IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21991 of 2009(T)
1. JOBIN JOSEPH, S/O.JOSEPH, AGED 27
... Petitioner
Vs
1. DEPUTY RANGER, FOREST STATION,
... Respondent
2. DIVISIONAL FOREST OFFICER, KOTTAYAM.
For Petitioner :SRI.M.P.M.ASLAM
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :27/08/2009
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.21991 of 2009
--------------------------
Dated this the 27th August,2009
J U D G M E N T
Petitioner is aggrieved by the seizure of his vehicle, a
Jeep bearing Reg.No.KLN 7880. The seizure was effected on
14/8/2009. Apparently, proceedings under Section 61A of the
Kerala Forest Act has been initiated, as evidenced by Ext.P16.
Petitioner has sought for a direction to release the vehicle.
2. Learned Special Government Pleader, on
instructions, submits that confiscation proceedings shall be
completed, at the earliest. Submission is recorded. Since the
seizure was effected on 14/8/2008 and considering the
averments in the writ petition, final order under Section 61A
will have to be passed at the earliest and it shall be so done by
the 2nd respondent positively within a period of two months
from the date of receipt of a copy of this judgment . It is made
clear that if orders are not passed within the aforementioned
time limit, the vehicle bearing Reg.No.KLN 7880 shall be
released to the petitioner on him executing a bond.
Writ petition is disposed of as above.
(V.GIRI,JUDGE)
ma
2
3