IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 540 of 2009(S)
1. P.V.SUNDARAN,S/O.VELAYUDHAN,AGED 73 YRS,
... Petitioner
Vs
1. P.DHANESH KUMAR,(FATHER'S NAME AND AGE
... Respondent
2. SURENDRA RAJ,(FATHER'S NAME AND AGED NOT
For Petitioner :SRI.V.CHITAMBARESH (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :03/07/2009
O R D E R
V.GIRI,J.
-------------------------
Cont. Case No. 540 of 2009
--------------------------
Dated this the 3rd July,2009
J U D G M E N T
Pursuant to the direction of this Court, an affidavit
has been filed by the Divisional Forest Officer Nenmara.
In paragraph 5 of the affidavit, it is affirmed that a
restoration proposal was submitted to the Chief
Conservator of Forests and the Chief Conservator has in
turn submitted a proposal to the Joint Secretary along
with covering letter dated 20.6.2009 with a request to
complete the procedure within five days. It is affirmed
that land will be restored to the petitioner after getting
Government sanction. In the light of the facts
aforementioned, I am satisfied that there is no warrant
for further proceeding under the Contempt of Courts Act.
It is accordingly closed without prejudice to the right of
the petitioner to seek reopening of the same, if the
circumstances so warrant.
(V.GIRI,JUDGE)
ma
2
3