High Court Kerala High Court

Sebastian Joseph vs State Of Kerala on 24 September, 2008

Kerala High Court
Sebastian Joseph vs State Of Kerala on 24 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26039 of 2004(Y)


1. SEBASTIAN JOSEPH, S/O. SEBASTIAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. DIVISIONAL FOREST OFFICER, KOTTAYAM.

3. THE FOREST RANGE OFFICER, ERUMELY.

                For Petitioner  :SRI.JOSY ANTONY

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :24/09/2008

 O R D E R
                        KURIAN JOSEPH, J.
               ---------------------------------------
                  W.P.(C) No.26039 OF 2004
               ---------------------------------------
         Dated this the 24th day of September, 2008.


                         J U D G M E N T

Petitioner approached this Court with certain grievance

regarding Exhibit P6. Issue pertains to the functioning of a small

scale sawmill allegedly within 5 kilometres from the forest. The

matter is to be considered by the State Level Committee.

2. Therefore, this writ petition is disposed of directing the

State Level Committee to examine the case of the petitioner also,

with notice to the petitioner, within a period of four months from

the date of receipt of an appropriate representation from the

petitioner with copy to the third respondent. Interim order

passed by this Court will continue until orders are passed by the

State Level Committee, in case the petitioner approaches the

State Level Committee within a period of two months from today.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

W.P.(C) No. 26039 OF 2004

J U D G M E N T

24.09.2008