High Court Madras High Court

Neelamegam vs The District Collector on 3 November, 2010

Madras High Court
Neelamegam vs The District Collector on 3 November, 2010
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 03/11/2010

CORAM
THE HON'BLE MR.JUSTICE M.JAICHANDREN

Writ Petition (MD) No.13368 of 2010

Neelamegam						.. Petitioner


Versus


The District Collector,
Madurai District,
Madurai.					.. Respondent


Prayer

Petition filed under Article 226 of the Constitution of India, praying
for the issuance of a Writ of Mandamus, directing the respondent to grant patta
for the petitioner's house site at Survey No.6/1 at Thiruppalai Village, Madurai
North Taluk, Madurai District as per the order in W.P.No.1228 of 2008 by this
Hon'ble Division Bench within the period stipulated by this Hon'ble Court.

!For petitioner	 ...M/s.A.Haja Mohideen
^For respondent  ...Mr.K.M.Vijayakumar
		    Special Government Pleader


:ORDER

Heard Mr.A.Haja Mohideen, 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 respondent.

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 24.07.2010, 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
respondent, 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 respondent is directed to consider and dispose of
the petitioner’s representation, dated 24.07.2010, 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 24.07.2010, along with a copy of this order, to the respondent. 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

The District Collector,
Madurai District,
Madurai.