Kerala High Court
K.M.Krishna Varma vs State Of Kerala on 26 November, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 6391 of 2004(J)
1. K.M.KRISHNA VARMA, RESIDING AT
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE
... Respondent
2. THE CUSTODIAN OF VESTED FORESTS,
For Petitioner :SRI.D.KRISHNA PRASAD
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :26/11/2007
O R D E R
KURIAN JOSEPH J.
----------------------------------------------
Writ Petition (Civil) No.6391 of 2004
----------------------------------------------
Dated 26th November, 2007.
J U D G M E N T
In the matter of implementation of Exts.P1 and P2 by
restoring the land, petitioner has submitted Ext.P3 before the
second respondent. There is already an interim order dated
25.2.2004. In case no action has been taken on Ext.P3, there will
be a direction to the second respondent to take appropriate action
thereon in accordance with law with notice to the petitioner,
within two months from the date of production of a copy of the
judgment by the petitioner.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs