IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37505 of 2008(M)
1. P.ANANDA SHETTY
... Petitioner
Vs
1. DIVISIONAL FOREST OFFICER,
... Respondent
2. FOREST RANGE OFFICER,KASARAGODE.
For Petitioner :SRI.V.V.ASOKAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :18/12/2008
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 37505 of 2008
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 18th December, 2008.
J U D G M E N T
Petitioner’s vehicle has been seized on allegation of commission
of a forest offence with that vehicle. O.R No. 14/2008 of Forest
Range Office, Kasaragod has been registered in respect of the same.
Confiscation proceedings under Section 61A of the Kerala Forest Act
are pending. Pending further proceedings , by Ext. P2 petition, the
petitioner requested for interim custody of the vehicle. Petitioner’s
grievance in this writ petition is that the same is not being considered
by the 1st respondent. The petitioner seeks a direction to the 1st
respondent to consider and pass orders on Ext. P2 expeditiously.
2. I have heard the learned Government Pleader also.
3. In the facts and circumstances of the case, I dispose of this
writ petition with a direction to the 1st respondent to consider and
pass orders on Ext. P2, as expeditiously as possible, at any rate,
within two weeks from the date of receipt of a copy of this judgment.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.