High Court Madras High Court

Indira vs The District Collector on 1 November, 2010

Madras High Court
Indira vs The District Collector on 1 November, 2010
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 01/11/2010

CORAM
THE HON'BLE MR.JUSTICE M.JAICHANDREN

Writ Petition (md) No.12840 of 2010

1.Indira
2.Nagarathinam						.. Petitioners

Versus

1.The District Collector,
  Madurai District,
  Madurai.

2.The Special Tahsildar (ADWD),
  Usilampatti,
  Madurai District.

3.The Tahsildar,
  Usilampatti Taluk,
  Madurai District.					.. Respondents

Prayer

Petition filed under Article 226 of the Constitution of India, praying
for the issuance of a Writ of Mandamus, directing the third respondent to change
the patta and other revenue records of S.No.23/4 measuring 0.08.0 Hectares,
S.No.23/8A measuring 0.08.0 Hectares and S.No.23/5A measuring 0.19.5 Hectares of
Kuravakudi Village, Usilampatti Taluk, Madurai District in the name of the first
petitioner and S.No.16/9A measuring 77 cents and S.No.16/9C measuring 1.09.acres
of Kuravakudi Village, Usilampatti Taluk, Madurai District in the name of the
second petitioner.

!For petitioner	 ... M/s.R.Subramanian
^For respondents ... Mr.R.Janakiramulu
	 	     Special Government Pleader

:ORDER

Heard Mr.R.Subramanian, the learned counsel appearing on behalf of the
petitioner, as well as Mr.R.Janakiramulu, the learned Special Government Pleader
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 representation of the petitioner, dated 26.08.2010, is directed to be
disposed of, 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 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 third respondent is directed to consider and
dispose of the petitioner’s representation, dated 26.08.2010, on merits and in
accordance with law, after giving an opportunity of hearing to the petitioner,
as well as to the other persons concerned, within a period of eight weeks from
the date of receipt of a copy of this order. The petitioner is directed to
submit a copy of the representation, dated 26.08.2010, along with a copy of this
order, to the third respondent. 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 Special Tahsildar (ADWD),
Usilampatti,
Madurai District.

3.The Tahsildar,
Usilampatti Taluk,
Madurai District.