an inquiry was conducted. The forest officials
recommended that, in fact, the Pine trees are dangerous
to the crops, but finally by the impugned order, the
application has been rejected.
4. Learned counsel for the petitioner would
submit that the rejection has been made on wrong
premise. The permission was sought on behalf of the
petitioner under the provisions of The Uttar Pradesh
Protection of Trees in Rural and Hill Areas Act, 1976 ("the
Act"), but in the impugned order, the amended provision
of the Act, as was applicable in the State of Uttar Pradesh
in 2001, has been quoted which is not applicable in the
State of Uttarakhand.
5. Learned counsel would submit that any
amendment made by the State of Uttar Pradesh in the Act
after creation of the State of Uttarakhand would not per
se apply in the State of Uttarakhand. He would submit
that Section 5 of the Act, as applicable in the State of
Uttarakhand is as follows:-
"5- Permission to fell or remove trees-
The competent authority may, on the application of any person entitled to fell a standing tree or to cut, remove or otherwise dispose of a fallen trees, after making such
inquiry, as it thinks fit, grant permission to him to do so:
Provided that such permission shall not be refused if the tree constitutes danger to person or property:
Provided further that except in such area as may be notified by the State Government in this behalf such permission shall not be required for the felling of any tree with a view to appropriating the wood or leaves thereof for bona fide use for purposes of fuel, fodder, agriculture implements or other domestic use:
Provided also that such immediate steps as are necessary to remove any obstruction or nuisance or to prevent any danger may be taken without such permission."
6. Learned counsel also raised the following
points in his submissions:-
(i) The forest officials reported that the Pine trees
is dangerous category of tree because it's
needle destroy the crops.
(ii) There is no provision in the Act that each
individual should make a separate application.
(iii) Pine tree is not restricted category of trees.
(iv) There is no ban on the permission of cutting
Pine trees in the holders. The order has been
based on some assumptions that there may be
problem with regard to the ownership and
complaint in future.
7. Instant case depicts a very strange story. The
petition has been presented in represented capacity by
one Bhuwan Chandra Joshi. "No Objection Certificate"
(Annexure No.1) is purportedly signed by the Village
Pradhan and after its signature there are few more
signatures on it. According to it the villagers had
authorized Village Pradhan to seek permission for felling
trees in their holdings. It bears no date on it. The Village
Pradhan himself cannot give "No Objection" to himself.
Who are these villagers? Who have purportedly signed on
Annexure No.1?
8. The part of Annexure No.1 is a kind of power of
attorney, by which, Village Pradhan has purportedly
authorised Bhuwan Chandra Joshi to take action in this
matter. It is dated 25.12.2022, but prior to it, it is the
case of the petitioner that the Village Pradhan himself had
applied for permission to fell trees on the holdings of the
villagers. It is true that on the application filed by the
Village Pradhan of Village Jaina, the Forest Officer
inquired into the matter and observed that, in fact,
permission has been sought to fell about 1055 trees.
Annexure No.8 is the report. It also says that the trees
may be kept in a dangerous category.
9. The impugned order although quotes amended
provisions of the Act, but that per se may not be a ground
to vitiate the order. Section 5 of the Act, as applicable has
already been quoted hereinabove.
10. In the impugned order the respondent no.5 has
recorded that the application for felling trees should be
given by a person on whose land the trees are standing;
there should be separate applications; joint applications
may not be entertained for such purpose. In point no.6 of
the impugned order, the respondent no.5 has recorded
that since permission for felling down huge numbers of
trees has been sought, it may, in future, create problems
with regard to ownership of the trees. It has also been
apprehended that joint application may give rise to
boundary disputes and complaints. Learned counsel for
the petitioner would argue that it is an assumption.
11. The Act provides procedure for taking
permission to cut trees. The power of attorney holder,
even could not explain as to what is his interest in the
felling of trees in Village Jaina. Even for the sake of
arguments Annexure No.1 is taken as true to reveal that
villagers have authorized the Village Pradhan, Jaina to
take action in this matter, it cannot be stretched to the
extent that Village Pradhan may authorized Bhuwan
Chandra Joshi to file a petition. Though, as observed,
Annexure No.1 is purportedly signed by the Village
Pradhan authorizing the Village Pradhan to act on behalf
of the villagers and after signature of the Village Pradhan
there are few signatures without revealing, as to who
these persons are. Are they owner of any property in the
village? If so, how many trees are standing in their
property? This Annexure No.1 per se may not be taken for
granted that the trees, for felling of which, the permission
is sought are standing on their lands.
12. Section 5 of the Act inter alia provides that the
competent authority on an application of any person
entitled to fell a standing tree or to cut it otherwise, etc.
may after making such inquiry grant such permission.
The impugned order records that since the application is
joint, there may be boundary disputes in future. The
number of trees, as stated, is huge. In such cases, first
and foremost it is required to be ascertained as to in
whose land the trees are standing? Who is the owner of
the land? Has the application been filed by the owners?
And if so, what are the reasons for seeking such
permission? Why to cut the trees? It is only thereafter,
perhaps the competent authority, may be in a position to
take a decision under Section 5 of the Act, so as to grant
or not to grant the permission to fell down the trees.
13. In the impugned order, this is what is stated by
the respondent no.5. He has written that a joint
application may not ascertain, as to in whose land the
trees are standing? Who is the owner? These
apprehensions are not mere apprehensions. They are, in
fact, genuine concern. Factually speaking, the respondent
no.5 has not denied permission for felling trees. By the
impugned order, the respondent no.5 has expressed that
application by each individual should be preferred. If the
respondent no.5, who is a person competent under the
Act to consider such application, raised such concern, it
may not be said that it is a baseless and based on
assumption.
14. The Court fails to apprehend, as to what
prevent an individual to move an application seeking
permission to fell the trees, if it really causes harms to his
crops? In fact, this Court apprehends that it is a design
by someone to cut the trees for other purpose. Therefore,
this Court does not see any reason to make any
interference in this matter. Accordingly, the petition
deserves to be dismissed at the stage of admission itself.
15. The petition is dismissed in limine.
(Ravindra Maithani, J.) 09.08.2023 Sanjay
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!