IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 5570 of 2008(K)
1. MR.BOJAN,S/O.MR.KADA GOWDER
... Petitioner
2. MRS. RANI, D/O. MR.KADA GOWDER
3. MRS.KAMALA,D/O. MR.KADA GOWDER
4. MRS. LAKSHMI, D/O. MR.KADA GOWDER
5. MR.SUNDARRAJAN, S/O.MR.KADA GOWDER
6. MR.SIVARAMAN,S/O.MR.KADA GOWDER
7. MRS.CHANDRAMATHI,D/O.MR.KADA GOWDER
8. MR.RAVI,S/O.KADA GOWDER
9. MRS. SHEELA,D/O.MR.KADA GOWDER
10. J.RAJU, EX-GOVERNMENT TEACHER
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. THE PRINCIPLE CHEIF CONSERVATOR OF
3. THE DIVISIONAL FOREST OFFICER
For Petitioner :SMT.SREEKALA KRISHNADAS
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :15/02/2008
O R D E R
ANTONY DOMINIC, J.
------------------------------------
W.P.(C) 5570 of 2008
-------------------------------------
Dated: February 15, 2008
JUDGMENT
The challenge in this writ petition is against the notification
issued declaring the petitioner’s property as an ecologically fragile
land in terms of the Kerala Forest (Vesting and Management of
Ecologically Fragile Lands) Ordinance 2000. Subsequently the
Ordinance has been replaced by Act 21/2003 and it provides for the
constitution of a Tribunal in terms of sec.9 thereof for settlement
of disputes.
2. In my view, if the petitioner is aggrieved by the notification
referred to above, the remedy open to the petitioner is to seek
settlement of the dispute before the Tribunal. With the above
observation this writ petition is dismissed.
ANTONY DOMINIC, JUDGE
mt/-