High Court Kerala High Court

V. Venkateswaran vs State Of Kerala on 10 November, 2006

Kerala High Court
V. Venkateswaran vs State Of Kerala on 10 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 23255 of 2003(R)


1. V. VENKATESWARAN, AGED 30 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

2. THE CONSERVATOR OF FOREST,

3. THE DIVISIONAL FOREST OFFICER,

4. RANGER (FOREST), MARAYOOR,

5. THE VILLAGE OFFICER, KANTALLOOR,

                For Petitioner  :SRI.K.B.SURESH

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :10/11/2006

 O R D E R
                             KURIAN JOSEPH, J.

                            ----------------------------

                        W.P.(C)No.23255 OF 2003

                           -----------------------------

             Dated this the 10th day of November, 2006


                               J U D G M E N T

The writ petition is filed with the following prayer.

a) issue a writ of mandamus or other appropriate writ,

direction or order, compelling the respondents to immediately

auction off 320 pieces of Sandalwood taken from the petitioner

shown as 6th item in Ext.P8 order in the next public auction and

to deposit the sale proceeds as fixed deposit so as to enable the

Judicial forum to decide on the recipient of the deposit.

In view of the intervening developments, in case the

petitioner has still any grievance left, he may approach the 2nd

respondent, in which case appropriate action in accordance with

law in the matter will be taken expeditiously.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ps