IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 402 of 1999(W)
1. ABDUL KHADER KUNJU
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.P.GOPALAKRISHNAN NAIR
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :04/07/2007
O R D E R
K.S.RADHAKRISHNAN & ANTONY DOMINIC, JJ
-------------------
O.Ps.402/1999 & 25685/2001
--------------------
Dated this the 4th day of July, 2007
JUDGMENT
Radhakrishnan, J.
Challenge is against the show cause notices
issued to the petitioners. Petitioners have received notice
from the Forest Range Officer directing them to stop the
functioning of the Saw Mills.
2. Counsel for the petitioners submitted Saw Mills
are situated more than five kilometers beyond the peritory
of the reserved forest. Government Pleader on the other
hand submitted that it is within five kilometers of the
peritory of the reserved forest.
3. This Court has already disposed of
W.A.1593/1999 and connected matters relating to similar
issues. These Original Petitions are also disposed of in
accordance with the directions contained in the above
mentioned judgment.
K.S.RADHAKRISHNAN
Judge
ANTONY DOMINIC
Judge
mrcs