High Court Madras High Court

N.Sekar vs The Tahsildar/Record Officer on 17 November, 2008

Madras High Court
N.Sekar vs The Tahsildar/Record Officer on 17 November, 2008
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 17/11/2008

CORAM
THE HONOURABLE MR.JUSTICE G.RAJASURIA

W.P(MD)No.10259 of 2008

N.Sekar		  		  	. . . Petitioner

Vs.

1.The Tahsildar/Record Officer,
  Taluk Office,
  Town Hall,
  Trichy -2.

2.A. Robert					. . . Respondents

PRAYER

Writ petition filed under Article 226 of the Constitution of India,
praying to issue a writ of mandamus, to direct the first respondent to
expeditiously dispose off the petition dated 31.07.2008 within the time frame
stipulated by this Court.
		
!For Petitioner	... Mr.J.Maria Roseline
^For Respondents... Mr.R.Janakiramulu
		    Special Government Pleader


					  * * * *	

:ORDER

Heard the learned counsel for the petitioner and also Mr.R.Janakiramulu,
learned Special Government Pleader, who took notice on behalf of the first
respondent.

2. The grievance of the petitioner as aired by the learned counsel for the
petitioner placing reliance on the averments in the affidavit accompanying the
writ petition, is to the effect that the petitioner’s representation dated
21.10.2008 to the first respondent, evoked no positive response for getting the
patta cancelld as against the second respondent. Hence, this writ petition.

3. The learned counsel for the petitioner would pray for issuance of a
direction to the first respondent to consider his representation for
cancellation of patta.

3. In view of the order, which is going to be passed here under, no notice
to the second respondent is required.

4. Heard the learned Special Government Pleader.

5. Without deciding on the merits of the claim of the petitioner for
getting the patta cancelled as against the second respondent, I would like to
direct the authority to consider the representation of the petitioner dated
21.10.2008 purely on merits after giving due opportunity of being heard to the
petitioner within a period of one month from the date of receipt of a copy of
this order.

6. With the above direction, this Writ Petition is disposed of. No costs.

smn

To
The Tahsildar/Record Officer,
Taluk Office,
Town Hall,
Trichy -2.