High Court Madras High Court

Ahmed Sheriff vs The Commissioner And The on 13 December, 2010

Madras High Court
Ahmed Sheriff vs The Commissioner And The on 13 December, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATE: 13.12.2010  

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.24847 of 2010

Ahmed Sheriff				...		Petitioner

					...Vs...
The Commissioner and the 
Special Commissioner for Land and 
Administration
Chepauk
Chennai 600 005				...		Respondent 


Prayer: Petition filed seeking for a writ of Mandamus, directing the Respondent to forthwith consider and pass orders on the revision petition dated 25.10.1993 of the Petitioner's mother, within the stipulated period.

		For Petitioner	  : Mr.K.Selvaraj

		For Respondent     : Mr.S.Gopinathan
					    Additional Government Pleader

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 respondent is directed to dispose of the Revision Petition, dated 25.10.1993, on merits, within a specified period.

3. The learned Additional Government Pleader appearing on behalf of the respondent, 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 respondent is directed to dispose of the revision petition, dated 25.10.1993, 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 revision petition, dated 25.10.2003, to the 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.

Index:Yes/No 13.12.2010
Internet:Yes/No
arr

To

The Commissioner and the
Special Commissioner for Land and
Administration
Chepauk
Chennai 600 005

M.JAICHANDREN,J.

arr

Writ Petition No.24847 of 2010

14.12.2010