IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16813 of 2008(B)
1. U.C.PATHUMMA
... Petitioner
Vs
1. THE DIVISIONAL FOREST OFFICER
... Respondent
For Petitioner :SRI.T.A.SHAJI
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :17/06/2008
O R D E R
S.SIRI JAGAN, J
= = = = = = = = = = = = = = = =
W.P.(C).No. 16813 OF 2008
= = = = = = = = = = = = =
Dated this the 17th day of June, 2008.
J U D G M E N T
The petitioner’s vehicle was seized on allegations of
commission of a forest offence. Confiscation proceedings are
going on. In the meanwhile, the petitioner has filed Ext.P6
application under Section 53 of the Kerala Forest Act, for interim
custody of the vehicle. The grievance of the petitioner is that
although the same was filed on 9.5.2008, the same has not been
considered and disposed of yet.
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 1st respondent to consider and
pass orders on Ext.P6, as expeditiously as possible, at any rate,
within one month from the date of receipt of a copy of this
judgment. The petitioner shall forward a certified copy of this
judgment along with a copy of the writ petition to the 1st
respondent for compliance.
S.SIRI JAGAN, JUDGE
bkn/-