High Court Madras High Court

Sp.Ramanathan vs The Revenue Divisional Officer on 10 November, 2010

Madras High Court
Sp.Ramanathan vs The Revenue Divisional Officer on 10 November, 2010
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 10/11/2010

CORAM
THE HON'BLE MR.JUSTICE M.JAICHANDREN

Writ Petition(MD).No.13508 of 2010

SP.Ramanathan
                  				 ... Petitioner
Vs.

1. The Revenue Divisional Officer,
   Ramnagar,
   Devakottai,
   Sivagangai District.

2. The Thasildar,
   Karaikudi Taluk,
   Sivagangai District.
						 ... Respondents

Prayer

Petition filed under Article 226 of the Constitution of India praying
for the issuance of a Writ of Mandamus, to direct the first respondent to
dispose of the petitioner appeal in Na.Ka.No.A1/5688/10, dated 10.05.2010.

!For petitioner   ... Mr.R.Boomirajan
^For respondents  ... Mr.K.M.Vijaya Kumar,
		      Special Government Pleader

:ORDER

Heard Mr.R.Boomirajan, the learned counsel appearing for the petitioner
and Mr.K.M.Vijaya Kumar, the learned Special Government Pleader appearing for
the respondents.

2. By consent of both the parties, the writ petition is taken up for
hearing and disposal.

3. 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 first respondent is directed to dispose of the appeal filed by the
petitioner, dated 10.05.2010, on merits and in accordance with law, within a
specified period.

4. The learned Special Government Pleader appearing on behalf of the
respondents, has no objection for such an order being passed by this Court.

5. In view of the submissions made by the learned counsels appearing on
either side, the first respondent is directed to dispose of the appeal filed by
the petitioner, dated 10.05.2010, after giving an opportunity of hearing to the
petitioner, as well as to the other persons concerned, 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 furnish a copy of the
appeal, dated 10.05.2010, 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.

This writ petition is disposed of accordingly. No costs.

akv

To

1. The Revenue Divisional Officer,
Ramnagar,
Devakottai,
Sivagangai District.

2. The Thasildar,
Karaikudi Taluk,
Sivagangai District.