BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT DATED: 05/10/2010 CORAM THE HON'BLE MR.JUSTICE M.JAICHANDREN Writ Petition(MD)No.12269 of 2010 Murugesan .. Petitioner Versus 1.The District Revenue Officer, Trichirappalli District Collectorate, Trichirappalli. 2.The District Revenue Officer, Madurai District Collectorate, Madurai. 3.The Deputy Superintendent of Police, Economic Offence Wing II, Trichirappalli. .. Respondents Prayer Petition filed under Article 226 of the Constitution of India, praying for the issuance of a Writ of Mandamus, directing the first and second respondents herein to dispose of the petitioner's representation, dated 15.08.2010, within the stipulated time prescribed by the Hon'ble Court. !For petitioner ... M/s.T.Muruganantham ^For respondents... Mr.K.M.Vijayakumar Special Government Pleader :ORDER
Heard Mr.T.Muruganantham, the learned counsel appearing on behalf of the
petitioner, as well as Mr.K.M.Vijayakumar, the learned Special Government
Pleader appearing on behalf of the respondents.
2. At this stage of the hearing of the writ petition, the learned counsel
appearing on behalf of the petitioner had submitted that it would suffice, if
the representation of the petitioner, dated 15.08.2010, is directed to be
disposed of, 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 averments made in the affidavit filed in support of this
petition and in view of the submissions made by the learned counsel appearing on
behalf of the petitioner, the first and the second respondents are directed to
consider and dispose of the petitioner’s representation, dated 15.08.2010, on
merits and in accordance with law, within a period of eight weeks from the date
of receipt of a copy of this order. The petitioner is directed to submit a copy
of the representation, dated 15.08.2010, along with a copy of this order, to the
first and the second respondents. However, it is made clear, that this Court, by
this order, has not expressed any opinion on the merits of the matter.
5. The writ petition stands disposed of, with the above directions. No
costs.
srm
To
1.The District Revenue Officer,
Trichirappalli District Collectorate,
Trichirappalli.
2.The District Revenue Officer,
Madurai District Collectorate,
Madurai.
3.The Deputy Superintendent of Police,
Economic Offence Wing II,
Trichirappalli.