High Court Kerala High Court

K.P.Suresh Babu vs State Of Kerala on 28 March, 2008

Kerala High Court
K.P.Suresh Babu vs State Of Kerala on 28 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23404 of 2003(J)


1. K.P.SURESH BABU, S/O. NARAYANAN,
                      ...  Petitioner
2. SUJATHA BALAKRISHNAN, W/O. BALAKRISHNAN,
3. C.UNNIKRISHNAN,
4. SMT,P.KARTHIYAYINI,
5. M.PADMANABHAN,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. PRINCIPAL CHIEF CONSERVATOR OF FOREST,

3. CUSTODIAN OF VESTED FORESTS/

4. DIVISIONAL FOREST OFFICE, NENMARA.

                For Petitioner  :SRI.T.V.GEORGE

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :28/03/2008

 O R D E R
                  C .N. RAMACHANDRAN NAIR &
                  T.R. RAMACHANDRAN NAIR, JJ.
                  --------------------------------------------
                      W.P.C. No. 23404 OF 2003
                  --------------------------------------------
                Dated this the 28th day of March, 2008

                                JUDGMENT

C.N. Ramachandran Nair,J.

W.P.C. has become infructuous because the impugned

Ordinance, 2000 is superseded by subsequent legislation. The Act

provides for constitution of Tribunal to look into the grievance of

affected persons. In view of the subsequent development, we close this

Writ Petition leaving freedom to the petitioners to make claim before

the Tribunal or if justified to challenge the statute.

(C.N.RAMACHANDRAN NAIR)
Judge.

(T.R.RAMACHANDRAN NAIR)
Judge.

kk

2