High Court Kerala High Court

Ammini vs The Forest Officer on 4 April, 2008

Kerala High Court
Ammini vs The Forest Officer on 4 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 11536 of 2008(W)


1. AMMINI, W/O.MATHEW,
                      ...  Petitioner

                        Vs



1. THE FOREST OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.ABRAHAM SAMSON

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :04/04/2008

 O R D E R
                            ANTONY DOMINIC, J.

                          ===============
                       W.P.(C) NO. 11536 OF 2008 W
                      ====================

                   Dated this the 4th day of April, 2008

                               J U D G M E N T

In this writ petition, the petitioner submits that her vehicle bearing

Regn.No.KL-3 E-9072 is involved in a forest case, which has been

registered as OR No.2/08. Pending finalisation of the proceedings, by

Ext.P3, petitioner has sought release of the vehicle and according to her,

orders on Ext.P3 have not been passed by the respondent. It is in view of

this, this writ petition has been filed.

2. If as stated by the petitioner, Ext.P3 has been received by the

respondent, it is essential that orders thereon are passed on an

expeditious basis. This the respondent shall do, at any rate within 4 weeks

of production of a copy of this judgment.

Petitioner shall produce a copy of this judgment before the

respondent for compliance.

Writ petition is disposed of as above.

ANTONY DOMINIC,JUDGE.

Rp