High Court Kerala High Court

E.M.Joykutty vs The Forest Range Officer on 16 December, 2009

Kerala High Court
E.M.Joykutty vs The Forest Range Officer on 16 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35655 of 2009(O)


1. E.M.JOYKUTTY, AGED 50 YEARS,
                      ...  Petitioner

                        Vs



1. THE FOREST RANGE OFFICER, FOREST RANGE,
                       ...       Respondent

2. THE STATE OF KERALA, REPRESENTED BY THE

3. THE AUTHORISED OFFICER, DIVISIONAL

                For Petitioner  :SRI.V.SETHUNATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :16/12/2009

 O R D E R
                     S.S.SATHEESACHANDRAN, J.
                    -----------------------------------
                    W.P.(C).No.35655 of 2009 - O
                     ---------------------------------
           Dated this the 16th day of December, 2009

                            J U D G M E N T

Writ petition is filed seeking the following reliefs:

“i) To call for the records relating to Ext.P1.

ii) To issue a writ of mandamus or appropriate writ

order or direction to stay all proceedings under Ext.P6

notice till the disposal of Ext.P1 appeal.”

2. Petitioner is the appellant in C.M.A.No.82 of 2009 on

the file of the 2nd Additional District Court, Ernakulam. The

appeal is preferred under Section 61D of the Kerala Forest Act,

against an order passed by the Divisional Forest Officer,

Malayattoor Division, Kodanad, confiscating a motor vehicle

owned by the appellant alleging that it was involved in a forest

offence. Previously, petitioner, after registration of the forest

offence involving the vehicle, had got interim custody of that

vehicle, after seizure by the forest officials, by orders of the

Magistrate before whom the criminal case was pending. The

release of the vehicle on interim custody was challenged by the

respondent by filing a writ petition, W.P.(C).No.22748 of 2008

W.P.(C).No.35655 of 2009 – O

2

before this Court. Order passed by the learned Magistrate

allowing interim custody of the vehicle was quashed by judgment

dated 28.7.2009 rendered in the above writ petition. A petition

filed by the petitioner seeking review of that judgment was also

later dismissed. Meanwhile, pursuant to proceedings taken the

Divisional Forest Officer, after hearing the petitioner/appellant,

passed an order confiscating the vehicle. That order is now being

challenged in C.M.A.No.82 of 2009 before the 2nd Additional

District Court, Ernakulam. In that C.M.Appeal,

petitioner/appellant had moved an application for staying the

operation of the confiscation order. Learned District Judge has

ordered notice on that application. Petitioner has therefore

approached this Court seeking the aforementioned relief invoking

the supervisory jurisdiction vested with this Court under Article

227 of the Constitution of India.

3. Notice given, learned Special Government Pleader

(Forests) has appeared on behalf of the respondents. I heard the

counsel for the petitioner and the learned Special Government

Pleader (Forests).

W.P.(C).No.35655 of 2009 – O

3

4. Petitioner is enjoying possession of the vehicle on the

basis of the interim custody granted by the Magistrate which had

been quashed by orders by judgment rendered by this Court,

submits the learned Special Government Pleader. Further more

as no orders have been passed by the learned District Judge on

the petition filed for staying the operation of the confiscation

order impugned in the appeal and so much so, the visitorial

jurisdiction of this Court may not be invoked for granting the

relief canvassed in the writ petition, is the submission of the

learned Special Government Pleader (Forests).

5. Having regard to the submissions made and the facts

and circumstances presented, I find at this stage, the relief

canvassed for staying the operation of Ext.P6 notice given by the

authorized officer, pending appeal preferred by the petitioner,

cannot be granted by this Court in exercise of writ jurisdiction.

Petitioner has to approach the District Court for an expeditious

disposal of the application filed by him for staying the operation

of the confiscation order. It is submitted that the petition stands

posted for return of notice on 23.12.2009. Respondent is

W.P.(C).No.35655 of 2009 – O

4

directed to enter appearance in the appeal and file counter, if

any, to that application before 22.12.2009. The learned District

Judge is directed to hear and dispose of Ext.P2 application

expeditiously, preferably on 23.12.2009 itself. In case the

application, for any reason, could not be heard and disposed of

on 23.12.2009, there will be a direction to dispose that

application within two weeks from the above date.

Writ petition is disposed of as above.

S.S.SATHEESACHANDRAN,
JUDGE.

bkn/-