High Court Kerala High Court

K.M.Krishna Varma vs State Of Kerala on 26 November, 2007

Kerala High Court
K.M.Krishna Varma vs State Of Kerala on 26 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6391 of 2004(J)


1. K.M.KRISHNA VARMA, RESIDING AT
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE
                       ...       Respondent

2. THE CUSTODIAN OF VESTED FORESTS,

                For Petitioner  :SRI.D.KRISHNA PRASAD

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :26/11/2007

 O R D E R
                         KURIAN JOSEPH J.
              ----------------------------------------------
             Writ Petition (Civil) No.6391 of 2004
              ----------------------------------------------
                 Dated 26th November, 2007.

                          J U D G M E N T

In the matter of implementation of Exts.P1 and P2 by

restoring the land, petitioner has submitted Ext.P3 before the

second respondent. There is already an interim order dated

25.2.2004. In case no action has been taken on Ext.P3, there will

be a direction to the second respondent to take appropriate action

thereon in accordance with law with notice to the petitioner,

within two months from the date of production of a copy of the

judgment by the petitioner.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs