Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 38, Cited by 0]

Karnataka High Court

T John vs State Of Karnataka on 17 February, 2026

Author: Suraj Govindaraj

Bench: Suraj Govindaraj

                                               -1-
                                                             NC: 2026:KHC:9617
                                                           WP No. 4500 of 2012


                   HC-KAR

                                                                      ®
                   IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                     DATED THIS THE 17TH DAY OF FEBRUARY, 2026

                                             BEFORE
                     THE HON'BLE MR. JUSTICE SURAJ GOVINDARAJ
                      WRIT PETITION NO. 4500 OF 2012 (GM-FOR)
                   BETWEEN



                     1. T JOHN
                        AGED ABOUT 78
                        SINCE DEAD BY LR's

                       P1A   SHEELA SAMUEL
                             W/O SAMUEL MATHAI
                             SINCE DEAD BY LR'S

                             P1A(i) SAMUEL MATHAI NOORAMAL
                                    S/O MATHAI NOORAMAL
                                    AGED ABOUT 60 YEARS

                             P1A(ii) JOHN SAMUEL
                                   S/O SAMUEL MATHAI
                                   AGED ABOUT 28 YEARS
Digitally signed
by SHWETHA                   P1A(iii) MANASA SAMUEL
RAGHAVENDRA
                                     D/O MATHAI SAMUEL
Location: HIGH
COURT OF                             AGED ABOUT 23 YEARS
KARNATAKA
                             ALL ARE RESIDING AT
                             #33, ST JOHN ROAD CROSS
                             RUKMANI COLONY,
                             BANGALORE NORTH
                             SIVAN CHETTY GARDENS
                             BANGALORE NORTH
                             BANGALORE-560042.

                       P1B   SHIJI BALU PAUL
                             AGED ABOUT 54 YEARS
                             W/O BALU PAUL
                                -2-
                                           NC: 2026:KHC:9617
                                         WP No. 4500 of 2012


HC-KAR




          21, KAIRALI APARTMENTS
          PANAMPALLY NAGAR
          ERNAKULAM
          PANAMPALLY NAGAR
          KERALA-682036.

  2. THOMAS P JOHN
     AGED ABOUT 53 YEARS
     S/O T JOHN
  3. PAUL P JOHN
     AGED ABOUT 50 YEARS
     S/O T JOHN

  4. BIJU P JOHN
     AGED ABOUT 48 YEARS
     S/O T JOHN

      PETITIONERS 2 TO 4 ARE
      R/AT GANAPATHI STREET
      MADIKERI 571201
      KODAGU
                                               ... PETITIONERS
(BY SRI. S.R. KAMALACHARAN., ADVOCATE)

AND

  1. STATE OF KARNATAKA
     REPRESENTD BY SECRETARY TO
     GOVERNMENT
     DEPARTMENT OF REVENUE
     M S BUILDING
     DR. AMBEDKAR VEEDHI
     BANGALORE - 560001

  2. THE SECRETARY TO DEPARTMENT
     DEPARTMENT OF FOREST AND ECOLOGY
     M S BUILDING
     DR. AMBEDKAR VEEDHI
     BANGALORE - 560001.

  3. THE CONSERVATOR OF FORESTS
     KODAGU CIRCLE, MADIKERI
     KODAGU DISTRICT
                              -3-
                                            NC: 2026:KHC:9617
                                        WP No. 4500 of 2012


 HC-KAR




     4. THE DEPUTY CONSERVATOR OF FORESTS
        VIRAJPET DIVISION
        VIRAJPET
        KODAGU DISTRICT

     5. THE DEPUTY COMMISSIONER
        KODAGU DISTRICT
        MADIKERI

     6. PATTACHARUVANDA VIJU MUTHAPPA
        S/O P.B. CHINGAPPA,
        AGED 41 YEARS,
        R/AT CHALAVARU VILLAGE,
        MADIKERI TALUK
        KODAGU DISTRICT.
                                              .... RESPONDENTS
(BY SRI. PRADEEP C.S., AAG., A/W
    SRI. MAHANTESH SHETTAR., AGA FOR R1 TO R5;
    SRI. T.A. KARUMBAIAH., ADVOCATE FOR R6)




       THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227
OF THE CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT IN THE
NATURE OF WRIT OF CERTIORARI OR ANY OTHER WIRT, QUASHING
THE ORDER PASSED BY THE THIRD RESPONDENT DATED 16.12.2011
AS PER ANNEXURE S AND ALSO THE SHOW CAUSE NOTICE DATED
16.12.2011 ISSUED BY THE THIRD RESPONDENT AS PER ANNEXURE
T.


       THIS WRIT PETITION COMING ON FOR ORDERS AND HAVING
BEEN RESERVED FOR ORDERS ON 18.12.2025, THIS DAY, THE
COURT PRONOUNCED THE FOLLOWING:



CORAM: HON'BLE MR. JUSTICE SURAJ GOVINDARAJ
                                 -4-
                                                  NC: 2026:KHC:9617
                                             WP No. 4500 of 2012


HC-KAR




                          CAV ORDER

1.   The petitioners are before the Court seeking for the

     following reliefs:


     a.     ISSUE a Writ In the nature of Writ of Certiorari or
            any other writ, quashing the order passed by the
            third respondent in case no. Bhoomi (SL) CR
            66/2005-2006     dated    16-12-2011     as    per
            ANNEXURE-S and also the Show Cause Notice
            bearing no. Bhoomi (SL) CR 66/2005-2006 dated
            16-12-2011 issued by the third Respondent as per
            ANNEXURE - T.

     b.     ISSUE a Writ in the nature of Writ of Mandamus or
            any other Writ, directing the Respondents to
            comply with the orders passed by this Hon'ble
            Court, in Writ Petition No.4013/2007 dated 15-3-
            2009 as per ANNEXURE-L; AND

     c.     ISSUE such other writ, order or direction as this
            Hon'ble Court deems fit in the facts and
            circumstances of the case including an order as to
            cost in the interest of justice and equity.

2.   The Petitioners assert that an extent of 488.06 acres

     of land situated at Chelavara Village, Napoklu Hobli,

     Virajpet    Taluk,   Kodagu      District,    comprising     the

     following survey numbers originally belonged to the

     Pattacharavanda family.


     •    Sy.No.129/3 - 9.74 acres

     •    Sy.No.154/8 - 2.24 acres
                               -5-
                                                NC: 2026:KHC:9617
                                              WP No. 4500 of 2012


HC-KAR




     •   Sy.No.154/31 - 40.00 acres

     •   Sy.No.154/32 - 35.00 acres

     •   Sy.No.154/33 - 35.00 acres

     •   Sy.No.154/34 - 120.00 acres

     •   Sy.No.154/35 - 97.00 acres

     •   Sy.No.154/36 - 104.42 acres

     •   Sy.No.170 - 16.54 acres

     •   Sy.No.173 - 5.00 acres

     •   Sy.No.174 - 3.78 acres

     •   Paradeena land in Sy.No.154/2 - 19.34 acres



3.   It is their case that these lands were granted more

     than 300 years ago by the erstwhile Rulers of Coorg.

     The lands were allegedly classified as Jamma Sagu

     Malai lands, a category historically associated with

     hereditary     cultivation     rights,      particularly     for

     plantation crops such as cardamom. According to the

     Petitioners,   the    grantees    and     their   susccessors

     cultivated cardamom and other plantation produce,

     paying assessment initially to the Rajas of Coorg and

     subsequently     to    the     Coorg     Government        after
                               -6-
                                                NC: 2026:KHC:9617
                                             WP No. 4500 of 2012


HC-KAR




     administrative transition. The Petitioners thus trace

     their claim not merely to a private transaction, but to

     an asserted pre-colonial grant, continued under

     successive sovereign administrations. However, it is

     admitted that due to arrears of land revenue, the

     Government is stated to have resumed possession of

     the lands in the year 1926 for recovery of dues.


4.   Following    resumption        for    arrears,     the     Coorg

     Government, acting through its Revenue Authorities,

     conducted a public auction under the provisions of

     the Coorg Land and Revenue Regulations in 1926.

     One Palekanda Medappa, then serving as District

     Judge,   emerged    as    the        highest     bidder.   Upon

     completion    of   auction       formalities,       Sale    was

     confirmed, Possession of the lands was delivered;,

     Revenue records were mutated in his name. The

     Petitioners rely upon this auction as a fresh root of

     title, contending that the State itself alienated the

     lands through a lawful public process.
                              -7-
                                             NC: 2026:KHC:9617
                                           WP No. 4500 of 2012


HC-KAR




5.   In 1941, Palekanda Medappa executed a registered

     sale   deed   in   favour     of   Sri.Emmanuel   Thomas

     Rampuram. The sale is stated to have been effected

     pursuant to orders of the Commissioner of Coorg.

     Consequent mutation proceedings were undertaken,

     and the revenue records were transferred in the

     name of Sri Emmanuel Thomas Rampuram. He

     remained in possession and enjoyment of the lands,

     paying land revenue and cultivating the property.

     The Petitioners emphaside this long, undisturbed

     possession as indicative of recognition of proprietary

     or at least transferable rights.


6.   In 1975, Sri.Emmanuel Thomas Rampuram sought

     permission from the Deputy Commissioner to remove

     certain standing trees. The request was refused,

     thereby giving rise to a dispute regarding the nature

     and extent of his rights. He pursued remedies

     through, an appeal before the Karnataka Appellate

     Tribunal; and Institution of O.S. No.4 of 1978 before
                                -8-
                                            NC: 2026:KHC:9617
                                         WP No. 4500 of 2012


HC-KAR




     the Civil Judge, Madikeri the suit sought declaration

     of title and allied reliefs.


7.   The Trial Court partly decreed the suit, declaring that

     Sri.Emmanuel Thomas Rampuram was entitled to

     enjoy the lands as a Malai holder, that he could

     cultivate   cardamom       and   exercise   rights   as   a

     Mallegar. However, the Court declined to declare him

     absolute owner of the tree growth. Thus, the Trial

     Court recognised limited tenure rights but declined to

     confer full proprietary rights over forest produce.


8.   Aggrieved by the denial of full ownership over trees,

     Sri.Emmanuel Thomas Rampuram preferred R.A.

     No.7 of 1978. The First Appellate Court allowed the

     appeal and declared that he was absolute owner of

     both land and trees, reasoning that title flowed from

     the 1926 auction sale conducted by the Government.

     This judgment elevated his status from that of a

     tenure-holder to that of absolute owner.
                                    -9-
                                                  NC: 2026:KHC:9617
                                               WP No. 4500 of 2012


HC-KAR




9.    The    Government       of     Karnataka      challenged       the

      appellate judgment in RSA No.466 of 1980. This

      Court allowed the Second Appeal and restored the

      decree of the Trial Court. The legal consequence of

      the Second Appeal was that recognition of rights only

      as Jamma Sagu Malai holder, Rejection of absolute

      ownership over tree growth, Restriction of rights to

      cultivation    and     enjoyment         subject     to     tenure

      conditions. A Special Leave Petition was filed before

      the     Supreme        Court       and      was      dismissed.

      Consequently, the decree of this Court attained

      finality.


10.   Thereafter, Sri.Emmanuel Thomas Rampuram and

      his children transferred the lands to Petitioner No.1.

      Following     the    transfer,     Mutation       entries    were

      effected,     Petitioner No.1 was recorded as Jamma

      Malai holder; Possession and cultivation continued.
                             - 10 -
                                          NC: 2026:KHC:9617
                                       WP No. 4500 of 2012


HC-KAR




11.   The Petitioners assert that they stepped into the

      shoes of their predecessor, subject to the rights

      recognised in RSA No.466 of 1980.


12.   A Public Interest Litigation in W.P. No. 36630 of 2003

      was instituted concerning Jamma lands across Coorg

      District. The Division Bench appointed the Chief

      Secretary as Commissioner to inspect Jamma lands

      and submit a report. Upon submission of the report,

      directions were issued to the Deputy Commissioner

      to initiate steps to alter revenue records and record

      such   lands   as   Government   forest   lands.   The

      Petitioners impleaded themselves in the PIL. This

      Court permitted them to file objections and challenge

      any adverse action taken pursuant to the report.


13.   The Deputy Commissioner invoked Section 136 of

      the Karnataka Land Revenue Act, 1964, and directed

      deletion of the name of Petitioner No.1 from revenue

      records. The Tahsildar implemented the order. The
                               - 11 -
                                             NC: 2026:KHC:9617
                                          WP No. 4500 of 2012


HC-KAR




      Petitioners challenged these actions in W.P.No.4013

      of 2007. This Court held that:


      13.1. The change of entries was illegal;.


      13.2. It lacked statutory authority;


      13.3. It was unsupported by material evidence;


      13.4. The Chief Secretary's report, insofar as it

            concerned Petitioners' lands, was contrary to

            record and made without proper enquiry.


      13.5. Thus, administrative action altering revenue

            entries was judicially invalidated.


14.   Subsequent to the directions issued by the Division

      Bench in the Public Interest Litigation requiring

      enquiry into the status of Jamma lands in Kodagu

      District, further proceedings were initiated at the

      administrative level.


15.   The   Petitioners   specifically   contended   that   the

      enquiry, if any, ought to have been conducted strictly
                              - 12 -
                                            NC: 2026:KHC:9617
                                         WP No. 4500 of 2012


HC-KAR




      by the authorities who were respondents in W.P.

      No.36630 of 2003 and who were directly bound by

      the judicial directions issued therein. It was their

      case that Respondent No.3 herein was neither a

      party to the PIL proceedings nor expressly authorised

      by the Court to undertake independent adjudicatory

      proceedings affecting their rights. According to the

      Petitioners, any such unilateral exercise of power

      would amount to assumption of jurisdiction not

      conferred either by statute or by judicial mandate.


16.   Notwithstanding these objections, Respondent No.3

      proceeded   to   initiate   and   conduct   an   enquiry

      concerning the subject lands and thereafter passed

      orders adverse to the Petitioners. In substance,

      Respondent No.3:


      16.1. recorded a finding that lands classified as

           Jamma Malai lands fall within the ambit of

           "statutory forest" under the scheme of the
                                - 13 -
                                                     NC: 2026:KHC:9617
                                                WP No. 4500 of 2012


HC-KAR




         Karnataka         Forest       Act,    1963.    The    finding

         appears      to    have        been     premised       on   the

         historical character of such lands, their alleged

         forest   attributes,           and    the   contention      that

         cultivation rights did not divest the State of

         underlying ownership or forest character. This

         determination effectively re-characterised the

         lands from revenue tenure lands to forest

         lands,    thereby       altering        the    legal   regime

         governing them.


     16.2. Proceeding on the premise that the lands

         constituted       forest       lands    belonging      to   the

         Government, Respondent No.3 invoked Section

         82 of the Karnataka Forest Act, 1963. The

         provision pertains to forfeiture or cancellation of

         leases or grants in cases of breach of conditions

         or unauthorised occupation. By invoking this

         provision,        Respondent           No.3     treated     the

         Petitioners not as tenure holders recognised
                                  - 14 -
                                                     NC: 2026:KHC:9617
                                                  WP No. 4500 of 2012


HC-KAR




           under revenue law, but as lessees or grantees

           holding under forest law, thereby subjecting

           their rights to a different statutory framework.


      16.3. On   the     basis     of      the    above      conclusion,

           Respondent        No.3          proceeded        to   declare

           forfeiture of what was described as leasehold

           rights of the Petitioners. This action had the

           effect of extinguishing their possessory and

           cultivation    rights,         which    had     earlier    been

           recognised, though in limited form, by judicial

           pronouncement in RSA No.466 of 1980.

17.   The Petitioners contend that such forfeiture:

      17.1. Proceeds on an erroneous assumption that their

           rights were mere leasehold rights under the

           Forest Act;

      17.2. Ignores    the   binding        effect    of    earlier   civil

           decrees and subsequent judicial orders;
                                - 15 -
                                               NC: 2026:KHC:9617
                                            WP No. 4500 of 2012


HC-KAR




      17.3. Transcends   the      jurisdictional   limits   of   the

           authority.


18.   In addition to the forfeiture proceedings, Respondent

      No.3 directed the Petitioners to pay land rent in

      respect of the subject property, thereby treating

      them as persons liable under a subsisting lease or

      occupation arrangement under forest administration.

      The Petitioners assert that such demand is internally

      inconsistent with the order of forfeiture and is

      unsustainable in law, particularly in light of prior

      recognition of their status as Jamma Malai holders

      under revenue jurisprudence.


19.   The culmination of the aforesaid proceedings was the

      interim order dated 16.12.2011 passed in Case No.

      Bhoomi (SL)/CR-66/2005-06. The said order forms

      the principal subject matter of challenge in the

      present writ petition. The Petitioners contend that

      the impugned order:
                              - 16 -
                                              NC: 2026:KHC:9617
                                            WP No. 4500 of 2012


HC-KAR




      19.1. Is without jurisdiction;


      19.2. Violates principles of natural justice;


      19.3. Runs contrary to earlier judicial determinations;


      19.4. Seeks to indirectly nullify the effect of the order

           dated 15.03.2009 passed in W.P. No. 4013 of

           2007.


20.   It is in the above circumstances that the Petitioners

      have approached this Court, seeking quashing of the

      impugned order and consequential reliefs.


21.   The Petitioners have challenged the said order in the

      present    proceedings,         and   additionally   seek

      compliance with the earlier order dated 15.03.2009

      passed in W.P. No. 4013 of 2007.


22.   Sri. Kamalacharan, learned counsel appearing for the

      petitioners, would submit that;


      22.1. There are two portions of property, one is the

           Jamma Malai Land, the other is the Patta Land
                               - 17 -
                                                    NC: 2026:KHC:9617
                                               WP No. 4500 of 2012


HC-KAR




          in Sy.No. 154/2, which was never Jamma Malai

          Land, but a freehold land owned by the family

          of   Sri.   Emmanuel          Thomas       Rampuram,     as

          regards which there could be no restriction on

          use.


     22.2. Insofar    as   19.34       acres   in    Sy.No.154/2   is

          concerned, he submits that the respondents

          have absolutely no jurisdiction and as such,

          they cannot have any claim or complaint on the

          use thereof. His submission is that it is in this

          land that a coffee estate is being grown, which

          the petitioners are entitled to do so.


     22.3. Insofar as the balance land is concerned, he

          submits that the rights of the Mallegar in the

          said land as Jamma Malai Land has been

          recognised in O.S.No.4 of 1978, and that

          aspect is saved under Section 202 of the KLR

          Act, 1964.
                            - 18 -
                                                NC: 2026:KHC:9617
                                          WP No. 4500 of 2012


HC-KAR




     22.4. His submission is that though the holder of the

          Jamma Malai Land may not be the absolute

          owner, but such holder is entitled to hold the

          lands and cultivate Cardamom on the said

          property, which cannot be disturbed.


     22.5. This judgment of the trial Court was set aside in

          a   Regular   Appeal      by    the     District   Court.

          However, in RSA No.466 of 1980 the judgment

          of the trial Court was confirmed, and it was

          held that the property in question being Jamma

          Malai Lands, the possessory rights as also the

          the right to grow Cardamom by the Jamma

          Malai    Landholder       was         recognised     and

          confirmed. This right being affirmed in RSA

          No.466 of 1980 that right cannot be sought to

          be negated by the respondents on the ground

          that there is a lease rent to be paid and/or that

          there is a violation by the petitioners.
                                         - 19 -
                                                          NC: 2026:KHC:9617
                                                      WP No. 4500 of 2012


    HC-KAR




          22.6. The right of the petitioners in respect of the

                  Jamma Malai Land having been dealt with by

                  this Court firstly in RSA No.466 of 1980 and

                  secondly in WP No.4013 of 2007, he submits

                  that    the   respondent        could    not   have     held

                  otherwise than what has been held by this

                  Court. The doctrine of res judicata and the

                  principles of judicial propriety preclude the

                  respondents from contending contrary to or in

                  defiance of the judgments of this Court.


          22.7. He relies upon the decision of this Court in

                  Chief      Secretary           to   Government            of

                  Karnataka        v.     Pongere      Kariappa1          more

                  particularly para 14 and 15 thereof, which are

                  reproduced hereunder for easy reference;


                    14. Un reported decision in R.F.A. No. 655/1989
                    dated 30.11.1990 by the Bench consisting
                    Justice N. Venkatachala and Justice Murlidhar
                    Rao was brought to my notice which directly
                    applies on the point and facts are similar. This is
                    what the Bench observed:--

1
    ILR 1999 Karn. 1023
                            - 20 -
                                            NC: 2026:KHC:9617
                                        WP No. 4500 of 2012


HC-KAR



         "the lands originally belonged to one Chennappa
         Somiah, who fell in arrears in payment of land
         revenue. The lands were auctioned by the
         revenue authorities. Plaintiff's father was the
         auction purchaser. The sale certificates are
         produced as Ex. P3 and P4. Defendants
         contested the suit by filing written statement,
         however they did not lead any evidence. After
         assessing the evidence, the Court below decreed
         the suit.

         In addition to the sale certificates at Ex. P3 and
         Ex. P4, the plaintiff has produced the
         'Jamabandi' statement at Ex. P2, which makes it
         clear that Sy. No. 13/6, 13/7, 13/39 and 13/3A
         are described as "Sagu Bane" lands. In the
         auction sale certificates all lands are described
         as "Sagu lands" and it is not indicated that they
         are unredeemed lands. In the circumstances,
         the Court below was justified in holding that the
         timber was given after the sale. So far as Sy.
         No. 39/2 is concerned, it does not find a place in
         Exts. P3 and P4 and no other document of title is
         produced."

         Here also it is to be seen that the defendant do
         not lead any evidence nor produced any
         documents. Another reference was made to the
         decision made in O.S. No. 118/1994 where the
         facts are same if not similar. There also the
         plaintiff have purchased the suit property in a
         public auction sale and that the plaintiff claimed
         right over the land, the Government contended
         that though the tenure of suit land was
         mentioned as 'Jamabhandi' as it appeared in
         Jamabhandi register, the right of timber was not
         sold to the plaintiff. An issue was framed in that
         case as to whether the public auction sale held
         on 19.8.1932 was an absolute sale and whether
         the plaintiff has acquired absolute right over the
         suit schedule property? The issue was answered
         in affirmative in favour of the plaintiff. Finally
         the Court held that the defendant Government
         are liable to issue the require permission for
         felling and cutting or removing the trees without
                            - 21 -
                                            NC: 2026:KHC:9617
                                        WP No. 4500 of 2012


HC-KAR



         taking seigniorage rate subject to the conditions
         stipulated under the Karnataka Forest Act or the
         rules framed thereunder. This Judgment was
         delivered by the Civil Judge, Madikeri on
         15.4.1997 and the Government having decided
         not to file an appeal as per the Order of the
         authorities made available to this Court.
         Therefore      the     contention      of     the
         Respondent/plaintiff that the Government cannot
         adopt the double standard with reference to the
         same type of the land as the same applicable to
         the present case has to be upheld, and there is
         no answer from the Government as to why the
         different yardstic applied to the present
         appellant when it is not made applicable to the
         other case. But there is no answer from the
         appellants.

         15. It was also brought to the notice of this
         Court that Rule-109 of the Coorg Revenue
         Manual/Regulation as has been amended. I am
         reproducing the un-amended provisions and as
         well as amended provision:--

         Un-amended

         "The word interest of the defaulter alone therein,
         as those interests existed immediately before
         the attachment of the property was notified,
         shall be sold, and no encumbrances created, or
         grants or contracts made, by him in good faith
         before the notification." was replaced by the
         word such property.

         amended clause (rule)

         "Effect on encumbrances of sale of property for a
         sum other than an arrears due in respect
         thereof:-- When immovable property is brought
         to sale under this chapter for the recovery of
         anyc other sum than an arrears due in respect
         thereof, such property shall, except in the cases
         hereinafter excepted, be sold free of all
         encumbrances, and all grants and contracts
         previously made by any person other than the
                              - 22 -
                                               NC: 2026:KHC:9617
                                            WP No. 4500 of 2012


HC-KAR



           purchaser in respect of the property          shall
           become void as against the purchaser."

           That means when the property is brought to sale
           any other right conferred upon anybody
           including   the    Government       shall   remain
           extinguished. In fact this is in line with Section-
           110 of the Regulation which is also reproduced
           herewith:--

           110- Effect of sale on lands held revenue free or
           at favourable rates:-- When Jama or umbli land,
           or other land held wholly or partially free of
           revenue, is sold under this Chapter, Whether for
           recovery of an arrears due in respect thereof or
           for the recovery of any other sum, the privileges
           attaching to the tenure of the land with respect
           of the assessment of land-revenue shall be
           extinguished by the sale:

                This makes it clear that whenever auction
           sale is held by the Government, all the
           properties in the Lands of a person who fell short
           in land revenue arrears, shall be brought to sale
           and the properties shall be free from any
           commitment on the land and it shall be held as
           absolute property of the auction purchaser. This
           amendment was not brought to the notice of the
           Court, especially in I.L.R. 1992, Karnataka page-
           910.



     22.8. Learned Counsel for the Petitioners placing

          reliance   on   the    decision    of   this   Court   in

          Pongere Kariappa case, submits that the

          principles laid down therein directly apply to the

          facts of the present case. In paragraph 14 of

          the said judgment, this Court considered an
                             - 23 -
                                                NC: 2026:KHC:9617
                                            WP No. 4500 of 2012


HC-KAR




          earlier   unreported       decision    in    R.F.A.      No.

          655/1989 dated 30.11.1990. In that case:


          22.8.1. The original landholder had fallen into

                    arrears of land revenue.


          22.8.2. The    lands       were   brought         to   public

                    auction by the revenue authorities.


          22.8.3. The plaintiff's father purchased the

                    lands in auction.


          22.8.4. Sale certificates were produced.


          22.8.5. Revenue records described the lands

                    as "Sagu lands".


          22.8.6. The     Government         did      not    produce

                    contrary evidence.


     22.9. The Court held that once the lands were sold in

          public auction and the sale certificates were

          issued, the purchaser acquired valid rights over

          the property. The Court further observed that in
                               - 24 -
                                                 NC: 2026:KHC:9617
                                               WP No. 4500 of 2012


HC-KAR




         the     absence      of       any    evidence   from    the

         Government, the findings of the Trial Court

         could     not   be    disturbed.        Learned   Counsel

         submits that the factual situation in the present

         case is similar. Here also:


         22.9.1.    The lands were brought to public

                    auction by the Government in 1926.


         22.9.2.    The auction purchaser Mr.Medappa

                    was put in possession.


         22.9.3.    Revenue entries were mutated.


         22.9.4.    The    State        did    not   establish   any

                    reserved right inconsistent with the

                    auction.


   22.10. He therefore contends that the effect of such

         public auction sale is to transfer full rights in

         the property to the auction purchaser, subject

         only to what is expressly reserved. It is further
                           - 25 -
                                         NC: 2026:KHC:9617
                                     WP No. 4500 of 2012


HC-KAR




         submitted that reference was made in Pongere

         Kariappa to a decision in O.S. No. 118/1994,

         where similar issues arose. In that case:


         22.10.1.   The plaintiff had purchased the land

                    in public auction.


         22.10.2.   The   Government     contended    that

                    timber rights were not sold.


         22.10.3.   The Civil Court framed a specific

                    issue as to whether the auction sale

                    was absolute.


         22.10.4.   The Court held in favour of the

                    plaintiff and declared that the sale

                    was absolute.


         22.10.5.   The Government was directed to

                    grant permission for felling trees

                    without insisting upon seigniorage
                              - 26 -
                                                NC: 2026:KHC:9617
                                            WP No. 4500 of 2012


HC-KAR




                      charges,        subject     to     statutory

                      conditions.


          22.10.6.    The Government chose not to file an

                      appeal.


     22.11. Learned     Counsel        submits         that      this

           demonstrates that the Government cannot

           adopt different standards for lands of similar

           nature. If in one case the Government has

           accepted    the   effect    of   public     auction    as

           absolute, it cannot take a contrary stand in

           another case involving similar facts. According

           to him, applying one standard in one case and

           a different standard in another amounts to

           arbitrary action.


     22.12. Learned Counsel further draws attention to

           paragraph 15 of the said judgment, wherein

           Rule 109 of the Coorg Revenue Regulation

           was discussed. He submits that after the
                             - 27 -
                                             NC: 2026:KHC:9617
                                         WP No. 4500 of 2012


HC-KAR




          amendment, the Rule clearly provides that

          when immovable property is brought to sale

          for recovery of any sum, such property shall

          be sold free from all encumbrances, and all

          prior grants and contracts shall become void

          as against the purchaser. The submission is

          that   once     the    Government         itself   brings

          property to sale for arrears of revenue, the

          purchaser acquires the property free from

          prior commitments and encumbrances.


     22.13. Rule 109 of the Coorg Land and Revenue

          Regulations,     1899,     which     is     reproduced

          hereunder for easy reference;


           109. When immoveable property is brought to
           sale under this Chapter for the recovery of any
           other sum than an arrear due in respect
           thereof, such property shall, except in the cases
           hereinafter excepted, be sold free of other all
           encumbrances, and all grants and contracts
           previously made by any person other than the
           purchaser in respect of the property shall
           become void as against the purchaser.
                              - 28 -
                                                    NC: 2026:KHC:9617
                                              WP No. 4500 of 2012


HC-KAR




     22.14. Learned Counsel further places reliance on

           Rule 109 of the Coorg Land and Revenue

           Regulations, 1899 and submits that the Rule

           provides that when immovable property is

           brought to sale under the relevant Chapter for

           recovery of any sum other than an arrear due

           in respect thereof, such property shall be sold

           free of all encumbrances, except in specified

           cases. It further states that all grants and

           contracts previously made by any person

           other than the purchaser in respect of the

           property shall become void as against the

           purchaser.


     22.15. Relying    on   the       above    provision,     learned

           Counsel submits that the legislative intent is

           clear. When the Government brings property

           to public auction under statutory authority,

           the purchaser acquires the property free from

           prior      encumbrances.           Any     prior   grants,
                                 - 29 -
                                                     NC: 2026:KHC:9617
                                               WP No. 4500 of 2012


HC-KAR




           contracts or interests, except those saved by

           law, cease to bind the purchaser.


     22.16. It is submitted that in the present case, the

           land     was     auctioned          in     1926         by      the

           Government itself for recovery of arrears of

           revenue. Therefore, by operation of Rule 109,

           the property vested in the auction purchaser

           free from prior encumbrances. The State

           cannot     now       assert      surviving            restrictions

           inconsistent with the statutory effect of the

           auction sale.


     22.17. Learned     Counsel          submits      that       Rule      109

           reinforces     the      principle        that     a     statutory

           auction conducted by the Government carries

           legal    consequences.            Once          the      sale    is

           confirmed      and       possession         delivered,          the

           purchaser steps into ownership of the interest

           conveyed, subject only to the legal character
                              - 30 -
                                                NC: 2026:KHC:9617
                                              WP No. 4500 of 2012


HC-KAR




           of the tenure, and not subject to undisclosed

           or subsequently invented limitations.


     22.18. Accordingly,    the       Respondents cannot      now

           contend   that    the       land    was   incapable    of

           transfer or that restrictive conditions survived

           the auction in the absence of any express

           reservation in the sale itself.


     22.19. Learned Counsel also relies upon Section 110

           of the Coorg Regulation, which provides that

           when revenue-free or concessional land is sold

           under the Chapter, the privileges attached to

           such tenure stand extinguished by the sale.

           According to him, the combined reading of

           amended Rule 109 and Section 110 of the

           Regulations, makes it clear that when land is

           sold in public auction for arrears of revenue all

           prior   privileges          are    extinguished,      the

           purchaser acquires full rights, the property
                           - 31 -
                                         NC: 2026:KHC:9617
                                      WP No. 4500 of 2012


HC-KAR




           cannot thereafter be subjected to inconsistent

           claims by the Government.


     22.20. On the basis of the above principles, learned

           Counsel submits that, the lands in question

           were sold in public auction by the Government

           in 1926, Sale certificates were issued, revenue

           entries were made in favour of the purchaser,

           the purchaser and his successors remained in

           possession.   Therefore,    the    Government

           cannot now contend that the lands continue to

           carry restrictions inconsistent with the effect

           of such an auction sale.


     22.21. He further submits that the amendment to

           Rule 109 was not brought to the notice of the

           Court in certain earlier reported decisions, and

           therefore, the correct legal position must now

           be applied.
                             - 32 -
                                                 NC: 2026:KHC:9617
                                              WP No. 4500 of 2012


HC-KAR




     22.22. It is contended that once the property was

           sold in public auction for recovery of land

           revenue, the rights of the purchaser stood

           crystallised,   and       the      respondents     cannot

           reopen or dilute those rights by invoking

           provisions of the Karnataka Forest Act or by

           demanding lease rent. His submission is that

           once the sale by auction takes place, the land

           becomes freehold, and even the rights of the

           Government      are       extinguished.      Thus,      he

           submits that the respondent-State authorities

           cannot claim any right in the said property.


     22.23. Learned Counsel for the Petitioners submits

           that the core issue raised by the respondents

           is whether the lands in question constitute

           forest land. He contends that the respondents

           have      wrongly         relied      upon       historical

           notifications without examining their legal

           effect.
                                - 33 -
                                                NC: 2026:KHC:9617
                                             WP No. 4500 of 2012


HC-KAR




     22.24. It is submitted that the notification dated

            15.03.1887 included a large extent of the then

            Coorg     Province          as   "protected      forest."

            However, according to learned Counsel, this

            notification was only a preliminary notification

            and did not amount to a final declaration of

            forest. He further submits that by judgment

            dated 07.10.1904, the Commissioner of Coorg

            held that the subsequent notification dated

            26.05.1902 superseded the earlier notification

            dated 15.03.1887. Therefore, according to

            him, the earlier notification of 1887 cannot

            now be relied upon to claim that the petition

            lands are forest lands.


     22.25. It   is   also     contended       that    under     the

            15.03.1887       notification,    almost   the     entire

            Kodagu (Coorg) District was identified as a

            proposed protected forest. However, such a

            proposal was never fully implemented or
                                  - 34 -
                                                NC: 2026:KHC:9617
                                             WP No. 4500 of 2012


HC-KAR




              finalised in accordance with the law. Hence,

              mere reference to the 1887 notification is,

              according     to        the   Petitioners,    legally

              unsustainable.


         22.26. Learned Counsel refers to Section 28 of

               the Indian Forest Act, 1878, said section is

               reproduced hereunder for easy reference;

                 28. Formation of village-forests.


               (1)The State Government may assign to any
               village-community the rights of Government to
               or over any land which has been constituted a
               reserved forest, and may cancel such
               assignment. All forests so assigned shall be
               called village-forests.

