High Court Madras High Court

Villupuram District Tax Payers … vs The District Collector on 4 March, 2011

Madras High Court
Villupuram District Tax Payers … vs The District Collector on 4 March, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATE: 04-03-2011

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.5577 of 2011

Villupuram District Tax Payers Welfare
Association and Human Rights Organization,
66-B, Chennai Salai,
Kallakurichi, Villupuram District,
Rep. By its Secretary P.Balakrishnan				.. Petitioner.

Versus

1. The District Collector,
Villupuram District,
Villupuram.

2. The Assistant Director of Village Panchayats,
Villupuram District,
Villupuram.

3. The Block Development Officer,
Thiyagadurugam Panchayat Union,
Thiyagadurugam, Kallakurichi Taluk,
Villupuram District.

4. The President,
Azakalathur Village Panchayat,
Azakalathur, Kallakurichi Taluk,
Villupuram District.							.. Respondents. 


Prayer: Petition filed seeking for a Writ of Mandamus, directing the respondents particularly the first respondent to consider and pass orders on the representation made by the petitioner, dated 30.6.2008, 22.2.2010, 14.1.2011, regarding appropriate action to be taken against the fourth respondent for having committed various illegalities, malpractice and misappropriating the Panchayat fund in executing the eight public works for the period from 25.10.2006 to 30.9.2007. 

		For Petitioner	  : Mr.S.Vijayan

		For Respondents    : Mr.L.S.M.Hasan Fizal
					     Government Advocate 

O R D E R

1. Heard the learned counsel appearing for the petitioner and the learned Government Advocate appearing for the respondents.

2. By consent of both the parties, the writ petition is taken up for final hearing and disposal.

3. 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 first respondent is directed to dispose of the representation,dated 14.1.2011, on merits and in accordance with law, within a specified period.

4. The learned Government Advocate 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 either side, the first respondent is directed to dispose of the representation, dated 14.1.2011, on merits and in accordance with law, after giving an opportunity of hearing to the petitioner, and to the fourth respondent, within a period of four months from the date of receipt of a copy of this order. The petitioner is directed to furnish a copy of the representation, dated 14.1.2011, to the first 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.
The writ petition is disposed of, with the above directions. No costs.

csh
To

1. The District Collector,
Villupuram District,
Villupuram.

2. The Assistant Director of Village Panchayats,
Villupuram District,
Villupuram.

3. The Block Development Officer,
Thiyagadurugam Panchayat Union,
Thiyagadurugam, Kallakurichi Taluk,
Villupuram District.

4. The President,
Azakalathur Village Panchayat,
Azakalathur, Kallakurichi Taluk,
Villupuram District