High Court Kerala High Court

Joji Joseph vs State Of Kerala on 13 September, 2007

Kerala High Court
Joji Joseph vs State Of Kerala on 13 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 15036 of 1999(M)



1. JOJI JOSEPH
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.BABU JOSEPH KURUVATHAZHA

                For Respondent  :ADVOCATE GENERAL

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :13/09/2007

 O R D E R
                   H.L.DATTU, C.J. & K.T.SANKARAN,J.
                   ----------------------------------------------------
                          O.P. NO. 15036 OF 1999 M
                   ----------------------------------------------------
                    Dated this the 13th September, 2007

                                JUDGMENT

H.L.DATTU, C.J.

Petitioners are respectively President and General Secretary of a

Society. Petitioners are before us in this Original Petition filed under

Article 226 of the Constitution of India for several reliefs.

2. At the time of hearing of the Original Petition, learned counsel,

Sri.Babu Joseph Kuruvathazha, would submit that Ext.P9 is the report of

the Chief Conservator of Forests (Vigilance), addressed to the Principal

Secretary to Government, Forest and Wildlife (C) Department,

Thiruvananthapuram, dated 3rd November, 1998. By the said

communication, the Chief Conservator of Forests (Vigilance) had reported

that large number of trees in Brahmagiri Estate and Reserve Forest area

surrounding Brahmagiri Estate have been cut and removed by party

respondents with the connivance of the Forest Officials and, therefore, had

requested the Principal Secretary to the Government to take appropriate

proceedings not only against the Forest Officials but also against the party

respondents.

3. Since no proceedings were taken, the petitioners had approached

the Principal Secretary to the Government by representation dated

19.5.1996, which has been replied by the Principal Secretary to the

Government by its letter dated 3.3.1999, wherein they have informed the

O.P. NO.15036 of 1999

:: 2 ::

petitioner that the matter is now entrusted to the Vigilance Department for

appropriate survey and enquiry.

4. It is at that stage, the petitioners were before this Court in the

Original Petition filed.

5. Learned single Judge while entertaining the Original Petition had

issued certain directions to the respondents in the Original Petition.

6. Aggrieved by those directions, the contesting respondents were

before this Court in W.A.No.820 of 2000.

7. A Division Bench of this Court, while entertaining the Writ Appeal,

had granted an interim order staying the directions issued by the learned

single Judge. Thereafter, it appears, an advocate commissioner was

appointed to survey the property in dispute and to make an appropriate

report before this Court.

8. During the pendency of the Writ Appeal, the Director of Vigilance

has made enquiries and also survey and after such enquiries and survey

has filed a report before the State Government and in that, has given a

clean chit to the respondents in this Original Petition.

9. In view of these developments, in our opinion, as on today none

of the reliefs sought for by the petitioners in this Original Petition can be

granted by this Court. Accordingly, the Original Petition is disposed of as

having become unnecessary. However, liberty is reserved to the

petitioners, if they so desire, to question the correctness or otherwise of the

O.P. NO.15036 of 1999

:: 3 ::

report filed by the Director of Vigilance and Anti-Corruption Bureau before

the State Government in appropriate proceedings.

10. Consequent to the disposal of the Original Petition, all the

pending interlocutory applications are also rejected.

Ordered accordingly.

(H.L.DATTU)
Chief Justice

(K.T.SANKARAN)
Judge
ahz/

H.L.DATTU, C.J. &
K.T.SANKARAN, J.

———————————————

———————————————

O.P.NO. 15036 OF 1999

JUDGMENT

13th September, 2007

———————————————