High Court Madras High Court

Ayyappan Servai vs The Revenue Divisional Officer on 28 October, 2009

Madras High Court
Ayyappan Servai vs The Revenue Divisional Officer on 28 October, 2009
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATE: 28/10/2009

CORAM
THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.10872 of 2009

Ayyappan Servai					.. Petitioner

Vs

1.The Revenue Divisional Officer,
Madurai District, Madurai.

2.The Tahsildar,
Vadipatti Taluk Office,
Vadipatti, Madurai District				.. Respondents


Prayer

Writ Petition filed under Article 226 of the Constitution of India, for
issuance of a Writ of Mandamus, directing the 1st respondent to dispose of the
petitioner's representation dated 18.05.2009 within a stipulated period as fixed
by this Hon'ble Court.

!For Petitioner		... 	Mr.M.Thirunaukarasu
^For Respondents  	... 	Mr.Pala Ramasamy
				Special Government Pleader

                     * * * * *
:ORDER

Heard Mr.M.Thirunaukarasu, the learned counsel appearing for the
petitioner and Mr.Pala Ramasamy, learned Special Government Pleader, 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
18.05.2009, on merits and in accordance with law, within a specified period.

4. The learned Special Government Pleader 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 18.05.2009, after giving an opportunity of hearing to the parties
concerned, on merits and in accordance with law, within a period of eight weeks
from the date of receipt of a copy of this order. The petitioner is directed to
furnish a copy of the representation, dated 18.05.2009, 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.

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

cs

To

1.The Revenue Divisional Officer,
Madurai District, Madurai.

2.The Tahsildar,
Vadipatti Taluk Office,
Vadipatti, Madurai District