IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2298 of 2009()
1. SATHYARAJAN,S/O.LATE APPUNNI,
... Petitioner
Vs
1. THE PRINCIPAL SECRETARY TO GOVERNMENT,
... Respondent
2. THE PRINCIPAL CHIEF CONSERVATOR OF
3. THE CUSTODIAN OF VESTED FORESTS &
4. THE CHIEF CONSERVATION OF FORESTS,
For Petitioner :SRI.PEEYUS A.KOTTAM
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :06/01/2010
O R D E R
S.R.Bannurmath, C.J. &
Thottathil B.Radhakrishnan, J.
------------------------------------------
W.A.No.2298 of 2009
------------------------------------------
Dated this the 6th day of January, 2010
JUDGMENT
Thottathil B.Radhakrishnan, J.
One Usman, Pathumma and Muhammed moved the
Forest Tribunal and obtained Ext.P2 verdict. The
appellant/petitioner claims that he is the assignee of the parcels
belonging to the said persons. That transaction in favour of the
appellant is stated to be sometime in 1996. He has filed the writ
petition on the premise that even the Forest Tribunal had found
that the land dealt with by the appellant in terms of the
assignment in his favour in 1996 which earlier belongs to
Usman and others, did not form part of any private forest or any
land which the Government had not given possession to Usman
and others. The appellant accordingly states that the
respondents who are Government officials are unauthorisedly
W.A. No.2298 of 2009
2
interfering with the appellant’s peaceful possession and
enjoyment of the holding and on that ground he moved the
learned Single Judge for direction to the respondent officials.
2. After considering the materials on record, the
learned Single Judge has directed that if the petitioner produces
materials before the Custodian of Forests regarding the claim
made by him including the assignment from Usman and others
to him, that would be considered and the land would be restored
to its original owner.
3. This writ appeal is filed and has been entertained
after condoning the delay. The plea raised in this writ appeal is
that the appellant is in possession and nothing remained to be
delivered to the appellant. His attempt is only to protect the
possession already available. This is also a matter which, prima
facie, has to be considered by the Custodian of Forests on the
basis of the documents that the appellant may produce to show
that he is the successor in interest of the rights available under
W.A. No.2298 of 2009
3
Exts.P1 and P2 decisions of the Forest Tribunal. Still further, if
the appellant has any further grievance, or if the predecessors in
interest are entitled to any further relief, regarding the identity
of the property, relief can be appropriately sought for even from
the Forest Tribunal. We deem it inappropriate for this Court to
interfere with such disputed questions of fact, particularly on
issues relatable to possession and identity of lands. We do not
find any ground to interfere with the impugned judgment or
enlarge the scope of the directions issued by the learned Single
Judge.
The writ appeal fails and the same is accordingly
dismissed.
S.R.Bannurmath,
Chief Justice
Thottathil B.Radhakrishnan,
Judge
vns