High Court Kerala High Court

State Of Kerala Represented By … vs K.G.Kuruvilla on 2 April, 2007

Kerala High Court
State Of Kerala Represented By … vs K.G.Kuruvilla on 2 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 841 of 2007()


1. STATE OF KERALA REPRESENTED BY SECRETARY
                      ...  Petitioner
2. THE DIVISIONAL FOREST OFFICE,PALAKKAD.
3. THE FOREST RANGE OFFICER,WALAYAR.

                        Vs



1. K.G.KURUVILLA,POWER OF ATTORNEY HOLDER,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.C.E.UNNIKRISHNAN

The Hon'ble the Acting Chief Justice MR.K.S.RADHAKRISHNAN
The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :02/04/2007

 O R D E R
                   K.S.RADHAKRISHNAN, Ag.C.J.   &

                             M.N.KRISHNAN, J.

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

                               W.A.No.841 of 2007

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

                 Dated, this the   2nd day of April,  2007


                                   JUDGMENT

Radhakrishnan, Ag.C.J.

Heard learned counsel on either side.

2. we find it unnecessary to examine the various

contentions raised before us since the matter is already seized

before the District Court, Palakkad in C.M.A.No.63 of 2006. The

writ petition was preferred by the respondent herein seeking a

writ of mandamus directing the District Judge, Palakkad to

consider and dispose of C.M.A.No.63 of 2006 and also for a writ

of mandamus directing respondents 2 and 3 and their

subordinate officers not to obstruct the agricultural operations

and the peaceful possession and enjoyment of the petitioner over

the area identified as Zone I of the property by this Court in

M.F.A.No.610 if 2003 and the buildings situated within the

property.

3. We are of the view that the learned Single Judge could

have disposed of the writ petition either directing the District

Judge to pass appropriate orders on the interim application

preferred by the respondent or to dispose of the C.M.A. itself at

W.A.No.841/2007 2

the earliest, rather than examining the issues under Article 227

of the Constitution of India. Therefore, we are inclined to dispose

of this writ appeal with a direction to the District Judge, Palakkad

to dispose of C.M.A.No.63 of 2006 at the earliest with a further

direction to dispose of the interim application at the earliest, at

any rate on or before 13.4.2007. We make it clear that the

respondent if so advised may make an application for

appointment of an Advocate Commissioner to ascertain the

details of the agricultural operations which he claims to have

effected in the property in question and seek appropriate orders

in accordance with law before the court below. The impugned

judgment passed by the learned Single Judge is modified

accordingly without expressing any opinion on the merits of the

case.

Writ appeal is disposed of as above.

K.S.RADHAKRISHNAN,

Ag.CHIEF JUSTICE.

M.N.KRISHNAN,

JUDGE.

vns