BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT DATED: 23/12/2008 CORAM THE HONOURABLE MR.JUSTICE G.RAJASURIA W.P(MD)No.12230 of 2008 S.Revathi . . . Petitioner Vs. 1.The District Collector, Madurai District. 2.The District Revenue Officer, Collector Office, Madurai, Madurai District. 3.The Thasildar, Thirumangalam, Madurai District. . . . Respondents PRAYER Writ petition filed under Article 226 of the Constitution of India, praying to issue a writ of mandamus directing the 3rd respondent to implement the order of the 2nd respondent passed by him in Na.Ka.No.A2/942/08 dated 28.02.2008. !For Petitioner ... Mr.G.Chandrasekar ^For Respondents... Mr.D.Sasikumar Government Advocate (Writ) :ORDER
This writ petition has been filed to issue a writ of mandamus to direct
the 3rd respondent to implement the order of the 2nd respondent passed by him in
Na.Ka.No.A2/942/08 dated 28.02.2008.
2. Heard the 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 aired by the learned counsel for the
petitioner is to the effect that the second respondent gave a direction to the
third respondent vide order dated 28.02.2008, in Na.Ka.No.A2/942/08. However,
the third respondent is not implementing the same. Hence, this writ petition.
4. Hence, in these circumstances, the following direction is issued:
After receipt of a copy of this order, the petitioner shall appear before
the third respondent herein and air his grievance and the third respondent
shall do well to see that the order of the order of the second respondent is
implemented in letter and spirit within one month from the date of receipt of a
copy of this order, if there is no other legal impediments.
5. With the above direction, this Writ Petition is disposed of. No costs.
sj
To
1.The District Collector,
Madurai District.
2.The District Revenue Officer,
Collector Office,
Madurai,
Madurai District.
3.The Thasildar,
Thirumangalam,
Madurai District.