High Court Kerala High Court

Augusthy Chacko vs The Forest Range Officer on 30 May, 2008

Kerala High Court
Augusthy Chacko vs The Forest Range Officer on 30 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14254 of 2008(V)


1. AUGUSTHY CHACKO, S/O.AUGUSTINE,
                      ...  Petitioner

                        Vs



1. THE FOREST RANGE OFFICER,
                       ...       Respondent

2. THE DIVISIONAL FOREST OFFICER (NORTH),

3. THE CHIEF CONSERVATOR OF FOREST,

4. STATE OF KERALA,

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :30/05/2008

 O R D E R
                          S.SIRI JAGAN, J.
                   ==================
                    W.P.(C).No.14254 of 2008
                   ==================
              Dated this the 30th day of May, 2008
                          J U D G M E N T

The petitioners are farmers engaged in agricultural

operations in the 8th Block of Pullipadam Village in Nilambur

Taluk. The village being lying near to the forest, wild elephants

are destructing the agricultural plants raised by the petitioner and

other similarly situated farmers. The grievance of the petitioner

in this writ petition is that despite Ext.P1 representation being

made, the respondents are not taking appropriate steps to save

their agricultural operations from the wild elephants. The

petitioner now seeks a direction to the 2nd respondent to consider

Ext.P1 and to take appropriate remedial measures.

2. I have heard the learned Government Pleader also.

3. In the facts and circumstances of the case, I dispose

of this writ petition with a direction to the 2nd respondent to

consider Ext.P1 and to take remedial measures if the complaint of

the petitioner and others is genuine and requires urgent

measures.

Sd/-

sdk+                                         S.SIRI JAGAN, JUDGE
           ///True copy///


                                 P.A. to Judge

2