Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State of Orissa Vs. Duti Sahu & Ors [1997] INSC 24 (13 January 1997)
1997 Latest Caselaw 24 SC

Citation : 1997 Latest Caselaw 24 SC
Judgement Date : Jan/1997

    

State of Orissa Vs. Duti Sahu & Ors [1997] INSC 24 (13 January 1997)

K. RAMASWAMY, G.T. NANAVATI

ACT:

HEAD NOTE:

O R D E R

Delay condoned.

Leave granted.

Heard learned counsel for the parties.

This appeal by special leave arises from the judgment dated March 29, 1996 passed by the division Bench of Orissa High Court in O.J.C. No. 1389/96. The admitted position is that the respondents are displaced persons and they sought for and were granted assignment of the land in reserved forest by the State Government on various dates between 1982 and 1985 for cultivation. One of the conditions for the grant was that the trees standing on the land allotted to them "Shell be the property of the State Government" It is clear from Section 2 of the Forest Conservation Act 1980 that it contemplates restrictions on the dereservation of forests or use of forest land for non-forest purpose and postulates thus:

"Notwithstanding anything contained in any other law for the time being in force in a State, no State Government or other authority shall make, except with the prior approval of the Central Government any order directing-

(i) that any reserved (with in the meaning of the expression "Reserved forest" in any law for the time being in force in that State) or any portion thereof shall cease to be reserved;

(ii) That any forest land or any portion thereof may be used for any not-forest purpose;

(iii) that any forest land or any portion thereof may be assigned by way of lease or otherwise to any private person or to any authority, corporation, agency or any other organisation not owned, managed or controlled by Government;

(iv) that any forest land or any portion thereof may be cleared of trees which have grown naturally in that land or portion, for the purpose of using it for reafforestation." Having overlooked these crucial statutory provisions, the High Court has directed, by the impugned order, at the behest of the respondents, by way of writ of mandamus, issuance of Timber Transit permits to the respondents. the question is: whether the impugned direction issued by the High court s correct in law? Except with prior permission of the Central Government, deforestation is impermissible. It is seen that it cannot be disputed that land are situated within reserved forest area. In the lands assigned to the petitioner, the trees are standing. In terms of the grant made to them, the trees belong to the Government. Under those circumstances, for the reason that it is reserved forest area since the grant was made only for the purpose of cultivation the respondents have no manner of right whatsoever to deforest the land and to cut and carry the trees belonging to the Government much less with out the permission of the any authority.

The appeal is accordingly allowed. the order of the High Court stands set aside. No costs.

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 : MAIMS

 
 
Latestlaws Newsletter