High Court Kerala High Court

K.Neelakantan vs State Of Kerala on 24 May, 2010

Kerala High Court
K.Neelakantan vs State Of Kerala on 24 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36472 of 2009(D)


1. K.NEELAKANTAN, AGED 64 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE CUSTODIAN AND CONSERVATOR OF VESTED

                For Petitioner  :SRI.B.S.SIVAJI

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :24/05/2010

 O R D E R

THOTTATHIL B.RADHAKRISHNAN, J.

= = = = = = = = = = = = = = = = = = = = = = = =

W.P.(C).No.36472 of 2009-D

= = = = = = = = = = = = = = = = = = = = = = = =

Dated this the 24th day of May, 2010.

Judgment

1.The petitioner obtained Ext.P1, an order under

Section 8 of the Kerala Private Forests (Vesting

and Assignment) Act, 1971 from the Forest

Tribunal, Palakkad. The State of Kerala and the

Custodian were the respondents. The parties are

bound by that judicial order. Respondents carried

an appeal to this Court. That was dismissed as

per Ext.P2 judgment. Obviously, therefore, the

respondents have to give effect to the decision

contained in Ext.P1 whereby the petitioner is

found entitled to be in possession of the

property in question.

2.The petitioner complains that in spite of

repeated requests and representations, the

respondents have not given effect to the decision

contained in Ext.P1, as affirmed as per Ext.P2.

WPC36472/09 -: 2 :-

This is nothing but clear negation of justice and

infraction of rule of law. If there is any

dispute between the State and the Custodian on

the one hand and the petitioner on the other, as

to the identity of the property that is covered

by Ext.P1, either of the parties can bring that

issue to the notice of the Forest Tribunal since

that Tribunal would be the best authority to

decide on the identity of the property covered by

Ext.P1.

3.However, learned Special Government Pleader for

Forests states that in the meanwhile, Kerala

Forests (Vesting and Management of Ecologically

Fragile Land) Act, 2003 came into force and that

the land in question is one that would fall under

that Act. He says that on coming into force of

that legislation, the petitioner ceases his

entitlement to have the land because it is one

that would be covered by that statute.

4.But, the petitioner is entitled to require the

WPC36472/09 -: 3 :-

respondents to give effect to Ext.P1. In taking a

decision as to whether the respondents will give

effect to or not, they render administrative or

quasi judicial decision. The respondents are

public authorities. Therefore, even by virtue of

Section 4(1)(d) of the Right to Information Act,

2005, the respondents are bound to give the

petitioner the reason, if any, as to why they

would not give effect to Ext.P1 order issued

under the Kerala Private Forests (Vesting and

Assignment) Act. If the reason of the respondents

is referable to the Kerala Forests (Vesting and

Management of Ecologically Fragile Land) Act,

that has to be clearly stated and a decision

taken and communicated to the petitioner. No

citizen can be forced to run from pillar to post

even without being told a firm decision and the

reason for that decision. The executive

establishment of a democratic Republic cannot

make oral decisions. It has to record its

decision on files and communicate it in writing

to the concerned.

WPC36472/09 -: 4 :-

In the aforesaid situation, the second respondent

is directed to take up Ext.P1 and comply with it

or issue a decision as to why Exts.P1 and P2 are

not being complied with. If decision with reasons

to that effect is not communicated to the

petitioner within two months from now, he will be

treated as eligible for restoration without

reference to the provisions of Kerala Forests

(Vesting and Management of Ecologically Fragile

Land) Act and the respondents will put the

petitioner in possession of the property covered

by Ext.P1 within one month therefrom. All issues

on merits are left open. The writ petition

ordered accordingly.

THOTTATHIL B.RADHAKRISHNAN,
JUDGE.

Sha/0506