High Court Madras High Court

A.S.T.Jayaraman vs Union Of India on 28 April, 2011

Madras High Court
A.S.T.Jayaraman vs Union Of India on 28 April, 2011
       

  

  

 
 
  IN THE HIGH COURT OF JUDICATURE AT MADRAS

Dated  28.4.2011

CORAM

THE HONOURABLE MR.JUSTICE R.SUDHAKAR

Writ Petition No.11057 of 2011
and
M.P.No.1 of 2011 

 

A.S.T.Jayaraman,                                                   ... Petitioner  
 
vs.

1.Union of India,
   represented by its Secretary,
   Ministry of Information and Broadcasting
   New Delhi.

2.The Regional Officer,
   Central Board of Film Certification,
   Government of India
   Shastri Bhawan,
   3rd Block, V Floor,
   Haddows Road,
   Chennai-6.                                                       ... Respondents 


	Writ Petition is filed under Article 226 of the Constitution of India praying to issue a Writ of Mandamus, directing the respondent to renew the identity card of the petitioner together with assignment/allotment of work in favour of the petitioner relating to the Member of Advisory Panel of Central Board of Film Certification.
 

	For petitioner  	     :  Mr.M.S.Velusamy

	For respondents       :  Mr.R.Balakrishnan			 

  -----

O R D E R

Writ Petition is filed praying to issue a Writ of Mandamus, directing the respondent to renew the identity card of the petitioner together with assignment/allotment of work in favour of the petitioner relating to the Member of Advisory Panel of Central Board of Film Certification.

2. Mr.R.Balakrishnan, learned counsel takes notice on behalf of the respondents. By consent of both parties, the writ petition is taken up for final disposal.

3. Petitioner to redress his grievance issued a legal notice on 21.3.2011 to the second respondent stating that his claim should be considered for renewal of identity card as Member of the Censor Board and for allotment of work in discharge of the function as a Member of the Censor Board.

4. Considering the scope of relief sought for, the second respondent is directed to consider and dispose of the legal notice dated 21.3.2011 on merits, if not already disposed of, within a period of four weeks from the date of receipt of a copy of this order.

5. The Writ Petition is disposed of as above. No costs. Consequently, connected miscellaneous petition is closed.


                                                                               28.4.2011
Index:    No
Internet: Yes   

ts
To
1.The Secretary, 
   Union of India,    
   Ministry of Information and Broadcasting
   New Delhi.

2.The Regional Officer,
   Central Board of Film Certification,
   Government of India
   Shastri Bhawan,
   3rd Block, V Floor,
   Haddows Road,
   Chennai-6.  
R.SUDHAKAR,J.

ts.









                                                                            Order in  
                                                                   W.P.No.11057 of 2011                                                       
                                                                            28.4.2011