IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24227 of 2008(H)
1. RATNA V. GUPTA, WIDOW OF A.V GUPTA
... Petitioner
2. ARAVIND A., S/O LATE A.V. GUPTA
3. PRAMOD A , S/O LATE A.V. GUPTA
4. SUNIL A.V., S/O LATE A.V. GUPTA.
5. VIPIN A., S/O LATE A.V. GUPTA.
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DIVISIONAL FOREST (OFFICER,
3. THE CUSTODIAN OF FESTED FORESTS, CCF,
For Petitioner :SRI.V.CHITAMBARESH (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :12/08/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.24227 OF 2008
----------------------------------------
Dated this the 12th day of August, 2008
JUDGMENT
The petitioners are the owners of certain properties, which
have been directed to be restored to the petitioners as per orders
of the Forest Tribunal, as confirmed by this Court. Although the
properties have been restored, the same have not been surveyed
and boundaries demarcated is the grievance of the petitioners.
The petitioners have filed Ext.P4 petition seeking survey and
demarcation of the properties before the 2nd respondent. The
petitioners seek a direction to the 2nd respondent to consider and
take appropriate action on Ext.P4 expeditiously.
2. I have heard the learned Special Government Pleader
also.
In the facts and circumstances of the case, I dispose of this
writ petition with a direction to the 2nd respondent to take
appropriate action on Ext.P4 to get the properties in question
surveyed and boundaries demarcated, as expeditiously as
possible, at any rate, within a period of six months from the date
W.P.(c)No.24227/08 2
of receipt of a copy of this judgment. The petitioners shall
forward a certified copy of this judgment along with a copy of
the writ petition to the 2nd respondent for compliance.
S. SIRI JAGAN, JUDGE
Acd