High Court Kerala High Court

V.Sumithra vs The Revenue Divisional Officer on 16 January, 2008

Kerala High Court
V.Sumithra vs The Revenue Divisional Officer on 16 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 11516 of 2006(U)


1. V.SUMITHRA,
                      ...  Petitioner

                        Vs



1. THE REVENUE DIVISIONAL OFFICER,
                       ...       Respondent

2. THE VILLAGE OFFICER,

3. SMT.LEELA,

                For Petitioner  :SRI.V.VENUGOPALAN NAIR

                For Respondent  :SRI.G.BHAGAVAT SINGH


 Dated :16/01/2008

 O R D E R
                                 ANTONY DOMINIC, J.



                      = = = = = = = = = = = = = = = =

                          W.P.(C) No. 11516 OF  2006 U

                      = = = = = = = = = = = = = = = =



                        Dated this the  16 th January, 2008



                                    J U D G M E N T

Based on a report that was submitted by the Village Officer,

the 1st respondent has passed Ext. P3 order directing cutting and

removal of a tamarind tree standing in the property of the 3rd

respondent. It is stated that this order has not been implemented

till date and that even the reminders also have not evoked any

positive response.

2. In view of the fact that Ext. P3 order has already been

issued and if Ext. P3 is still in force, there is no reason for its non-

implementation. Accordingly, I dispose of this writ petition that the

1st respondent shall take steps for the implementation of the order,

if the same has not been reversed or modified subsequently. This

the 1st respondent shall do with notice to the 3rd respondent and as

expeditiously as possible, at any rate within 6 weeks of production

of a copy of this judgment.

ANTONY DOMINIC

JUDGE

jan/-