High Court Kerala High Court

Pushparanjini M.K. vs State Of Kerala on 23 May, 2008

Kerala High Court
Pushparanjini M.K. vs State Of Kerala on 23 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1909 of 2004(B)


1. PUSHPARANJINI M.K., CHIKKU'S WOOD CRAFT
                      ...  Petitioner
2. T.L.VARGHESE, ALPHONSA SAW MILL,
3. M.K.MOHAMMEDKUTTY, SANGAM TRADERS &
4. C.P.GOPI, CHUNGAL SAW MILL,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DIVISIONAL FOREST OFFICER,

3. THE FOREST RANGE OFFICER,

                For Petitioner  :SRI.M.C.JOHN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR

 Dated :23/05/2008

 O R D E R

K.BALAKRISHNAN NAIR, J.

——————————————————————————–

Writ Petition (C) No.1909 of 2004-B

——————————————————————————–

Judgment

The petitioners are running wood-based industries within five kilometres

of reserve forest within the jurisdiction of the 2nd respondent. Petitioners 1,3

and 4 were served with Exts.P5, P10 and P14 notices by the Divisional Forest

Officer, calling upon them to close down their units as they were functioning

within five kilometres of the reserve forest. Reliance was placed in those

notices on various orders of the Apex Court. The petitioners submit, the orders

issued by the Honourable Supreme Court will not affect the functioning of the

existing units. The restrictions are imposed only for the establishment of new

wood based industrial units. Therefore, the grounds stated in Exts.P5, P10 and

P14 are unsustainable. So, they pray for quashing those notices.

2. The respondents have filed a counter affidavit supporting the

impugned notices. But, now the point raised by the petitioners is covered in

their favour by the judgment of this court in OP No.25531/98 and connected

cases dated 25.1.2005. Accordingly, Exts.P5, P10 and P14 are quashed. The

applications of the petitioners for NOC so that they can get renewal of their

WPC 1909/04 2

licences from the local grama panchayat shall be considered by the 2nd

respondent in accordance with law within one month from the date of receipt of

a copy of this judgment. The petitioners shall submit along with the copy of this

judgment, the necessary applications and other documents for the

consideration of their claim for NOC before the 2nd respondent. This judgment

will not affect the liability of the petitioners, if any to comply with the conditions

contained in other relevant Government orders or the orders of this court and

the Apex Court.

The Writ Petition is disposed of as above.

23.05.2008                                      K.BALAKRISHNAN NAIR,JUDGE




sta

WPC 1909/04    3