               (2)The State Government may make rules for
               regulating the management of village-forests,
               prescribing the conditions under which the
               community to which any such assignment is
               made may be provided with timber or other
               forest-produce or pasture, and their duties for
               the protection and improvement of such forest.

               (3)All the provisions of this Act relating to
               reserved forests shall (so far as they are not
               inconsistent with the rules so made) apply to
               village-forests.

    22.27. By relying on Section 28 he submits that

              forest status cannot arise merely by proposal
                             - 35 -
                                                NC: 2026:KHC:9617
                                              WP No. 4500 of 2012


HC-KAR




           or preliminary notification. According to him,

           the scheme of the Forest Act requires:


           22.27.1. A proper enquiry into existing rights;


           22.27.2. Determination of claims of individuals

                      and communities;


           22.27.3. Recording of such rights; and


           22.27.4. Issuance         of   a     final    notification

                      declaring the land as reserved or

                      protected forest.


     22.28. It is submitted that unless a final declaration

           is made after such enquiry, the Government

           cannot assert that the land has become forest

           land. In the absence of a final notification,

           private rights remain unaffected.


     22.29. Learned Counsel submits that the notification

           dated 15.03.1887 was only a preliminary step

           intended    to   initiate      enquiry.      It   did   not
                               - 36 -
                                                  NC: 2026:KHC:9617
                                                WP No. 4500 of 2012


HC-KAR




            extinguish or abridge the rights of individuals,

            including those of the Petitioners or their

            predecessors.     He        contends     that   no    final

            declaration was issued in respect of the

            petition lands pursuant to that notification, no

            rights were determined or recorded against

            the Petitioners' predecessors, therefore, the

            rights of the Petitioners continued unaffected.


     22.30. It is submitted that after the 1887 notification,

            the   only     relevant      development        was    the

            notification     dated       26.05.1902         proposing

            constitution     of        the   Padinalaknad         Ghat

            Reserved       Forest.       This     notification    was

            published on 02.06.1902.


     22.31. Under   this    notification,        H.S.   Mullins   was

            appointed as Forest Settlement Officer to

            enquire into the nature and extent of rights

            claimed within the limits of the proposed
                              - 37 -
                                                 NC: 2026:KHC:9617
                                            WP No. 4500 of 2012


HC-KAR




           reserve forest. The Forest Settlement Officer,

           issued a proclamation stating that no new

           rights could be created within the proposed

           reserve area, issued notice dated 18.03.1903

           calling upon persons claiming Jamma Malai

           rights to produce evidence in support of their

           claims.


     22.32. Learned      Senior        Counsel     submits    that

           ultimately, on 20.04.1906, the Padinalaknad

           Reserved      Forest       was   notified,   and    the

           notification was published on 01.05.1906.

           Crucially, he submits that the lands of the

           Petitioners    were        excluded   from   the   final

           notification. According to him the petition

           lands do not fall within the list of Jamma

           Malais included in the Padinalaknad Reserved

           Forest, since they were not included in the

           final declaration, they cannot now be treated

           as forest land.
                            - 38 -
                                              NC: 2026:KHC:9617
                                           WP No. 4500 of 2012


HC-KAR




     22.33. It is therefore contended that once the final

           notification was issued and the petition lands

           were not included therein, the respondents

           cannot rely on earlier preliminary notifications

           to claim forest status.


     22.34. In conclusion, learned Counsel submits that,

           the 1887 notification was only preliminary and

           stood   superseded,       the    1902      notification

           initiated enquiry, the final notification of 1906

           did not include the petition lands, no final

           declaration was ever made declaring                the

           petition lands as protected or reserved forest.

           Therefore, according to him, the respondents

           cannot now assert that the lands are forest

           lands or exercise powers under the Karnataka

           Forest Act in respect of the said lands.


     22.35. Learned   Counsel       submits    that    the   map

           produced before this Court clearly shows that
                            - 39 -
                                              NC: 2026:KHC:9617
                                         WP No. 4500 of 2012


HC-KAR




           the petition lands are not contiguous with any

           notified forest area. On the contrary, the lands

           are interspersed with privately owned lands

           and even a village settlement. According to

           him, forest land is normally identifiable as a

           continuous block. Since the petition lands are

           surrounded     by        private    holdings    and

           habitations, they cannot be treated as part of

           any reserved forest.


     22.36. He reiterates that the only final notification

           which can be relied upon is the notification

           dated 20.04.1906, by which the Padinalaknad

           Reserved Forest was declared. He submits

           that no final notification was issued pursuant

           to the 15.03.1887 notification, the 20.04.1906

           notification does not include or refer to the

           petition lands, therefore, the petition lands

           cannot be treated as reserved forest.
                             - 40 -
                                                    NC: 2026:KHC:9617
                                                 WP No. 4500 of 2012


HC-KAR




     22.37. Learned    Counsel            refers     to     the   Forest

           Department's Working Plan issued in the year

           2015 and submits that the petition lands are

           not included within the reserved forest area

           described therein. According to him, if the

           lands were truly reserved forest, they would

           necessarily form part of the Working Plan.

           Their exclusion shows that the lands are not

           treated by the Department itself as forest

           land. He further submits that the question

           whether    the   lands          are     forest   lands     was

           already examined and settled in W.P. No.4013

           of 2007.


     22.38. It is submitted that pursuant to directions of

           the Chief Secretary in the PIL, the Deputy

           Commissioner      initiated           proceedings         under

           Section    136(3)         of     the     Karnataka        Land

           Revenue Act, 1964, and revised the revenue

           entries    suo   motu.          The     said     action    was
                            - 41 -
                                         NC: 2026:KHC:9617
                                      WP No. 4500 of 2012


HC-KAR




           challenged in W.P. No.4013 of 2007. By order

           dated 13.03.2009, a Co-ordinate Bench of this

           Court quashed the orders of the Deputy

           Commissioner and held that the petition lands

           were outside the forest area. According to

           learned Counsel, once this Court has held that

           the lands are not forest lands, there can be no

           restriction on the Petitioners exercising their

           recognised rights.


     22.39. He also submits that in O.S. No.4 of 1978, the

           Civil Court had confirmed the right of the

           Petitioners' predecessor to hold the land and

           cultivate cardamom. Thus, the finding in W.P.

           No. 4013 of 2007 reinforces the earlier civil

           court decree.


     22.40. It is further submitted that in Writ Appeal No.

           375 of 2011, the Division Bench did not

           disturb the finding of the learned Single Judge
                            - 42 -
                                         NC: 2026:KHC:9617
                                      WP No. 4500 of 2012


HC-KAR




           that the lands are not forest lands. The

           Division Bench only permitted,       the State

           Government's name to be entered as owner in

           Column No.11 in respect of Jamma Malai

           lands and the Petitioners' right to cultivate

           cardamom to be recorded, in terms of RSA

           No. 466 of 1980. According to him, the

           Division Bench did not reverse the finding that

           the lands are outside the forest area.


     22.41. In view of the decisions in O.S. No. 4 of 1978,

           RSA No. 466 of 1980, W.P. No. 4013 of 2007

           and W.A. No. 375 of 2011, learned Counsel

           submits that the only issue that could possibly

           arise is whether Jamma Malai lands are

           transferable. He contends that such a question

           cannot be decided by forest authorities. It

           would require adjudication by a competent

           civil court or this Court. Even assuming the

           lands are Jamma Malai lands, since it has
                            - 43 -
                                             NC: 2026:KHC:9617
                                        WP No. 4500 of 2012


HC-KAR




           already been held that they are not forest

           lands, the forest authorities would have no

           jurisdiction to decide upon transferability.


     22.42. Learned    Counsel      relies     on    Pongere

           Kariappa's case to contend that Jamma

           Malai lands are transferable. According to him

           a subsequent purchaser acquires the same

           rights as the previous Jamma Mallegar, so

           long as cardamom is cultivated, there is no

           violation, such rights cannot be taken away by

           administrative action. It is submitted that in

           RSA No. 466 of 1980, the Government did not

           take the stand that the lands are reserved or

           protected forest. Since such a stand was not

           taken in the earlier suit, the Government

           cannot now change its position and contend

           that the lands are forest lands. According to

           him, if such a plea was available, it ought to
                                - 44 -
                                               NC: 2026:KHC:9617
                                           WP No. 4500 of 2012


HC-KAR




           have been raised earlier. Not having done so,

           the State is precluded from raising it now.


     22.43. Learned Counsel further submits that even

           assuming the 1887 notification is considered,

           a   clarification     had    been   issued     that   the

           notification would not apply to lands where

           private rights and privileges are involved.

           Since the Petitioners are private parties with

           recognised rights, the said notification would

           not apply to their lands. This submission is

           made     in   the     alternative   to   the    primary

           argument that there was no final notification

           affecting their lands.


     22.44. He refers to the statement produced as

           Annexure-H along with the writ petition to

           show that the petition lands are outside the

           Padinalaknad Reserved Forest. It is submitted

           that this aspect was brought to the notice of
                              - 45 -
                                             NC: 2026:KHC:9617
                                          WP No. 4500 of 2012


HC-KAR




           the Conservator of Forests, but no finding was

           recorded on this issue and the material was

           ignored.


     22.45. Learned    Counsel        strongly   disputes   the

           direction to pay lease rental by treating

           Jamma Malai tenure as a lease. He submits

           that historically, Jamma Malai lands were

           subject only to concessional assessment, no

           lease rent was ever paid, even under the

           Coorg      Land    and      Revenue    Regulations,

           concessional assessment alone was levied.

           When the Pattacharavanda family defaulted in

           payment of land revenue, the lands were

           attached and sold in public auction in 1926.

           Thereafter, Sri Palekanda Medappa purchased

           the lands, he conveyed them to Sri Emmanuel

           Thomas Rampuram, the property ultimately

           came to Petitioner No.1. At no point during
                                 - 46 -
                                                 NC: 2026:KHC:9617
                                               WP No. 4500 of 2012


HC-KAR




           this   entire    period       was    any   lease   rental

           demanded or paid.


     22.46. Therefore, the conclusion of the Conservator

           of Forests that lease rent is payable is,

           according to learned Counsel, contrary to both

           historical practice and law. Since no lease

           rental was ever payable, the question of

           forfeiture for non-payment does not arise. It is

           submitted        that         the    respondents     are

           attempting to take over the property by

           introducing a new theory of lease rental,

           which was never raised in earlier proceedings.

           This issue was not raised in O.S. No. 4 of

           1978, R.A. No. 7 of 1978, RSA No. 466 of

           1980, or W.P. No. 4013 of 2007.


     22.47. According      to    learned       Counsel,   principles

           analogous to Order II Rule 2 of the Code of
                                         - 47 -
                                                           NC: 2026:KHC:9617
                                                      WP No. 4500 of 2012


    HC-KAR




                       Civil Procedure would apply, and issues not

                       raised earlier cannot now be introduced.


          22.48. He           further   submits       that     the        present

                       contentions are being raised for the first time

                       after the State failed in earlier rounds of

                       litigation. According to him, the impugned

                       findings are mala fide, contrary to the record,

                       and unsustainable in law.


          22.49. He relies upon the decision of the Hon'ble

                       Apex    Court    in   State    of     U.P.    v.    Johri

                       Mallegar2, more particularly para 21 thereof,

                       which    is   reproduced      hereunder       for    easy

                       reference;


                       21. The provisions of the Code of Criminal
                       Procedure which are statutory in nature govern the
                       field. The State of Uttar Pradesh, however, for
                       reasons best known to it amended sub-section (1)
                       of Section 24 of the Code of Criminal Procedure as
                       a result whereof, the State is not required to
                       consult the High Court before appointing a Public
                       Prosecutor for the High Court. Similarly, sub-
                       sections (4), (5) and (6) of Section 24 have also

2
    (2004) 4 SCC 714
                                         - 48 -
                                                         NC: 2026:KHC:9617
                                                     WP No. 4500 of 2012


    HC-KAR



                       been deleted purported to be on the ground that
                       similar   provisions     exist   in     the    Legal
                       Remembrancer's         Manual.       The       Legal
                       Remembrancer's Manual is merely a compilation of
                       executive orders and is not a "law" within the
                       meaning of Article 13 of the Constitution of India.

          22.50. He relies upon the decision of the Hon'ble

                       Apex Court in G.J. Fernandez v. State of

                       Mysore3, more particularly para 12 thereof,

                       which   is   reproduced      hereunder     for      easy

                       reference;


                       12. Taking first the contention with respect to
                       the Code not being followed in the matter of
                       tenders, the question that arises is whether this
                       Code consists of statutory rules or not. The
                       High Court has observed that the so-called rules
                       in the Code are not framed either under any
                       statutory enactment or under any provision of
                       the Constitution. They are merely in the nature
                       of administrative instructions for the guidance
                       of the department and have been issued under
                       the executive power of the State. Even after
                       having said so, the High Court has considered
                       whether the instructions in the Code were
                       followed in the present case or not. Before
                       however we consider the question whether
                       instructions in the Code have been followed or
                       not, we have to decide whether these
                       instructions have any statutory force. If they
                       have no statutory force, they confer no right on
                       any body and a tenderer cannot claim any
                       rights on the basis of these administrative
                       instructions. If these are mere administrative
                       instructions it may be open to Government to
                       take disciplinary action against its servants who
3
    AIR 1967 SC 1753
                           - 49 -
                                           NC: 2026:KHC:9617
                                       WP No. 4500 of 2012


HC-KAR



         do not follow these instructions but non-
         observance of such administrative instructions
         does not in our opinion confer any right on any
         member of the public like a tenderer to ask for
         a writ against Government by a petition under
         Article 226. The matter may be different if the
         instructions contained in the Code are statutory
         rules. Learned counsel for the appellant is
         unable to point out any statute under which
         these instructions in the Code were framed. He
         also admits that they are administrative
         instructions by Government to its servants
         relating to the Public Works Department. But
         his contention is that they are rules issued
         under Article 162 of the Constitution. Now
         Article 162 provides that "executive power of a
         State shall extend to the matters with respect
         to which the legislature of the State has power
         to make laws". This Article in our opinion
         merely indicates the scope of the executive
         power of the State; it does not confer any
         power on the State Government to issue rules
         thereunder. As a matter of fact wherever the
         Constitution envisages issue of rules it has so
         provided in specific terms. We may for
         example, refer to Article 309, the proviso to
         which lays down in specific terms that the
         President or the Governor of a State may make
         rules regulating the recruitment and the
         conditions of service of persons appointed to
         services and posts under the Union or the
         State. We are therefore of opinion that Article
         162 does not confer any power on the State
         Government to frame rules and it only indicates
         the scope of the executive power of the State.
         Of course, under such executive power, the
         State can give administrative instructions to its
         servants how to act in certain circumstances;
         but that will not make such instructions
         statutory rules which are justiciable in certain
         circumstances. In order that such executive
         instructions have the force of statutory rules it
         must be shown that they have been issued
         either under the authority conferred on the
         State Government by some statute or under
                            - 50 -
                                            NC: 2026:KHC:9617
                                         WP No. 4500 of 2012


HC-KAR



         some provision of the Constitution providing
         therefor. It is not in dispute that there is no
         statute which confers any authority on the
         State Government to issue rules in matters with
         which the Code is concerned; nor has any
         provision of the Constitution been pointed out
         to us under which these instructions can be
         issued as statutory rules except Article 162. But
         as we have already indicated, Article 162 does
         not confer any authority on the State
         Government to issue statutory rules. It only
         provides for the extent and scope of the
         executive power of the State Government, and
         that coincides with the legislative power of the
         State Legislature. Thus under Article 162, the
         State Government can take executive action in
         all matters in which the legislature of the State
         can pass laws. But Article 162 itself does not
         confer any rule making power on the State
         Government in that behalf. We are therefore of
         opinion that instructions contained in the Code
         are mere administrative instructions and are
         not statutory rules. Therefore even if there has
         been any breach of such executive instructions
         that does not confer any right on the appellant
         to apply to the Court for quashing orders in
         breach of such instructions. It is unnecessary
         for us to decide whether there has been in fact
         a breach of any instruction contained in the
         Code with respect to tenders and we do not
         therefore so decide. But assuming that there
         has been any breach that is a matter between
         the State Government and its servant, and the
         State Government may take disciplinary action
         against the servant concerned who disobeyed
         these instructions. But such disobedience did
         not confer any right on a person like the
         appellant, to come to Court for any relief based
         on the breach of these instructions. It is for this
         reason that we are not referring to the Code,
         though the High Court did consider whether
         there was any breach of these administrative
         instructions and came to the conclusion that
         there was no breach. In the view we take it is
         unnecessary for us to consider this, for we are
                              - 51 -
                                                NC: 2026:KHC:9617
                                              WP No. 4500 of 2012


HC-KAR



            of opinion that no claim for any relief before a
            court of law can be founded by a member of the
            public, like the appellant, on the breach of mere
            administrative instructions.

     22.51. Learned Counsel, placing reliance upon the

           decisions of the Hon'ble Supreme Court in

           Johri Mal and G.J. Fernandez, submits that

           statutory provisions alone govern the field and

           that    executive      instructions,      manuals      or

           departmental        guidelines       cannot      override

           statutory law. In Johri Mal, the Hon'ble

           Supreme Court specifically held that the Legal

           Remembrancer's         Manual,       being    merely   a

           compilation of executive instructions, does not

           constitute "law" within the meaning of Article

           13 of the Constitution of India.


     22.52. Relying   on    the       above    principle,   learned

           Counsel submits that in the present case also

           the respondents are attempting to rely upon

           administrative directions, internal circulars,

           working plans and executive instructions of
                                 - 52 -
                                                    NC: 2026:KHC:9617
                                              WP No. 4500 of 2012


HC-KAR




           the Forest Department to curtail or extinguish

           the rights of the Petitioners. According to him,

           the   rights    of      the     Petitioners        flow    from

           statutory provisions, civil court decrees and

           final judicial pronouncements. Such rights

           cannot be diluted or taken away by executive

           interpretation.        Unless      there      is     a     clear

           statutory       provision           authorising             the

           respondents to act in the manner they have,

           the impugned action cannot be sustained.


     22.53. It is further submitted that any attempt to

           treat Jamma Malai tenure as a "lease", or to

           impose      lease       rental     on     the       basis     of

           departmental              understanding,                 without

           statutory backing, is impermissible in law.


     22.54. Learned    Counsel           contends    that      executive

           instructions,        forest       working          plans      or

           departmental practices cannot override the
                             - 53 -
                                             NC: 2026:KHC:9617
                                           WP No. 4500 of 2012


HC-KAR




           provisions of the Karnataka Land Revenue Act,

           1964, the binding decree in O.S. No.4 of

           1978, the judgment of this Court in RSA

           No.466 of 1980, the findings rendered in W.P.

           No.4013 of 2007 and affirmed in W.A. No.375

           of 2011.


     22.55. It is therefore submitted that the respondents

           cannot, by administrative action, enlarge their

           jurisdiction or alter the legal character of the

           lands. In the absence of statutory authority,

           the impugned proceedings are liable to be set

           aside.


     22.56. By   further   reliance   on    G.J.   Fernandez,

           learned Counsel submits that the Hon'ble

           Supreme Court has categorically held that

           administrative     instructions      issued   under

           executive power do not have the force of

           statutory rules unless framed under a specific
                                - 54 -
                                               NC: 2026:KHC:9617
                                          WP No. 4500 of 2012


HC-KAR




           statutory or constitutional provision conferring

           rule-making authority. The Court clarified that

           executive instructions are not "law" within the

           meaning of Article 13. A breach of such

           administrative       instruction    does    not    confer

           enforceable rights upon members of the public

           and   may,     at    best,   give   rise    to    internal

           administrative       consequences.         The    Hon'ble

           Court further observed that Article 162 of the

           Constitution     defines     only    the     extent    of

           executive power and does not confer rule-

           making power.


     22.57. Applying the above principles, learned Counsel

           submits that the respondents are seeking to

           justify the imposition of lease rental and the

           exercise of powers under the Karnataka Forest

           Act by relying upon departmental circulars,

           forest working plans, executive directions and

           internal manuals. None of these instruments,
                                         - 55 -
                                                          NC: 2026:KHC:9617
                                                        WP No. 4500 of 2012


    HC-KAR




                       according to him, have statutory force. They

                       are not framed under any specific statutory

                       provision and cannot override the statutory

                       framework of the Karnataka Land Revenue

                       Act, 1964, the binding civil court decree in

                       O.S.No.4 of 1978, the judgment in RSA

                       No.466 of 1980, or the findings rendered in

                       W.P.No.4013      of       2007    and   affirmed    in

                       W.A.No.375 of 2011. Accordingly, he submits

                       that the impugned action is without authority

                       of law and unsustainable.


          22.58. He relies upon the decision of the Hon'ble

                       Apex Court in Manuelsons Hotels (P) Ltd.

                       v. State of Kerala4, more particularly para

                       19 and 20 thereof, which are reproduced

                       hereunder for easy reference;


                       19. In fact, we must never forget that the
                       doctrine of promissory estoppel is a doctrine
                       whose foundation is that an unconscionable
                       departure by one party from the subject-matter of
4
    (2016) 6 SCC 766
                            - 56 -
                                            NC: 2026:KHC:9617
                                         WP No. 4500 of 2012


HC-KAR



         an assumption which may be of fact or law,
         present or future, and which has been adopted by
         the other party as the basis of some course of
         conduct, act or omission, should not be allowed to
         pass muster. And the relief to be given in cases
         involving the doctrine of promissory estoppels
         contains a degree of flexibility which would
         ultimately render justice to the aggrieved party.
         The entire basis of this doctrine has been well put
         in a judgment of the Australian High Court in
         Commonwealth       of    Australia  v.   Verwayen
         [Commonwealth of Australia v. Verwayen, (1990)
         170 CLR 394 (Aust)] , by Deane, J. in the
         following words:

         "1. While the ordinary operation of estoppel by
         conduct is between parties to litigation, it is a
         doctrine of substantive law, the factual ingredients
         of which fall to be pleaded and resolved like other
         factual issues in a case. The persons who may be
         bound by or who may take the benefit of such an
         estoppel extend beyond the immediate parties to
         it, to their privies, whether by blood, by estate or
         by contract. That being so, an estoppel by conduct
         can be the origin of primary rights of property and
         of contract.

         2. The central principle of the doctrine is that the
         law will not permit an unconscionable--or, more
         accurately, unconscientious--departure by one
         party from the subject-matter of an assumption
         which has been adopted by the other party as the
         basis of some relationship, course of conduct, act
         or omission which would operate to that other
         party's detriment if the assumption be not
         adhered to for the purposes of the litigation.

         3. Since an estoppel will not arise unless the party
         claiming the benefit of it has adopted the
         assumption as the basis of action or inaction and
         thereby placed himself in a position of significant
         disadvantage if departure from the assumption be
         permitted, the resolution of an issue of estoppel
         by conduct will involve an examination of the
         relevant belief, actions and position of that party.
                             - 57 -
                                             NC: 2026:KHC:9617
                                         WP No. 4500 of 2012


HC-KAR



         4. The question whether such a departure would
         be unconscionable relates to the conduct of the
         allegedly estopped party in all the circumstances.
         That party must have played such a part in the
         adoption of, or persistence in, the assumption that
         he would be guilty of unjust and oppressive
         conduct if he were now to depart from it. The
         cases indicate four main, but not exhaustive,
         categories in which an affirmative answer to that
         question may be justified, namely, where that
         party:

         (a) has induced the assumption by express or
         implied representation;

         (b) has entered into contractual or other material
         relations with the other party on the conventional
         basis of the assumption;

         (c) has exercised against the other party rights
         which would exist only if the assumption were
         correct;

         (d) knew that the other party laboured under the
         assumption and refrained from correcting him
         when it was his duty in conscience to do so.

         Ultimately, however, the question whether
         departure from the assumption would be
         unconscionable must be resolved not by reference
         to some preconceived formula framed to serve as
         a universal yardstick but by reference to all the
         circumstances of the case, including the
         reasonableness of the conduct of the other party
         in acting upon the assumption and the nature and
         extent of the detriment which he would sustain by
         acting upon the assumption if departure from the
         assumed state of affairs were permitted. In cases
         falling within Category (a), a critical consideration
         will commonly be that the allegedly estopped
         party knew or intended or clearly ought to have
         known that the other party would be induced by
         his conduct to adopt, and act on the basis of, the
         assumption. Particularly in cases falling within
         Category (b), actual belief in the correctness of
         the fact or state of affairs assumed may not be
                            - 58 -
                                            NC: 2026:KHC:9617
                                         WP No. 4500 of 2012


HC-KAR



         necessary. Obviously, the facts of a particular
         case may be such that it falls within more than
         one of the above categories.

         5. The assumption may be of fact or law, present
         or future. That is to say, it may be about the
         present or future existence of a fact or state of
         affairs (including the state of the law or the
         existence of a legal right, interest or relationship
         or the content of future conduct).

         6. The doctrine should be seen as a unified one
         which operates consistently in both law and
         equity. In that regard, "equitable estoppel" should
         not be seen as a separate or distinct doctrine
         which operates only in equity or as restricted to
         certain defined categories (e.g. acquiescence,
         encouragement,       promissory      estoppel    or
         proprietary estoppel).

         7. Estoppel by conduct does not of itself constitute
         an independent cause of action. The assumed fact
         or state of affairs (which one party is estopped
         from denying) may be relied upon defensively or it
         may be used aggressively as the factual
         foundation of an action arising under ordinary
         principles with the entitlement to ultimate relief
         being determined on the basis of the existence of
         that fact or state of affairs. In some cases, the
         estoppel may operate to fashion an assumed state
         of affairs which will found relief (under ordinary
         principles) which gives effect to the assumption
         itself (e.g. where the defendant in an action for a
         declaration of trust is estopped from denying the
         existence of the trust).

         8. The recognition of estoppel by conduct as a
         doctrine operating consistently in law and equity
         and the prevalence of equity in a Judicature Act
         system combine to give the whole doctrine a
         degree of flexibility which it might lack if it were
         an exclusively common law doctrine. In particular,
         the prima facie entitlement to relief based upon
         the assumed state of affairs will be qualified in a
         case where such relief would exceed what could
                               - 59 -
                                                  NC: 2026:KHC:9617
                                              WP No. 4500 of 2012


HC-KAR



           be justified by the requirements of good
           conscience and would be unjust to the estopped
           party. In such a case, relief framed on the basis of
           the assumed state of affairs represents the outer
           limits within which the relief appropriate to do
           justice between the parties should be framed."

                                         (emphasis supplied)

           20. The above statement, based on various earlier
           English authorities, correctly encapsulates the law
           of promissory estoppel with one difference--under
           our law, as has been seen hereinabove,
           promissory estoppel can be the basis of an
           independent cause of action in which detriment
           does not need to be proved. It is enough that a
           party has acted upon the representation made.
           The importance of the Australian case is only to
           reiterate two fundamental concepts relating to the
           doctrine of promissory estoppel--one, that the
           central principle of the doctrine is that the law will
           not permit an unconscionable departure by one
           party from the subject-matter of an assumption
           which has been adopted by the other party as the
           basis of a course of conduct which would affect
           the other party if the assumption be not adhered
           to. The assumption may be of fact or law, present
           or future. And two, that the relief that may be
           given on the facts of a given case is flexible
           enough to remedy injustice wherever it is found.
           And this would include the relief of acting on the
           basis that a future assumption either as to fact or
           law will be deemed to have taken place so as to
           afford relief to the wronged party.

     22.59. By relying on Manuelsons Hotels's case, he

           submits that in the said decision doctrine of

           promissory      estoppel       has     been   elaborately

           explained. The Hon'ble Supreme Court has

           held    that    the     law     will   not    permit     an
                                - 60 -
                                                  NC: 2026:KHC:9617
                                           WP No. 4500 of 2012


HC-KAR




           unconscionable departure by one party from

           an    assumption,        whether   of     fact   or   law,

           present or future, which has been adopted by

           another party as the basis of a course of

           conduct. The Court further clarified that, the

           assumption may relate to legal rights or the

           state of the law, relief under the doctrine is

           flexible and intended to prevent injustice, it is

           sufficient if a party has acted upon the

           representation made, the doctrine operates to

           prevent unfair or oppressive conduct.


     22.60. Relying upon the above principles, learned

           Counsel submits that in the present case , the

           Government conducted a public auction in

           1926, the auction purchaser was put                     in

           possession, revenue entries were mutated,

           the State did not treat the land as forest land

           for decades, no lease rent was demanded at

           any    point   of      time,   Civil     court   decrees
                                - 61 -
                                                 NC: 2026:KHC:9617
                                             WP No. 4500 of 2012


HC-KAR




           recognised         cultivation       rights,   revenue

           authorities    continued         entries   accordingly.

           According to him, these consistent acts and

           omissions     of     the     State   created   a   clear

           assumption that, the lands are not reserved

           forest, the Petitioners' predecessors had lawful

           cultivation rights, no lease rent was payable,

           the tenure was recognised and transferable.


     22.61. The Petitioners and their predecessors acted

           on this assumption for nearly a century. They

           cultivated     cardamom,             transferred    the

           property, and invested in the land on the basis

           of the State's conduct and judicial recognition

           of their rights. It is therefore submitted that

           the State cannot now, after decades, turn

           around and assert that the land is forest land,

           that the tenure is a lease, that lease rentals

           are payable, that forfeiture can be ordered.

           Such a change in stand, according to learned
                           - 62 -
                                              NC: 2026:KHC:9617
                                           WP No. 4500 of 2012


HC-KAR




           Counsel, would amount to an unconscionable

           departure   from        the    position   consistently

           adopted by the State.


     22.62. Learned Counsel submits that even if the

           assumption relates to a question of law,

           namely, the legal status of the land, the

           doctrine of promissory estoppel applies. The

           State   conducted        the     auction,   accepted

           assessment,   allowed          mutations,   defended

           litigation without pleading forest status, did

           not challenge transfers for decades. These

           actions, according to him, amount to a clear

           representation, express or implied, that the

           lands were not treated as reserved forest

           lands. The Petitioners, having acted upon this

           representation, would suffer serious prejudice

           if the State is now permitted to depart from it

           is the submission.
                           - 63 -
                                          NC: 2026:KHC:9617
                                       WP No. 4500 of 2012


HC-KAR




     22.63. Learned Counsel submits that the Hon'ble

           Supreme Court has emphasised that relief

           under the doctrine of promissory estoppel

           must be flexible and aimed at preventing

           injustice. In the present case, permitting the

           State to change its position would defeat long-

           recognised rights, disturb settled possession,

           undermine judicial finality, result in manifest

           injustice.


     22.64. On the strength of Manuelsons Hotels,

           learned Counsel submits that the respondents

           are estopped from reclassifying the land as

           forest land, imposing lease rentals, declaring

           forfeiture, acting contrary to prior judicial

           findings.    Accordingly,      the    impugned

           proceedings are liable to be set aside on the

           ground that the State is bound by its past

           conduct and representations.
                                           - 64 -
                                                            NC: 2026:KHC:9617
                                                        WP No. 4500 of 2012


    HC-KAR




            22.65. He relies upon the decision of the Hon'ble

                       Apex       Court            in   Subbegowda          v.

                       Thimmegowda5, more particularly para 5, 6

                       and    9   thereof,          which   are   reproduced

                       hereunder for easy reference;


                        5. In Raj Bajrang Bahadur Singh v. Thakurain
                        Bakhtraj Kuer [AIR 1953 SC 7] this Court was
                        called upon to examine what the testator had
                        intended the legatee to take under a Will in the
                        context of the expressions like malik kamil
                        (absolute owner) and naslan bad naslan
                        (generation after generation) having been used
                        in the Will in reference to the interest which
                        was sought to be demised. This Court held that
                        such words, though descriptive of a heritable
                        and alienable estate in the donee and
                        connoting full proprietary rights, may not have
                        been used with the intention of conferring
                        absolute rights if there could be something in
                        the    context    or    in    the   surrounding
                        circumstances to permit such an inference
                        being drawn:

                       "In cases where the intention of the testator is
                       to grant an absolute estate, an attempt to
                       reduce the powers of the owner by imposing
                       restraint on alienation would certainly be
                       repelled on the ground of repugnancy; but
                       where the restrictions are the primary things
                       which the testator desires and they are
                       consistent with the whole tenor of the Will, it is
                       a material circumstance to be relied upon for
                       displacing   the   presumption    of   absolute
                       ownership implied in the use of the word
                       'malik'."


5
    (2004) 9 SCC 734
                              - 65 -
                                              NC: 2026:KHC:9617
                                           WP No. 4500 of 2012


HC-KAR



           6. For the interpreter of documents it is
           common knowledge that a transfer of property
           or a creation of interest therein may be
           accompanied by conditions, covenants or
           restraints.   Condition    may    be    condition
           precedent -- a condition which must be
           performed before the grant or alienation takes
           effect to create an interest in property, or may
           be condition subsequent -- a condition which
           has an effect of enlarging or defeating the
           interest already created or vested. In either
           case the condition will be annexed with the
           estate and would run with the same. In Philip
           John Plasket Thomas v. CIT [AIR 1964 SC 587]
           , AIR vide para 14, this Court has dealt with
           conditions -- precedent and subsequent, in the
           context of gift of shares. A covenant is not
           annexed with the estate and runs independently
           of it which may give rise to a cause of action for
           specific performance or for an action in
           damages. A restraint or a limitation has the
           effect of curtailing the quantum of the estate
           affected thereby.

           9. A conditional transfer or a settlement
           accompanied by conditions is not unknown to
           the law of real property. It is permissible in law
           to annex or encumber any grant or alienation
           with condition or limitation which will operate
           and the Court will give effect to it unless there
           is some provision of law which annuls or
           invalidates   such    condition,    restraint    or
           limitation. None has been brought to our notice.

     22.66. By relying on Subbegowda, he submits that

           the Hon'ble Supreme Court examined the

           nature of estates and interests created in

           property and clarified the distinction between:

           Absolute     ownership,       Conditional       grants,
                            - 66 -
                                               NC: 2026:KHC:9617
                                            WP No. 4500 of 2012


HC-KAR




           Estates subject to limitations or restraints.

           The Hon'ble Supreme Court held that even

           where expressions suggesting full ownership

           are used, the surrounding circumstances and

           the tenor of the instrument must be examined

           to determine the true nature of the rights

           conferred.


     22.67. It was further held that, a grant may be

           subject to conditions precedent or conditions

           subsequent, such conditions run with the

           estate, a restraint or limitation may curtail the

           quantum of the estate, vonditional transfers

           are legally permissible unless prohibited by

           law.


