IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16590 of 2008(Y)
1. M/S.VAYITRI PLANTATIONS LTD.
... Petitioner
Vs
1. THE CUSTODIAN OF ECOLOGICALLY FRAGILE
... Respondent
2. THE DIVISIONAL FOREST OFFICER,
For Petitioner :SRI.K.MOHANAKANNAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :04/06/2008
O R D E R
S.SIRI JAGAN, J
= = = = = = = = = = = = = = = =
W.P.(C).No. 16590 OF 2008
= = = = = = = = = = = = =
Dated this the 4th day of June, 2008.
J U D G M E N T
The petitioners are aggrieved by action initiated by the
respondents under the Kerala Forest(Vesting and Management of
Ecologically Fragile Land) Act, 2003. Against such action the
petitioner has filed Ext.P8 petition under Section 19(3) of the Act,
before the 1st respondent. The petitioner now seeks a direction
to the 1st respondent to consider Ext.P8 application
expeditiously .
2. I have heard the learned Special Government Pleader
(Forest) also. He would submit that 1st respondent would require
at least six months’ time to consider the application of the
petitioner since there are a number of such petitions are pending
before the 1st respondent.
3. After hearing both sides, I dispose of this writ petition
with a direction to the 1st respondent to consider Ext.P8
application submitted by the petitioner under Section 19(3) of the
Act, as expeditiously as possible at any rate within six months
W.P.(C).No. 16590 OF 2008 2
from the date of receipt of a copy of this judgment after
complying with the procedure prescribed and affording an
opportunity of being heard to the petitioner.
The petitioner shall forward a certified copy of this judgment
along with a copy of the writ petition to the 1st respondent for
compliance.
S.SIRI JAGAN, JUDGE
bkn/-