High Court Madras High Court

Ms. N. Mrinalini Reddy vs The Regional Transport Authority on 29 April, 2011

Madras High Court
Ms. N. Mrinalini Reddy vs The Regional Transport Authority on 29 April, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED:  29.4.2011

CORAM

THE HON'BLE MR.JUSTICE M.JAICHANDREN 

Writ Petition No.11835 of 2011
				

     MS. N. MRINALINI REDDY                  [ PETITIONER  ]
          Vs

     THE REGIONAL TRANSPORT AUTHORITY        [ RESPONDENT  ]

O/O. THE REGIONAL TRANSPORT AUTHORITY
CHENNAI CENTRAL, AYANAVARAM, CHENNAI-23

Prayer: Petition filed under Article 226 of the Constitution of India praying for the issuance of a Writ of Mandamus to dispose the representation given by the petitioner dated 09.08.2010, 18.10.2010 and 08.03.2011 which relates to regn. by the respondent of imported mercedes benz car 1961 model in order to bring the same on road and suitable orders may be passed with a direction to dispose the same within the stipulatedf time as decided by this Honble Court and thus render justice.

For petitioner : Mr.P.Subba Reddy
For respondents : Mr.R.Thirugnanam
SGP
O R D E R
Mr.R.Thirugnanam, the learned Special Government Pleader, takes notice for the respondent.

2. The learned counsel appearing on behalf of the petitioner had submitted that it would suffice, if the respondent is directed to dispose of the representation, dated 8.3.2011, on merits and in accordance with law, within a specified period.

M.JAICHANDREN J.,

3. The learned Special Government Pleader appearing on behalf of the respondent, has no objection for such an order being passed by this Court.

4. In view of the submissions made by the learned counsels appearing on either side, the respondent is directed to dispose of the representation, dated 8.3.2011, on merits and in accordance with law, within a period of six weeks from the date of receipt of a copy of this order. The petitioner is directed to furnish a copy of the representation, dated 8.3.2011, to the respondent, along with a copy of this order. However, it is made clear that this Court, by this order, has not expressed any opinion on the merits of the matter.

5. Accordingly, the writ petition is disposed of, with
the above directions. No costs.

29.4.2011
lan

INDEX    : YES
INTERNET : YES


To:
     THE REGIONAL TRANSPORT AUTHORITY    
     O/O. THE REGIONAL TRANSPORT AUTHORITY  
     CHENNAI CENTRAL  AYANAVARAM  CHENNAI
Writ Petition No.11835 of 2011