     22.68. Relying upon the above principles, learned

           Counsel submits that Jamma Malai tenure is a

           recognised   form        of   conditional   or   limited

           estate. According to him:
                             - 67 -
                                          NC: 2026:KHC:9617
                                        WP No. 4500 of 2012


HC-KAR




     22.69. The holder is not an absolute owner in the

            fullest sense, the estate is subject to certain

            limitations, namely cultivation of cardamom,

            there is no right over standing timber, the

            tenure is subject to assessment. However, the

            existence of limitations does not mean that

            the estate is void, nor does it mean that it can

            be treated as a mere lease unless expressly

            declared so.


     22.70. It is submitted that the Civil Court in O.S.No.4

            of 1978, and this Court in RSA No.466 of

            1980, have already interpreted the nature of

            the estate and held that it is a limited but

            valid right to cultivate cardamom. Therefore,

            the tenure is neither an absolute ownership;

            nor a lease under the Forest Act. It is a limited

            estate recognised in law.
                               - 68 -
                                                  NC: 2026:KHC:9617
                                             WP No. 4500 of 2012


HC-KAR




     22.71. Learned     Counsel          submits        that     if    the

           Government intended to annex any condition

           such as payment of lease rent or forfeiture for

           non-payment, such condition ought to have

           been      expressly         provided       under     law;    or

           incorporated in the grant; or recognised in

           earlier    proceedings.          No        such     condition,

           according to him, has been shown. In the

           absence of any statutory provision invalidating

           the tenure or imposing additional obligations,

           the limited estate recognised by courts must

           be respected.


     22.72. Learned Counsel submits that the respondents

           cannot,     by     administrative            interpretation,

           enlarge or alter the nature of the tenure. If

           the estate is a limited estate with defined

           rights    and    restrictions,        as    recognised      by

           judicial decree, it cannot now be converted

           into a leasehold estate under the Forest Act or
                               - 69 -
                                                 NC: 2026:KHC:9617
                                              WP No. 4500 of 2012


HC-KAR




           a tenure liable to forfeiture for alleged non-

           payment of lease rent. Such an alteration

           would amount to changing the very character

           of the estate without authority of law.


     22.73. Relying upon Subbegowda, learned Counsel

           submits that a limited estate is legally valid,

           conditions,   if    any,       must      be   lawful   and

           traceable to statutory authority, courts must

           give effect to the true nature of the estate as

           recognised earlier, the respondents cannot

           impose new conditions or treat the estate

           differently   from          what   has    already      been

           judicially declared. Accordingly, the impugned

           proceedings, insofar as they seek to re-

           characterise the tenure or impose forfeiture,

           are unsustainable.


     22.74. He relies upon the decision of the Hon'ble

           Apex Court in V.B Rangaraj vs.                         V.B.
                                          - 70 -
                                                           NC: 2026:KHC:9617
                                                        WP No. 4500 of 2012


    HC-KAR




                       Gopalkrishnan              and     others6,        more

                       particularly para Nos.8, 12, 13, 15 and 18

                       thereof, which are reproduced hereunder for

                       easy reference;


                        8. Whether under the Companies Act or Transfer
                        of Property Act, the shares are, therefore,
                        transferable like any other movable property.
                        The only restriction on the transfer of the shares
                        of a company is as laid down in its Articles, if
                        any. A restriction which is not specified in the
                        Articles is, therefore, not binding either on the
                        company or on the shareholders. The vendee of
                        the shares cannot be denied the registration of
                        the shares purchased by him on a ground other
                        than that stated in the Articles.

                        12. In Chapter 16 of Gore-Browne on
                        Companies (43rd edn.) while dealing with
                        transfer of shares it is stated that subject to
                        certain limited restrictions imposed by law, a
                        shareholder has prima facie the right to transfer
                        his shares when and to whom he pleases. This
                        freedom to transfer may, however, be
                        significantly curtailed by provisions in the
                        Articles. In determining the extent of any
                        restriction on transfer contained in the Articles, a
                        strict construction is adopted. The restriction
                        must be set out expressly or must arise by
                        necessary implication and any ambiguous
                        provision is construed in favour of the
                        shareholder wishing to transfer.

                        13. In Palmer's Company Law (24th edn.)
                        dealing with the 'transfer of shares' it is stated
                        at pages 608-09 that it is well settled that unless
                        the Articles otherwise provide the shareholder

6
    (1992) 1 SCC 160
                            - 71 -
                                             NC: 2026:KHC:9617
                                         WP No. 4500 of 2012


HC-KAR



         has a free right to transfer to whom he will. It is
         not necessary to seek in the Articles for a power
         to transfer, for the Act (the English Act of 1980)
         itself gives such a power. It is only necessary to
         look to the Articles to ascertain the restrictions,
         if any, upon it. Thus a member has a right to
         transfer his share/shares to another person
         unless this right is clearly taken away by the
         Articles.

         15. Dealing with 'restrictions on transfer of
         shares' in Penington's Company Law (6th edn.)
         at page 753 it is stated that shares are
         presumed to be freely transferable and
         restrictions on their transfer are construed
         strictly and so when a restriction is capable of
         two meanings, the less restrictive interpretation
         will be adopted by the court. It is also made
         clear that these restrictions have to be embodied
         in the Articles of Association.

         18. Hence, the private agreement which is relied
         upon by the plaintiffs whereunder there is a
         restriction on a living member to transfer his
         shareholding only to the branch of family to
         which he belongs in terms imposes two
         restrictions which are not stipulated in the
         article. Firstly, it imposes a restriction on a living
         member to transfer the shares only to the
         existing members and secondly the transfer has
         to be only to a member belonging to the same
         branch of family. The agreement obviously,
         therefore, imposes additional restrictions on the
         member's right to transfer his shares which are
         contrary to the provisions of the Article 13. They
         are, therefore, not binding either on the
         shareholders or on the company. In view of this
         legal position, the finding recorded by the courts
         below that the sale by defendant 1 of his shares
         to defendants 4 to 6 is invalid as it is in breach
         of the agreement, is erroneous in law. In view of
         our above finding, it is unnecessary to go into
         the question whether the High Court was
         justified in directing the transfer of shares by
                             - 72 -
                                              NC: 2026:KHC:9617
                                            WP No. 4500 of 2012


HC-KAR



            defendants 4 to 6 to the plaintiffs even if its
            finding that the sale was invalid was correct.

            In the circumstances, the appeals are allowed,
            the decree of the High Court is set aside and the
            plaintiffs' suit is dismissed with costs.

     22.75. Learned Counsel further placing reliance on

           the decision of the Hon'ble Supreme Court in

           V.B. Rangaraj v. V.B. Gopalkrishnan and

           Others, submits that the Hon'ble Supreme

           Court in the said judgment laid down a

           fundamental          principle        relating       to

           transferability of property interests. The Court

           held   that   property,     including     shares,    is

           presumed to be freely transferable unless

           there is a specific restriction imposed by law

           or expressly provided in a binding instrument.

           Any restriction on transfer must be clearly set

           out. It cannot be inferred or implied. If a

           restriction is ambiguous, it must be construed

           in favour of transferability.
                                - 73 -
                                                    NC: 2026:KHC:9617
                                                WP No. 4500 of 2012


HC-KAR




     22.76. The Hon'ble Supreme Court further held that a

           private      agreement            imposing       additional

           restrictions beyond what is expressly provided

           in law or in the governing document cannot

           bind   parties     or        override    statutory   rights.

           Restrictions on transfer must have a clear

           legal foundation. They cannot arise merely

           from understanding, practice, or executive

           interpretation.


     22.77. Relying    on     the       above      principle,   learned

           Counsel submits that although the case dealt

           with      shares     under        company        law,   the

           underlying doctrine is of general application,

           transferability is the rule; restriction is

           the    exception.             A   restriction    must    be

           expressly provided by statute or by a legally

           binding instrument. It cannot be assumed.
                               - 74 -
                                              NC: 2026:KHC:9617
                                           WP No. 4500 of 2012


HC-KAR




     22.78. In the present case, no statutory provision

           has been shown prohibiting transfer of Jamma

           Malai    rights.    The      Respondents    rely    on

           historical descriptions of limited rights and

           departmental understanding, but no express

           statutory bar has been placed before this

           Court.


     22.79. He submits that, just as in Rangaraj case,

           where restrictions not contained in the Articles

           were held unenforceable, any attempt here to

           impose restrictions not expressly contained in

           statute must fail. A limitation on enjoyment

           does not automatically become a prohibition

           on transfer.


     22.80. Accordingly, learned Counsel submits that the

           Respondents cannot invalidate the transfers

           on   the    basis       of   implied,   inferred,   or

           administratively conceived restrictions. Unless
                              - 75 -
                                           NC: 2026:KHC:9617
                                        WP No. 4500 of 2012


HC-KAR




            there is a clear statutory provision declaring

            the tenure non-transferable, the presumption

            of transferability must prevail.


      22.81. Based on the above he submits that the writ

            petition is required to be allowed and releifs

            sought are to be granted.


23.   Sri.Pradeep.C.S.,     learned   Additional   Advocate

      General would submits that;


      23.1. Insofar as Prayer-B in the writ petition is

           concerned, it is submitted that the same does

           not survive for consideration. The order dated

           15.03.2009 passed in W.P. No. 4013 of 2007

           was set aside in Writ Appeal No. 375 of 2011,

           and therefore no further relief can be claimed

           on that basis.


      23.2. It is submitted that the Hon'ble Division Bench

           in W.A. No. 375 of 2011 directed that the name

           of the State Government be recorded as owner
                               - 76 -
                                              NC: 2026:KHC:9617
                                           WP No. 4500 of 2012


HC-KAR




          in respect of lands bearing Sy.Nos. 129/3,

          154/5, 170, 154/8, 173 and 174 of Chelavara

          Village, Napoklu Hobli, Virajpet Taluk, Kodagu

          District, measuring in all 468 acres and 72

          cents.     The    Hon'ble    Division   Bench    further

          directed that in Column No. 11 of the revenue

          records, the rights of the respondents (present

          Petitioners) are to be recorded only to the

          extent that they have a right to cultivate

          cardamom on the land in question.


     23.3. Learned    Counsel submits        that   the   Hon'ble

          Division Bench applied the decision in RSA No.

          466 of 1980 and clarified that what remains

          open for consideration is only the question

          whether     the    respondents      therein     (present

          Petitioners) have any right to inherit the land or

          claim the right to cultivate the same on the

          strength of sale deeds executed in their favour.

          The Hon'ble Division Bench left it open to the
                            - 77 -
                                        NC: 2026:KHC:9617
                                     WP No. 4500 of 2012


HC-KAR




          competent authority to examine such questions

          in accordance with law.


     23.4. It is further submitted that the impugned order

          and the show cause notice issued by the forest

          authorities are in accordance with law and do

          not call for interference. According to the

          respondents, the land in question falls within

          the boundaries of the protected forest declared

          under Section 28 of the Indian Forest Act,

          1878, pursuant to Notification No. 13 dated

          15.03.1887 issued by the Chief Commissioner

          of Coorg and published in the Coorg District

          Gazette on 01.06.1887.


     23.5. Learned Counsel contends that the Jamma

          Mallegars never possessed or claimed rights of

          alienation, transfer or sub-lease. Therefore,

          when the auction was conducted for recovery of

          land revenue, only the limited rights of the
                              - 78 -
                                                NC: 2026:KHC:9617
                                             WP No. 4500 of 2012


HC-KAR




          Jamma Mallegars were brought to sale. No right

          greater than what was held by the Jamma

          Mallegars could vest in the auction purchaser,

          namely Sri Palekanda Medappa. The only right

          available under Jamma Malai tenure, according

          to the respondents, was the limited right to

          cultivate cardamom by indigenous methods,

          without ownership over the land or timber.

          Consequently, Sri Palekanda Medappa could not

          have acquired any proprietary right beyond

          such limited cultivation right.


     23.6. It is further submitted that the subsequent sale

          by    Sri.Palekanda         Medappa    in   favour    of

          Sri.Emmanuel Thomas Rampuram, and the

          later sale in favour of Petitioner No.1, were

          without authority insofar as they purported to

          convey greater rights than those originally held.

          The    principle   of       law,   according   to    the

          respondents, is that no person can convey a
                                             - 79 -
                                                           NC: 2026:KHC:9617
                                                         WP No. 4500 of 2012


    HC-KAR




                  better      title       than   he   himself   possesses.   If

                  Sri.Palekanda Medappa purported to convey

                  rights beyond his limited tenure, the remedy of

                  the purchaser, if any, lies against the vendor

                  and not against the State. Mere payment of

                  land revenue by subsequent purchasers does

                  not confer title, nor does it create proprietary

                  rights in forest land.


          23.7. He places reliance on the order passed in T

                  JOHN S/O THOMAS & Ors., vs. STATE OF

                  KARNATAKA& Ors7., more particularly para

                  20 thereof, which is reproduced hereinunder for

                  easy reference;


                      20. It is not in dispute that the limited right in
                      jamma malai lands of a holder is the
                      cultivation of cardamom, if it can really be
                      called cultivation, which alone is permitted.
                      The holder has no proprietary right over the
                      lands or the tree growth. The petitioners
                      admittedly are not claiming any larger right
                      and such right having been recognised by the
                      judgment and decree in the civil suit between
                      erstwhile holders and the State Government
                      and which right has been alienated in favour of

7
    WP No.4013 of 2007 dated 13.03.2009
                            - 80 -
                                            NC: 2026:KHC:9617
                                        WP No. 4500 of 2012


HC-KAR



           the petitioners and the finding as regards the
           right of the holder having attained finality in
           view of the judgment of this Court in the
           second appeal, the present finding that the
           jamma malai lands are part of the reserved
           forest is not supported by any material placed
           on record. The reference to the history of
           jamma malai lands and the manner in which
           the jamma malais have been declared as
           protected forests under the relevant legislation
           does not establish that the present lands of the
           petitioners were also notified and declared as
           part of the reserved forest.

   23.8. Learned AAG by relying on T. John S/o

         Thomas & Ors., submits that this Court

         observed that the limited right of a holder of

         Jamma Malai land is confined to the cultivation

         of cardamom. It was specifically held that the

         holder has no proprietary right over the land or

         over the tree growth. The Court further noted

         that though such a limited right may have been

         recognised in earlier civil proceedings, the claim

         of larger proprietary rights cannot be sustained

         unless supported by material showing that the

         lands were not part of a reserved forest.
                              - 81 -
                                                NC: 2026:KHC:9617
                                              WP No. 4500 of 2012


HC-KAR




   23.9. Relying     upon    the      above    decision,   learned

         Counsel submits that the legal position is clear

         that a Jamma Mallegar possesses only a limited

         right of cultivation. There is no proprietary right

         in the land itself and no ownership over the tree

         growth. Therefore, even assuming that such

         limited right has been recognised in earlier

         proceedings, it cannot be expanded into full

         ownership or transferable proprietary title.


   23.10. It is contended that the Petitioners cannot claim

         greater rights than those available to a Jamma

         Mallegar.    At    best,     what     could   have   been

         alienated was only the limited cultivation right.

         Any attempt to assert broader ownership rights,

         or to resist regulatory control of the State on

         that basis, is contrary to the settled position of

         law.
                           - 82 -
                                           NC: 2026:KHC:9617
                                        WP No. 4500 of 2012


HC-KAR




   23.11. Learned AAG reiterates that, at the highest,

         what could have been transferred in favour of

         the auction purchaser was only the limited right

         to cultivate cardamom, and even such right,

         according to him, could not have been lawfully

         transferred, as the land forms part of protected

         forest    pursuant        to   Notification   dated

         15.03.1887. It is submitted that the Chief

         Secretary of Karnataka, after visiting Kodagu

         District and verifying the relevant records,

         submitted a report pursuant to directions issued

         in the Public Interest Litigation. The directions

         issued thereafter, including recording the name

         of the Government and classifying the land as

         forest land, were based on such verification and

         cannot be termed unilateral or arbitrary.


   23.12. It is further submitted that in W.P. No. 4013 of

         2007, this Court directed entry of the name of

         the Government as owner in respect of Jamma
                               - 83 -
                                                 NC: 2026:KHC:9617
                                              WP No. 4500 of 2012


HC-KAR




         Malai      lands.        Therefore,        the       Deputy

         Commissioner and Tahsildar merely carried out

         the directions flowing from the report of the

         Chief   Secretary        and     the     judicial    orders.

         According      to    him,     such     action    cannot   be

         faulted.


   23.13. Learned Counsel categorically submits that the

         respondents do not contend that the land is

         reserved    forest;       however,       they    deny     the

         Petitioners' contention that the land is not

         forest land. According to him, the land in

         question is protected forest as distinguished

         from reserved forest. Even protected forest, it

         is   submitted,        is     forest      land      requiring

         preservation and protection under law. Since

         the land is forest land, the Conservator of

         Forests, being a competent forest officer, had

         jurisdiction    to    conduct        enquiry     and    pass

         appropriate orders. The enquiry conducted,
                            - 84 -
                                            NC: 2026:KHC:9617
                                        WP No. 4500 of 2012


HC-KAR




         according to him, is lawful and within statutory

         authority.


   23.14. On the above basis, learned Counsel submits

         that the Petitioners have no valid title to the

         property and have been in unlawful occupation

         and enjoyment thereof. It is contended that

         their actions amount to violation of Rule 22 of

         the Karnataka Forest Rules, 1969, punishable

         under Rule 43 of the said Rules read with

         Section 35 of the Karnataka Forest Act, 1963.

         Consequently, the impugned proceedings are

         justified and do not warrant interference.


   23.15. Rule 22 of the Forest Rules are reproduced

         hereunder for easy reference;


          22. Management of village forests.- The
          management of village forest transferred to or
          vested in the Village Panchayat under Sections
          42 and 46 of Karnataka Village Panchayat and
          Local Boards Act, 1959 shall be governed by the
          following rules.-

          (1) The Panchayat shall meet for deliberation at
          least once in a month and record the
                            - 85 -
                                           NC: 2026:KHC:9617
                                        WP No. 4500 of 2012


HC-KAR



         proceedings of the meeting in a book maintained
         for the purpose, which shall be signed by the
         Chairman of the Panchayat who shall forward
         copies of the record proceedings to the Range
         Forest Officer and Tahsildar.

         (2) Any resolution of the Panchayat may be
         cancelled by the Range Forest Officer, if it is
         considered to be against the principles of forest
         conservation and protection or by the Tahsildar
         if it is considered to be against the interest of
         the community or illegal for reasons to be stated
         by them in writing. An appeal shall lie to the 3
         [Deputy Conservator of Forests] against the
         decisions of the Range Forest Officer, and to the
         Deputy Commissioner against the decisions of
         the Tahsildar.

         (3) Every Panchayat shall maintain regularly
         such accounts and books and in such form as
         may be prescribed by the Deputy Commissioner
         and submit such of them to the Tahsildar at such
         periods as the Deputy Commissioner may direct.
         The account shall be audited once a year under
         the orders of the Tahsildar.

         (4) No wood and other forest produce shall be
         removed from the village forest except under
         and in accordance with the permit issued by the
         Panchayat either free or for a fixed fee. The
         permit shall be in the form prescribed by the 1
         [Deputy Conservator of Forests] or supplied by
         the 2 [Deputy Conservator of Forests] on
         payment of cost. The Panchayat shall determine
         what forest produce may be removed free, the
         purpose for which and the conditions under
         which it may be taken and may prescribe a scale
         of fees for the removal of produce which the
         Panchayat does not permit to be the taken fee of
         charge and the purpose for which it may be
         removed.

         (5) Permits, free or otherwise, may be issued by
         the Panchayat or any person authorised by it.
         The Panchayat may prescribe the check-posts at
                             - 86 -
                                              NC: 2026:KHC:9617
                                          WP No. 4500 of 2012


HC-KAR



         which the produce shall be brought for
         inspection and where permits shall be checked
         or recovered. The permit or licence shall be
         obtained    before    any    felling,   conversion,
         collection or removal is commenced. The permit
         holder must comply with the rules and
         conditions entered in the permit. The permit
         shall be valid only within the limits of the village
         panchayat.

         (6) The Panchayat may sell by public auction all
         forest produce in the village forest except
         Sandalwood, Rosewood and Teak, subject to
         confirmation by the Chairman of the Panchayat
         in consultation with the Range Forest Officer.

         (7) The Panchayat shall have control over all the
         grazing areas such as 'gomal lands', 'forest
         pasture', 'revenue waste' and such other lands in
         the village forests within the limits of the village
         or groups of villages for the benefit of which
         such village forests have been constituted.
         Grazing shall be free in all the gomal lands in the
         village forests, but in respect of the other lands
         included in the village forests, the Panchayat
         may allow free grazing or levy such fees as shall
         from time to time be determined by it, subject
         to the approval of the Deputy Commissioner.

         (8) The Panchayat may prepare each year a list
         of all the cattle in the village and fix the limit of
         cattle per hectare after taking into consideration
         the area available for grazing in the village
         forest.

         (9) The Panchayat may regulate grazing in
         village forest by alternate closing and opening of
         arrears for such periods as it deems proper
         having regard to the number of cattle and the
         area available.

         (10)The Panchayat shall set apart certain
         portions of the grazing area available in the
         village forest for the exclusive use of sheep and
         goats.
                             - 87 -
                                             NC: 2026:KHC:9617
                                          WP No. 4500 of 2012


HC-KAR



         (11)The Panchayat may permit grazing of the
         cattle of the neighbouring villages, after
         consideration of surplus grazing area, if any,
         available at its disposal.

         (12)The Panchayat shall decide whether to
         permit or refuse grazing of the cattle of the
         professional graziers and the fee that may be
         levied on such cattle.

         (13) The Panchayat may impound the cattle
         allowed to enter the forest contrary to the rules.

         (14) The Panchayat may stop the exercise of
         any of the privileges in the forest by the villagers
         and exclude the cattle of such persons from the
         forest, if they fail to pay the dues of the
         Panchayat or to conform to any of the rules
         made by the Panchayat.

         (15) The Panchayat may close any portion of the
         forest for grazing or for the exercise of any other
         privileges and against any class of cattle for any
         period considered necessary with the approval of
         the Tahsildar.

         (16) The Panchayat may divide the forest into
         blocks and work each of them in rotation in
         accordance with the Working Plan or Working
         Scheme drawn up for the purpose by the Range
         Forest Officer and approved by the 1 [Deputy
         Conservator of Forests].

         (17) Lands included in a village forest shall not
         ordinarily be given out for cultivation or for any
         others purpose without the consent of the
         Panchayat.

         (18) The Panchayat shall suitably demarcate the
         boundaries of the village forest and maintain the
         demarcation in good condition.

         (19) The Panchayat shall improve the condition
         of the growing stock and plant, fuel, timber,
         manurial and other economically important trees
         in the forest and in this respect they will be
                            - 88 -
                                            NC: 2026:KHC:9617
                                        WP No. 4500 of 2012


HC-KAR



         guided by the advice of officers of the Forest
         Department.

         (20) The Panchayat shall improve the condition
         of pasturage by undertaking measures such as
         rotational grazing, introduction of nutritive
         varieties of grass, growth of fodder, species of
         trees and such other measures as may be
         suggested by Agriculture, Animal Husbandry and
         Forest Departments.

         (21) Sale proceeds of grass and other forest
         produce, compensation amounts recovered in
         the composition of forest offences and all
         contributions made shall be constituted into a
         'Village Forest Fund' which should be deposited
         in the Government Savings Bank in the name of
         the Panchayat. The Chairman and any other
         member of the Panchayat authorised by the
         Panchayat shall jointly operate upon the account
         whenever necessary. The funds shall be used
         solely for the purpose of protection and
         improvement of the village forest.

         (22) The Sub-Deputy Conservator of Forest
         Officer or the Range Forest Officer shall inspect
         the village forest and the accounts pertaining
         thereto at least once a year and report the result
         of such inspection to the Deputy Commissioner
         under intimation to the 2 [Deputy Conservator of
         Forests].

         (23) The Tahsildar of the Taluk and the local
         Range Forest Officer shall once in every six
         months jointly inspect the village forests, check
         the accounts of the Panchayat and scrutinise the
         general policy adopted by the Panchayat in
         working the forests. A joint inspection report
         should be submitted to the Conservator of
         Forests and the Deputy Commissioner.

         (24) The 3 [Deputy Conservator of Forests], the
         Assistant Commissioners, the Forest Sub-
         Divisional Officers and the Tahsildars may also
         during their tours inspect the village forests in
                              - 89 -
                                               NC: 2026:KHC:9617
                                            WP No. 4500 of 2012


HC-KAR



          their jurisdiction and the accounts and registers
          maintained by the Panchayat.

   23.16. Learned AAG further places reliance on Rule 22

         of the Karnataka Forest Rules, 1969, which

         governs the management of village forests

         transferred    to     or     vested    in    the     Village

         Panchayat under Sections 42 and 46 of the

         Karnataka Village Panchayat and Local Boards

         Act, 1959. He submits that Rule 22 lays down

         an   elaborate      statutory     framework         for   the

         regulation, supervision and control of village

         forests, including:


         23.16.1. Regulation          of   removal      of      forest

                   produce only under permit;


         23.16.2. Control        over      grazing    and       forest

                   produce;


         23.16.3. Maintenance of accounts and audit;


         23.16.4. Inspection          by   Forest    Officers      and

                   Revenue Authorities;
                              - 90 -
                                                    NC: 2026:KHC:9617
                                               WP No. 4500 of 2012


HC-KAR




          23.16.5. Prohibition against giving land for

                    cultivation without consent;


          23.16.6. Implementation              of    working          plans

                    approved by forest authorities;


          23.16.7. Establishment          of    a     Village         Forest

                    Fund;


          23.16.8. Regular inspection and supervision by

                    forest officials.


     23.17. Learned Counsel submits that the scheme of

           Rule   22    clearly       demonstrates             that   lands

           classified   as   village     forests          or    protected

           forests are subject to regulatory control and

           management under the Forest Department.

           Even if such       lands are             not    declared as

           reserved forests, they remain forest lands

           governed by statutory rules.
                              - 91 -
                                               NC: 2026:KHC:9617
                                         WP No. 4500 of 2012


HC-KAR




     23.18. According to him, if the lands in question fall

           within the category of protected forest or

           village forest, then any use of the land,

           including cultivation, removal of produce, or

           transfer, must conform to the regulatory

           framework prescribed under Rule 22 and the

           Karnataka Forest Act, 1963.


     23.19. It is therefore contended that the Petitioners

           cannot assert absolute or unrestricted rights

           over the lands. Even assuming that limited

           cultivation rights exist, such rights are subject

           to    statutory       regulation.     Any     activity

           inconsistent      with      forest      management

           principles, including unauthorized transfer or

           commercial     exploitation    beyond       permitted

           limits, would amount to violation of the Rules.


     23.20. Learned Counsel submits that the impugned

           action is traceable to the statutory scheme
                              - 92 -
                                                 NC: 2026:KHC:9617
                                             WP No. 4500 of 2012


HC-KAR




           governing      protected         forests    and    village

           forests, and therefore cannot be characterised

           as arbitrary or merely administrative. On the

           above   grounds,       it   is    submitted      that   the

           proceedings initiated by the forest authorities

           are lawful and within the statutory framework.


     23.21. Learned    AAG      further       refers   to    Section

           99(1)(d) of the Karnataka Forest Act, 1963

           read with Rule 69 of the Karnataka Forest

           Rules, 1969, to submit that a Forest Officer

           not below the rank of a Forest Ranger is

           authorised to conduct enquiry under the Act

           and the Rules. It is contended that the

           present Enquiry Officer is above the rank of

           Forest Ranger and is therefore fully competent

           in law to initiate and conduct the proceedings

           in question.
                              - 93 -
                                               NC: 2026:KHC:9617
                                         WP No. 4500 of 2012


HC-KAR




     23.22. It is further submitted that the Petitioners

           have planted coffee in a portion of the land,

           despite having no right to do so. According to

           the respondents, the limited right available to

           a Jamma Mallegar is confined to cultivation of

           cardamom and does not extend to planting

           coffee or changing the nature of cultivation.

           Such planting of coffee, it is contended,

           amounts to unauthorised use of forest land

           and constitutes violation of the provisions of

           the   Karnataka      Forest   Act    and   the   Rules

           framed thereunder.


     23.23. Planting coffee in a protected forest is a non-

           forestry activity and, in this regard, he refers

           to Section 2 (iv)(a) of the Forest Conservation

           Act 1980, which is reproduced hereunder for

           easy reference;


           2. Restriction on the de-reservation of
           forests or use of forest land for non-forest
           purpose:
                                    - 94 -
                                                       NC: 2026:KHC:9617
                                                     WP No. 4500 of 2012


HC-KAR



           (i) to (iii) xxxx

           (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.]

           [Explanation. [Substituted   by    the   Forest
           (Conservation) Amendment Act (69 of 1988),
           Section 2 (15.3.1989)] - For the purpose of this
           section, "non-forest purpose" means the
           breaking up or clearing of any forest land or
           portion thereof for-

           (a)the cultivation of tea, coffee, spices, rubber,
           palms, oil-bearing plants, horticultural crops or
           medicinal plants;

     23.24. Learned AAG further submits that the act of

           planting       coffee            in   a     protected        forest

           constitutes         a    non-forest         activity.   In     this

           regard, he places reliance on Section 2 of the

           Forest (Conservation) Act, 1980, particularly

           the Explanation to Section 2, which defines

           "non-forest purpose." It is pointed out that

           under the Explanation to Section 2, "non-

           forest purpose" includes the breaking up or

           clearing of any forest land for the cultivation

           of tea, coffee, spices, rubber, palms, oil-
                            - 95 -
                                         NC: 2026:KHC:9617
                                      WP No. 4500 of 2012


HC-KAR




           bearing plants, horticultural crops or medicinal

           plants.


     23.25. On this basis, it is contended that cultivation

           of coffee on forest land is expressly classified

           as a non-forest purpose under the statute.

           Therefore, even assuming that the Petitioners

           had limited rights of cultivation of cardamom

           under Jamma Malai tenure, such rights cannot

           extend to planting coffee, as coffee cultivation

           falls within the category of non-forest activity.

           It is submitted that any use of forest land for

           non-forest purpose requires prior approval of

           the Central Government under Section 2 of

           the Forest (Conservation) Act, 1980. In the

           absence of such approval, the planting of

           coffee is unauthorised and in violation of

           statutory    provisions.    Accordingly,     the

           respondents contend that the Petitioners have

           altered the nature of the land and engaged in
                              - 96 -
                                              NC: 2026:KHC:9617
                                          WP No. 4500 of 2012


HC-KAR




          a prohibited activity, thereby justifying the

          initiation of proceedings under the Karnataka

          Forest Act and the Rules framed thereunder.


     23.26. His contention is that this Court in WP

          No.4013 of 2007, having held that the land is

          Jamma Malai Land it is only eight rights which

          flow to the Mallegar namely;


          i)    that the jammamalegars possess            no
                proprietary right in the jamma males;

          ii)   that in virtue of a grant made by the Coorg
                Rajas they possess the right to cultivate
                cardamoms therein according to the
                indigenous method, which may be improved
                but not radically altered;

          iii) that they have no right to minor forest
               produce therein except in so far as relates to
               the use of canes, wattes, nettipai and
               kuvalai leaves, creepers and fiber for
               purposes ancillary to cardamom cultivation;

          iv) that they possess no right to shoot within
              the males or the reserved forest;

          v)    that they have right of access to the males
                by defined routes as may be necessary for
                purposes connected with the cultivation of
                cardamoms;

          vi) that they possess the right to fell such
              timber as may be necessary for the
              preparation of cardamom plots and for the
              construction of buildings within the males for
                              - 97 -
                                                  NC: 2026:KHC:9617
                                                WP No. 4500 of 2012


HC-KAR



               the housing of themselves and their
               labourers and the storage of the cardamom
               produce collected;

           vii) that they possess the right to utilise other
                forest produce for the construction of the
                buildings mentioned under item (ui) and to
                cut firewood for their own use within the
                males and for the purpose of drying
                cardamoms spot; and on the

           viii) that for themselves and their labourers they
                possess the light to consume within the
                males a reasonable quantity of toddy drawn
                from the Baine palms growing therein.

     23.27. On the basis of the above, learned Counsel

           submits that there is no right of alienation,

           transfer or sub-lease attached to Jamma Malai

           tenure. The rights of Sri Palekanda Medappa,

           even assuming he acquired such rights in

           auction,     were          limited     to     the    above

           enumerated       rights.       He     could    not    have

           conveyed greater rights than he possessed.

           Consequently, the subsequent sale in favour

           of Sri Emmanuel Thomas Rampuram, and

           thereafter in favour of Petitioner No.1, could

           not confer proprietary title.
                              - 98 -
                                                NC: 2026:KHC:9617
                                             WP No. 4500 of 2012


HC-KAR




     23.28. It   is   contended       that   both   Sri   Palekanda

            Medappa        and         Sri.Emmanuel         Thomas

            Rampuram purported to sell property over

            which they had no ownership. Therefore, the

            Petitioners cannot claim any proprietary right

            in the lands in question. At best, they could

            claim only such limited cultivation right as was

            originally available to the Jamma Mallegars,

            and nothing beyond that. On this basis, it is

            submitted that the Petitioners have derived no

            legal title to the land and cannot resist the

            regulatory     jurisdiction        of     the    forest

            authorities.


     23.29. Learned AAG submits that in W.P. No. 4013 of

            2007, this Court only held that the lands in

            question are not part of a reserved forest.

            According to him, there was no finding that

            the lands are not protected forests under

            Section 28 of the Indian Forest Act, 1878. He
                                  - 99 -
                                                  NC: 2026:KHC:9617
                                              WP No. 4500 of 2012


HC-KAR




           contends       that      the   lands    fall     within   the

           boundaries of the protected forest notified

           under      Notification          dated         15.03.1887,

           published in the Coorg District Gazette on

           01.06.1887, issued under Section 28 of the

           Indian Forest Act, 1878. Therefore, even if the

           lands    are    not       reserved     forest,    they    are

           statutory forest lands by virtue of being

           protected forest.


     23.30. It is further submitted that the respondents

           have consistently maintained that the lands

           are protected forest and not reserved forest. A

           protected forest, according to him, also falls

           within the ambit of the Karnataka Forest Act,

           1963. Consequently, Section 64(a) of the

           Karnataka Forest Act is attracted, and the

           forest authorities are competent to exercise

           jurisdiction in respect of such lands. On this

           basis,   learned         Counsel     submits       that   the
                                 - 100 -
                                                  NC: 2026:KHC:9617
                                             WP No. 4500 of 2012


HC-KAR




           impugned action is traceable to statutory

           authority and does not suffer from want of

           jurisdiction.


     23.31. He refers to Section 33 of the Karnataka

           Forest    Act        1963,     which    is   reproduced

           hereunder for easy reference;


          33. Power        to     make    rules   for   district
          forests.--

          (1) Subject to all rights now legally vested in
          individuals   and     communities,   the    State
          Government may, for any district or portion of a
          district, make rules to regulate the use of the
          forest produce or of the pasturage of any land at
          the disposal of Government and not included in a
          reserved or village forest.

