High Court Madras High Court

S.Kalidhasan vs The Director Of Primary Education on 16 June, 2009

Madras High Court
S.Kalidhasan vs The Director Of Primary Education on 16 June, 2009
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATE:  16-06-2009

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.22887 of 2008

S.Kalidhasan								.. Petitioner.

Versus


1.The Director of Primary Education,
College Road,
Chennai.

2.The District Elementary Education Officer,
District Elementary Education Office,
Thiruvarur.	

3.J.Srinivasan
(3rd respondent Impleaded 
vide order of this Court,
dated 16.6.2009, made in
M.P.No.1 of 2009 in
W.P.No.22887 of 2008)						.. Respondents.


Prayer: Petition filed under Article 226 of the Constitution of India, seeking for a writ of Mandamus, directing the respondents to take necessary action on the petitioner's representations, dated 17.11.2006 and 16.6.2008.

		For Petitioner	  : Mr.M.Loganayaki



		For Respondents    : Mrs.Dhakshayani Reddy
					     Government Advocate 

O R D E R

Heard the learned counsel appearing for the petitioner and the learned counsel appearing for the respondents.

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 second respondent is directed to dispose of the representations, dated 17.11.2006 and 16.6.2008, on merits, within a specified period.

3. The learned counsel appearing on behalf of the respondents, 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 second respondent is directed to dispose of the representations, dated 17.11.2006 and 16.6.2008, on merits and in accordance with law, within a period of four months from the date of receipt of a copy of this order, after hearing the third respondent and the other parties concerned. The petitioner is directed to furnish a copy of the representations, dated 17.11.2006 and 16.6.2008, to the second respondent, along with a copy of this order.
The writ petition is disposed of accordingly. No costs.

csh

To

1.The Director of Primary Education,
College Road,
Chennai.

2.The District Elementary Education Officer,
District Elementary Education Office,
Thiruvarur