High Court Kerala High Court

E.P.Jose Varghese vs State Of Kerala on 24 August, 2007

Kerala High Court
E.P.Jose Varghese vs State Of Kerala on 24 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 25986 of 2007(R)


1. E.P.JOSE VARGHESE, S/O.E.P.VARGHESE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE CHIEF CONSERVATOR OF FORESTS

3. THE DIVISIONAL FOREST OFFICER,

4. THE FOREST RANGE OFFICER, MEPPADY.

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :24/08/2007

 O R D E R
                          S. SIRI JAGAN, J.
                   ---------------------------------
                   W.P.(C)NO.25986 OF 2007
                 ------------------------------------
         DATED THIS THE 24th DAY OF AUGUST, 2007

                              JUDGMENT

The petitioner is challenging Ext.P7 communication by which the

3rd respondent has directed the 4th respondent to take action to stop

the functioning of unauthorised peeling units on the basis of a

telephone message from the Chief Conservator of Forest

(Development).

I have heard the learned special Government pleader (Forest)

also. The learned special Government pleader (Forest) submits that

Ext.P7 is only an internal communication and no proceedings would be

taken without issuing a show cause notice to the petitioner and hearing

him. This is recorded and the writ petition is closed.

S. SIRI JAGAN, JUDGE

Acd