IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 14037 of 1998(U)
1. M.V.AALI
... Petitioner
Vs
1. DVL.FOREST OFFICER,VYTHIRI
... Respondent
For Petitioner :SRI.P.K.JOSE
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :22/02/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
O.P. No. 14037 OF 1998
---------------------------------------
Dated this the 22nd day of February, 2008.
J U D G M E N T
This original petition is filed with the following prayer:
i) To issue a writ of mandamus commanding the 1st and 2nd
respondents not to disturb the possession and ownership
of the petitioner of 2 acres of land covered by Ext.P1
Kraya Certificate.
It is brought to the notice of this Court that connected matters
have already been disposed of directing the aggrieved party to
approach the Government. Therefore, this original petition is
disposed of as follows:
2. In the event of the petitioner approaching the second
respondent within a period of two months from today, the matter
will be duly considered by the second respondent with notice to
the petitioner and third respondent and appropriate orders
thereon will be passed, in accordance with law. Till orders are
passed by the Government as above, the interim order passed by
this Court will continue.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
O.P. No. 14037 OF 1998
J U D G M E N T
22.02.2008