High Court Kerala High Court

U.V.Jose vs State Of Kerala Rep.By The on 18 December, 2009

Kerala High Court
U.V.Jose vs State Of Kerala Rep.By The on 18 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36647 of 2009(O)


1. U.V.JOSE, S/O.U.A.VARGHESE,
                      ...  Petitioner

                        Vs



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

2. THE CUSTODIAN OF VESTED FOREST,

3. THE DIVISIONAL FOREST OFFICER,

4. THE FOREST RANGE OFFICER,

5. THE OFFICIAL RECEIVER,

                For Petitioner  :SRI.H.BADARUDDIN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :18/12/2009

 O R D E R
                    S.S.SATHEESACHANDRAN, J.
                   -----------------------------------
                   W.P.(C).No.36647 of 2009 - O
                    ---------------------------------
            Dated this the 18th day of December, 2009

                            J U D G M E N T

Writ petition is filed seeking the following reliefs:

“i) To call for the records and hear the writ

petition.

ii) To direct the court below to reconsider

Ext.P2 order by taking note of the additional evidence

from the petitioner to hold Ext.P1 property is not a

Forest Land in the light of Ext.P3 final decree and

Ext.P4 notification.”

2. Petitioner is the auction purchaser in E.P.No.89 of 2000

in O.S.No.274 of 1993 on the file of the Sub Court, Palakkad. After

issuance of sale sannath in his favour when he applied for delivery

of the property sold, the respondents filed a petition objecting the

delivery contending that the property is a vested forest under the

provisions of the Kerala Forest (Vesting and Management of

Economically Fragile Land) Act, 2003, hereinafter referred to as the

KF(VMEFL) Act. A gazette notification was also produced by the

respondents to substantiate the objections so raised. Learned Sub

Judge being satisfied with the objection raised dismissed the

application moved by the petitioner/auction purchaser for delivery.

Ext.P2 is the copy of that order. Propriety and correctness of

W.P.(C).No.36647 of 2009 – O

2

Ext.P2 order is challenged in the writ petition invoking the

supervisory jurisdiction vested with this Court under Article 227 of

the Constitution of India.

3. I heard the counsel on both sides.

4. So far as the settlement of dispute as to the question

whether the land is ecologically fragile land or not, falls within the

domain of the Tribunal constituted under the KF(VMEFL) Act. When

an objection is raised producing a notification that the property

covered by the sale is a ecologically fragile land falling under the

provisions of the aforesaid Act before the execution court it cannot

proceed with the execution. It cannot adjudicate or determine the

question whether the property is ecologically fragile land or not.

So much so, I do not find any impropriety or illegality in Ext.P2

order passed by the learned Sub Judge. Petitioner/auction

purchaser has to work out his remedies before the appropriate

forum in appropriate proceedings, as provided by law.

Writ petition is dismissed.

S.S.SATHEESACHANDRAN,
JUDGE.

bkn/-