High Court Kerala High Court

Jobin Joseph vs Deputy Ranger on 27 August, 2009

Kerala High Court
Jobin Joseph vs Deputy Ranger on 27 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21991 of 2009(T)


1. JOBIN JOSEPH, S/O.JOSEPH, AGED 27
                      ...  Petitioner

                        Vs



1. DEPUTY RANGER, FOREST STATION,
                       ...       Respondent

2. DIVISIONAL FOREST OFFICER, KOTTAYAM.

                For Petitioner  :SRI.M.P.M.ASLAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :27/08/2009

 O R D E R
                                V.GIRI,J.
                         -------------------------
                    W.P ( C) No.21991 of 2009
                         --------------------------
                 Dated this the 27th August,2009

                           J U D G M E N T

Petitioner is aggrieved by the seizure of his vehicle, a

Jeep bearing Reg.No.KLN 7880. The seizure was effected on

14/8/2009. Apparently, proceedings under Section 61A of the

Kerala Forest Act has been initiated, as evidenced by Ext.P16.

Petitioner has sought for a direction to release the vehicle.

2. Learned Special Government Pleader, on

instructions, submits that confiscation proceedings shall be

completed, at the earliest. Submission is recorded. Since the

seizure was effected on 14/8/2008 and considering the

averments in the writ petition, final order under Section 61A

will have to be passed at the earliest and it shall be so done by

the 2nd respondent positively within a period of two months

from the date of receipt of a copy of this judgment . It is made

clear that if orders are not passed within the aforementioned

time limit, the vehicle bearing Reg.No.KLN 7880 shall be

released to the petitioner on him executing a bond.

Writ petition is disposed of as above.

(V.GIRI,JUDGE)
ma

2

3