IN THE HIGH COURT OF JUDICATURE AT MADRAS DATE: 27.04.2011 CORAM THE HONOURABLE MR.JUSTICE M.JAICHANDREN Writ Petition No.9501 of 2011 and M.P.No.1 of 2011 M/s.Pacific Enterprises, Represented by its Partner Mr.S.R.Sekar, Old No.8, Second Street, Ganapathy Colony, Gopalapuram, Chennai 600 086. .. Petitioner. Versus 1.The Secretary to Government, Industries Department, Fort St.George, Chennai 9. 2.Commissioner of Geology & Mining, Guindy, Chennai 32. 3.The District Collector, Periyar District, Erode. 4.The Deputy Director, Department of Geology and Mining, Erode. .. Respondents. Prayer: Petition filed seeking for a writ of Mandamus, directing the respondent to grant lease for quarrying operations in 1.73.5 hectares in S.Nos. 1322/2, 1322/1A2, 322/1B2, 1407/1A, 1407/3A, 1408/2B, 1410/1B, 1410/1A2, 1410/2B, 1411/2A, Malankuzhi village Sathyamangalam Taluk, Periyar District, as per their application dt 9.12.1996 For Petitioner : Mr.C.Kasirajan For Respondents : Mr.R.Thirugnanam, SGP O R D E R
Heard the learned counsel appearing on behalf of the petitioner and 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 first respondent is directed to dispose of the application, dated 09.12.1996, 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 submissions made by the learned counsels appearing on either side, the first respondent is directed to dispose of the application, dated 09.12.1996, on merits and in accordance with law, after giving an opportunity of hearing to the petitioner, within a period of 12 weeks from the date of receipt of a copy of this order. The petitioner is directed to furnish a copy of the application, dated 09.12.1996, 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.
The writ petition is ordered accordingly. No costs. Consequently, connected miscellaneous petition is closed.
cse
To
1.The Secretary to Government,
Industries Department,
Fort St.George, Chennai 9.
2.Commissioner of Geology & Mining,
Guindy, Chennai 32.
3.The District Collector,
Periyar District, Erode.
4.The Deputy Director,
Department of Geology and Mining,
Erode