          (2) Without prejudice to the generality of the
          foregoing power such rules may,--

          (i) declare that certain trees not classed as
          reserved trees shall be granted to cultivating
          raiyats on favourable rates of seigniorage;

          (ii) provide for placing any area at the disposal of
          Government under special protection in view of
          its subsequent settlement and constitution as a
          reserved forest or for any other purpose, and
          prescribe the conditions and penalties attendant
          on such special protection;

          (iii) regulate or prohibit the grant of land and its
          clearing and breaking up for cultivation or other
          purposes;
                            - 101 -
                                             NC: 2026:KHC:9617
                                         WP No. 4500 of 2012


HC-KAR



               1[(iiia) prohibit unauthorised occupation of
         land for any purpose;]1 1. Inserted by Act 10 of
         1989 w.e.f. 16.3.1989.

         (iv) regulate or prohibit the kindling of fires and
         prescribe the precautions to be taken to prevent
         the spreading of fires;

         (v) regulate or prohibit the felling, cutting,
         girdling, marking, lopping, tapping or injuring by
         fire or otherwise of any trees, the sawing,
         conversion, and removal of trees and timber and
         the collection and removal of other forest
         produce;

         (vi) regulate or prohibit the quarrying of stone or
         gravel, the burning of lime or charcoal, the
         smelting of ore, or the boiling of catechu;

         (vii) regulate or prohibit the cutting of grass and
         pasturing of cattle, and prescribe the payments
         (if any) to be made for such cutting or pasturing;

         (viii) regulate or prohibit hunting, shooting,
         beating or driving for game, fishing, poisoning or
         driving for game, fishing, poisoning or dynamiting
         water, and setting traps or snares;

         (ix) regulate the disposal of timber and other
         forest produce whether by sale or by free grant;

         (x) prescribe the fees, royalties or other
         payments for such timber and other forest
         produce and the manner in which they shall be
         levied.

         (3) In making a rule under this section, the State
         Government may provide that a person guilty of
         contravention thereof shall, on conviction, be
         punishable with imprisonment which may extend
         to one month, or with fine which may extend to
         two hundred rupees, or with both.

         (4) The land placed under special protection
         under a rule made in pursuance of clause (ii) of
         sub-section (2), shall be called "protected forest"
                               - 102 -
                                                   NC: 2026:KHC:9617
                                              WP No. 4500 of 2012


HC-KAR



          and shall be duly notified as such in the official
          Gazette.

     23.32. Learned AAG further refers to Section 33 of

           the   Karnataka         Forest     Act,    1963,     which

           empowers the State Government to make

           rules regulating the use of forest produce and

           pasturage of land at the disposal of the

           Government and not included in a reserved or

           village forest. It is submitted that under sub-

           section    (2)     of        Section    33,   the    State

           Government is authorised, inter alia, to:


          23.32.1.    Place        any      area     under     special

                      protection pending its settlement or

                      constitution as reserved forest or for

                      any other purpose;


          23.32.2.    Regulate or prohibit grant of land

                      and its clearing for cultivation or

                      other purposes;
                                - 103 -
                                                 NC: 2026:KHC:9617
                                           WP No. 4500 of 2012


HC-KAR




          23.32.3.     Prohibit unauthorised occupation of

                       land;


          23.32.4.     Regulate or prohibit felling of trees

                       and removal of forest produce;


          23.32.5.     Prescribe fees, royalties and other

                       payments.


     23.33. Sub-section (4) further provides that land

           placed under special protection under clause

           (ii)   of   sub-section       (2)   shall   be    called

           "protected forest" and shall be duly notified as

           such in the Official Gazette. On the basis of

           the above provision, learned Counsel submits

           that lands falling within the scope of Section

           33 are statutorily recognised as protected

           forests     once    notified.   The    object    of   the

           provision, according to him, is to safeguard

           such lands and enable the State Government
                                 - 104 -
                                                   NC: 2026:KHC:9617
                                              WP No. 4500 of 2012


HC-KAR




           to frame appropriate rules for regulation and

           protection.


     23.34. It is therefore contended that any land coming

           within the ambit of Section 33(2), once

           notified     under       sub-section      (4),       becomes

           protected forest and the Forest Department is

           under a statutory duty to preserve and protect

           such       lands.        Consequently,         the     forest

           authorities are competent to regulate use,

           prohibit unauthorised cultivation, and initiate

           proceedings in case of violation.


     23.35. On this basis, it is submitted that the land in

           question falls within the category of protected

           forest     and      is   subject   to    the     regulatory

           framework of the Karnataka Forest Act, 1963.


     23.36. He refers to Rule 141 of the Karnataka Forest

           Rules, 1969 which is reproduced hereunder for

           easy reference;
                              - 105 -
                                              NC: 2026:KHC:9617
                                            WP No. 4500 of 2012


HC-KAR



            141.    Trees    on    lands    assigned   for
            cultivation before 1865 in Coorg District.-
            Teak, Rosewood, Ebony and Poon trees, which
            have not been paid for and which stand on land
            assigned before 1865, shall not be cut,
            removed or sold by the holders without the
            written   permission    of   the   1   [Deputy
            Conservator of Forests] and without payment of
            the value of the trees. The conditions
            mentioned under Rule 137 shall apply to the
            removal of trees on these lands.

     23.37. Learned AAG further places reliance on Rule

           141 of the Karnataka Forest Rules, 1969,

           which provides that Teak, Rosewood, Ebony

           and Poon trees standing on lands assigned

           before 1865 in Coorg District cannot be cut,

           removed or sold by the holders without

           written permission of the Deputy Conservator

           of Forests and without payment of the value

           of such trees. The Rule also makes applicable

           the conditions prescribed under Rule 137 for

           removal of trees.


     23.38. By referring to Rule 141, learned Counsel

           submits    that     even    in    respect   of   lands

           historically assigned, the holder does not
                              - 106 -
                                                  NC: 2026:KHC:9617
                                            WP No. 4500 of 2012


HC-KAR




           possess    an     unrestricted     right     to    remove

           timber. According to him, a Jamma Malai

           holder cannot remove timber at will and is

           confined      strictly      to   the     limited    rights

           historically recognised. He reiterates that the

           only substantive right available is cultivation

           of cardamom according to the indigenous

           method. The holder may tap Bagani palms for

           toddy for self-consumption, subject to excise

           regulations, but cannot sell such toddy to third

           parties. Beyond these limited rights, it is

           submitted,      no      proprietary     or   commercial

           rights exist.


     23.39. Learned Counsel further submits that Jamma

           Malais, even if treated as distinct enclosures

           within forest areas, do not cease to form part

           of   forest     land.    According      to   him,    such

           classification does not confer ownership or

           transferable title upon the holders, but merely
                                  - 107 -
                                                   NC: 2026:KHC:9617
                                                 WP No. 4500 of 2012


HC-KAR




            recognises limited cultivation privileges within

            forest boundaries.


      23.40. On the basis of the above, learned AAG

            submits       that      the    Petitioners     have   no

            proprietary right over the land. Their rights, if

            any,    are     limited        and     conditional.   The

            impugned order passed by the Conservator of

            Forests is, according to him, in conformity

            with the Karnataka Forest Act, 1963 and the

            Rules framed thereunder. Consequently, the

            writ petition is liable to be dismissed.


24.   In rejoinder, Sri.Kamalacharan., learned counsel for

      the petitioner, would submit that:


      24.1. The arguments advanced by the Respondents

            are legally unsustainable and contrary to the

            record and prior binding judgments. At the

            outset, the Respondents rely heavily on the

            judgment in W.A. No. 375 of 2011 and
                                - 108 -
                                                  NC: 2026:KHC:9617
                                            WP No. 4500 of 2012


HC-KAR




           contend that the earlier order in W.P. No.

           4013 of 2007 was set aside. This submission

           is incorrect. The Hon'ble Division Bench did

           not hold that the lands are forest lands. It

           only     directed       that    the     name    of     the

           Government be entered in Column No.11 of

           the revenue records in respect of Jamma Malai

           lands,    while       specifically     preserving      the

           Petitioners' right to cultivate cardamom as

           recognised in RSA No. 466 of 1980. The

           Hon'ble Division Bench did not declare the

           lands as protected forest nor did it expand the

           powers of the Forest Department. Therefore,

           the Respondents cannot rely on that judgment

           to justify the present action.


     24.2. The Respondents now argue that the lands are

           protected forest under Section 28 of the

           Indian    Forest       Act,    1878.    This   stand    is

           inconsistent with their earlier position. In RSA
                            - 109 -
                                           NC: 2026:KHC:9617
                                        WP No. 4500 of 2012


HC-KAR




           No. 466 of 1980, the State did not contend

           that the lands were protected forest. In W.P.

           No. 4013 of 2007, the State mainly argued

           that   the   lands    were   reserved   forest,   a

           contention that failed. Having failed earlier,

           the State now changes its stand and asserts

           protected forest status. Such shifting positions

           cannot be permitted, especially when earlier

           proceedings have attained finality.


     24.3. The notification dated 15.03.1887 relied upon

           by the Respondents was only a preliminary

           notification. There is no material to show that

           a final declaration was issued including the

           petition lands after determination of private

           rights. On the contrary, the final notification

           dated 20.04.1906 relating to Padinalaknad

           Reserved Forest did not include the petition

           lands. The Respondents cannot rely on an old
                            - 110 -
                                           NC: 2026:KHC:9617
                                         WP No. 4500 of 2012


HC-KAR




           preliminary notification while ignoring later

           developments.


     24.4. The Petitioners do not dispute that Jamma

           Malai tenure confers limited rights. However, a

           limited right does not mean that it is non-

           transferable. RSA No. 466 of 1980 recognised

           the right to cultivate cardamom. It did not

           declare such right to be non-transferable. No

           law has been shown which prohibits transfer

           of Jamma Malai rights. In fact, after the

           auction   in   1926,      revenue   records   were

           mutated and transfers were recognised for

           decades without objection from the State. The

           State cannot now question transfers that it

           had accepted for nearly a century.


     24.5. The Respondents argue that Sri Palekanda

           Medappa could not transfer more rights than

           he possessed. However, the auction sale was
                              - 111 -
                                              NC: 2026:KHC:9617
                                           WP No. 4500 of 2012


HC-KAR




           conducted by the Government itself. Sale

           certificates were issued and possession was

           delivered. The relevant Coorg Regulations

           provided   that     properties    sold   in     revenue

           auction    were         sold    free     from     prior

           encumbrances.         The      Government        cannot

           conduct an auction, collect money, allow

           possession for decades, and later deny the

           legal consequences of its own act. If the

           auction was invalid, the State ought to have

           challenged it within time. It cannot indirectly

           invalidate it now.


     24.6. The reliance on Section 33 of the Karnataka

           Forest Act is also misplaced. That provision

           applies only when land is specifically notified

           as protected forest under Section 33(4). No

           such notification covering the petition lands

           has been produced. Mere existence of power

           does not prove its exercise.
                             - 112 -
                                             NC: 2026:KHC:9617
                                           WP No. 4500 of 2012


HC-KAR




     24.7. Similarly, Rule 22 of the Karnataka Forest

           Rules applies only to village forests vested in

           Panchayats. The petition lands were never

           vested in a Village Panchayat. Therefore, Rule

           22 does not apply.


     24.8. Rule 141 merely restricts cutting of certain

           valuable      trees   without     permission.     The

           Petitioners    are    not   claiming   unrestricted

           timber rights. This rule does not convert the

           land into forest land nor does it extinguish

           cultivation rights.


     24.9. The Respondents also rely on the Forest

           (Conservation) Act, 1980 and argue that

           planting coffee amounts to non-forest activity.

           This argument assumes that the land is forest

           land, which has not been established. Unless

           the land is first shown to be forest land under

           law,    the      provisions      of    the      Forest
                             - 113 -
                                                  NC: 2026:KHC:9617
                                             WP No. 4500 of 2012


HC-KAR




           (Conservation)       Act      cannot      be   invoked.

           Moreover, the Petitioners' right to cultivate

           has already been recognised. Change of crop

           cannot automatically make the occupation

           illegal in the absence of a clear statutory

           prohibition.


     24.10. The reliance on Section 99 of the Karnataka

           Forest   Act   and         Rule   69     regarding   the

           competence of the enquiry officer does not

           cure the defect of jurisdiction. Authority to

           hold an enquiry presupposes that the land

           falls within the Act. If the land is not lawfully

           established as forest land, the enquiry itself is

           without jurisdiction.


     24.11. The Respondents further rely on departmental

           reports and working plans. However, as held

           by the Hon'ble Supreme Court in Johri Mal

           and G.J. Fernandez, executive instructions
                               - 114 -
                                                    NC: 2026:KHC:9617
                                                 WP No. 4500 of 2012


HC-KAR




            and departmental manuals do not override

            statutory provisions or judicial decisions. The

            Petitioners' rights have been recognised by

            civil courts and affirmed by this Court. Such

            rights cannot be curtailed by administrative

            interpretation.


     24.12. The allegation that the Petitioners are in illegal

            occupation     is       wholly          unfounded.        The

            Petitioners    trace         their    title     through     a

            Government        auction       sale,    registered       sale

            deeds,     long       possession              and    judicial

            recognition.   The          State    accepted       revenue,

            recognised entries and never treated the land

            as forest land in earlier proceedings. It is not

            open to the State now to describe such

            possession as unlawful.


     24.13. For nearly a century, the conduct of the State

            consistently indicated that the lands were not
                             - 115 -
                                             NC: 2026:KHC:9617
                                         WP No. 4500 of 2012


HC-KAR




            reserved forest and that limited cultivation

            rights   existed.   The   Petitioners   and      their

            predecessors acted on that basis. The State

            cannot    now   change     its   position   to    the

            prejudice of the Petitioners.


     24.14. Learned Counsel further submits that Sri

            Emmanuel Thomas Rampuram had instituted

            O.S. No. 4 of 1978 after purchasing the land

            from the auction purchaser, Sri Palekanda

            Medappa. The revenue records had already

            been mutated in his name at that time. The

            State Government was arrayed as Defendant

            No.1 in the said suit.


     24.15. It is significant, according to learned Counsel,

            that in that suit the State did not contend that

            transfer of Jamma Malai land was prohibited

            or impermissible. The suit was contested. It

            was decided by the Trial Court. It went in
                            - 116 -
                                            NC: 2026:KHC:9617
                                          WP No. 4500 of 2012


HC-KAR




           appeal. It reached this Court in RSA No. 466

           of 1980. At no stage, neither before the Trial

           Court, nor before the First Appellate Court,

           nor before this Court in Second Appeal, did

           the State raise a plea that the transfer of

           Jamma Malai rights was invalid or prohibited

           in law.


     24.16. In that background, learned Counsel submits

           that it is not open to the State at this belated

           stage     to   introduce   a     completely    new

           contention that the transfer itself was void or

           impermissible. If such a plea was available, it

           ought to have been raised in the earlier

           proceedings. Having failed to do so, and the

           matter having attained finality, the State

           cannot    now    reopen    the    issue   indirectly

           through forest proceedings.
                            - 117 -
                                               NC: 2026:KHC:9617
                                           WP No. 4500 of 2012


HC-KAR




     24.17. Learned Counsel          further   submits    that   no

           statute or rule has been placed before this

           Court which expressly prohibits transfer of

           Jamma Malai rights. The Respondents have

           repeatedly asserted that the tenure is non-

           transferable, but no specific provision of law

           has been shown which imposes such a bar.


     24.18. Even in the decision referred to by the learned

           Additional   Advocate        General    in    Totiyana

           Ponnappa, a copy of which has not been

           placed on record, the eight rights enumerated

           do not contain any express prohibition against

           transfer. The rights are described as limited,

           but limitation is not the same as prohibition of

           transfer. In the absence of a clear statutory

           restriction, transfer of a limited estate cannot

           be presumed to be invalid.
                                 - 118 -
                                                   NC: 2026:KHC:9617
                                                 WP No. 4500 of 2012


HC-KAR




     24.19. Therefore, learned Counsel submits that the

           contention        regarding      non-transferability     is

           without      legal     foundation       and     cannot   be

           permitted to defeat rights which have already

           been recognised by judicial decrees that have

           attained finality.


     24.20. His    submission        is   that    petitioners   being

           holders of Jamma land "a holder" is defined

           under       the      Coorg      Land      and     Revenue

           Regulations in terms of Rule 3 (6), which is

           reproduced hereunder for easy reference;


                       3(6) "holder" or "landholder" signifies
                  the person who is in possession of a bolding
                  or any share or portion thereof or in the
                  enjoyment of any part of the profits thereof
                  and who is bound by law, contract or local
                  usage to pay land-revenue direct to the
                  Government, but does not include a tenant:

     24.21. Learned Counsel further submits that the

           Petitioners are holders of Jamma Malai land

           within the meaning of the Coorg Land and

           Revenue Regulations. By referring to Rule
                           - 119 -
                                           NC: 2026:KHC:9617
                                       WP No. 4500 of 2012


HC-KAR




           3(6) of the said Regulations, which defines a

           "holder" or "landholder" as a person who is in

           possession of a holding or any portion thereof,

           or who enjoys any part of its profits, and who

           is bound by law, contract or local usage to pay

           land revenue directly to the Government. The

           definition specifically excludes a tenant.


     24.22. Relying on this definition, learned Counsel

           submits that    the Petitioners    squarely   fall

           within the meaning of "holder." They are in

           possession of the land. They enjoy the profits

           derived from cultivation. They are liable to pay

           land revenue directly to the Government.

           Therefore, their status is that of landholders

           under    the   Coorg     Land     and   Revenue

           Regulations, and not that of tenants or mere

           licensees.
                                 - 120 -
                                                     NC: 2026:KHC:9617
                                                   WP No. 4500 of 2012


HC-KAR




     24.23. It is submitted that this statutory definition is

            significant. A holder is recognised as a person

            directly accountable to the Government for

            revenue. The definition does not describe such

            person as a lessee of forest land. Nor does it

            indicate     that     the       holder's    possession    is

            precarious or subject to arbitrary termination.


     24.24. Accordingly, learned Counsel submits that the

            Petitioners' status as "holders" under the

            Coorg      Land       and        Revenue        Regulations

            reinforces     their          lawful     possession      and

            recognised tenure, and it is not open to the

            Respondents         to        re-characterise    them     as

            unauthorised occupants or mere cultivators

            without legal standing.


     24.25. His submission is that there cannot be implied

            restriction on sale, any owner or holder can

            sell the property unless there is a specific Bar
                           - 121 -
                                           NC: 2026:KHC:9617
                                       WP No. 4500 of 2012


HC-KAR




         for such sale. It refers to Section 6 of the

         Transfer of Property Act, which is reproduced

         hereunder for easy reference;


          6. What may be transferred.-- Property of
          any kind may be transferred, except as
          otherwise provided by this Act or by any other
          law for the time being in force,--

          (a)The chance of an heir-apparent succeeding
          to an estate, the chance of a relation obtaining
          a legacy on the death of a kinsman, or any
          other mere possibility of a like nature, cannot
          be transferred;

          (b)A mere right of re-entry for breach of a
          condition subsequent cannot be transferred to
          any one except the owner of the property
          affected thereby;

          (c)An easement cannot be transferred apart
          from the dominant heritage;

          (d)All interest in property restricted in its
          enjoyment to the owner personally cannot be
          transferred by him;

               (dd)A right to future maintenance, in
          whatsoever manner arising, secured or
          determined, cannot be transferred;

          (e)A mere right to sue cannot be transferred;

          (f)A public office cannot be transferred, nor
          can the salary of a public officer, whether
          before or after it has become payable;

          (g)Stipends allowed to military naval, air-force
          and civil pensioners of the Government and
          political pensions cannot be transferred;
                             - 122 -
                                              NC: 2026:KHC:9617
                                           WP No. 4500 of 2012


HC-KAR



            (h)No transfer can be made (1) in so far as it
            is opposed to the nature of the interest
            affected thereby, or (2) for an unlawful object
            or consideration within the meaning of section
            23 of the Indian Contract Act, 1872 (9 of
            1872), or (3) to a person legally disqualified to
            be transferee;

            (i)Nothing in this section shall be deemed to
            authorise a tenant having an untransferable
            right of occupancy, the farmer of an estate in
            respect of which default has been made in
            paying revenue, or the lessee of an estate,
            under the management of a Court of Wards, to
            assign his interest as such tenant, farmer or
            lessee.

     24.26. Learned Counsel further submits that there

           can be no implied restriction on transfer of

           property. According to him, any owner or

           lawful holder of property is entitled to transfer

           his interest unless there is a clear and specific

           statutory bar prohibiting such transfer. In this

           regard, he refers to Section 6 of the Transfer

           of Property Act, 1882, which lays down the

           general rule that property of any kind may be

           transferred, except as otherwise provided by

           that Act or by any other law for the time being

           in   force.    Section      6     then     specifically
                              - 123 -
                                                   NC: 2026:KHC:9617
                                               WP No. 4500 of 2012


HC-KAR




           enumerates certain categories of interests

           which cannot be transferred, such as a mere

           chance of succession, a mere right to sue,

           certain personal rights, public offices, and

           other interests expressly restricted by law.

           The provision also makes clear that a tenant

           having an untransferable right of occupancy

           cannot assign such right if it is declared to be

           untransferable by law.


     24.27. Relying on Section 6, learned Counsel submits

           that the law proceeds on the presumption of

           transferability. Transfer is the rule; prohibition

           is the exception. If a right is to be treated as

           non-transferable,           the    restriction     must        be

           expressly provided either in the Transfer of

           Property Act itself or in some other law for the

           time being in force. It is submitted that no

           provision   has     been          shown    to    this        Court

           declaring   Jamma             Malai       rights        to     be
                              - 124 -
                                             NC: 2026:KHC:9617
                                           WP No. 4500 of 2012


HC-KAR




         untransferable. There is no statute, rule, or

         regulation placed on record which expressly

         prohibits sale of such limited interest. The

         Respondents              merely      assert         non-

         transferability, but assertion is not law. In the

         absence of a clear statutory bar, the Court

         cannot infer an implied prohibition. Learned

         Counsel therefore submits that Section 6 of

         the Transfer of Property Act supports the

         Petitioners' case. Since Jamma Malai rights do

         not fall within any of the prohibited categories

         enumerated under Section 6, and no other law

         has been produced prohibiting transfer, the

         sale transactions cannot be treated as void

         merely      on      assumption       or    implication.

         Accordingly,         the      contention      of        the

         Respondents that the transfers were invalid is

         without     legal     basis   and   deserves       to   be

         rejected.
                                         - 125 -
                                                          NC: 2026:KHC:9617
                                                      WP No. 4500 of 2012


    HC-KAR




          24.28. He refers to the decision of the Hon'ble Apex

                       Court in Subbegowda v. Thimmegowda8,

                       more particularly para 5, 6 and 9 thereof,

                       which are reproduced hereunder for easy

                       reference;


                       5. In Raj Bajrang Bahadur Singh v. Thakurain
                       Bakhtraj Kuer [AIR 1953 SC 7] this Court was
                       called upon to examine what the testator had
                       intended the legatee to take under a Will in the
                       context of the expressions like malik kamil
                       (absolute owner) and naslan bad naslan
                       (generation after generation) having been used
                       in the Will in reference to the interest which
                       was sought to be demised. This Court held that
                       such words, though descriptive of a heritable
                       and alienable estate in the donee and connoting
                       full proprietary rights, may not have been used
                       with the intention of conferring absolute rights
                       if there could be something in the context or in
                       the surrounding circumstances to permit such
                       an inference being drawn:

                       "In cases where the intention of the testator is
                       to grant an absolute estate, an attempt to
                       reduce the powers of the owner by imposing
                       restraint on alienation would certainly be
                       repelled on the ground of repugnancy; but
                       where the restrictions are the primary things
                       which the testator desires and they are
                       consistent with the whole tenor of the Will, it is
                       a material circumstance to be relied upon for
                       displacing   the   presumption    of   absolute
                       ownership implied in the use of the word
                       'malik'."



8
    (2004) 9 SCC 734
                              - 126 -
                                               NC: 2026:KHC:9617
                                            WP No. 4500 of 2012


HC-KAR



            6. For the interpreter of documents it is
            common knowledge that a transfer of property
            or a creation of interest therein may be
            accompanied by conditions, covenants or
            restraints.   Condition    may    be    condition
            precedent -- a condition which must be
            performed before the grant or alienation takes
            effect to create an interest in property, or may
            be condition subsequent -- a condition which
            has an effect of enlarging or defeating the
            interest already created or vested. In either
            case the condition will be annexed with the
            estate and would run with the same. In Philip
            John Plasket Thomas v. CIT [AIR 1964 SC 587]
            , AIR vide para 14, this Court has dealt with
            conditions -- precedent and subsequent, in the
            context of gift of shares. A covenant is not
            annexed with the estate and runs independently
            of it which may give rise to a cause of action for
            specific performance or for an action in
            damages. A restraint or a limitation has the
            effect of curtailing the quantum of the estate
            affected thereby.

            9. A conditional transfer or a settlement
            accompanied by conditions is not unknown to
            the law of real property. It is permissible in law
            to annex or encumber any grant or alienation
            with condition or limitation which will operate
            and the Court will give effect to it unless there
            is some provision of law which annuls or
            invalidates   such    condition,    restraint    or
            limitation. None has been brought to our notice.

     24.29. By    relying   on    Subbegowda's          case,     he

           submits that the Hon'ble Supreme Court in the

           said     judgment       explained      an     important

           principle relating to transfer of property. The

           Court held that even where an estate is
                            - 127 -
                                                NC: 2026:KHC:9617
                                            WP No. 4500 of 2012


HC-KAR




           limited or subject to conditions, such estate

           remains valid and transferable unless there is

           a specific legal prohibition. The Court also

           clarified that a transfer may be accompanied

           by conditions, limitations or restraints. A

           condition    may      restrict    the     manner      of

           enjoyment     of      the     property,    but      such

           restriction does not automatically make the

           estate inalienable unless the law expressly

           prohibits transfer.


     24.30. The Hon'ble Supreme Court further observed

           that conditional transfers are recognised in

           law.   The   Court     will   give    effect   to   such

           conditions unless there is some statutory

           provision which annuls or invalidates them. In

           other words, limitation of rights is not the

           same as prohibition of transfer. A limited

           estate is still an estate in property. Relying on

           the above principles, learned Counsel submits
                               - 128 -
                                                 NC: 2026:KHC:9617
                                             WP No. 4500 of 2012


HC-KAR




           that Jamma Malai tenure, even if treated as a

           limited estate with restrictions on enjoyment,

           remains an interest in property. The limitation

           that cultivation must be of cardamom, or that

           timber    rights      are      restricted,   does    not

           automatically mean that the interest cannot

           be transferred. Unless there is a specific

           statutory bar against transfer, such limited

           interest remains transferable.


     24.31. It is further submitted that the Respondents

           have     not   placed        before   this   Court   any

           statutory provision declaring Jamma Malai

           rights to be non-transferable. The eight rights

           referred to by the Respondents describe the

           scope of enjoyment, but nowhere do they

           impose a prohibition on alienation.


     24.32. Therefore, applying the principles laid down in

           Subbegowda, he submits that:
                               - 129 -
                                                  NC: 2026:KHC:9617
                                              WP No. 4500 of 2012


HC-KAR




           24.32.1. A limited estate can validly exist in

                     law;


           24.32.2. Conditions attached to such estate

                     regulate               enjoyment,             not

                     transferability;


           24.32.3. In      the         absence   of     a   statutory

                     prohibition,          sale   of    such   limited

                     interest is legally permissible.


     24.33. Accordingly, the Respondents' contention that

           the transfers are void merely because the

           estate is limited is without legal basis and

           contrary to the law declared by the Hon'ble

           Supreme Court.


     24.34. Learned Counsel further submits that there is

           no   absolute      or    statutory      restriction    that

           Jamma Malai land can be used only for

           cultivation   of        cardamom.           The   historical

           position must be understood in context. In the
                              - 130 -
                                                 NC: 2026:KHC:9617
                                           WP No. 4500 of 2012


HC-KAR




           1800s,     coffee     cultivation     in        Coorg   was

           minimal. At that time, cardamom was the

           principal commercial crop grown in the region.

           Over     time,    with      changes    in       agricultural

           practices,       climatic      understanding,           and

           commercial        viability,     coffee          cultivation

           expanded            significantly          in       Coorg,

           Chikkamagaluru and Hassan districts.


     24.35. He submits that agricultural usage of land

           necessarily evolves with climatic conditions

           and economic realities. The introduction of

           coffee into Coorg was a later development.

           Landholders, including holders of Jamma Malai

           lands, began cultivating commercial crops

           such as coffee, cardamom, pepper, arecanut

           and other plantation crops based on suitability

           of soil and climate. The right recognised by

           courts was a right of cultivation. It was not a

           rigid and frozen right confined forever to a
                              - 131 -
                                                  NC: 2026:KHC:9617
                                               WP No. 4500 of 2012


HC-KAR




           single     crop         irrespective     of      changing

           agricultural conditions.


     24.36. It is further submitted that Sri Emmanuel

           Thomas       Rampuram          had     approached     the

           Coffee Board and obtained permission to

           cultivate coffee in a portion of the land. This

           demonstrates that the activity was undertaken

           transparently and not clandestinely.


     24.37. Insofar as the Petitioners are concerned, it is

           specifically submitted that coffee is cultivated

           in   about   20        acres   in   Sy.No.154/2     (now

           Sy.No.154/2B). This land is Paradeena Banne

           land. It is neither Jamma land nor Jamma

           Malai    land.    It    has    always     been    treated

           separately. The Chief Secretary's report does

           not classify Sy.No.154/2 as Jamma Malai land.

           The Jamabandi Register describes this land as

           unredeemed Paradeena land. A registered sale
                               - 132 -
                                                NC: 2026:KHC:9617
                                             WP No. 4500 of 2012


HC-KAR




           deed in favour of Petitioner No.1 evidences

           title to this land. Further, the list of Jamma

           lands produced by the Forest Department for

           Kodagu District does not include Sy.No.154/2.

           Therefore,      the     Respondents         cannot    now

           contend that this land is Jamma Malai or

           forest land. It stands on a different footing

           altogether.


     24.38. Learned Counsel also submits that merely

           because certain portions of Jamma Malai land

           may     not   be      suitable    for   cultivation    of

           cardamom due to physical or environmental

           reasons, those portions do not cease to belong

           to the holder. The right recognised is a right in

           respect of the land as a whole, subject to

           limitations. Inability to grow cardamom in

           every   portion       due    to   terrain    or   climatic

           conditions does not divest the holder of rights

           over     such       portions.      Accordingly,       the
                              - 133 -
                                               NC: 2026:KHC:9617
                                            WP No. 4500 of 2012


HC-KAR




           contention       that       cultivation     of         coffee

           automatically renders possession illegal, or

           that the entire holding becomes unauthorised

           on that basis, is without legal or factual

           foundation.


     24.39. In this regard, he relies upon the judgment

           dated         07.10.1904        passed        by         the

           Commissioner of Coorg para 53 thereof,

           which    is    reproduced      hereunder         for    easy

           reference;


            53. As to the question whether it is legitimate
            to excludo portions of the original grant upon
            which cardamoms for physical reasons cannot
            be cultivated, the answer must I think be in the
            negative. Though what the Raja bad in view
            was merely the growth and collection of
            cardamoms, and though this major right cannot
            possibly be exercised in such areas, yet,
            subsidiary rights may be capable of excrcise
            therein. It would therefore, I think, be illegal to
            make any such exclusion from the original grant
            without the consent of the occupant. At the
            same time I must remind the appellants that if
            the retention of such areas is administratively
            inconvenient and not reasonably requisito in
            their interests is producers of cardamoms, there
            is no reason why they should not be assessed
            at special rates. The matter is therefore
            obviously a fitting subject for compromise.
                                - 134 -
                                                 NC: 2026:KHC:9617
                                             WP No. 4500 of 2012


HC-KAR




     24.40. Learned Counsel by relying on the judgment

           dated       07.10.1904           passed           by      the

           Commissioner of Coorg, submits that the

           Commissioner clearly held that it would be

           illegal to exclude portions of the original grant

           merely      because           cardamom          cannot     be

           cultivated there for physical reasons. Even if

           the     principal     object     of   the       grant     was

           cultivation of cardamom, the land as granted

           could not be reduced or curtailed without the

           consent of the occupant.


     24.41. The Commissioner recognised that although

           cardamom may not be capable of cultivation

           in every portion of the land, subsidiary rights

           could    still   be     exercised     in    those       areas.

           Therefore, exclusion of such portions from the

           grant was held to be impermissible. At the

           highest,     the      matter    could      be    addressed

           administratively, including by assessment at
                              - 135 -
                                                  NC: 2026:KHC:9617
                                               WP No. 4500 of 2012


HC-KAR




           special rates, but not by unilateral reduction

           of rights.


     24.42. Relying on this historical and authoritative

           interpretation, learned Counsel submits that

           once the right to cultivate cardamom was

           recognised, the land as a whole remained with

           the holder. If physical or climatic conditions

           make cultivation of cardamom impracticable in

           certain      portions,      that     cannot      result   in

           forfeiture or loss of those portions.


     24.43. He further submits that there is no express

           restriction    prohibiting         cultivation   of   other

           suitable crops. The original limitations were

           framed at a time when coffee cultivation was

           not prevalent in Coorg. Coffee was introduced

           later, and Coorg has since become one of the

           finest coffee-producing regions in the country.

           Agricultural practice evolves with time and
                              - 136 -
                                              NC: 2026:KHC:9617
                                            WP No. 4500 of 2012


HC-KAR




           climate. A right of cultivation cannot be

           artificially frozen to the agricultural conditions

           of the nineteenth century.


     24.44. It is submitted that cultivation of coffee is a

           lawful agricultural activity. It contributes to

           the economy and generates revenue for the

           State. In the absence of a specific statutory

           prohibition applicable to the petition lands, the

           Petitioners' right to grow coffee cannot be

           interfered with merely on the ground that

           historically      cardamom           was     grown.

           Accordingly, learned Counsel submits that the

           Respondents' attempt to treat cultivation of

           coffee as unlawful is contrary to historical

           interpretation,      statutory     framework    and

           practical agricultural reality.


     24.45. Learned Counsel further reiterates that there

           has never been any lease deed executed by
                                 - 137 -
                                                        NC: 2026:KHC:9617
                                                   WP No. 4500 of 2012


HC-KAR




            the    Government             either   in    favour   of   the

            predecessors of the Petitioners or in favour of

            Petitioner No.1. At no point of time has the

            Government treated the tenure as a lease. No

            lease rent or ground rent has ever been

            demanded or paid. What existed historically

            was a grant subject to assessment, not a

            lease arrangement.


