High Court Madras High Court

Mahaboob Mariyam Beevi vs The Inspector General Of … on 10 December, 2009

Madras High Court
Mahaboob Mariyam Beevi vs The Inspector General Of … on 10 December, 2009
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATE: 10/12/2009

CORAM
THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition(MD)No.13083 of 2009

Mahaboob Mariyam Beevi					.. Petitioner

Vs

1.The Inspector General of Registration,
Office of IG of Registration,
Santhome,
Chennai.

2.The Sub-Registrar,
Sub-Registrar Office,
Thondi,
Ramnad District.					.. Respondents

Prayer

Writ Petition filed under Article 226 of the Constitution of India, for
issuance of a Writ of Mandamus, directing the 2nd respondent herein to consider
the petitioner's representation dated 25.11.2009, within a stipulated period as
may be fixed by this Hon'ble Court.
 	
!For Petitioner		... 	Mr.R.Sundar
^For Respondents	...  	Mr.Pala Ramasamy
			 	Special Government Pleader

* * * * *

:ORDER

Heard Mr.R.Sundar, the learned counsel appearing for the petitioner and
Mr.Pala Ramasamy, the learned Special Government Pleader, appearing for the
respondents.

2. At this stage of the hearing of the writ petition, the learned counsel
appearing on behalf of the petitioner had submitted that it would suffice, if
the second respondent is directed to dispose of the representation, dated
25.11.2009, on merits and in accordance with law, within a specified period.

3. The learned Special Government Pleader appearing on behalf of the
respondents, 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 second respondent is directed to dispose of the representation,
dated 25.11.2009, on merits and in accordance with law, after giving an
opportunity of hearing to the petitioner, as well as to the other parties
concerned, within a period of twelve weeks from the date of receipt of a copy
of this order. The petitioner is directed to furnish a copy of the
representation, dated 25.11.2009, to the second 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.

cs

To

1.The Inspector General of Registration,
Office of IG of Registration,
Santhome,
Chennai.

2.The Sub-Registrar,
Sub-Registrar Office,
Thondi,
Ramnad District.