Kerala High Court
Swaminathan vs State Of Kerala-Represented By on 18 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5079 of 2005(D)
1. SWAMINATHAN, S/O.PAZHANI ANDY,
... Petitioner
Vs
1. STATE OF KERALA-REPRESENTED BY
... Respondent
2. CUSTODIAN OF VESTED FORESTS/
3. DIVISIONAL FOREST OFFICER,
4. RANGE OFFICER,
For Petitioner :SRI.K.MOHANA KANNAN
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :18/07/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No. 5079 of 2005
----------------------------------------------
Dated 18th July, 2008.
J U D G M E N T
The writ petition is filed praying for restoration of
property covered by Ext.P1. In the statement filed on behalf of
the 4th respondent, it is stated that what is required is only a little
time for completing the survey and getting sanction from the
Government. Six months’ time was sought for in the statement
dated 16.2.2005. Hence the writ petition is disposed of directing
the respondents to restore the property to the petitioner, if not
already done, within two months from the date of production of a
copy of the judgment.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.5079 of 2005
———————————————-
J U D G M E N T
Dated 18th July, 2008.