IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 23255 of 2003(R)
1. V. VENKATESWARAN, AGED 30 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE CONSERVATOR OF FOREST,
3. THE DIVISIONAL FOREST OFFICER,
4. RANGER (FOREST), MARAYOOR,
5. THE VILLAGE OFFICER, KANTALLOOR,
For Petitioner :SRI.K.B.SURESH
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :10/11/2006
O R D E R
KURIAN JOSEPH, J.
----------------------------
W.P.(C)No.23255 OF 2003
-----------------------------
Dated this the 10th day of November, 2006
J U D G M E N T
The writ petition is filed with the following prayer.
a) issue a writ of mandamus or other appropriate writ,
direction or order, compelling the respondents to immediately
auction off 320 pieces of Sandalwood taken from the petitioner
shown as 6th item in Ext.P8 order in the next public auction and
to deposit the sale proceeds as fixed deposit so as to enable the
Judicial forum to decide on the recipient of the deposit.
In view of the intervening developments, in case the
petitioner has still any grievance left, he may approach the 2nd
respondent, in which case appropriate action in accordance with
law in the matter will be taken expeditiously.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ps