High Court Kerala High Court

Thomaskutty vs State Of Kerala Represented By The on 29 June, 2009

Kerala High Court
Thomaskutty vs State Of Kerala Represented By The on 29 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15952 of 2007(S)


1. THOMASKUTTY,S/O.ABRAHAM, AGED 34 YEARS.
                      ...  Petitioner

                        Vs



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

2. CONSERVARTOR OF FORESTS (INSPECTION AND

3. CHIEF CONSERVATOR OF FORESTS, VIGILANCE

4. P.PUGAZHENDI, DEPUTY CONSERVATOR OF

5. P.K/.ASIF, RANGE OFFICER, FOREST RESOURC

                For Petitioner  :SMT.DAISY A.PHILIPOSE

                For Respondent  :SRI.M.C.JOHN

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :29/06/2009

 O R D E R
       S.R. Bannurmath, C.J. &               Kurian Joseph, J.

       - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                   W.P.(C) No. 15952 OF 2007
       - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
              Dated this, the 29th day of June, 2009

                              JUDGMENT

Kurian Joseph, J.

This public interest litigation is filed with the following

prayer:

“issue a writ of mandamus directing the 1st

respondent to take immediate action on the basis of

Exthibit.P1 by initiating appropriate disciplinary

proceedings against respondents No.4 and 5, in

accordance with law.”

2. The issue pertains to the alleged illegal action taken

by the party respondents for construction of a road through

the forest. The 1st respondent has filed a counter affidavit in

which it is stated that appropriate action has already been

taken against the 5th respondent and action against the 4th

respondent is pending finalisation.

3. Learned counsel for respondents 4 and 5 submits

that the writ petition itself is misconceived and ill-motivated.

It is further submitted that in view of Ext.R4(b) judgment of

W.P.(C) No. 15952/07
-:2:-

the Division Bench of this Court, the issue does not survive at all.

Though these are disputed by the learned counsel for the

petitioner, we do not think that this Court at this stage need go

into all these aspects since the matter in issue before us is only

the inaction on the part of the Government in taking appropriate

action against 4th and 5th respondents. Justification for the same

or the legality of such action is a matter to be pursued by the

affected parties in appropriate proceedings. Therefore, without

prejudice to the liberty to the 4th and 5th respondents to pursue

their right, this writ petition is closed.

It is made clear that we have not referred to any of the

contentions taken by both sides and all those contentions are left

open.

S.R. Bannurmath,
Chief Justice.

Kurian Joseph,
Judge.

ttb

W.P.(C) No. 15952/07
-:3:-