High Court Madras High Court

Dr.L.Kannappan vs The Additional General Manager on 4 October, 2010

Madras High Court
Dr.L.Kannappan vs The Additional General Manager on 4 October, 2010
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 04/10/2010

CORAM
THE HON'BLE MR.JUSTICE M.JAICHANDREN

Writ Petition(MD)No.12323 of 2010
and
M.P.(MD) No. 1 of 2010

Dr.L.Kannappan,
Managing Partner,
VKN Shot Blasting Industries,
30462, Thuvakudi,
Trichy.							.. Petitioner

Versus

1.The Additional General Manager,
  Accounts and Finance,
  Bharat Heavy Electricals,
  Thiruverambur,
  Trichy - 620 014.

2.The Additional General Manager,
  Accounts and Finance (FB),
  Cheque issue section,
  Bharat Heavy Electricals,
  Thiruverambur,
  Trichy - 620 014.					.. Respondents

Prayer

Writ Petition filed under Article 226 of the Constitution of India,
praying for the issuance of a Writ of Mandamus, directing the first and second
respondents to consider the petitioner's representation, dated 06.09.2010,
16.09.2010 and 27.09.2010 to issue the cheque in favour of the petitioner's
company, namely, Managing Partner, having business at VKN Shot Blasting
Industries, 30462, Thuvakudi, Trichy - 620015, from July 25th of 2010 to till
date in sum of Rs.75,12,202/-.

!For petitioner	... M/s.R.Jaansirani
^For respondents... Mr.K.Prabakaran

:ORDER

Heard Mrs.R.Jaansirani, the learned counsel appearing on behalf of the
petitioner, as well as Mr.K.Prabakaran, the learned counsel appearing on behalf
of the respondents.

2. At this stage of the hearing of the writ petition, the learned counsel
appearing on behalf of the petitioner had submitted that it would suffice, if
the first respondent is directed to dispose of the petitioner’s representation,
dated 27.09.2010, on merits and in accordance with law, 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 averments made in the affidavit filed in support of this
petition and in view of the submissions made by the learned counsel appearing on
behalf of the petitioner, the first respondent is directed to consider and
dispose of the petitioner’s representation, dated 27.09.2010, on merits and in
accordance with law, 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 27.09.2010, to the first 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.

5. The writ petition stands disposed of, with the above directions. No
costs. Consequently, connected miscellaneous petition is closed.

srm

To

1.The Additional General Manager,
Accounts and Finance,
Bharat Heavy Electricals,
Thiruverambur,
Trichy – 620 014.

2.The Additional General Manager,
Accounts and Finance (FB),
Cheque issue section,
Bharat Heavy Electricals,
Thiruverambur,
Trichy – 620 014.