High Court Kerala High Court

Sudhakaran vs Ministry Of Forest And Wildlife on 15 June, 2010

Kerala High Court
Sudhakaran vs Ministry Of Forest And Wildlife on 15 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18447 of 2010(E)


1. SUDHAKARAN, KOCHUVEETTIL VEEDU,
                      ...  Petitioner

                        Vs



1. MINISTRY OF FOREST AND WILDLIFE
                       ...       Respondent

2. DIVISIONAL FOREST OFFICER,

3. ASSISTANT RANGE OFFICER,

                For Petitioner  :SRI.G.HARIKRISHNAN (TRIPUNITHURA)

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :15/06/2010

 O R D E R
                       S. SIRI JAGAN, J.
               - - - - - - - - - - - - - - - - - - - - - - -
                   W.P.(C)No. 18447 of 2010
               - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 15th day of June, 2010

                         J U D G M E N T

The petitioner claims to be the owner of a residential

property which lies within the Ranni Forest Division.

According to the petitioner, the area where the property of

the petitioner is situated is a disreserved forest area. From

the petitioner’s property the petitioner cut six ‘Anjili’ trees.

This was seized by the staff of the 3rd respondent, alleging

that the trees were not standing on a disreserved area and

registered a case as O.R. No.18/2008 against the petitioner.

The petitioner filed Ext.P3 representation in this regard

before the 2nd respondent. Petitioner seeks a direction to

the 2nd respondent to consider and pass orders on Ext.P3 as

expeditiously as possible.

2. I have heard the learned 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

W.P.(C)No. 18447 of 2010
-2-

consider and pass orders on Ext.P3 as expeditiously as

possible, at any rate within a period of one month from the

date of receipt of a copy of this judgment, after affording

an opportunity of being heard to the petitioner.

S. SIRI JAGAN
JUDGE

shg/