IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8625 of 2007(B)
1. K.M.ABDUL GAFOOR, REJINAS, NEW MAHE
... Petitioner
2. K.E.RAHMATH, W/O.K.M.ABDUL GAFOOR,
3. K.E.REJINA, W/O.K.M.YASIR,
4. K.E.RANEESHA, W/O.SINEWRAZ,
Vs
1. THE DIVISIONAL FOREST OFFICER,
... Respondent
2. THE PRINCIPLE CHIEF CONSERVATOR OF
3. THE CUSTODIAN OF ECOLOGICALLY FRAGILE
4. STATE - REPRESENTED BY SECRETARY TO
For Petitioner :SRI.M.SASINDRAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :04/08/2008
O R D E R
S.SIRI JAGAN, J
==================
W.P(C)No.8625 of 2007
==================
Dated this the 4th day of August, 2008.
J U D G M E N T
The petitioner challenges proceedings initiated by the 3rd
respondent under the Kerala Forest (Vesting and Management of
Ecologically Fragile Lands) Act. Against such proceedings, the
petitioner has filed Ext.P8 petition under Section 19(3)(b) of the
Act. The petitioner seeks expeditious disposal of the same.
2. I have heard the learned the Special Government
Pleader (Forest) also.
3. In the facts and circumstances of the case, I dispose of
this writ petition with a direction to the 3rd respondent to
consider and pass appropriate orders on Ext.P8, as expeditiously
as possible, at any rate within six months from the date of
receipt of a copy of this judgment.
The petitioner shall forward a copy of this writ petition
along with a certified copy of this judgment to the 3rd
respondent for compliance.
S.SIRI JAGAN, JUDGE
rhs