IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 11516 of 2006(U)
1. V.SUMITHRA,
... Petitioner
Vs
1. THE REVENUE DIVISIONAL OFFICER,
... Respondent
2. THE VILLAGE OFFICER,
3. SMT.LEELA,
For Petitioner :SRI.V.VENUGOPALAN NAIR
For Respondent :SRI.G.BHAGAVAT SINGH
Dated :16/01/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = =
W.P.(C) No. 11516 OF 2006 U
= = = = = = = = = = = = = = = =
Dated this the 16 th January, 2008
J U D G M E N T
Based on a report that was submitted by the Village Officer,
the 1st respondent has passed Ext. P3 order directing cutting and
removal of a tamarind tree standing in the property of the 3rd
respondent. It is stated that this order has not been implemented
till date and that even the reminders also have not evoked any
positive response.
2. In view of the fact that Ext. P3 order has already been
issued and if Ext. P3 is still in force, there is no reason for its non-
implementation. Accordingly, I dispose of this writ petition that the
1st respondent shall take steps for the implementation of the order,
if the same has not been reversed or modified subsequently. This
the 1st respondent shall do with notice to the 3rd respondent and as
expeditiously as possible, at any rate within 6 weeks of production
of a copy of this judgment.
ANTONY DOMINIC
JUDGE
jan/-