IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13566 of 2008(M)
1. MOHAMMED HANEEFA, S/O.RAWTHER
... Petitioner
Vs
1. THE CONSERVATOR OF FORESTS
... Respondent
2. THE DIVISIONAL FOREST OFFICER
3. THE FOREST RANGE OFFICER
For Petitioner :SRI.M.C.JOHN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :02/07/2008
O R D E R
S.SIRI JAGAN, J
==============
W.P.(C).No. 13566 OF 2008
====================
Dated this the 2nd day of July, 2008.
J U D G M E N T
The petitioner is aggrieved by the cancellation of the
permits issued to the petitioner for cutting and removing certain
trees in his property, which was exempted from vesting, as per
orders of the Forest Tribunal in O.A.No.1130/1994.
2. When the same came up earlier, the learned Special
Government Pleader (Forests) pointed out that against the
impugned orders, the petitioner has a right of appeal before the
Conservator of Forests.
3. Petitioner has now produced along with I.A. 8473/08,
Ext.P12, copy of appeal filed before the Conservator of Forests,
Eastern circle, Palakkad, along with Ext.P13 acknowledgment for
receipt of the same. Petitioner now seeks a direction to the
Conservator of Forests, Eastern circle, Palakkad, to consider and
pass orders on Ext.P12 appeal expeditiously.
4. I have heard the learned Special Government Pleader
(Forests) also.
W.P.(C).No. 13566 OF 2008 2
In the facts and circumstances of the case, I dispose of this
writ petition with a direction to the Conservator of Forests,
Eastern Circle, Palakkad, to consider and pass appropriate orders
on Ext.P12, as expeditiously as possible, at any rate, within six
weeks from the date of receipt of a copy of this judgment.
S.SIRI JAGAN, JUDGE
bkn/-