High Court Madras High Court

V.R.Balasubramania Iyer vs The District Collector on 8 October, 2010

Madras High Court
V.R.Balasubramania Iyer vs The District Collector on 8 October, 2010
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 08/10/2010

CORAM
THE HON'BLE MR.JUSTICE M.JAICHANDREN

Writ Petition(MD)No.12668 of 2010

V.R.Balasubramania Iyer		.. Petitioner

Versus

1.The District Collector,
  Thanjavur District,
  Thanjavur.

2.The Tahsildar,
  Kumbakonam Taluk,
  Kumbakonam.

3.The President,
  Aariyapadaiveedu Village Panchayat,
  Kumbakonam Taluk,
  Kumbakonam.

4.The Block Development Officer,
  Block Development Office,
  Kumbakonam Taluk,
  Kumbakonam.				.. 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 consider
the petitioner's representation dated 26.08.2010 and to pass order to disburse
the compensation for the land acquired from the petitioner measuring 2 acres 94
cents in S.F.No.322/2 in Thennur Village, Kumbakonam Taluk, Thanjavur District.

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

:ORDER

Heard Mrs.N.Krishnaveni, the learned counsel appearing on behalf of the
petitioner, as well as Mr.R.Manoharan, the learned Government Advocate appearing
on behalf of the respondents.

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 26.08.2010, is directed to be
disposed of, on merits and in accordance with law, within a specified period.

3. The learned Government Advocate appearing on behalf of the respondents,
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 first respondent is directed to consider and
dispose of the petitioner’s representation, dated 26.08.2010, on merits and in
accordance with law, after giving opportunity of hearing to the petitioner, as
well as to the other persons concerned, 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 26.08.2010, along with a copy of this order,
to the first 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

1.The District Collector,
Thanjavur District,
Thanjavur.

2.The Tahsildar,
Kumbakonam Taluk,
Kumbakonam.

3.The President,
Aariyapadaiveedu Village Panchayat,
Kumbakonam Taluk,
Kumbakonam.

4.The Block Development Officer,
Block Development Office,
Kumbakonam Taluk,
Kumbakonam.