High Court Kerala High Court

H.Nadarajan vs State Of Kerala on 15 July, 2008

Kerala High Court
H.Nadarajan vs State Of Kerala on 15 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21331 of 2008(M)


1. H.NADARAJAN, S/O.Y.HARIS, AGED 51 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY ITS SECRETARY,
                       ...       Respondent

2. CHIEF CONSERVATOR OF FOREST

3. FOREST CONSERVATOR, EASTERN CIRCLE,

4. THE DIVISIONAL FOREST OFFICER,

                For Petitioner  :SRI.T.RAJASEKHARAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :15/07/2008

 O R D E R
                              V. GIRI, J.
                    -------------------------------
                    WP(C).NO. 21331 of 2008
                  ---------------------------------
          Dated this the 15th         day of July, 2008.

                             JUDGMENT

The petitioner is aggrieved by Ext.P8 order and Ext.P9

communication issued in consequence thereof. In my view, the

petitioner has an efficacious remedy by way of review under

Rule 37 of the Classification Control and Appeal Rules. In the

result, the writ petition is disposed of permitting the petitioner to

challenge Ext.P8 before the Government. If a review is filed in

this regard within one month from today, it shall be considered

and disposed of after hearing the petitioner within six months

thereafter. Enforcement of Exts.P8 and P9 shall be kept in

abeyance till orders are passed by the Government as aforesaid.

V. GIRI, JUDGE.


Pmn/

WPC. /2008    2