High Court Kerala High Court

Mariyamma Mani vs State Of Kerala on 24 September, 2008

Kerala High Court
Mariyamma Mani vs State Of Kerala on 24 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7909 of 2006(N)


1. MARIYAMMA MANI,
                      ...  Petitioner

                        Vs



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

2. FOREST RANGE OFFICER, ADIMALI.

                For Petitioner  :SRI.M.M.ALIAS

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :24/09/2008

 O R D E R
                         KURIAN JOSEPH, J.
               ---------------------------------------
                   W.P.(C) No.7909 OF 2006
               ---------------------------------------
        Dated this the 24th day of September, 2008.


                           J U D G M E N T

This writ petition is filed with the following prayer:

a) Issue a writ of mandamus, order or direction directing the

2nd respondent to issue permit for transporting the Anjili

timber of one tree from the petitioner’s land to sawmill

and returning sawn timber as per Ext.P3 application

submitted by the petitioner.

In view of Exhibit P7, apparently Anjili tree is excluded.

There will be a direction to the second respondent to take a fresh

decision on Exhibit P3 application in the light of Exhibit P7, with

notice to the petitioner, within a period of one month from the

date of production of a copy of this judgment.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

W.P.(C) No.7909 OF 2006

J U D G M E N T

24.09.2008