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 0, Cited by 2] [Entire Act]

State of Karnataka - Section

Section 19 in Karnataka Forest Act, 1963

19. Power to revise arrangements made under section 14 and to redefine the limits of reserved forests in certain cases.

(1)The State Government may, within five years from the publication of any notification under section 17 revise any arrangement made under section 14 and may for this purpose rescind or modify any order made under section 14 and direct that any one of the proceedings specified in section 14 be taken in lieu of any other such proceedings or that the rights admitted under section 12 be compensated under section 15.
(2)Where the description of the limits of any reserved forest notified under section 17 is defective or is not clear in reference to existing facts, the State Government may, by notification, declare its intention to redefine the limits of such reserved forest so as to remove the defect or to make the description clear in reference to existing facts. Such notification shall specify as nearly as possible the corrections which it is proposed to effect to the limits of the reserved forest.
(3)On the issue of a notification under sub-section (2), the [ Deputy Conservator of Forest] [Substituted by Act 20 of 2001 w.e.f. 5.9.2002.] shall publish at the headquarters of each taluk, in which any portion of the land comprised in such notification is situate and in every town and village in the neighbourhood of such land, a notice,-
(a)specifying the corrections proposed by the notification under sub-section (2); and
(b)stating that any objections which may be made in person or in writing to the [Deputy Conservator of Forest] [Substituted by Act 20 of 2001 w.e.f. 5.9.2002.], within a period of thirty days from the date of publication of the notice will be considered by him.
(4)After the expiry of the period referred to in clause (b) of sub-section (3) and after considering the objections, if any, received by him, the [Deputy Conservator of Forest] [Substituted by Act 20 of 2001 w.e.f. 5.9.2002.] shall submit to the State Government the record of the proceedings held by him together with a report thereon.
(5)The State Government may, after considering the report of the [ Deputy Conservator of Forest] [Substituted by Act 20 of 2001 w.e.f. 5.9.2002.], by notification, redefine the limits of the reserved forest, as proposed by the notification under sub-section (2) with such modifications as it thinks fit or without any modifications:Provided that if the notification redefining the limits of the reserved forest affects the rights of any person in such reserved forest, the procedure laid down in sections 5 to 17 shall mutatis mutandis be applicable.
(6)Save as provided in sub-sections (2) to (5) of this section it shall not be necessary to follow the procedure laid down in sections 4 to 17 before issuing a notification under sub-section (5).