High Court Madras High Court

K.Balachandar vs The District Collector on 3 November, 2010

Madras High Court
K.Balachandar vs The District Collector on 3 November, 2010
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATE: 03/11/2010

CORAM
THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition(MD)No.13423 of 2010
and
M.P.(MD).No.1 of 2010

K.Balachandar     		  ... Petitioner

Vs.

1. The District Collector,
   Collectorate,
   Madurai.

2. The Assistant Director of Fisheries,
   (Internal Fisheries),
   Petchiamman Padithurai,
   Madurai 625 001.
				  ... Respondents

Prayer

Petition filed seeking for a writ of Mandamus, to direct the respondents
to open the Fishery Rights Tender Applications called for the year 2010 - 2013
in Madurai District in the presence of the Commissioner appointed by this Court.
		
!For Petitioner	... Mr.M.Saravanakumar
^For Respondents... Mr.R.Janakiramulu,
		    Special Govt. Pleader

:ORDER

This writ petition has been filed praying for a Writ of Mandamus to direct
the respondents to open the fishery rights tender applications called for the
years 2010 – 2013, in Madurai District, in the presence of the Commissioner
appointed by this Court.

2. It has been stated that the petitioner is one of the participants in
the tender for fishery rights for 31 tanks in Madurai District. The last date
for submitting the filled tenders was 13.10.2010. The petitioner has filed the
present writ petition, on the apprehension that tenders had been received by the
respondents, after the last date for receiving the said tenders i.e. on
13.10.2010. The petitioner has preferred the present writ petition before this
Court, praying for a Writ of Mandamus to direct the respondents to open the
tenders in the presence of the Commissioner appointed by this Court.

3. In view of the averments made in the affidavit filed in support of the
writ petition and in view of the submissions made by the learned counsels
appearing on behalf of the petitioner, as well as the respondents, this Court
does not find sufficient cause or reason to grant the relief, as prayed for by
the petitioner, in the present writ petition. Hence, the writ petition is
dismissed. However, it would be open to the petitioner, to challenge the final
result, if he is aggrieved by the same, before the appropriate authority or
forum, in the manner known to law. No costs. Consequently, the connected
Miscellaneous Petition is closed.

akv

To

1. The District Collector,
Collectorate,
Madurai.

2. The Assistant Director of Fisheries,
(Internal Fisheries),
Petchiamman Padithurai,
Madurai 625 001.