BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT DATED: 21/09/2010 CORAM THE HON'BLE MR.JUSTICE M.JAICHANDREN Writ Petition(MD)No.11299 of 2010 and M.P.(MD) No.1 of 2010 C.Dhamodharan .. Petitioner Versus The District Collector and District Magistrate, Madurai Collectorate, Madurai. .. Respondent Prayer Petition filed under Article 226 of the Constitution of India praying for the issuance of a Writ of Mandamus, directing the respondent to correspondingly revise the wholesalers' selling price on kerosene in view of the increase in wholesale issue price of kerosene with effect from 01.08.2010 and notify the same in Madurai District Gazette, Madurai. !For petitioner ... M/s.G.R.Swaminathan ^For respondent ... Mr.K.M.Vijayakumar Special Government Pleader :ORDER
This writ petition has been filed praying for a writ of mandamus to direct
the respondent to correspondingly revise the wholesalers’ selling price on
kerosene, in view of the increase in wholesale issue price of kerosene, with
effect from 01.08.2010 and to notify the same in Madurai District Gazette,
Madurai.
2. Mr.K.M.Vijayakumar, the learned Special Government Pleader takes notice
on behalf of the respondent.
3. In view of the averments made in the affidavit filed in support of this
petition and in view of the submissions made on behalf of the petitioner, the
respondent is directed to consider and dispose of the petitioner’s
representation, dated 23.08.2010, within a period of eight weeks from the date
of receipt of a copy of this order. The petitioner is directed to submit a copy
of the representation, dated 23.08.2010, along with a copy of this order, to the
respondent. However, it is made clear, that this Court, by this order, has not
expressed any opinion on the merits of the matter.
4. The writ petition stands disposed of, with the above directions. No
costs. Consequently, connected miscellaneous petition is closed.
srm
To
The District Collector and
District Magistrate,
Madurai Collectorate,
Madurai.