BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT DATED: 23/12/2008 CORAM THE HONOURABLE MR.JUSTICE G.RAJASURIA W.P.(MD)No.12012 of 2008 Imtiaz Ahamed ... Petitioner Vs. 1.The Superintendent of Police, Office of Superintendent of Police, Thanjavur. 2.The Inspector of Police, East Police Station, Keelavasal, Thanjavur. ... 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 petitioner's representation dated 26.09.2008 and take appropriate action on the said representation. !For Petitioner ... Mr.S.Ramu ^For Respondents ... Mr.D.Sasikumar Government Advocate :ORDER
Heard Mr.S.Ramu, learned counsel for the petitioner and also
Mr.D.Sasikumar, learned Government Advocate, who took notice on behalf of the
respondents.
The grievance of the petitioner as aired by the learned counsel for the
petitioner placing reliance on the averments in the affidavit accompanying the
writ petition is to the effect that the representations of the petitioner dated
26.09.2008 and 29.10.2008 to the second and first respondent evoked no positive
response. Hence, this writ petition.
Heard the learned Government Advocate.
Hence, in this factual matrix, the following direction is issued:
The first respondent viz., the Superintendent of Police, Thanjavur
District shall consider the representation of the petitioner dated 29.10.2008
within a period of three weeks from the date of receipt of a copy of this order
after giving due opportunity of being heard to the petitioner.
With the above said direction, this writ petition is disposed of. No
costs.
dp/smn
To
1.The Superintendent of Police,
Office of Superintendent of Police,
Thanjavur.
2.The Inspector of Police,
East Police Station,
Keelavasal,
Thanjavur.