High Court Kerala High Court

P.J.Baby vs State Of Kerala on 26 November, 2010

Kerala High Court
P.J.Baby vs State Of Kerala on 26 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34120 of 2010(L)


1. P.J.BABY,S/O.LATE P.C.JOSEPH,
                      ...  Petitioner

                        Vs



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

2. THE CUSTODIAN OF VESTED FORESTS/

3. THE DIVISIONAL FOREST OFFICER,MANNARKKAD

4. THE FOREST RANGE OFFICER,MANNARKKAD

                For Petitioner  :SRI.K.JAJU BABU

                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. 34120 of 2010 L
            ```````````````````````````````````````````````````````
         Dated this the 26th day of November, 2010

                           J U D G M E N T

Case of the petitioner is that initially he had 6 acres

of land, out of which 4 acres were exempted from the

provisions of the Vesting Act and Kerala Land Reforms Act.

In this context, reference is made to Exts.P1 to P3 orders.

According to the petitioner, in addition to the aforesaid 4

acres, he also purchased another 2 acres. It is stated that

while he was enjoying the aforesaid 6 acres as a compact

plot, an attempt was made by respondents 3 and 4 to

trespass into his property on the basis that the property is a

vested forest. It is complaining of the above, this writ petition

is filed.

2. Learned Government Pleader has obtained

instructions from the third respondent. It is submitted that

janda was put only at the boundary of the vested forest and

the notified ecologically fragile land. It is specifically stated

W.P.(C) No.34120/10
: 2 :

that no portion of the property of the petitioner has been

reduced into their possession.

3. Now that the aforesaid submission has been made

by the learned Government Pleader on behalf of the

respondents, all that is required is to record the same and

close the writ petition.

Accordingly, writ petition will stand closed.

Sd/-

(ANTONY DOMINIC, JUDGE)
aks

// True Copy //

P.A. To Judge