     24.46. It    is   submitted           that    for    decades,     the

            predecessors of the Petitioners paid only land

            revenue as assessed. No separate lease rental

            was imposed. It is only after the present

            round      of    litigation        commenced       that    the

            Respondents have sought to characterise the

            tenure as a lease and claim lease rent or

            ground          rent.     Such          a      belated     re-

            characterisation              of       the      tenure      is

            impermissible. A tenure cannot retrospectively
                             - 138 -
                                             NC: 2026:KHC:9617
                                         WP No. 4500 of 2012


HC-KAR




           be converted into a lease merely to justify

           imposition of rental liability.


     24.47. Learned Counsel further submits that the

           issue of transfer has already been recognised

           in RSA No. 466 of 1980 and in W.A. No. 375

           of 2011. The Government participated in

           those proceedings. It did not challenge the

           validity of the transfers. The courts recognised

           the Petitioners' predecessor as the holder

           entitled   to   cultivate.   Having   allowed   the

           matter to attain finality, the Government

           cannot now contend that the property was

           non-transferable.


   24.48. It is also submitted that reliance on the

         Karnataka     Forest     Manual,    1976   is   wholly

         misplaced. The Manual does not have statutory

         force. It is only a compilation of executive and

         administrative instructions meant for internal
                                - 139 -
                                                  NC: 2026:KHC:9617
                                               WP No. 4500 of 2012


HC-KAR




          guidance. Under Article 13 of the Constitution,

          only law having statutory force can restrict

          property rights. Executive instructions cannot

          override     statutory         provisions       or     judicial

          decisions.     The     Government         cannot       impose

          restrictions on holding or transfer of Jamma

          Malai lands based on a Manual introduced in

          1976, long after the auction sale of 1926 and

          long   after    successive          transfers    had     been

          recognised.


     24.49. Finally,   learned       Counsel      submits      that     in

            O.S.No.4 of 1978, in the first appeal, and in

            RSA No. 466 of 1980, the Government never

            contended     that      Jamma        lands    were     non-

            transferable or that only descendants of the

            original grantees could hold them. That issue

            was never raised. Having failed to raise such a

            contention     in       earlier      proceedings,          the

            Government         cannot     now      introduce      it    in
                                         - 140 -
                                                          NC: 2026:KHC:9617
                                                     WP No. 4500 of 2012


    HC-KAR




                       collateral proceedings. Litigation must attain

                       finality, and parties are bound by the stands

                       taken earlier. Accordingly, the plea of non-

                       transferability and the attempt to treat the

                       tenure as a lease are both without legal

                       foundation and deserve to be rejected.


          24.50. In this regard, he relies upon the decision in

                       State of U.P. v. Johri Mal9, more particular

                       para   21     thereof,     which    is   reproduced

                       hereunder for easy reference;


                        21. The provisions of the Code of Criminal
                        Procedure which are statutory in nature govern
                        the field. The State of Uttar Pradesh, however,
                        for reasons best known to it amended sub-
                        section (1) of Section 24 of the Code of
                        Criminal Procedure as a result whereof, the
                        State is not required to consult the High Court
                        before appointing a Public Prosecutor for the
                        High Court. Similarly, sub-sections (4), (5) and
                        (6) of Section 24 have also been deleted
                        purported to be on the ground that similar
                        provisions exist in the Legal Remembrancer's
                        Manual. The Legal Remembrancer's Manual is
                        merely a compilation of executive orders and is
                        not a "law" within the meaning of Article 13 of
                        the Constitution of India.



9
    (2004) 4 SCC 714
                              - 141 -
                                                NC: 2026:KHC:9617
                                           WP No. 4500 of 2012


HC-KAR




     24.51. His submission is that the Government itself

           having auctioned the Jamma lands in the year

           1926 under Regulation 106 and 108 of the

           Coorg Land and Revenue Regulations 1899,

           the   said    land    having    been       conveyed   to

           Sri.Palekanda Medappa absolutely and without

           any    conditions     attached,      the    respondents

           cannot now contend that there is a restriction

           on transfer.


     24.52. Regulation    106     and     108   are    reproduced

           hereunder for easy reference;


            106. (1) After an order of the [Assistant
            Commissioner] confirming a sale has become
            final in manner aforesaid, the [Assistant
            Commissioner] shall put the purchaser into
            possession of the property sold, and shall grant
            him a certificate to the effect that he has
            purchased that property,

            (2) Till the purchaser is put into possession, the
            property shall remain under attachment.

            (3) The certificate granted under sub-section
            (1) shall be deemed to effect a valid transfer of
            the property, but need not be registered as a
            conveyance.

            (4) Any suit brought against the certified
            purchaser on the ground that the purchase was
                             - 142 -
                                             NC: 2026:KHC:9617
                                         WP No. 4500 of 2012


HC-KAR



           made on behalf of another person not the
           certified purchaser shall be dismissed with
           costs.

           (5) The person named in the certificate as the
           purchaser of any immoveable property shall be
           liable for all instalments of revenue falling due
           in respect of the property after the order
           confirming the sale has become final.

           108. (1) Subject to the provisions of this
           section with respect to engagements made
           between the defaulter and his tenants,
           immoveable property brought to sale under this
           Chapter for the recovery of an arrear due in
           respect due thereof shall be sold free of all
           incumbrances, and all grants and contracts
           previously made by any person other than the
           purchaser in respect of the property shall
           become void as against the purchaser.

           (2) The provisions of section 91 with respect to
           the validity or invalidity, as against the
           Government, of such engagements as are
           referred to in that section shall, so far as they
           can be made applicable, apply, as against the
           purchaser, to such engagements as have been
           made between the defaulter and his tenants:

               Provided that an engagement, which has
           not before the sale been declared under that
           section to be void, shall not be liable to be set
           aside otherwise than by suit at the instance of
           the purchaser.

     24.53. He submits that Regulation 106 makes the

           legal consequence of a confirmed revenue sale

           abundantly      clear.     Once     the     Assistant

           Commissioner confirms the sale and the order

           attains finality, the purchaser must be put in
                               - 143 -
                                                NC: 2026:KHC:9617
                                             WP No. 4500 of 2012


HC-KAR




           possession of the property and granted a

           certificate   of      purchase.      The      Regulation

           expressly states that such a certificate shall be

           deemed to effect a valid transfer of the

           property and need not be registered as a

           conveyance. In other words, the transfer flows

           directly from the statute itself. The title does

           not depend upon any separate deed. The sale

           certificate operates as a statutory conveyance.


     24.54. The   Regulation       further    provides    that   the

           certified purchaser becomes liable for future

           revenue and that any suit alleging that the

           purchase      was      benami      must    fail.   These

           provisions,    according      to    learned    Counsel,

           demonstrate that the law intended to confer

           finality and certainty upon a Government-

           conducted revenue sale.
                           - 144 -
                                          NC: 2026:KHC:9617
                                      WP No. 4500 of 2012


HC-KAR




     24.55. He then refers to Regulation 108, which

           provides that immovable property brought to

           sale for recovery of arrears shall be sold free

           of all encumbrances and that all prior grants

           and contracts made by any person other than

           the purchaser shall become void as against

           the    purchaser.   The   legislative   intent   is

           therefore unmistakable, once the property is

           sold in a statutory auction, it passes to the

           purchaser free from previous burdens, subject

           only to the nature of the tenure recognised by

           law.


     24.56. Learned Counsel submits that when these two

           Regulations are read together, the position is

           clear. The 1926 auction was conducted by the

           Government itself. The sale was confirmed. A

           sale certificate was issued. Possession was

           delivered. Revenue records were mutated. By

           operation of Regulation 106, a valid statutory
                                 - 145 -
                                                    NC: 2026:KHC:9617
                                               WP No. 4500 of 2012


HC-KAR




           transfer came into existence. By virtue of

           Regulation 108, the property stood conveyed

           free of prior encumbrances.


     24.57. In such circumstances, the State cannot now

           contend that the property was inherently

           incapable of transfer or that the purchaser

           acquired no legally transferable interest. If the

           tenure        were     truly     non-transferable,       the

           Government could not have auctioned it. If

           any restriction was intended to survive the

           sale,    it    ought      to     have    been     expressly

           preserved at the time of sale. No such

           reservation has been shown.


     24.58. Accordingly, learned Counsel submits that the

           1926 auction resulted in a valid statutory

           transfer of the interest held in the land. That

           interest,      though          limited    in    nature   as

           subsequently clarified by judicial decisions,
                              - 146 -
                                                 NC: 2026:KHC:9617
                                               WP No. 4500 of 2012


HC-KAR




           was nonetheless capable of transfer in the

           absence of an express statutory prohibition.

           The present attempt to question the validity of

           the auction or the subsequent transfers is

           therefore contrary to the statutory framework

           itself.


     24.59. He   submits     that       once     the    Government

           exercised its statutory power to bring the

           property to sale and conveyed the same to Sri

           Palekanda Medappa, the purchaser acquired

           whatever       rights       were    capable     of   being

           conveyed under the law. The Government

           cannot now turn around and argue that the

           land was inherently non-transferable or that

           the       purchaser     acquired       no     transferable

           interest.


     24.60. Although      reference      has     been     made     to

           Regulations 106 and 108, learned Counsel
                             - 147 -
                                                NC: 2026:KHC:9617
                                              WP No. 4500 of 2012


HC-KAR




           clarifies that the relevant scheme of the Coorg

           Regulations     contemplated         attachment      and

           sale of property for default in payment of

           revenue. Once such sale is conducted by the

           Government itself and the purchaser is put in

           possession and revenue records are mutated,

           the   State    cannot      later    impose     additional

           unwritten conditions.


     24.61. He submits that a Government auction sale

           carries with it a presumption of legality and

           finality. If the tenure was truly inalienable, the

           Government could not have auctioned it at all.

           Having   auctioned         the     property,    received

           consideration, issued sale certificates, and

           allowed the purchaser and his successors to

           remain in possession for decades, the State is

           estopped from contending that the transfer

           was invalid.
                                   - 148 -
                                                   NC: 2026:KHC:9617
                                                WP No. 4500 of 2012


HC-KAR




     24.62. In simple terms, the Government cannot sell

           the property in 1926 and then, nearly a

           century later, argue that the property was

           never capable of being sold. Accordingly,

           learned Counsel submits that once the land

           was brought to public auction for revenue

           default        and        conveyed      to        the        auction

           purchaser, all rights in respect of that holding

           vested        in    the     purchaser        to    the       extent

           permitted by law. The present contention of

           non-transferability is therefore inconsistent

           with the State's own earlier conduct.


     24.63. Learned Counsel further submits that if there

           had      in     fact      been   any     legal          restriction

           prohibiting transfer of Jamma Malai land, the

           Government ought not to have conducted the

           auction in 1926. Alternatively, at the very

           least,        the      Government       ought           to     have

           expressly imposed such a restriction in the
                           - 149 -
                                         NC: 2026:KHC:9617
                                      WP No. 4500 of 2012


HC-KAR




           sale certificate or in the conveyance in favour

           of Sri Palekanda Medappa. No such condition

           was imposed. The sale was conducted by the

           Government itself, possession was delivered,

           and revenue entries were mutated. In the

           absence of any express restriction at the time

           of sale, it is impermissible for the State to now

           contend, nearly a century later, that the

           property was inherently non-transferable.


     24.64. He then turns to the issue of "protected

           forest." Learned Counsel reiterates that the

           Respondents rely only on the notification

           dated 15.03.1887 (referred to in submissions

           as 15.02.1887), which was merely a proposal.

           It was not a final notification issued after

           completion of enquiry. A proposal cannot, by

           itself, convert private or granted land into

           protected forest. The law requires a final

           declaration after due enquiry into rights. In
                             - 150 -
                                                 NC: 2026:KHC:9617
                                               WP No. 4500 of 2012


HC-KAR




           this   regard,   he        places     reliance   on   the

           judgment of the Commissioner of Coorg dated

           07.10.1904, wherein it was clearly observed

           that without completion of enquiry and final

           declaration, rights of occupants cannot be

           curtailed.


     24.65. Learned Counsel further submits that the

           Working Plan of the Virajpet Forest Division

           for the year 2015 has been placed on record.

           The said working plan specifically identifies

           reserved     forest        areas      village-wise.    In

           Chelavara Village, only Sy.No.176 is shown as

           reserved forest. None of the survey numbers

           belonging to the Petitioners are shown as

           reserved forest.


     24.66. As regards protected forest, the working plan

           lists only three properties in Chelavara Village

           as protected forest. None of the Petitioners'
                                   - 151 -
                                                        NC: 2026:KHC:9617
                                                   WP No. 4500 of 2012


HC-KAR




           lands are included in that list. Further, even

           the   list   of    Jamma          Malai       holders        within

           Padinalaknad            Reserved        Forest       does      not

           include the subject properties. A portion of

           Sy.No.5      belonging             to        one      Bovrienda

           Chinnappa         is       shown        as     falling       within

           Padinalaknad            Reserved         Forest,       but     the

           Petitioners' lands are not.


     24.67. On the basis of these official records, learned

           Counsel      emphatically           submits           that     the

           Petitioners' lands are neither reserved forest

           nor protected forest, nor do they form part of

           the   Padinalaknad               Reserved          Forest.     The

           Respondents' contention to the contrary is not

           supported by statutory notification or official

           records and therefore cannot be sustained.


     24.68. By referring to the judgment in OS 4 of 1978,

           he submits that the trial Court has unequally
                           - 152 -
                                           NC: 2026:KHC:9617
                                       WP No. 4500 of 2012


HC-KAR




         declared that the properties are Jamma Malai

         properties and those rights are saved under

         Section 202 of the Karnataka Land Revenue

         Act   1964.     Section     202     is   reproduced

         hereunder for easy reference;


         202.     Repeal   and     Savings.--(1)     The
         enactments specified in the Schedule, and any
         other law corresponding to this Act are hereby
         repealed: Provided that subject to the
         provisions of this Act, the repeal shall not
         effect,--

         (a) the previous operation of any such
         enactment or law or anything duly done or
         suffered thereunder;

         (b) any right, privilege, obligation or liability
         acquired, accrued or incurred under such
         enactment or law;

         (c) any penalty, forfeiture or punishment
         incurred in respect of any offence committed
         against such enactment or law;

         (d) any investigation, legal proceeding or
         remedy in respect of such right, privilege,
         obligation, liability, penalty, forfeiture or
         punishment as aforesaid;

             and   any    such    investigation, legal
         proceeding or remedy may be instituted or
         enforced and any such penalty, forfeiture, or
         punishment may be imposed as if such
         enactment or law had not been repealed.

         (2) Notwithstanding anything contained in the
         proviso to sub-section (1) but subject to any
         notification issued under section 201, anything
                           - 153 -
                                           NC: 2026:KHC:9617
                                       WP No. 4500 of 2012


HC-KAR



         done or any action taken (including any
         appointment,    or    delegation  made,    land
         revenue, non-agricultural assessment, fee or
         cess, settled, fixed or imposed, notification,
         order, instrument or direction issued, rule or
         regulation made, certificate obtained or
         permission granted) under any enactment or
         law repealed by sub-section (1) shall be
         deemed to have been done or taken under the
         corresponding provisions of this Act and shall
         continue to be in force accordingly unless and
         until superseded by anything done or any action
         taken under this Act.

         [(2A) Notwithstanding anything contained in
         sub-section (1) or sub-section (2) or in any
         enactment or law repealed by sub-section (1)
         or any other law, in respect of any order made
         or proceedings disposed of by any officer
         subordinate to the Divisional Commissioner
         under any enactment or law, repealed by sub-
         section (1) or any rule or order made under
         such enactment or law, no appeal shall lie to
         the Divisional Commissioner, but an appeal
         shall lie to the tribunal as if the Tribunal were
         the appellate Authority under such enactment,
         law, rule or order, and such appeal shall be
         disposed of by the Tribunal in accordance with
         the provisions of such enactment, law, rule or
         order.]

         (3) Any reference in any enactment or law or in
         any instrument to any provision of any of the
         enactment or law repealed by sub-section (1)
         shall, unless a different intention appears, be
         construed as a reference to the corresponding
         provision of this Act.

         (4) Any custom, usage or order prevailing in
         any area of the State, at the time of the
         commencement of this Act, and having the
         force of law therein shall, if such custom, usage
         or order is repugnant to, or inconsistent with
         any of the provisions of this Act, cease to be
                                 - 154 -
                                                    NC: 2026:KHC:9617
                                              WP No. 4500 of 2012


HC-KAR



            operative to the extent of such repugnancy or
            inconsistency.

     24.69. Learned Counsel submits that Section 202 of

           the     Karnataka        Land     Revenue         Act,    1964

           assumes central importance in the present

           case.     Though         the     Act     repealed        earlier

           enactments, including the Coorg Land and

           Revenue Regulations, the repeal was not

           intended to disturb vested rights or undo

           actions lawfully taken under the repealed

           laws.


     24.70. He   submits        that      Section    202(1)         clearly

           provides that repeal shall not affect the

           previous operation of the earlier enactments,

           nor     shall   it    affect     any     right,    privilege,

           obligation or liability acquired or incurred

           thereunder. In other words, rights that had

           already accrued under the Coorg Regulations

           continue to remain valid and enforceable even

           after repeal.
                              - 155 -
                                                  NC: 2026:KHC:9617
                                             WP No. 4500 of 2012


HC-KAR




     24.71. He further points out that Section 202(2)

           strengthens this protection by declaring that

           anything done or any action taken under the

           repealed enactments, including notifications,

           orders, certificates, assessments, permissions

           or other instruments, shall be deemed to have

           been done under the corresponding provisions

           of the 1964 Act and shall continue in force

           unless specifically superseded.


     24.72. Learned Counsel submits that this provision

           directly   protects         the   1926       auction    sale

           conducted under the Coorg Regulations. The

           sale was confirmed. A certificate was issued.

           Possession was delivered. Revenue entries

           were mutated. All these were acts duly done

           under the repealed law. By operation of

           Section    202,    such       acts     are     deemed     to

           continue     under          the      present     statutory

           framework.
                             - 156 -
                                                 NC: 2026:KHC:9617
                                            WP No. 4500 of 2012


HC-KAR




     24.73. He emphasises that repeal does not erase

           history. It does not extinguish accrued rights.

           It does not invalidate transfers validly effected

           under earlier law. Unless there is a specific

           provision in the 1964 Act annulling those

           rights, they continue to subsist.


     24.74. He further submits that there is no provision

           in the Karnataka Land Revenue Act, 1964

           declaring Jamma Malai rights extinguished or

           rendered non-transferable. In the absence of

           inconsistency, the rights recognised under the

           earlier   regime           continue     by    statutory

           protection.


     24.75. Accordingly, learned Counsel submits that the

           State cannot rely upon repeal of the Coorg

           Regulations to reopen or unsettle rights that

           stood created, recognised and acted upon

           decades       ago.     Section        202    preserves
                             - 157 -
                                                NC: 2026:KHC:9617
                                              WP No. 4500 of 2012


HC-KAR




           continuity, stability and finality, and the rights

           flowing from the 1926 auction and subsequent

           judicial recognition remain protected in law.


     24.76. In   O.S.No.4    of       1978,     the    Trial    Court

           categorically    held      that    the     properties    in

           question are Jamma Malai lands. The Court

           examined the historical tenure and expressly

           recognised the nature of rights attached to

           such lands. It was further held that those

           rights stand protected under Section 202 of

           the Karnataka Land Revenue Act, 1964. He

           refers to Section 202, which is a saving

           provision. The section makes it clear that

           repeal of earlier enactments does not affect

           rights,   privileges,      obligations      or   liabilities

           acquired or accrued under such enactments. It

           further provides that anything done or any

           action taken under repealed laws shall be

           deemed     to    have      been     done     under      the
                            - 158 -
                                         NC: 2026:KHC:9617
                                      WP No. 4500 of 2012


HC-KAR




           corresponding provisions of the Karnataka

           Land Revenue Act, 1964, and shall continue in

           force unless lawfully superseded.


     24.77. Relying on this provision, learned Counsel

           submits that the rights attached to Jamma

           Malai tenure, as recognised under the earlier

           Coorg Regulations, stood preserved even after

           the coming into force of the Karnataka Land

           Revenue Act, 1964. Those rights were not

           extinguished by repeal. They continued by

           virtue of the statutory saving clause.


     24.78. He further submits that the Trial Court in O.S.

           No. 4 of 1978 clearly held that the holder of

           Jamma Malai land is not the absolute owner in

           the sense of having full proprietary rights, but

           is entitled to hold the land and cultivate

           cardamom therein. It was also held that the
                             - 159 -
                                                 NC: 2026:KHC:9617
                                             WP No. 4500 of 2012


HC-KAR




           holder does not have title over the tree

           growth standing on the land.


     24.79. Importantly, the plaintiff in that suit, Sri

           Emmanuel Thomas Rampuram, was not the

           original grantee. He was a transferee. The first

           transferee was Sri Palekanda Medappa, the

           auction purchaser in 1926. Sri Emmanuel

           Thomas Rampuram had acquired the property

           from   him   under         a   registered     sale    deed.

           Despite   this     position,       the      Trial     Court

           recognised and affirmed the rights of Sri

           Emmanuel Thomas Rampuram as holder. The

           State was a party to that suit. The Court did

           not declare the transfer void. It did not hold

           that   the tenure          was   inalienable.       On    the

           contrary, it recognised the transferee's rights

           as holder, subject to limitations. Learned

           Counsel   therefore         submits    that     the      very

           recognition of rights in favour of a transferee
                             - 160 -
                                                 NC: 2026:KHC:9617
                                              WP No. 4500 of 2012


HC-KAR




           by   a    competent        Civil    Court   necessarily

           negates    the    present          contention   of   the

           Respondents that Jamma Malai tenure is non-

           transferable. If the tenure had been legally

           incapable of transfer, the Civil Court would

           have so held. No such finding was rendered.


     24.80. Accordingly, the rights having been judicially

           recognised and saved under Section 202 of

           the Karnataka Land Revenue Act, 1964, the

           Respondents cannot now contend that the

           transfers were void or that the Petitioners

           derive no lawful right from their predecessors.


     24.81. Learned Counsel further submits that even in

           RSA No. 466 of 1980, this Court, while

           allowing the appeal filed by the State, did not

           negate the right of Sri Emmanuel Thomas

           Rampuram to hold the land. He submits that

           this Court in the said Second Appeal clarified
                          - 161 -
                                          NC: 2026:KHC:9617
                                        WP No. 4500 of 2012


HC-KAR




         the legal position by holding that the land in

         question is Jamma Malai land and that the

         holder possesses only a limited right, namely,

         the right to cultivate cardamom. The Court

         restricted the extent of proprietary claims,

         particularly   in   respect     of   tree     growth.

         However, the Court did not hold that Sri

         Emmanuel Thomas Rampuram had no right to

         hold the land at all. It did not declare the

         transfer void. It did not direct dispossession.

         It did not hold that the tenure was incapable

         of being transferred. On the contrary, the

         effect of the judgment was to define the

         nature   and   extent     of   the   right,   not   to

         extinguish it. The limited right of cultivation

         was affirmed. The status of the holder was

         recognised. The only restriction imposed was

         with regard to ownership over trees.
                                        - 162 -
                                                        NC: 2026:KHC:9617
                                                    WP No. 4500 of 2012


 HC-KAR




           24.82. Learned Counsel therefore submits that RSA

                     No.   466    of    1980     actually   supports   the

                     Petitioners' case. It conclusively determined

                     the nature of the tenure as Jamma Malai and

                     confirmed that the holder has a subsisting

                     right to cultivate cardamom. The Respondents

                     cannot now reinterpret the said judgment as if

                     it nullified the holding itself.


           24.83. Accordingly, it is submitted that the rights of

                     Sri   Emmanuel          Thomas     Rampuram,      as

                     recognised and defined in RSA No. 466 of

                     1980, continue to enure to the benefit of the

                     Petitioners as his successors in interest.


           24.84. He refers to the decision of the Hon'ble Apex

                     Court in Subbegowda v. Thimmegowda10

                     more particularly para 5, 6 and 9 thereof,

                     which are reproduced hereunder for easy

                     reference;

10
     2004 (9) SCC 734,
                          - 163 -
                                           NC: 2026:KHC:9617
                                        WP No. 4500 of 2012


HC-KAR



         5. In Raj Bajrang Bahadur Singh v. Thakurain
         Bakhtraj Kuer [AIR 1953 SC 7] this Court was
         called upon to examine what the testator had
         intended the legatee to take under a Will in the
         context of the expressions like malik kamil
         (absolute owner) and naslan bad naslan
         (generation after generation) having been used
         in the Will in reference to the interest which
         was sought to be demised. This Court held that
         such words, though descriptive of a heritable
         and alienable estate in the donee and
         connoting full proprietary rights, may not have
         been used with the intention of conferring
         absolute rights if there could be something in
         the    context    or    in    the   surrounding
         circumstances to permit such an inference
         being drawn:

         "In cases where the intention of the testator is
         to grant an absolute estate, an attempt to
         reduce the powers of the owner by imposing
         restraint on alienation would certainly be
         repelled on the ground of repugnancy; but
         where the restrictions are the primary things
         which the testator desires and they are
         consistent with the whole tenor of the Will, it is
         a material circumstance to be relied upon for
         displacing the presumption of absolute
         ownership implied in the use of the word
         'malik'."

         6. For the interpreter of documents it is
         common knowledge that a transfer of property
         or a creation of interest therein may be
         accompanied by conditions, covenants or
         restraints.   Condition   may     be    condition
         precedent -- a condition which must be
         performed before the grant or alienation takes
         effect to create an interest in property, or may
         be condition subsequent -- a condition which
         has an effect of enlarging or defeating the
         interest already created or vested. In either
         case the condition will be annexed with the
         estate and would run with the same. In Philip
         John Plasket Thomas v. CIT [AIR 1964 SC 587]
                              - 164 -
                                                NC: 2026:KHC:9617
                                            WP No. 4500 of 2012


HC-KAR



            , AIR vide para 14, this Court has dealt with
            conditions -- precedent and subsequent, in the
            context of gift of shares. A covenant is not
            annexed     with    the    estate   and   runs
            independently of it which may give rise to a
            cause of action for specific performance or for
            an action in damages. A restraint or a
            limitation has the effect of curtailing the
            quantum of the estate affected thereby.

            9. A conditional transfer or a settlement
            accompanied by conditions is not unknown to
            the law of real property. It is permissible in law
            to annex or encumber any grant or alienation
            with condition or limitation which will operate
            and the Court will give effect to it unless there
            is some provision of law which annuls or
            invalidates   such    condition,    restraint    or
            limitation. None has been brought to our
            notice.

     24.85. Learned Counsel once again places reliance on

           the decision of the Hon'ble Supreme Court in

           Subbegowda             v.      Thimmegowda,            and

           submits that the Hon'ble Supreme Court in the

           said decision has explained an important

           principle of property law,            namely, that an

           interest     in    property         may   be     limited,

           conditional or subject to restraints, and yet

           remain a valid and enforceable estate. The

           Court      clarified    that    a    grant     may      be
                             - 165 -
                                            NC: 2026:KHC:9617
                                          WP No. 4500 of 2012


HC-KAR




           accompanied by conditions, either precedent

           or subsequent, and such conditions run with

           the estate. The existence of limitations does

           not invalidate the transfer unless there is a

           specific statutory provision annulling such

           condition or restraint.


     24.86. The Hon'ble Supreme Court further observed

           that a conditional transfer or settlement is

           recognised in law and is enforceable unless

           there is some legal provision declaring it void.

           The    Court    emphasised       that    limitations

           regulate the enjoyment of property; they do

           not automatically render the estate non-

           transferable.


     24.87. Relying   on   the    above   principles,   learned

           Counsel submits that in the present case, the

           nature and extent of rights in Jamma Malai

           lands have already been judicially determined
                           - 166 -
                                         NC: 2026:KHC:9617
                                      WP No. 4500 of 2012


HC-KAR




           in O.S.No.4 of 1978 and clarified in RSA

           No.466 of 1980. The rights were recognised

           as limited, particularly confined to cultivation

           of cardamom and without proprietary rights

           over tree growth. Those limitations define the

           character of the estate. They do not prohibit

           transfer of that limited interest. He submits

           that once a Court of competent jurisdiction

           has determined the nature of rights attached

           to the property and such determination has

           attained finality, those rights form the legal

           character of the estate. It is permissible in law

           for such limited estate to be transferred, and

           the transferee steps into the shoes of the

           transferor subject to the same limitations.


     24.88. Unless there is a specific statutory provision

           annulling or prohibiting such transfer, the

           estate as defined by judicial pronouncement

           continues to operate. No such prohibitory
                                        - 167 -
                                                         NC: 2026:KHC:9617
                                                      WP No. 4500 of 2012


 HC-KAR




                     provision has been brought to the notice of

                     this Court.


           24.89. Accordingly, learned Counsel submits that the

                     Respondents cannot now seek to invalidate

                     the transfer or deny the Petitioners' status as

                     holders when the nature of the estate has

                     already been settled and has attained finality.


           24.90. He relies upon the decision of this Court in

                     Chief     Secretary         to    Government          of

                     Karnataka v. Pongere Kariappa11, more

                     particularly para 14 and 15 thereof, which is

                     reproduced hereunder for easy reference;


                     14. Un reported decision in R.F.A. No. 655/1989
                     dated 30.11.1990 by the Bench consisting
                     Justice N. Venkatachala and Justice Murlidhar
                     Rao was brought to my notice which directly
                     applies on the point and facts are similar. This is
                     what the Bench observed:--

                     "the lands originally belonged to one Chennappa
                     Somiah, who fell in arrears in payment of land
                     revenue. The lands were auctioned by the
                     revenue authorities. Plaintiff's father was the
                     auction purchaser. The sale certificates are

11
     ILR 1999 Karn., 1023
                            - 168 -
                                            NC: 2026:KHC:9617
                                        WP No. 4500 of 2012


HC-KAR



         produced as Ex. P3 and P4. Defendants
         contested the suit by filing written statement,
         however they did not lead any evidence. After
         assessing the evidence, the Court below decreed
         the suit.

         In addition to the sale certificates at Ex. P3 and
         Ex. P4, the plaintiff has produced the
         'Jamabandi' statement at Ex. P2, which makes it
         clear that Sy. No. 13/6, 13/7, 13/39 and 13/3A
         are described as "Sagu Bane" lands. In the
         auction sale certificates all lands are described
         as "Sagu lands" and it is not indicated that they
         are unredeemed lands. In the circumstances,
         the Court below was justified in holding that the
         timber was given after the sale. So far as Sy.
         No. 39/2 is concerned, it does not find a place in
         Exts. P3 and P4 and no other document of title is
         produced."

         Here also it is to be seen that the defendant do
         not lead any evidence nor produced any
         documents. Another reference was made to the
         decision made in O.S. No. 118/1994 where the
         facts are same if not similar. There also the
         plaintiff have purchased the suit property in a
         public auction sale and that the plaintiff claimed
         right over the land, the Government contended
         that though the tenure of suit land was
         mentioned as 'Jamabhandi' as it appeared in
         Jamabhandi register, the right of timber was not
         sold to the plaintiff. An issue was framed in that
         case as to whether the public auction sale held
         on 19.8.1932 was an absolute sale and whether
         the plaintiff has acquired absolute right over the
         suit schedule property? The issue was answered
         in affirmative in favour of the plaintiff. Finally
         the Court held that the defendant Government
         are liable to issue the require permission for
         felling and cutting or removing the trees without
         taking seigniorage rate subject to the conditions
         stipulated under the Karnataka Forest Act or the
         rules framed thereunder. This Judgment was
         delivered by the Civil Judge, Madikeri on
         15.4.1997 and the Government having decided
                            - 169 -
                                            NC: 2026:KHC:9617
                                        WP No. 4500 of 2012


HC-KAR



         not to file an appeal as per the Order of the
         authorities made available to this Court.
         Therefore     the      contention    of     the
         Respondent/plaintiff that the Government cannot
         adopt the double standard with reference to the
         same type of the land as the same applicable to
         the present case has to be upheld, and there is
         no answer from the Government as to why the
         different yardstic applied to the present
         appellant when it is not made applicable to the
         other case. But there is no answer from the
         appellants.

         15. It was also brought to the notice of this
         Court that Rule-109 of the Coorg Revenue
         Manual/Regulation as has been amended. I am
         reproducing the un-amended provisions and as
         well as amended provision:--

         Un-amended

         "The word interest of the defaulter alone therein,
         as those interests existed immediately before
         the attachment of the property was notified,
         shall be sold, and no encumbrances created, or
         grants or contracts made, by him in good faith
         before the notification." was replaced by the
         word such property.

         amended clause (rule)

         "Effect on encumbrances of sale of property for a
         sum other than an arrears due in respect
         thereof:-- When immovable property is brought
         to sale under this chapter for the recovery of
         anyc other sum than an arrears due in respect
         thereof, such property shall, except in the cases
         hereinafter excepted, be sold free of all
         encumbrances, and all grants and contracts
         previously made by any person other than the
         purchaser in respect of the property shall
         become void as against the purchaser."

         That means when the property is brought to sale
         any other right conferred upon anybody
         including  the  Government      shall   remain
                              - 170 -
                                                NC: 2026:KHC:9617
                                              WP No. 4500 of 2012


HC-KAR



           extinguished. In fact this is in line with Section-
           110 of the Regulation which is also reproduced
           herewith:--

           110- Effect of sale on lands held revenue free or
           at favourable rates:-- When Jama or umbli land,
           or other land held wholly or partially free of
           revenue, is sold under this Chapter, Whether for
           recovery of an arrears due in respect thereof or
           for the recovery of any other sum, the privileges
           attaching to the tenure of the land with respect
           of the assessment of land-revenue shall be
           extinguished by the sale:

           This makes it clear that whenever auction sale is
           held by the Government, all the properties in the
           Lands of a person who fell short in land revenue
           arrears, shall be brought to sale and the
           properties shall be free from any commitment on
           the land and it shall be held as absolute property
           of the auction purchaser. This amendment was
           not brought to the notice of the Court, especially
           in I.L.R. 1992, Karnataka page-910.

     24.91. Learned    Counsel         once    again   relies    on

           Pongere Kariappa, and submits that in the

           said case, this Court considered a situation

           where lands were brought to public auction by

           the revenue authorities on account of arrears

           of land revenue. The purchaser acquired the

           property through a Government-conducted

           auction. The Government later attempted to

           restrict or deny certain rights, including rights
                                - 171 -
                                                    NC: 2026:KHC:9617
                                              WP No. 4500 of 2012


HC-KAR




           relating to timber. However, this Court held

           that where land is sold in public auction by the

           State itself, and sale certificates are issued,

           the purchaser acquires the rights conveyed

           under such sale.


