High Court Kerala High Court

V.Mohammed Nizar vs State Of Kerala on 17 March, 2008

Kerala High Court
V.Mohammed Nizar vs State Of Kerala on 17 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP No. 315 of 2008(D)


1. V.MOHAMMED NIZAR
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

2. THE CHIEF CONSERVATOR OF FORESTS

3. DIVISIONAL FOREST OFFICER

4. THE FOREST RANGER OFFICER

                For Petitioner  :SRI.V.V.SURENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :17/03/2008

 O R D E R
                         ANTONY DOMINIC, J.

                    = = = = = = = = = = = = =
                     R.P. No.   315     of 2008
                                 in
                     W.P.(C) No.6546 of 2008 D
                    = = = = = = = = = = = = =

               Dated this the 17th day of March, 2008

                             O R D E R

The writ petition was disposed of by judgment dated

26.2.2008 directing disposal of Ext. P14 application made by the

petitioner under Section 19(3)(b) of the Kerala Forest (Vesting and

Management of Ecologically Fragile Land) Act, 2003 within 6 months

from the date of production of a copy of that judgment.

2. This Review Petition has subsequently been filed

pointing out that in terms of Rule 20 of the Rules, the period for

disposal of an application under Section 19(3)(b) is 3 months and

therefore, the period fixed should be reduced.

3. I heard counsel for the petitioner and also the learned Govt.

Pleader appearing for the respondents.

4. It is true as pointed out by the counsel for the petitioner

that in terms of the rules the maximum period fixed for disposal of

R.P. No. 315/08 in WP(C) No. 6546 OF 2008

– 2 –

the application is 3 months. If that be so, there is no justification in

fixing a longer time for the disposal of the application.

5. Accordingly, I dispose of this Review Petition modifying

the judgment and directing that the 2nd respondent shall consider

Ext. P14 application within 3 months from the date of production of

a copy of this order.

ANTONY DOMINIC
JUDGE
jan/-