IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 06.01.2010
CORAM
THE HONOURABLE MR.JUSTICE M.CHOCKALINGAM
AND
THE HONOURABLE MR.JUSTICE T.RAJA
Writ Petition No.105 of 2010
and M.P.No.1 of 2010
A.Venkatesh ..Petitioner.
Vs.
1. The Registrar,
High Court of Judicature at Madras,
Chennai 600 104.
2. The Registrar (Vigilance),
High Court, Madras.
3. M.Mohammed Essath Ali,
District Judge/Presiding Officer
Mahila Court at Chengleput.
4. Mohideen Pitchai,
District Judge/Presiding Officer,
Chennai.
5. M.Mohamed Diwan,
S/o Mohideen Pitchai (District Judge)
6. M.Peer Mohamed, Advocate,
S/o Mohideen Pitchai (District Judge)
7. M.Ibrahimsha,
S/o Mohideen Pitchai (District Judge)
5 to 7 are now residing at
No.6/17, Ground Floor, Bajanai Koil 2nd Street,
Choolaimedu, Chennai 94. .. Respondents
The writ petition filed under Article 226 of the Constitution of India to issue a Writ of Mandamus to direct the respondents 1 and 2 to look into the petitioner's complaints dated 25.05.2009 and 04.11.2009 and place the same before the Disciplinary Committee for enquiry and final orders after affording reasonable opportunity to the petitioner within a time fixed by this Court.
For Petitioner : Mr.A.Venkatesh, Party-in-person.
For Respondents : Mr.R.Tholgappian for R1 and R2
O R D E R
(Order of the Court was made by M.CHOCKALINGAM, J.)
This writ petition has been brought forth, seeking a writ of mandamus to direct the respondents 1 and 2 to place the complaints of the petitioner dated 25.5.2009 and 4.11.2009 before the Disciplinary Committee for enquiry and to pass final orders.
2. When the matter is taken up, the petitioner is present. He is heard. He reiterates the contents found in the affidavit that certain proceedings are pending before the Court of Small Causes, eviction has been sought for and part of the property was purchased by the Judicial officers which is detriment and hardship to the petitioner. Under such circumstances, he has given complaints before the High Court on 25.5.2009 and 4.11.2009 and necessary action has got to be taken in that regard.
3. In answer to the above, it is contended by the learned counsel appearing for the first and second respondent that both the complaints referred to above are placed before the Administrative Committee of this Court and necessary memo was issued calling for explanation from the 3rd and 4th respondents and the proceedings are pending.
4. As per the direction asked for by the petitioner, the first and second respondents have placed the complaints before the Administrative Committee and action has been initiated. When the matter was already placed before the Administrative Committee and action has been initiated, the Court is of the opinion that it would be suffice to give a disposal to this writ petition. Therefore, recording the statement made by the learned counsel appearing for the first and second respondents, the writ petition is disposed of. No costs. Consequently, connected miscellaneous petition is closed.
vsi
To
1. The Registrar,
High Court of Judicature at Madras,
Chennai 600 104.
2. The Registrar (Vigilance),
High Court,
Madras