     24.92. The Court also noticed that in similar cases,

           the Civil Court had held that auction sales

           conducted by the Government were absolute

           in   nature.   It     was      further     held   that   the

           Government          could       not      apply    different

           standards to similar lands. Once it accepted

           the legal consequences of auction sale in one

           case, it could not take a contrary stand in

           another case involving the same category of

           land. The Government, having chosen not to

           challenge      such           decisions,      could      not

           subsequently adopt a different yardstick.
                           - 172 -
                                                NC: 2026:KHC:9617
                                          WP No. 4500 of 2012


HC-KAR




     24.93. Learned    Counsel      further      refers     to    the

           amended Rule 109 of the Coorg Revenue

           Manual/Regulation.       He    submits         that    the

           amendment      clearly     provides       that        when

           immovable property is brought to sale for

           recovery of dues, such property shall be sold

           free of encumbrances, and previous grants or

           contracts in respect of the property become

           void as against the purchaser. He also refers

           to Section 110 of the Coorg Regulations,

           which provides that when Jama or other land

           is sold under the Chapter, the privileges

           attaching to the tenure stand extinguished by

           the sale.


     24.94. According to learned Counsel, the combined

           effect of these provisions is that once the

           Government     brings     property       to    sale     for

           revenue default, the property passes to the

           auction     purchaser         free      from          prior
                              - 173 -
                                                NC: 2026:KHC:9617
                                            WP No. 4500 of 2012


HC-KAR




           encumbrances.         The      purchaser    holds        the

           property in his own right, subject only to the

           legal character of the tenure and not subject

           to undisclosed restrictions.


     24.95. He submits that in Pongere Kariappa, this

           Court has properly examined the effect of the

           Coorg      Land     and       Revenue      Regulations,

           including the provisions relating to auction

           sale. The decision clarifies what rights flow

           from such sale and how the Government's

           own act of auction impacts the character of

           the title conveyed.


     24.96. Relying   on     the       above,   learned        Counsel

           submits that the 1926 auction conducted by

           the Government in the present case must be

           understood in the same legal framework.

           Once the State auctioned the property for

           revenue     arrears     and     conveyed       it   to   Sri
                                - 174 -
                                                   NC: 2026:KHC:9617
                                                WP No. 4500 of 2012


HC-KAR




           Palekanda Medappa, it cannot now contend

           that the purchaser acquired no transferable

           interest or that hidden restrictions survive the

           sale.


     24.97. Accordingly, he submits that the ratio in

           Pongere Kariappa squarely supports the

           Petitioners' case and must guide this Court in

           determining the legal effect of the 1926

           auction under the Coorg Land and Revenue

           Regulations.


     24.98. On that basis, he submits that the petitions

           required to be allowed, the right of the

           petitioners to hold the land recognised, the

           right of the petitioners to transfer the land to

           be      declared,    so       also    the     right   of   the

           petitioners     to      grow         coffee     along      with

           cardamom be declared.
                             - 175 -
                                          NC: 2026:KHC:9617
                                        WP No. 4500 of 2012


HC-KAR




25.   Heard Sri.S.R.Kamalacharan, learned counsel for the

      Petitioners and Sri.Pradeep.C.S., learned Additional

      Advocate   General   for    Respondents   No.1   to   5.

      Perused papers.


26.   The points that would arise for consideration are;


      1.   Whether the lands in question are forest
           lands in law, and if so, whether they stand
           validly declared as Reserved Forest or
           Protected Forest under the applicable
           statutory framework?

      2.   Whether the Notification dated 15.03.1887
           or any subsequent proceedings culminated
           in   a   final  and    legally   enforceable
           declaration affecting the petition lands?

      3.   What is the true legal character of Jamma
           Malai tenure, whether it constitutes a
           limited but transferable estate, a purely
           personal cultivation right, or a leasehold
           interest under forest law?

      4.   What is the legal effect of the public
           auction conducted in 1926 under the Coorg
           Land and Revenue Regulations, and
           whether the auction purchaser acquired
           transferable rights in the holding?

      5.   Whether the transfers from the auction
           purchaser to subsequent transferees,
           including the Petitioners, are valid and
           legally sustainable?
                             - 176 -
                                           NC: 2026:KHC:9617
                                        WP No. 4500 of 2012


HC-KAR




       6.   Whether the nature and extent of rights in
            the petition lands stand conclusively
            determined by the judgments in O.S. No. 4
            of 1978, RSA No. 466 of 1980, W.P. No.
            4013 of 2007 and W.A. No. 375 of 2011,
            and   whether    the   Respondents     are
            precluded from re-agitating those issues?

       7.   Whether the Respondent authorities had
            jurisdiction to initiate the impugned
            enquiry, invoke the provisions of the
            Karnataka Forest Act, 1963, and demand
            lease rental or treat the tenure as a lease?

       8.   Whether the impugned order dated
            16.12.2011 and the connected proceedings
            are liable to be quashed as being without
            jurisdiction, contrary to binding judicial
            determinations,        or       otherwise
            unsustainable in law?

       9.   What order?

27.    I answer the above points as follows:


28.    Answer to Point No. 1: Whether the lands in
       question are forest lands in law, and if so,
       whether they stand validly declared as
       Reserved Forest or Protected Forest under the
       applicable statutory framework?

      28.1. Sri. S.R. Kamalacharan, learned counsel for the

            Petitioners, submits that the lands in question,

            situated at Chelavara Village, Napoklu Hobli,
                               - 177 -
                                                  NC: 2026:KHC:9617
                                             WP No. 4500 of 2012


HC-KAR




         Virajpet    Taluk,     Kodagu       District,    comprising

         survey numbers 129/3, 154/8, 154/31, 154/32,

         154/33, 154/34, 154/35, 154/36, 170, 173,

         174, and Paradeena land in Sy.No.154/2, are

         not forest lands in law. According to him, the

         lands have never been validly declared as

         either a Reserved Forest or Protected Forest

         under any applicable statutory framework.


   28.2. Learned counsel contends that the notification

         dated      15.03.1887,          relied    upon        by   the

         Respondents,         was        only      a      preliminary

         notification and did not amount to a final

         declaration of forest. He submits that by the

         judgment dated 07.10.1904, the Commissioner

         of Coorg held that the subsequent notification

         dated      26.05.1902          superseded       the    earlier

         notification dated 15.03.1887. Therefore, the

         1887 notification cannot now be relied upon to

         claim that the petition lands are forest lands.
                          - 178 -
                                        NC: 2026:KHC:9617
                                     WP No. 4500 of 2012


HC-KAR




   28.3. It is further submitted that under the 1887

         notification, almost the entire Kodagu (Coorg)

         District was identified as a proposed protected

         forest. However, such a proposal was never

         fully implemented or finalised in accordance

         with the law. Mere reference to the 1887

         notification is, according to the Petitioners,

         legally unsustainable.


   28.4. Learned counsel refers to Section 28 of the

         Indian Forest Act, 1878, and submits that

         forest status cannot arise merely by proposal or

         preliminary notification. According to him, the

         scheme of the Forest Act requires: a proper

         enquiry into existing rights; determination of

         claims   of   individuals   and    communities;

         recording of such rights; and issuance of a final

         notification declaring the land as a reserved or

         protected forest. Unless a final declaration is

         made after such an enquiry, the Government
                              - 179 -
                                            NC: 2026:KHC:9617
                                        WP No. 4500 of 2012


HC-KAR




         cannot assert that the land has become forest

         land. In the absence of a final notification,

         private rights remain unaffected.


   28.5. Learned counsel submits that after the 1887

         notification, the only relevant development was

         the notification dated 26.05.1902 proposing the

         constitution of the Padinalaknad Ghat Reserved

         Forest, published on 02.06.1902. Under this

         notification, H.S. Mullins was appointed as

         Forest Settlement Officer to enquire into the

         nature and extent of rights claimed within the

         limits   of   the       proposed   reserve   forest.

         Ultimately, on 20.04.1906, the Padinalaknad

         Reserved Forest was notified and published on

         01.05.1906. Crucially, the petition lands were

         excluded from the final notification. Since they

         were not included in the final declaration, they

         cannot now be treated as forest land.
                             - 180 -
                                                 NC: 2026:KHC:9617
                                               WP No. 4500 of 2012


HC-KAR




   28.6. Learned counsel further submits that the map

         produced before this Court clearly shows that

         the petition lands are not contiguous with any

         notified forest area. On the contrary, the lands

         are interspersed with privately owned lands and

         even   a     village    settlement.      Forest    land    is

         normally identifiable as a continuous block.

         Since the petition lands are surrounded by

         private holdings and habitations, they cannot

         be treated as part of any reserved forest.


   28.7. Learned       counsel        refers     to   the    Forest

         Department's Working Plan issued in the year

         2015 and submits that the petition lands are

         not included within the reserved forest area

         described therein. If the lands were truly

         reserved forest, they would necessarily form

         part of the Working Plan. Their exclusion shows

         that   the    lands     are     not     treated    by     the

         Department itself as forest land.
                            - 181 -
                                             NC: 2026:KHC:9617
                                       WP No. 4500 of 2012


HC-KAR




   28.8. It is further submitted that in W.P. No. 4013 of

         2007,   a   Co-ordinate     Bench     of   this    Court

         quashed     the      orders    of      the        Deputy

         Commissioner and held that the petition lands

         were outside the forest area. Once this Court

         has held that the lands are not forest lands,

         there can be no restriction on the Petitioners

         exercising their recognised rights. The Division

         Bench in Writ Appeal No. 375 of 2011 did not

         disturb this finding.


   28.9. Sri. Pradeep C.S., learned Additional Advocate

         General appearing for Respondents No.1 to 5,

         submits that the land in question falls within

         the boundaries of the protected forest declared

         under Section 28 of the Indian Forest Act,

         1878, pursuant to Notification No. 13 dated

         15.03.1887 issued by the Chief Commissioner

         of Coorg and published in the Coorg District

         Gazette on 01.06.1887.
                            - 182 -
                                              NC: 2026:KHC:9617
                                          WP No. 4500 of 2012


HC-KAR




   28.10. Learned AAG categorically submits that the

         Respondents do not contend that the land is a

         reserved   forest;     however,      they    deny   the

         Petitioners' contention that the land is not

         forest land. According to him, the land in

         question is protected forest as distinguished

         from reserved forest. Even a protected forest, it

         is   submitted,      is     forest    land    requiring

         preservation and protection under law.


   28.11. It is submitted that the Chief Secretary of

         Karnataka, after visiting Kodagu District and

         verifying the relevant records, submitted a

         report pursuant to directions issued in the

         Public Interest Litigation. The directions issued

         thereafter, including recording the name of the

         Government and classifying the land as forest

         land, were based on such verification.
                              - 183 -
                                               NC: 2026:KHC:9617
                                             WP No. 4500 of 2012


HC-KAR




   28.12. Learned AAG further refers to Section 33 of the

         Karnataka Forest Act, 1963, which empowers

         the State Government to make rules regulating

         the use of forest produce and pasturage of land

         at the disposal of the Government and not

         included in a reserved or village forest. Sub-

         section (4) further provides that land placed

         under special protection under clause (ii) of

         sub-section   (2)      shall   be    called   "protected

         forest" and shall be duly notified as such in the

         Official Gazette.


   28.13. On the basis of the above provision, learned

         counsel submits that lands falling within the

         scope of Section 33 are statutorily recognised

         as protected forests once notified. The forest

         authorities are competent to regulate use,

         prohibit unauthorised cultivation, and initiate

         proceedings in case of violation.
                            - 184 -
                                           NC: 2026:KHC:9617
                                        WP No. 4500 of 2012


HC-KAR




   28.14. In rejoinder, Sri. Kamalacharan submits that

          the reliance on Section 33 of the Karnataka

          Forest Act is misplaced. That provision applies

          only when land is specifically notified as a

          protected forest under Section 33(4). No such

          notification covering the petition lands has been

          produced. The mere existence of power does

          not prove its exercise. He further reiterates that

          the Working Plan of the Virajpet Forest Division

          for the year 2015 specifically identifies reserved

          forest areas village-wise, and in Chelavara

          Village, only Sy.No.176 is shown as reserved

          forest. None of the survey numbers belonging

          to the Petitioners are shown as reserved or

          protected forest.


   28.15. I   have    carefully      considered     the      rival

          submissions   and     perused    the    material     on

          record. The central question under this Point is

          whether the petition lands can be classified as
                              - 185 -
                                                  NC: 2026:KHC:9617
                                              WP No. 4500 of 2012


HC-KAR




         forest lands, and if so, whether they have been

         validly declared as Reserved Forest or Protected

         Forest      under       the        applicable       statutory

         framework.


   28.16. At the outset, it is necessary to understand the

         statutory scheme governing the declaration of

         forests. The Indian Forest Act, 1878, which was

         the applicable legislation at the material time,

         provided a detailed and structured procedure

         for the constitution of both reserved forests and

         protected forests. Under Section 28 of the said

         Act, the Local Government was empowered to

         declare     any   land        at   the   disposal    of   the

         Government to be a protected forest. However,

         such a declaration required compliance with the

         statutory         procedure,             including        the

         determination of existing rights.
                          - 186 -
                                            NC: 2026:KHC:9617
                                          WP No. 4500 of 2012


HC-KAR




   28.17. Section 28 of the Indian Forest Act, 1878 has

         been reproduced hereinabove.


   28.18. A plain reading of Section 28 makes it clear

         that for land to be declared as protected forest,

         two conditions must be satisfied: first, the land

         must be forest-land or waste-land not included

         in a reserved forest; and second, the land must

         be the property of the Government, or the

         Government    must        have    proprietary    rights

         therein, or the Government must be entitled to

         the whole or any part of the forest-produce

         thereof. Even then, a formal notification in the

         Official Gazette is mandatory.


   28.19. The Respondents rely on the notification dated

         15.03.1887 issued by the Chief Commissioner

         of Coorg. This notification proposed to declare a

         large extent of the then Coorg Province as

         "protected   forest."       However,     a      critical
                           - 187 -
                                               NC: 2026:KHC:9617
                                             WP No. 4500 of 2012


HC-KAR




         distinction    must        be   drawn      between     a

         preliminary or proposed notification and a final

         declaration. The Petitioners' contention that this

         notification   was    only      a     preliminary    step

         intended to initiate an enquiry, and not a final

         declaration, is well-founded.


   28.20. The judgment dated 07.10.1904 passed by the

         Commissioner of Coorg assumes significance.

         In that judgment, the Commissioner held that

         the subsequent notification dated 26.05.1902

         superseded     the    earlier       notification    dated

         15.03.1887. This finding has not been shown to

         have been set aside or reversed. If the 1902

         notification superseded the 1887 notification,

         then the legal foundation upon which the

         Respondents base their claim of "protected

         forest" stands considerably weakened.
                             - 188 -
                                                NC: 2026:KHC:9617
                                              WP No. 4500 of 2012


HC-KAR




   28.21. Furthermore, the notification dated 26.05.1902

         proposed the constitution of the Padinalaknad

         Ghat Reserved Forest. A Forest Settlement

         Officer was appointed to enquire into the nature

         and    extent    of    rights    claimed     within   the

         proposed       area.   After     completion      of   the

         statutory process, the Padinalaknad Reserved

         Forest   was      notified      on     20.04.1906     and

         published on 01.05.1906. This was a final

         notification    issued       after    due   enquiry    in

         accordance with law.


   28.22. The Petitioners' contention that their lands were

         excluded from the final notification of 1906 is

         supported by the material on record. The list of

         Jamma Malais included in the Padinalaknad

         Reserved Forest does not include the subject

         properties. Annexure-H produced along with

         the writ petition shows that the petition lands

         are outside the Padinalaknad Reserved Forest.
                           - 189 -
                                         NC: 2026:KHC:9617
                                     WP No. 4500 of 2012


HC-KAR




         This material was brought to the notice of the

         Conservator of Forests, but no finding was

         recorded on this issue and the material was

         ignored.


   28.23. I am also persuaded by the fact that the Forest

         Department's own Working Plan issued in 2015

         does not include the petition lands within the

         reserved forest area. In Chelavara Village, only

         Sy.No.176 is shown as a reserved forest. As

         regards a protected forest, the Working Plan

         lists only three properties in Chelavara Village

         as protected forest, and none of the Petitioners'

         lands are included. The Working Plan is an

         official document of the Forest Department

         itself. If the Department's own records do not

         treat the petition lands as forest land, the claim

         that they constitute protected forest is difficult

         to sustain.
                                - 190 -
                                                    NC: 2026:KHC:9617
                                              WP No. 4500 of 2012


HC-KAR




   28.24. The Respondents have relied upon Section 33

         of the Karnataka Forest Act, 1963. While

         Section       33(4)    provides      for     notification     of

         protected forests, the Respondents have not

         produced before this Court any notification

         under Section 33(4) covering the petition lands.

         The mere existence of power under Section 33

         does not establish its exercise. The burden lies

         on the Respondents to demonstrate that the

         petition lands have been duly notified as a

         protected forest. No such notification has been

         placed on record.


   28.25. It is pertinent to note that in W.P. No. 4013 of

         2007,     a    Co-ordinate      Bench        of    this   Court

         examined the question and                   held that the

         petition lands were outside the forest area. The

         relevant      observations      in     the        said    order,

         particularly     paragraph 20         thereof        which    is

         reproduced hereunder for easy reference:
                             - 191 -
                                              NC: 2026:KHC:9617
                                           WP No. 4500 of 2012


HC-KAR



            20. It is not in dispute that the limited right in
            jamma malai lands of a holder is the
            cultivation of cardamom, if it can really be
            called cultivation, which alone is permitted.
            The holder has no proprietary right over the
            lands or the tree growth. The petitioners
            admittedly are not claiming any larger right
            and such right having been recognised by the
            judgment and decree in the civil suit between
            erstwhile holders and the State Government
            and which right has been alienated in favour of
            the petitioners and the finding as regards the
            right of the holder having attained finality in
            view of the judgment of this Court in the
            second appeal, the present finding that the
            jamma malai lands are part of the reserved
            forest is not supported by any material placed
            on record. The reference to the history of
            jamma malai lands and the manner in which
            the jamma malais have been declared as
            protected forests under the relevant legislation
            does not establish that the present lands of the
            petitioners were also notified and declared as
            part of the reserved forest.

   28.26. This   finding    is    by    way      of   a    judicial

         pronouncement by a Co-ordinate Bench of this

         Court. The learned AAG submits that W.P. No.

         4013 of 2007 only held that the lands are not

         part of a reserved forest and did not address

         whether they are protected forests. While there

         is some force in this distinction, the fact

         remains that no material has been placed

         before this Court to demonstrate that the
                             - 192 -
                                              NC: 2026:KHC:9617
                                           WP No. 4500 of 2012


HC-KAR




         petition lands were ever subjected to a valid

         notification under Section 28 of the Indian

         Forest Act, 1878 or Section 33(4) of the

         Karnataka Forest Act, 1963.


   28.27. The Respondents' case essentially rests on the

         1887 notification. However, as discussed above,

         that   notification     was   only     a   preliminary

         proposal. It was superseded by the 1902

         notification. The final notification of 1906, which

         completed    the      statutory    process,   did   not

         include the petition lands. The Department's

         own Working Plan does not treat the lands as

         forest land. No separate notification under

         Section 33(4) of the Karnataka Forest Act has

         been produced.


   28.28. In the light of the above analysis, I am of the

         considered view that the petition lands have not

         been validly declared as Reserved Forest or
                              - 193 -
                                               NC: 2026:KHC:9617
                                             WP No. 4500 of 2012


HC-KAR




         Protected Forest under the applicable statutory

         framework. The Respondents have failed to

         establish that the lands are forest lands in law.

         The   1887    notification, being        a preliminary

         proposal     that   was       superseded    and   never

         finalised   insofar as        the   petition lands are

         concerned, cannot serve as the legal basis for

         treating the lands as a protected forest.


   28.29. The map produced before this Court further

         supports this conclusion. The petition lands are

         surrounded by private holdings and habitations,

         and are not contiguous with any notified forest

         block. This physical characteristic is consistent

         with the finding that the lands were never

         validly declared as forest.


   28.30. Accordingly, I answer Point No. 1 by holding

         that the lands in question are not forest lands

         in law. They have not been validly declared as

         a Reserved Forest or Protected Forest under the

         applicable statutory framework.
                                  - 194 -
                                                   NC: 2026:KHC:9617
                                               WP No. 4500 of 2012


HC-KAR




29.    Answer to point No.2: Whether the Notification
       dated   15.03.1887     or   any    subsequent
       proceedings culminated in a final and legally
       enforceable declaration affecting the petition
       lands?

      29.1. Sri.Kamalacharan,          learned     counsel   for   the

            Petitioners, submits that the notification dated

            15.03.1887 was only a preliminary notification

            proposing to declare a large extent of Coorg

            Province as a protected forest. It did not

            amount to a final declaration and did not, by

            itself, convert any land into forest land.


      29.2. It   is   submitted      that   the    judgment    dated

            07.10.1904, passed by the Commissioner of

            Coorg,     clearly     held     that   the   subsequent

            notification dated 26.05.1902 superseded the

            earlier notification of 1887. Once the 1887

            notification stood superseded, it cannot now be

            revived or relied upon to claim forest status

            over the petition lands.
                              - 195 -
                                                NC: 2026:KHC:9617
                                              WP No. 4500 of 2012


HC-KAR




   29.3. Learned counsel further submits that the 1902

         notification   initiated       the    process   for   the

         constitution of the Padinalaknad Ghat Reserved

         Forest.   A    Forest         Settlement    Officer   was

         appointed. Enquiries were conducted. Rights

         were determined. Ultimately, on 20.04.1906,

         the Padinalaknad Reserved Forest was notified

         and published on 01.05.1906. The petition

         lands were not included in this final notification.

         Since the only lawful process culminated in a

         final notification which excluded the petition

         lands, no valid declaration of forest status was

         ever made in respect of these lands.


   29.4. Learned counsel also submits that a clarification

         had been issued that the 1887 notification

         would not apply to lands where private rights

         and    privileges      are      involved.    Since    the

         Petitioners are private parties with recognised
                            - 196 -
                                             NC: 2026:KHC:9617
                                        WP No. 4500 of 2012


HC-KAR




         rights, the said notification would not apply to

         their lands.


   29.5. It is further submitted that Section 28 of the

         Indian   Forest    Act,     1878     contemplated    a

         structured process. A mere proposal cannot

         extinguish private rights without completion of

         the   statutory   procedure,       including   enquiry,

         determination and final declaration. In the

         absence of completion of such process, the

         lands retain their pre-existing character.


   29.6. Sri. Pradeep C.S., learned AAG, submits that

         the notification dated 15.03.1887 issued under

         Section 28 of the Indian Forest Act, 1878

         constituted a valid declaration of a protected

         forest. According to him, the petition lands fall

         within the boundaries of the protected forest

         declared under this notification. He contends
                           - 197 -
                                           NC: 2026:KHC:9617
                                      WP No. 4500 of 2012


HC-KAR




         that   the   lands   were   and   continue   to    be

         protected forest by virtue of this notification.


   29.7. It is submitted that the Respondents have

         consistently maintained that the lands are a

         protected forest and not a reserved forest. The

         distinction between a reserved forest and a

         protected forest is material. While the petition

         lands may not have been included in the

         Padinalaknad Reserved Forest notification of

         1906, their exclusion from that notification does

         not affect their status as a protected forest

         under the earlier notification of 1887.


   29.8. Learned AAG submits that Respondent No.3 in

         the impugned enquiry had recorded a finding

         that lands classified as Jamma Malai lands fall

         within the ambit of "statutory forest" under the

         scheme of the Karnataka Forest Act, 1963. The

         finding was premised on the historical character
                            - 198 -
                                              NC: 2026:KHC:9617
                                           WP No. 4500 of 2012


HC-KAR




         of   such    lands    and     the     contention    that

         cultivation rights did not divest the State of

         underlying ownership or forest character.


   29.9. This Point requires the Court to trace the chain

         of notifications and proceedings to determine

         whether     any   valid     and    legally   enforceable

         declaration of forest status was ever made in

         respect of the petition lands.


   29.10. The chronological sequence of events is as

         follows:


         29.10.1. First,        the        notification     dated

                     15.03.1887 was issued by the Chief

                     Commissioner of Coorg under Section

                     28 of the Indian Forest Act, 1878,

                     proposing to declare a large portion

                     of the Coorg Province as a protected

                     forest. This notification was published

                     on 01.06.1887. However, the scope
                           - 199 -
                                               NC: 2026:KHC:9617
                                            WP No. 4500 of 2012


HC-KAR




                  of this notification was extraordinarily

                  wide,     covering        almost     the     entire

                  Kodagu District. Its nature was that

                  of a preliminary step, intended to

                  initiate an enquiry process.


         29.10.2. Second,           the     notification       dated

                  26.05.1902 was issued proposing the

                  constitution of the Padinalaknad Ghat

                  Reserved Forest and was published

                  on 02.06.1902. The Commissioner of

                  Coorg,       by     his     judgment         dated

                  07.10.1904, held that this notification

                  superseded the earlier notification of

                  1887 in respect of the areas covered

                  thereby. This finding is significant

                  because it establishes that the 1887

                  notification did not have a continuing

                  independent             operation,     at        least

                  insofar     as     areas     covered        by    the
                         - 200 -
                                                 NC: 2026:KHC:9617
                                           WP No. 4500 of 2012


HC-KAR




                  subsequent              notification             are

                  concerned.


         29.10.3. Third, H.S. Mullins was appointed as

                  Forest Settlement Officer to conduct

                  the statutory enquiry. The Forest

                  Settlement            Officer        issued        a

                  proclamation           and       notice       dated

                  18.03.1903           calling     upon     persons

                  claiming        Jamma        Malai      rights     to

                  produce evidence in support of their

                  claims.     This      demonstrates         that    a

                  proper statutory process was being

                  followed.


         29.10.4. Fourth,         on       20.04.1906,              the

                  Padinalaknad Reserved Forest was

                  notified      and     the      notification      was

                  published on 01.05.1906. This was

                  the   final     notification       issued     after
                               - 201 -
                                                  NC: 2026:KHC:9617
                                                WP No. 4500 of 2012


HC-KAR




                      completion of the statutory process

                      of    enquiry       and     determination       of

                      rights.


   29.11. The critical fact is that the petition lands were

         not included in the final notification of 1906.

         This has two consequences. First, the process

         initiated by the 1902 notification reached its

         logical     conclusion         with     the        1906    final

         notification. Whatever was not included in the

         final     notification     was    excluded          from    the

         reserved       forest.    Second,        since      the    1887

         notification       was   superseded           by    the    1902

         notification (as held by the Commissioner of

         Coorg in 1904), the petition lands could not

         continue      to   derive forest         status     from the

         superseded notification.


   29.12. The judgment dated 07.10.1904, passed by the

         Commissioner of Coorg, is an authoritative
                             - 202 -
                                               NC: 2026:KHC:9617
                                          WP No. 4500 of 2012


HC-KAR




         historical determination that cannot be lightly

         disregarded.       The       Commissioner,         after

         considering the rival contentions, clearly held

         that the 1902 notification superseded the 1887

         notification. This finding has stood for over a

         century and has not been shown to have been

         reversed     or   set   aside    by    any   competent

         authority.


   29.13. Furthermore, in paragraph 53 of the said

         judgment, the Commissioner also dealt with the

         question of exclusion of portions of original

         grants. The Commissioner held:               "As to the

         question whether it is legitimate to exclude

         portions of the original grant upon               which

         cardamoms for physical reasons cannot be

         cultivated, the answer must I think be in the

         negative. Though what the Raja had in view

         was   merely      the   growth    and     collection   of

         cardamoms, and though this major right cannot
                              - 203 -
                                                 NC: 2026:KHC:9617
                                               WP No. 4500 of 2012


HC-KAR




         possibly   be      exercised     in    such    areas,    yet,

         subsidiary rights may be capable of exercise

         therein. It would therefore, I think, be illegal to

         make any such exclusion from the original

         grant without the consent of the occupant."


   29.14. This   observation       is    significant.    Even     the

         Commissioner of Coorg, who was the highest

         administrative authority at the time, recognised

         that    portions    of    the    grant    could    not    be

         unilaterally excluded, and that subsidiary rights

         existed even in areas where cardamom could

         not physically be cultivated. This is consistent

         with the recognition of private rights in the

         petition lands.


   29.15. The Respondents' attempt to rely on the 1887

         notification, while conceding that the lands are

         not a reserved forest, creates an internal

         inconsistency. If the statutory process that
                              - 204 -
                                               NC: 2026:KHC:9617
                                             WP No. 4500 of 2012


HC-KAR




         commenced with the 1887 notification was

         completed through the 1902 notification, the

         Forest Settlement Officer's enquiry, and the

         final notification of 1906, then the result of that

         process is binding. Lands excluded from the

         final notification cannot be treated as protected

         forest by reverting to the superseded 1887

         notification.


   29.16. The   principles    laid     down    by    the   Hon'ble

         Supreme Court in G.J. Fernandez v. State of

         Mysore are also applicable by analogy. The

         Hon'ble Court emphasised the importance of

         statutory   authority         for   government    action.

         Executive       interpretation       or    administrative

         convenience cannot substitute for statutory

         compliance. If the statutory process did not

         result in a declaration affecting the petition

         lands, administrative action cannot achieve
                             - 205 -
                                            NC: 2026:KHC:9617
                                          WP No. 4500 of 2012


HC-KAR




         indirectly what the statute did not accomplish

         directly.


   29.17. Additionally, the Working Plan of the Virajpet

         Forest Division (2015) does not include the

         petition lands as either a reserved forest or a

         protected forest. This is an official document of

         the   Forest      Department      itself.      It      is    a

         contemporaneous         record   that       reflects        the

         Department's own understanding of the status

         of the lands. The exclusion of the petition lands

         from the Working Plan is powerful evidence that

         no valid declaration was ever made in respect

         of these lands.


   29.18. The clarification referred to by learned counsel

         for the Petitioners, that the 1887 notification

         would not apply to lands where private rights

         and   privileges    exist,   further    supports            the

         Petitioners' case. The Petitioners' predecessors
                               - 206 -
                                                    NC: 2026:KHC:9617
                                                 WP No. 4500 of 2012


HC-KAR




         held recognised private rights in the lands,

         which were later confirmed in O.S. No. 4 of

         1978 and RSA No. 466 of 1980. Such lands

         with subsisting private rights could not be

         swept   into    the     broad          ambit   of the         1887

         notification.


   29.19. In the light of the above analysis, I hold that

         the   notification      dated          15.03.1887       did    not

         culminate in a final and legally enforceable

         declaration affecting the petition lands. The said

         notification was preliminary in nature. It was

         superseded       by            the      notification      dated

         26.05.1902.      The           final     notification     dated

         20.04.1906, which was the culmination of the

         statutory process, excluded the petition lands.

         No other valid notification under Section 28 of

         the Indian Forest Act, 1878 or Section 33(4) of

         the Karnataka Forest Act, 1963 has been

         produced in respect of the petition lands.
                              - 207 -
                                                NC: 2026:KHC:9617
                                            WP No. 4500 of 2012


HC-KAR




      29.20. Accordingly, I answer Point No. 2 by holding

            that the notification dated 15.03.1887 and the

            subsequent proceedings did not culminate in

            any final and legally enforceable declaration

            affecting the petition lands.


30.    Answer to Point no.3: What is the true legal
       character of Jamma Malai tenure, whether it
       constitutes a limited but transferable estate, a
       purely personal cultivation right, or a leasehold
       interest under forest law?

      30.1. Sri.Kamalacharan,      learned    counsel    for    the

            Petitioners, submits that Jamma Malai's tenure

            constitutes a recognised form of conditional or

            limited estate in property. According to him, the

            holder is not an absolute owner in the fullest

            sense, but the estate is subject to certain

            defined   limitations,     namely     cultivation    of

            cardamom, no right over standing timber, and

            liability to assessment. The existence of such

            limitations does not mean that the estate is
                           - 208 -
                                               NC: 2026:KHC:9617
                                            WP No. 4500 of 2012


HC-KAR




         void or that it can be treated as a mere lease,

         unless expressly declared so by law.


   30.2. Learned counsel places reliance on the decision

         of the Hon'ble Supreme Court in Subbegowda

         v.   Thimmegowda,            and    submits    that     the

         Hon'ble Court examined the nature of estates

         and interests created in property and clarified

         the distinction between absolute ownership,

         conditional   grants,      and     estates    subject    to

         limitations or restraints. It was held that even

         where expressions suggesting full ownership

         are used, the surrounding circumstances and

         the tenor of the instrument must be examined

         to determine the true nature of the rights

         conferred. It was further held that a grant may

         be subject to conditions precedent or conditions

         subsequent,    such        conditions   run    with     the

         estate, and conditional transfers are legally

         permissible unless prohibited by law.
                          - 209 -
                                             NC: 2026:KHC:9617
                                          WP No. 4500 of 2012


HC-KAR




   30.3. Learned counsel submits that the Civil Court in

         O.S. No. 4 of 1978, and this Court in RSA No.

         466 of 1980, have already interpreted the

         nature of the estate. It was held that the holder

         has a limited but valid right to            cultivate

         cardamom. The tenure is neither an absolute

         ownership nor a lease under the Forest Act. It

         is a limited estate recognised in law. If the

         Government intended to annex any condition,

         such as payment of lease rent or forfeiture for

         non-payment, such a condition ought to have

         been   expressly     provided       under   law,     or

         incorporated in the grant, or recognised in

         earlier proceedings.


   30.4. Learned   counsel      further   submits    that    the

         Petitioners are "holders" within the meaning of

         Rule 3(6) of the Coorg Land and Revenue

         Regulations,   which      defines    a   "holder"    or

         "landholder" as a person who is in possession of
                            - 210 -
                                             NC: 2026:KHC:9617
                                        WP No. 4500 of 2012


HC-KAR




         a holding or any portion thereof, or who enjoys

         any part of its profits, and who is bound by law,

         contract or local usage to pay land revenue

         directly to the      Government. The definition

         specifically excludes a tenant. The Petitioners

         squarely fall within this definition, being in

         possession, enjoying the profits derived from

         cultivation, and liable to pay land revenue

         directly to the Government.


   30.5. Learned counsel also relies upon Section 6 of

         the Transfer of Property Act, 1882, which

         provides that property of any kind may be

         transferred, except as otherwise provided by

         that Act or by any other law for the time being

         in force. He submits that the law proceeds on

         the presumption of transferability. Transfer is

         the rule;   prohibition     is the    exception. No

         provision   has   been      shown    to   this   Court
                            - 211 -
                                             NC: 2026:KHC:9617
                                         WP No. 4500 of 2012


HC-KAR




         declaring    Jamma          Malai   rights   to   be

         untransferable.


