High Court Kerala High Court

M/S.Poabs Plantations Private … vs The State Of Kerala on 25 June, 2007

Kerala High Court
M/S.Poabs Plantations Private … vs The State Of Kerala on 25 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 17102 of 2007(J)


1. M/S.POABS PLANTATIONS PRIVATE LIMITED,
                      ...  Petitioner

                        Vs



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

2. THE PRINCIPAL CHIEF CONSERVATOR OF

3. THE CONSERVATOR OF FOREST & CUSTODIAN

4. THE DIVISIONAL FOREST OFFICER,

                For Petitioner  :SRI.N.JAMES KOSHY

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :25/06/2007

 O R D E R
                                S. SIRI JAGAN, J.

                       ---------------------------------

                        W.P.(C)NO. 17102 OF 2007

                     -------------------------------------

             DATED THIS THE 25th DAY OF JUNE, 2007


                                     JUDGMENT

The petitioner is a Company which obtained a lease of certain

lands from Maharaja of Cochin in the year 1908 for 99 years. The

period of lease is to expire shortly. The petitioner applied for renewal

of the lease. The same is not acceded to by the Government now. It

is under the above circumstances that the petitioner has approached

this Court for appropriate reliefs. The petitioner submits that there is

no reason as to why the Government should not renew the petitioner’s

lease, for which the petitioner has filed Ext.P21 series of applications

before the Government. The petitioner seeks a direction to the

Government to consider Ext.P21 series applications and to pass

appropriate orders thereon.

2. The learned Special Government Pleader (Forest) submits

that the decision has to be taken by the Cabinet for which some more

time is required.

3. After hearing both sides, I dispose of this writ petition

directing the 1st respondent to consider and pass appropriate orders on

Ext.P21 series of applications as expeditiously as possible. Till final

W.P.(c)No.17102/07 2

orders are passed, the petitioner shall not be evicted from the

properties in question.

S. SIRI JAGAN, JUDGE

Acd