BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT DATED: 03/11/2010 CORAM THE HON'BLE MR.JUSTICE M.JAICHANDREN Writ Petition (MD) No.13393 of 2010 D.Venkatesan .. Petitioner Versus 1.The District Collector, Pudukottai District, Pudukkottai. 2.The Project Officer, Tsunami Project, Pudukkottai 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 12.10.2009 seeking to take necessary action for constructing of permanent houses to the petitioner as Tsunami victim within the period that may be stipulated by this Hon'ble Court. !For petitioner ... M/s.J.Prabhu ^For respondents ... Mr.K.M.Vijayakumar Special Government Pleader :ORDER
Heard Mr.J.Prabhu, 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 counsel
appearing on behalf of the petitioner had submitted that it would suffice, if
the representation of the petitioner, dated 12.10.2009, 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
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 12.10.2009, on merits and in
accordance with law, 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 12.10.2009, 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,
Pudukottai District,
Pudukkottai.
2.The Project Officer,
Tsunami Project,
Pudukkottai District.