High Court Madras High Court

M/S.Kiran Global Chems Ltd vs The Commissioner Of Geology And on 29 March, 2011

Madras High Court
M/S.Kiran Global Chems Ltd vs The Commissioner Of Geology And on 29 March, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED:  29.3.2011

CORAM

THE HON'BLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.8044 of 2011


M/s.Kiran Global Chems Ltd.,
rep. By its General Manager
K.A.Menon								.. Petitioner

         vs. 

1. The Commissioner of Geology and
     Mining, Gundy, Chennai  32

2. The District Collector
    Office of the District Collector 
   Nagapattinam

3. The Revenue Divisional Officer
    Myladuthurai						.. Respondents



	Writ Petition filed under Article 226 of the Constitution of India praying for a writ of Mandamus directing the second and third respondents to forward the mining lease application filed by the petitioner dated 24.6.2009, to the file of the first respondent and consequently direct the first respondent to dispose off the application for grant of mining lease to mine silica sand in the petitioners own patta land situated in S.No.388 and 391 measuring to an extent of 10.32 acres in Koothampatti Village, Sirkali Taluk, Nagapattinam District on merits in accordance with law. 

		   For petitioner  :  Mr.K.R.Krishnan
		   For respondents :  Mr.R.Thirugnanam
						  Special Government Pleader 
 


O R D E R

Mr.R.Thirugnanam, the learned Special Government Pleader, takes notice for the respondents.

2. Though the prayer is for a larger relief, the learned counsel appearing on behalf of the petitioner had submitted that it would suffice, if the third respondent is directed to dispose of the representation, dated 30.6.2010, 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 third respondent is directed to dispose of the representation, dated 30.6.2010, on merits and in accordance with law, within a period of four weeks from the date of receipt of a copy of this order. The petitioner is directed to furnish a copy of the representation, dated 30.6.2010, to the third 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.

5. Accordingly, the writ petition is disposed of, with the above directions. No costs. Connected M.P.No.1 of 2011 is closed.

lan

To:

1. The Commissioner of Geology and
Mining, Gundy, Chennai 32

2. The District Collector
Office of the District Collector
Nagapattinam

3. The Revenue Divisional Officer
Myladuthurai