IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21567 of 2010(U)
1. GOPALAKRISHNAN, S/O.RAMATHARAKAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESNTED BY THE
... Respondent
2. THE CUSTODIAN/CONSERVATOR OF VESTED
3. THE DIVISIONAL FOREST OFFICER,
For Petitioner :SRI.V.B.RAMANUNNI
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :29/07/2010
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W.P(C) No. 21567 of 2010
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 29th day of July, 2010.
J U D G M E N T
Petitioner’s grievance in this writ petition is that the property
held to be not vested in the Government under the Kerala Private
Forests (Vesting and Assignment) Act as per the order of the Forest
Tribunal, Palakkad in O.A. No. 281/78 has not been restored to the
petitioner yet, although the order was passed by the Forest Tribunal
on 7-11-1980. The learned Government Pleader, on instructions,
submits that the delay is on account of want of completion of the
survey and other formalities. He submits that the property can be
restored within 4 months.
Accordingly, the writ petition is disposed of with a direction to
the respondents to restore possession of the property in question
involved in Ext. P1 order of the Forest Tribunal, Palakkad, as
expeditiously as possible, at any rate, within four months from the
date of receipt of a copy of this judgment.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.