High Court Madras High Court

The Revenue Divisional Officer vs M. Revathi on 10 April, 2007

Madras High Court
The Revenue Divisional Officer vs M. Revathi on 10 April, 2007
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

Dated : 10.04.2007

Coram

The Honourable Mr. Justice P. SATHASIVAM 
and
The Honourable Mr. Justice S. TAMILVANAN

W.A. No.3820 of 2004
and
W.A.M.P. No.7221 of 2004
					   


The Revenue Divisional Officer,
Kallakurichi,
Villupuram District.			... Appellant

	Vs

M. Revathi				... Respondent



	Appeal to set aside the order dated 3.9.2004 passed in W.P. No.25295 of 2004  on the file of this Court.  


		For Appellant	: Mr. K. Elango, Spl. Govt. Pleader

		For Respondents : Mr. E. Vijay Anand


JUDGMENT

(Judgment was delivered by P. SATHASIVAM, J.)

The above writ appeal is directed against the order of the learned Single Judge dated 3.9.2004 made in W.P. No.25295 of 2004, in and by which, the learned Judge directed the respondent therein viz. the Revenue Divisional Officer, Kallakurichi to consider the representation dated 8.3.2004 given by the petitioner’s father and issue community Certificate forthwith.

2. Heard the learned Special Government Pleader appearing for the appellant as well as the learned counsel appearing for the respondent.

3. At the outset, learned Special Government Pleader brought to our notice that even as early as 16.7.2004, the Revenue Divisional Officer, after considering the claim of the writ petitioner, came to the conclusion that the writ petitioner belongs to denotifed community and if she is aggrieved, she is free to file an appeal before the District Collector within a period of thirty days. The said order was not brought to the notice of the learned Judge when he passed an order in the writ petition on 3.9.2004.

4. In view of the fact that the request of the petitioner was considered and an order has been passed, no doubt against her request, we are of the view that the direction of the learned Judge to consider the representation dated 8.3.2004 and also issue community Certificate forthwith does not arise. On this ground, the order of the learned Judge dated 3.9.2004 passed in W.P. No.25295 of 2004 is set aside. It is made clear that the respondent herein-writ petitioner is free to move the appropriate Authority to vindicate her grievance, if any.

5. With the above observation, the writ appeal is allowed. Consequently, the connected W.A.M.P. is closed. No costs.

ssa.

[PRV/10209]