High Court Madras High Court

G.Damodaran vs The Government Of Tamil Nadu on 3 March, 2010

Madras High Court
G.Damodaran vs The Government Of Tamil Nadu on 3 March, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

Dated 03.03.2010

CORAM

THE HONOURABLE MR.JUSTICE R.SUDHAKAR

Writ Petition No.4438 of 2010

G.Damodaran					Petitioner
					   					      Vs.

1.The Government of Tamil Nadu
rep. By its Secretary to Goverment
Rural Development Department
Forst St.George, Chennai  9.

2.The Director
Rural Development
Panagal Building
Saidapet, Chennai  15.

3.The District Collector
Trichy District
Trichy

4.A.T.T.Sengutuvan
Chairman
Manikandan Panchayat Union
Srirangam Taluk
Trichy District.   			           ... Respondents

Prayer   This writ petition is filed under Article 226 of the Constitution of India to issue a Writ of Mandamus directing the respondents 1 to 3 to inspect and conduct enquiry into the affairs of Manikandam Panchayat Union with special reference to the expenditure made by the Panchayat Union during October 2006 to till date.
	For petitioner        : Mr.M.S.Palaniswamy
				
	For respondents    : Mr.R.Murali
			   Govt. Advocate 
			   

                            -----                              
O R D E R

This writ petition is filed praying to issue a Writ of Mandamus directing the respondents 1 to 3 to inspect and conduct enquiry into the affairs of Manikandam Panchayat Union with special reference to the expenditure made by the Panchayat Union during October 2006 to till date.

2. Heard the learned counsel appearing for the petitioner Mr.M.S.Palaniswamy and the learned counsel appearing for the respondents 1 to 3 Mr. R.Murali, Government Advocate .

3. Considering the seriousness of the allegations made in the present writ petition, the District Collector, Trichy/ third respondent herein is directed to deal with the matter with all seriousness and dispose of the matter as expeditiously as possible preferably within a period of one month from the date of receipt of a copy of this order without undue delay. And if necessary, enquiry can be conducted at an early date taking into consideration the plea made by all the parties concerned. This Writ Petition stands disposed of with the above observations. No costs.

ra/sd

To

1)The Government of Tamil Nadu
rep. By its Secretary to Goverment
Rural Development Department
Forst St.George, Chennai 9.

2)The Director
Rural Development
Panagal Building
Saidapet, Chennai 15.

3)The District Collector
Trichy District
Trichy

4)A.T.T.Sengutuvan
Chairman
Manikandan Panchayat Union
Srirangam Taluk
Trichy District