High Court Kerala High Court

M/S.Vayitri Plantations Ltd vs The Custodian Of Ecologically … on 4 June, 2008

Kerala High Court
M/S.Vayitri Plantations Ltd vs The Custodian Of Ecologically … on 4 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16590 of 2008(Y)


1. M/S.VAYITRI PLANTATIONS LTD.
                      ...  Petitioner

                        Vs



1. THE CUSTODIAN OF ECOLOGICALLY FRAGILE
                       ...       Respondent

2. THE DIVISIONAL FOREST OFFICER,

                For Petitioner  :SRI.K.MOHANAKANNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :04/06/2008

 O R D E R
                           S.SIRI JAGAN, J
                     = = = = = = = = = = = = = = = =
                      W.P.(C).No. 16590 OF 2008
                        = = = = = = = = = = = = =
                   Dated this the 4th day of June, 2008.

                            J U D G M E N T

The petitioners are aggrieved by action initiated by the

respondents under the Kerala Forest(Vesting and Management of

Ecologically Fragile Land) Act, 2003. Against such action the

petitioner has filed Ext.P8 petition under Section 19(3) of the Act,

before the 1st respondent. The petitioner now seeks a direction

to the 1st respondent to consider Ext.P8 application

expeditiously .

2. I have heard the learned Special Government Pleader

(Forest) also. He would submit that 1st respondent would require

at least six months’ time to consider the application of the

petitioner since there are a number of such petitions are pending

before the 1st respondent.

3. After hearing both sides, I dispose of this writ petition

with a direction to the 1st respondent to consider Ext.P8

application submitted by the petitioner under Section 19(3) of the

Act, as expeditiously as possible at any rate within six months

W.P.(C).No. 16590 OF 2008 2

from the date of receipt of a copy of this judgment after

complying with the procedure prescribed and affording an

opportunity of being heard to the petitioner.

The petitioner shall forward a certified copy of this judgment

along with a copy of the writ petition to the 1st respondent for

compliance.

S.SIRI JAGAN, JUDGE

bkn/-