High Court Madras High Court

Abdul Kalam vs The Commissioner Of Municipal … on 29 January, 2010

Madras High Court
Abdul Kalam vs The Commissioner Of Municipal … on 29 January, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 29-01-2010

CORAM

THE HON'BLE MR.JUSTICE M.JAICHANDREN 

Writ Petition No.1549 of 2010
&
M.P.No.1 of 2010

Abdul Kalam
Proprietor,
Babu Trading Company,
28A/1, No.2, Barathi Park Main Road,
Saibaba Colony,
Coimbatore 641 043				 		.. Petitioner.

Versus

1.The Commissioner of Municipal Administration
   Ezhilagam,
   Chepauk,
   Chennai 600 005.

2.The Commissioner,
   Coimbatore Corporation
   Coimbatore-1

3.The Assistant Commissioner (West Zone)
   Coimbatore Corporation,
   Coimbatore-2. 		    					.. Respondents.


Prayer: Petition filed under Article 226 of the Constitution of India praying for the issuance of a Writ of Mandamus directing the 2nd respondent to consider the representation made by the petitioner dated 18.12.2009 and allot shop no.59 to the petitioner at wholesale Vegetable Market Complex (MGR Market), Mettupalayam.
	 For petitioner  		:  Mr.Anand Venkatesh
	 For respondents 	:  Mr.R.Murali (R1)
					    Government Advocate
					    Mr.R.Siva Kumar (R2 and R3) 
					O R D E R	

Heard the learned counsel appearing for the petitioner and the learned counsels 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 second respondent is directed to dispose of the representation, dated 18.12.2009, on merits, within a specified period.

3. The learned counsels 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 second respondent is directed to dispose of the representation, dated 18.12.2009, on merits and in accordance with law, within a period of 4 weeks from the date of receipt of a copy of this order. The petitioner is directed to furnish a copy of the representation dated 18.12.2009, to the second 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. Consequently connected Miscellaneous Petition is closed.

Index:Yes/No 29.01.2010
Internet:Yes/no
arr

Note: Issue order copy on 02.02.2010

To

1.The Commissioner of Municipal Administration
Ezhilagam,
Chepauk,
Chennai 600 005.

2.The Commissioner,
Coimbatore Corporation
Coimbatore-1

3.The Assistant Commissioner (West Zone)
Coimbatore Corporation,
Coimbatore-2.

M.JAICHANDREN J.,

arr

Writ Petition No.1549 of 2010

29.01.2010