High Court Kerala High Court

P.Jayakumar vs The State Of Kerala on 29 June, 2007

Kerala High Court
P.Jayakumar vs The State Of Kerala on 29 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 16665 of 2007(H)


1. P.JAYAKUMAR, S/O.P.V.PAULOSE,
                      ...  Petitioner

                        Vs



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

2. THE FOREST RANGE OFFICER,

                For Petitioner  :SRI.K.BALACHANDRAN (PN)

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :29/06/2007

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

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

                       W.P.(C)NO. 16665 OF 2007

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

               DATED THIS THE 29th DAY OF JUNE, 2007


                                    JUDGMENT

The petitioner’s vehicles have been proceeded against under the

Kerala Forest Act for alleged violation of the Kerala Forest Act. More

than a year has elapsed since the seizure. The petitioner submits that

no final orders in the confiscation proceedings have yet been passed

and even the Mahazars have not yet been given to the petitioner. The

petitioner therefore, seeks interim custody of the vehicles pending

finalisation of the confiscation proceedings.

2. The learned Government pleader submits that the

petitioner has filed Ext.P6 petition before the 2nd respondent and the

2nd respondent can consider and pass orders thereon in accordance

with law.

3. Having heard the learned counsel for the petitioner and the

learned Government pleader, I direct the 2nd respondent to consider

Ext.P6 and pass appropriate orders thereon in accordance with the

provisions of the Kerala Forest Act after affording an opportunity of

being heard to the petitioner as expeditiously as possible, at any rate,

W.P.(c)No.16665/07 2

within one month from the date of receipt of a copy of this

judgment.

The writ petition is disposed of as above.

S. SIRI JAGAN, JUDGE

Acd