BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT DATED: 28/09/2010 CORAM THE HON'BLE MR.JUSTICE M.JAICHANDREN Writ Petition(MD)No.12213 of 2010 Mariammal .. Petitioner Versus 1.The District Collector, Madurai District, Madurai. 2.The Tahsildar, Madurai South Taluk Office. Madurai. .. Respondents Prayer Petition filed under Article 226 of the Constitution of India praying for the issuance of a Writ of Mandamus, directing the respondents to issue Widow Pension along with arrears pursuant to the representation given by the petitioner dated 03.08.2010 to the respondents within the stipulated time prescribed by this Hon'ble Court. !For petitioner ... M/s.T.Muruganantham ^For respondents ... Mr.R.Manoharan Government Advocate :ORDER
Heard Mr.T.Muruganantham, the learned counsel appearing on behalf of the
petitioner, as well as Mr.R.Manoharan, the learned Government Advocate appearing
on behalf of 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 first respondent is directed to dispose of the petitioner’s representation,
dated 03.09.2010, on merits and in accordance with law, within a specified
period.
3. The learned Government Advocate appearing on behalf of the respondents,
has no objection for such an order being passed by this Court.
4. In view of the averments made in the affidavit filed in support of this
petition and in view of the submissions made by the learned counsel appearing on
behalf of the petitioner, the first respondent is directed to consider and
dispose of the petitioner’s representation, dated 03.09.2010, on merits and in
accordance with law, within a period of twelve weeks from the date of receipt
of a copy of this order. The petitioner is directed to submit a copy of the
representation, dated 03.09.2010, 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.
5. The writ petition stands disposed of, with the above directions. No
costs.
srm
To
1.The District Collector,
Madurai District,
Madurai.
2.The Tahsildar,
Madurai South Taluk Office.
Madurai.