High Court Madras High Court

C.Kathiresan vs Government Of Tamil Nadu on 10 April, 2007

Madras High Court
C.Kathiresan vs Government Of Tamil Nadu on 10 April, 2007
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 10/04/2007

CORAM:
THE HONOURABLE MR.JUSTICE M.JAICHANDREN

W.P.No.3272 of 2007

C.Kathiresan			... Petitioner 		
	
Vs.	

1. Government of Tamil Nadu,
   rep. by its Commissioner and Secretary,
   Health and Family Welfare Department,
   Fort St.George, Chennai.

2. The Director of Medical Education,
   Kilpauk, Chennai - 600 009.

3. The Joint Director of Medical and Rural
   Health Service, Government Head Quarters,
   Hospitals, Nagapattinam.

4. The District Collector-cum-Special Officer,
   Thanjavur District Milk Producers
   Co-operative Union Limited,
   Thanjavur 613 006		... Respondents

	 This Writ Petition has been filed under Article 226 of the Constitution
of India praying for the issuance of a writ of Mandamus to direct the second and
fourth respondents to permit the petitioner herein to sell only the products of
the fourth respondent i.e., Aavin products, in the Kiosks run by him in the
compound of the Government Head Quarters Hospital, Nagapattinam, as per the
permission granted under G.O.Ms.No.1957, Health and Family Welfare Department,
dated 7.9.1977, by the second and third respondents herein, by considering the
petitioner's application, dated 12.1.2007, submitted to the third and fourth
respondents herein.

!For Petitioner   	: Mr.K.M.Venugopal

For Respondents	: Mr.D.Gandhirajan
			  Government Advocate

:ORDER

Mr.D.Gandhirajan, the learned Government Advocate takes notice for the
respondents.

2. By consent of the learned counsels on either side, the Writ Petition
itself is taken up for final disposal.

3. Heard the learned counsels appearing on behalf of the petitioner as
well as for the respondents.

4. Though the prayer is for a larger relief, the learned counsel for the
petitioner has submitted that it would suffice if the third respondent is
directed to consider and dispose of the representation of the petitioner, dated
12.1.2007, expeditiously.

5. Considering the limited prayer sought for by the learned counsel for
the petitioner, without going into the merits of the case, the third respondent
is directed to consider and dispose of the representation of the petitioner,
dated 12.1.2007, 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 also
directed to furnish a copy of the representation, dated 12.1.2007, to the third
respondent, along with a copy of this order.

6. With the above directions, the writ petition is disposed of. No costs.
Consequently, connected M.P.No.1 of 2007 is closed.

lan

To

1. The Commissioner and Secretary,
Government of Tamil Nadu,
Health and Family Welfare Department,
Fort St.George, Chennai

2. The Director of Medical Education,
Kilpauk, Chennai – 600 009.

3. The Joint Director of Medical and Rural
Health Service, Government Head Quarters,
Hospitals, Nagapattinam.

4. The District Collector-cum-Special Officer,
Thanjavur District Milk Producers,
Co-operative Union Ltd.,
Thanjavur 613 006