IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3832 of 2009(F)
1. P.MUHAMMEDKUTTY @ MANU,
... Petitioner
Vs
1. STATE OF KERALA-REPRESENTED BY
... Respondent
2. THE CUSTODIAN OF ECOLOGICALLY FRAGILE
3. THE DIVISIONAL FOREST OFFICER,
For Petitioner :SRI.K.MOHANAKANNAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :05/02/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.3832 of 2009
---------------------------------
Dated, this the 5th day of February, 2009
J U D G M E N T
Ext.P11 order is under challenge. This is an order passed by
the 2nd respondent rejecting an application made by the petitioner
under Section 19 of the Kerala Forest (Vesting and Management of
Ecologically Fragile Lands) Act, 2003 in terms of the provisions
contained in the Act and the Rules.
2. If the petitioner is aggrieved by the said order, the
petitioner has a remedy before the Tribunal constituted under the
said Act. Now, that the statute provides an affective alternate
remedy, the petitioner may pursue the matter before the Tribunal.
Without prejudice to the contentions and with liberty to pursue the
matter before the Tribunal, the writ petition is disposed of.
(ANTONY DOMINIC, JUDGE)
jg