High Court Kerala High Court

Jeby John vs State Of Kerala on 14 January, 2010

Kerala High Court
Jeby John vs State Of Kerala on 14 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 642 of 2010(E)


1. JEBY JOHN, S/O. JOHN,
                      ...  Petitioner

                        Vs



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

2. CHIEF WILD LIFE WARDEN/DISTRICT

3. FOREST RANGE OFFICER,

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :14/01/2010

 O R D E R
                T.R.RAMACHANDRAN NAIR, J.
             ------------------------------------------------
                     W.P.(C)No.642 of 2010
             ------------------------------------------------
           Dated this the 14th day of January, 2010

                             JUDGMENT

The petitioner is the owner of Aquarium named Golden

Aquarium near to Kunnamkulam Junction. He is arrayed as first

accused in O.R.No.2/2008 of the Forest Range Office, Edavanna

Range, Nilambur. It is the case of the petitioner that the

offences alleged are punishable under Section 54 of the Wild Life

Protection Act. He is not connected with the incident, according

to him.

2. Petitioner has already filed an application for

compounding before the Divisional Forest Officer 4th respondent

as per Ext.P4 dated 11/1/2010. There will be a direction to the 4th

respondent to consider Ext.P4 in accordance with law and take a

decision within one month from the date of production of a copy

of this judgment. The petitioner shall produce a copy of the writ

petition along with a copy this judgment for compliance.

The writ petition is disposed of as above. No costs.

T.R.RAMACHANDRAN NAIR, JUDGE

skj