IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 315 of 2008(D)
1. V.MOHAMMED NIZAR
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
2. THE CHIEF CONSERVATOR OF FORESTS
3. DIVISIONAL FOREST OFFICER
4. THE FOREST RANGER OFFICER
For Petitioner :SRI.V.V.SURENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :17/03/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = =
R.P. No. 315 of 2008
in
W.P.(C) No.6546 of 2008 D
= = = = = = = = = = = = =
Dated this the 17th day of March, 2008
O R D E R
The writ petition was disposed of by judgment dated
26.2.2008 directing disposal of Ext. P14 application made by the
petitioner under Section 19(3)(b) of the Kerala Forest (Vesting and
Management of Ecologically Fragile Land) Act, 2003 within 6 months
from the date of production of a copy of that judgment.
2. This Review Petition has subsequently been filed
pointing out that in terms of Rule 20 of the Rules, the period for
disposal of an application under Section 19(3)(b) is 3 months and
therefore, the period fixed should be reduced.
3. I heard counsel for the petitioner and also the learned Govt.
Pleader appearing for the respondents.
4. It is true as pointed out by the counsel for the petitioner
that in terms of the rules the maximum period fixed for disposal of
R.P. No. 315/08 in WP(C) No. 6546 OF 2008
– 2 –
the application is 3 months. If that be so, there is no justification in
fixing a longer time for the disposal of the application.
5. Accordingly, I dispose of this Review Petition modifying
the judgment and directing that the 2nd respondent shall consider
Ext. P14 application within 3 months from the date of production of
a copy of this order.
ANTONY DOMINIC
JUDGE
jan/-