BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT Dated: 06/09/2010 CORAM THE HONOURABLE MR.JUSTICE M.JAICHANDREN W.P.(MD)No.11582 of 2010 D.Sakthivel ... Petitioner Vs 1.The Commissioner, Madurai Corporation, Madurai. 2.K.Baby ... Respondents Writ Petition filed under Article 226 of the Constitution of India praying to issue a Writ of Mandamus directing the first respondent to consider and dispose of the petitioner's representation dated 09.07.2010 within time frame limit as may be fixed by this Hon'ble Court. !For Petitioner ... M/s.T.A.Ebenezer ^For Respondent 1... Mr.M.Ravi Shankar, * * * * * :ORDER
This writ petition has been filed praying for a writ of mandamus to direct
the first respondent to consider and dispose of the petitioner’s representation,
dated 09.07.2010, within a time frame fixed by this Court.
2. Mr.M.Ravi Shankar, learned counsel appearing on behalf of the first
respondent had submitted that the petitioner’s representation, dated 09.07.2010,
would be disposed of within a specified time, as directed by this Court.
3. In view of the submissions made by the learned counsels appearing on
behalf of the petitioner, as well as the first respondent, the first respondent
is directed to consider and dispose of the petitioner’s representation, dated
09.07.2010, within a period of twelve weeks from the date of receipt of a copy
of this order, after giving sufficient opportunity of hearing to the petitioner,
as well as to the second respondent. The petitioner is directed to submit a copy
of the representation, dated 09.07.2010, along with a copy of this order, to the
first respondent. However, it is made clear, that this Court, by this order, has
not expressed any opinion on the merits of the matter.
4. The writ petition stands disposed of with the above directions. No
costs.
srm
To
The Commissioner,
Madurai Corporation,
Madurai.