IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21331 of 2008(M)
1. H.NADARAJAN, S/O.Y.HARIS, AGED 51 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY ITS SECRETARY,
... Respondent
2. CHIEF CONSERVATOR OF FOREST
3. FOREST CONSERVATOR, EASTERN CIRCLE,
4. THE DIVISIONAL FOREST OFFICER,
For Petitioner :SRI.T.RAJASEKHARAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :15/07/2008
O R D E R
V. GIRI, J.
-------------------------------
WP(C).NO. 21331 of 2008
---------------------------------
Dated this the 15th day of July, 2008.
JUDGMENT
The petitioner is aggrieved by Ext.P8 order and Ext.P9
communication issued in consequence thereof. In my view, the
petitioner has an efficacious remedy by way of review under
Rule 37 of the Classification Control and Appeal Rules. In the
result, the writ petition is disposed of permitting the petitioner to
challenge Ext.P8 before the Government. If a review is filed in
this regard within one month from today, it shall be considered
and disposed of after hearing the petitioner within six months
thereafter. Enforcement of Exts.P8 and P9 shall be kept in
abeyance till orders are passed by the Government as aforesaid.
V. GIRI, JUDGE.
Pmn/ WPC. /2008 2