High Court Madras High Court

A.Thomas Kumar vs State Of Tamil Nadu Represented By … on 21 April, 2009

Madras High Court
A.Thomas Kumar vs State Of Tamil Nadu Represented By … on 21 April, 2009
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATE:  21-04-2009

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.1382 of 2004


A.Thomas Kumar								.. Petitioner.

Versus


1.State of Tamil Nadu represented by its 
Secretary, Department of Home Affairs,
Fort St. George, Chennai-600 009.

2.The Director General of Police,
Rajaji Salai, Chennai-4.

3.The Commissioner of Police,
Egmore, Chennai-600 008.

4.The Inspector of Police (Crime)
E1, Mylapore Police Station,
Kacheri Road, Mylapore,
Chennai-600 004.							.. Respondents.


Prayer: Petition filed seeking for a writ of Mandamus, directing the respondents 1 to 4 to consider the representation of the petitioner caused to be issued through his counsel, on 4.12.2003, and pass necessary orders.





		For Petitioner	  : No Appearance

		For Respondents   : Mr.V.Viswanathan (AGP)


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 fourth respondent is directed to dispose of the representation, dated 04.12.2003, 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 fourth respondent is directed to dispose of the representation, dated 4.12.2003, on merits and in accordance with law, 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 4.12.2003, to the fourth respondent, along with a copy of this order.
The writ petition is disposed of accordingly. No costs.

csh

To

1. The Secretary,
Department of Home Affairs,
State of Tamil Nadu
Fort St. George, Chennai-600 009.

2.The Director General of Police,
Rajaji Salai, Chennai-4.

3.The Commissioner of Police,
Egmore, Chennai-600 008.

4.The Inspector of Police (Crime)
E1, Mylapore Police Station,
Kacheri Road, Mylapore,
Chennai 600 004