IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23404 of 2003(J)
1. K.P.SURESH BABU, S/O. NARAYANAN,
... Petitioner
2. SUJATHA BALAKRISHNAN, W/O. BALAKRISHNAN,
3. C.UNNIKRISHNAN,
4. SMT,P.KARTHIYAYINI,
5. M.PADMANABHAN,
Vs
1. STATE OF KERALA,
... Respondent
2. PRINCIPAL CHIEF CONSERVATOR OF FOREST,
3. CUSTODIAN OF VESTED FORESTS/
4. DIVISIONAL FOREST OFFICE, NENMARA.
For Petitioner :SRI.T.V.GEORGE
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :28/03/2008
O R D E R
C .N. RAMACHANDRAN NAIR &
T.R. RAMACHANDRAN NAIR, JJ.
--------------------------------------------
W.P.C. No. 23404 OF 2003
--------------------------------------------
Dated this the 28th day of March, 2008
JUDGMENT
C.N. Ramachandran Nair,J.
W.P.C. has become infructuous because the impugned
Ordinance, 2000 is superseded by subsequent legislation. The Act
provides for constitution of Tribunal to look into the grievance of
affected persons. In view of the subsequent development, we close this
Writ Petition leaving freedom to the petitioners to make claim before
the Tribunal or if justified to challenge the statute.
(C.N.RAMACHANDRAN NAIR)
Judge.
(T.R.RAMACHANDRAN NAIR)
Judge.
kk
2