Kerala High Court
E. Unnikrishnan vs Forest Range Officer on 31 March, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23187 of 2003(I)
1. E. UNNIKRISHNAN, S/O. ELLATH
... Petitioner
2. DR. E. DEEPA, D/O. ELLATH VIJAYALAKSHMI,
3. E. PREETHA, D/O. ELLATH VIJAYALAKSHMI,
4. E. VEENA, D/O. ELLATH VIJAYALAKSHMI,
5. E. SARATHKUMAR, S/O. KUNHIKAVA AMMA,
Vs
1. FOREST RANGE OFFICER, NILAMBUR RANGE,
... Respondent
2. DIVISIONAL FOREST OFFICER,
3. CUSTODIAN OF VESTED FORESTS,
4. THE PRINCIPAL CHIEF CONSERVATOR
5. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.K.KARTHIKEYA PANICKER
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :31/03/2008
O R D E R
C.N.RAMACHANDRAN NAIR &
T.R.RAMACHANDRAN NAIR, JJ.
....................................................................
W.P.(C)No.23187 of 2003
....................................................................
Dated this the 31s day of March, 2008.
JUDGMENT
C.N.Ramachandran Nair, J.
The Ordinance under challenge is superceded by statute under which
a Tribunal is constituted to redress the grievance of parties. In view of the
subsequent development, we close this W.P. as infructuous leaving
freedom to the petitioners to approach the Tribunal constituted under the
new Act or challenge the statute, if petitioners have continued grievance.
C.N.RAMACHANDRAN NAIR
Judge
T.R.RAMACHANDRAN NAIR
Judge
pms