   30.6. It is further submitted that if there had been

         any restriction on transfer, the Government

         would have raised this plea in O.S. No. 4 of

         1978 or RSA No. 466 of 1980. No such plea

         was raised. The Civil Court recognised the

         transferee's rights as holder. The Government

         participated in those proceedings and did not

         challenge the validity of the transfers.


   30.7. Sri. Pradeep C.S., learned AAG, submits that

         Jamma Malai tenure confers only a limited right

         of cultivation of cardamom. The holder has no

         proprietary right over the land or the tree

         growth. He places reliance on the order in W.P.

         No. 4013 of 2007, wherein this Court observed

         that the limited right in Jamma Malai lands of a

         holder is the cultivation of cardamom, and the
                          - 212 -
                                             NC: 2026:KHC:9617
                                           WP No. 4500 of 2012


HC-KAR




         holder has no proprietary right over the lands

         or the tree growth.


   30.8. Learned AAG further submits that the Jamma

         Mallegars never possessed or claimed rights of

         alienation, transfer or sub-lease. Therefore, the

         tenure is merely a personal cultivation privilege

         that cannot be transmitted through sale or

         transfer. He refers to the eight rights of a

         Jamma    Mallegar,        which     include:   (i)   no

         proprietary right in the Jamma Males; (ii) right

         to cultivate cardamoms according to indigenous

         method; (iii) no right to minor forest produce

         except for purposes ancillary to cardamom

         cultivation; (iv) no right to shoot within the

         Males; (v) right of access by defined routes;

         (vi) right to fell timber necessary for cardamom

         plots and buildings; (vii) right to use forest

         produce for construction and firewood; and

         (viii) right to consume toddy from Baine palms.
                                  - 213 -
                                                       NC: 2026:KHC:9617
                                                    WP No. 4500 of 2012


HC-KAR




         According to him, none of these rights include a

         right of alienation.


   30.9. It is further contended that the tenure amounts

         to    a   form     of     lease       or    licence   from    the

         Government,         as       the      underlying      ownership

         always remained with the State. The holders

         were permitted to cultivate on terms set by the

         sovereign        authority.          Therefore,       the    State

         retains the right to regulate, control and even

         terminate the tenure for breach of conditions.


   30.10. The determination of the true legal character of

         Jamma Malai tenure is central to the resolution

         of most issues in this case.


   30.11. Jamma Malai tenure has deep historical roots in

         the   erstwhile         Coorg        (Kodagu)     Province.     It

         originated as a grant made by the erstwhile

         Rulers of Coorg, recognising the right of certain

         communities         to            cultivate    cardamom         in
                             - 214 -
                                                  NC: 2026:KHC:9617
                                            WP No. 4500 of 2012


HC-KAR




         designated areas. The tenure was not created

         by statute; it antedated British administration

         and       was   recognised         and     continued        by

         successive sovereign authorities. This historical

         origin is important in understanding the nature

         of the rights involved.


   30.12. The nature of this tenure was authoritatively

         examined by the Commissioner of Coorg in his

         judgment dated 07.10.1904. That judgment

         recognised that the holders possessed defined

         rights,     including        the   right        to    cultivate

         cardamom, subsidiary rights relating to minor

         forest      produce      ancillary         to        cardamom

         cultivation, and the right to fell timber for

         preparation of cardamom plots and construction

         of buildings within the Males. The judgment

         also recognised limitations, namely that the

         holders were not absolute proprietors and had
                             - 215 -
                                           NC: 2026:KHC:9617
                                        WP No. 4500 of 2012


HC-KAR




         no right over tree growth beyond what was

         necessary for cardamom cultivation.


   30.13. The Civil Court in O.S. No. 4 of 1978 examined

         these rights in the context of a suit instituted

         by Sri Emmanuel Thomas Rampuram, and held

         that he was entitled to enjoy the lands as a

         Malai holder, cultivate cardamom, and exercise

         rights   as   a   Mallegar.   However,   the   Court

         declined to declare him absolute owner of the

         tree growth. In RSA No. 466 of 1980, this Court

         affirmed the Trial Court's findings. The legal

         effect was recognition of a limited estate, not

         absolute ownership, but a subsisting right of

         cultivation and enjoyment.


   30.14. The question now is whether this limited estate

         is: (a) a transferable estate; (b) a purely

         personal cultivation right incapable of transfer;

         or (c) a leasehold interest under forest law.
                          - 216 -
                                               NC: 2026:KHC:9617
                                         WP No. 4500 of 2012


HC-KAR




   30.15. Regarding the characterisation as a leasehold

         interest: The Respondents seek to treat the

         tenure as a lease under the Forest Act, and on

         that basis claim the right to demand lease rent

         and declare forfeiture. This characterisation is

         wholly   untenable.       A   lease    presupposes    a

         contractual relationship between the lessor and

         the lessee, with defined terms, duration, rent,

         and conditions. No lease deed has ever been

         executed between the Government and the

         Petitioners or their predecessors. No lease rent

         has ever been demanded or paid at any point in

         the history of this tenure. The tenure originated

         from a sovereign grant, not from a contractual

         arrangement. The Government itself has never

         treated it as a lease in any of the earlier

         proceedings, including O.S. No. 4 of 1978, RSA

         No. 466 of 1980, or W.P. No. 4013 of 2007.

         The attempt to re-characterise the tenure as a
                             - 217 -
                                             NC: 2026:KHC:9617
                                        WP No. 4500 of 2012


HC-KAR




         lease at this late stage is without any legal

         foundation.


   30.16. Regarding the characterisation as a purely

         personal right: The Respondents contend that

         the eight rights of a Jamma Mallegar do not

         include a right of alienation, and therefore the

         tenure    is   personal      and    non-transferable.

         However, the absence of an express mention of

         the right of alienation in the enumeration of

         eight rights does not automatically make the

         tenure   non-transferable.         The   eight   rights

         described the scope of enjoyment of the estate;

         they do not constitute an exhaustive code

         governing all aspects of the tenure, including

         transferability.


   30.17. The decision of the Hon'ble Supreme Court in

         Subbegowda v. Thimmegowda, is directly

         applicable. The Hon'ble Court held that a
                             - 218 -
                                                 NC: 2026:KHC:9617
                                           WP No. 4500 of 2012


HC-KAR




         transfer of property or a creation of interest

         therein may be accompanied by conditions,

         covenants     or   restraints.     A     condition   may

         restrict the manner of enjoyment, but such a

         restriction does not automatically render the

         estate non-transferable. The Court further held

         that   a   conditional       transfer     or    settlement

         accompanied by conditions is recognised in law,

         and the Court will give effect to such conditions

         unless there is some provision of law which

         annuls or invalidates them.


   30.18. Applying the principles in Subbegowda, the

         Jamma Malai tenure is a limited estate with

         conditions    attached       to   enjoyment,       namely

         cultivation   of   cardamom         and        absence   of

         proprietary rights over timber. These conditions

         regulate the mode of enjoyment. They do not

         prohibit transfer. A limitation on the quantum of

         the estate is different from a prohibition on
                             - 219 -
                                               NC: 2026:KHC:9617
                                            WP No. 4500 of 2012


HC-KAR




         alienation. Unless there is a specific statutory

         provision declaring the tenure non-transferable,

         the   interest        remains      capable   of   being

         transferred, such transfer however, shall be

         subject to the limitations of Tenure.


   30.19. No such statutory prohibition has been placed

         before   this    Court.      The   Respondents    have

         asserted non-transferability but have not cited

         any provision of the Coorg Land and Revenue

         Regulations, the Karnataka Land Revenue Act,

         1964, or any other statute which expressly

         prohibits transfer of Jamma Malai rights.


   30.20. On the contrary, Section 6 of the Transfer of

         Property Act, 1882 provides that property of

         any   kind      may    be    transferred,    except   as

         otherwise provided by that Act or by any other

         law. The exceptions listed in Section 6 do not

         include Jamma Malai tenure. In the absence of
                           - 220 -
                                          NC: 2026:KHC:9617
                                      WP No. 4500 of 2012


HC-KAR




         an express statutory bar, the general rule of

         transferability applies.


   30.21. In V.B. Rangaraj case, the Hon'ble Supreme

         Court laid down a fundamental principle relating

         to transferability of property interests. The

         Hon'ble Supreme Court held that property,

         including shares, is presumed to be freely

         transferable unless there is a specific restriction

         imposed by law or expressly provided in a

         binding instrument. Any restriction on transfer

         must be clearly set out. It cannot be inferred or

         implied. If a restriction is ambiguous, it must be

         construed in favour of transferability.


   30.22. The Hon'ble Supreme Court further held that a

         private    agreement       imposing       additional

         restrictions beyond what is expressly provided

         in law or in the governing document cannot

         bind   parties   or   override   statutory   rights.
                            - 221 -
                                             NC: 2026:KHC:9617
                                       WP No. 4500 of 2012


HC-KAR




         Restrictions on transfer must have a clear legal

         foundation. They cannot arise merely from

         understanding,        practice,      or        executive

         interpretation.


   30.23. Transferability is the rule; restriction is the

         exception. A restriction must be expressly

         provided by statute or by a legally binding

         instrument. It cannot be assumed.


   30.24. In the present case, no statutory provision has

         been shown prohibiting transfer of Jamma Malai

         rights.   The   Respondents       rely    on   historical

         descriptions of limited rights and departmental

         understanding, but no express statutory bar

         has been placed before this Court. A limitation

         on enjoyment does not automatically become a

         prohibition on transfer.


   30.25. The Respondents cannot therefore invalidate

         the transfers on the basis of implied, inferred,
                            - 222 -
                                             NC: 2026:KHC:9617
                                           WP No. 4500 of 2012


HC-KAR




         or   administratively        conceived    restrictions.

         Unless there is a clear statutory provision

         declaring   the   tenure      non-transferable,    the

         presumption of transferability must prevail.


   30.26. Furthermore, Rule 3(6) of the Coorg Land and

         Revenue Regulations defines a "holder" as a

         person in possession of a holding who is bound

         to pay land revenue to the Government, and

         specifically excludes a tenant. This definition

         recognises the holder as a person with a

         substantive interest in land, not as a licensee or

         lessee with a precarious title. The Petitioners

         fall squarely within this definition.


   30.27. The historical practice also supports the finding

         of   transferability.       The   Government      itself

         conducted a public auction in 1926 and sold the

         Jamma Malai lands to Sri.Palekanda Medappa.

         If the tenure were truly non-transferable, the
                            - 223 -
                                                NC: 2026:KHC:9617
                                           WP No. 4500 of 2012


HC-KAR




         Government could not have auctioned it. What

         is also of significance is that there is no

         particular qualification for a Jamai Malai tenure

         holder, Sri Palekanda Medappa was admittedly

         a District Judge in full-time employment and

         not a cardamom grower.


   30.28. The   Government           thereafter     accepted    the

         mutation   of     revenue       entries.    It   accepted

         subsequent transfers. It contested O.S. No.4 of

         1978    without    raising       the     plea    of   non-

         transferability. It did not raise this issue in RSA

         No. 466 of 1980 either. The State's own

         conduct over nearly a century is inconsistent

         with the claim of non-transferability made now.


   30.29. The principles laid down in Manuelsons Hotels

         case relating to promissory estoppel, are also

         attracted. The Hon'ble Supreme Court held that

         the law will not permit an unconscionable
                             - 224 -
                                              NC: 2026:KHC:9617
                                            WP No. 4500 of 2012


HC-KAR




         departure by one party from an assumption

         which has been adopted by the other party as

         the basis of a course of conduct. The State

         conducted the auction, accepted assessment,

         allowed mutations, defended litigation without

         pleading      non-transferability,     and     did    not

         challenge transfers for decades. These acts

         created a clear assumption that the tenure was

         transferable.      The       Petitioners     and     their

         predecessors acted on this assumption for

         nearly a century. Permitting the State to depart

         from   this    position      now   would   amount      to

         unconscionable conduct.


   30.30. Accordingly, I hold that Jamma Malai tenure

         constitutes a limited but transferable estate in

         property. It is not a mere personal cultivation

         right, nor is it a leasehold interest under forest

         law. It is an estate recognised by long historical

         practice, defined by judicial pronouncements,
                              - 225 -
                                             NC: 2026:KHC:9617
                                         WP No. 4500 of 2012


HC-KAR




            and capable of transfer in the absence of any

            express statutory prohibition.


      30.31. I answer Point No.3 by holding that the Jamma

            Malai tenure is a limited but transferable estate,

            conferring upon the holder the right to cultivate

            cardamom and exercise associated subsidiary

            rights, subject to the limitations recognised in

            O.S.No.4 of 1978 and RSA No.466 of 1980. It is

            neither a purely personal cultivation right nor a

            leasehold interest under forest law.


31.    Answer to Point No. 4: What is the legal effect
       of the public auction conducted in 1926 under
       the Coorg Land and Revenue Regulations, and
       whether the auction purchaser acquired
       transferable rights in the holding?

      31.1. Sri.Kamalacharan,      learned   counsel   for   the

            Petitioners, places reliance on the decision of

            this Court in Pongere Kariappa case, and

            submits that the principles laid down therein

            directly apply to the present case. In that case,

            this Court considered a situation where lands
                               - 226 -
                                                   NC: 2026:KHC:9617
                                             WP No. 4500 of 2012


HC-KAR




         were brought to public auction by the revenue

         authorities   on      account       of    arrears    of    land

         revenue and held that the purchaser acquired

         valid rights over the property.


   31.2. Learned counsel further draws attention to Rule

         109 of the Coorg Revenue Regulation (as

         amended),       which          provides       that        when

         immovable property is brought to sale for

         recovery of any sum, such property shall be

         sold free from all encumbrances, and all prior

         grants and contracts shall become void as

         against the purchaser. He also relies upon

         Section 110 of the Coorg Regulation, which

         provides      that         when          revenue-free        or

         concessional land is sold under the Chapter, the

         privileges    attached         to   such     tenure       stand

         extinguished by the sale.
                           - 227 -
                                             NC: 2026:KHC:9617
                                          WP No. 4500 of 2012


HC-KAR




   31.3. It is submitted that the combined reading of

         amended Rule 109 and Section 110 makes it

         clear that when land is sold in public auction for

         arrears of revenue: all prior privileges are

         extinguished; the purchaser acquires full rights;

         the property cannot thereafter be subjected to

         inconsistent claims by the Government.


   31.4. Learned    counsel      contends    that   once   the

         property was sold in public auction for recovery

         of land revenue, the rights of the purchaser

         stood   crystallised.      The   Government   cannot

         reopen or    dilute     those rights by invoking

         provisions of the Karnataka Forest Act or by

         demanding lease rent. His submission is that

         once the sale by auction takes place, the land

         becomes freehold and even the rights of the

         Government are extinguished.
                           - 228 -
                                             NC: 2026:KHC:9617
                                           WP No. 4500 of 2012


HC-KAR




   31.5. Sri. Pradeep C.S., learned AAG, contends that

         the   Jamma     Mallegars     never     possessed    or

         claimed rights of alienation, transfer or sub-

         lease.    Therefore,       when   the   auction     was

         conducted for recovery of land revenue, only

         the limited rights of the Jamma Mallegars were

         brought to sale. No right greater than what was

         held by the Jamma Mallegars could vest in the

         auction    purchaser.       The   principle   of    law,

         according to the Respondents, is that no person

         can convey a better title than he himself

         possesses.


   31.6. It is submitted that the only right available

         under Jamma Malai tenure was the limited right

         to cultivate cardamom by indigenous methods,

         without ownership over the land or timber.

         Consequently, Sri Palekanda Medappa could not

         have acquired any proprietary right beyond

         such limited cultivation right.
                               - 229 -
                                              NC: 2026:KHC:9617
                                           WP No. 4500 of 2012


HC-KAR




   31.7. The question under this Point is the legal effect

         of    the   public    auction    conducted   in   1926.

         Specifically, whether the auction purchaser, Sri

         Palekanda      Medappa,         acquired   transferable

         rights in the holding.


   31.8. The admitted factual position is as follows: The

         Pattacharavanda family held the Jamma Malai

         lands. They fell into arrears of land revenue.

         The Coorg Government, acting through its

         Revenue Authorities, conducted a public auction

         under the provisions of the Coorg Land and

         Revenue Regulations in 1926. Sri.Palekanda

         Medappa, then serving as District Judge, was

         the highest bidder. The sale was confirmed by

         the    competent        authority.   Possession    was

         delivered. Revenue records were mutated in his

         name.
                           - 230 -
                                             NC: 2026:KHC:9617
                                        WP No. 4500 of 2012


HC-KAR




   31.9. The legal effect of such auction sale must be

         determined with reference to the Coorg Land

         and    Revenue      Regulations,      1899,     which

         governed the process.


   31.10. In Pongere Kariappa case, Rule 109 was

         considered and declared that when immovable

         property is brought to sale under the Chapter

         for recovery of a sum, such property shall be

         sold free of all encumbrances, and all prior

         grants and contracts made by any person other

         than   the   purchaser     shall   become     void   as

         against the purchaser. A statutory revenue sale

         is not a conditional or tentative transaction.

         Once the sale is conducted in accordance with

         law and confirmed, the property passes to the

         purchaser        free        from        pre-existing

         encumbrances.        Any      prior     arrangement

         inconsistent with the purchaser's title stands

         extinguished as against him. Section 110 of the
                           - 231 -
                                         NC: 2026:KHC:9617
                                      WP No. 4500 of 2012


HC-KAR




         Coorg Regulations, which provides that when

         Jama or other land held revenue-free or at

         concessional rates is sold under the Chapter,

         the privileges attaching to the tenure in respect

         of assessment of land revenue shall stand

         extinguished by the sale.


   31.11. When Rule 109 and Section 110 are read

         together, the statutory effect of a revenue sale

         becomes evident. The sale not only transfers

         the interest of the defaulter but also clears the

         property    of     prior    encumbrances      and

         extinguishes certain privileges attaching to the

         earlier tenure. The purchaser acquires the

         property by operation of law and holds it

         subject to the legal character of the tenure as it

         stands after the sale.


   31.12. In the present case, the 1926 auction was

         conducted by the Government itself. Once the
                              - 232 -
                                              NC: 2026:KHC:9617
                                           WP No. 4500 of 2012


HC-KAR




          sale was confirmed and the purchaser was put

          in   possession,    the      statutory   consequences

          under Rule 109 and Section 110 followed. The

          property vested in the auction purchaser free

          from prior encumbrances. The State cannot

          now    contend     that      undisclosed    restrictions

          survived the sale.


   31.13. The statute itself declares the effect of the sale.

          The Government, having invoked the statutory

          mechanism of revenue recovery and sale, is

          bound by the consequences of its own action.

          The legal position flowing from Rule 109 and

          Section 110 cannot be diluted by subsequent

          executive    interpretation       or     administrative

          position.


   31.14. A combined reading of these provisions makes

          it clear that when Jamma lands are brought to

          sale by the Government for recovery of revenue
                            - 233 -
                                               NC: 2026:KHC:9617
                                             WP No. 4500 of 2012


HC-KAR




         arrears, the effect of the sale is to extinguish all

         prior    privileges    and     encumbrances.            The

         property is sold free from prior commitments.

         The purchaser acquires the property in his own

         right.


   31.15. In   Pongere     Kariappa          case,      this    Court

         specifically considered these provisions and

         held that once the lands were sold in public

         auction and sale certificates were issued, the

         purchaser    acquired       valid     rights    over     the

         property. This Court further held that the

         Government cannot adopt different standards

         for lands of a similar nature. If in one case the

         Government      accepted      the     effect    of    public

         auction as absolute, it cannot take a contrary

         stand in another case involving similar facts.


   31.16. The Respondents invoke the principle that no

         one can give a better title than what he
                             - 234 -
                                                    NC: 2026:KHC:9617
                                           WP No. 4500 of 2012


HC-KAR




         possesses. According to them, only the limited

         cultivation right could have been transferred in

         the auction. However, this argument overlooks

         a fundamental distinction. The auction was not

         a private transaction between two individuals

         where the principle of would ordinarily apply. It

         was    a    sale   conducted          by     the   sovereign

         authority     of   the       State,        under     statutory

         authority, for recovery of public dues. The

         Coorg Regulations specifically prescribed the

         legal consequences of such sale, including the

         extinguishment        of      prior        privileges     and

         encumbrances.


   31.17. When the State itself, acting under its statutory

         authority, brings property to sale and the sale

         is confirmed, the State is bound by the legal

         consequences of its own act. The Regulations

         provide that the property is sold free from

         encumbrances.       The       State        cannot,      having
                            - 235 -
                                             NC: 2026:KHC:9617
                                           WP No. 4500 of 2012


HC-KAR




         conducted the sale, collected the consideration,

         delivered possession, and mutated the records,

         later   contend   that      the   purchaser   acquired

         nothing of value.


   31.18. The decision in Pongere Kariappa strongly

         supports the Petitioners' case. In that case, this

         Court noticed that in similar cases involving

         Sagu lands, the Civil Court had held that

         auction sales conducted by the Government

         were absolute in nature. The Government chose

         not to appeal in some of those cases. This

         Court observed that the Government could not

         apply different yardsticks to similar lands.


   31.19. It is also significant that the auction sale of

         1926 was never challenged by the Government.

         No proceedings were initiated to set aside the

         sale or to declare it void. The Government

         accepted the sale, allowed the purchaser and
                              - 236 -
                                                NC: 2026:KHC:9617
                                           WP No. 4500 of 2012


HC-KAR




         his    successors      to     remain    in   possession,

         mutated the revenue records, and accepted

         land   revenue      payments      for    decades.   This

         conduct is wholly inconsistent with the present

         contention that the auction purchaser acquired

         only a tenuous, non-transferable right.


   31.20. In the light of the statutory provisions of the

         Coorg Land and Revenue Regulations, the

         decision in Pongere Kariappa case, and the

         conduct of the State spanning nearly a century,

         I hold that the public auction conducted in 1926

         vested in the auction purchaser, Sri.Palekanda

         Medappa, transferable rights in the holding. The

         effect of the auction was to convey the Jamma

         Malai rights, including the right to cultivate and

         enjoy the property, subject to the limitations

         inherent in the tenure as judicially determined.

         The purchaser acquired a transferable estate,

         and the prior encumbrances and privileges
                              - 237 -
                                             NC: 2026:KHC:9617
                                         WP No. 4500 of 2012


HC-KAR




            attaching to the tenure stood extinguished by

            the sale.


      31.21. I answer Point No.4 by holding that the public

            auction conducted in 1926 under the Coorg

            Land and Revenue Regulations had the legal

            effect of transferring the Jamma Malai rights to

            the    auction     purchaser,     who      acquired

            transferable rights in the holding.


32.    Answer to Point No. 5: Whether the transfers
       from the auction purchaser to subsequent
       transferees, including the Petitioners, are valid
       and legally sustainable?

      32.1. Sri.Kamalacharan,      learned   counsel   for   the

            Petitioners, submits that in 1941, Sri Palekanda

            Medappa executed a registered sale deed in

            favour of Sri Emmanuel Thomas Rampuram.

            The sale was effected pursuant to orders of the

            Commissioner of Coorg. Revenue records were

            transferred in the name of Sri Emmanuel

            Thomas Rampuram. He remained in possession
                            - 238 -
                                                 NC: 2026:KHC:9617
                                            WP No. 4500 of 2012


HC-KAR




         and   enjoyment     of      the    lands,   paying      land

         revenue and cultivating the property.


   32.2. Learned counsel submits that Sri Emmanuel

         Thomas Rampuram was a party to O.S. No. 4 of

         1978, in which the Government was Defendant

         No.1. The Trial Court recognised his rights as

         holder. The Government did not contend in that

         suit that the transfer was invalid. In RSA No.

         466 of 1980, this Court affirmed the recognition

         of the holder's rights. At no stage did the

         Government      challenge         the   validity   of   the

         transfers.


   32.3. It is further submitted that the property was

         subsequently transferred to Petitioner No.1.

         Following the transfer, mutation entries were

         effected.    Petitioner     No.1    was     recorded     as

         Jamma Malai holder. Possession and cultivation

         continued.
                            - 239 -
                                               NC: 2026:KHC:9617
                                         WP No. 4500 of 2012


HC-KAR




   32.4. Learned counsel relies upon Subbegowda v.

         Thimmegowda          to     contend    that   a    limited

         estate is valid and capable of transfer. He

         further relies upon Section 6 of the Transfer of

         Property Act, 1882, and submits that in the

         absence of a specific statutory bar, the transfer

         is valid.


   32.5. Sri. Pradeep C.S., learned AAG, contends that

         the subsequent sale by Sri Palekanda Medappa

         in favour of Sri Emmanuel Thomas Rampuram,

         and the later sale in favour of Petitioner No.1,

         were    without     authority     insofar     as     they

         purported to convey greater rights than those

         originally held. The principle, according to the

         Respondents, is that no person can convey a

         better title than he himself possesses. If Sri

         Palekanda Medappa purported to convey rights

         beyond his limited tenure, the remedy of the
                             - 240 -
                                                NC: 2026:KHC:9617
                                              WP No. 4500 of 2012


HC-KAR




         purchaser lies against the vendor and not

         against the State.


   32.6. It   is    submitted         that    both   Sri.Palekanda

         Medappa and Sri.Emmanuel Thomas Rampuram

         purported to sell property over which they had

         no ownership. Therefore, the Petitioners cannot

         claim any proprietary right in the lands. At

         best,     they   could       claim   only   such   limited

         cultivation right as was originally available to

         the Jamma Mallegars.


   32.7. Having held under Point No.3 that Jamma Malai

         tenure constitutes a limited but transferable

         estate, and under Point No.4 that the 1926

         auction conveyed transferable rights to the

         auction purchaser, the question of validity of

         subsequent transfers follows logically.


   32.8. The chain of title is as follows: (a) The

         Pattacharavanda family held the Jamma Malai
                          - 241 -
                                        NC: 2026:KHC:9617
                                     WP No. 4500 of 2012


HC-KAR




         lands. (b) In 1926, the Government auctioned

         the lands for revenue arrears. Sri Palekanda

         Medappa was the auction purchaser. (c) In

         1941,   Sri.Palekanda     Medappa   executed     a

         registered sale deed in favour of Sri.Emmanuel

         Thomas Rampuram, pursuant to orders of the

         Commissioner of Coorg. (d) Sri Emmanuel

         Thomas Rampuram and his children thereafter

         transferred the lands to Petitioner No.1.


   32.9. At each stage, the transfer was effected by a

         registered sale deed, revenue records were

         mutated, and the transferee was recognised as

         the holder. The Government accepted these

         mutations and did not challenge the transfers.


   32.10. The Respondents' argument that the transfers

         are invalid because the auction purchaser could

         not convey more than he possessed has already

         been addressed under Point No.4. The auction,
                             - 242 -
                                                  NC: 2026:KHC:9617
                                               WP No. 4500 of 2012


HC-KAR




          conducted by the Government under the Coorg

          Regulations,    had     the        effect   of   conveying

          transferable    rights.          Sri.Palekanda    Medappa

          acquired a valid and transferable estate. His

          subsequent      sale   to        Sri.Emmanuel         Thomas

          Rampuram conveyed the same estate.


   32.11. What is particularly significant is the conduct of

          the   Government            in     O.S.No.4      of    1978.

          Sri. Emmanuel Thomas Rampuram was the

          plaintiff in that suit. He was a transferee, not

          the original grantee. The Government was

          arrayed as Defendant No.1. Despite being a

          party, the Government did not contend that the

          transfer was invalid or that the tenure was non-

          transferable. The Trial Court recognised and

          affirmed the rights of Sri Emmanuel Thomas

          Rampuram as the holder. This recognition

          necessarily implies acceptance of the validity of

          the transfer.
                           - 243 -
                                                 NC: 2026:KHC:9617
                                           WP No. 4500 of 2012


HC-KAR




   32.12. In RSA No. 466 of 1980, this Court affirmed the

         Trial Court's findings. The Court defined the

         nature of the right, limited cultivation right

         without absolute ownership over trees, but did

         not hold that Sri Emmanuel Thomas Rampuram

         had no right to hold the land at all. The Court

         did not declare the transfer void. It did not

         direct dispossession. The status of the holder

         was recognised. The only restriction imposed

         was with regard to ownership over the trees.


   32.13. As   observed     in      the     submissions,       the

         Government did not challenge the validity of

         transfers in any of the earlier proceedings.

         Having failed to raise such a contention in

         O.S.No.4 of 1978, in R.A. No.7 of 1978, or in

         RSA No.466 of 1980, the Government cannot

         now    introduce        this     plea      in   collateral

         proceedings.       Principles           analogous      to

         constructive res judicata and Order II Rule 2 of
                              - 244 -
                                               NC: 2026:KHC:9617
                                             WP No. 4500 of 2012


HC-KAR




         the Code of Civil Procedure prevent a party

         from raising issues which could and ought to

         have been raised in earlier proceedings.


   32.14. The    reliance    by    learned     counsel   for    the

         Petitioners on Section 6 of the Transfer of

         Property Act, 1882 is well-placed. The section

         establishes the general principle that property

         of any kind may be transferred, except as

         otherwise provided by that Act or by any other

         law. No statutory provision prohibiting the

         transfer of Jamma Malai rights has been shown.

         The exceptions enumerated in Section 6 do not

         cover     such     rights.    The     general   rule    of

         transferability therefore applies.


   32.15. The principles laid down in Subbegowda case

         further support this conclusion. The Hon'ble

         Supreme Court held that conditional transfers

         are recognised in law. The Court will give effect
                              - 245 -
                                             NC: 2026:KHC:9617
                                          WP No. 4500 of 2012


HC-KAR




         to conditions annexed to an estate unless there

         is some provision of law which annuls or

         invalidates        them.      Limitations    regulate

         enjoyment; they do not prohibit transfer. In the

         present case, the limitations recognised in RSA

         No.466 of 1980,         cultivation of cardamom, no

         absolute ownership over trees, are conditions

         regulating enjoyment. They do not prohibit the

         transfer of the limited estate.


   32.16. I am also persuaded by the fact that the

         Government itself conducted the 1926 auction

         and sold the property. If the tenure were truly

         non-transferable, the Government could not

         have auctioned it. Having sold the property,

         collected the consideration, and allowed the

         purchaser     to    remain     in   possession,   the

         Government is estopped from now contending

         that the property was non-transferable. The
                                - 246 -
                                                 NC: 2026:KHC:9617
                                               WP No. 4500 of 2012


HC-KAR




         principles of promissory estoppel, as explained

         in Manuelsons Hotels case, squarely apply.


   32.17. Accordingly, I hold that the transfers from the

         auction purchaser to subsequent transferees,

         including the Petitioners, are valid and legally

         sustainable. Each transfer conveyed the limited

         estate comprising the Jamma Malai rights,

         subject to the limitations defined in the judicial

         pronouncements. The transferees stepped into

         the shoes of their predecessors, acquiring the

         same rights and being subject to the same

         limitations.


   32.18. I answer Point No.5             by    holding that the

         transfers      from      the    auction     purchaser    to

         subsequent        transferees,            including     the

         Petitioners, are valid and legally sustainable.
                             - 247 -
                                             NC: 2026:KHC:9617
                                        WP No. 4500 of 2012


HC-KAR




33.    Answer to Point No.6: Whether the nature and
       extent of rights in the petition lands stand
       conclusively determined by the judgments in
       O.S. No. 4 of 1978, RSA No. 466 of 1980, W.P.
       No. 4013 of 2007 and W.A. No. 375 of 2011,
       and whether the Respondents are precluded
       from re-agitating those issues?

      33.1. Sri.Kamalacharan,     learned    counsel   for   the

            Petitioners, submits that the nature and extent

            of rights in the petition lands have been

            conclusively   determined       by   the   following

            judicial pronouncements: (a) O.S. No. 4 of

            1978, wherein the Trial Court recognised the

            right to hold the land and cultivate cardamom;

            (b) RSA No. 466 of 1980, wherein this Court

            confirmed the limited right of cultivation and

            rejected the claim of absolute ownership over

            trees; (c) W.P. No. 4013 of 2007, wherein a

            Co-ordinate Bench held that the lands are

            outside the forest area and quashed the orders

            of the Deputy Commissioner; and (d) W.A. No.

            375   of 2011, wherein the Division Bench
                              - 248 -
                                                    NC: 2026:KHC:9617
                                               WP No. 4500 of 2012


HC-KAR




         directed that the State's name be entered as

         owner while preserving the Petitioners' right to

         cultivate cardamom.


   33.2. Learned counsel submits that the doctrine of

         res   judicata    and     the       principles   of   judicial

         propriety    preclude         the     Respondents       from

         contending contrary to or in defiance of the

         judgments of this Court. The right of the

         Petitioners having been dealt with by this Court

         in RSA No. 466 of 1980 and in W.P. No. 4013 of

         2007, the Respondents could not have held

         otherwise.


   33.3. It is further submitted that once a court of

         competent        jurisdiction        has     determined     a

         question of fact or law, and such determination

         has attained finality, the parties are bound by

         it. The Respondents participated in all the

         earlier proceedings. They contested the suits
                              - 249 -
                                                NC: 2026:KHC:9617
                                            WP No. 4500 of 2012


HC-KAR




         and     writ     petitions.     They       raised       their

         contentions.      The     Courts      considered       those

         contentions      and     rendered       findings.      Those

         findings are binding.


   33.4. Learned counsel relies upon the decisions in

         State    of     U.P.    v.    Johri     Mal,   and      G.J.

         Fernandez v. State of Mysore, to submit that

         statutory      provisions     govern     the   field    and

         executive        instructions      or      departmental

         guidelines cannot override statutory law or

         judicial determinations.


   33.5. Sri.Pradeep C.S., learned AAG, submits that

         insofar as Prayer-B in the writ petition is

         concerned, the order dated 15.03.2009 passed

         in W.P.No.4013 of 2007 was set aside in Writ

         Appeal No.375 of 2011, and therefore no

         further relief can be claimed on that basis.
                           - 250 -
                                        NC: 2026:KHC:9617
                                     WP No. 4500 of 2012


HC-KAR




   33.6. It is submitted that the Division Bench in W.A.

         No.375 of 2011 directed that the name of the

         State Government be recorded as owner in

         respect of the petition lands measuring 468

         acres and 72 cents. The Division Bench further

         directed that in Column No.11, the rights of the

         Petitioners are to be recorded only to the extent

         of cultivation of cardamom. The Division Bench

         left it open to the competent authority to

         examine the question of whether the Petitioners

         have any right to inherit the land or claim

         cultivation rights on the strength of sale deeds.


