High Court Kerala High Court

P.Hamsa vs Divisional Forest Officer on 26 November, 2010

Kerala High Court
P.Hamsa vs Divisional Forest Officer on 26 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35412 of 2010(B)


1. P.HAMSA S/O. KUNHAYAMBU HAJI, AGED 72,
                      ...  Petitioner

                        Vs



1. DIVISIONAL FOREST OFFICER, SILENT VALLEY
                       ...       Respondent

2. THE CHIEF CONSRVATOR OF FORESTS,

3. DIVISIONAL FOREST OFFICER, OFFICE OF

4. THE RANGE OFFICER,OFFICE OF THE RANGE

5. THE DISTRICT COLLECTOR, PALAKKAD.

6. TAHSILDAR OFFICE OF THE TAHSILDAR,

7. THE VILLAGE OFFICER, ALANALLUR III,

                For Petitioner  :SRI.RAJESH SIVARAMANKUTTY

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :26/11/2010

 O R D E R
                        ANTONY DOMINIC, J.

              ```````````````````````````````````````````````````````
                  W.P.(C) No. 35412 of 2010 B
              ```````````````````````````````````````````````````````
          Dated this the 26th day of November, 2010

                             J U D G M E N T

Prayer sought for in the writ petition is to direct

consideration of Ext.P4 representation made by the petitioner

before the first respondent. In Ext.P4 representation, the

request made by the petitioner is to measure the property and

demarcate the property of the petitioner from the reserved forest

and not to fix janda before completing the aforesaid exercise.

2. Now that such a representation has been made,

which, according to the petitioner, is pending before the first

respondent, I direct the first respondent to consider Ext.P4

representation and pass orders thereon, at any rate, within two

months from the date of production of a copy of this judgment.

3. Petitioner to produce a copy of this judgment and writ

petition before the first respondent for compliance.

Writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
aks