High Court Kerala High Court

Prema Das P. vs The Forest Range Officer on 1 October, 2007

Kerala High Court
Prema Das P. vs The Forest Range Officer on 1 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 27865 of 2007(P)


1. PREMA DAS P., W/O S.DAS,
                      ...  Petitioner

                        Vs



1. THE FOREST RANGE OFFICER,
                       ...       Respondent

2. THE DIVISIONAL FOREST OFFICER,

3. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :01/10/2007

 O R D E R
                   ANTONY DOMINIC, J.

            = = = = = = = = = = = = = = = =
              W.P.(C) No. 27865 OF 2007 P
            = = = = = = = = = = = = = = = =

            Dated this the 1st October, 2007

                    J U D G M E N T

The prayer in this writ petition is to direct the

respondents not to prevent the petitioner and her

workers from carrying out agricultural activities in

the property covered by Exts. P2 to P4 or interfere

with their peaceful enjoyment and possession.

Petitioner also seeks a direction that her properties

covered by Exts. P2 to P4 are not declared as

ecologically fragile land.

2. It is the contention of the learned counsel for

the writ petitioner that the land has not been notified

as an ecologically fragile land, nor has the petitioner

been given any intimation thereof. It is also

submitted that no demarcation or any kind of survey has

been done by any of the respondents and that despite

this, the petitioner is prevented from carrying on her

normal agricultural activities.

3. A statement has been filed by the Special Govt.

Pleader which states that the property in question

WPC No. 27865/07 -2-

having an extent of 4.5725 hectares of land in Re-

survey No. 73/1 (Old Sy. No. 124/12C) of Achooranam

Village is an ecologically fragile land vested in the

Government under Section 3 of the Kerala Forest

(Vesting & Management of Ecologically Fragile Lands)

Act, 2003. It is stated that out of the aforesaid area

only an area of 2.5289 hectares of land can be claimed

by the petitioner as per the Village records. It is

also stated hat the land was automatically vested in

the Government in view of the provisions of the

Ordinance which preceded the Act and that such vesting

has taken place with effect from 2-6-2000.

4. Thus, the case of the respondents is that an

extent of 2.5289 hectares of land belonging to the

petitioner has vested as ecologically fragile land.

According to the respondents, this area was vested in

the Government in view of the provisions contained in

the Ordinance which has now been replaced by the

aforesaid Act.

5. In the nature of the contentions that are now

raised by the respondents in the statement, I do not

think it appropriate to express anything on the merits

WPC No. 27865/07 -3-

of the contentions raised by the petitioner. Section

10 of the Act provides for settlement of disputes by

the Tribunal and the question as to whether the land is

ecologically fragile is also a matter which is to be

gone into by the Tribunal. Therefore, the appropriate

course open to the petitioner is to approach the

Tribunal and without prejudice to that right of the

petitioner and leaving open the contentions raised I

dispose of this writ petition.

ANTONY DOMINIC
JUDGE
jan/-