High Court Madras High Court

Mrs.A.Jayalakshmi vs The Director Of on 11 January, 2011

Madras High Court
Mrs.A.Jayalakshmi vs The Director Of on 11 January, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATE:11.01.2011  

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.11105 of 2006

Mrs.A.Jayalakshmi			....			Petitioner

	..Vs..

1.The Director of
   Technical Education
   Guindy, Chennai 600 025

2.The Principal/Co-ordinator(SPCU)
   Government Pilytechnic College
   for Women, Coimbatore 641 044  ....			 Respondents


Prayer: Petition filed seeking for a writ of Mandamus, directing the first respondent to consider the representation of the petitioner dated 27.01.2006 within a reasonable time fixed by this Court.

		For Petitioner	  : Mr.M.Ganesan and Mr.AMuthuraman

		For Respondents    :  Mr.S.Gopinathan
					      Additional Government Pleader
						
O R D E R

Heard the learned counsel appearing for the petitioner and the learned Additional Government Pleader appearing for the respondent.

2. At this stage of the hearing of the writ petition, the learned counsel appearing on behalf of the petitioner has submitted that it would
suffice, if the first respondent is directed to dispose of the representation, dated 27.01.2006, on merits, within a specified period.

3. The learned Additional 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 submissions made by the learned counsels appearing on either side, the first respondent is directed to dispose of the representation, dated 27.01.2006, on merits and in accordance with law, within a period of 12 weeks from the date of receipt of a copy of this order, if the same had not been disposed of, till date. The petitioner is directed to furnish a copy of the representation, dated 27.01.2006, to the first respondent, along with a copy of this order. However, it is made clear that this Court, by this order, has not expressed any opinion on the merits of the matter.
The writ petition is disposed of accordingly. No costs.

arr

To

1.The Director of
Technical Education
Guindy, Chennai 600 025.

2.The Principal/Co-ordinator(SPCU)
Government Pilytechnic College
for Women,
Coimbatore 641 044