High Court Kerala High Court

Joseph vs The Tahsildar on 20 June, 2007

Kerala High Court
Joseph vs The Tahsildar on 20 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 22109 of 2005(F)


1. JOSEPH, THADICKAL VEEDU,
                      ...  Petitioner

                        Vs



1. THE TAHSILDAR, DEVIKULAM.
                       ...       Respondent

2. REVENUE DIVISIONAL OFFICER,

                For Petitioner  :SRI.PRATHEESH.P

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :20/06/2007

 O R D E R
                             KURIAN JOSEPH J.

                 ----------------------------------------------

                       W.P.(C) No.22109 of 2005

                 ----------------------------------------------

                         Dated 20th  June,  2007.


                               J U D G M E N T

The writ petition is filed mainly with the following

prayer :-

“Issue a writ of mandamus directing the respondents 1 and 2 to

issue a concern certificate to the District Forest Range Officer to

cut and remove the teak trees.”

Since the petitioner has sought for a writ of mandamus, it is for

the petitioner to approach the District Collector, in which case,

the matter will be duly considered by the said authority with

notice to the petitioner and appropriate orders in accordance with

law in the matter will be passed within another two months.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J.

———————————————-

O.P. NO. OF 200

———————————————-

J U D G M E N T

Dated 20th June, 2007.