IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 18157 of 2002(J)
1. THERUVAN AGRO FARMS (PVT) LTD.,
... Petitioner
2. THERUVAN PLANTATIONS (PVT) LTD.,
3. THERUVAN SPICE FARM (PVT) LTD.,
4. BERNARD MANUEL, THERUVANKUNNEL HOUSE,
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE CHIEF CONSERVATOR OF FOREST,
3. THE DIVISIONAL FOREST OFFICER,
4. THE TAHSILDAR, ALATHUR TALUK,
For Petitioner :SRI.MATHAI M PAIKADAY(SR.)
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :17/09/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
O.P. No. 18157 of 2002
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 17th September, 2009.
J U D G M E N T
In this original petition, the petitioners are challenging Ext. P3
notification issued by the Government of Kerala under the Kerala
Private Forests (Vesting and Assignment) Act, 1991 declaring that the
properties mentioned in that notification, which included the
petitioners’ property, vest with the Government under the Act.
I am of opinion that the petitioners’ remedy against the same
lies in filing an original application before the Forest Tribunal
concerned as provided in the Act itself. Therefore, without prejudice
to that right, if the petitioners can still maintain such an O.A at this
point of time, this original petition is dismissed.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.