High Court Madras High Court

Writ Petition No.21841 Of 2 vs The Settlement Thasildar on 9 December, 2010

Madras High Court
Writ Petition No.21841 Of 2 vs The Settlement Thasildar on 9 December, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATE:  09.12.2010

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.21841 of 2010
and
M.P.No.1 of 2010
Mrs.Nachammal					....		Petitioner

						..Vs..
1.The Settlement Thasildar,
   Gobichettipalayam,
   Now represented by Assistant
   Settlement Officer,
   Dharapuram.

2.The State of Tamil Nadu,represented 
   by the District Collector,
   Coimbatore.

3.The Special Commissioner/Director,
  Land, Survey & Land Tax Scheme
  Chepauk, Chennai- 600 005.

4.The Minor Inams Appellate Tribunal,
   District Court Campus, Coimbatore-18  ....		Respondents.

Prayer: Petition filed seeking for a writ of Mandamus, directing the respondents Nos.1 to 3 to await the order of the 4th respondent on the appeal submitted by the petitioner in C.M.A.No.22 of 1996 and thereafter proceed further in accordance with rule 5[5] of the Minor Inams (Abolition and Conversion into Ryotwari) Rules 1963.

		For Petitioner	  : Mr.Senniappan

		For Respondents   : Mr.S.Gopinathan
					    Additional Government Pleader.

O R D E R

Heard the learned counsel appearing for the petitioner and the learned Additional Government Pleader appearing for the respondents.

2. At this stage of the hearing of the writ petition, the learned counsel appearing on behalf of the petitioner has submitted that it would suffice, if the fourth respondent is directed to dispose of the appeal, in C.M.A.No.22 of 1996, on merits, within a specified period.

3. The learned Additional 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 fourth respondent is directed to dispose of the appeal, in C.M.A.No.22 of 1996, on merits and in accordance with law, as expeditiously as possible. 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 disposed of accordingly. No costs. Consequently, connected Miscellaneous Petition is closed.

Index:Yes/No 09.12.2010
Internet:Yes/No
arr

To

1.The Settlement Thasildar,
Gobichettipalayam,
Now represented by Assistant
Settlement Officer,
Dharapuram.

2.The State of Tamil Nadu,
represented by the District Collector,
Coimbatore.

3.The Special Commissioner/Director,
Land, Survey & Land Tax Scheme
Chepauk, Chennai- 600 005.

4.The Minor Inams Appellate Tribunal,
District Court Campus, Coimbatore-18
M.JAICHANDREN,J.

arr

Writ Petition No.21841 of 2010

09.12.2010