High Court Madras High Court

V.Govindaraj vs The Union Of India on 4 March, 2011

Madras High Court
V.Govindaraj vs The Union Of India on 4 March, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATE:  04-03-2011

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.5351 of 2011


V.Govindaraj							.. Petitioner.

Versus

The Union of India
Rep.by Union Territory of Puducherry
Rep.by the Secretary
State Transport Authority
Puduchery								.. Respondent


Prayer: Petition filed seeking for a writ of Mandamus, directing the respondent herein to forthwith dispose of the petitioners application dated 18.11.2010 for revision of timings by convening timing conference and fixing the revision of timings in respect of the vehicle No.TN-32/C-5873 plying on the route "K.C.Kulam to Manalipet". 

		For Petitioner	  : Mr.Radha Gopalan

		For Respondents   : Mr.M.Govindaraj
					    Additional Government Pleader (P)


				O R D E R

Heard the learned counsel appearing for the petitioner and the learned Additional Government Pleader 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 the respondent is directed to dispose of the application of the petitioner, dated 18.11.2010, 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 respondent is directed to dispose of the representation, dated 18.11.2010, on merits and in accordance with law, if it is in order,within a period of 12 weeks from the date of receipt of a copy of this order. The petitioner is directed to furnish a copy of the representation, dated 18.11.2010, to the 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

The Union of India
Rep.by Union Territory of Puducherry
Rep.by the Secretary
State Transport Authority
Puduchery