High Court Kerala High Court

Ratna V. Gupta vs The State Of Kerala on 12 August, 2008

Kerala High Court
Ratna V. Gupta vs The State Of Kerala on 12 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24227 of 2008(H)


1. RATNA V. GUPTA, WIDOW OF A.V GUPTA
                      ...  Petitioner
2. ARAVIND A., S/O LATE A.V. GUPTA
3. PRAMOD A , S/O LATE A.V. GUPTA
4. SUNIL A.V., S/O LATE  A.V. GUPTA.
5. VIPIN A., S/O LATE A.V. GUPTA.

                        Vs



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

2. THE DIVISIONAL FOREST (OFFICER,

3. THE CUSTODIAN OF FESTED FORESTS, CCF,

                For Petitioner  :SRI.V.CHITAMBARESH (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :12/08/2008

 O R D E R
                        S. SIRI JAGAN, J.
                ------------------------------------
                   W.P.(C)No.24227 OF 2008
              ----------------------------------------
               Dated this the 12th day of August, 2008

                           JUDGMENT

The petitioners are the owners of certain properties, which

have been directed to be restored to the petitioners as per orders

of the Forest Tribunal, as confirmed by this Court. Although the

properties have been restored, the same have not been surveyed

and boundaries demarcated is the grievance of the petitioners.

The petitioners have filed Ext.P4 petition seeking survey and

demarcation of the properties before the 2nd respondent. The

petitioners seek a direction to the 2nd respondent to consider and

take appropriate action on Ext.P4 expeditiously.

2. I have heard the learned Special Government Pleader

also.

In the facts and circumstances of the case, I dispose of this

writ petition with a direction to the 2nd respondent to take

appropriate action on Ext.P4 to get the properties in question

surveyed and boundaries demarcated, as expeditiously as

possible, at any rate, within a period of six months from the date

W.P.(c)No.24227/08 2

of receipt of a copy of this judgment. The petitioners shall

forward a certified copy of this judgment along with a copy of

the writ petition to the 2nd respondent for compliance.

S. SIRI JAGAN, JUDGE

Acd