IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35412 of 2010(B)
1. P.HAMSA S/O. KUNHAYAMBU HAJI, AGED 72,
... Petitioner
Vs
1. DIVISIONAL FOREST OFFICER, SILENT VALLEY
... Respondent
2. THE CHIEF CONSRVATOR OF FORESTS,
3. DIVISIONAL FOREST OFFICER, OFFICE OF
4. THE RANGE OFFICER,OFFICE OF THE RANGE
5. THE DISTRICT COLLECTOR, PALAKKAD.
6. TAHSILDAR OFFICE OF THE TAHSILDAR,
7. THE VILLAGE OFFICER, ALANALLUR III,
For Petitioner :SRI.RAJESH SIVARAMANKUTTY
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :26/11/2010
O R D E R
ANTONY DOMINIC, J.
```````````````````````````````````````````````````````
W.P.(C) No. 35412 of 2010 B
```````````````````````````````````````````````````````
Dated this the 26th day of November, 2010
J U D G M E N T
Prayer sought for in the writ petition is to direct
consideration of Ext.P4 representation made by the petitioner
before the first respondent. In Ext.P4 representation, the
request made by the petitioner is to measure the property and
demarcate the property of the petitioner from the reserved forest
and not to fix janda before completing the aforesaid exercise.
2. Now that such a representation has been made,
which, according to the petitioner, is pending before the first
respondent, I direct the first respondent to consider Ext.P4
representation and pass orders thereon, at any rate, within two
months from the date of production of a copy of this judgment.
3. Petitioner to produce a copy of this judgment and writ
petition before the first respondent for compliance.
Writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
aks