High Court Madras High Court

S.Bemarajan vs The Special Officer on 4 March, 2011

Madras High Court
S.Bemarajan vs The Special Officer on 4 March, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATE:  04-03-2011

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.5334 of 2011

S.Bemarajan							.. Petitioner.

Versus

1.The Special Officer
   VSNL Employees Co-Operative Housing Society
   VSB No.4, Swami Sivananda Salai,
   Chennai 600 002.

2.The Registrar
   Co-operative Housing Society
   Anna Salai
   Chennai-600 002.							.. Respondents.


Prayer: Petition filed seeking for a writ of Mandamus, directing the 2nd respondent to consider the petitioner's representations, dated 20.01.2011 to include my name in the said VSNL scheme allotment list in accordance with the rates fixed by the Registrar of Societies (Housing) for an eligible members, and allot one plot in S.No.156 and 156/2 and No.118 Padiyanallur in favour of the petitioner.

		For Petitioner	  : Mr.P.Mohanraj

		For Respondents   : Mr.L.S.M.Hasan Fizal
					    Government Advocate.	
O R D E R

Heard the learned counsel appearing for the petitioner and the learned counsels 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 second respondent is directed to dispose of the representation, dated 20.01.2011, on merits, within a specified period.

3. The learned counsels 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 second respondent is directed to dispose of the representation, dated 20.01.2011, on merits and in accordance with law, within a period of 8 weeks from the date of receipt of a copy of this order. The petitioner is directed to furnish a copy of the representation dated 20.01.2011, to the second respondent along with a copy of this order. 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.

arr

To

1.The Special Officer
VSNL Employees Co-Operative Housing Society
VSB No.4, Swami Sivananda Salai,
Chennai 600 002.

2.The Registrar
Co-operative Housing Society
Anna Salai
Chennai 600 002