High Court Kerala High Court

P.V.Sundaran vs P.Dhanesh Kumar on 3 July, 2009

Kerala High Court
P.V.Sundaran vs P.Dhanesh Kumar on 3 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 540 of 2009(S)


1. P.V.SUNDARAN,S/O.VELAYUDHAN,AGED 73 YRS,
                      ...  Petitioner

                        Vs



1. P.DHANESH KUMAR,(FATHER'S NAME AND AGE
                       ...       Respondent

2. SURENDRA RAJ,(FATHER'S NAME AND AGED NOT

                For Petitioner  :SRI.V.CHITAMBARESH (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :03/07/2009

 O R D E R
                            V.GIRI,J.
                      -------------------------
                 Cont. Case No. 540 of 2009
                     --------------------------
                 Dated this the 3rd July,2009

                       J U D G M E N T

Pursuant to the direction of this Court, an affidavit

has been filed by the Divisional Forest Officer Nenmara.

In paragraph 5 of the affidavit, it is affirmed that a

restoration proposal was submitted to the Chief

Conservator of Forests and the Chief Conservator has in

turn submitted a proposal to the Joint Secretary along

with covering letter dated 20.6.2009 with a request to

complete the procedure within five days. It is affirmed

that land will be restored to the petitioner after getting

Government sanction. In the light of the facts

aforementioned, I am satisfied that there is no warrant

for further proceeding under the Contempt of Courts Act.

It is accordingly closed without prejudice to the right of

the petitioner to seek reopening of the same, if the

circumstances so warrant.

(V.GIRI,JUDGE)
ma

2

3