IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 23676 of 2007(R)
1. KAJAN HUSSAIN, S/O.MOHAMMED HANEEFA,
... Petitioner
Vs
1. DIVISIONAL FOREST OFFICER,
... Respondent
For Petitioner :SRI.G.HARIHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :14/01/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = =
W.P. (C) No. 23676 OF 2007 R
= = = = = = = = = = = = = =
Dated this the 14 th January, 2008
J U D G M E N T
Challenge in this writ petition is against Ext. P5, an order
declining the request of the petitioner for issuing NOC. Petitioner
had approached this Court on an earlier occasion and that resulted
in Ext. P4 judgment directing consideration of the application.
According to the petitioner, before even producing a copy of the
said judgment, his request was turned down by Ext. P5.
2. The limited ground on which Ext. P5 is impugned is that
before the said order was passed notice was not issued to the
petitioner, nor was the petitioner heard in the matter. This
contention of the petitioner is not disputed by the respondents, nor
have they placed any materials suggesting to the contrary. In view
of this, I am of the view that the impugned order was passed in
violation of the principles of natural justice.
3. Hence, quashing Ext. P5, I dispose of this writ petition
directing the 1st respondent to reconsider the matter with notice to
W.P.(C) No. 23676 OF 2007
– 2 –
the petitioner as expeditiously as possible. This shall be done
within four weeks of production of a copy of this judgment.
ANTONY DOMINIC
JUDGE
jan/-