   33.7. Learned AAG submits that in W.P.No.4013 of

         2007, this Court only held that the lands are

         not part of a reserved forest. There was no

         finding that the lands are not protected forests.

         The Respondents have consistently maintained

         that the lands are protected forest, and this

         question remains open.
                            - 251 -
                                          NC: 2026:KHC:9617
                                      WP No. 4500 of 2012


HC-KAR




   33.8. This Point requires careful analysis of the earlier

          judicial   pronouncements    and   their   binding

          effect on the present proceedings.


   33.9. O.S.No.4 of 1978: The suit was instituted by

          Sri.Emmanuel Thomas Rampuram against the

          Government. The Trial Court declared that Sri

          Emmanuel Thomas Rampuram was entitled to

          enjoy the lands as a Malai holder and could

          cultivate cardamom and exercise rights as a

          Mallegar. The Court declined to declare him

          absolute owner of tree growth. This decree

          defined the nature of rights in the holding. The

          Government was a party. The matter went

          through the appellate process up to this Court

          in Second Appeal.


   33.10. RSA No.466 of 1980: This Court allowed the

          Second Appeal filed by the Government and

          restored the Trial Court's decree. The effect was
                            - 252 -
                                         NC: 2026:KHC:9617
                                      WP No. 4500 of 2012


HC-KAR




         to confirm that the rights were limited to

         cultivation and enjoyment as Jamma Malai

         holder, without absolute ownership over tree

         growth.    This   judgment   attained   finality.   A

         Special Leave Petition before the Supreme

         Court was dismissed. The legal position as

         determined in this judgment is binding on the

         parties.


   33.11. The findings in RSA No.466 of 1980 are

         conclusive on the following points: (a) the lands

         are Jamma Malai lands; (b) the holder has a

         right to cultivate cardamom; (c) the holder

         does not have absolute proprietary rights over

         tree growth; (d) the holder's right of cultivation

         was recognised and not denied. These findings

         were rendered after full hearing and appellate

         review. They constitute res judicata between

         the parties.
                           - 253 -
                                           NC: 2026:KHC:9617
                                      WP No. 4500 of 2012


HC-KAR




   33.12. W.P. No. 4013 of 2007: A Co-ordinate Bench of

         this Court examined the actions of the Deputy

         Commissioner, who had invoked Section 136 of

         the Karnataka Land Revenue Act, 1964, and

         directed deletion of the Petitioner's name from

         revenue records. This Court held that: (a) the

         change of entries was illegal; (b) it lacked

         statutory authority; (c) it was unsupported by

         material evidence; (d) the Chief Secretary's

         report, insofar as it concerned the Petitioners'

         lands, was contrary to record and made without

         proper enquiry. The Court observed that the

         lands were not part of the reserved forest, and

         quashed    the      orders   of      the    Deputy

         Commissioner.


   33.13. W.A. No. 375 of 2011: The Division Bench

         partly modified the order of the learned Single

         Judge. The Division Bench directed that: (a) the

         name of the State Government be entered as
                            - 254 -
                                           NC: 2026:KHC:9617
                                        WP No. 4500 of 2012


HC-KAR




         owner; (b) the Petitioners' right to cultivate

         cardamom be recorded in Column No. 11 in

         terms of RSA No. 466 of 1980; (c) it was left

         open to the competent authority to examine the

         question of transferability.


   33.14. The learned AAG is correct that the Division

         Bench left open the question of transferability.

         However, the Division Bench did not hold that

         the lands are forest lands. It did not reverse the

         finding of the learned Single Judge on the

         nature of the lands. The Division Bench's

         direction   was    limited   to   the   manner   of

         recording entries in revenue records and the

         preservation of the right to cultivate cardamom.


   33.15. The cumulative effect of these judgments is as

         follows. First, the nature of the tenure, Jamma

         Malai, is conclusively established by O.S. No. 4

         of 1978 and RSA No. 466 of 1980. Second, the
                                 - 255 -
                                                      NC: 2026:KHC:9617
                                                WP No. 4500 of 2012


HC-KAR




         right to cultivate cardamom is confirmed and

         cannot be denied. Third, the finding that the

         lands are not reserved forest stands affirmed.

         Fourth, the question of whether the lands are

         protected       forest           was    not         conclusively

         determined by the earlier judgments, but as

         held under Points No. 1 and 2 above, the

         Respondents have failed to establish that the

         lands are protected forest.


   33.16. The principles laid down in State of U.P. v.

         Johri Mal case, are relevant. The Hon'ble

         Supreme Court held that statutory provisions

         govern      the        field,     and        that     executive

         instructions,          manuals          or      departmental

         guidelines cannot override statutory law. The

         Legal Remembrancer's Manual, being merely a

         compilation       of    executive       orders,       does   not

         constitute "law" within the meaning of Article

         13 of the Constitution. Applying this principle,
                               - 256 -
                                                   NC: 2026:KHC:9617
                                            WP No. 4500 of 2012


HC-KAR




         the Respondents cannot rely upon departmental

         circulars, forest working plans, or executive

         instructions to override the rights confirmed by

         judicial pronouncements.


   33.17. Similarly, in G.J. Fernandez v. State of

         Mysore,      the         Hon'ble        Supreme       Court

         categorically        held        that        administrative

         instructions issued under executive power do

         not have the force of statutory rules unless

         framed    under          a     specific      statutory   or

         constitutional provision conferring rule-making

         authority. The Court clarified that Article 162 of

         the Constitution defines only the extent of

         executive power and does not confer rule-

         making power. A breach of such administrative

         instructions does not confer enforceable rights

         and   may,      at    best,    give     rise   to   internal

         administrative consequences.
                            - 257 -
                                                 NC: 2026:KHC:9617
                                           WP No. 4500 of 2012


HC-KAR




   33.18. In the present case, the Respondents' attempt

         to rely upon the Karnataka Forest Manual, 1976

         and   departmental          practices     to   curtail    or

         extinguish the Petitioners' rights is directly

         contrary to the principles in Johri Mal and G.J.

         Fernandez.     The          Manual     does    not   have

         statutory force. It is only a compilation of

         executive instructions. Under Article 13 of the

         Constitution, only law having statutory force

         can restrict property rights. The rights of the

         Petitioners flow from judicial pronouncements

         that have attained finality. Such rights cannot

         be diluted by executive interpretation.


   33.19. Accordingly, I hold that the nature and extent

         of rights in the petition lands stand largely

         determined   by     the      earlier    judgments.       The

         tenure as Jamma Malai land, the right to

         cultivate cardamom, and the finding that the

         lands are not reserved forest, are conclusively
                               - 258 -
                                                 NC: 2026:KHC:9617
                                               WP No. 4500 of 2012


HC-KAR




            established. The Respondents are precluded

            from re-agitating the question of the nature of

            the tenure and the subsistence of cultivation

            rights.    The      Respondents            cannot,    by

            administrative         action         or      executive

            interpretation,      override         these      judicial

            determinations.


      33.20. I answer Point No. 6 by holding that the earlier

            judgments conclusively determine the essential

            features of the Petitioners' rights, and the

            Respondents are precluded from re-agitating

            those settled questions.


34.    Answer to Point No. 7: Whether the Respondent
       authorities had jurisdiction to initiate the
       impugned enquiry, invoke the provisions of the
       Karnataka Forest Act, 1963, and demand lease
       rental or treat the tenure as a lease?

      34.1. Sri. Kamalacharan, learned counsel for the

            Petitioners,   submits      that    Respondent       No.3

            (Conservator of Forests) was neither a party to

            the PIL proceedings in W.P. No. 36630 of 2003
                                 - 259 -
                                                    NC: 2026:KHC:9617
                                                  WP No. 4500 of 2012


HC-KAR




         nor        expressly   authorised         by    the   Court   to

         undertake              independent                adjudicatory

         proceedings affecting the Petitioners' rights.

         Any such unilateral exercise of power amounted

         to the assumption of jurisdiction not conferred

         either by statute or by judicial mandate.


   34.2. Learned counsel contends that the direction to

         pay lease rental by treating Jamma Malai

         tenure as a lease is unsustainable. Historically,

         Jamma         Malai    lands      were     subject     only   to

         concessional assessment. No lease rent was

         ever paid. Even under the Coorg Land and

         Revenue Regulations, concessional assessment

         alone was levied. At no point during the entire

         period of possession spanning nearly a century

         was any lease rental demanded or paid.


   34.3. It    is    submitted      that    the     Respondents are

         attempting        to   take       over    the    property     by
                           - 260 -
                                       NC: 2026:KHC:9617
                                    WP No. 4500 of 2012


HC-KAR




         introducing a new theory of lease rental, which

         was never raised in earlier proceedings. This

         issue was not raised in O.S.No.4 of 1978,

         R.A.No.7 of 1978, RSA No.466 of 1980, or

         W.P.No.4013 of 2007. Principles analogous to

         Order II Rule 2 of the Code of Civil Procedure

         apply, and issues not raised earlier cannot now

         be introduced.


   34.4. Learned counsel submits that the invocation of

         Section 82 of the Karnataka Forest Act, 1963,

         which pertains to forfeiture or cancellation of

         leases or grants, is wholly misplaced. This

         provision presupposes that the land is forest

         land and that the holder is a lessee or grantee

         under the Forest Act. Neither condition is

         satisfied in the present case. The lands have

         not been shown to be forest lands, and the

         tenure is not a lease.
                              - 261 -
                                                  NC: 2026:KHC:9617
                                              WP No. 4500 of 2012


HC-KAR




   34.5. Sri. Pradeep C.S., learned AAG, submits that

         the Conservator of Forests, being a competent

         forest   officer,    had       jurisdiction    to    conduct

         enquiry and pass appropriate orders. He refers

         to Section 99(1)(d) of the Karnataka Forest Act,

         1963 read with Rule 69 of the Karnataka Forest

         Rules, 1969, and submits that a Forest Officer

         not below the rank of a Forest Ranger is

         authorised to conduct an enquiry under the Act

         and the Rules. The present Enquiry Officer is

         above    the   rank      of     Forest   Ranger      and      is

         therefore fully competent.


   34.6. Learned AAG submits that since the land is a

         protected forest, the Conservator of Forests had

         jurisdiction   under          Section     64(a)      of     the

         Karnataka      Forest         Act,   1963.     The        forest

         authorities     are       competent           to     exercise

         jurisdiction in respect of such lands.
                            - 262 -
                                                 NC: 2026:KHC:9617
                                               WP No. 4500 of 2012


HC-KAR




   34.7. It is further submitted that the Petitioners have

         planted coffee in a portion of the land, despite

         having no right to do so. The limited right

         available to a Jamma Mallegar is confined to

         the cultivation of cardamom and does not

         extend to planting coffee. Such planting of

         coffee amounts to unauthorised use of forest

         land    and   constitutes         a    violation   of   the

         Karnataka     Forest        Act       and    the    Forest

         (Conservation) Act, 1980.


   34.8. Learned AAG refers to Rule 22 of the Karnataka

         Forest Rules, 1969 to submit that the scheme

         clearly demonstrates that lands classified as

         village forests or protected forests are subject

         to regulatory control. He also refers to Rule

         141, which restricts cutting of certain valuable

         trees   without    permission           of   the   Deputy

         Conservator of Forests.
                            - 263 -
                                                NC: 2026:KHC:9617
                                           WP No. 4500 of 2012


HC-KAR




   34.9. The question of jurisdiction is fundamental and

         goes   to   the   root      of   the   matter.   If   the

         Respondent authorities lacked jurisdiction to

         initiate the impugned proceedings, the orders

         passed therein are nullities, irrespective of their

         merits.


   34.10. The jurisdiction claimed by the Respondents is

         derived from the Karnataka Forest Act, 1963

         and the Rules framed thereunder. However, the

         applicability of these provisions presupposes

         that the land in question is forest land. As held

         under Points (i) and (ii), the petition lands have

         not been validly declared as either Reserved

         Forest or Protected Forest. If the lands are not

         forest lands, the entire jurisdictional foundation

         of the proceedings collapses.


   34.11. The Respondents rely on Section 99(1)(d) of

         the Karnataka Forest Act, 1963 read with Rule
                             - 264 -
                                             NC: 2026:KHC:9617
                                           WP No. 4500 of 2012


HC-KAR




         69    of   the   Karnataka    Forest    Rules,   1969.

         However, the authority to hold an enquiry

         under these provisions presupposes that the

         land falls within the Act. If the land is not

         lawfully established as forest land, the enquiry

         itself is without jurisdiction, regardless of the

         rank of the enquiry officer. Competence of the

         officer is a question of personal jurisdiction; the

         threshold question is whether the subject-

         matter falls within the Act at all. Since the lands

         are   not    established     as   forest   lands,   the

         provisions of the Karnataka Forest Act do not

         apply to them, and the enquiry is without

         subject-matter jurisdiction.


   34.12. Respondent No.3 invoked Section 82 of the

         Karnataka Forest Act, 1963. This provision

         pertains to the forfeiture or cancellation of

         leases or grants in cases of breach of conditions

         or unauthorised occupation. The invocation of
                             - 265 -
                                              NC: 2026:KHC:9617
                                         WP No. 4500 of 2012


HC-KAR




         Section 82 is predicated on two assumptions:

         first, that the land is forest land; and second,

         that the Petitioners hold under a lease or grant

         from the Forest Department. Both assumptions

         are   erroneous.     The     lands   have   not   been

         established as forest lands. The tenure is not a

         lease but a limited estate recognised by judicial

         pronouncements.        No    lease   deed   was   ever

         executed. No lease rent was ever demanded or

         paid. The attempt to treat the Jamma Malai

         tenure as a lease for the purpose of invoking

         Section 82 is an attempt to fit the facts into a

         statutory provision that was not designed for

         such a situation.


   34.13. The demand for lease rental is also without a

         legal basis. As discussed earlier, the tenure has

         historically been subject only to concessional

         assessment under the Coorg Land and Revenue

         Regulations. At no point in nearly a century of
                           - 266 -
                                         NC: 2026:KHC:9617
                                      WP No. 4500 of 2012


HC-KAR




         possession was lease rent demanded. The

         introduction of a demand for lease rent at this

         stage, based on a novel re-characterisation of

         the tenure, is not supported by any statutory

         provision or earlier judicial determination.


   34.14. The Respondents' reliance on Rule 22 of the

         Karnataka Forest Rules, 1969 is misplaced.

         Rule 22 governs the management of village

         forests transferred to or vested in Village

         Panchayats. The petition lands were never

         vested in a Village Panchayat. Therefore, Rule

         22 does not apply to the present case. It is

         surprising that this Rule was relied upon, given

         that it has no connection to the facts at hand.


   34.15. As regards Rule 141 of the Karnataka Forest

         Rules, 1969, which restricts cutting of certain

         valuable trees on lands assigned before 1865,

         the Petitioners do not claim unrestricted timber
                            - 267 -
                                               NC: 2026:KHC:9617
                                           WP No. 4500 of 2012


HC-KAR




         rights. This Rule does not convert the land into

         forest   land,   nor    does     it   vest    the    Forest

         Department       with       jurisdiction     to     conduct

         forfeiture proceedings. It merely imposes a

         restriction on tree-felling, which is a different

         matter altogether.


   34.16. The reliance on Section 2(iv)(a) of the Forest

         (Conservation) Act, 1980 is also premature.

         The Explanation to Section 2 defines "non-

         forest purpose" to include cultivation of coffee.

         However, this provision applies only to forest

         land. Unless it is first established that the land

         is forest land, the provisions of the Forest

         (Conservation) Act cannot be invoked. As held

         under Points No.1 and 2, the lands have not

         been established as forest land. Therefore, the

         cultivation of coffee, even if it has taken place,

         does not attract the provisions of the Forest

         (Conservation) Act.
                           - 268 -
                                        NC: 2026:KHC:9617
                                     WP No. 4500 of 2012


HC-KAR




   34.17. Furthermore, it is pertinent to note that the

         Petitioners' counsel has specifically submitted

         that coffee is cultivated in about 20 acres in

         Sy.No.154/2 (now Sy.No.154/2B). This land is

         Paradeena Banne land. It is neither Jamma land

         nor Jamma Malai land. It has always been

         treated separately. The Chief Secretary's report

         does not classify Sy.No.154/2 as Jamma Malai

         land. The Jamabandi Register describes this

         land   as     unredeemed   Paradeena    land.   A

         registered sale deed in favour of Petitioner No.1

         evidences title to this land. The list of Jamma

         lands produced by the Forest Department for

         Kodagu District does not include Sy.No.154/2.

         As such, the Petitioners have freehold rights

         over this land, and there can be no restriction

         on its use.


   34.18. The Petitioners' counsel has further contended

         that the impugned proceedings amount to an
                              - 269 -
                                                 NC: 2026:KHC:9617
                                            WP No. 4500 of 2012


HC-KAR




         indirect attempt to nullify the effect of the order

         dated 15.03.2009 passed in W.P. No. 4013 of

         2007. While the Division Bench in W.A. No. 375

         of 2011 modified certain aspects of that order,

         the core finding regarding the nature of the

         lands    remains         undisturbed.         The     forest

         authorities         cannot         achieve          through

         administrative proceedings what the earlier

         judicial process did not accomplish.


   34.19. Accordingly,   I     hold      that    the    Respondent

         authorities lacked jurisdiction to initiate the

         impugned enquiry, invoke the provisions of the

         Karnataka Forest Act, 1963, demand lease

         rental, or treat the tenure as a lease. The entire

         proceedings     were          without   a     jurisdictional

         foundation. Since the lands are not forest

         lands,   the    Karnataka         Forest      Act   has   no

         application. The tenure not being a lease,

         Section 82 of the Act could not be invoked. The
                                 - 270 -
                                                  NC: 2026:KHC:9617
                                                WP No. 4500 of 2012


HC-KAR




            demand for lease rent has no statutory or

            historical basis.


      34.20. I answer Point No.7           by    holding that the

            Respondent authorities had no jurisdiction to

            initiate the impugned enquiry or invoke the

            provisions of the Karnataka Forest Act, 1963.


35.    Answer to Point No.8: Whether the impugned
       order dated 16.12.2011 and the connected
       proceedings are liable to be quashed as being
       without jurisdiction, contrary to binding judicial
       determinations, or otherwise unsustainable in
       law?

       35.1. Sri. Kamalacharan, learned counsel for the

            Petitioners, submits that the impugned order

            dated 16.12.2011 passed in Case No. Bhoomi

            (SL)/CR-66/2005-06             is:      (a)      without

            jurisdiction; (b) violative of principles of natural

            justice;   (c)      contrary    to     earlier   judicial

            determinations; and (d) an indirect attempt to

            nullify the effect of the order dated 15.03.2009

            passed in W.P. No. 4013 of 2007.
                             - 271 -
                                             NC: 2026:KHC:9617
                                           WP No. 4500 of 2012


HC-KAR




     35.2. Learned counsel submits that Respondent No.3

          recorded a finding that Jamma Malai lands fall

          within the ambit of "statutory forest," invoked

          Section 82 of the Karnataka Forest Act, 1963,

          declared forfeiture of leasehold rights, and

          directed payment of land rent. Each of these

          actions, according to him, is without legal

          authority.


     35.3. It is submitted that the impugned findings are

          mala   fide,   contrary     to    the   record,   and

          unsustainable in law. The Respondents are

          raising contentions for the first time after the

          State failed in earlier rounds of litigation.


     35.4. Learned counsel relies on the decision of the

          Hon'ble Supreme Court in V.B. Rangaraj, and

          submits that the writ petition is required to be

          allowed and the reliefs sought are to be

          granted.
                               - 272 -
                                                   NC: 2026:KHC:9617
                                              WP No. 4500 of 2012


HC-KAR




     35.5. Sri. Pradeep C.S., learned AAG, submits that

          the impugned order and the show cause notice

          issued     by    the    forest      authorities       are    in

          accordance       with   law   and        do    not   call   for

          interference. According to the Respondents, the

          enquiry was conducted by a competent officer,

          the findings are based on material, and the

          actions    are     traceable        to        the    statutory

          framework governing protected forests.


     35.6. It is submitted that the Petitioners have no

          valid title to the property and have been in

          unlawful    occupation        and     enjoyment.        Their

          actions amount to a violation of Rule 22 of the

          Karnataka Forest Rules, 1969. Consequently,

          the impugned proceedings are justified and do

          not warrant interference by this Court in the

          exercise of writ jurisdiction.
                            - 273 -
                                               NC: 2026:KHC:9617
                                             WP No. 4500 of 2012


HC-KAR




     35.7. The impugned order dated 16.12.2011 was

          passed in Case No. Bhoomi (SL)/CR-66/2005-

          06 must be assessed in the light of the findings

          rendered under Points No.1 to 7 above.


     35.8. As held under Point No.1, the petition lands are

          not forest lands. They have not been validly

          declared   as   Reserved       Forest       or    Protected

          Forest.    As   held       under    Point        No.2,   the

          notification dated 15.03.1887 did not culminate

          in a final and legally enforceable declaration

          affecting the petition lands. As held under Point

          No.3, the Jamma Malai tenure is a limited but

          transferable estate, not a lease under forest

          law. As held under Point No. 4, the 1926 public

          auction conveyed transferable rights. As held

          under Point No.5, the subsequent transfers are

          valid. As held under Point No.6, the earlier

          judicial pronouncements have established the

          essential features of the Petitioners' rights. As
                             - 274 -
                                                 NC: 2026:KHC:9617
                                            WP No. 4500 of 2012


HC-KAR




         held   under    Point        No.   7,   the   Respondent

         authorities had no jurisdiction to initiate the

         proceedings.


     35.9. The impugned order is vitiated on multiple

         grounds.


   35.10. First, want of jurisdiction. Respondent No.3

         proceeded on the basis that the petition lands

         are forest lands falling within the Karnataka

         Forest Act, 1963. This foundational premise is

         erroneous. The lands have not been validly

         declared   as   forest       lands.     Without     a   valid

         declaration, the provisions of the Karnataka

         Forest Act do not apply, and Respondent No.3

         had no jurisdiction to conduct the enquiry or

         pass orders affecting the Petitioners' rights.


   35.11. Second, the impugned order re-characterises

         the Jamma Malai tenure as a lease. This re-

         characterisation     is      contrary    to   the   judicial
                            - 275 -
                                           NC: 2026:KHC:9617
                                         WP No. 4500 of 2012


HC-KAR




         determinations in O.S.No.4 of 1978 and RSA

         No.466 of 1980. The Civil Court recognised the

         tenure as a limited estate with cultivation

         rights. This Court in Second Appeal confirmed

         that characterisation. At no point in any of the

         earlier proceedings was the tenure treated as a

         lease. The impugned order's attempt to impose

         a leasehold framework on an estate that has

         been judicially determined to be of a different

         character is impermissible.


   35.12. Third, the demand for lease rent is without a

         statutory or historical foundation. No lease

         deed was ever executed. No lease rent was

         ever demanded or paid throughout the entire

         history   of   this   tenure,   spanning   nearly   a

         century. The introduction of a demand for lease

         rent at this late stage, based on a novel theory,

         is arbitrary and unsupported by law.
                             - 276 -
                                              NC: 2026:KHC:9617
                                         WP No. 4500 of 2012


HC-KAR




   35.13. Fourth,   the declaration      of   forfeiture    under

         Section 82 of the Karnataka Forest Act, 1963 is

         equally without foundation. Section 82 applies

         to leases or grants under the Forest Act. The

         Petitioners do not hold under a lease or grant

         from the Forest Department. Their title traces

         to a Government auction sale, registered sale

         deeds, and judicial recognition. Section 82

         cannot be applied to extinguish rights that are

         of a fundamentally different character.


   35.14. Fifth, the impugned order effectively seeks to

         circumvent the earlier judicial pronouncements.

         The Petitioners' rights were recognised in O.S.

         No. 4 of 1978. The tenure was judicially

         characterised in RSA No. 466 of 1980. The

         illegal    alteration    of   revenue    entries    was

         quashed in W.P. No. 4013 of 2007. The Division

         Bench in W.A. No. 375 of 2011, while modifying

         certain entries, preserved the Petitioners' right
                              - 277 -
                                                 NC: 2026:KHC:9617
                                               WP No. 4500 of 2012


HC-KAR




         to cultivate cardamom. The impugned order

         disregards all these judicial pronouncements

         and attempts to achieve by administrative

         action what could not be achieved through

         judicial proceedings.


   35.15. Sixth, the principles laid down by the Hon'ble

         Supreme       Court     in     Johri     Mal,   and     G.J.

         Fernandez       case,         are    directly   applicable.

         Executive instructions, departmental manuals,

         and    administrative          interpretations      cannot

         override statutory provisions or binding judicial

         determinations.        The          impugned    order     is

         essentially    an      exercise        in   administrative

         re-interpretation of settled judicial findings,

         which is impermissible.


   35.16. Seventh, the principles of promissory estoppel,

         as explained in Manuelsons Hotels case, are

         attracted. The State conducted the auction in
                               - 278 -
                                                  NC: 2026:KHC:9617
                                              WP No. 4500 of 2012


HC-KAR




         1926, accepted assessment, allowed mutations,

         defended     litigation        without   pleading   forest

         status, and did not challenge transfers for

         decades. This conduct created a clear and

         consistent assumption on which the Petitioners

         and their predecessors relied. The State cannot

         now unconscionably depart from this position.


   35.17. Eighth, the decision of the Hon'ble Supreme

         Court in V.B. Rangaraj case, also supports the

         Petitioners' case, the general proposition that

         once rights in property are established and

         recognised, they cannot be taken away without

         due process of law, and more so by contending

         that   there    is      a      restriction   on   transfer,

         transferability is the rule, restriction is an

         exception.


   35.18. The contention of the learned AAG that the

         Petitioners are in unlawful occupation is wholly
                               - 279 -
                                                     NC: 2026:KHC:9617
                                                WP No. 4500 of 2012


HC-KAR




         unfounded. The Petitioners trace their title

         through a Government auction sale, registered

         sale deeds, long possession spanning nearly a

         century, and judicial recognition in multiple

         proceedings.        The        State   accepted       revenue,

         recognised entries, and never treated the land

         as   forest    land       in    earlier     proceedings.       To

         describe such possession as unlawful is to

         disregard the entire history of the matter and

         the judicial pronouncements rendered therein.


   35.19. As regards the cultivation of coffee, I have

         already      noted    that       coffee     is    cultivated    in

         Sy.No.154/2, which is Paradeena Banne land

         and not Jamma Malai land. In respect of this

         land, there can be no restriction whatsoever.

         Even in respect of Jamma Malai lands, the

         historical    position         must    be        understood     in

         context.      The     right      to    cultivate      was      not

         expressly confined to a single crop for all time.
                             - 280 -
                                                   NC: 2026:KHC:9617
                                                 WP No. 4500 of 2012


HC-KAR




         The      Commissioner        of     Coorg       in    his   1904

         judgment, held that portions of the grant could

         not be excluded merely because cardamom

         could     not   physically         be     cultivated        there.

         Agricultural practices evolve with time and

         climate.    However,         the    specific     question       of

         whether      cultivation       of       crops    other       than

         cardamom on Jamma Malai lands is permissible

         requires        examination               in         appropriate

         proceedings with proper evidence. For the

         purpose of the present writ petition, it is

         sufficient to hold that the impugned order,

         insofar as it invokes the Forest (Conservation)

         Act, 1980 on the assumption that the land is

         forest land, is without jurisdictional foundation.


   35.20. In   summary,     the        impugned          order       dated

         16.12.2011 and the connected proceedings

         suffer    from:   (a)    want        of    jurisdiction;      (b)

         erroneous re-characterisation of the tenure; (c)
                                - 281 -
                                                    NC: 2026:KHC:9617
                                               WP No. 4500 of 2012


HC-KAR




            contravention            of        binding        judicial

            determinations; (d) absence of statutory basis

            for the demand of lease rent; (e) improper

            invocation of Section 82 of the Karnataka

            Forest Act, 1963; and (f) violation of the

            principles   of    res       judicata   and   promissory

            estoppel.


      35.21. Accordingly, I answer Point No. 8 by holding

            that the impugned order dated 16.12.2011 and

            the connected proceedings are liable to be

            quashed.


36.    Answer to Point No.9: What order?

       36.1. I have answered Point No.1 by holding that the

            lands in question are not forest lands in law.

            They have not been validly declared as a

            Reserved Forest or Protected Forest under the

            applicable        statutory         framework.       The

            Respondents have failed to produce any valid

            notification under Section 28 of the Indian
                            - 282 -
                                          NC: 2026:KHC:9617
                                        WP No. 4500 of 2012


HC-KAR




          Forest Act, 1878 or Section 33(4) of the

          Karnataka Forest Act, 1963 in respect of the

          petition lands. The Working Plan of the Forest

          Department itself does not include the petition

          lands.


     36.2. I have answered Point No.2 by holding that the

          Notification dated 15.03.1887 did not culminate

          in a final and legally enforceable declaration

          affecting the petition lands. The said notification

          was a preliminary proposal. It was superseded

          by the notification dated 26.05.1902, as held

          by the Commissioner of Coorg in his judgment

          dated 07.10.1904. The final notification dated

          20.04.1906    (Padinalaknad    Reserved    Forest)

          excluded the petition lands. No other valid

          notification has been produced.


     36.3. I have answered Point No.3 by holding that the

          Jamma Malai tenure constitutes a limited but
                            - 283 -
                                             NC: 2026:KHC:9617
                                           WP No. 4500 of 2012


HC-KAR




          transferable estate in property. It is not a

          purely personal cultivation right, nor is it a

          leasehold interest under forest law. The holder

          has a right to cultivate cardamom and exercise

          associated subsidiary rights, subject to the

          limitations recognised in O.S. No. 4 of 1978 and

          RSA No. 466 of 1980. The tenure is transferable

          in   the   absence   of    any    express   statutory

          prohibition.


     36.4. I have answered Point No.4 by holding that the

          public auction conducted in 1926 under the

          Coorg Land and Revenue Regulations had the

          legal effect of transferring the Jamma Malai

          rights to the auction purchaser, who acquired

          transferable rights in the holding. The combined

          effect of amended Rule 109 and Section 110 of

          the Coorg Regulations, as interpreted in Chief

          Secretary to Government of Karnataka v.

          Pongere Kariappa, ILR 1999 Karn. 1023, is
                               - 284 -
                                              NC: 2026:KHC:9617
                                            WP No. 4500 of 2012


HC-KAR




          that the property was sold free from prior

          encumbrances.


     36.5. I have answered Point No.5 by holding that the

          transfers    from      the    auction     purchaser     to

          subsequent         transferees,         including     the

          Petitioners, are valid and legally sustainable.

          Each    transfer    conveyed      the    limited    estate

          comprising    the      Jamma      Malai    rights.    The

          Government participated in earlier proceedings

          without challenging the validity of the transfers.

          No statutory provision prohibiting transfer has

          been shown.


     36.6. I have answered Point No.6 by holding that the

          nature and extent of rights in the petition lands

          stand     substantially       determined       by     the

          judgments in O.S. No. 4 of 1978, RSA No. 466

          of 1980, W.P. No. 4013 of 2007 and W.A. No.

          375 of 2011. The Respondents are precluded
                                  - 285 -
                                                     NC: 2026:KHC:9617
                                                  WP No. 4500 of 2012


HC-KAR




          from       re-agitating          the     settled     questions

          regarding the nature of the tenure and the

          subsistence       of     cultivation      rights.    Executive

          instructions and departmental manuals cannot

          override these judicial determinations.


     36.7. I have answered Point No.7 by holding that the

          Respondent authorities had no jurisdiction to

          initiate    the   impugned             enquiry,    invoke   the

          provisions of the Karnataka Forest Act, 1963,

          demand lease rental, or treat the tenure as a

          lease. Since the lands are not forest lands, the

          Karnataka Forest Act has no application. The

          tenure not being a lease, Section 82 of the Act

          could not be invoked.


     36.8. I have answered Point No.8 by holding that the

          impugned order dated 16.12.2011 and the

          connected proceedings are liable to be, and are

          hereby, quashed. The order suffers from a want
                           - 286 -
                                         NC: 2026:KHC:9617
                                      WP No. 4500 of 2012


HC-KAR




          of jurisdiction, erroneous re-characterisation of

          the tenure, contravention of binding judicial

          determinations, absence of a statutory basis for

          lease rent, and improper invocation of Section

          82 of the Karnataka Forest Act, 1963.


     36.9. In view of the findings and answers rendered

          above, and for the reasons discussed in detail

          under each Point for Determination, I pass the

          following


                                ORDER

i. The Writ Petition is allowed. ii. The impugned order dated 16.12.2011 passed by Respondent No.3 in Case No. Bhoomi (SL)/CR-66/2005-06, as per Annexure-S, is hereby quashed and set aside.

- 287 -

NC: 2026:KHC:9617 WP No. 4500 of 2012 HC-KAR iii. The Show Cause Notice dated 16.12.2011 issued by Respondent No.3 bearing No. Bhoomi (SL)/CR-66/2005-06, as per Annexure-T, is hereby quashed and set aside.

iv. It is declared that the petition lands comprising Sy.No.129/3, 154/8, 154/31, 154/32, 154/33, 154/34, 154/35, 154/36, 170, 173, 174, and Paradeena land in Sy.No.154/2 of Chelavara Village, Napoklu Hobli, Virajpet Taluk, Kodagu District, have not been validly declared as Reserved Forest or Protected Forest under the applicable statutory framework. v. It is declared that the Petitioners are holders of the Jamma Malai lands and are entitled to cultivate cardamom and exercise the rights recognised in O.S.No.4

- 288 -

NC: 2026:KHC:9617 WP No. 4500 of 2012 HC-KAR of 1978 and affirmed in RSA No. 466 of 1980.

vi. It is declared that the transfers from the auction purchaser to subsequent transferees, including the Petitioners, are valid and legally sustainable. vii. Insofar as Sy.No.154/2 (Paradeena Banne land) is concerned, the Petitioners have freehold rights and the Respondents have no jurisdiction over the same. viii. The Respondents are directed to refrain from initiating any proceedings against the Petitioners in respect of the petition lands under the Karnataka Forest Act, 1963, or demanding lease rental or treating the tenure as a lease, in view of the findings rendered herein.

- 289 -

NC: 2026:KHC:9617 WP No. 4500 of 2012 HC-KAR ix. The Respondent authorities shall comply with the directions issued in W.A. No. 375 of 2011 in respect of recording the Petitioners' right to cultivate cardamom in Column No. 11 of the revenue records, in terms of the decree in RSA No. 466 of 1980.

x. Pending applications, if any, stand disposed of.

SD/-

(SURAJ GOVINDARAJ) JUDGE SR List No.: 2 Sl No.: 59