BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED: 12/11/2009
CORAM
THE HONOURABLE MR.JUSTICE M.JAICHANDREN
W.P(MD)No.11562 Of 2009
A.Lingam ..Petitioner
vs.
1. The District Collector,
Sivagangai District,
Sivagangai.
2. The Tahsildar,
Manamadurai Taluk,
Sivagangai District. ..Respondents
PRAYER
Writ Petition filed under Article 226 of the Constitution of India,
praying to issue a Writ of Mandamus directing the second respondent to consider
the representation of the petitioner, dated 11.03.2009.
!For Petitioner ...Mr.P.Subbaraj
^For Respondents ...Mr.Pala Ramasamy
Special Govt.Pleader
:ORDER
This Writ Petition has been filed for the issuance of a Writ of Mandamus,
to direct the second respondent to consider the representation of the
petitioner, dated 11.03.2009.
2. Mr.Pala Ramasamy, the learned Special Government Pleader takes notice
on behalf of the respondents. With the consent of both the parties, the writ
Petition is taken up for final disposal.
3. The learned counsel appearing on behalf of the petitioner had
submitted that it would suffice, if the second respondent is
directed to dispose of the representation of the petitioner, dated 11.03.2009,
on merits and in accordance with law, within a specified period fixed by this
Court.
4. Mr.Pala Ramasamy, the learned Special Government Pleader appearing on
behalf of the respondents did not have any 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, without going into the merits of the case, the second respondent is
directed to dispose of the representation of the petitioner, dated 11.03.2009,
on merits and in accordance with law, within a period of 12 weeks, from the date
of receipt of a copy of this order, after giving an opportunity of hearing to
the petitioner, as well as to the other persons concerned. The Petitioner is
directed to furnish a copy of the application, dated 11.03.2009,along with a
copy of this order, to the second respondent.
6. With the above directions, the Writ Petition is disposed of. No costs.
vsn
To
1. The District Collector,
Sivagangai District,
Sivagangai.
2. The Tahsildar,
Manamadurai Taluk,
Sivagangai District.