High Court Madras High Court

C.P.Murugan vs The Tahsildar on 6 October, 2010

Madras High Court
C.P.Murugan vs The Tahsildar on 6 October, 2010
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 06/10/2010

CORAM
THE HON'BLE MR.JUSTICE M.JAICHANDREN

Writ Petition(MD)No.12268 of 2010

C.P.Murugan						.. Petitioner

Versus

1.The Tahsildar,
  Vadipatti Taluk,
  Madurai District.

2.Firka Surveyor,
  Nelathan Firka,
  Vadipatti Taluk,
  Madurai District.					.. Respondents

Prayer

Petition filed under Article 226 of the Constitution of India, praying
for the issuance of a Writ of Mandamus, directing the respondents to conduct the
survey in the lands of the petitioner in Survey Nos.64/9C, 9A, 9F, 9G, 9D, 11D
in China Elanthaikulam Village, Vadipatti Taluk, Madurai District and another
Survey No.66/6 in China Elanthaikulam Village, Vadipatti Taluk, Madurai District
by fixing the convenient another day by giving notice to the petitioner in
accordance with law.

!For petitioner	 ... M/s.R.Senthil Kumar
^For respondents ... Mr.K.M.Vijayakumar
		     Special Government Pleader

:ORDER

Heard Mr.R.Senthil Kumar, 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 Special
Government Pleader appearing on behalf of the respondents had submitted that a
notice, dated 06.09.2010, had been issued to the petitioner, asking him to
appear, on 18.09.2010, for the purpose of conducting a survey of lands in
question, in China Elanthaikulam Village, Vadipatti Taluk, Madurai District.
However, no inspection could be conducted on the said day.

3. In view of the submissions made by the learned Special Government
Pleader appearing on behalf of the respondents, the second respondent is
directed to issue a fresh notice to the petitioner, as well as to the other
persons concerned, before conducting a survey of the lands in question.

5. Accordingly, the writ petition stands disposed of, with the above
direction. No costs.

srm

To

1.The Tahsildar,
Vadipatti Taluk,
Madurai District.

2.Firka Surveyor,
Nelathan Firka,
Vadipatti Taluk,
Madurai District.