IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 28.02.2011
CORAM
THE HON'BLE MR.JUSTICE M.JAICHANDREN
Writ Petition No.4269 of 2011
Thiru.C.Jayaraman Petitioner
Vs
The Revenue Divisional Officer,
Thiruvallur District @
Thiruvallur. Respondent
Prayer: Petition filed under Article 226 of the Constitution of India praying for the issuance of a Writ of Mandamus directing the respondents herein to forthwith release the Tractor-Cum-Tailor bearing Registration No.TN-27-V-1551 to the petitioner herein which was seized on 12.02.2011.
For petitioner :Mr.K.R.Krishnan
For respondents :Mr.R.Thirugnanan
Special Government Pleader
O R D E R
Heard the learned counsel appearing for the petitioner and the learned Special Government Pleader appearing for the respondents.
2. At this stage of the hearing of the writ petition, the learned Special Government Pleader appearing on behalf of the respondent had submitted that final orders had been passed by the respondent, on 17.02.2011, based on the adjudication proceedings, in respect of the vehicle in question. He had also submitted that it would be open to the petitioner to challenge the order,dated 17.02.2011, by filing an appeal before the District Collector, Tiruvallur District.
3.In view of such submissions made by the learned counsel appearing on behalf of the respondents, it is made clear that it would be open to the petitioner to challenge the order passed by the respondent, on 17.02.2011, by filing an Appeal before the District Collector, Tiruvallur District.
4.The learned counsel appearing on behalf of the petitioner had submitted that he had already paid the amount of Rs.25,570/- as per the order of the respondent, dated 17.02.2011.
In such circumstances, since, no further orders are necessary, this petition stands closed, No costs.
arr
To
1.The Secretary,
Department of Environment & Forest,
Fort St.George,
Chennai-600 009.
2.The Chief Conservator of Forest,
Panagal Building,
Saidapet,
Chennai 600 015