High Court Madras High Court

P. Boopathy vs 4 The Executive Officer on 17 June, 2009

Madras High Court
P. Boopathy vs 4 The Executive Officer on 17 June, 2009
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 17.06.2009

CORAM

THE HON'BLE MR.JUSTICE M.JAICHANDREN 

Writ Petition No.10647 of 2009

P. Boopathy
Hereditary Trustee
Arulmighu Angalamman Thirukoil
Perumal Konar Street
Idyarapalayam
Kuniyamuthur
Coimbatore 641 008						Petitioner
Versus
1	The Secretary to Government
	Hindu Religious and Charitable
	  Endowments Department
	Fort St. George, Chennai 600 009

2	The Commissioner
	Hindu Religious and Charitable
	  Endowments Department
	Nungambakkam High Road
	Coimbatore 641 018

3	The Joint Commissioner
	Hindu Religious and Charitable
	  Endowments Department
	Dr. Balasubramaniam Road
	Coimbatore 641 018

4	The Executive Officer
	Arulmigu Vinayagar Thirukoil
	Echanri, Coimbatore District			Respondents


Prayer: Writ Petition filed under Article 226 of the Constitution of India praying for issue of a writ of mandamus directing the respondents to handover the charge to the petitioner as he being the Hereditary Trustee of the said Arulmighu Angalamman Thirukoil in compliance of the order passed by the Joint Commissioner, Hindu Religious and Charitable Endowments Department, the third respondent herein in his proceedings no. M.P. 7/2006 B1 dated 1.10.2007.
	 For petitioner  	:  Mr. S.D. Ramalingam
	 For RR 1 to 3	 	:  Mr. T. Chandrasekaran
					   Special Government Pleader
- - - -
O R D E R

Mr. T. Chandrasekaran, learned Special Government Pleader takes notice for the respondents.

2. With the consent of the learned counsels appearing on either side, the writ petition is taken up for final disposal.

3. Though the prayer sought for by the petitioner in the present writ petition is for a larger relief, the learned counsel appearing on behalf of the petitioner has submitted that it would suffice, if the representation of the petitioner, dated 28.11.2007, submitted to the third respondent, is disposed of on merits and in accordance with law, within a specified period.

4. The learned counsel appearing on behalf of the respondents, has no objection for such an order being passed by this Court.

5. In view of the submissions made by the learned counsels appearing on behalf of the petitioner as well as the respondents, the third respondent is directed to dispose of the representation of the petitioner, dated 28.11.2007, on merits and in accordance with law, within a period of eight weeks from the date of receipt of a copy of this order. The petitioner is directed to furnish a copy of the representation, dated 28.11.2007, to the third respondent, along with a copy of this order.

The writ petition is disposed of accordingly. No costs.

cad

To

1 The Secretary to Government
Hindu Religious and Charitable
Endowments Department
Fort St. George, Chennai 600 009

2 The Commissioner
Hindu Religious and Charitable
Endowments Department
Nungambakkam High Road
Coimbatore 641 018

3 The Joint Commissioner
Hindu Religious and Charitable
Endowments Department
Dr. Balasubramaniam Road
Coimbatore 641 018

4 The Executive Officer
Arulmigu Vinayagar Thirukoil
Echanri,
Coimbatore District