High Court Kerala High Court

Gopalakrishnan vs State Of Kerala on 29 July, 2010

Kerala High Court
Gopalakrishnan vs State Of Kerala on 29 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21567 of 2010(U)


1. GOPALAKRISHNAN, S/O.RAMATHARAKAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESNTED BY THE
                       ...       Respondent

2. THE CUSTODIAN/CONSERVATOR OF VESTED

3. THE DIVISIONAL FOREST OFFICER,

                For Petitioner  :SRI.V.B.RAMANUNNI

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :29/07/2010

 O R D E R
                             S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                      W.P(C) No. 21567 of 2010
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                Dated this, the 29th day of July, 2010.

                            J U D G M E N T

Petitioner’s grievance in this writ petition is that the property

held to be not vested in the Government under the Kerala Private

Forests (Vesting and Assignment) Act as per the order of the Forest

Tribunal, Palakkad in O.A. No. 281/78 has not been restored to the

petitioner yet, although the order was passed by the Forest Tribunal

on 7-11-1980. The learned Government Pleader, on instructions,

submits that the delay is on account of want of completion of the

survey and other formalities. He submits that the property can be

restored within 4 months.

Accordingly, the writ petition is disposed of with a direction to

the respondents to restore possession of the property in question

involved in Ext. P1 order of the Forest Tribunal, Palakkad, as

expeditiously as possible, at any rate, within four months from the

date of receipt of a copy of this judgment.

Sd/- S. Siri Jagan, Judge.

Tds/

[TRUE COPY]

P.S TO JUDGE.