IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 25986 of 2007(R)
1. E.P.JOSE VARGHESE, S/O.E.P.VARGHESE,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE CHIEF CONSERVATOR OF FORESTS
3. THE DIVISIONAL FOREST OFFICER,
4. THE FOREST RANGE OFFICER, MEPPADY.
For Petitioner :SRI.KALEESWARAM RAJ
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :24/08/2007
O R D E R
S. SIRI JAGAN, J.
---------------------------------
W.P.(C)NO.25986 OF 2007
------------------------------------
DATED THIS THE 24th DAY OF AUGUST, 2007
JUDGMENT
The petitioner is challenging Ext.P7 communication by which the
3rd respondent has directed the 4th respondent to take action to stop
the functioning of unauthorised peeling units on the basis of a
telephone message from the Chief Conservator of Forest
(Development).
I have heard the learned special Government pleader (Forest)
also. The learned special Government pleader (Forest) submits that
Ext.P7 is only an internal communication and no proceedings would be
taken without issuing a show cause notice to the petitioner and hearing
him. This is recorded and the writ petition is closed.
S. SIRI JAGAN, JUDGE
Acd