High Court Madras High Court

S.Poongodhai vs The District Collector on 16 September, 2010

Madras High Court
S.Poongodhai vs The District Collector on 16 September, 2010
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 16/09/2010

CORAM
THE HON'BLE MR.JUSTICE M.JAICHANDREN

Writ Petition(MD)No.11669 of 2010

S.Poongodhai						.. Petitioner

Versus

1.The District Collector,
  Theni.

2.The Revenue Divisional Officer,
  Periyakulam,
  Theni District.

3.The Tahsildar,
  Periyakulam,
  Theni District.					.. Respondents.

Prayer

Petition filed under Article 226 of the Constitution of India praying
for the issuance of a Writ of Mandamus, directing the first respondent to
consider the petitioner's representation dated 28.06.2010.

!For petitioner	... M/s.M.Patturajan
^For respondents... Mr.R.Manoharan
	 	    Government Advocate

:ORDER

This writ petition has been filed, praying for a writ of mandamus, to
direct the first respondent to consider the petitioner’s representation, dated
28.06.2010.

2. Mr.R.Manoharan, the learned Government Advocate takes notice on behalf
of the respondents.

3. 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 first respondent is directed to consider and
dispose of the petitioner’s representation, dated 28.06.2010, within a period of
twelve weeks from the date of receipt of a copy of this order. The petitioner
is directed to submit a copy of the representation, dated 28.06.2010, 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.

4. The writ petition stands disposed of with the above directions. No
costs.

srm

To

1.The District Collector,
Theni.

2.The Revenue Divisional Officer,
Periyakulam,
Theni District.

3.The Tahsildar,
Periyakulam,
Theni District.