High Court Kerala High Court

Thrissur Jilla Adivassi Samithi vs State Of Kerala on 7 March, 2008

Kerala High Court
Thrissur Jilla Adivassi Samithi vs State Of Kerala on 7 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 28816 of 1999(E)



1. THRISSUR JILLA ADIVASSI SAMITHI
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.A.X.VARGHESE

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :07/03/2008

 O R D E R
                            KURIAN JOSEPH, J.

                 ---------------------------------------

                        O.P. No. 28816 OF 1999

                   ---------------------------------------

                 Dated this the 7th day of March, 2008.



                             J U D G M E N T

The writ petition is filed mainly with the following prayer:

“iii) Issue a writ of mandamus, any other order,

writ or direction, directing the 2nd respondent to

conduct a detailed enquiry into the malafide

activities of the 4th respondent to 6th respondent,

in the matter of encroachment into tribal land and

ensuring forest land, and irrigation land for the 6th

respondent’s usage illegally, and punish the

culprits in accordance with law”.

There will be a direction to the 2nd respondent to look into

Ext.P9 with notice to the petitioner and 6th respondent and take

appropriate action in accordance with law, within a period of four

months from the date of receipt of a copy of this judgment.

The original petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

ps

KURIAN JOSEPH, J.

O.P. No. 28816 OF 1999

J U D G M E N T

07.03.2008