IN THE HIGH COURT OF KERALA AT ERNAKULAM
DBAR.No. 1 of 1998()
1. THE DY. EXAMINER, LOCAL FUND ACCOUNTS
... Petitioner
Vs
1. THE SEECY, CDB, THRISUR.
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.C.E.UNNIKRISHNAN,SC,COCHIN DEV.BOAR
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :16/11/2010
O R D E R
THOTTATHIL B.RADHAKRISHNAN &
P. BHAVADASAN, JJ.
-------------------------------------------
D.B.A.R.No.1 OF 1998
-------------------------------------------
Dated this the 16th day of November, 2010
O R D E R
Thottathil B.Radhakrishnan, J.
Read paragraph 3 of the order dated 26.3.2009. Following
that, learned counsel for the Cochin Devaswom Board says that a
claim petition has been filed before the Forest Tribunal as
O.A.No.8/10 in terms of the provisions of the Kerala Forest
(Vesting and Management of Ecologically Fragile Lands) Act,
2003. We record the submission and accordingly close this
matter, leaving the parties to be governed by the decision that
the Forest Tribunal may issue on the aforesaid O.A. and any
further decision that the superior courts may take in that regard.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
Sd/-
P.BHAVADASAN,
Judge.
kkb.16/11.