BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT DATED: 04/12/2008 CORAM THE HONOURABLE MR.JUSTICE G.RAJASURIA W.P.(MD)No.11110 of 2008 Vellaiammal ... Petitioner Vs. 1.The District Collector, Pudukottai District, Pudukottai. 2.The Tahsildar, Thirumayam, Pudukkottai District. ... Respondents Prayer Writ Petition filed under Article 226 of the Constitution of India for issuance of a Writ of Mandamus, to direct the respondents to consider the representation of the petitioner dated 29.04.2007 and issue house patta in the name of the petitioner within the stipulated time. !For Petitioner ... Mr.P.Subbaraj ^For Respondents ... Mr.D.Sasikumar Government Advocate :ORDER
This writ has been filed to direct the respondents to consider the
representation of the petitioner dated 29.04.2007 and issue house patta in the
name of the petitioner within the stipulated time.
2. Heard Mr.P.Subbaraj, learned counsel for the petitioner and also
Mr.D.Sasikumar, learned Government Advocate who took notice on behalf of the
respondents.
3. The grievance of the petitioner as stood exposited from the affidavit
accompanying the writ petition as well as the representation made by the learned
counsel for the petitioner, is to the effect that the representation of the
petitioner dated 29.04.2007 submitted to the second respondent viz., the
Tahsildar, Thirumayam, Pudukkottai District has not been considered. Hence,
this writ petition.
4. Heard the learned Government Advocate.
5. Hence, in these circumstances, the following direction is issued:
The first respondent viz., the District Collector, Pudukkottai District,
Pudukkottai shall dispose of the representation of the petitioner dated
29.04.2007 on merits after giving due opportunity of being heard to the
petitioner within a period of one month from the date of receipt of a copy of
this order.
6. With the above direction, this writ petition is disposed of. No costs.
dp/smn
To
1.The District Collector,
Pudukottai District,
Pudukottai.
2.The Tahsildar,
Thirumayam,
Pudukkottai District.