High Court Kerala High Court

Abdul Khader Kunju vs State Of Kerala on 4 July, 2007

Kerala High Court
Abdul Khader Kunju vs State Of Kerala on 4 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 402 of 1999(W)



1. ABDUL KHADER KUNJU
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.P.GOPALAKRISHNAN NAIR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :04/07/2007

 O R D E R
   K.S.RADHAKRISHNAN & ANTONY DOMINIC, JJ
                       -------------------
               O.Ps.402/1999 & 25685/2001
                       --------------------
             Dated this the 4th day of July, 2007

                       JUDGMENT

Radhakrishnan, J.

Challenge is against the show cause notices

issued to the petitioners. Petitioners have received notice

from the Forest Range Officer directing them to stop the

functioning of the Saw Mills.

2. Counsel for the petitioners submitted Saw Mills

are situated more than five kilometers beyond the peritory

of the reserved forest. Government Pleader on the other

hand submitted that it is within five kilometers of the

peritory of the reserved forest.

3. This Court has already disposed of

W.A.1593/1999 and connected matters relating to similar

issues. These Original Petitions are also disposed of in

accordance with the directions contained in the above

mentioned judgment.

K.S.RADHAKRISHNAN
Judge

ANTONY DOMINIC
Judge

mrcs