IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3986 of 2005(Y)
1. ANIL MATHEW, S/O. MATHEW,
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY
... Respondent
2. DISTRICT COLLECTOR, COLLECTORATE,
3. THE DIVISIONAL FOREST OFFICER,
4. THE FOREST RANGE OFFICER,
For Petitioner :SRI.T.RAJASEKHARAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :22/10/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No.3986 OF 2005
---------------------------------------
Dated this the 22nd day of October, 2008.
J U D G M E N T
This writ petition is filed with the following prayers:
I) Issue a writ of mandamus or any other appropriate writ or
order or direction, directing the 3rd and 4th respondents
not to commit any illegal activities or destruction of any
valuable agricultural growing in the property of the
petitioner till the decision taken on the application of the
petitioner, which is pending favorable consideration of the
Government of Kerala.
II) Issue a writ of mandamus or any other appropriate writ or
order or direction directing the respondents to assign the
land in favour of the petitioner and to issue Patta to that
effect for the property owned and possessed by him and
his father on the basis of Exhibit P4 application and P6
reply, immediately.
In case no action has been taken on Exhibit P4 application
filed by the petitioner, there will be a direction to the second
respondent to take appropriate action on the application filed by
the petitioner within a period of six months from the date of
production of a copy of this judgment along with copy of the writ
petition, with notice to the petitioner.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No. 3986 OF 2005
J U D G M E N T
22.10.2008