High Court Madras High Court

P.Raju vs The District Collector on 18 October, 2010

Madras High Court
P.Raju vs The District Collector on 18 October, 2010
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 18/10/2010

CORAM
THE HON'BLE MR.JUSTICE M.JAICHANDREN

Writ Petition(MD) No.2370 of 2010

P.Raju							.. Petitioner

versus


1.The District Collector,
  Virudhunagar District,
  Virudhunagar.

2.The Superintendent of Police,
  Virudhunagar District,
  Virudhunagar.					.. Respondents


Prayer

Petition filed under Article 226 of the Constitution of India, praying for the
issuance of a Writ of Mandamus, directing the first respondent to  dispose of
the petitioner's representation, dated 09.02.2010, in accordance with law within
the stipulated time.

!For petitioner	  ... M/s.T.Muruganantham
^For respondents  ... Mr.K.M.Vijaya Kumar
		      Special Government Pleader


:ORDER

Heard Mr.T.Muruganantham, the learned counsel appearing on behalf of the
petitioner, as well as Mr.K.M.Vijaya Kumar, 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 09.02.2010, 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 first respondent is directed to consider and
dispose of the petitioner’s representation, dated 09.02.2010, 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 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 09.02.2010, 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.

5. The writ petition stands disposed of, with the above directions. No
costs.

srm

To

1.The District Collector,
Virudhunagar District,
Virudhunagar.

2.The Superintendent of Police,
Virudhunagar District,
Virudhunagar.